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

Dileep S/O Janardhanrao vs The State Through
2023 Latest Caselaw 8900 Kant

Citation : 2023 Latest Caselaw 8900 Kant
Judgement Date : 29 November, 2023

Karnataka High Court

Dileep S/O Janardhanrao vs The State Through on 29 November, 2023

                                                -1-
                                                      NC: 2023:KHC-K:8917
                                                     CRL.A No. 200093 of 2017
                                                 C/W CRL.A No. 200099 of 2017



                              IN THE HIGH COURT OF KARNATAKA

                                      KALABURAGI BENCH

                        DATED THIS THE 29TH DAY OF NOVEMBER, 2023

                                            PRESENT

                              THE HON'BLE MR. JUSTICE C M JOSHI

                              CRIMINAL APPEAL NO. 200093/2017
                                               C/w
                              CRIMINAL APPEAL NO. 200099/2017


                      CRIMINAL APPEAL NO. 200093/2017

                      BETWEEN:

                         MANMATHAYYYA
                         S/O: MURGAYYA PUJARI,
                         AGE: 63 YEARS,
                         OCC: RETD. REVENUE INSPECTOR,
                         R/O: KHERDA-B,
                         TQ: BASAVAKALYAN,
Digitally signed by      DIST: BIDAR.
RAMESH                                                            ...APPELLANT
MATHAPATI
Location: High
Court of              (BY SRI.SHARANABASAPPA K.BABSHETTY, ADVOCATE)
Karnataka



                      AND:

                         THE STATE OF KARNATAKA
                         THORUGH LOKAYUKTA POLICE STATION,
                         KALABURAGI.

                                                               ...RESPONDENT
                      (BY SRI. SUBHASH MALLAPUR, SPL.PP)
                            -2-
                                 NC: 2023:KHC-K:8917
                                CRL.A No. 200093 of 2017
                            C/W CRL.A No. 200099 of 2017



     THIS CRL.A. IS FILED U/S.27 OF PREVENTION OF
CORRUPTION ACT, 1988 R/W 374 OF THE CODE OF CRIMINAL
PROCEDURE, PRAYING TO SET ASIDE THE JUDGMENT AND
SENTENCE DATED 01.07.2017 PASSED BY THE PRINCIPAL
SESSIONS JUDGE, KALABURAGI, IN S.C.NO.5/2012 AND
ACQUIT THE APPELLANT.
CRIMINAL APPEAL NO. 200099/2017

BETWEEN:

    DILEEP
    S/O: JANARDHANRAO KULKARNI,
    AGE: 61 YEARS,
    OCC: RTD. VILLAGE ACCOUNTANT MOGHA,
    R/O: PLOT NO.57, KARUNESHWAR NAGAR,
    NEAR RAM MANDIR, KALABURAGI.
                                             ...APPELLANT

(BY SRI.AVINASH A.UPLOANKAR, ADVOCATE)

AND:

    THE STATE THORUGH
    LOKAYUKTA POLICE STATION,
    KALABURAGI, DIST: KALABURAGI,
    NOW REP. BY SPL. PP LOKAYUKTA,
    HIGH COURT OF KARNATAKA,
    AT KALABURAGI BENCH.
                                           ...RESPONDENT

(BY SRI. SUBHASH MALLAPUR, SPL.PP)

     THIS CRL.A. IS FILED U/S. 374(2) OF CR.P.C., PRAYING
TO SET ASIDE THE JUDGMENT AND SENTENCE DATED
01.07.2017 PASSED BY THE PRINCIPAL SESSIONS JUDGE,
KALABURAGI, IN S.C.NO.5/2012 AND ACQUIT THE APPELLANT.

     THESE APPEALS HAVING BEEN HEARD AND RESERVED
FOR JUDGMENT AND COMING ON FOR PRONOUNCEMENT OF
JUDGMENT THIS DAY, THE COURT DELIVERED THE
FOLLOWING:
                             -3-
                                  NC: 2023:KHC-K:8917
                                 CRL.A No. 200093 of 2017
                             C/W CRL.A No. 200099 of 2017



                       JUDGMENT

These two appeals are filed by the accused Nos.1 and

2 in Special Case No.5/2012 before the learned Principal

Sessions Judge at Kalaburagi, whereby the accused No.1

was convicted for the offence punishable under Sections 7

and 13 (1) (d) r/w Section 13(2) of the Prevention of

Corruption Act, 1988 and accused No.2 was convicted for

the offence punishable under Section 12 of the Prevention

of Corruption Act, 1988.

2. The parties shall be referred to as per their

ranking before the trial Court for the sake of convenience.

3. The brief facts of the case are as below:

PW.1-the complainant Basavaraj lodged a complaint

before the Lokayukta Police, Kalaburagi, alleging that the

land bearing Sy.No.352/1 measuring 3 acres 19 guntas

situated at Mogha village was belonging to his father, but

the record of rights shows the name of his father's

brother's children i.e., Sharanappa and Revansiddappa.

NC: 2023:KHC-K:8917

Therefore, there was necessity for deleting the names of

said Sharanappa and Revansiddappa, as they had no right

title or interest over the same. Therefore, he obtained an

application from his father on 03.10.2009. He visited

Tahsildar, Chincholi and submitted his application. The

Tahsildar informed the complainant-PW.1 that he should

approach the village accountant. Accordingly, PW.1 came

and met accused No.1-Dileep, who was the village

accountant and for considerable long time he did not

attend to the application of the complainant. After several

visits, accused No.1 informed that it is not an easy job to

effect the deletion of the names from records and he need

to obtain the approval of the Revenue Inspector and there

is no need to spend money for it. He demanded a sum of

Rs.2,000/- and on questioning, it was informed to PW.1

that mistake has occurred in the computers and even then

there would be expenses of Rs.2,000/-. Thereafter, on

29.12.2009, PW.1 visited the Lokayuka Police Station and

Investigating Officer had given a small tape recorder and

along with tape recorder, he visited accused No.1 on

NC: 2023:KHC-K:8917

31.12.2009 and when the accused No.1 demanded a sum

of Rs.1,800/-, it was negotiated to Rs.1,500/- and since he

did not have money on that day, he returned with the tape

recorder and lodged a complaint to the Lokayukta police

on 12.01.2010.

On the basis of the said complaint, the Lokayukta

Police have registered a case in Crime No.1/2010 for the

offence punishable under Sections 7, 13(1) (d) r/w Section

13(2) and 12 of the Prevention of Corruption Act, 1988.

After securing the presence of the two witnesses, PW.1

produced three currency notes of Rs.500/- and a

demonstration panchanama was prepared as per Ex.P16.

A trap was laid on the accused No.1. The accused could

not be contacted on 12.01.2010 and therefore again trap

was laid on 18.01.2010 and a demonstration mahazar was

prepared as per Ex.P18 and after trap the tainted currency

notes were recovered from the possession of the accused

No.1 in the presence of pancha witnesses. The accused

No.1 was arrested and remanded to judicial custody.

NC: 2023:KHC-K:8917

Thereafter, accused No.2 was arrested and remanded to

judicial custody.

4. After completion of the trap procedure and

arrest of accused No.1, accused No.2 was arrested on

31.05.2011 and both the accused were released on bail.

The investigating officer recorded the statement of the

witnesses, sent the seized articles for the FSL examination

and after obtaining the sanction from the Deputy

Commissioner who was the authorized person to sanction

the prosecution, the investigating officer filed the charge

sheet against the accused. The learned Special Judge took

cognizance of the offences and registered the case. On

securing the accused and furnishing the copies of the

charge sheet papers to them and hearing them, the

charges were framed and read over to the accused. The

accused pleaded not guilty and therefore case went into

trial.

5. In order to prove the guilt of the accused, the

prosecution examined 9 witnesses as PWs.1 to 9 and

NC: 2023:KHC-K:8917

Exs.P1 to 41 and MOs.1 to 13 were marked in evidence.

The statements of the accused under Section 313 of

Cr.P.C. were recorded. Both the accused have submitted

their written statement stating that they had never

demanded or accepted the bribe from the complainant-

PW.1 and no work of the complainant was pending before

them.

6. After hearing the arguments by the learned Spl.

Public Prosecutor and the learned counsels appearing for

the accused, the learned Trial Judge framed the following

points for consideration;

1. Whether the prosecution proves that sanction accorded prosecute the accused is valid?

2. Whether the prosecution proves that accused being public servants working as Village Accountant of Mogha and Revenue Inspector of Kodli demanded illegal gratification of Rs.2,000/- from the complainant Basavaraj Kalla for rectification of record of rights pertaining to survey

NC: 2023:KHC-K:8917

No.352/1 by deleting the names of CWs. 15 and 16, and on 18.01.2010 at 01.45 p.m. in a rented house situated at Patel colony of Chandapur received or obtained the illegal gratification of Rs. 1,500/- from the complainant - Basavaraj Kalla as a motive or reward for doing the aforesaid work and thereby committed an offence punishable under Section 7 of the Prevention of Corruption Act?

3. Whether the prosecution further proves that on the above said date, time and place accused being public servants abused their official position, as such obtained themselves a pecuniary advantage to the tune of Rs. 1,500/- from the complainant -

Basavaraj Kalla by demanding and accepting the same as illegal gratification and thereby committed an offence of criminal misconduct under Section 13 (1)

(d) punishable under Section 13 (2) of the Prevention Corruption Act, 1988?

4. Whether the prosecution further proves that accused No.2 being the Revenue Inspector abetted the accused No.1 Dilip to

NC: 2023:KHC-K:8917

demand and accept illegal gratification from the complainant, in pursuance of such ап abetment accused No. 1 committed the offence punishable under Section 7 of PC Act and thereby the accused No.2 committed an offence punishable under Section 12 of the Prevention of Corruption Act, 1988?

5. What order?

7. Answering the point Nos.1 to 4 in the

affirmative, the accused Nos.1 and 2 were convicted for

the charges leveled against them. The accused No.1 was

convicted for the offence punishable under Section 7 of the

Prevention of Corruption Act and sentenced to undergo

imprisonment for a period of six months and shall pay a

fine of Rs.3,000/-, in default of payment of fine, he shall

undergo further imprisonment for a period of one month

and further sentenced to undergo imprisonment for a

period of one and shall pay a fine of Rs.3,000/- for the

offence punishable under Section 13(1)(d) r/w 13(2) of

- 10 -

NC: 2023:KHC-K:8917

the Prevention of Corruption Act with default sentences.

The accused No.2 sentenced to undergo imprisonment for

a period of six months and to pay a fine of Rs.3,000/- for

the offence punishable under Section 7 of the Prevention

of Corruption Act and imprisonment of one year and pay a

fine of Rs.3,000/- for the offence punishable under Section

12 of the Prevention of Corruption Act with default

sentences. The sentences imposed on accused Nos.1 and

2 were suspended.

8. Being aggrieved by the judgment of conviction

and sentences, the accused No.1 has approached this

Court in Criminal Appeal No.200099/2017 and accused

No.2 has approached this Court in Criminal Appeal

No.200093/2017.

9. On being issued with notice, the respondent-

State has appeared through the learned Spl. Public

Prosecutor and the accused have appeared through their

respective counsel. The appeals were admitted and the

trial Court records was secured.

- 11 -

NC: 2023:KHC-K:8917

10. The arguments by the learned counsel

appearing for the appellants/accused and learned

Spl.Public Prosecutor for Lokayukta are heard.

11. The case of the prosecution as it unfurls from

the charge sheet papers is that an application filed by

PW.1-complainant was referred to the accused Nos.1 and

2 for the report by the Tahsildar. The accused Nos.1 and

2 were not sending the report concerning the deletion of

names of the cousins of PW.1 and for that purpose they

had demanded a sum of Rs.2,000/-. After negotiation, the

bribe money was fixed at Rs.1,500/- and PW.1 lodged a

complaint to the Lokayukta police. It is the case of the

prosecution that on 12.01.2010 a trap was laid after

following the procedures but the accused No.1 could not

be met by PW.1 on that day. Therefore, PW.1 and the

entire team of Investigating Officer returned back and a

mahazar was conducted after their return as per Ex.P17.

Then again a trap was laid on 18.01.2010. PWs.2 and 3

were the witnesses who had accompanied the team of the

- 12 -

NC: 2023:KHC-K:8917

Investigating Officer and PW.1 for the purpose of trap.

PW.2 is shadow witness who had accompanied PW.1 to his

office. Accused No.1 could not be found in the office and

later he was met by PW.1 on the way and therefore on

enquiry the accused No.1 was asked PW.1 to come to his

residential room. Accordingly, after some time, PWs.1 and

2 have instructed by the Investigating Officer, went to the

house of accused No.1, where several people were

present. After about 6-7 persons left, PW.1 entered the

house and the shadow witness was standing at the door.

PW.1 was entrusted with a mini tape recorder to record

the conversation and to record the demand made by the

accused. It is the case of the prosecution that on such

demand made by the accused No.1, PW.1 gave a sum of

Rs.1,500/-, the 3 currency notes were smeared with

phenolphthalein powder and after coming out PW.1 gave

signal and then the raiding authority entered the house

and recovered the tainted money from the back pocket of

the pant of accused No.1, a mahazar was conducted as

per Ex.P19. It is the case of the prosecution that the

- 13 -

NC: 2023:KHC-K:8917

recording in the tape recorders was not clear and therefore

it was discarded.

12. It is the case of the prosecution that accused

No.1 was arrested and he gave his defence statement as

per Ex.P26 stating that he had received a sum of

Rs.1,500/- as per the direction of accused No.2 to be

given to him for the purpose of the corrections to be made

in the record of rights. After completion of the process,

Investigating Officer i.e., PW.9 had sent the seized articles

to the FSL and the FSL report shows that the accused had

touched the tainted money and had kept the same in his

pocket. The prosecution relies on the evidence of PWs.2,

3 and 9 in this regard. Later, accused No.2 was arrested

on 31.05.2011. Therefore, the prosecution contends that

the testimony of PW.1 coupled with the conversation

which were recorded prior to the filing of the complaint by

PW.1 shows that there was a demand by accused No.1 on

behalf of accused No.1 to send the report to the Tahsildar

as per the application filed by the father of PW.1 for

- 14 -

NC: 2023:KHC-K:8917

rectification of the entry in the record of rights. It is the

case of the prosecution that the accused No.1 received the

illegal gratification at the instance of accused No.2 and the

recovery of the tainted money has been proved through

the evidence of PWs.2 and 3 and as such it has proved the

guilt of the accused.

13. Learned counsel appearing for the

appellant/accused No.1 submits that the demand and

acceptance are sine-qua-non of proving the offence under

the provisions of Sections 13, 7 and 12 of the Prevention

of Corruption Act. He submits that the demand for illegal

gratification by accused No.1 is not proved. Dilating

further, he has taken the Court through the evidence of

PWs.1, 2 and 3 and also that of the Investigating Officer.

It is his contention that PW.1 in his cross-examination has

admitted that the accused had not demanded the money.

He submits that the recorded version prior to the

registration of the crime cannot constitute a valid demand.

He submits that the original conversation recorded by the

- 15 -

NC: 2023:KHC-K:8917

PW.1 prior to the lodging of the complaint is of no value.

Secondly, he contends that the recorded conversation did

not show that there was a demand for money by the

accused No.1. It is submitted that the original cassette

containing the recorded conversation has not been

produced by the prosecution and it is only the

transliterated which is available as per Ex.P25. Even

Ex.P25 is not proved by the prosecution since it is author

and the person who transliteration the conversation has

not been examined. There is no evidence to show that

Ex.P25, transliterated version of the conversation and no

witness states that it is true and correct transliteration.

He also submits that when the original conversation is not

available before the Court, the identity of the person who

demanded the illegal gratification in the phone

conversation with PW.1 is not proved. It is contended that

uncorroborated version of PW.1 is not believable and it

cannot be relied upon.

- 16 -

NC: 2023:KHC-K:8917

14. The third contention of the learned counsel

appearing for the appellant/accused No.1 is that PW.2 say

that he was standing at the door window of the house of

accused No.1 and later he improves his version by saying

that he was standing at the doors which was about 8-10

feet away from the place where the accused No.1 sitting.

Therefore, there was no transliteration of hearing the

conversation between accused No.1 and PW.1 and the

demand made by accused No.1 could not have been heard

by PW.2. He submits that the conversation between the

accused No.1 and PW.1 at the time of trap has not been

produced and therefore the demand for illegal gratification

is not proved. He also submits that PW.2 categorically

admits that accused No.1 had only received the money

from PW.1 for the purpose of giving the same to accused

No.2. Therefore, he contends that simply receiving of the

money by accused No.1 would not be sufficient enough to

prove the guilt unless the demand is proved and

established. The fourth contention of the learned counsel

appearing for the appellant/accused No.1 is that there is

- 17 -

NC: 2023:KHC-K:8917

discrepancy between the evidence of PWs.2 and 3. He

points out that PW.1 says that he met the accused Nos.1

and 2 and it is not the case of the prosecution that

accused No.2 had entrusted negotiated bribe money to

accused No.1. He also points out that there are other

improvements in the evidence of PW.1 which render his

testimony unbelievable. He also points out that PWs.5, 6

and 7 who were allegedly present at the house of accused

No.1, at the time of trap have turned hostile and therefore

their testimony is of no value. He also points out that

PW.4-the Tahsildar did not identify the voice of accused

No.1 when the Investigating Officer had played the

recorded conversation to him. Therefore, he contends

that there are enumerable discrepancies in the evidence of

prosecution and therefore the prosecution has failed to

prove the guilt of the accused.

15. Learned counsel appearing for the appellant-

accused No.2 submits that simply because the accused

No.1 had taken the name of accused No.2, it cannot be

- 18 -

NC: 2023:KHC-K:8917

said that he was also involved in the crime. He submits

that except say of PW.2, there is nothing on record to

show that he had instructed the accused No.1 to receive

the bribe money. He has adopted the arguments of the

learned counsel appearing for the accused No.1.

16. Per contra, learned Spl. Public Prosecutor

contends that the testimony of PW.1 show that accused

Nos.1 and 2 had to submit a report to the Tahsildar for the

correction of the entries in the record of rights. The

accused Nos.1 and 2 were withholding such report to be

given to the Tahsildar and to perform the said duty, they

demanded illegal gratification. He submits that

conversation in Ex.P25 show that accused No.2 was also

present. He submits that the testimony of PW.1 is

supported by Ex.P25, and the minor discrepancies cannot

be in the way of believing the evidence of PW.1. He

contends that when the testimony of PW.1 is supported by

PW.25, his testimony in respect of the demand made by

accused at the time of trap is also to be believed. It is

- 19 -

NC: 2023:KHC-K:8917

submitted that PWs.1 and 2 have categorically stated that

accused No.1 had demanded the money and after receipt

of money, he had informed PW.1 that his work would be

done. This shows that there was a demand for performing

the duty entrusted to accused No.1 and therefore the

demand has been proved by the prosecution.

17. Secondly, he contends that the statement of

accused No.1 as per Ex.P26, clearly show that accused

No.2 had received the money. The purpose for which he

received the money is also mentioned by accused No.1 in

his defence statement. Therefore, he contends that

accused No.2 had had instructed the accused No.1 to

finalize the bribe money and after receipt of the same, to

sent the report to the concerned authority. He submits

that the testimony of PW.2, the shadow witness of the trap

is clear and there are no reasons to discard his evidence.

Thus, he relies heavily on the evidence of PWs.1 and 2, in

order to prove the demand and acceptance of the bribe

amount. He further submitted that the distance from the

- 20 -

NC: 2023:KHC-K:8917

accused and shadow witness at the time of trap is not

much of relevance since PW.2 has stated that accused had

received the money given by PW.1. He also submits that

the hostility of PW.4-Tahsildar regarding identity of the

voice of accused No.1 would not be of much relevance

since the recording is not before the Court. Thus, he

heavily relies on the testimony of PWs.1 and 2 and

submits that their testimony is in fulcrum of the

prosecution case.

18. In the light of the above submissions by both

the sides, the points that arise for consideration of this

Court are;

(a) Whether the prosecution has proved that there was a demand for bribe for performance of the

in submitting the report to the Tahsildar?

(b) Whether the prosecution proves the acceptance of Rs.1,500/- by accused No.1 in furtherance of such demand made by accused No.1?

- 21 -

NC: 2023:KHC-K:8917

(c) Whether the impugned judgment is perverse, arbitrary and deserves to be interfered with?

(d) What order?

19. It is the settled position of law that ton

constitute an offence punishable under Section 7 of the PC

Act, the demand and acceptance and recovery of the

illegal gratification alleged to have been paid to the

appellant is the basic ingredient. The decision in the case

of Dashrath Singh Chavan Vs. CBI reported in 2019

(17) SCC 509, lays down that the twin requirements of

demand and acceptance of bribe money by the accused

are essential but proving of one alone was not sufficient.

The judgment of the Hon'ble Apex Court in the

M.R.Purushottam vS state of Karnataka, 2015 (3)

SCC 247, also lays down that mere possession and

recovery of the tainted currency notes without proof of

demand will not bring home the offence under Section

31(1)(d) of the PC Act.

- 22 -

NC: 2023:KHC-K:8917

20. It is also relevant to note that the demand

before acceptance of the bribe money is an essential

ingredient of the offence. In the case on hand, the

prosecution contended that the accused No.1 and 2had

demanded the money when the PW.1 had visited them

prior to registration of the FIR. It is pertinent to note that

such demand is spoken by the PW.1 alone, who is an

interested witness in the case, obviously, the PW.1 alleged

that the accused had not sent the report as per his request

to the Tahsildar. Therefore, the say of PW.1 need

corroboration, without which, it will not qualify to be of

any reliance. The prosecution draws support from the

alleged transliteration of the conversation as per Ex.P25.

Evidently, Ex.P25 was prepared at the time of entrustment

mahazar. It is also relevant to note that there is no

verification for Ex.P25 to be a true and correct

transliteration by anybody. PWs.2 and 3 say that it was

prepared in their presence. That alone will not be of any

help, since the alleged demand by accused Nos.1 and 2

was not made before PWs.2 and 3.

- 23 -

NC: 2023:KHC-K:8917

21. Yet another aspect to be noticed is that the

primary evidence of Ex.p25 is not produced before the

Court. Obviously, the voice recording by the PW.1 could

have been produced by the prosecution. Such non

production of the primary evidence, for no reasons, would

disentitle the prosecution from placing any reliance on

Ex.P25. It is also to be noted that the Ex.P25 was only a

material which enabled the Investigating Officer to

ascertain the contention of PW.1 while filing the complaint.

It cannot take the place of conclusive and admissible

evidence as a proof of the demand made by the accused.

It can only be said that Ex.P25 serves as a justification for

registration of the FIR by PW.9.

22. With this let us examine the testimony of PW.2.

In his examination in chief, he states that on 18.01.2010,

he was called to the Lokayukta Police station and

demonstration and entrustment mahazar was prepared as

per Ex.P15 and the tainted currency notes were given to

the PW.1, he Says that when they reached the room of the

- 24 -

NC: 2023:KHC-K:8917

accused No.1, there were 6 to 7 persons and after waiting

for 10 minutes, the PW.1 went inside and the other people

who were inside came out. He says that he was standing

in front of the window, at a distance of 8 to 10 feet from

accused No.1. He says that PW.1 told the accused No.1

that his work be got done and the accused No.1 agreed.

Then the PW.1 gave the tainted currency notes to the

accused who counted and kept in the back pocket. It is

pertinent to note nowhere PW.2 states that accused No.1

had demanded the money. Thus, the demand of illegal

gratification at the time of the visit by PW.1 and PW.2 on

18.01.2010 is not categorically spoken by PW.2.

23. PW.1 says that when he entered the room of

accused, the accused No.1 had asked as to whether he

had brought the money and he gave the money saying

that he was brought the money. Thus, it is evident that

though PW.1 says that there was demand, such a

contention is not corroborated by the evidence of PW.2.

- 25 -

NC: 2023:KHC-K:8917

24. Apart from this, there are other discrepancies in

the case of the prosecution. Evidently, though the

conversation on 18.01.2010 was recorded, such recording

has not been produced before the Court. The PWs.2 and 3

differ as to what the accused No.1 did when the PW.3 and

the Investigating Officer entered his room. It is also

relevant to note that though PW.2, say that he was about

8 to 10 feet away from accused No.1, the sketch shows

that such distance was about 25 feet. Curiously, PW.2 in

the cross examination admits that the PW.1 gave the

money to accused No.1 saying that he is due to pay

certain money to the RI. PW.2 also improves his version

by saying that he was standing near the door but not the

window as mentioned in the mahazar at Ex.P19.

25. This evidence shows that there is no clear and

acceptable evidence showing the demand of the illegal

gratification. The trial Court has stated that there was

demand for illegal gratification as per the evidence of PW.1

and the self defence statement of accused No.1 as per

- 26 -

NC: 2023:KHC-K:8917

Ex.P26. In Ex.P26 the accused has stated that for the

purpose of rectification of the mutation, as per the

direction of accused No.2, the PW.1 had given the money

to be given to accused No.2. This say of the accused No.1

can only be construed as explanation but not an

admission. At no stretch, the Ex.P26, be termed to be a

demand. It can only be construed as an acceptance. Under

these circumstances, the conclusions reached by the trial

Court, appear to be on the basis of Ex.P25. Obviously, a

piece of evidence which was only for the purpose of

satisfying the truthfulness for registration of the FIR

cannot be a substantive evidence unless it is corroborated

by any other means. In view of the discussions made

supra, this Court has held that Ex.P25 cannot be of any

relevance. Therefore, the trial Court has committed an

error in holding that the demand is proved.

26. The involvement of accused No.2 as the

beneficiary of the gratification received by accused No.1 is

also not established. Obviously, accused No.2 was not

- 27 -

NC: 2023:KHC-K:8917

present at the spot and it is only the say of the pW.1 that

accused ano.1 had informed him that accused No.2 need

to be paid the amount for certifying the report to be sent

to the Tahsildar. It is relevant to note that though the

prosecution made an effort to get the voice of accused

Nos.1 and 2 recorded to be identified by PW.4-Krishnappa,

Tahsildar, he was unable to identify the same. It is

relevant to note that prosecution suggests PW.4 that he

had identified the voice recorded prior to the registration

of the FIR. Obviously, the original voice recording was not

produced by the prosecution and therefore the evidence of

PW.4 is nothing but hearsay. When no reason is assigned

by the prosecution for not producing the best evidence

which was available, suppression of such evidence is an

important aspect which weakens this case.

27. For aforesaid reasons, this Court comes to the

conclusion that the trial Court had erred in holding that the

charges leveled against accused NO.1 and 2 were proved.

Neither the demand by accused No.1 was proved nor the

- 28 -

NC: 2023:KHC-K:8917

voice of accused No.2 was established by the prosecution.

Hence, the appeals are liable to be allowed. Accordingly,

the following:

ORDER

The appeals are allowed.

The impugned judgment of conviction and order of

sentence passed against the accused Nos.1 and 2 dated

01.07.2017 passed in S.C.No.5/2012 by the Principal

Sessions Judge, Kalaburagi is hereby set aside.

The accused are set at liberty and their bail bonds

stand cancelled.

Sd/-

JUDGE

MSR

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

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

 
 
Latestlaws Newsletter