Citation : 2025 Latest Caselaw 411 Guj
Judgement Date : 3 June, 2025
NEUTRAL CITATION
R/CR.A/2172/2006 JUDGMENT DATED: 03/06/2025
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL APPEAL NO. 2172 of 2006
FOR APPROVAL AND SIGNATURE:
HONOURABLE MR. JUSTICE MAULIK J.SHELAT
==========================================================
Approved for Reporting Yes No
==========================================================
THE STATE OF GUJARAT
Versus
SHAILESH LABHSHANKAR PANDYA & ANR.
==========================================================
Appearance:
MS. JIRGA JAVERI, ADDL.PUBLIC PROSECUTOR for the Appellant(s) No. 1
MR. BC DAVE(245) for the Opponent(s)/Respondent(s) No. 2
MR. ARSH R SHAIKH(6726) for the Opponent(s)/Respondent(s) No. 1
MR. RZ SHAIKH(6888) for the Opponent(s)/Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE MAULIK J.SHELAT
Date : 03/06/2025
ORAL JUDGMENT
1. The present Acquittal Appeal has been filed by the State under Section-378 of the Code of Criminal Procedure, 1973, challenging the judgment and order dated 07/09/2006 passed by learned Special Judge and 2nd Additional Sessions Judge, Jamnagar at Khambhalia (hereinafter referred to as "the Trial Court") in Special Case No.4 of 2000. By way of the impugned judgment and order, the accused have been acquitted of all the charges levelled against them under Sections-7, 9 and 13(2) of the Prevention of Corruption Act, 1988 (hereinafter referred to as "Corruption Act").
NEUTRAL CITATION
R/CR.A/2172/2006 JUDGMENT DATED: 03/06/2025
undefined
2. The short facts emerging from the record are read as under:-
2.1 It is the case of complainant namely Mansukh Thakarshi Vithlani that there was quarrel took place between him with his neighbour Dineshkumar Jamnalal Lohana at about 09:00 PM on 10/04/1991. So, his neighbour Dineshkumar had registered an F.I.R. against the complainant and his daughter at Okha Police Station.
2.2 After the aforesaid incident, the complainant was admitted in the hospital on 11/04/1991 and was discharged on 15/04/1991. Thereafter, with the help of advocate, he had also registered a private complaint against his neighbour-
Dineshbhai in Dwarka Court on 15/04/1991. However, as he had not fully recovered, he was again hospitalised in Dwarka Government Hospital on 16/04/1991, and therefore, was discharged on 19/04/1991.
2.3 As the complainant was under apprehension of being arrested, he was stayed at the residence of his brother Narshidas Gokaldas. During this period, he came to know that accused No.1 namely Shailesh Labhshankar Pandya, who was serving as P.S.I. at Dwarka Police Station, having charge of Okha Police Station, was conducting the investigation in relation to F.I.R. registered by his neighbour against him. On 24/04/1991, the complainant also came to know that accused No.2 namely Ramaniklal Tulsidas Samani, who was having a shop in Dwarka under the name and style of "Swastik Vastu Bhandal", having good relations with accused No.1. So, the complainant contacted accused No.2 to find out some solution in the case registered against him. After involvement of accused No.2, he contacted accused No.1 by telephone and informed the complainant that the matter could be settled by
NEUTRAL CITATION
R/CR.A/2172/2006 JUDGMENT DATED: 03/06/2025
undefined
paying Rs.1,000/- to accused No.1.
2.4 So, the complainant went to Dwarka Police Station and met accused No.1 where he demanded Rs.1,000/- and advised the complainant to come next day in the morning i.e. 25/04/1991. When the complainant visited the office of accused No.1 in the morning hours of 25/04/1991, accused No.1 had informed complainant that his brothers were also involved in commission of crime for which an additional Rs.1,000/- would required to be paid by complainant. Despite requesting accused No.1 to take a reasonable amount, but he was not agreed for the same, but advised the complainant to come next day i.e. 26/04/1991.
2.5 Thus, undergoing aforesaid facts and circumstances, the complainant having approached the Anti-Corruption Bureau Office at Jamnagar, where met Officer Mavani, who had received his written complaint and arranged for the trap.
2.6 After completing all the necessary procedural formalities, including the arrangement of panch-witnesses and giving all necessary guidance in relation to successful trap, all went to the office of accused No.1. The accused No.1 had advised the complainant to pay amount to accused No.2 at his shop. So, all went to the shop of accused No.2, where he had received amount of Rs.1,000/- towards bribe. Thereafter, the Trap Officer and panch-witnesses gathered at the spot, and Rs.1,000/- was recovered from accused No.2, and other necessary formalities were completed, thereby successfully conducted the raid.
2.7 After completion of the panchnama, the accused was booked for the offence and arrested. Further, upon completion of investigation, the charge-sheet was filed against the accused
NEUTRAL CITATION
R/CR.A/2172/2006 JUDGMENT DATED: 03/06/2025
undefined
for the alleged offence of demand and acceptance of bribe and a Special Case was registered with the Trial Court after obtaining sanction from the competent authority of the concerned department where the accused was working.
3. The prosecution led following oral and documentary evidence in support of it's case and to bring home the charges against accused.
Oral Evidences of Prosecution
Sr. Name and Particulars Exh.
No.
Documentary Evidences
Sr. Document Particulars Exh.
No.
accused No.2
4. The original sanction order issued for 25
prosecuting Accused No.1 in a criminal case
NEUTRAL CITATION
R/CR.A/2172/2006 JUDGMENT DATED: 03/06/2025
undefined
5. Xerox copy of register of five-year-old record 28 of Class-'G'
containing the order issued by the D.S.P., Jamnagar, dated 18/04/1991 to 22/04/1991, assigning the charge of Okha Police Station to the Dwarka Police P.S.I.
8. Copy of the letter written by P.I. Shri A.C.B. 34 to the D.S.P. for sending information
9. Forwarding letter regarding the information 35 sent to the D.S.P. about accused Shailesh Pandya 10 Certified copy of the first page of the service 36 book showing the initial appointment of accused Shailesh Pandya
11. Certified copy of the order of last 37 appointment of accused Shailesh Pandya
4. After conducting the Trial and appreciating the evidence on record, the Trial Court has found that prosecution has failed to establish the case and not able to prove the charges beyond doubt, thereby acquitted the accused from all the charges levelled against him.
5. I have heard learned Additional Public Prosecutor, Ms.Jirga Javeri for the State at length and learned Advocate Mr.Arsh R. Shaikh for the accused No.1. Both the learned Advocates have taken me through various oral as well as documentary evidence, which are on record of the case. I have also
NEUTRAL CITATION
R/CR.A/2172/2006 JUDGMENT DATED: 03/06/2025
undefined
independently examined and re-appreciated evidence of witnesses examined by the prosecution.
6. Learned Additional Public Prosecutor, Ms.Jirga Javeri would submit that the findings of acquittal are contrary to law and evidence on record and the findings recorded by the Trial Court are erroneous and based on irrelevant material.
6.1 Learned APP would submit that the prosecution has successfully established on record that accused has demanded and accepted Rs.1,000/- from complainant, thereby, proved the ingredients of Section-7 read with Section-13 of Corruption Act.
6.2 Learned APP would submit that Trial Court has erroneously observed that accused has not demanded bribe from complainant and erroneously came to the conclusion that prosecution has failed to prove charges beyond doubt.
6.3 Learned APP would further submit that the oral evidence on record, more particularly the evidence of complainant, supports the case of the prosecution, who has categorically deposed that the accused had demanded Rs.1,000/- to facilitate process of loan by accused and so, raid was conducted by following due process as envisaged under law.
6.4 Learned APP would submit that complainant might not have supported the case of the prosecution, but that would not ipso facto entitled the accused to get acquittal, as the prosecution has successfully established the guilt of accused by leading other independent evidences, which are completely brushed aside by the Trial Court.
6.5 Learned APP would submit that when demand and acceptance of money by accused, the charges levelled against
NEUTRAL CITATION
R/CR.A/2172/2006 JUDGMENT DATED: 03/06/2025
undefined
accused ought to have been considered as successfully proved by the prosecution and in such circumstances, the accused are required to be held guilty for commission of such serious crime affecting public at large.
6.6 Learned APP would further submit that merely because the sanctioning authority has given his sanction to prosecute accused No.1 for the offence under Section-13(2) of the Corruption Act, it would not automatically absolve accused No.1, having beneficiary of amount of bribe received by accused No.2 at the instance of accused No.1.
6.7 Thus, the reasons assigned by the learned Trial Court while acquitting the accused are unjust, improper, perverse and unwarranted to the facts of the prosecution case and thereby, has committed an error in acquitting the accused. It is further submitted that the prosecution has established the guilt of the accused and learned Trial Court has committed an error both on law and facts.
6.8 Thus, the learned Trial Court has wrongly recorded the order of acquittal, which deserves to be quashed and appropriate sentences for the offences be passed against all the accused and he urged this Court to allow the captioned appeal.
7. Per contra, learned Advocate Mr.Arsh R. Shaikh would submit that there is no error, much less any gross error, committed by the Trial Court while acquitting the accused and therefore, this Court may not interfere with the well- reasoned order passed by the Trial Court while exercising its appellate power under Section-378 of Cr.P.C.
7.1 Mr.Shaikh, learned Advocate would further submit that the complainant turned hostile and did not support the case of
NEUTRAL CITATION
R/CR.A/2172/2006 JUDGMENT DATED: 03/06/2025
undefined
the prosecution and from bare reading of other evidence which came on record, would indicate that the entire case submitted by prosecution is nothing but a false suit, whereby the accused were falsely implicated for alleged commission of crime.
7.2 Mr.Shaikh, learned Advocate would further submit that the concerned PSI of Okha Police Station, where the F.I.R. came to be registered against the complainant by his neighbour and which could have been investigated, was on leave for only five days between 18/04/1991 to 22/04/1991. As such, accused No.1 was having charge of Okha Police Station between 18/04/1991 to 22/04/1991 only. Therefore, there was no reason for accused No.1 to demand any gratification from the complainant on 25/04/1991, as alleged.
7.3 Learned Advocate Mr.Shaikh would further submit that despite the reasoned and clear observation made by the Hon'ble Supreme Court of India in the case of Raghuvirsinh V/s. State of Punjab reported in AIR 1976 page 91 (para-11), directing the use of 'anthlin powder' while conducting a trap, the ACB has not used such powder while conducting raid, which vitiates the entire raid having not successfully undertaken by the trapping officer.
7.4 Mr.Shaikh, learned Advocate would further submit that the Trial Court has correctly observed other discrepancies in the evidence led by the prosecution, including the time of commission of offence so observed in the F.I.R. produced at Exh.19.
7.5 Mr.Shaikh, learned Advocate would further submit that the sanctioning authority had granted sanction only for the alleged offence under Section-13(2) of the Corruption Act qua
NEUTRAL CITATION
R/CR.A/2172/2006 JUDGMENT DATED: 03/06/2025
undefined
accused No1, and therefore, he could not have been tried for other offences. The trial stands vitiated as no sanction was granted by the sanctioning authority for such offences, which is mandatory in nature.
8. Before dealing with merit of the appeal, at this stage, I would first like to remind myself the position of law propounded by Supreme Court of India in its various decisions, whereby it has laid down several criteria while deciding acquittal appeal especially in Anti-Corruption cases.
9. It would be apt to refer and rely upon the decision of the Constitution Bench of the Honourable Supreme Court of India in a case of Neeraj Dutta V/s. State (Govt. of N.C.T. of Delhi) reported in (2023) 4 SCC 731 wherein it held as under.
"88. What emerges from the aforesaid discussion is summarised as under:
88.1 (a) Proof of demand and acceptance of illegal gratification by a public servant as a fact in issue by the prosecution is a sine qua non in order to establish the guilt of the accused public servant under Sections 7 and 13 (1)
(d) (i) and(ii) of the Act.
88.2 (b) In order to bring home the guilt of the accused, the prosecution has to first prove the demand of illegal gratification and the subsequent acceptance as a matter of fact. This fact in issue can be proved either by direct evidence which can be in the nature of oral evidence or documentary evidence.
88.3 (c) Further, the fact in issue, namely, the proof of
NEUTRAL CITATION
R/CR.A/2172/2006 JUDGMENT DATED: 03/06/2025
undefined
demand and acceptance of illegal gratification can also be proved by circumstantial evidence in the absence of direct oral and documentary evidence.
88.4 (d) In order to prove the fact in issue, namely, the demand and acceptance of illegal gratification by the public servant, the following aspects have to be borne in mind:
(i) if there is an offer to pay by the bribe giver without there being any demand from the public servant and the latter simply accepts the offer and receives the illegal gratification, it is a case of acceptance as per Section 7 of the Act. In such a case, there need not be a prior demand by the public servant.
(ii) On the other hand, if the public servant makes a demand and the bribe giver accepts the demand and tenders the demanded gratification which in turn is received by the public servant, it is a case of obtainment. In the case of obtainment, the prior demand for illegal gratification emanates from the public servant. This is an offence under Section 13 (1)(d)(i) and (ii) of the Act.
(iii) In both cases of (i) and (ii) above, the offer by the bribe giver and the demand by the public servant respectively have to be proved by the prosecution as a fact in issue. In other words, mere acceptance or receipt of an illegal gratification without anything more would not make it an offence under Section 7 or Section 13 (1)(d), (i) and
(ii) respectively of the Act. Therefore, under Section 7 of the Act, in order to bring home the offence, there must be an offer which emanates from the bribe giver which is accepted by the public servant which would make it an offence. Similarly, a prior demand by the
NEUTRAL CITATION
R/CR.A/2172/2006 JUDGMENT DATED: 03/06/2025
undefined
public servant when accepted by the bribe giver and inturn there is a payment made which is received by the public servant, would be an offence of obtainment under Section 13 (1)(d) and (i) and (ii) of the Act.
88.5 (e) The presumption of fact with regard to the demand and acceptance or obtainment of an illegal gratification may be made by a court of law by way of an inference only when the foundational facts have been proved by relevant oral and documentary evidence and not in the absence thereof. On the basis of the material on record, the Court has the discretion to raise a presumption of fact while considering whether the fact of demand has been proved by the prosecution or not. Of course, a presumption of fact is subject to rebuttal by the accused and in the absence of rebuttal presumption stands.
88.6 (f) In the event the complainant turns 'hostile', or has died or is unavailable to let in his evidence during trial, demand of illegal gratification can be proved by letting in the evidence of any other witness who can again let in evidence, either orally or by documentary evidence or the prosecution can prove the case by circumstantial evidence. The trial does not abate nor does it result in an order of acquittal of the accused public servant.
88.7 (g) In so far as Section 7 of the Act is concerned, on the proof of the facts in issue, Section 20 mandates the court to raise a presumption that the illegal gratification was for the purpose of a motive or reward as mentioned in the said Section. The said presumption has to be raised by the court as a legal presumption or a presumption in law. Of
NEUTRAL CITATION
R/CR.A/2172/2006 JUDGMENT DATED: 03/06/2025
undefined
course, the said presumption is also subject to rebuttal. Section 20 does not apply to Section 13 (1) (d) (i) and (ii) of the Act.
88.8 (h) We clarify that the presumption in law under Section 20 of the Act is distinct from presumption of fact referred to above in point (e) as the former is a mandatory presumption while the latter is discretionary in nature."
(emphasis supplied)
9.1 It would be also appropriate to refer and rely upon the decision of Hon'ble Supreme Court of India in the case of Mallappa and Ors. V/s. State of Karnataka reported in (2024) 3 SCC 544 wherein scope of acquittal is succinctly discussed and elaborated held thus:-
"24. We may firstly discuss the position of law regarding the scope of intervention in a criminal appeal. For, that is the foundation of this challenge. It is the cardinal principle of criminal jurisprudence that there is a presumption of innocence in favour of the accused, unless proven guilty. The presumption continues at all stages of the trial and finally culminates into a fact when the case ends in acquittal. The presumption of innocence gets concretized when the case ends in acquittal. It is so because once the Trial Court, on appreciation of the evidence on record, finds that the accused was not guilty, the presumption gets strengthened and a higher threshold is expected to rebut the same in appeal."
"25. No doubt, an order of acquittal is open to appeal and there is no quarrel about that. It is also beyond doubt that in the exercise of appellate powers, there is no inhibition on the High Court to re-appreciate or re-visit the evidence on record.
NEUTRAL CITATION
R/CR.A/2172/2006 JUDGMENT DATED: 03/06/2025
undefined
However, the power of the High Court to re-appreciate the evidence is a qualified power, especially when the order under challenge is of acquittal. The first and foremost question to be asked is whether the Trial Court thoroughly appreciated the evidence on record and gave due consideration to all material pieces of evidence. The second point for consideration is whether the finding of the Trial Court is illegal or affected by an error of law or fact. If not, the third consideration is whether the view taken by the Trial Court is a fairly possible view. A decision of acquittal is not meant to be reversed on a mere difference of opinion. What is required is an illegality or perversity."
"26. It may be noted that the possibility of two views in a criminal case is not an extraordinary phenomenon. The 'two-views theory' has been judicially recognized by the Courts and it comes into play when the appreciation of evidence results into two equally plausible views. However, the controversy is to be resolved in favour of the accused. For, the very existence of an equally plausible view in favour of innocence of the accused is in itself a reasonable doubt in the case of the prosecution. Moreover, it reinforces the presumption of innocence. And therefore, when two views are possible, following the one in favour of innocence of the accused is the safest course of action. Furthermore, it is also settled that if the view of the Trial Court, in a case of acquittal, is a plausible view, it is not open for the High Court to convict the accused by reappreciating the evidence. If such a course is permissible, it would make it practically impossible to settle the rights and liabilities in the eyes of law. In Selvaraj v. State of Karnataka, 2015 10 SCC 230
"13. Considering the reasons given by the trial court and on appraisal of the evidence, in our considered view, the view taken
NEUTRAL CITATION
R/CR.A/2172/2006 JUDGMENT DATED: 03/06/2025
undefined
by the trial court was a possible one. Thus, the High Court should not have interfered with the judgment of acquittal. This Court in Jagan M. Seshadri v. State of T.N., 2002 9 SCC 639 has laid down that as the appreciation of evidence made by the trial court while recording the acquittal is a reasonable view, it is not permissible to interfere in appeal. The duty of the High Court while reversing the acquittal has been dealt with by this Court, thus:
"9. We are constrained to observe that the High Court was dealing with an appeal against acquittal. It was required to deal with various grounds on which acquittal had been based and to dispel those grounds. It has not done so. Salutary principles while dealing with appeal against acquittal have been overlooked by the High Court. If the appreciation of evidence by the trial court did not suffer from any flaw, as indeed none has been pointed out in the impugned judgment, the order of acquittal could not have been set aside. The view taken by the learned trial court was a reasonable view and even if by any stretch of imagination, it could be said that another view was possible, that was not a ground sound enough to set aside an order of acquittal.""
(emphasis supplied)
In Sanjeev v. State of H.P., 2022 6 SCC 294 the Hon'ble Supreme Court analyzed the relevant decisions and summarized the approach of the appellate Court while deciding an appeal from the order of acquittal. It observed thus:
"7. It is well settled that:
7.1. While dealing with an appeal against acquittal, the reasons which had weighed with the trial court in acquitting the accused
NEUTRAL CITATION
R/CR.A/2172/2006 JUDGMENT DATED: 03/06/2025
undefined
must be dealt with, in case the appellate court is of the view that the acquittal rendered by the trial court deserves to be upturned (see Vijay Mohan Singh v. State of Karnataka, 2019 5 SCC 436 Anwar Ali v. State of H.P., 2020 10 SCC 166)
7.2. With an order of acquittal by the trial court, the normal presumption of innocence in a criminal matter gets reinforced (see Atley v. State of U.P., 1955 AIR(SC) 807)
7.3. If two views are possible from the evidence on record, the appellate court must be extremely slow in interfering with the appeal against acquittal (see Sambasivan v. State of Kerala, 1998 5 SCC 412)"
(emphasis supplied)
9.2 The law on the issue germen in the present appeal has also been succinctly discussed by the Hon'ble Supreme Court of India in its recent judgment in the case of State of Lokayuktha Police, Devanagere V/s. C. B. Nagaraj delivered on 19th May, 2005 in Criminal Appeal No.1157/2015 [2025 INSC 736], wherein held as under:
"25. It is pertinent to note that till 05.02.2007, when the Respondent had conducted the physical/spot inspection, there is not even a whisper of there being any demand of bribe. Moreover, when the Complainant went back to the Respondent's office at 5:30 PM with the money, the prosecution case itself as per the deposition of its witnesses makes it clear that the Respondent had informed the Complainant that he had already forwarded the concerned file. Thus, if the same is accepted, there was no occasion for the Complainant to go ahead with paying the amount, which he claims to be in the nature of bribe demanded by the Respondent, after the work for which the bribe
NEUTRAL CITATION
R/CR.A/2172/2006 JUDGMENT DATED: 03/06/2025
undefined
was purportedly sought, had already been done. The observation of the High Court to this extent is correct that just because money changed hands, in cases like the present, it cannot be ipso facto presumed that the same was pursuant to a demand, for the law requires that for conviction under the Act, an entire chain - beginning from demand, acceptance, and recovery has to be completed. In the case at hand, when the initial demand itself is suspicious, even if the two other components - of payment and recovery can be held to have been proved, the chain would not be complete. A penal law has to be strictly construed [Md. Rahim Ali v State of Assam, 2024 SCC OnLine SC 1695 @ Paragraph 45 and Jay Kishan v State of U.P., 2025 SCC OnLine SC 296 @ Paragraph 24]. While we will advert to the presumption under Section 20 of the Act hereinafter, there is no cavil that while a reverse onus under specific statute can be placed on an accused, even then, there cannot be a presumption which casts an uncalled for onus on the accused. Chandrasha (supra) would not apply as demand has not been proven. In Paritala Sudhakar v State of Telangana, 2025 SCC OnLine SC 1072, it was stated thus:
'21. As far as the submission of the State is that the presumption under Section 20 of the Act, as it then was, would operate against the Appellant is concerned, our analysis supra would indicate that the factum of demand, in the backdrop of an element of animus between the Appellant and complainant, is not proved. In such circumstances, the presumption under Section 20 of the Act would not militate against the Appellant, in terms of the pronouncement in Om Parkash v. State of Haryana, (2006) 2 SCC 250:
NEUTRAL CITATION
R/CR.A/2172/2006 JUDGMENT DATED: 03/06/2025
undefined
'22. In view of the aforementioned discrepancies in the prosecution case, we are of the opinion that the defence story set up by the appellant cannot be said to be wholly improbable. Furthermore, it is not a case where the burden of proof was on the accused in terms of Section 20 of the Act. Even otherwise, where demand has not been proved, Section 20 will also have no application. (Union of India v. Purnandu Biswas [(2005) 12 SCC 576: (2005) 8 Scale 246] and T. Subramanian v. State of T.N. [(2006) 1 SCC 401: (2006) 1 Scale 116])"
(emphasis supplied)
10. Thus, it is now a well-settled legal position of law that a heavy burden is cast upon the prosecution to prove that the accused has demanded and accepted the bribe, and the same would have to be recovered from accused. In a case where any of these ingredients are missing, the charges levelled against accused under Section-7 read with Section-13 would not be attracted.
11. Now, keeping in mind the aforesaid principle laid down by the Hon'ble Supreme Court of India, first it is required to be considered as to whether the accused had demanded bribe from complainant or not and is there any serious error of law and facts committed by Trial Court while acquitting accused?
12. At the outset, it is required to be observed that as per the sanction given by the sanctioning authority vide its letter dated 20/12/1991 (Exh.25), would indicate that sanction was granted only for Section-13(2) of the Corruption Act, though F.I.R. was registered for committing alleged offence under Sections-7, 12, 13(1)(d) and 13(2) of the Corruption Act by accused No.1.
NEUTRAL CITATION
R/CR.A/2172/2006 JUDGMENT DATED: 03/06/2025
undefined
13. As per Section-19 of the Corruption Act, it is a sine qua non to obtain sanction for conducting trial against accused who is public servant for the commission of an offence under discharging his official duty. It is by now well settled legal position of law that grant of sanction is not an idle formality or an acrimonious exercise but a solemn and sacrosanct act which affords protection to Government Servants against frivolous prosecutions. [See - State of Maharashtra v/s Mahesh G Jain reported in (2013) 8 SCC 119 (para-14)].
14. Thus, in the absence of sanction under different provisions of Corruption Act, the accused No.1 could not have been tried or held guilty for other offences except could have been tried for alleged offence under Section-13(2) of the Corruption Act.
15. Apart from the aforesaid aspect, the Trial Court has correctly appreciated the entire evidence that came on record and having found several discrepancies in the evidence of prosecution, which ultimately creates doubt in the mind of Trial Court which led to acquittal of the accused.
16. The complainant turned hostile and did not support the case of the prosecution and after going through his entire testimony, including the cross-examination conducted by learned APP as well as Advocate for the accused, would indicate that the story put forward by complainant in his complaint is doubtful and would not inspire any confidence. During his examination-in-chief and cross-examination, the complainant has admitted that he was not fully aware about the facts of the case and also incident for which he had
NEUTRAL CITATION
R/CR.A/2172/2006 JUDGMENT DATED: 03/06/2025
undefined
registered the complaint. It further appears that the complainant was known as a headstrong person in his area. He has further admitted that accused No.1 had never called him in relation to any offence registered at Okha Police Station. If that is so, there was no reason for the complainant to first met accused No.2 to get any undue favour from accused No.1. Moreover, there are other discrepancies also noticed in his evidence in relation to time of conducting raid, which have been observed by the Trial Court in its impugned judgment.
17. It has also come on record that concerned PSI of Okha Police Station was on leave for five days, as his leave was sanctioned for the period between 15/04/1991 to 22/04/1991. So, accused No.1 having given charge of Okha Police Station for the said period. Therefore, there was no reason either for the complainant to approach accused No.1 for giving any undue advantage and or any reason for the accused No.1 to ask for bribe for the offence which was not going to be investigated by him. This fact, itself, falsifies in the entire case of the prosecution about demand of bribe by accused No.1.
18. So far as discrepancy regarding the timing of raid/commission of offence observed in the F.I.R. vis-a-vis other evidence of prosecution is concerned, the concerned investigating officer was no more (died), thereby such aspect could not be successfully clarified by the prosecution. Nonetheless, the Trial Court has specifically observed in para-17 of its judgment that the timings recorded by the raiding party/trapping officer for preparation of raid, leaving
NEUTRAL CITATION
R/CR.A/2172/2006 JUDGMENT DATED: 03/06/2025
undefined
Jamnagar towards Dwarka and completion of panchnama, etc., would create reasonable doubt about conducting raid as alleged.
19. Thus, after going through the entire set of evidence and upon its re-appreciation, I am unable to take different view than that taken by the Trial Court, whereby it has acquitted accused having not found guilty for commission of crime by giving them the benefit of doubt.
20. Considering these set of evidences on record and in light of the aforesaid decisions of the Hon'ble Supreme Court as reproduced hereinabove, which deals with the law on acquittal so also issue germen in the appeal, I am of the opinion that no error has been committed by the Trial Court while acquitting the respondent.
21. Consequently, the appeal is DISMISSED. Resultantly, the impugned judgment and order of the trial court is hereby confirmed. Bail bond, if any, shall stand cancelled. Record and proceedings, called for, be sent back to the concerned Trial Court forthwith.
(MAULIK J. SHELAT, J) Nilesh
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!