Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Karnataka vs Pradeep Amaranath Potadar
2023 Latest Caselaw 10967 Kant

Citation : 2023 Latest Caselaw 10967 Kant
Judgement Date : 19 December, 2023

Karnataka High Court

State Of Karnataka vs Pradeep Amaranath Potadar on 19 December, 2023

                                       -1-
                                                 NC: 2023:KHC-D:14867-DB
                                                  CRL.A No. 100166 of 2018
                                             C/W CRL.A No. 100167 of 2018,
                                                 CRL.A No. 100168 of 2018,
                                                 CRL.A No. 100169 of 2018,
                                                 CRL.A No. 100170 of 2018,
                                                  CRL.A No. 100172 of 2018



             IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                 DATED THIS THE 19TH DAY OF DECEMBER, 2023

                                    PRESENT
              THE HON'BLE MR JUSTICE SREENIVAS HARISH KUMAR
                                      AND
              THE HON'BLE MR JUSTICE RAMACHANDRA D. HUDDAR
                   CRIMINAL APPEAL NO. 100166 OF 2018 (A)
                                      C/W
                     CRIMINAL APPEAL NO. 100167 OF 2018
                     CRIMINAL APPEAL NO. 100168 OF 2018
                     CRIMINAL APPEAL NO. 100169 OF 2018
                     CRIMINAL APPEAL NO. 100170 OF 2018
                     CRIMINAL APPEAL NO. 100172 OF 2018


             IN CRL.A NO. 100166/2018
             BETWEEN:

Digitally    STATE OF KARNATAKA
signed by
SHIVAKUMAR
HIREMATH
             REPRESENTED BY THE
Date:
2024.01.22
             POLICE INSPECTOR,
13:04:12
+0530        SUB-URBAN POLICE STATION, DHARWAD,
             THROUGH THE
             ADDL. STATE PUBLIC PROSECUTOR,
             ADVOCATE GENERAL OFFICE,
             HIGH COURT OF KARNATAKA,
             DHARWAD BENCH.
                                                           ...APPELLANT

             (BY SRI. M.B. GUNDAWADE, ADDL. SPP)
                              -2-
                                       NC: 2023:KHC-D:14867-DB
                                        CRL.A No. 100166 of 2018
                                   C/W CRL.A No. 100167 of 2018,
                                       CRL.A No. 100168 of 2018,
                                       CRL.A No. 100169 of 2018,
                                       CRL.A No. 100170 of 2018,
                                        CRL.A No. 100172 of 2018



AND:

PRADEEP AMARANATH POTDAR
AGE: 36 YEARS, OCC: PRIVATE WORK,
R/O: RAIKAR CHWAL, MARATHA COLONY, DHARWAD.
                                       ...RESPONDENT

(BY SRI. K.M. SHIRALLI, ADVOCATE)

       THIS CRIMINAL APPEAL FILED UNDER SECTION 378(1)
& (3) OF THE CODE OF CRIMINAL PROCEDURE, PRAYING TO
SET ASIDE THE JUDGMENT AND ORDER OF ACQUITTAL
DATED: 30.10.2017 PASSED BY THE LEARNED II ADDITIONAL
DISTRICT AND SESSIONS JUDGE AT DHARWAD IN CRIMINAL
APPEAL NO. 130/2015 AND CONFIRM THE JUDGMENT AND
ORDER    PASSED   BY   THE   PRINCIPAL   CIVIL    JUDGE    AND
PRINCIPAL JMFC COURT AT DHARWAD IN C.C.NO. 290/2003
DATED:30.10.2015 FOR THE OFFENCE PUNISHABLE UNDER
SECTION 409, 468, 471, 420, 201 R/W 34 OF IPC IN THE
INTEREST OF JUSTICE AND EQUITY.
IN CRL.A.NO.100167/2018
BETWEEN:

STATE OF KARNATAKA
REPRESENTED BY THE
POLICE INSPECTOR,
SUB-URBAN POLICE STATION, DHARWAD,
THROUGH THE
ADDL. STATE PUBLIC PROSECUTOR,
ADVOCATE GENERAL OFFICE,
HIGH COURT OF KARNATAKA, DHARWAD BENCH.
                                                 ...APPELLANT

(BY SRI. M.B.GUNDAWADE, ADDL. SPP)
                              -3-
                                       NC: 2023:KHC-D:14867-DB
                                        CRL.A No. 100166 of 2018
                                   C/W CRL.A No. 100167 of 2018,
                                       CRL.A No. 100168 of 2018,
                                       CRL.A No. 100169 of 2018,
                                       CRL.A No. 100170 of 2018,
                                        CRL.A No. 100172 of 2018



AND:

1.   FAKRUDDIN HAJARATSAB BUDIHAL
     AGE: 76 YEARS,
     OCC: RETD. HDMC, EMPLOYEE,
     R/O: NEAR KRISHNA JINNING FACTORY,
     MALAPUR, DHARWAD.

2.   LINGAPPA SHIVJOGAPPA HUTAGONAVAR
     AGE: 52 YEARS,
     OCC: JUNIOR ENGINEER, HDMC.
     R/O: C/O. PLOT NO. 53, 1ST CROSS,
     SHARADA COLONY,
     HUKKERIKAR NAGAR, DHARWAD.
                                              ..RESPONDENTS

(BY SRI. K.L. PATIL, ADVOCATE)

       THIS CRIMINAL APPEAL FILED UNDER SECTION 378(1)
& (3) OF THE CODE OF CRIMINAL PROCEDURE, PRAYING TO
SET ASIDE THE JUDGMENT AND ORDER OF ACQUITTAL
DATED: 30.10.2017 PASSED BY THE LEARNED II ADDITIONAL
DISTRICT AND SESSIONS JUDGE AT DHARWAD IN CRIMINAL
APPEAL NO. 125/2015 AND CONFIRM THE JUDGMENT AND
ORDER    PASSED   BY   THE   PRINCIPAL   CIVIL    JUDGE    AND
PRINCIPAL JMFC COURT AT DHARWAD IN C.C.NO. 289/2003
DATED:30.10.2015 FOR THE OFFENCE PUNISHABLE UNDER
SECTION 409, 468, 471, 420, 201 R/W 34 OF IPC IN THE
INTEREST OF JUSTICE AND EQUITY.
IN CRL.A NO.100168/2018
BETWEEN:

STATE OF KARNATAKA
REPRESENTED BY THE POLICE INSPECTOR,
                             -4-
                                      NC: 2023:KHC-D:14867-DB
                                       CRL.A No. 100166 of 2018
                                  C/W CRL.A No. 100167 of 2018,
                                      CRL.A No. 100168 of 2018,
                                      CRL.A No. 100169 of 2018,
                                      CRL.A No. 100170 of 2018,
                                       CRL.A No. 100172 of 2018



SUB-URBAN POLICE STATION, DHARWAD,
THROUGH THE ADDL. STATE PUBLIC PROSECUTOR,
ADVOCATE GENERAL OFFICE,
HIGH COURT OF KARNATAKA,
DHARWAD BENCH.
                                         ...APPELLANT

(BY SRI. M.B. GUNDAWADE, ADDL. SPP)

AND:

MAHADEVAPPA MARIYAPPA KAKKALMELI
AGE: 68 YEARS, OCC: CHIEF ACCOUNT OFFICER,
HDMC, HUBBALLI,
R/O: SILVER ARCHARD, 2ND CROSS,
NEAR HOUSE OF H.R.KRISHNA BHAT, DHARWAD.
                                         ...RESPONDENT

(BY SRI. ARAVIND D. KULAKARNI, ADVOCATE)

       THIS CRIMINAL APPEAL FILED UNDER SECTION 378(1)
& (3) OF THE CODE OF CRIMINAL PROCEDURE, PRAYING TO
SET ASIDE THE JUDGMENT AND ORDER OF ACQUITTAL
DATED: 30.10.2017 PASSED BY THE LEARNED II ADDITIONAL
DISTRICT   AND   SESSIONS   JUDGE    AND    SPL.   JUDGE    AT
DHARWAD IN CRIMINAL APPEAL NO. 133/2015 AND CONFIRM
THE JUDGMENT AND ORDER PASSED BY THE PRINCIPAL CIVIL
JUDGE AND PRINCIPAL JMFC COURT AT DHARWAD IN C.C.NO.
289/2003 DATED:30.10.2015 FOR THE OFFENCE PUNISHABLE
UNDER SECTION 409, 468, 471, 420, 201 R/W 34 OF IPC IN
THE INTEREST OF JUSTICE AND EQUITY.
                           -5-
                                    NC: 2023:KHC-D:14867-DB
                                     CRL.A No. 100166 of 2018
                                C/W CRL.A No. 100167 of 2018,
                                    CRL.A No. 100168 of 2018,
                                    CRL.A No. 100169 of 2018,
                                    CRL.A No. 100170 of 2018,
                                     CRL.A No. 100172 of 2018



IN CRL.A NO.100169/2018
BETWEEN:

STATE OF KARNATAKA
REPRESENTED BY THE
POLICE INSPECTOR,
SUB-URBAN POLICE STATION, DHARWAD,
THROUGH THE
ADDL. STATE PUBLIC PROSECUTOR,
ADVOCATE GENERAL OFFICE,
HIGH COURT OF KARNATAKA,
DHARWAD BENCH.
                                              ...APPELLANT

(BY SRI. M.B. GUNDAWADE, ADDL. SPP)

AND:

1.   ISHWARAPPA BASALINGAPPA YALIHONDAR
     AGE: 68 YEARS, RETD. EMPLOYEE,
     HDMC, DHARWAD DIVISION,
     R/O: NAVANAGAR, MIG 177, HUBBALLI.

2.   RAMDAS VENKAPPA RAYAKAR
     AGE: 67 YEARS, OCC: RETD. EMPLOYEE,
     HDMC, DHARWAD DIVISION,
     NAVANAGAR, HUBBALLI.
                                        ...RESPONDENTS
(BY SRI. P.G. CHIKKANARAGUND, ADVOCATE FOR R2;
R1 APPEAL ABATED)

     THIS CRIMINAL APPEAL FILED UNDER SECTION 378(1)
& (3) OF THE CODE OF CRIMINAL PROCEDURE, PRAYING TO
SET ASIDE THE JUDGMENT AND ORDER OF ACQUITTAL
DATED: 30.10.2017 PASSED BY THE LEARNED II ADDITIONAL
DISTRICT AND SESSIONS JUDGE AND SPL. JUDGE AT
DHARWAD IN CRIMINAL APPEAL NO. 131/2015 AND CONFIRM
THE JUDGMENT AND ORDER PASSED BY THE PRINCIPAL CIVIL
JUDGE AND PRINCIPAL JMFC COURT AT DHARWAD IN C.C.NO.
                            -6-
                                     NC: 2023:KHC-D:14867-DB
                                      CRL.A No. 100166 of 2018
                                 C/W CRL.A No. 100167 of 2018,
                                     CRL.A No. 100168 of 2018,
                                     CRL.A No. 100169 of 2018,
                                     CRL.A No. 100170 of 2018,
                                      CRL.A No. 100172 of 2018



289/2003 DATED:30.10.2015 FOR THE OFFENCE PUNISHABLE
UNDER SECTION 409, 468, 471, 420, 201 R/W 34 OF IPC IN
THE INTEREST OF JUSTICE AND EQUITY.

IN CRL.A NO.100170/2018
BETWEEN:

STATE OF KARNATAKA
REPRESENTED BY THE
POLICE INSPECTOR,
SUB-URBAN POLICE STATION, DHARWAD,
THROUGH THE ADDL. STATE PUBLIC PROSECUTOR,
ADVOCATE GENERAL OFFICE,
HIGH COURT OF KARNATAKA,
DHARWAD BENCH.
                                         ...APPELLANT

(BY SRI. M.B. GUNDAWADE, ADDL. SPP)

AND:

1.   FAKRUDDIN HAJARATSAB BUDIHAL
     AGE: 76 YEARS,
     OCC: RETD. HDMC, EMPLOYEE,
     R/O: NEAR KRISHNA JINNING FACTORY,
     NEAR PATHAN HALL, 1ST CROSS,
     MALAPUR, DHARWAD.

2.   LINGAPPA SHIVJOGAPPA HUTAGONNAVAR
     AGE: 52 YEARS,
     OCC: JUNIOR ENGINEER, HDMC.
     R/O: PLOT NO. 53, 1ST CROSS,
     SHARADA COLONY, HUKKERIKAR NAGAR,
     DHARWAD.
                                       ...RESPONDENTS
(SRI. K.L. PATIL, ADVOCATE)

       THIS CRIMINAL APPEAL FILED UNDER SECTION 378(1) &
(3) OF THE CODE OF CRIMINAL PROCEDURE, PRAYING TO SET
                                -7-
                                          NC: 2023:KHC-D:14867-DB
                                           CRL.A No. 100166 of 2018
                                      C/W CRL.A No. 100167 of 2018,
                                          CRL.A No. 100168 of 2018,
                                          CRL.A No. 100169 of 2018,
                                          CRL.A No. 100170 of 2018,
                                           CRL.A No. 100172 of 2018



ASIDE THE JUDGMENT AND ORDER OF ACQUITTAL DATED:
30.10.2017    PASSED   BY     THE    LEARNED     II    ADDITIONAL
DISTRICT     AND   SESSIONS    JUDGE     AND    SPL.    JUDGE   AT
DHARWAD IN CRIMINAL APPEAL NO. 126/2015 AND CONFIRM
THE JUDGMENT AND ORDER PASSED BY THE PRINCIPAL CIVIL
JUDGE AND PRINCIPAL JMFC COURT AT DHARWAD IN C.C.NO.
290/2003 DATED:30.10.2015 FOR THE OFFENCE PUNISHABLE
UNDER SECTION 409, 468, 471, 420, 201 R/W 34 OF IPC IN
THE INTEREST OF JUSTICE AND EQUITY.
IN CRL.A NO. 100172/2018
BETWEEN:

STATE OF KARNATAKA
REPRESENTED BY THE POLICE INSPECTOR,
SUB-URBAN POLICE STATION, DHARWAD,
THROUGH TH ADDL. STATE PUBLIC PROSECUTOR,
ADVOCATE GENERAL OFFICE,
HIGH COURT OF KARNATAKA,
DHARWAD BENCH.
                                         ...APPELLANT

(BY SRI. M.B. GUNDAWADE, ADDL. SPP)

AND:

1.   ISHWARAPPA BASALINGAPPA YALIHONDAR
     AGE: 68 YEARS, RETIRED
     EMPLOYEE FROM DHARWAD DIVISION
     R/O: NAVANAGAR, MIG 177, HUBBALLI.

2.   RAMDAS VENKAPPA RAYAKAR
     AGE: 67 YEARS,
     OCC: RETIRED EMPLOYEE HDMC,
                                -8-
                                          NC: 2023:KHC-D:14867-DB
                                           CRL.A No. 100166 of 2018
                                      C/W CRL.A No. 100167 of 2018,
                                          CRL.A No. 100168 of 2018,
                                          CRL.A No. 100169 of 2018,
                                          CRL.A No. 100170 of 2018,
                                           CRL.A No. 100172 of 2018



     DHARWAD DIVISION,
     R/O: H.NO.6, LATTIPETE,
     OLD HUBBALLI.

                                                  ...RESPONDENTS

(BY SRI. P.G. CHIKKANARAGUND, ADVOCATE FOR R2;
R1 APPEAL ABATED)

     THIS CRIMINAL APPEAL FILED UNDER SECTION 378(1) &
(3) OF THE CODE OF CRIMINAL PROCEDURE, PRAYING TO SET
ASIDE THE JUDGMENT AND ORDER OF ACQUITTAL DATED:
30.10.2017    PASSED   BY     THE    LEARNED     II     ADDITIONAL
DISTRICT     AND   SESSIONS    JUDGE       AND   SPL.    JUDGE   AT
DHARWAD IN CRIMINAL APPEAL NO. 132/2015 AND CONFIRM
THE JUDGMENT AND ORDER PASSED BY THE PRINCIPAL CIVIL
JUDGE AND PRINCIPAL JMFC COURT AT DHARWAD IN C.C.NO.
290/2003 DATED: 30.10.2015 FOR THE OFFENCE PUNISHABLE
UNDER SECTION 409, 468, 471, 420, 201 R/W 34 OF IPC IN
THE INTEREST OF JUSTICE AND EQUITY.


     THESE APPEALS HAVING BEEN HEARD AND RESERVED
ON   05.10.2023    COMING     ON     FOR   PRONOUNCEMENT         OF
JUDGMENT, THIS DAY, RAMACHANDRA D. HUDDAR, J.,
DELIVERED THE FOLLOWING:


                        JUDGMENT

These appeals arise out of common judgment of acquittal

dated 30.10.2017 in Crl.A.Nos.125/2015, 126/2015, 129/2015,

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

130/2015 to 133/2015 passed by the II-Additional District and

Sessions & Special Judge at Dharwad (for short "I-Appellate

Court).

2. The aforesaid appeals were filed by accused

persons independently being aggrieved by the common

judgment dated 30.10.2015 passed by the Principal Civil Judge

and Principal JMFC, Dharwad in C.C.No.289/2003 and

290/2003 (for short "Trial Court") convicting the accused

persons for the offences punishable under sections 409, 468,

471, 420, 201 R/w Section 149 of the Indian Penal Code (for

short "IPC") and sentencing them as under:

"Accused No.1 to 6 are sentenced to undergo simple imprisonment for three years for the offence punishable under section 409 R/w 149 of IPC.

Accused No.1 to 6 are sentenced to undergo simple imprisonment for three years for the offence punishable under section 468 R/w 149 of IPC.

Accused No.1 to 6 are sentenced to undergo simple imprisonment for three years for the offence punishable under section 471 R/w 149 of IPC.

- 10 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

Accused No.1 to 6 are sentenced to undergo simple imprisonment for three years for the offence punishable under section 420 R/w 149 of IPC.

Accused No.1 to 6 are sentenced to undergo simple imprisonment for three years for the offence punishable under section 201 R/w 149 of IPC.

Accused No.1 to 6 shall pay compensation of Rs.2,00,000/- each, total Rs.12,00,000/- such compensation shall go to HDMC, Hubli-Dharwad, in case of failure of payment of the same within 60 days of this Judgment, HDMC authorities are entitled to recover the same from the person and the property of the accused No.1 to 6.

Punishment shall run concurrently."

3. Being aggrieved by the said judgment of conviction

and order on sentence, appellants-accused No.1 to 6,

independently preferred appeals before the I-Appellate Court as

stated above and the I-Appellate Court on hearing the

arguments and evaluation of evidence allowed the appeals filed

by the appellants-accused persons vide its common judgment

dated 30.10.2017 and acquitted them for the offence under

above mentioned sections. Challenging the said judgment of

- 11 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

acquittal passed by the I-Appellate Court, the State has

preferred the present appeals.

4. For the purpose of convenience, the parties to these

appeals are referred to as per their rank before the Trial Court.

5. The brief and relevant facts made out by the

prosecution in the C.C.No.289/2003 and C.C.No.290/2003 are

as under:

i) That, all the accused persons were charge sheeted

by the Police Inspector, Sub-Urban Police Station, Dharwad for

the offence punishable under Sections 409, 468, 471, 420, 201

R/w section 149 of IPC. It is the case of the prosecution that

during the period commencing the year 1999-2000, 2000-2001

accused No.2 to 6 were working in HDMC Office, Dharwad in

Accounts Department. Accused No.1 was the contractor.

Accused No.2 to 6 in connivance with accused Nos.1, in

furtherance of their common intention, fabricated bogus

documents in respect of work, which was already carried out

and payment was made. To have unlawful gain, they prepared

fictitious bills pertaining to five such works by issuing a cheque

- 12 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

for an amount of Rs.5,19,691/- in favour of accused No.1-the

contractor. Thus, all the accused persons are responsible in

commission of the aforesaid offences. Based upon the

complaint filed by the then Executive Engineer of HDMC,

Dharwad by name Kallappa Hiriyappa Badavannavar, crime was

registered against the accused persons and criminal law was

set in motion.

ii) The investigating officer, after completion of

investigation and complying with all formalities filed two

separate charge sheets in the aforesaid criminal cases against

accused No.1 to 6 for the aforesaid offences.

iii) The learned Judge of the Trial Court conducted the

trial. To bring home the guilt of the accused persons, the

prosecution in all examined 41 witnesses as PW1 to PW41 and

got marked documents as per Ex.P1 to Ex.P85 and respective

signatures thereon before the Trial Court. During the course of

cross-examination, Ex.D1 to D3 were also marked. On closure

of evidence of the prosecution, on hearing the arguments, the

Trial Court found the accused persons guilty of committing

- 13 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

offence punishable under sections mentioned above and

sentenced them as narrated above.

iv) The said judgment of conviction and order on

sentence was challenged by all the accused persons by

preferring separate appeals as stated above. The I-Appellate

Court on hearing the arguments and examining the materials

placed on record, found that the prosecution has failed to prove

the guilt of the accused persons beyond all reasonable doubt

and thereby set aside the judgment of conviction and order on

sentence passed by the Trial Court and consequently acquitted

the accused persons of the charges leveled against them. This

is how the present appeals are preferred by the State

challenging the judgment of acquittal passed by the I-Appellate

Court.

6. We have heard the arguments advanced by the

learned Additional SPP as well as the learned respective

counsels for accused persons at length and perused the

records.

- 14 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

7. The learned Additional SPP, in addition to narrating

facts with regard to alleged offences committed by the accused

persons by creating documents as narrated in the appeal memo

submits that, the learned I-Appellate Court has not taken into

consideration the evidence placed on record by the prosecution.

This order of acquittal passed by the I-Appellate Court suffers

from infirmity. There is no illegality or irregularity committed by

the Trial Court in passing the judgment of conviction and order

on sentence. However, the I-Appellate Court has not properly

re-appreciated the evidence adduced by the prosecution. The I-

Appellate Court has ignored both oral and documentary

evidence.

8. It is his submission that, during the course of

investigation, it was found that there was a credit of

Rs.8,64,434/- in the bank account of accused No.1. However,

he denied about the same. He did not offer any explanation

about crediting of such amount in his bank account. All the

accused, in connivance prepared false and fictitious bills and

issued cheques in favour of accused No.1 to have unlawful

gain. It was accused Nos.2 to 6, who are responsible for

- 15 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

passing the said bills and cheque issued in favour of accused

No.1. No work, stated in the complaint, was carried out by

accused No.1. Accused Nos.2 to 6 were also beneficiaries under

the forged documents. The accused persons, with dishonest

intention, have committed the offences in the manner stated in

the complaint, which is duly proved through the evidence of the

prosecution witnesses. It is submitted that the I-Appellate

Court has not read the evidence in proper perspective. The

circumstances brought on record point out towards accused

persons that they have committed the offences in the manner

alleged by the prosecution. Hence, the learned Additional SPP

prays to allow these appeals by setting aside the judgment of

acquittal passed by the I-Appellate Court and to restore the

judgment of conviction passed by the Trial Court.

9. As against this submission, the learned respective

counsels for accused persons, Sri. K.L. Patil, Sri. K.M. Shiralli

with all vehemence, submit that the Trial Court itself has

committed an error in convicting the accused persons. Against

the said judgment of the Trial Court, the accused persons

preferred separate appeals before the I-Appellate Court. The I-

- 16 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

Appellate Court has properly evaluated the material on record

and on considering evidence has acquitted the accused

persons. There is no error or illegality in passing of the

judgment of acquittal by the I-Appellate Court. Hence, they

pray for dismissal of the present appeals.

10. The learned Additional SPP as well as the counsels

appearing for the accused persons took us through oral and

documentary evidence and also the findings of the Trial Court

as well as the I-Appellate Court.

11. In view of rival submissions of both sides, the

points that would arise for consideration in these appeals are as

under:

i) Whether the I-Appellate Court has committed any illegality or perversity in finding the accused persons not guilty of the offence leveled against them?

ii) If so, whether the judgment of the I-Appellate Court in acquitting the accused persons calls for interference by this Court?

Point No.1 and 2 are taken together for discussion

- 17 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

12. Before adverting to other aspects of the case, let us

analyze certain admitted facts between both the sides. The

main allegation of the prosecution is against accused Nos.2 to

6. It is alleged by the prosecution that during the period

commencing from 1999-2000 and 2000-01, accused Nos.2 to 6

were working in HDMC, Dharwad as its employees. These

accused Nos.2 to 6 were, Junior Engineers, Chief Accounts

Officer, Meter Section Superintendent and FDA, respectively. It

is also an admitted fact that based upon the report of the

auditor, marked at Ex.P10, and the compliant filed by the

complainant by name Kallappa Hiriyappa Badavannavar as per

Ex.P2 the then Executive Engineer, No.2, HDMC, Dharwad, the

criminal proceedings were initiated against the accused

persons.

13. Insofar as accused No.1 is concerned, he is not a

licenced contractor as per the evidence brought on record. This

is an admitted fact. The main allegations of the prosecution

against accused Nos.1 to 6 are that, accused No.1 being

contractor and accused Nos.2 to 6 in the capacity of employees

of HDMC, Dharwad, in furtherance of their common intention,

- 18 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

when they were working in the official capacity in HDMC

Dharwad, entrusted with the dominion over the property of the

HDMC and in collusion with each other, they dishonestly

created fabricated bills with respect to the work, which was

already carried and payment was made. It is alleged by the

prosecution that, these accused persons have created false and

fictitious bills and thereby misappropriated the funds of the

HDMC, Dharwad. It is alleged against the accused persons that,

accused Nos.2 to 6 in collusion with accused No.1, dishonestly

have prepared false documents with fictitious bills so as to

cause loss to HDMC, Dharwad and they also forged the

documents, which were used for the purpose of cheating. So

also it is alleged that, accused No.1 in connivance with accused

Nos.2 to 6 with an intention to cause loss to the HDMC, created

documents as genuine documents and also by preparing

fictitious bills, dishonestly misappropriated the funds of HDMC.

14. In a case of present nature, it is bounden duty of

the prosecution to prove the guilt of the accused beyond

reasonable doubt. First of all, as required under the provisions

of Section 409 of IPC, the entrustment of dominion of the

- 19 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

property, has to be established by the prosecution with legal

and acceptable evidence. As per the allegations made by the

complainant, there is a misappropriation of funds of the HDMC,

Dharwad and he categorically alleged in the compliant that

though tenders were not called as per the rules of HDMC, these

accused persons made to believe that certain tenders were

called in respect of five works, which were already carried out

and amount was paid, created false bills. There was amount

credited in the account of accused No.1 to the extent of

Rs.8,64,434/- through cheque during the aforesaid period and

the accused persons are responsible for misappropriation of

funds of the HDMC, Dharwad. Based upon Ex.P2-complaint, the

criminal was set in motion. Thereafter, audit was conducted

and based upon the report submitted by the auditor, criminal

proceedings were initiated with the permission of the

Government of Karnataka.

15. Before appreciating the evidence on record, we

have to read the provisions of IPC in respect of offences under

Sections 409, 468, 471, 201, 420 R/w Section 149 of IPC.

- 20 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

16. Section 409 of IPC specifically envisages that "to

bring home a charge under Section 409, what is necessary to

prove is that the accused is a public servant and in such

capacity he was entrusted with the property in question or with

dominion over it and that he committed criminal breach of trust

in respect of it. The necessary elements constituted in the

offence must be strictly proved by the prosecution. The

prosecution need not prove the actual mode of

misappropriation. Once the entrustment of or dominion over

the property is established, then it, would be for the accused to

explain as to how the property was dealt with." Therefore, it is

the bounden duty of the prosecution that, to sustain conviction

under Section 409 of IPC, two ingredients are to be proved viz.,

i) the accused, a public servant or banker or an agent was

entrusted with the property of which he is duty bound to

account for; ii) the accused has committed criminal breach of

trust. What amounts to criminal breach of trust is provided

under Section 405 IPC. The basic requirement to bring home

the accusations under Section 405 of IPC are required to prove

conjointly i) entrustment and ii) whether the accused was

- 21 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

actuated by dishonest intention or not, misappropriated it or

converted it to his own use to the detriment of the persons who

entrusted it. This principle of law is well defined by the Hon'ble

Apex Court in the case of Sadhupati Nageshwara Rao v.

State of Andhra Pradesh1. Therefore, in the absence of legal

and independent evidence with regard to the entrustment, it

would be improper either to put a question with regard to the

entrustment to the accused and if put and an answer is

obtained partially admitting entrustment, the same does not

establish the case of entrustment.

17. So far as offence under Section 468 of IPC is

concerned, the law says that, if there is forgery for the purpose

of cheating, when the accused is charge sheeted for the offence

under Section 468 of IPC, the prosecution has to establish (i)

that the accused committed forgery and (ii) that he did with an

intention that the document forged shall be used for the

purpose of cheating. The object of Section 468 of IPC was to

find out as to whether the accused deceived someone by

making false documents. If the prosecution were to establish

2012 CRI.L.J.4317 (SC)

- 22 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

forging of the documents and intending to use such forged

documents for the purpose of cheating, then only the accused

is liable for conviction.

18. It is only a person who commits forgery, thereby

creates a document with an intention of using that, document

for the purpose of cheating who comes within the scope of such

section and not the person, who is not at all concerned.

19. Even at the time of deciding the case of present

nature with regard to forgery for the purpose of cheating, the

evidence of expert has to be appreciated with caution for the

purpose of conviction and the Court cannot rely upon a weak

piece of evidence.

20. Section 471 of IPC speaks about using as genuine a

forged document. This section also envisages that a bounden

duty is cast on the prosecution to prove that there is execution

of such document (purporting to convey some property of

which is not the owner) is not execution of a false document as

defined under Section 464 of IPC. If what is executed is not a

false document, there is no forgery. If there is no forgery, then

- 23 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

neither Section 467 nor Section 471 of IPC would attract. The

Hon'ble Apex Court in the case of Jibrial Diwan v. State of

Maharashtra2 viewed that the offence requires some action

resulting in a disadvantage, but for the deception the person

defrauded would have affected. The action of accused resulted

in no disadvantage to anyone which but for the deception, the

person defrauded would have acted otherwise.

21. Insofar as Section 201 of IPC is concerned, when a

charge is framed against the accused of causing disappearance

of evidence, this section goes along with the main offence and

the ingredients have to be fulfilled by the prosecution with legal

evidence. The law mandates that if there is a disappearance of

evidence of offence or giving false information to screen

offender based upon main offence, the accused can be

convicted. The law envisages that even accepting the case of

the prosecution of which there was no material worth the

name, that the accused being the author of the crime etc., the

bounden duty is on the prosecution to prove that there is a

screening or causing disappearance of evidence of offence.

1997 Cri.L.J. 4070 (SC)

- 24 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

22. The accused are also charge sheeted for the offence

under Section 420 of IPC, which speaks of cheating and

dishonestly inducing delivery of property. The essential

ingredients are that (a) a person cheats, (b) he thereby

dishonestly induces the person deceived (i) to deliver any

property to any person or (ii) to make other or destroy the

whole or any part of a valuable security, or anything which is

signed or sealed and which is capable of being converted into a

valuable security.

23. Unless these ingredients are proved by the

prosecution with legal evidence, it cannot be said that the

prosecution is able to establish the guilt of the accused

persons. So to say, for the purpose of establishing of offence

stated supra, the prosecution is required to prove that there

was fraudulent or dishonest intention on the part of the

accused in the commission of the crime, also the said

entrustment of properties has been misused by the accused

persons.

24. Keeping in mind the aforesaid ingredients, now let

us examine and assess the evidence placed on record by the

- 25 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

prosecution as to understand whether the prosecution is able to

establish the guilt of the accused beyond all reasonable doubt.

25. It is argued by the Additional SPP that, as the

prosecution is able to prove the ingredients of the offence

under the aforesaid sections, the accused are liable to be

convicted as done by the Trial Court. His submission is that the

I-Appellate Court has not properly appreciated the evidence on

record and has simply acquitted the accused persons. He urges

that, the Commissioner would sign the applications and these

accused Nos.2 to 6 in their official capacity were under the duty

to scrutinize those documents and place the same before the

Commissioner. The learned Additional SPP submits that the

entries made in the challans, other bills and relevant records

are sufficient to hold that the accused are guilty of committing

the offence.

26. We have scrutinized the entire documentary as well

as oral evidence. In this case, the disputed cheques alleged to

have been issued in the name of accused No.1 were marked as

Ex.P4 and Ex.P7. The said cheques were drawn on KVG Bank in

- 26 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

the name of accused No.1. The said amount was credited to the

account of the accused.

27. As per the case of the prosecution, accused Nos.2

and 3 have put their signatures on those cheques. But the

I-Appellate Court considered the evidentiary value to the

assertions made by the prosecution, based on its reasoning the

Audit Report marked at Ex.P10. So far as encashment of Ex.P4

and Ex.P7 cheques, accused No.1 never dispute the same. The

said amount mentioned in the said cheques have been credited

into his account. So far as offence under Section 409 of IPC is

concerned, it has to be proved that, accused No.1 was holding

capacity of a public servant. Evidently, he is a contractor and

not an employee of the HDMC at any point of time. Even, it has

been elicited from the mouth of PW1 that, this accused No.1

was not a registered contractor of HDMC. Throughout the

cross-examination, he has stated that, no bills or cheques were

prepared in his presence and handed over to accused No.1.

Even it has come in his evidence that, there are no documents

to show that, accused No.1 had really participated in the

- 27 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

process of those five works alleged in the complaint and report

of the auditor marked at Ex.P10.

28. When work is being entrusted by issuing work order

and accepting the tender, it is the duty of Class-I contractor or

anybody, who is entrusted with the said contract, to deposit

EMI in respect of the said works. To that effect, no documents

are produced to show that this accused No.1 has obtained the

said work orders. Throughout the evidence of this PW1, he has

given quite contrary evidence against the report of the auditor.

If at all the amount belongs to the HDMC is credited wrongly or

without any basis, it is for the HDMC to recover the same as

per the procedure known to law. Merely because amount is

credited into his account, it would not attract the penal laws.

29. This PW1, being the complainant and the then

Executive Engineer, specifically has stated that accused Nos.2

and 3 being the employees of the HDMC, Dharwad, were under

duty to accept the tenders and assignment of the work order by

PWD department in HDMC. As, per his evidence, the work order

has to be prepared by the concerned Junior Engineer along with

measurement sheet and the same has to be verified by the

- 28 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

Assistant Executive Engineer and then after technical approval,

it has to be sent to the Executive Engineer. PW1 categorically

admits that, such works would be entrusted to licenced

contractor only after approval of tender and then the work

order has to be issued.

30. As per the office administration as well as

procedure being adopted by the PWD authorities, the Junior

Engineer has to prepare the measurement sheet and this fact is

admitted by PW1 in his evidence on oath. As per the

measurement prepared by the Junior Engineer, in the

Measurement Book No.1242 and 1292 such a measurement

was prepared. But quite interestingly, those measurement

books are not produced. They would have been the best

material to connect the accused persons. After preparing the

measurement in Measurement Book, as per the office

procedure as admitted by PW1, the Assistant Executive

Engineer has to verify and then such measurement would be

sent to Executive Engineer for verification and thereafter the

Executive Engineer has to get it confirmed that the said

measurement is 100% correct. After satisfaction, the same

- 29 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

would be sent to the Accounts Department for the purpose of

preparing bills. In this case prosecution has examined the

auditor. On reading the Audit Report-Ex.P10 marked through

this witness, it shows that, based upon the available documents

produced by the HDMC authorities, he has prepared the audit

report. As per his report, he pointed out about six mistakes or

lacunas in preparing the bills. The said bills were technically

examined. He has stated that, initially the total amount for

work Nos.1 to 5 is for Rs.9,97,934.15/- and for work No.6 it is

mentioned as Rs.1,98,288/-. When he conducted the audit, it is

recited in Page No.13 of the report that, at the time of passing

of final bill, certain procedures were not followed and certain

documents were not being produced and satisfied by the

authorities concerned. Based upon that, he recommended for

initiation of action against these accused persons.

31. The evidence of PW7 would establish that, there is

no proper audit being conducted by him. On reading the

evidence of PW7, just for the sake of giving evidence, he had

come before the Trial Court and has stated that he audited the

bills and other documents, verified them and noticed similar

- 30 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

five identical bills. Thereby, he noticed that through these bills

payments were made to a single person. Even he opined that

there are different signatures. There is a report by the

handwriting expert.

32. On reading the evidence of PW7, it goes to establish

that it is a casual report being submitted by the auditor.

Perhaps, that might have been prepared at the instance of

some person so as to implicate the accused persons. That

means, though the trial Court has already held that, cheques

were issued and encashed and was acknowledged by the

accused, the very evidence spoken by PW7 goes to establish

that, it is a casual report. Rightly the I-Appellate Court has

disbelieved the said report. Even it has come in the evidence of

PW7 that, the estimate and measurement books were not at all

produced before him when he conducted the audit. Then it is

hard to believe such evidence without those estimates and

measurements prepared by the concerned junior engineer,

approved by the Assistant Executive Engineer and also

consented by the Executive Engineer etc. The said documents

- 31 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

were not produced by the concerned officials before the

auditor.

33. The cross-examination directed to this PW7 is worth

reading. As per his evidence, there was no signature in the

deposit register of the contractor. He also admits that, he has

not obtained any documents from HDMC to ascertain as to who

was the contractor who carried out the said work alleged by the

complainant in his complaint and based upon that, separate

fictitious bills were prepared and the amount was

misappropriated. During the course of his cross-examination,

he states that, he has prepared proper audit report. But on

reading the contents of Ex.P10-Audit Report, he admits that

there are no signatures on deposit receipts. He has not

obtained any documents regarding who was the contractor who

carried out the said work. Even he has not ascertained as to

whether accused No.1 had carried out the said contract work or

not. No such evidence is produced by the prosecution to that

effect.

34. It has come in the evidence of the prosecution

witnesses i.e. especially the investigating officer that, on behalf

- 32 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

of this accused No.1, one Aravind Mestri, employee of HDMC

opened an account with M.G.Bank. To substantiate the said

fact, PW8 was examined by the prosecution. He identifies the

cheques Ex.P4 and Ex.P7 being sent for encashment. Whether

the said Aravind Mestri has really opened the account in the

name of accused No.1 is not properly explained. To

substantiate the said fact, the prosecution has also examined

PW10, the then Junior Engineer of HDMC. Nowhere in his

evidence, as rightly pointed out by the I-Appellate Court, he

has stated about the role of said Aravind Mestri in the

commission of crime. He has been turned hostile to the case of

the prosecution. The I-Appellate Court has rightly disbelieved

the evidence of this witness.

35. One more important witness examined by the

prosecution is PW12, the then Superintendent in the Accounts

Department of HDMC. The said witness has stated about

issuance of Ex.P4 and Ex.P7 cheques and also has spoken

about the bills alleged to have been prepared by these accused

persons. She identified the signatures on Exs.P3 to 6 belong to

accused No.4. According to her, she wrote the said cheques

- 33 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

Ex.P4 and Ex.P6. But in the cross examination, she has given a

clear go-bye. According to her cross-examination, based upon

the said bills, it cannot be ascertained as to who was the

contractor of the work and she deposed ignorance about the

same.

36. PW14 examined by the prosecution is an officer of

KVG Bank. He speaks about the disputed signatures on cheques

standing in the name of accused No.1 and their encashment.

Even some of the employees have committed suicide as per the

evidence of the investigating officer. It has come in the

evidence of PW14 that, the said Aravind Mestri possessed the

account with bank. He himself has opened the account. When

he himself has opened the account, as per the evidence of this

PW14, can it be said that he opened the account in the name of

accused No.1, which is a fake bank account. Such a version

cannot be accepted as put forth by the prosecution.

37. Evidently, on scrupulous reading of the entire

evidence of the prosecution, the witnesses examined in the

shape of PW22 to PW31, PW33 to PW39 have been turned

- 34 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

hostile. Their evidence would not help the case of the

prosecution.

38. On reading the entire evidence placed on record by

the prosecution, especially of investigating officer PW41, it

shows that there is no proper investigation carried out by this

PW41 so as to rope these accused persons in the commission of

crime. PW41 has categorically stated that there are no

signatures on the counter file of Ex.P4(a), P6(a), P7(a)

cheques. On overall reading of evidence of the prosecution, it

shows that, there is no connecting evidence against accused

No.1 in the commission of the crime.

39. PW7 on suspicious opinion has recommended for

initiation of proceedings. The learned I-Appellate Court has

rightly observed that, "the said auditor by overlooking all the

material aspects has erroneously concluded that, these accused

have committed the offence". Based upon that, a complaint

was filed. As the defence of the accused is of total denial, the

heavy burden is on the prosecution. Thus, to connect the

accused No.1 in the commission of the crime, the evidence

placed on record by the prosecution suffers from material

- 35 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

particulars. It is full of contradictions, omissions and

discrepancies. It is for the prosecution to explain the same.

40. So far as other accused are concerned, their status

as employees of the HDMC is concerned, there is no dispute as

stated above. They are the employees of HDMC and as per the

instructions of their higher authorities, they have acted. There

is allegation against accused Nos.2, who was a junior engineer,

that in connivance with accused Nos.1 and 6, these accused

Nos.2 and 3 prepared the fabricated, fictitious bills by

misrepresenting that there was work of construction in Ward

No.6 and 8. But there is no proper evidence placed on record

by the prosecution. It is alleged that, it was accused No.3, who

has falsely created all the disputed bills by showing the amount

in the disputed cheques. It has come in the evidence of PW1-

complainant that, one Mr.Guttal examined as PW21 in this case

was the executive engineer at the relevant time and he has

stated that, the said cheques are disputed cheques, which are

misused by the accused persons. Based upon the bills being

prepared, as per the documents prepared by accused Nos.2

and 3, it was accused Nos.4 and 6, who have signed those

- 36 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

documents without any proper verification as per the allegation

made by the prosecution.

41. According to PW1, PW21 the then executive

engineer Mr.Guttal without any verification has signed the said

bills placed by accused No.2. When office procedure is being

provided and there is a book called office administration, every

department has to follow the said handbook of administration.

So, whatever the work being done by these accused Nos.2 to 6

as employees of HDMC, as per the defence of the accused, they

have followed the same. When accused No.1 was not entrusted

the contract work as per the evidence of PW1, how the liability

is fixed on accused No.1 and other accused persons alleging

that these accused persons are involved in the crime is a

mystery.

42. In all these cases, the evidence of PW1 plays an

important role. It has come in the evidence of PW1 that, the

offences are committed by all the accused persons. We find

that there is inconsistent, discrepant evidence against all

accused persons. He attributes liability on PW21 that, without

verifying the bills, he has put his signature. When a competent

- 37 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

head of the department signs the bills and send the same to

the Accounts Department and based upon such approval given

by head of the office, the employees of the account department

are bound to follow the office administration and see that the

contract bill is being paid. But now the allegations are against

accused Nos.2 to 6.

43. Even it has come in the evidence of PW1 in his

cross-examination that, it was Superintendent of Engineer, who

also certified the work carried out as satisfactory. All the

documents were placed before the Superintendent of Engineer

and he opined that the work carried out was satisfactory. Here,

the tenders were also issued as per the evidence brought on

record. Thus, the common intention alleged against all these

accused persons is not duly proved in accordance with law, and

also the other offences of fabrication of documents and

preparation of fictitious bills.

44. So far as other accused Nos.3, 5 and 6 are

concerned, it has come in the evidence of PW1 and the Chief

Accountant Officer of the HDMC that, the accused fabricated

the disputed bills, but no evidence is placed on record by the

- 38 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

prosecution through competent witness. The evidence of PW1

suffers from material particulars. No specific allegations are

made against accused Nos.3, 5 and 6 and even against accused

No.4.

45. As rightly pointed out by the I-Appellate Court, this

PW1 has spoken that, accused No.4 is responsible. When a

contractor, who has obtained tender is a class-I contractor or

not, it is the duty of the concerned authority to decide the

same while accepting the tender. During the course of cross-

examination, certain documents were confronted to PW1 and

he admitted the same, which are marked as Ex.D1 to Ex.D3.

There is no allegation in the complaint-Ex.P1 against accused

No.4 that without authenticity, the disputed bills are prepared.

As per the contents of Ex.D1, it was the duty of accused No.4

to confine only to verification of accounts, bills and vouchers

and nothing more than that. If that is so, his duty was just to

verify the accounts, bills and vouchers and he has done his

duties as per the bills placed before him as per the office

administration. Therefore, we find lacuna in the case of the

prosecution in its entirety.

- 39 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

46. Even though it has come in the evidence that

accused Nos.5 and 6 are also responsible, they being the

superintendent and FDA in the HDMC at the relevant time, their

duty was to verify the bills and then follow the office procedure.

The prosecution cannot attribute these accused that they have

misappropriated the public funds. No doubt misappropriation of

the public fund amounts to heinous offence. But whether these

accused Nos.2 to 6 have really misappropriated the public

funds in furtherance of their common intention is not duly

proved by the prosecution.

47. The other witnesses examined in this case though

have come before the Court but have stated what was their

duty and how they discharged their duties in HDMC. Even

certain independent witnesses have been summoned by the

prosecution to show that, already work was done and the said

bills were prepared. Even the member of the HDMC was

summoned and also other witnesses. But as a whole, all the

witnesses have been turned hostile. Even some official

witnesses, named as prosecution witnesses, have also turned

hostile as stated above. To attribute the guilt of the accused

- 40 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

persons, there is no proper evidence placed on record by the

prosecution.

48. Learned counsel for the accused persons submits

that there is no evidence placed on record by the prosecution

as to prove the guilt of the accused persons. As stated supra,

the ingredients of the offences attributed against the accused

persons, narrated in the foregoing paragraphs, have not been

fulfilled by the prosecution with legal evidence. Though the

prosecution has examined in all 41 witnesses, but none of the

witness has given the linking evidence that it is accused Nos.2

to 6 in the official capacity being employees of HDMC have

committed the offences, and also accused No.1 being a

contractor, evidently who is not a licenced contractor.

Therefore, as per the evidence of the prosecution, no offence

can be attributed against these accused persons as stood

proved as alleged by the prosecution.

49. Even the handwriting expert report relied upon by

the prosecution also shows that, how far the said admitted

signatures and disputed signatures are being examined by him

and he has given report to that effect. Even that report also

- 41 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

would not help the case of the prosecution to prove the

fabrication and preparation of fictitious bills by these accused

persons in the manner alleged by the prosecution. Thus, on

overall assessment of the entire text of the evidence, it goes

without saying that, the I-Appellate Court has delivered a well

reasoned judgment and it does not require interference by this

Court. There is no merit in all these appeals. The case of the

prosecution suffers from material particulars. It is full of

contradictions, omissions and discrepancies. There is no linking

evidence to connect the accused persons in the commission of

the crime. If that is so, the appeals filed by the appellant-State

are liable to be dismissed by confirming the judgment of

acquittal passed by the I-Appellate Court. Accordingly, we

answer the above points against the prosecution and in favour

of the accused persons. Resultantly we pass the following:

ORDER

i) All the appeals are dismissed.

ii) The common judgment dated 30.10.2018 passed by the II-Additional District and Sessions and Special Judge, Dharwad in

- 42 -

NC: 2023:KHC-D:14867-DB

C/W CRL.A No. 100167 of 2018, CRL.A No. 100168 of 2018, CRL.A No. 100169 of 2018, CRL.A No. 100170 of 2018,

Criminal Appeals 125/2015, 126/2015, 129/2015, 130/2015 to 133/2015 acquitting the accused No.1 to 6 is hereby confirmed.

iii) Send back the Trial Court records along with a copy of this judgment.

Sd/-

JUDGE

Sd/-

JUDGE

YAN

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter