Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri. K.S. Vijaya Kumar vs State By Inspector Of Police
2025 Latest Caselaw 3613 Kant

Citation : 2025 Latest Caselaw 3613 Kant
Judgement Date : 6 February, 2025

Karnataka High Court

Shri. K.S. Vijaya Kumar vs State By Inspector Of Police on 6 February, 2025

Author: V Srishananda
Bench: V Srishananda
                                     -1-
                                                    NC: 2025:KHC:5520
                                              CRL.A No. 1392 of 2012
                                            C/W CRL.A No. 17 of 2013



              IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                   DATED THIS THE 6TH DAY OF FEBRUARY, 2025

                                   BEFORE
                    THE HON'BLE MR JUSTICE V SRISHANANDA
                      CRIMINAL APPEAL NO. 1392 OF 2012
                                     C/W
                       CRIMINAL APPEAL NO. 17 OF 2013


            IN CRL.A No. 1392/2012

            BETWEEN:

               SHRI. K.S. VIJAYA KUMAR
               S/O. K. SATYANARAYANA RAO,
               PROPRIETOR OF M/S. SHREE RAYAR IMPEX,
               R/O. NO. 967, II MAIN, 4TH BLOCK,
               RAJAJINAGAR,
               BANGALORE 560 010.
                                                         ...APPELLANT
            (BY SRI. MOHAMMED MUJASSIM, ADVOCATE FOR
                SRI. R. VIDYASAGAR, ADVOCATE)
Digitally
signed by
MALATESH    AND:
KC
Location:      STATE BY INSPECTOR OF POLICE,
HIGH
COURT OF       CBI, REPRESENTED BY
KARNATAKA      STANDING COUNSEL FOR CBI IN THE
               HON'BLE HIGH COURT OF KARNATAKA,
               BANGALORE 560 001.
                                                       ...RESPONDENT
            (BY SRI. P. PRASANNA KUMAR, ADVOCATE)
                              -2-
                                           NC: 2025:KHC:5520
                                      CRL.A No. 1392 of 2012
                                    C/W CRL.A No. 17 of 2013



       THIS CRL.A. IS FILED U/S.374(2) OF CR.P.C PRAYING TO
SET ASIDE THE JUDGMENT OF CONVICTION AND ORDER OF
SENTENCE OF IMPRISONMENT DATED 21.11.2012 PASSED BY
THE XLVII ADDL. C.C. & S.J. & SPL. JUDGE FOR CBI CASES,
BANGALORE IN SPL.C.C.NO.184/2000 - CONVICTING THE
APPELLANT/ACCUSED        FOR       THE    OFFENCE      P/U/S
120(B),420,468 AND 471 OF IPC AND U/SEC. 13(1)(d) P/U/S.
13(2) OF PREVENTION OF CORRUPTION ACT..

IN CRL.A NO. 17/2013

BETWEEN:

   SHRI. G. SUBRAMANYAM,
   AGED ABOUT 61 YEARS,
   S/O. G. SUBBARAMAIAH,
   RETD. OFFICER,
   ANDHRA BANK, N.R. ROAD BRANCH,
   BANGALORE,
   R/O. FLAT NO.403, AISHWARYA GARDENS,
   SBI COLONY,
   J.P. NAGAR, I PHASE,
   BANGALORE 560 078
                                      ...APPELLANT

(BY SRI. R. NAGENDRA NAIK, ADVOCATE)

AND:

   STATE BY
   CENTRAL BUREAU OF INVESTIGATION,
   GANGANAGAR,
   BANGALORE.
                                          ...RESPONDENT

(BY SRI. P. PRASANNA KUMAR, ADVOCATE)
                                -3-
                                              NC: 2025:KHC:5520
                                         CRL.A No. 1392 of 2012
                                       C/W CRL.A No. 17 of 2013



    THIS CRL.A. IS FILED U/S.374(2) OF CR.P.C PRAYING
TO SET ASIDE THE JUDGMENT OF CONVICTION AND
ORDER    OF     SENTENCE   OF        IMPRISONMENT      DATED
21.11.2012 PASSED BY THE XLVII ADDL. C.C. & S.J. & SPL.
JUDGE     FOR      CBI     CASES,          BANGALORE      IN
SPL.C.C.NO.184/2000        -           CONVICTING        THE
APPELLANT/ACCUSED        FOR         THE   OFFENCE     P/U/S
120(B),420,468 AND 471 OF IPC AND U/SEC. 13(1)(d)
P/U/S. 13(2) OF PREVENTION OF CORRUPTION ACT.


     THESE APPEALS, COMING ON FOR HEARING, THIS DAY,

JUDGMENT WAS DELIVERED THEREIN AS UNDER:

CORAM:   HON'BLE MR JUSTICE V SRISHANANDA




                      ORAL JUDGMENT

Appellants are the accused Nos.1 and 2 who suffered

an order of conviction in Special (Corruption) Case No.

184/2000 by a judgment dated 21st day of November,

2012 on the file of XLVII Additional City Civil and Sessions

Judge and Special Judge for CBI Cases, Bangalore.

NC: 2025:KHC:5520

2. An order of sentence passed against the

appellants reads as under:-

"Acting U/s.235(2) of Cr.P.C. accused Nos.1 and 2 are hereby convicted for the offence punishable under section 120(B) I.P.C. and sentenced to undergo S.I. for a period of two years each and A-1 has to pay fine of Rs.20,000/- (Rupees Twenty thousand) and A-2 has to pay fine of Rs.50,000/- (Rupees Fifty thousand) IDSI for one year each.

Further, accused Nos.1 and 2 are hereby convicted for the offence punishable under section 420 I.P.C. and sentenced to undergo S.I. for a period of two years each and A-1 has to pay fine of Rs.20,000/- (Rupees Twenty thousand) and A-2 has to pay fine of Rs.50,000/- (Rupees Fifty thousand), IDSI for one year each.

Further, accused Nos.1 and 2 are hereby convicted for the offence punishable under section 468 I.P.C. and sentenced to undergo S.I. for a period of two years each and A-1 has to pay fine of Rs.20,000/- (Rupees Twenty thousand) and A-2 has to pay fine of Rs.50,000/- (Rupees Fifty thousand), IDSI for one year each.

Further, accused Nos.1 and 2 are hereby convicted for the offence punishable under section 471 I.P.C. and sentenced to undergo S.I. for a period of two years each and A-1 has to pay fine of Rs.20,000/- (Rupees Twenty thousand) and A-2 has to pay fine of Rs.50,000/- (Rupees Fifty thousand), IDSI for one year each.

NC: 2025:KHC:5520

Further, accused Nos.1 is hereby convicted for the offence under section U/sec.13(1)(d) punishable U/s.13(2) of Prevention of Corruption Act and sentenced to undergo S.I. for a period of one year and to pay fine of Rs.20,000/- (Rupees Twenty thousand) IDSI for six months.

Accused Nos.1 and 2 shall pay total fine of Rs.1-lakh and Rs.2-lakh, respectively.

All the sentences of imprisonment shall run concurrently.

The detention period undergone by the accused Nos.1 and 2, if any, during the investigation and trial is given set off U/s.428 of Cr.P.C."

3. Facts in brief which led to convicting the

appellants and sentencing them in a nutshell are as under:

Sri.S.V. Malleswara Shastry, General Manager,

Andhra Bank, Head office-Hyderabad, lodged a complaint

with CBI which was registered in R.C.09(A)/98 against

G.S. Subramanyam(A1), M Ramesh Reddy(A2), K.S.

Vijayakumar (A3). K.S.VijayaKumar being the proprietor

of M/s.Shree Rayar Impex obtained financial assistance

from Andhra Bank of which accused No.1 was the

Manager. Offences alleged against the accused persons in

NC: 2025:KHC:5520

the complaint are under Section 120(B) r/w Section 420,

468, 471 of IPC and insofar as accused Nos.1 and 2 are

concerned in addition to above, under Section 13(1)(d)

r/w. Section 13(2) of Prevention of Corruption Act. 1988.

4. Based on the said complaint, CBI conducted a

detailed investigation and filed the charge-sheet dropping

Sri Ramesh Reddy, who was an Officer of Foreign

Exchange Department, Andhra Bank.

5. On receipt of the charge sheet, the learned

Special Judge took cognizance. Charge-sheet materials

would reveal that accused No.1 while discharging his

function as the Chief Manager, Andhra Bank, N.R. Road

Branch, Bangalore, during the period of 1995-96 entered

into criminal conspiracy with accused No.2 being the

Proprietor of M/s. Shree Rayar Impex, Bangalore and they

cheated the Andhra Bank, N.R.Road Branch, in allowing

accused No.2 to have the credit facilities sanctioned by

accused No.1 to the tune of Rs. 25 lakhs as against the

fake export bills submitted by accused No.2.

NC: 2025:KHC:5520

6. It is also found from the charge sheet materials

that in furtherance to the criminal conspiracy, a current

account bearing No.5564 was opened in Andhra Bank,

N.R.Road Branch, Bangalore on 28.09.1995 and on the

very same day, accused No.2 submitted fake and forged

export bill to the tune of $8,96,000/- in the name of

Marina International, Bangladesh. The export bill

consisted of several discrepancies but despite the same,

the accused No.1 based on the said export bill granted

financial assistance to Accused No.2.

7. Subsequently, three more fake export bills were

submitted on 20.10.1995 favouring various importers in

Bangladesh. Yet another fake bill was submitted on

24.10.1995. Without verifying the veracity of those

exports bills, accused No.1 went on sanctioning the facility

to accused No.2.

8. Per se, those bills were fake and forged as there

were no actual exports that have taken place under the

said export bills.

NC: 2025:KHC:5520

9. Investigation revealed that the bills were fake

in nature, in as much as no goods were exported either

from the Ports or through the Air, under the export bills

and therefore, it was found that forged exports bills are

processed by accused No.1, to pass away the public funds

resulting in huge loss to the Bank and corresponding gain

to accused Nos.1 and 2.

10. On receipt of the charge sheet, learned Special

Judge took cognizance of the aforesaid offences and

secured the presence of accused Nos.1 and 2 and framed

charge after in compliance of Section 207 of Cr.P.C.

Accused persons pleaded not guilty and therefore, trial

was held.

11. In order to bring home the guilt of accused

persons, 20 witnesses were examined on behalf of the

prosecution as PWs.1 to 20 and as many as 98

documentary evidences were placed on record, which were

exhibited and marked as Exs.P.1 to P98 comprising of

NC: 2025:KHC:5520

export bills and corresponding banking challans, invoices,

credit and debit slips.

12. On conclusion of recording of evidence, accused

statement as is contemplated under section 313 Cr.P.C.

was recorded.

13. Both the accused persons denied the

incriminating circumstances and did not choose to place

any defence evidence on record. However, during the

cross-examination of PWs.3, 5, 19, few documents were

confronted to those witnesses which were admitted by the

prosecution witnesses and therefore, they were marked as

Exs.D1 to D8.

14. Thereafter, learned trial Judge heard the parties

in detail and based on the oral and documentary evidence

placed on record, convicted the appellants and sentenced

as referred to Supra.

15. Being aggrieved by the same, the appellants

are before this Court.

- 10 -

NC: 2025:KHC:5520

16. Sri.Nagendra Nayak, learned counsel

representing accused No.1, Sri.Vidyasagar, learned

counsel representing accused No.2-borrower have

reiterated the grounds urged in the appeal memorandum

and contended that the learned trial Judge has not

appreciated the material evidence on record properly and

has passed the impugned judgment based on surmises

and conjectures resulting in grave injustice and sought for

allowing the appeals.

17. They also contend that the material on record

would go to show that the documents furnished by

accused No. 2 for processing the credit facility, based on

which credit facilities was sanctioned by accused No.1

were in order and merely non-production of supporting

documents for the export bills itself, would not result in

fraud and thus, sought for allowing the appeal.

18. Alternatively, learned counsel for accused No.1

contended that in the event, this Court upholds the order

of conviction, for want of necessary evidence with regard

- 11 -

NC: 2025:KHC:5520

to the demand and acceptance of illegal gratification,

offence under section 13(1)(d) r/w. Section 13(2) of the

Prevention of Corruption Act may be set-aside and in

which event, accused No.1 would not claim any retirement

and other consequential benefits from the Bank and

sought for setting aside the imprisonment period by

enhancing the fine amount reasonably.

19. Learned counsel for 2nd accused Sri Vidyasagar

would also contend that if the imprisonment period is set

aside in the impugned judgment by upholding the order of

conviction, the accused No.2 is prepared to pay enhanced

fine amount reasonably.

20. Per contra, Sri P.Prasanna Kumar, learned

counsel representing the CBI opposes the appeal grounds

vehemently.

21. He would further contend that the very fact that

no exports have taken place and corresponding documents

have been placed by accused No.2, the export bills

referred to supra are all fake and forged export bills and

- 12 -

NC: 2025:KHC:5520

therefore, lending the public funds through the Bank by

accused No.1 to the account of accused No.2 on the basis

of fake export bill would contain all necessary ingredients

to attract the aforesaid offences including the offence

under Section 13(1)(d) r/w. Section 13(2) of the

Prevention of Corruption Act and hence expecting a

positive evidence for said offence is impermissible and

sought for dismissal of the appeal in toto.

22. He would further contend that showing any

lenience to the appellants would result in encouraging

similarly placed appellants of the crime and therefore, the

appeal needs to be dismissed in toto.

23. Having heard the parties in detail, this Court

perused the material on record meticulously. On such

perusal of the material on record, following points would

arise for consideration:-

(i) Whether the material evidence placed on record would be sufficient to maintain the conviction of the appellants for the offences

- 13 -

NC: 2025:KHC:5520

punishable under Section-120(B), r/w Sections-420, 468 and 471 IPC and under Section 13(1)(d) r/w Section 13(2) of the Prevention of Corruption Act insofar as accused Nos.1 and 2 are concerned?

(ii) Whether the appellants make out a case of illegality, infirmity or perversity in the impugned judgment?

(iii) Whether the sentence needs modification?

(iv) What order?

24. Regarding points No.1 and 2:

In the case on hand, accused No.1 being the public

servant, who was working as a Chief Manager, Andhra

Bank, N.R. Road branch, Bengaluru in the year 1995-96 is

not in dispute. Likewise, accused No.2 opening a current

account bearing No. 5564 in Andhra Bank, N.R.Road

Branch is established by placing necessary evidence on

record.

25. It is pertinent to note that on the very day of

opening the current account, accused No.2 has submitted

- 14 -

NC: 2025:KHC:5520

a export bill to the tune of $8,96,000/- in the name of

Marina International Bangladesh. Likewise, submitting

three more fake bills on 20.10.1995 and one more fake

export bill on 24.10.1995 which were all accepted and

necessary funds have been transferred to the account of

accused No.2 from Andhra Bank, N.R. Road Branch is

established by placing necessary material evidence on

record.

26. However, when the outstanding amounts in the

current account were not repaid, there arose a doubt to

higher authorities of Bank. Inspection has been conducted

in Andhra Bank and while so conducting investigation,

Ramesh Reddy was the officer of Foreign Exchange

Department in Andhra Bank was also enquired.

27. When there was no satisfactory material found,

the matter was reported to the Head Office. It is

thereafter, the then General Manager, Sri S.V.Malleswara

Shastry has filed a complaint with CBI against the

- 15 -

NC: 2025:KHC:5520

appellants and Ramesh Reddy who was the officer in

Foreign Exchange Department in Andhra Bank initially.

28. However, the Investigation Officer of the CBI

after conducting a detailed investigation found that

Ramesh Reddy was not aware of the sanctioned financial

assistance to accused No.2 by accused No.1 and therefore,

he was dropped from the criminal case while filing the

charge-sheet.

29. CW.1 being complainant has been examined as

PW.1 and necessary material evidence on record has been

collected in the form of documentary evidence were all

examined by the prosecution as PWs.2 to 20. Sanction to

prosecute the accused No.1 was passed by the competent

authority and the sanction order is not in serious dispute.

30. Pursuant to the criminal case that has been

foisted against accused No.1, he was also removed from

the service. Documentary evidence predominantly

establishes that invoice dated 02.01.1995 and 28.01.1995,

which were marked as Exs.P5 and 6 shows that goods

- 16 -

NC: 2025:KHC:5520

were being exported. Likewise, other invoices also show

that goods were exported. Cheques were drawn against

those export bills submitted by accused No.2 in his current

account and amount was transferred to current account of

accused No.2 by accused No.1. But other documents

collected by CBI would go to show that no goods had been

exported as per the export bills. Proceeds transferred

were also siphoned away and needless to emphasise that

there was a tacit understanding between accused Nos.1

and 2 in sharing the proceeds in the current account of

accused No.2.

31. In a matter of this nature, expecting the

positive evidence to prove the existence of conspiracy is

impermissible as rightly contended on behalf of the

prosecution, which is a settled principle of law which

requires no emphasis that conspiracy is hatched in

secrecy.

32. Expecting the positive evidence in such matters

is next to impossibility and Court has to draw inference

- 17 -

NC: 2025:KHC:5520

from the attendant and circumstances as is held in the

case of Mohammed Khalid v. State of West Bengal

reported in (2002) 7 Supreme Court Cases 334.

33. Therefore, in the case on hand, in the absence

of material placed on record it would depict that the export

bills furnished by accused No.2 to accused No.1 to obtain

the financial assistance from Andhra Bank, N.R.Road

Branch, would be sufficient enough to hold that the

sanction of financial assistance by the Bank to accused

No.2 proceeds of which were transferred to current

account of accused No.2, is based on fake and forged

export bills. The same would conclude the offences under

Sections 420, 468, 471 of IPC.

34. Coming to the question of the proof of offence

under Section 13(1)(d) is concerned, since there is no

material on record which would conclusively establish

demand made by the public servant and such demand is

accepted by accused No.2 and he has paid the bribe

amount whereby the Court could infer that there is a

- 18 -

NC: 2025:KHC:5520

obtainment of illegal gratification which is a sine qua non

to conclude the offence under section 13(1)(d) punishable

under Section-13(2) of Prevention of Corruption Act.

Since the necessary ingredients are not made out by the

prosecution following the principles of Neeraj Dutta v.

State (Government of NCT of Delhi) reported in

(2023) 4 Supreme Court Cases 731, this Court is of

considered opinion that accused No.1 is entitled to get an

order of acquittal for the charge under Section 13(1)(d)

r/w.Section13(2) of Prevention of Corruption Act.

35. The apprehension of the prosecution that by

acquitting the accused No.1 for the offence under Section

Section 13(1)(d) r/w section13(2) of Prevention of

Corruption Act the disqualification may extinguish insofar

as accused No.1 is concerned in claiming the retirement

benefit is concerned, is quelled by accused No.1 by filing

necessary affidavit before this Court as referred to supra.

Therefore, from the above discussion, the points No.1 and

2 are answered partly in the affirmative.

- 19 -

NC: 2025:KHC:5520

36. Regarding point No.3:

Since this Court has set aside the order of conviction

of accused No.1 for the offence under section 13(1)(d) as

referred to supra, for the remaining IPC offences, there is

no minimum punishment prescribed under the statute.

Taking note of the fact that the incident is of the year

1995, much water has been flown under the bridge and

accused persons are also in advanced age in their life.

37. Thus, directing the appellants to undergo simple

imprisonment as ordered by the learned trial Judge in the

impugned judgment would act harsh on them. At the

same time, this Court also cannot loose sight of the fact

that while setting aside the imprisonment period, fine

amount needs to the enhanced reasonably.

38. Enhancing the fine amount in a sum of

Rs.1,00,000/- to each of the accused persons would meet

the ends of justice in the case on hand.

- 20 -

NC: 2025:KHC:5520

39. Accordingly, point No.3 is answered partly in

the affirmative.

40. Regarding point No.4, in view of finding of this

Court on point Nos.1 to 3, the following order is passed:

ORDER

(i) Appeals are allowed in part.

(ii) The conviction of appellants in both the appeals under Section 120(B) r/w. Section 420, 468 and 471 IPC is maintained and conviction of the accused No.1 who is the appellant in Crl.A.No.17/2013 for the offences under Section 13(1)(d) r/w.

Section 13(2) of Prevention of Corruption Act is hereby set aside.

(iii) Sentence of imprisonment ordered by the XLVII Additional City Civil and Sessions Judge and Special Judge for CBI Cases, Bangalore in Special (Corruption) Case No. 184/2000 by judgment dated 21st day of November, 2012 insofar as both the appellants are concerned are modified as under:-

- 21 -

                                                      NC: 2025:KHC:5520






                   Sentence     of        imprisonment       is   set

aside by enhancing the fine amount in a sum of Rs.1,00,000/- (Rupees One lakh only) (over and above fine amount imposed and paid by the appellants) to be payable on or before 15th of March, 2025.

Failing to pay the enhanced fine amount, the appellants shall undergo imprisonment as ordered by the trial Court Judge.

(iv) Office is directed to return the trial court records along with a copy of this order forthwith.

Sd/-

(V SRISHANANDA) JUDGE

PSJ

 
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