Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri M Michael Felix vs State By Pi, Cbi/Acb
2025 Latest Caselaw 3858 Kant

Citation : 2025 Latest Caselaw 3858 Kant
Judgement Date : 12 February, 2025

Karnataka High Court

Shri M Michael Felix vs State By Pi, Cbi/Acb on 12 February, 2025

Author: V Srishananda
Bench: V Srishananda
                                       -1-
                                                     NC: 2025:KHC:6422
                                                 CRL.A No. 918 of 2011
                                             C/W CRL.A No. 950 of 2011
                                                 CRL.A No. 958 of 2011


                 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                   DATED THIS THE 12TH DAY OF FEBRUARY, 2025

                                     BEFORE
                    THE HON'BLE MR JUSTICE V SRISHANANDA
                       CRIMINAL APPEAL No.918 OF 2011 (C)
                      C/W CRIMINAL APPEAL No.950 OF 2011
                      C/W CRIMINAL APPEAL No.958 OF 2011

            IN CRL.A No.918/2011

            BETWEEN:

            1.    SRI L S DINAMANI
                  S/O SHRI L S SRINIVASAN
                  AGED ABOUT 60 YEARS
                  SRI RAGHAVENDRA NILAYA,
                  4TH CROSS, 1ST STAGE,
                  2ND PHASE, CHANDRA LAYOUT,
                  BANGALORE-560 040
                                                       ...APPELLANT
            (BY SRI P.S.RAJAGOPAL, SENIOR COUNSEL ALONGWITH
            SRI R NAGENDRA NAIK, ADVOCATE)

            AND:
Digitally
signed by   1.    STATE BY INSPECTOR OF POLICE,
MALATESH          CENTRAL BUREAU OF INVESTIGATION,
KC                ACB, BANGALORE
Location:                                               ...RESPONDENT
HIGH
COURT OF    (BY SRI P. PRASANNA KUMAR, ADVOCATE)
KARNATAKA

                 THIS CRL.A IS FILED UNDER SECTION 374(2) CR.P.C
            PRAYING TO SET ASIDE THE ORDER DATED:23.08.2011
            PASSED BY THE XXXII ADDL. CITY CIVIL AND SESSIONS
            JUDGE AND SPL. JUDGE FOR CBI CASES, BANGALORE IN
            SPL.C.C.No.36/2009 - CONVICTING THE APPELLANT/ACCUSED
            FOR THE OFFENCE PUNISHABLE UNDER SECTION 120B R/W
                              -2-
                                           NC: 2025:KHC:6422
                                       CRL.A No. 918 of 2011
                                   C/W CRL.A No. 950 of 2011
                                       CRL.A No. 958 of 2011


468, 471, 420 IPC AND PUNISHABLE UNDER SECTION 13(1)(d)
R/W 13(2) OF PREVENTION OF CORRUPTION ACT 1988.


IN CRL.A NO.950/2011

BETWEEN:

1.   SHRI M MICHAEL FELIX
     S/O SHRI MARIYAPPA
     AGED 46 YEARS
     BUSINESS ( PARTNER OF M/S FATHIMA
     MARY RICE MILL, K R PET, MYSORE)

     R/AT NO.127,
     PUSHPAGIRI MAIN ROAD,
     RBI POST, MYSORE

2.   SMT JYOTHI MICHAEL
     W/O SHRI M MICHAEL FELIX
     AGED ABOUT 43 YEARS
     BUSINESS, (PROPRIETRIX OF
     M/S ABHISHEK ENTERPRISES,
     MYSORE

     R/AT NO.127,
     PUSHPAGIRI MAIN ROAD,
     RBI POST, MYSORE
                                           ...APPELLANTS

(BY SRI LOKESH .K.S FOR SMT N PADMAVATHI,
ADVOCATES)

AND:

1.   STATE BY PI, CBI/ACB
     BANGALORE
                                          ...RESPONDENT

(BY SRI P.PRASANNA KUMAR, ADVOCATE)

    THIS CRL.A IS FILED UNDER SECTION 374(2) CR.P.C
PRAYING TO SET ASIDE THE ORDER DATED 23.08.2011
                            -3-
                                         NC: 2025:KHC:6422
                                     CRL.A No. 918 of 2011
                                 C/W CRL.A No. 950 of 2011
                                     CRL.A No. 958 of 2011


PASSED BY THE XXXII ADDL. CITY CIVIL AND SESSIONS
JUDGE AND SPL. JUDGE FOR CBI CASES, BANGALORE IN
SPL.C.C.No.36/2009 - CONVICTING THE APPELLANTS/
ACCUSED FOR THE OFFENCE PUNISHABLE UNDER
SECTION 120B R/W 468, 471, 420 IPC.

IN CRL.A NO.958/2011

BETWEEN:

1.   SRI GANESH D. HEGDE
     S/O LATE SRI H.N. HEGDE,
     AGED ABOUT 57 YEARS,
     WORKING AS MANAGER, CANARA BANK,
     CANTONMENT BRANCH
     M.G ROAD, BANGALORE
     RESIDING AT NO.835/11-12, "SHARANYA"
     4TH "A" MAIN ROAD, 6TH CROSS,
     NAVODAYANAGARA, JP NAGAR,
     7TH PHASE, BANGALORE - 560 076
                                        ...APPELLANT

(BY SRI P.S.RAJAGOPAL, SENIOR COUNSEL ALONGWITH
SRI K.PUTTEGOWDA, ADVOCATE)

AND:

1.   STATE BY INSPECTOR OF POLICE
     CENTRAL BUREAU OF INVESTIGATION,
     ACB, BANGALORE
                                        ...RESPONDENT

(BY SRI P.PRASANNA KUMAR, ADVOCATE)

    THIS CRL.A IS FILED UNDER SECTION 374(2) CR.P.C
PRAYING TO SET ASIDE THE ORDER DATED 23.08.2011
PASSED BY THE XXXII ADDL. CITY CIVIL AND SESSIONS
JUDGE AND SPL. JUDGE FOR CBI CASES, BANGALORE IN
SPL.C.C.No.36/2009 - CONVICTING THE APPELLANT/
ACCUSED FOR THE OFFENCE PUNISHABLE UNDER
SECTION 120B R/W 468, 471, 420 IPC AND PUNISHABLE
UNDER SECTION 13(1)(d) R/W 13(2) OF PREVENTION OF
CORRUPTION ACT, 1988.
                                      -4-
                                                         NC: 2025:KHC:6422
                                               CRL.A No. 918 of 2011
                                           C/W CRL.A No. 950 of 2011
                                               CRL.A No. 958 of 2011


     THESE APPEALS, COMING ON FOR FURTHER DICTATION,
THIS DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:
CORAM:       HON'BLE MR JUSTICE V SRISHANANDA

                            ORAL JUDGMENT

Heard Sri. P.S.Rajagopal, learned Senior Advocate along

with Sri K.Puttegowda and Sri N.Nagendra Naik, Sri. Lokesh

K.S. for Smt.N.Padmavathi, learned counsel for the appellants

and Sri. P.Prasanna Kumar, learned counsel representing

Central Bureau of Investigation.

2. Accused Nos.1 and 2 being the public servants and

accused Nos.3 to 5 who are the beneficiaries who have been

convicted in Spl.C.C.No.36/2009 by the judgment dated

23.08.2011 on the file of the Addl. City Civil Judge and Special

Judge for CBI Cases (CCH-34), Bengaluru, are the appellants.

The appellants have been sentenced as under:

1. The accused No.1 to 5 are convicted and sentenced to undergo simple imprisonment for two years for the offence punishable U/s 120B of IPC.

2. The accused No.1 to 5 are convicted and sentenced to undergo SI for two years for the offence punishable U/s.420 IPC and shall pay fine of Rs.5,000/- each and in default of fine, they shall undergo simple imprisonment for 6 months.

NC: 2025:KHC:6422

3. The accused No.1 to 5 are convicted and sentenced to undergo SI for two years for the offence punishable U/s.468 IPC and shall pay fine of Rs.5,000/- each and in default of fine, they shall undergo simple imprisonment for 6 months.

4. The accused No.1 to 5 are convicted and sentenced to undergo SI for two years for the offence punishable U/s 471 IPC and shall pay fine of Rs.5,000/- each and in default of fine, they shall undergo simple imprisonment 6 months.

5. The accused No.1 and 2 are convicted and sentenced to undergo SI for two years each for the offence punishable U/s 13(1)(d) r/w 13(2) of P.C.Act and shall pay fine of Rs.5,000/- each and in default of fine, shall undergo simple imprisonment for 6 months."

2. For the sake of convenience, appellants are referred to as

per their original ranking before the Trial Court.

3. As there is no representation on behalf of said

Vidyasagar-accused No.5 consistently and for non appearance

of advocate on behalf of accused No.5 in Crl.A.No.1012/2011,

disposal of these appeals is also hindered. As such, today, by

separate order, Crl.A.No.1012/2011 filed by accused No.5-

Vidyasagar is disjuncted from present appeals.

NC: 2025:KHC:6422

4. Facts of the case in brief which are utmost necessary for

disposal of the present appeals is as under:

The accused No.1 being the public servant in the capacity

of AGM, Regional Office, Canara Bank, Hunasuru Branch,

Mysuru, during 24.05.2004 to 29.04.2006 and accused No.2-

Sri Ganesh D. Hegde being the Branch Manager of Canara

Bank, Hunasur Branch from 29.06.2002 to 28.05.2005 along

with Sri Rajashekar who later on turned out to be an approver

for the prosecution and given the pardon, entered into criminal

conspiracy with accused No.3-Michel Felix being the partner of

M/s Fathima Marry Rice Mill, K.R.Pete, Mysuru, accused No.4-

Smt.Jyothi Michel, Proprietor of M/s Abhisheka Enterprises,

Mysuru and Accused No.5-Vidyasagara who used to forge the

documents with an intention to cheat the bank and obtain loans

from Canara Bank, Hunasuru Branch, which is detailed as

under:

Sl. Quantum and Nature of Name of the Name of the Nature of the No the financial beneficiary, person accorded attributions Accommodation Date and A/c the financial No. accommodation 1 2 3 4 5

1. Rs. 60 Lakhs, open cash A.S.MICHEL A.2 Sri Ganesh.D a) Primary credit (OCC) Felex, Partner, Hegde Security of stock M/s.Fathima b) Taken collateral Marry Rice Mill, security of proper

NC: 2025:KHC:6422

dtd:30.09.2003 ties No.31,31/1 at Current A/c Bangalore of A.5, No.424 site No.9398 of A3 Michel Felex upon which charge was already created.

2. Rs.15 lakhs temporary A.S.MICHEL A.2 Sri Ganesh.D a) It is beyond the adhoc limit Felex, Partner, Hegde period of three M/s.Fathima months, Marry Rice Mill, dtd:27.11.2004 b) A.2 exceeds his Current A/c delegated power.

                               No.424                                 b)A2     fails  to
                                                                      obtain         the
                                                                      approval of the
                                                                      competent
                                                                      authority.

                                                                      c)     A.2    though
                                                                      prepared       credit
                                                                      report           dtd:
                                                                      23.3.2005 for the
                                                                      ratification, he did
                                                                      not sent to A.1
                                                                      AGM.

3.   Rs.20 lakhs adhoc limit   A.4 Smt.Jyothi      A.2 Sri Ganesh     a)    A.2    allowed
                               Michel,             D.Hegade           collateral security
                               Proprietorix,                          of the properties
                               M/s.Abhishek                           offered to the loans
                               Enterprises                            of A.3 referred to
                               dtd:16.6.2004,                         the loans of A.3
                               C.A/c No.442                           referred in Sl.No.1
                                                                      and 2.

                                                                      b) A.2 fails to
                                                                      create     additional
                                                                      charge      on    the
                                                                      land,       building,
                                                                      plant            and
                                                                      machinery          of
                                                                      M/s.Fathima Marry
                                                                      Rice Mill.
4.   Rs.50 Lakhs OCC open      A.4 Smt.Jyothi      A.2 Sri Ganesh     a) A.2 failed to
     cash credit limit         Michael,            D.Hegade           obtain            the
                               Proprietrix,                           approval of the
                               M/s.Abhishek                           competent
                               Enterprises,                           authority
                               dtd:20.12.2004                         b) The sanction is
                               , C.A/c No.442                         through the tele

                                                          NC: 2025:KHC:6422





                                                                  phonic message of
                                                                  A.1 AGM though
                                                                  he prepared credit
                                                                  report he fails to
                                                                  forward    to   A.1
                                                                  AGM.
5.   Rs.50 lakhs OCC open      A.3 Michel        A.2 Sri Ganesh   a)     A.2    taken
     cash credit limit         Felex,            D.Hegde          collateral security
                               Proprietor,                        of the properties
                               M/s.Amulya                         which          were
                               Enterprises,                       secured    to   the
                               dtd:24.3.2005,                     loan             of
                               C.A/c No.441                       M/s.Fathima Marry
                                                                  Rice Mill

                                                                  b) A.2 fails to take
                                                                  additional
                                                                  collateral security

                                                                  c)He recorded that
                                                                  it was sanctioned
                                                                  on the telephonic
                                                                  approval of the
                                                                  A.1 AGM.

                                                                  d)A.2    fails to
                                                                  obtain income tax
                                                                  returns, sale tax
                                                                  returns

                                                                  e) A.2 ignored the
                                                                  existing liability off
                                                                  Rs.5     lakhs      in
                                                                  favour              of
                                                                  M/s.Fathima Marry
                                                                  Rice Mill.
6    Rs.20 lakhs adhoc limit   A.4 Smt.Jyothi    A.2 Sri Ganesh   a) A.2 sanctioned
                               Michel,           D.Hegde          limit without there
                               Proprietrix,                       being     any     oral
                               M/s.Abhishek                       formal request.
                               Enterprises,                       b) He fails to
                               C.A/c No.441                       collect       audited
                                                                  financial
                                                                  statement.
                                                                  c) He ignored the
                                                                  existing liability of
                                                                  M/s.Fathima Marry
                                                                  Rice     Mill     and
                                                                  M/s.Abhishek
                                                                  Enterprises.

                                                   NC: 2025:KHC:6422







5. At the time of inception of loan account, it is one Sri

Lingappa who was the Manager and accused Nos.1 and 2 were

nowhere in the picture. After sanctioning of the loan, without

proper security and without verifying stock statement

periodically, the financial facility extended to M/s Fathima Marry

Rice Mill and M/s Abhisheka Enterprises, Mysuru, were under

the supervision of the higher officials and several irregularities

were noted in the accounts of M/s Fathima Marry Rice Mill, M/s

Abhisheka Enterprises and M/s Amulya Enterprises.

6. Inspection was conducted in the Branch at Hunasuru and

several irregularities were noted, which, later on turned out to

be illegal, inasmuch as, the financial facilities were extended to

accused Nos.3 and 4 with the active conspiracy of remaining

accused persons and by placing the forged documents as

collateral security.

7. In this regard, a complaint came to be lodged with CBI.

After registration of the case, CBI investigated the matter

thoroughly, collected necessary oral and documentary evidence

- 10 -

NC: 2025:KHC:6422

and later on, filed the charge sheet against the appellants

herein.

8. As stated earlier, one of the accused in the complaint viz.,

Rajashekar filed an application before the Trial Court and his

application was accepted by the Trial Court to act as approver

and his statement was recorded. He was also given pardon by

the Trial Court.

9. Insofar as remaining accused are concerned, they did not

plead guilty of the charges which were framed against them

and therefore, trial was held.

10. Insofar as accused Nos.1 and 2 are concerned, based on

the inspection report, departmental enquiries were also held.

Noting the role of accused No.2, minor punishment of taking off

two increments was ordered. But accused No.1 is removed

from service.

11. In order to bring home the guilt of the accused persons,

prosecution in all examined 26 witnesses as P.Ws.1 to 26 and

placed on record voluminous documentary evidence which were

exhibited and marked as Exs.P.1 to 216. During the course of

- 11 -

NC: 2025:KHC:6422

evidence, few of the documents were confronted to prosecution

witnesses which have been admitted by them and therefore,

they were marked as Exs.D.1 to D.17.

12. On conclusion of recording of evidence, accused

statement as is contemplated under Section 313 of the Code of

Criminal Procedure was recorded, wherein, accused persons

denied the incriminatory circumstances and did not lead any

defence evidence.

13. Later on, learned Trial Judge heard the arguments of the

parties and by considered judgment dated 23.08.2011,

convicted the appellants and sentenced them as referred to

supra.

14. Being aggrieved by the same, appellants have preferred

these appeals.

15. On behalf of the appellants, Sri P.S.Rajagopal, learned

Senior Advocate, and Sri Nagendra Naik, learned counsel

representing the public servants vehemently contended that

the material on record is not properly appreciated by the

learned Trial Judge and wrongly convicted the appellants for

- 12 -

NC: 2025:KHC:6422

the aforesaid offences resulting in miscarriage of justice and

sought for allowing the appeals.

16. Sri P.S.Rajagopal would further contend that accused

No.1 was the AGM and accused No.2 was the Branch Manager

and when the loan was sanctioned at the inception on

30.09.2003, accused Nos.1 and 2 had no role to play

whatsoever inasmuch as one Lingappa was the person who

sanctioned the loan.

17. Sri P.S.Rajagopal would further contend that if the loan is

sanctioned following the requisite procedure and if the higher

authorities of the Canara Bank did not find any irregularity or

illegality in sanctioning such loan at the inception, the offence

under Section 420 of the Indian Penal Code would

automatically gets extinguished and thus conviction of the

appellants for the transaction which has been initiated by

Lingappa needs a relook and appellants are to be acquitted for

the said offence.

18. Sri P.S.Rajagopal, learned Senior Advocate and Sri

Nagendra Naik, learned counsel would further contend that

- 13 -

NC: 2025:KHC:6422

there is no pecuniary loss caused to the bank and entire civil

liability is sought to be recovered by the bank by filing

necessary civil proceedings including proceedings against the

security offered to the bank under the provisions of The

Securitisation and Reconstruction of Financial Assets and

Enforcement of Security Interest Act, 2002. Therefore, in the

absence of any wrongful loss caused to the bank and

corresponding gain to the accused persons, appellants are

entitled for acquittal of all the charges.

19. They would further contend that material evidence placed

on record at the most could be treated as irregularity as could

be seen from the disciplinary enquiry report insofar as accused

No.2 is concerned and insofar as accused No.1 is concerned,

since he has come into picture after the loan has been

sanctioned and recommendations have been made to proceed

against defaulters for recovery of civil liability, there could not

have been any illegality attributable to accused Nos.1 and 2

which is sine qua non to initiate the proceedings against

accused Nos.1 and 2 especially when allegations under Section

120B of the Indian Penal Code. Therefore, the conviction of the

appellants for the offence under Section 120B is baseless,

- 14 -

NC: 2025:KHC:6422

inasmuch as, when original loan was sanctioned it was not the

accused Nos.1 and 2, but it was Lingappa who was responsible

for sanctioning of the loan.

20. They would also contend that the material evidence

placed on record is falling short for inferring as to when exactly

conspiracy commenced and pursuant to such conspiracy what

is the offence that has been committed by the public servants

with the help of other accused persons is not forthcoming in the

prosecution evidence and thus sought for allowing the appeal in

toto.

21. Alternatively, Sri P.S.Rajagopal and Sri Nagendra Naik

would contend that in the event this Court upholding the Order

of conviction for want of necessary evidence placed on record

by the prosecution to attract the offence under Section

13(1)(d) r/w 13(2) of Prevention of Corruption Act, the

conviction of the appellants for the aforesaid offences may be

set-aside by enhancing the fine amount reasonably and sought

for allowing the appeals to that extent.

- 15 -

NC: 2025:KHC:6422

22. They would also submit that if such an order of acquittal

is recorded insofar as the public servants are concerned for the

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

the Prevention of Corruption Act, they would not lay their claim

for the consequential benefits, in view of the fact that

disqualification gets extinguished. Accused Nos.1 and 2 have

filed affidavits in that regard. Counsel for beneficiary while

adopting the arguments of accused Nos.1 and 2 contended that

they are no way responsible for alleged offences and sought for

allowing their appeals.

23. Per contra, Sri P.Prasanna Kumar, learned counsel for the

CBI supports the impugned judgment in toto.

24. He would further contend that the material evidence

placed on record including the corroboratory evidence in the

nature of the statement of approver would be sufficient enough

to understand the existence of conspiracy among the appellants

which ultimately resulted in suffering the interest of the bank

resulting in not only pecuniary loss but also irregular operation

of the accounts of accused Nos.3 and 4.

- 16 -

NC: 2025:KHC:6422

25. He would further contend that pecuniary loss caused to

Bank is shared by appellants along with other accused persons

illegally for which the positive evidence is hardly available to be

placed on record by the prosecution and such things must be

inferred from the attendant facts and circumstances of the

case.

26. Sri P.Prasanna Kumar, learned counsel would invite the

attention of this Court to the fact that even though the loan

was sanctioned on 30.09.2003 by Lingappa, it is the duty of

accused No.1 being the AGM and duty of accused No.2 being

the Manager of the Bank to supervise the accounts and not to

lend the money for sticky account which has been ignored and

further advances have been made by them in their tenure.

27. Sri P.Prasanna Kumar would further contend that the

stock statement given by the borrowers which was not properly

verified by appellants would only result in an inference that

knowingfully well there was no stock maintained in the stock

yard, further advances have been made especially when

already there is default in the accounts of accused Nos.3 and 4.

- 17 -

NC: 2025:KHC:6422

28. He would further contend that in the absence of any tacit

understanding among the accused persons, why would accused

Nos.1 and 2 go on lending further advances to accused Nos.3

and 4 especially when the account is irregular and the security

offered is not sufficient to secure the outstanding amount of the

Canara Bank, Hunasuru Branch. Therefore, prosecution is

successful in establishing all the ingredients to attract the

offences alleged against the appellants and sought for dismissal

of the appeals.

29. Insofar as the alternate submission is concerned, Sri

Prasanna Kumar would contend that material on record would

be sufficient enough even to maintain the conviction for the

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

the Prevention of Corruption Act, and sought for dismissal of

the appeals in toto.

30. Having heard the parties in detail, this Court perused the

material on record meticulously.

31. On such perusal of the material on record, the following

points would arise for consideration.

- 18 -

NC: 2025:KHC:6422

(i) Whether the material evidence placed on record on behalf of the prosecution would be sufficient enough to maintain the order of conviction of the appellants for the offence punishable under Section 13(1)(d) r/w Section 13(2) of the Prevention of Corruption Act?

(ii) Whether the appellants make out a case that the impugned judgment of conviction and order of sentence is suffering from legal infirmity and perversity and thus calls for interference?

(iii) Whether the sentence needs modification?

       (iv)    What Order?



32.   REGARDING POINT Nos.1 and 2:                     In the case on hand,

fact of accused Nos.3 and 4 holding accounts in the names of

M/s Fathima Marry Rice Mill and M/s Abhisheka Enterprises,

Mysuru, in Canara Bank, Hunasuru Branch is not in dispute. So

also, taking the loan from time to time from Canara Bank,

Hunasuru Branch is not in dispute.

33. Admittedly, the first loan was sanctioned on 30.09.2003.

At that point of time, one Lingappa was the AGM. Accused

No.1-L.S.Dinamani assumed the charge of AGM on 24.05.2004

and got transferred on 29.04.2006. Accused No.2 was the

Manager of Canara Bank, Hunasuru Branch on and from

- 19 -

NC: 2025:KHC:6422

29.06.2002 till 28.05.2005. The loan of accused Nos.3 and 4

was irregular as is found from the material evidence placed on

record. However, despite the fact that loan was irregular,

instead of taking effective steps to recover the irregular loan,

further advances were made in respect of the business of

accused Nos.3 and 4.

34. The security that was offered for the advances were the

stock in trade. The material on record would indicate that the

person who inspected the stock yard noted that stock of M/s

Fathima Marry Rice Mill and M/s Abhisheka Enterprises, Mysuru,

and M/s Amulya Enterprises were kept in same place and they

were not separated nor stock was available for proper

identification as to which stock belongs to which of the

concerns.

35. No doubt, the person who inspected the spot has

answered in the cross-examination that he did not carry stock

register with him so as to identify the stock. At any rate, since

three different entities have had the loan transaction with the

Canara Bank, Hunasuru Branch, it was their duty to identify

and show which stock belongs to which of the firms and as on

- 20 -

NC: 2025:KHC:6422

the date of inspection the stock that has been offered as

security was available to be identified by the inspecting staff

who had gone for inspection from Canara bank, Hunasuru

Branch.

36. Therefore, contentions urged on behalf of the appellants

that the loan was secured cannot be countenanced in law.

Further, again the collateral security offered for the loan

transactions were also not proper.

37. The material on record would depict that even though the

original documents are given to Canara Bank, on the same set

of documents there were other encumbrances earlier.

Admittedly, those encumbrances were suppressed by the

persons who gave collateral security.

38. All these factors, on cumulative analysis would establish

that all was not well with the accounts of accused Nos.3 and 4

and, accused No.5 has lent his hand in forging the documents

for and on behalf of accused Nos.3 and 4 for obtaining the

financial assistance from Canara Bank for which accused Nos.1

and 2 were responsible at the relevant point of time.

- 21 -

NC: 2025:KHC:6422

39. There is some force in the argument put forth on behalf

of the appellants that prosecution evidence do not clearly

indicate as to when the conspiracy has actually taken birth, in

the attendant facts and circumstances of the case.

40. It is settled principles of law and requires no emphasis

that for establishing the existence of conspiracy, hardly any

positive evidence could be placed on record, as such positive

evidence is seldom available.

41. Therefore, Courts while appreciating the existence of

conspiracy, is bound to infer from the material evidence on

record about the existence of conspiracy.

42. In this regard, this Court gainfully places reliance on the

judgment of the Hon'ble Apex Court in the case of Mohd.

Khalid vs. State of West Bengal reported in (2002)7 SCC

334 wherein, Hon'ble Apex court has followed the judgment of

the Constitution Bench of the Hon'ble Supreme Court in the

case of Kehar Singh vs. State (Delhi Administration)

reported in (1988)3 SCC 609.

- 22 -

NC: 2025:KHC:6422

43. Applying the test mentioned in the Constitution Bench

which was reiterated in the case of Mohd. Khalid supra,

accused Nos.1 and 2 being responsible public servants

occupying the posts of AGM and Branch Manager, 'why would

they lend further amounts to the sticky accounts of accused

Nos.3 and 4 without verifying the stock and proper security', is

a question that has to be answered by accused Nos.1 and 2.

44. Mere recommending for taking a civil action could only be

at best inferred as a corrective measure or damage control

mechanism. That itself would not be sufficient enough to

ignore the existence of conspiracy among the accused persons.

45. If accused Nos.3 and 4 are total strangers and if accused

No.5 has forged the documents for and on behalf of accused

Nos.3 and 4 and sent the same as collateral security, as a

responsible public servant what are the precautionary measures

exercised by accused Nos.1 and 2 before lending further loan to

accused Nos.3 and 4 is not explained by accused Nos.1 and 2

either in the form of suggesting the prosecution witnesses that

the action attributable to accused Nos.1 and 2 is only an

- 23 -

NC: 2025:KHC:6422

irregularity and not illegality, nor any explanation is offered

while recording the accused statement.

46. The material on record would definitely establish that

without proper exercise of the responsibility of accused Nos.1

and 2 they have gone on lending the financial assistance to

accused Nos.3 and 4 and therefore, existence of conspiracy and

other ingredient to attract the remaining offences under the

Indian Penal Code stands established in the case on hand.

47. Further, for attracting the offence under Section 13(1)(d)

r/w 13(2) of the Prevention of Corruption Act, prosecution has

not placed any positive materials. Again, insofar as the offence

under Section 13(1)(d) is concerned, mere inaction or improper

action on the part of the public servant would not ipso facto

result in the offence punishable under Section 13(1)(d) of the

Prevention of Corruption Act. Some more positive evidence is

necessary, as presumption under Section 20 of the Prevention

of Corruption Act would be applicable to Section 7 and not for

Section 13(1)(d) of the Prevention of Corruption Act.

48. Therefore, there is sufficient force in the arguments put

forth on behalf of the appellants that public servants viz.,

- 24 -

NC: 2025:KHC:6422

accused Nos.1 and 2 are entitled for an order of acquittal for

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

Prevention of Corruption Act.

49. The apprehension expressed by the prosecution in this

regard is that if the order of acquittal is recorded insofar as

accused Nos.1 and 2 is concerned for the offence punishable

under Sections 13(1)(d) r/w 13(2) of the Prevention of

Corruption Act is concerned, the disqualification would

extinguish and they would lay necessary claim.

50. Apprehension of the prosecution that the accused would

lay necessary claim would get extinguished in view of the

affidavits filed by accused Nos.1 and 2 to the effect that they

would not claim any terminal benefit from the employer.

51. Contents of the affidavit of accused Nos.1 and 2 are

extracted hereunder for ready reference:

"Affidavit in Crl.A.No.918/2011

I, Shri. L.S Dinamani , late S/O L.S Srinivasan, Aged about 75 years Residing at Sri Raghavendra Nilaya, 4th Cross, 1st Stage, 2nd Phase Chandra layout, Bangalore-560040, do hereby solemnly affirm and state on oath as follows:

- 25 -

NC: 2025:KHC:6422

1. I submit that I am the Appellant in this case. I know the facts of the Case. Accordingly I swear this Affidavit.

2. I submit that the C.B.I Police has registered a FIR in R.C.No.10(A)/2007 against me and Accused No.1 and 4 others for the offences punishable under section 120-B, 420, 468 and 471 of IPC and under Section 13(1)(d) R/w. Sec 13(2) of Prevention of Corruption Act.

3. It is alleged by prosecution that while I was working as Assistant General Manager, Canara bank Regional office Mysore, during the period 2004-06 I and Accused No.2 was involved in a criminal conspiracy with Accused No.3 to 5 forged the documents with an intention to cheat the bank, making use of the forged document as genuine in connection with the current account No.424 held by the Accused No.3 in the name of Fathima Marry Rice Mill, current A/c No.442 in the name of M/s Abhishek enterprises and current A/c No.441 in the name of Amulya Enterprises permitting Accused No.3 and 4 various cash credit and cheque discount facilities by making use of forged document as genuine and thereby to cheat canara bank by causing monetary loss in connection with the various loans.

4. I submit that after the conclusion of the trial the Hon'ble trial court has convicted me and other accused for the offenses punishable u/s 120-B, 420, 468 and 471 of IPC and under Section 13(1)(d) R/w. Section 13(2) of Prevention of Corruption Act. Being aggrieved by the order of conviction dated 23.08.2011 passed by the XXXII Additional City Civil & Sessions Judge and Special Judge for C.B.I.Cases (CCH-34),

- 26 -

NC: 2025:KHC:6422

Bangalore in Special. C.C.No.36/2009 the present appeal was filled.

5. I submit that after conviction I was terminated from service and issued with an order of dismissal. Due to my old age I have decided to put an end to the litigation. If I am imposed with any punishment without imprisonment I undertake not to claim any terminal benefit from my employer.

I submit that the averments made in Paragraph 1 to 5 of this Affidavit are true to the best of my knowledge, belief and information."

Affidavit in Crl.A.No.958/2011

I, Ganesh Hegde, S/o Late D.N. Hegde, aged about 71 years, residing at No.835/11-12, 'Sharanye', 4th A Main, 6th Cross, Navodaya Nagar, J.P. Nagar, 7th Phase, Bengaluru - 560 076, do hereby solemnly affirm and state on oath as follows:

1. That I am the appellant in the subject appeal and that I am aware of the facts of the case, that I am competent to swear to this affidavit and hence I am swearing to the affidavit. The averments in the Criminal Appeal may be treated as a part and parcel of the instant affidavit for the sake of brevity and to avoid repetition

2. That I have preferred the subject criminal appeal questioning the judgment and order dated 23.08.2011 in Special CC No.36 of 2009 passed by the XXXII Additional City Civil and Sessions Judge and Special Judge for CBI Cases, Bangalore (hereinafter referred to as `Trial Court'

- 27 -

NC: 2025:KHC:6422

for short). This Hon'ble Court by order dated 20.09.2011 suspended the conviction of the appellant.

3. That on the very same allegations, Canara Bank (hereinafter referred to as `the Bank' for short) initiated disciplinary proceedings against the appellant by Charge Sheet No. 22.07.2008. After conclusion of the disciplinary proceedings, the appellant was imposed with a minor penalty of 'reduction to a lower stage in time scale of pay by three stages for a period of three years during which he shall not earn increments of pay and on expiry of the said period, the reduction shall have the effect of postponing his future increments of pay.' This order has attained finality.

4. That I retired from the services of the Bank as Senior manager on reaching the age of superannuation on 31.10.2013. I have received the terminal benefits from the Bank and I am receiving monthly pension from 01.11.2013 onwards.

5. That I hereby undertake that I shall not claim any other benefit in respect of bank service in the future other than those I am already receiving.

I declare that this is my name and signature and that the contents of this affidavit are true to the best of my knowledge."

52. Admittedly, role of accused No.2 was assessed by the

higher authorities of the Canara Bank itself. Having known

about the role played by accused No.2 in the departmental

proceedings, minor punishment of cutting two increments has

- 28 -

NC: 2025:KHC:6422

been ordered insofar as accused No.2. Therefore, he was

allowed to continue in the service and permitted to retire as

any other employee. As such, he is entitled to necessary

benefits which he has been taking all these years.

53. Therefore, in the absence of material evidence placed on

record by the prosecution to maintain the offence under Section

13(1)(d) r/w Section 13(2) of the Prevention of Corruption Act,

1988, conviction of the appellants for the offence punishable

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

Corruption Act, 1988, needs to be set aside.

54. Further, the consequences of setting aside the conviction

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

the Prevention of Corruption Act, 1988, will be subject to the

contents of the affidavit as referred to supra.

55. In view of the foregoing discussions, point Nos.1 and 2

are answered partly in the affirmative.

REG.POINT No.3:

56. This Court having set aside the conviction of the

appellants for the offence punishable under Section 13(1)(d)

- 29 -

NC: 2025:KHC:6422

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

wherein the statute has prescribed minimum period of

imprisonment as six months, upholding the conviction of the

appellants for the remaining offence under Indian Penal Code,

does not necessarily demand imposition of jail period.

57. Taking note of the fact that appellants are the first time

offenders and they are in their advanced age, if the fine

amount is enhanced reasonably and sentence of imprisonment

is set aside for the remaining offences under the Indian Penal

Code would meet the ends of justice. Accordingly, point No.3 is

answered partly in the affirmative.

REG.POINT No.4:

58. In view of the findings of this Court on point Nos.1 to 3 as

above, following:

ORDER

i. Criminal Appeals are allowed in part.

ii. Accused Nos.1 and 2 who are the appellants in

Crl.A.No.918/2011 and Crl.A.No.958/2011

respectively, are acquitted for the offence

- 30 -

NC: 2025:KHC:6422

punishable under Section 13(1)(d) r/w Section

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

iii. Conviction of the appellants including the

appellant in Crl.A.No.950/2011 for the offences

punishable under Section 120B read with Section

468, 471, 420 of IPC, is hereby maintained and

sentence of imprisonment ordered by the learned

Trial Judge is hereby set aside by enhancing the

fine amount in a sum of Rs.1,00,000/- to each of

the appellants payable on or before 15.03.2025

failing which they shall undergo imprisonment as

ordered by the learned Trial Judge.

iv. It is made clear that accused Nos.1 and 2 who

are appellants in Crl.A.Nos.918/2011 and

958/2011, if already have deposited any fine

amount for the offences under Section 13(1)(d)

r/w 13(2) of Prevention of Corruption Act, same

shall be adjusted towards the enhanced fine

amount.

- 31 -

NC: 2025:KHC:6422

v. Office is directed to return the Trial Court

Records with copy of this order forthwith for

issuing modified conviction warrant.

Sd/-

(V SRISHANANDA) JUDGE

kcm-paragraphs 1 to 49;

KAV-paragraphs 50 till end.

List No:2, Sl No:3

 
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