Citation : 2025 Latest Caselaw 4501 Kant
Judgement Date : 28 February, 2025
1
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 28TH DAY OF FEBRUARY, 2025
BEFORE
THE HON'BLE MR. JUSTICE V. SRISHANANDA
CRL.A.NO.653/2011
C/W CRL.A.NO.587/2011
C/W CRL.A.NO.596/2011
C/W CRL.A.NO.598/2011
C/W CRL.A.NO.611/2011
C/W CRL.A.NO.666/2011
IN CRL.A.NO.653/2011
BETWEEN
SHIVALINGEGOWDA
S/O LATE MUDDEGOWDA
AGED 63 YEARS
RESIDENT OF NO.3595
HEMAVATHI EXTENSION (WEST)
BEHIND TOWN CLUB, K R PET,
MANDYA DISTRICT.
...APPELLANT
(BY SRI KIRAN S. JAVALI, SR. COUNSEL A/W
SRI CHANDRASHEKARA.K, ADVOCATE)
AND
STATE BY
INSPECTOR OF POLICE
CBI, ACB
BANGALORE,
REPRESENTED BY PUBLIC PROSECUTOR
...RESPONDENT
(BY SRI P. PRASANNA KUMAR, ADVOCATE)
2
THIS CRL.A IS FILED U/S 374 (2) CR.P.C PRAYING TO
SET ASIDE THE ORDER DATED 06.06.2011 PASSED BY THE
XXXII ADDL.C.C. AND S.J., AND SPL. JUDGE FOR CBI CASES,
BANGALORE IN SPL.C.C.NO.45/04 - CONVICTING THE
APPELLANT/ACCUSED FOR THE OFFENCE P/U/S 120B, 420,
468, 471, 477A IPC AND ALSO P/U/S 13(1)(d) R/W 13(2) OF
PREVENTION OF CORRUPTION ACT, 1988.
IN CRL.A.NO.587/2011
BETWEEN
SH N SHANTHARAJ
S/O LATE H NARAYANAPPA
AGED ABOUT 56 YEARS
FORMERLY OFFICER, MMGS-II,
GANGANAGAR BRANCH
STATE BANK OF MYSORE
BANGALORE
R/AT#2/484, CHIKKAHARADANAHALLI,
BEHIND RAILWAY WORKSHOP,
JAYANAGAR, MYSORE.
...APPELLANT
(BY SRI KIRAN S. JAVALI, SR. COUNSEL FOR
SRI CHANDRASHEKARA.K, ADVOCATE)
AND
STATE BY INSPECTOR OF POLICE,
CBI, REPRESENTED BY
STANDING COUNSEL FOR CBI
IN THE HON'BLE HIGH COURT
BANGALORE.
...RESPONDENT
(BY SRI P.PRASANNA KUMAR, ADVOCATE)
3
THIS CRL.A. IS FILED UNDER SECTION 374(2) CR.P.C
PRAYING TO SET ASIDE THE ORDER DATED 06.06.2011
PASSED BY THE XXXII ADDL.C.C. AND S.J., AND SPL.JUDGE
FOR CBI CASES, BANGALORE IN SPL.C.C.NO.45/04 -
CONVICTING THE APPELLANT/ACCUSED FOR THE OFFENCE
P/U/S 120B, 420, 468, 471, 477-A IPC AND SECTION 13(1)(d)
R/W 13(2) OF PREVENTION OF CORRUPTION ACT 1988 AND
ETC.
IN CRL.A.NO.596/2011
BETWEEN
KRISHNAN NAIK
S/O LATE SEVYA NAIK
CASHIER CUM CLERK
SBM MANDI MOHALLA
MYSORE
...APPELLANT
(BY SRI R NAGENDRA NAIK, ADVOCATE)
AND
STATE BY INSPECTOR OF POLICE
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 06.06.2011
PASSED BY THE XXXII ADDL.C.C. AND S.J., AND SPL.JUDGE
FOR CBI CASES, BANGALORE IN SPL.C.C.NO.45/04 -
CONVICTING THE APPELLANT/ACCUSED FOR THE OFFENCE
P/U/S 120B, 420, 468, 471, 477-A IPC AND SEC. 13(1)(d) R/W
13(2) OF PREVENTION OF CORRUPTION ACT, 1988.
4
IN CRL.A.NO.598/2011
BETWEEN
SRI P KRISHNAPPA
S/O PANDU
R/O KYATHANAHALLI POST
PANDAVAPURA TALUK
MANDYA DISTRICT
...APPELLANT
(BY SRI R NAGENDRA NAIK, ADVOCATE)
AND
STATE BY INSPECTOR OF POLICE
CBI, ACB
GANGANAGARA
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 06.06.2011
PASSED BY THE XXXII ADDL.C.C. AND S.J., AND SPL.JUDGE
FOR CBI CASES, BANGALORE IN SPL.C.C.NO.45/04 -
CONVICTING THE APPELLANT/ACCUSED FOR THE OFFENCE
P/U/S 120B, 420, 468, 471, 477-A IPC AND SEC. 13(1)(d) R/W
13(2) OF PREVENTION OF CORRUPTION ACT, 1988.
IN CRL.A.NO.611/2011
BETWEEN
DR A N KESHAVA MURTHY
S/O LATE A P NARASIMHA MURTHY
71 YEARS, NO.1693/1
1ST CROSS, RAMA MOHANA PURA
SRIRAMPURA POST,
5
BANGALORE -560 021
...APPELLANT
(BY SRI B S PRASAD, ADVOCATE)
AND
THE STATE BY
INSPECTOR OF POLICE,
CBI/ACB, BANGALORE
...RESPONDENT
(BY SRI P. PRASANNA KUMAR, ADVOCATE)
THIS CRL.A IS FILED UNDER SECTION 374 CR.P.C
PRAYING TO SET ASIDE THE ORDER DATED 06.06.2011
PASSED BY THE XXXII ADDL.C.C. AND S.J., AND SPL. JUDGE
FOR CBI CASES, BANGALORE IN SPL.C.C.NO.45/04 -
CONVICTING THE APPELLANT/ACCUSED FOR THE OFFENCE
P/U/S 120B, 420, 468, 471, 477A IPC AND ALSO P/U/S
13(1)(d) R/W 13(2) OF PREVENTION OF CORRUPTION ACT,
1988.
IN CRL.A.No.666/2011
BETWEEN
SRI. K.V. VIVEKANANDA
S/O LATE K M VENKATA GOWDA
R/O KYATHANAHALLI POST
PANDAVAPURA TALUK
MANDYA DISTRICT
...APPELLANT
(BY SRI R NAGENDRA NAIK, ADVOCATE)
AND
1 . STATE BY INSPECTOR OF POLICE,
CBI, ACB, GANGANAGARA
6
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 06.06.2011
PASSED BY THE XXXII ADDL.C.C. AND S.J., AND SPL.JUDGE
FOR CBI CASES, BANGALORE IN SPL.C.C.NO.45/04 -
CONVICTING THE APPELLANT/ACCUSED FOR THE OFFENCE
PUNISHABLE UNDER SECTION 120B, 420, 468, 471, 477-A IPC.
THESE APPEALS HAVING BEEN RESERVED FOR ORDERS,
COMING ON FOR PRONOUNCEMENT THIS DAY, THE COURT
PRONOUNCED THE FOLLOWING:-
CORAM: HON'BLE MR JUSTICE V SRISHANANDA
CAV JUDGMENT
(PER: HON'BLE MR JUSTICE V SRISHANANDA)
Accused persons convicted in Special C.C.No.45/2004, on
the file of City Civil and Sessions Judge and Special Judge for
CBI Cases (CCH-34), who have been convicted by judgment
dated 06.06.2011 are the appellants.
2. The rank of the accused persons and their appeal,
conviction recorded by the trial Court for the offences in respect
of accused persons and sentence ordered against them are
tabulated hereunder for ready reference.
Name of the Rank Spl. C.C. Criminal Conviction Sentence
accused before No. Appeal for the passed
Spl. No. before offence p/u/s
Court.
this Court
Shivalinge Accused 45/2004 653/2011 120B, SI for one
Gowda No.4 year
468, 471, SI for one
477A, 420 year, and
IPC, 13(1) fine of
(d) r/w Rs.5,000/-
Section 13(2) in default,
of Prevention SI for six
of Corruption months, for
Act. each of the
offences.
N.Shantharaj Accused 45/2004 587/2011 120B, SI for one
No.1 year
468, 471, SI for one
477A, 420 year and
IPC, 13(1) fine of
(d) r/w Rs.5,000/-
Section 13(2) in default,
of Prevention SI for six
of Corruption months, for
Act. each of the
offences.
Krishnan Accused 45/2004 596/2011 120B, SI for one
Naik No.2 year
468, 471, SI for one
477A, 420 IPC, year and fine
13(1) (d) r/w of Rs.5,000/-
Section 13(2) in default, SI
of Prevention for six
of Corruption months, for
Act. each of the
offences.
P.Krishnappa Accused 45/2004 598/2011 120B, SI for one
No.7 year
468, 471, SI for one
477A, 420 year and
IPC. fine of
Rs.5,000/-
in default,
SI for six
months, for
each of the
offences.
Dr. Accused 45/2004 611/2011 120B, SI for one
A.N.Keshava No.6 year
murthy
468, 471, SI for one
477A, 420 year and
IPC, 13(1) fine of
(d) r/w Rs.5,000/-
Section 13(2) in default,
of Prevention SI for six
of Corruption months, for
Act. each of the
offences.
K.V.Viveka- Accused 45/2004 666/2011 120B, SI for one
nanda No.8 year
468, 471, SI for one
477A, 420 year and
IPC. fine of
Rs.5,000/-
in default,
SI for six
months, for
each of the
offences.
Note: (i) Accused No.3 had filed a separate appeal in
Crl.A.No.597/2011. For his non appearance,
warrant came to be issued and the same is delinked from the above appeals.
(ii) Appeal filed by accused No.5 came namely Jayaramu stood dismissed as abated on account of his death.
3. Facts in brief which are utmost necessary for
disposal of the present appeal are as under:
According to the case of the prosecution, accused No.1
N.Shantharaj, was the Manager, State Bank of Mysore,
Gandhinagar Branch, Bangalore, accused No.2 Krishna Naik,
was the cashier cum clerk, State Bank of Mysore, Mandi
Mohalla Branch, Mysore, accused No.3 H.S. Umesh was the
cashier-cum-godown keeper, State Bank of Mysore, Haveri
Branch, accused No.4 M. Shivalinge Gowda, Executive Officer,
Taluk Panchayath, Krishnaraj Pet, Mandya District, accused
No.6 A.N. Keshava Murthy, Retired Assistant Director, Animal
Husbandry and Veterinery Services (for short 'AH & VS'), being
the public servants, who were functioning in the aforesaid
capacities.
4. Prosecution case further alleges that they all
entered into criminal conspiracy with P. Krishnappa (accused
No.7), K.V. Vivekananda (accused No.8), both are from
Kyathanahali Post, Pandavapura Taluk, Mandya District, during
the year 1994. They have agreed to commit the illegal act of
cheating, forging documents and by using such forged
documents, they represented that they are genuine documents,
in regard to sanctioning of loans in ATL/7/54, ATL/7/36,
TL/SBF/59, ATL/7/55, ATL/7/56, ATL/7/78, TL/SBF/67,
ATL/7/75, ATL/7/77, AtL/7/74, ATL/7/81, ATL/7/87, TL/70,
ATL/7/34, ATL/7/76, ATL/5/40 and ATL/5/41, under Integrated
Rural Development Program (for short 'IRDP') scheme to the
tune of Rs.1,26,300/-.
5. Prosecution further alleged that in furtherance of
such criminal conspiracy, there were forged thumb impressions
of the borrowers on the loan applications and those forged
thumb impressions were attested dishonestly and fraudulently.
Forged quotations and receipts pertaining to bullock tyre carts
by removing the photographs available in the loan applications
with the bank and reaffix the same to the forged loan
applications with an intention to cheat the bank.
6. Based on such documents, loans were sanctioned
and disbursed resulting in financial loss to the bank.
7. It is the specific case of the prosecution that
accused Nos.7 and 8 abetted the other accused persons to
commit the aforesaid illegal acts. Accused Nos.1 to 4 and 6
being the public servants, by corrupt means, obtained
pecuniary advantages by mis-conducting and abusing their
positions and thereby there was a loss caused to the bank to
the extent of Rs.1,26,300/-.
8. A source complaint came to be lodged in R.C.No.4
(A) 97-CBI/BLR and detail investigation was conducted. After
thorough investigation, a charge sheet came to be filed by
collecting the necessary documents including the forged
documents.
9. On receipt of charge sheet, learned Special Judge
took cognizance of the offences under Section 120B, 468, 471,
477A, 109 r/w Section 420 and 197 IPC and as against the
public servants, under Section 13 (1) (d) r/w Section 13 (2) of
prevention of corruption Act, 1988.
10. Later on, learned Special Judge secured the
presence of accused persons after compliance of Section 207
Cr.P.C., framed the charges for the aforesaid offences against
the accused persons. Since accused persons pleaded not
guilty. Therefore, trial was held.
11. In order to prove the case of the prosecution and to
bring home the guilt of the accused persons, prosecution
examined 36 witnesses, who were examined as P.Ws.1 to 36.
Hundred Sixty nine documents were placed on record on behalf
of prosecution which were exhibited and marked as Exs.P.1 to
P.169.
12. On behalf of the defence, five documentary
evidence were placed on record which were exhibited and
marked as Exs.D.1 to D.5, comprising of portion of statement,
proforma in blank format, portion of statement of Ninga Nayak,
letter of Instructions dated 25.08.1993 and endorsement.
13. Thereafter, learned Special Judge recorded the
accused statement as is contemplated under Section 313
Cr.P.C., wherein accused has denied all the incriminatory
materials and did not choose to place on record any defence
evidence.
14. Subsequent there to, learned Special Judge heard
the parties in detail and by impugned judgment, convicted the
appellants and sentenced as under:
"On being required to submit then say on the question of sentence, accused No.1 submits that having regard to the amount involved the period of the trial the linient view may be taken A.2 to 4 and 6 to 8 submit that the lenient view may be taken in new of the circumstances like the amount involved and the period of the trial.
On hearing the accused, having regard to the nature of the offence, the quantum of the amount in connection with which the offences have committed, the period of trial having regard to their age the following final sentence is passed.
1. The accused Nos.1 to 4 & 6 to 8 are convicted and sentenced to undergo simple imprisonment for one year for the offence punishable U/s 120B of IPC.
2. The accused Nos.1 to 4 & 6 to 8 are convicted and sentenced to undergo SI for one year for the offence punishable U/s 468 1PC and shall pay fine of Rs.5,000/- each and in default of fine, they shall undergo simple imprisonment for 6 months.
3. The accused Nos.1 to 4 & 6 to 8 are convicted and sentenced to undergo SI for one year for the offence punishable U/s 471 IPC and shall pay fine of Rs.5,000/- each and in default of fine, they shall under go simple imprisonment for 6 months.
4. The accused Nos.1 to 4 and 6 to 8 are convicted and sentenced to undergo SI for one year for the offence punishable U/s 477A IPC and shall pay fine of Rs.5,000/- each and in default of fine, they shall under go simple imprisonment for 6 months.
5. The accused Nos.1 to 4 & 6 to 8 are convicted and sentenced to undergo SI for one year for the offence punishable U/s 420 IPC and shall pay fine of Rs.5,000/- each and in default of fine, they shall under go simple imprisonment for 6 months.
6. The accused No.1 to 4 & 6 are convicted and sentenced to undergo SI for one year 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 under go simple imprisonment for 6 months.
It is further ordered that the substantive sentences shall run concurrently.
The bail bonds of the accused Nos.1 to 4 & 6 to 8 are stand cancelled.
Issue copy of the judgment to the accused Nos.1 to 4 & 6 to 8."
15. Being aggrieved by the same, appellants have
preferred the present appeals as referred to supra in the
tabular column.
16. Sri Kiran S Jawali, learned Senior Counsel
appearing on behalf of Sri Chandrashekara K, counsel for the
appellants/accused No.1 and 4 in Crl.A.No.587/2011 and
653/2011, Sri R.Nagendra Naik, learned counsel for the
appellants/accused No.2, 7 and 8 in Crl.A.Nos.596/2011,
598/2011 and 666/2011, Sri B.S. Prasad, learned counsel for
the appellant/accused No.6 in Crl.A.No.611/2011 have
addressed their arguments.
17. They further contended that the learned Trial Judge
failed to note that entire amount of Rs.1,26,000/- has been
repaid and therefore, there was no wrongful loss caused to the
bank nor corresponding wrongful gain to the appellants herein,
which is sine qua non for recording an order of conviction for
the offence punishable under section 420 IPC.
18. They further contended that material evidence on
record is hardly sufficient to convict the appellants for the
aforesaid offences and impugned judgment is suffering from
legal infirmities and improper appreciation of the material
evidence which resulted in perversity and sought for allowing
the appeals.
19. Alternatively, Sri Kiran S. Jawali, learned Senior
Counsel representing the appellants in Crl.A.Nos. 653/2011 and
587/2011 submits that the appellants and the material
evidence on record is hardly sufficient to convict them for the
offence punishable under Section 13 (1) (d) r/w Section 13 (2)
of the Prevention of Corruption Act, 1988 and therefore, they
may be acquitted for those offences.
20. Sri R. Nagendra Naik, learned counsel representing
the appellants in Crl.A.Nos.596/2011, 598/2011 and 666/2011,
who are accused No.2, 7 and 8 in the trial Court among them
(accused No.2 public servant) contended that conviction of the
appellants for the aforesaid offences is based on surmises and
conjectures. He adopted arguments of Sri Kiran S. Jawali,
learned Senior Counsel, insofar as accused No.2 is concerned.
He also contended that accused No.7 and 8 are only
beneficiaries and in the event of upholding conviction, jail
sentence awarded to them may be set aside by enhancing fine
amount reasonably.
21. Sri B.S. Prasad, learned counsel for the appellant in
Crl.A.No.611/2011 contended that absolutely there was no
financial gain made by appellant in Crl.A.No.611/2011
inasmuch as his role was only to furnish the certificates about
the health of the animal for which the loan was sought for in
the proforma and there is no material evidence on record that
he has also conspired with other accused persons for lending
loan under IRDP scheme to the borrowers and thus he should
be acquitted for all the offences.
22. Sri B.S. Prasad, further contended that the role of
the appellant No.6 is only to the extent of furnishing the
necessary opinion as to the health condition of animal and
therefore, he could not be the part of alleged criminal
conspiracy with the other accused and his role has not been
properly appreciated by the learned Trial Judge in the
impugned judgment and thus, sought for allowing the appeal.
23. He has further contended that the
appellant/accused No.6 has exposed the illegal activities of
Jayaram (accused No.5, case against him abated) and as a
retaliation, he has been falsely implicated in the case.
24. He would also further contend that the
appellant/accused No.6 has been falsely implicated in the case
on hand on account of he exposing the illegal activities of SBI
to lead banker namely, Vijaya Bank. As such, accused No.6
should be acquitted.
25. He invited the attention of this Court to Exs.D.1 and
D.5, contended that accused has only furnished the necessary
information as per the prescribed format that too for the
purpose of obtaining the insurance which is a required
formality. Therefore, at any stretch of imagination the accused
No.6 could not be a part of criminal conspiracy and thus,
sought for allowing the appeal.
26. He further contended that the material on record
would not show that the accused No.6 has received any illegal
gratification or pecuniary advantage in furnishing the opinion as
to the health of animal and as such, the accused No.6 cannot
be held liable for the other than IPC offences, much less for the
offence punishable under Section 13 (1) (d) r/w Section 13 (2)
of Prevention of Corruption Act, 1988 and sought for allowing
the appeal.
27. In order to have certainty with regard to the
submission, affidavits of accused Nos.4, 1 and 2 who are
appellants in Crl.A.Nos.653/2011, 587/2011 and 596/2011
respectively are placed on record. Contents of those affidavits
are extracted hereunder for ready reference:-
Affidavit of accused No.4/appellant in
"I, Sri M.Shivalinge Gowda, S/O Late Mudde Gowda, Aged about 79 years, Door No.3595, Hemavathi Extention, Next to town Club, K.R.Pete Town, Mandya district-571426, today at Bangalore, do hereby solemnly affirm and state on oath as follows:
1. I State that I am the Appellant in this case. I know the facts of the Case. Accordingly I swear this Affidavit
2. I State that I am challenging the order of conviction passed by Hon'ble XXXII Addl. And Sessions Judge and Spl.Judge For CBI Cases, Bangalore in SpI.C.C.No.45/04 Convicting me For The Offence P/U/S 120B, 420, 468, 471, 477-A, IPC and 13(1)(d) r/w 13(2) of PC Act on 06.06.2011
3. I State that when I was working as executive officer Taluk Panchayat. The respondent police have registered an FIR in RC. No.04(A)/1997 for the offence punishable under section 120B, 468, 471, 477A, 420, 409, r/w 197 of IPC and Section 13(1)(d) 13(2) of PC Act alleging that during the year 1994 all the Accused agreed to do cause to be done illegal acts of cheating, forging document, making use of the forged documents as
genuine, to cheat the bank in connection with sanction and disbursement of the loan amounts under the IRDP scheme in connections with several accounts. In furtherance of the criminal conspiracy forged the TI of the borrowers on the loan application dishonestly and fraudulently attested the said TI forged that quotations and receipts pertaining to the bullock tyre carts by making use of earlier photographs available on the loan applications as such forged the above documents with an intention to cheat the bank.
4. I State that after investigation the Respondent police have filed a charge sheet against me and other Accused for the alleged offence and the Hon'ble Trial Court has taken cognizance against all the Accused
5. I State that after the conclusion of the trial the Hon'ble trial court has convicted me and other accused for the offenses punishable u/s 120B, 420, 468, 471, 477-A IPC and 13(1)(d) r/w 13(2) of PC Act. Being aggrieved by the order of conviction dated 6th June 2011 passed by the XXXII Additional City Civil & Sessions Judge and Special Judge for C.B.I.Cases Bangalore in Special.
C.C.No.45 /2004 the present appeal has been filed.
6. I State that I attained superannuation during the pendency of the criminal trial. I have never claimed or been paid any of my retirement benefits. Thiş was refused as these proceedings were pending after conviction. I have not challenged the said order in
anticipation of the Judgment in this case. Due to my old age and also suffering from old age aliments I have decided to put an end to the litigation. I state that if the order of sentence is set aside and only fine amount is imposed, I undertake to refrain from claiming any benefits arising due to my superannuation.
I submit that the averments made in paragraph 1 to 6 of this Affidavit are true to the best of my knowledge, belief and information."
Affidavit of accused No.1/appellant in
"I, Sri. N. Shantharaj, S/O.Late H. Narayanappa, Aged about 72 years, Door No.2/484, Chikkaharadanahalli, Behind Railway work Shop, Jayanager, Mysore-570014, today at Bangalore, do hereby solemnly affirm and state on oath as follows:
1. I State that I am the Appellant in this case. I know the facts of the Case. Accordingly I swear this Affidavit
2. I State that I am challenging the order of conviction passed by Hon'ble XXXII Addl. And Sessions Judge and Spl.Judge For CBI Cases, Bangalore in Spl.C.C.No.45/04 Convicting me For The Offence P/U/S 120B, 420, 468, 471, 477-A, IPC and 13(1)(d) r/w 13(2) of PC Act on 06.06.2011
3. I State that when I was working in the state bank of Mysore. The respondent police have registered an
FIR in RC.No.04(A)/1997 for the offence punishable under section 120B, 468, 471, 477A, 420, 409, r/w 197 of IPC and Section 13(1)(d) r/w 13(2) of PC Act alleging that during the year 1994 all the Accused agreed to do cause to be done illegal acts of cheating, forging document, making use of the forged documents as genuine, to cheat the bank in connection with sanction and disbursement of the loan amounts under the IRDP scheme in connections with several accounts. In furtherance of the criminal conspiracy forged the TI of the borrowers on the loan application dishonestly and fraudulently attested the said TI forged that quotations and receipts pertaining to the bullock tyre carts by making use of earlier photographs available on the loan applications as such forged the above documents with an intention to cheat the bank.
4. I State that after investigation the Respondent police have filed charge sheet against me and other Accused for the alleged offence and the Hon'ble Trial Court has taken cognizance against all the Accused.
5. I State that after the conclusion of the trial the Hon'ble trial court has convicted me and other accused for the offenses punishable u/s 120B, 420, 468, 471, 477-A IPC and 13(1)(d) r/w 13(2) of PC Act. Being aggrieved by the order of conviction dated 6th June 2011 passed by the XXXII Additional City Civil & Sessions Judge and Special Judge for C.B.I.Cases Bangalore in
Special.C.C.No.45 /2004 the present the above appeal has been filed.
6. I State that after conviction I was terminated from service. I have not challenged the said order in anticipation of the Judgement in this case. 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 6 of this Affidavit are true to the best of my knowledge, belief and information."
Affidavit of accused No.2/appellant in
"I, Sri. Krishnan Naik, S/O.Late Sevya Naik, Cashier Cum Clerk, Sbm, Mandi Mohalla, Mysore-570 001, do hereby solemnly affirm and state on oath as follows:
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 I am challenging the order of conviction passed by Hon'ble XXXII Addl. And Sessions Judge and Spl.Judge For CBI Cases, Bangalore in SpI.C.C.No.45/04 Convicting me For The Offence P/U/S 120B, 420, 468, 471, 477-A, 420 IPC and 13(1)(d) r/w 13(2) of PC Act.
3. I submitted that when I was working in the state bank of Mysore. The respondent police have registered an FIR
in RC.No.04(A)/1997 for the offence punishable under section 120B, 468, 471, 477A, 420,409, r/w 197 of IPC and Section 13(1)(d) r/w 13(2) of PC Act alleging that during the year 1994 all the Accused agreed to do cause to be done illegal acts of cheating, forging document, making use of the forged documents as genuine, to cheat the bank in connection with sanction and disbursement of the loan amounts under the IRDP scheme in connections with several accounts. In furtherance of the criminal conspiracy forged the TI of the borrowers on the loan application dishonestly and fraudulently attested the said TI forged that quotations and receipts pertaining to the bullock tyre carts by making use of earlier photographs available on the loan applications as such forged the above documents with an intention to cheat the bank.
4. I submit that after investigation the Respondent police have filed a charge sheet against me and other Accused for the alleged offence and the Hon'ble Trial Court has taken cognizance against all the Accused.
5. 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 120B, 420, 468, 471, 477-A, 420 IPC and 13(1)(d) r/w 13(2) of PC Act. Being aggrieved by the order of conviction dated 21st November 2012 passed by the XXXII Additional City Civil & Sessions Judge and Special Judge for C.B.I.Cases Bangalore in Special C.C.No.45 /2004 the present appeal was filed.
6. I submit that after conviction I was terminated from service and issued compulsory retirement. I have not challenged the said order in anticipation of the Judgement in this case. 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 6 of this Affidavit are true to the best of my knowledge, belief and information."
28. Per contra, Sri P. Prasanna Kumar, learned counsel
for CBI., supports the impugned judgment. He would further
contend that the material evidence on record is sufficient
enough to infer the existence of criminal conspiracy and thus,
sought for dismissal of the appeals.
29. He would also contend that appellant Nos.1 to 4
and 6 being the public servants, admittedly were required to
exercise such diligence while lending the loans under IRDP
Scheme, but, they failed to do so in the case on hand.
30. The explanation offered on behalf of the public
servants that there was no wrongful loss of money to State
Bank of Mysore, Kyathanahalli Branch and there is no
corresponding wrongful gain to the appellants including the
beneficiaries cannot be countenanced in law, inasmuch as the
accounts opened by the public servants are in the fake names
and real beneficiaries have deposed before the Court that they
did not opt for any loan under IRDP scheme and the
signatures/thumb impressions found in the loan applications
are not that of their signatures/thumb impressions. They
deposed that only photographs found in the applications are
that of their photographs.
31. Sri Prasanna Kumar, would further contend that
photographs furnished by the so called beneficiaries, which are
found on their loan applications are actually affixed in account
opening forms of State Bank of India, Kyathanahalli Branch
which have been removed from their application forms and the
same photographs have been repasted/reaffixed on to the loan
applications under the IRDP scheme. Further, forging their
signatures/thumb impressions, loans have been obtained which
would be sufficient enough to attract the offences punishable
under the provisions of IPC and Prevention of Corruption Act
and thus, sought for dismissal of the appeal.
32. Sri Prasanna Kumar, would also contend that
accused Nos.1 to 4 and 6 being the public servants must have
done this for obtaining the pecuniary advantage. Expecting the
direct evidence to establish the offence under Section 13 (1)
(d) r/w Section 13 (2) of Prevention of Corruption Act, 1988 is
thus impermissible.
33. Sri Prasanna Kumar, would also contend that in
respect of the accused No.6/appellant in Crl.A.No.611/2011 is
concerned, the arguments put forward on his behalf that he
was not part of the conspiracy cannot be countenanced in law.
34. He would further contend that the material
evidence on record would be sufficient enough to establish that
he did not merely furnish the opinion for the purpose of getting
insurance to the animal for which the loan came to be issued,
but his role is something more inasmuch as he did not verify as
to who has applied for the loan and for whom the certificate is
issued. Moreover, very applicants have deposed that they did
not purchase any animal. If it so, which are the animals for
which accused No.6 issued certificates that too after examining
them is a question that remains unanswered on behalf of
accused No.6.
35. Sri Prasanna Kumar would further contend that
appellant in Crl.A.No.611/2011, who was accused No.6 has
been falsely implicated in the case on hand on account of he
exposing illegal activities of Jayaram, Zilla Panchayath and
Manager of SBI., Kyathanahalli, is fallacious argument
inasmuch as but for his role in the conspiracy, loan would not
have been sanctioned and sought for dismissal of the appeal in
toto.
36. Having heard the parties in detail, this Court
perused the material on record meticulously.
37. On such perusal of the material on record, following
points would arise for consideration.
1) Whether the material evidence placed on record would be sufficient enough to maintain the
conviction of the appellants for the aforesaid offences?
2) Whether the appellants makes 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?
3) Whether the sentence needs modification?
4) What order?
Regarding point Nos.1 and 2:
38. In the case on hand accused No.1 N. Shantharaj
being the Manager, MMGS-II, State Bank of Mysore,
Ganganagar Branch, Bangalore, accused No.2 Krishan Naik
being Cashier cum Clerk, State Bank of Mysore, Mandi Mohalla,
Mysore, accused No.3 H.S. Umesh being Cashier-cum-Godown
Keeper, State Bank of Mysore, Haveri Branch, accused No.4 M.
Shivalinge Gowda, being the Executive Officer and accused
No.6 - A.N. Keshava Murthy, being the Assistant Director,
department of Animal Husbandry, Veterinary Services, are not
in dispute.
Name of the Date of Deposition Exhibit Purpose Loan Name of the Loanee certificate reference for loan Amount signatory/Veteri nary Surgeon Thimmappa 13.06.1994 P.W.6 Ex.P.19 Bullock 10,000 Dr. A.N. Shivaramu and Keshavamurthy bullock tyre-cart Lakshmanaiah 20.05.1994 P.W.7 Ex.P.33 CB Cow 6,500 Dr. A.N. Lakshmanaiah Keshavamurthy Nanjunda Naik 13.06.1994 P.W.8 Ex.P.48 Bullock 10,000 Dr. A.N. Nanjunda and Keshavamurthy Naik bullock tyre-cart Honnaiah 26.10.1994 P.W.9 Ex.P.60 Sheeps 5,400 Dr. A.N. Swamy . 10+1 Keshavamurthy Mariyamma 05.10.1994 P.W.10 Ex.P.67 CB Cow 6,500 Dr. A.N. Ammasamma Keshavamurthy Shanthamma 05.10.1994 P.W.11 Ex.P.69 Bullock 5,000 Dr. A.N. Kamalamma Keshavamurthy Rangayya 05.10.1994 P.W.15 Ex.P.80 CB Cow 6,500 Dr. A.N. Rangayya Keshavamurthy Saraswathi 05.10.1994 P.W.16 Ex.P.82 CB Cow 6,500 Dr. A.N. Kamalamma Keshavamurthy Narasimhegowda 20.05.1994 P.W.23 Ex.P.90 Bullock 12,000 Dr. A.N. Nagarachari and Keshavamurthy bullock tyre-cart Karapaiah 24.11.1994 P.W.34 Ex.P.93 CB cow 6,500 Dr. A.N. Karapaiah Keshavamurthy Venkataiah 05.10.1994 P.W.24 Ex.P.94 Sheeps 5,300 Dr. A.N. H.R. Krishnaiah 10+1 Keshavamurthy Gowda Nagu 26.05.1994 P.W.26 Ex.P.98 CB cow 6,500 Dr. A.N. M.C.Patil Keshavamurthy39. Admittedly there was a scheme called IRDP scheme
where under banks were required to extend the loan facility for
the small farmers for purchase of cattle. Seventeen such loan
applications were processed in State Bank of India,
Kyathanahalli Branch.
40. Admittedly, material documents placed on record
would show that none of the applicants are the beneficiaries of
the said loans under IRDP Scheme. The documents placed on
record by prosecuting agency would establish that the
photographs found on the loan applications are no doubt that of
the loanees, but proceeds have not reached the hands of the
loanees.
41. Admittedly, no cattle was purchased by the loanees
to avail the benefit of IRDP scheme. Statements recorded by
the Investigating Officer of the loanees would sufficiently
establish the same.
42. In fact the loanees are examined as P.Ws.6 to 11,
15 to 18. They have deposed in their examination-in-chief that
they have not availed for the purpose of purchase of cattle or
bullocks. When these persons have not at all purchased the
cattle, accused No.6 being the Assistant Director, department
of Animal Husbandry and Veterinary Services, certifying the
health condition of the cattle would not arise at all.
43. Further, the signatures and the thumb impressions
of the original loanees having been disputed by them, are sent
to the handwriting expert who is examined as P.W.36 - Sushil
Kumar Chadha. The report given by the handwriting expert -
P.W.36 is marked at Ex.P.136, which would reveal that the
admitted signatures/thumb impression of the loanees did not
tally with the signatures, thumb impressions in the loan
applications.
44. Therefore, it is the public servants who are accused
Nos.1 to 4 and 6, being the manager, cashier cum clerk,
cashier cum Godown Keeper of State Bank of Mysore, and
Executive Officer, Taluk Panchayath, and Assistant Director (AH
& AV) have to explain to the Court when the incriminatory
circumstances are put to them, as to who has signed and in
whose presence. No such explanation is forthcoming on record.
45. It is pertinent to note that accused No.6 being the
Assistant Director, department of Animal Husbandry, Veterinary
Services, was required to certify the health condition of the
animal for which the loan is to be granted. His signature is
found in each and every file marked at Exs.P.19, 27, P.42,
P.49, P.60, P.67, P.69, P.80, P.82, P.90, P.94 and P.98.
46. However, explanation offered by accused No.6 is
that he examined the cattle only for the purpose of taking
insurance policy and not for the purpose of granting loan and
therefore, he is not part of the conspiracy. Such an explanation
on behalf of accused No.6 is nothing but a self serving
testimony. More so, when contra materials are placed on
record by prosecution as referred to supra.
47. Defence of accused No.6 is that he exposed the mis
deeds of SBI, Kyathanahalli Branch and also the misdeeds of
his counterpart namely, Jayaram, in Zilla Panchayath meeting,
as well as to the officials of the lead banker i.e., Vijaya Bank.
As a retaliation attitude, he has been falsely implicated in the
case.
48. In this regard Sri B.S. Prasad also contended that
no sanction was granted to prosecute said erring officials and
instead accused No.6, who is the appellant in
Crl.A.No.611/2011 has been made as scapegoat in the incident.
49. Said argument of Sri B.S. Prasad is also suffering
from several inconsistencies and therefore to be treated as
fallacy.
50. In the first place, accused No.6 should have made
an endorsement that he is certifying the application only for the
purpose of taking insurance before subscribing the signature.
No such endorsement is found in the respective files.
51. Thus, argument of Sri B.S. Prasad, cannot be
countenanced in law inasmuch as accused No.6 did not merely
sign the form but he also filled up necessary details as to the
description of cattle. When the loanees themselves have not
purchased the cattle which of the animal, was actually
examined by accused No.6 before issuing the certificates as is
found in Exs.P.19, 27, P.42, P.49, P.60, P.67, P.69, P.80, P.82,
P.90, P.94 and P.98 is a question that remains unanswered.
52. Secondly, accused No.6 should have refused to
issue certificate or made it clear on the certificate itself that
said certificate is issued only for the purpose of taking
insurance policy and not for any other purpose. On perusal of
material evidence on record, no such endorsement is
forthcoming on the certificates signed by accused No.6 in
Exs.P.19, 27, P.42, P.49, P.60, P.67, P.69, P.80, P.82, P.90,
P.94 and P.98.
53. Why accused No.6 would sign the document, if he is
not part of the conspiracy is a question that is to be answered
by him. But no explanation is forthcoming on record in this
regard.
54. In a given case, existence of criminal conspiracy in
a given case cannot be expected to be proved by the
prosecution by always placing positive evidence on record.
Court is not precluded from inferring from the attendant facts
and circumstances of the case about the existence of criminal
conspiracy. Expecting positive evidence to be placed by
prosecution is impermissible in each and every case as direct
evidence for proving the criminal conspiracy is seldom
available. It is settled principles of law that conspiracy would
be hatched in secrecy.
55. View of this court in this regard is fortified by the
judgment of Apex Court Mohd. Khalid vs. State of West
Bengal reported in (2002)7 SCC 334, wherein Hon'ble Apex
court has accepted the principles of law enunciated by the
constitution bench of the Hon'ble Apex Court in the case of
Kehar Singh vs. State (Delhi Administration) reported in
(1988)3 SCC 609.
56. Keeping in the background the principles stated in
the aforesaid decision, when the material evidence on record in
the case on hand is analyzed but for the issuance of certificate
by accused No.6 (A.N. Keshava Murthy), loan application could
not have been processed.
57. It is equally settled principles of law that each and
every conspirator need not know the entire sketch or the
scheme where the fraud has taken place. But for the role
played by a particular accused in the scheme or the sketch is
not accomplished, then each of such person is liable for the
entire scheme or the sketch where illegal activity has taken
place. Therefore, argument put forth on behalf of accused No.6
that he is no way responsible for the alleged fraud cannot be
countenanced in law.
58. Thus, on cumulative consideration of materials on
record, it is found that role of accused No.1 to 4 and 6 being
public servants is substantially established by placing
overwhelming evidence on record.
59. However, a feeble attempt is made by Sri Kiran S.
Jawali and Sri Nagendra Naik, representing the public servants
that actual money has not flown out of bank but the proceeds
in the loan application is appropriated towards the loan
accounts of the individual applicants. Therefore, there is no
wrongful loss caused to the bank and corresponding wrongful
gain either to the accused or beneficiary. As such, offence
under Section 420 IPC is per se not attracted in the facts and
circumstances of the case. Such an argument cannot also be
countenanced in law inasmuch as a public servant, his loyalty
should be towards the bank and not towards erring/defaulting
customers.
60. It is pertinent to note that IRDP scheme was meant
to help the farmers in obtaining the loan and subsidy from the
bank for purchasing the cattle required for agricultural
operations to augment their income. Such a scheme should not
be mis-utilized so as to regularize the defaulted accounts even
assuming the defence of the public servants is to be accepted
for the sake of arguments alone.
61. Under such circumstances, the argument put
forward on behalf of appellants that appellants are to be
acquitted for all the offences by setting aside impugned
judgment cannot be countenanced in law.
62. However, when it comes to the question of
convicting accused Nos.1, 2, 4 and 6 for the offence punishable
under Sections 13 (1) (d) r/w 13 (2) of the Prevention of
Corruption Act is concerned, material evidence are not
sufficient to maintain the conviction of the aforesaid accused
persons for the offence punishable under Sections 13 (1) (d)
r/w 13 (2) of the Prevention of Corruption Act aforesaid
offences.
63. Prosecution evidence does not conclusively
establish the ingredients to attract the offence punishable under
Sections 13(1) (d) r/w 13 (2) of the Prevention of Corruption
Act, inasmuch as what is the pecuniary advantage that the
public servants have derived in the transaction. Oral evidence
and documentary evidence in this regard fall short of required
ingredients to maintain the conviction of the appellants.
64. Therefore, while maintaining conviction of accused
No.1, 2, 4 and 6 for offences punishable under the Indian Penal
Code, the conviction of the accused No.1, 2, 4 and 6 for the
offence punishable under Sections 13(1)(d) r/w 13(2) of the
Prevention of Corruption Act, needs to be set-aside.
65. In view of foregoing discussion, point Nos.1 and 2
are answered partly in the affirmative.
REGARDING POINT No.3:
66. Accused Nos.1, 2 and 4 have filed the affidavits as
referred to supra.
67. This court having set-aside the conviction of
accused No.1, 2, 4 and 6 for the offence punishable under
Sections 13(1)(d) r/w 13(2) of the Prevention of Corruption
Act, for the remaining Indian Penal Code offences, there is no
prescribed minimum punishment.
68. Admittedly the appellants are in advanced age in
their life. Incident has taken place in the year 1994, directing
the appellants to undergo imprisonment for the Indian Penal
Code offences at this distance of time would act harsh to the
appellants especially they being the first time offenders.
69. Therefore, if the sentence of imprisonment is set
aside by enhancing the fine amount in a Sum of Rs.50,000/-
each for the Indian Penal Code offences ends of justice would
be met. Accordingly, point No.3 is answered partly in the
affirmative.
Regarding Point No.4:
70. In view of finding of this Court on point Nos.1 to 3,
following order is passed:
ORDER
(i) Criminal Appeal Nos.653/2011, 587/2011,
596/2011, 598/2011, 611/2011 and 666/2011 are
allowed in part.
(ii) While maintaining the conviction of the accused No.1, 2, 4 and 6 who are appellants in Crl.A.Nos.587/2011, 596/2011, 653/2011 and611/2011 respectively, for the offences punishable
under Sections 120B, 420, 468, 471, 477A of the
Indian Penal Code, accused Nos.1, 2, 4 and 6 are
acquitted for the offence punishable under Section
13(1)(d) r/w Section 13(2) of Prevention of
Corruption Act, 1988.
(iii) Consequently, sentence of the trial court is modified
as under:
(a) Sentence of imprisonment ordered by the
learned Trial Judge for the aforesaid offences is
hereby set-aside and appellants/accused No.1,
2, 4 and 6 to 8 in Crl.A.Nos.587/2011,
596/2011, 653/2011, 611/2011, 598/2011 and
666/2011 are directed to pay enhanced fine
amount in a sum of Rs.50,000/- each on or
before 30.03.2025, failing which they shall
undergo simple imprisonment for a period of one
year.
(b) Office is directed to return the Trial Court
Records with copy of this judgement for issue of
modified conviction warrant.
Sd/-
(V. SRISHANANDA) JUDGE
MR
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!