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

Ammu vs Cbi/Spe
2025 Latest Caselaw 6008 Ker

Citation : 2025 Latest Caselaw 6008 Ker
Judgement Date : 20 May, 2025

Kerala High Court

Ammu vs Cbi/Spe on 20 May, 2025

                                                            2025:KER:34602
                                       1
Crl.Appeal Nos.64 of 2008 and conn.cases

                                                                  "C.R."

            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

            THE HONOURABLE MR.JUSTICE P.G. AJITHKUMAR

     TUESDAY, THE 20TH DAY OF MAY 2025 / 30TH VAISAKHA, 1947

                          CRL.A NO. 64 OF 2008

AGAINST THE JUDGMENT DATED 28.12.2007 IN CC NO.3 OF 2001 OF

               SPECIAL COURT SPE/CBI- II, ERNAKULAM

APPELLANT/ACCUSED NO.2:

             K.P.BENNY ROHAL
             S/O LATE K.N.PRABHAKARAN, MANAGING DIRECTOR, RON
             MARITIME LTD.(PVT. LTD), ERNAKULAM.



RESPONDENT/COMPLAINANT:

             STATE OF KERALA
             REP.BY CBI,SPE,COCHIN,R.C.7(A)2000/CBI/KER,
             REPRESENTED BY, PUBLIC PROSECUTOR, CBI,
             ERNAKULAM, HIGH COURT OF, KERALA, ERNAKULAM.


             SRI.SREELAL WARRIAR, SC, CBI



       THIS CRIMINAL APPEAL HAVING COME UP FOR FINAL HEARING
ON    13.03.2025,      ALONG    WITH       CRL.A.86/2008   AND   CONNECTED
CASES, THE COURT ON 20.05.2025 DELIVERED THE FOLLOWING:
                                                              2025:KER:34602
                                        2
Crl.Appeal Nos.64 of 2008 and conn.cases

            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

            THE HONOURABLE MR.JUSTICE P.G. AJITHKUMAR

     TUESDAY, THE 20TH DAY OF MAY 2025 / 30TH VAISAKHA, 1947

                       CRL.APPEAL NO. 86 OF 2008

AGAINST THE JUDGMENT DATED 28.12.2007 IN CC NO.3 OF 2001 OF
            SPECIAL COURT SPE/CBI- II, ERNAKULAM
APPELLANT/ACCUSED NO.1:

             NATARAJA IYER
             DEPUTY MANAGER (REFINERY CO-ORDINATOR), INDIAN
             OIL CORPORATION LTD., ERNAKULAM.

             BY ADVS.
             SOORAJ T.ELENJICKAL
             SRI.M.CHANDRA BOSE


RESPONDENTS/COMPLAINANT & STATE:

       1     CENTRAL BUREAU OF INVESTIGATION,
             KOCHI.

       2     STATE OF KERALA,REPRESENTED BY
             PUBLIC PROSECUTOR, HIGH COURT OF KERALA,
             ERNAKULAM.

             SRI.SREELAL WARRIAR, SC, CBI

       THIS CRIMINAL APPEAL HAVING COME UP FOR FINAL HEARING
ON    13.03.2025,      ALONG     WITH       CRL.A.64/2008,    88/2008    AND
CONNECTED     CASES,    THE    COURT       ON   20.05.2025   DELIVERED   THE
FOLLOWING:
                                                    2025:KER:34602
                                       3
Crl.Appeal Nos.64 of 2008 and conn.cases

            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

            THE HONOURABLE MR.JUSTICE P.G. AJITHKUMAR

   TUESDAY, THE 20TH DAY OF MAY 2025 / 30TH VAISAKHA, 1947

                       CRL.APPEAL NO. 88 OF 2008

AGAINST THE JUDGMENT DATED 28.12.2007 IN CC NO.3 OF 2001 OF

               SPECIAL COURT SPE/CBI- II, ERNAKULAM

APPELLANT/ACCUSED NO.4:

             AMMU
             AGED 55 YEARS
             S/O KUNJUMOHAMMED,16/688, THOPPUMPADY, KOCHI.

             BY ADVS.
             R O MUHAMED SHEMEEM RANDUTHAIKKAL OOSMAN
             NASEEHA BEEGUM P.S.


RESPONDENTS/COMPLAINANT & STATE:

     1       CENTRAL BUREAU OF INVESTIGATION/SPE, COCHIN,
             KERALA.

     2       STATE ,REPRESENTED BY
             PUBLIC PROSECUTOR, HIGH COURT OF KERALA,
             ERNAKULAM.

             SRI.SREELAL WARRIAR, SC, CBI



       THIS CRIMINAL APPEAL HAVING COME UP FOR ADMISSION ON
13.03.2025, ALONG WITH CRL.A.86/2008 AND CONNECTED CASES,
THE COURT ON 20.05.2025 DELIVERED THE FOLLOWING:
                                                    2025:KER:34602
                                       4
Crl.Appeal Nos.64 of 2008 and conn.cases

            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

            THE HONOURABLE MR.JUSTICE P.G. AJITHKUMAR

   TUESDAY, THE 20TH DAY OF MAY 2025 / 30TH VAISAKHA, 1947

                       CRL.APPEAL NO. 91 OF 2008

AGAINST THE JUDGMENT DATED 28.12.2007 IN CC NO.3 OF 2001 OF

               SPECIAL COURT SPE/CBI- II, ERNAKULAM

APPELLANT/ACCUSED NO.5:

             KURIAKOSE P.MANI
             S/O P.J. MANI,DIRECTOR, RON MARITIME PVT. LTD.,
             ERNAKULAM.

             BY ADVS.
             SRI.SHAIJAN C.GEORGE
             SRI.JOHN VIPIN
             SMT.S.A.SHERLY
             SMT.SAJITHA GEORGE


RESPONDENTS/COMPLAINANT:

     1       SUPERINTENDENT,CBI/SPE COCHIN
             REP.BY STANDING COUNSEL FOR CBI,HIGHCOURT OF
             KERALA,ERNAKULAM.

     2*      STATE OF KERALA
             REP. BY PUBLIC PROSECUTOR,HIGH COURT OF KERALA,
             ERNAKULAM.

             *ADDL.RESPONDENT NO.2 IS IMPLEADED AS PER THE
             ORDER DATED 16.01.2008 IN CRL.MA 431/2008.

             SRI.SREELAL WARRIAR, SC, CBI
                                                             2025:KER:34602
                                       5
Crl.Appeal Nos.64 of 2008 and conn.cases



       THIS CRIMINAL APPEAL HAVING COME UP FOR FINAL HEARING
ON   13.03.2025,       ALONG    WITH       CRL.A.86/2008   AND   CONNECTED
CASES, THE COURT ON 20.05.2025 DELIVERED THE FOLLOWING:
                                                    2025:KER:34602
                                       6
Crl.Appeal Nos.64 of 2008 and conn.cases

            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

            THE HONOURABLE MR.JUSTICE P.G. AJITHKUMAR

   TUESDAY, THE 20TH DAY OF MAY 2025 / 30TH VAISAKHA, 1947

                      CRL.APPEAL NO. 106 OF 2008

AGAINST THE JUDGMENT DATED 28.12.2007 IN CC NO.3 OF 2001 OF

               SPECIAL COURT SPE/CBI- II, ERNAKULAM

APPELLANT/ACCUSED NO.3:

             N.A.BALRAJ (DIED)
             AGED 1 YEARS
             S/O M.K.ARJUNAN,PROPRIETOR, M/S. BAVA
             ENTERPRISES,, FISHERIES HARBOUR, THOPPUMPADY,
             KOCHI.

             BY ADVS.
             SMT.M.R.ANUPAMA
             SRI.V.DIPU
             SRI.P.LEAN JOSE


RESPONDENT/COMPLAINANT:

             SUPERINDENT OF POLICE, CBI/SPE COCHIN
             REPRESENTED BY STANDING COUNSEL, FOR C.B.I, HIGH
             COURT OF KERALA.

             SRI.SREELAL WARRIAR, SC, CBI


       THIS CRIMINAL APPEAL HAVING COME UP FOR ADMISSION ON
13.03.2025, ALONG WITH CRL.A.86/2008 AND CONNECTED CASES,
THE COURT ON 20.05.2025 DELIVERED THE FOLLOWING:
                                                      2025:KER:34602
                                       7
Crl.Appeal Nos.64 of 2008 and conn.cases

                      P.G. AJITHKUMAR, J.
     -----------------------------------------------------------
        Crl.Appeal Nos.64, 86, 88, 91 and 106 of 2008
     -----------------------------------------------------------
             Dated this the 20th day of May, 2025

                             JUDGMENT

Accused Nos.1 to 5 in C.C.No.3 of 2001 on the files of the

Special Court (SPE/CBI-II), Ernakulam are the respective

appellants. They were convicted and sentenced for the offences

punishable under Section 120B read with Sections 409 and 411

of the Indian Penal Code, 1860 (IPC) and Section 13(1)(c) read

with Section 13(2) of the Prevention of Corruption Act, 1988 (PC

Act). They were sentenced for various terms of imprisonment

and to pay fine for each of the said offences. Challenging the

said judgment of conviction and sentence, these appeals under

Section 374(2) of the Code of Criminal Procedure, 1973 (Code)

are filed.

2. The case of the prosecution is the following:

Accused No.1 was the Deputy Manager, Refinery Coordination,

Indian Oil Corporation (IOC) at the South Tanker Jetty,

Foreshore Road, Ernakulam. Accused Nos.2 and 5 owned a

barge named "Dolphin". Accused Nos.3 and 4, based on a 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

partnership arrangement, were running a petrol pump near

Thoppumpady Fishing Harbour under the name and style M/s

Bava Enterprises. High Speed Diesel (HSD) was brought to the

South Tanker Jetty on three occasions during April and May

against the invoice of the Hindustan Petroleum Corporation Ltd.

(HPCL) and the IOC in oil tankers, namely, M.T.Prathibha

Krishna, Sampurna Swarajya and Suvarna Swarajya. During the

night intervening 22nd and 23rd of April, 2000, accused No.1 was

on duty of Refinery Coordinator at South Tanker Berth and while

discharging HSD from M.T.Prathibha Krishna, he in furtherance

of a criminal conspiracy hatched with the other accused, pilfered

and loaded 30,000 litres of HSD to Dolphin Barge, which was

eventually delivered to M/s.Bava Enterprises with the dishonest

intention of its misappropriation. Similarly, during the night

intervening 15th and 16th of May, 2000, pilfered 30,000 litres of

HSD while pumping HSD from the vessel Sampurna Swarajya

and delivered to M/s.Bava Enterprises. Again, during the night

intervening 28th and 29th of May, 2000, pilfered 41,000 litres of

HSD, while pumping out HSD from oil tanker Suvarna Swarajya,

to Dolphin barge and delivered the same to M/s.Bava 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

Enterprises. Thus, 1,01,000 litres of HSD belonging to HPCL and

other oil companies was stolen and misappropriated by the said

accused.

3. Accused No.1 allegedly had the deal for illegal sale of

HSD to M/s.Bava Enterprises through accused Nos.6 to 8, who

were local scrap dealers. The said accused turned approvers.

4. Accused Nos.1 to 5 denied the charge and at the trial, the

prosecution has examined PWs.1 to 51 and proved Exts.P1 to P130.

MOs.1 to 16 were identified as well. After the close of the prosecution

evidence, the accused were questioned under Section 313(1)(b) of

the Code. Besides denying the incriminating circumstances against

them appeared in evidence, they filed written statements. Accused

No.1 maintained that considering the complexity in pumping out oil

from the oil tankers using installations at the South Tanker Berth,

pilferage as alleged was impossible. Each line is closed by hammer

blinds and valves. The pumping speed along a line from the tanker is

1000 metric tons (MT) per hour. If any blockade; however little it is,

the result is disasterous and therefore there was no possibility for

pilferage of oil by partially opening the blinds and valves. It is further

averred by accused No.1 that he was compelled to be an approver by 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

the CBI officials and on his refusal, he was falsely implicated in the

case. He thus claimed to be innocent.

5. Accused Nos.2 to 5 also claimed to be innocent.

Accused No.2 raised a plea of alibi stating that during the relevant

period he was in Kannur undergoing Ayurvedic treatment in

connection with his shoulder fracture. Accused No.1 got examined

DWs.1 and 2 and got marked Exts.D8 to D10. In total, Exts.D1 to

D10 were marked on the defence side. After hearing both sides and

considering the evidence on record, the trial court believed the

evidence tendered by the prosecution, including that of the

approvers, who are PWs.1 and 2, resulted in conviction of accused

Nos.1 to 5. The findings of the trial court are vehemently assailed

by each of the accused in the respective appeals.

6. Heard the learned Senior Counsel Adv.(Dr) S.

Gopakumaran Nair, who appeared on instructions for accused No.1,

Advocate Nirmal Kumar for accused No.2, Advocate R.O.Muhamed

Shemeem for accused No.4, Advocate Shaijan C.George for accused

No.5 and the learned Standing Counsel for the CBI. The appellant in

Crl.Appeal No.106 of 2008-accused No.3 expired and the death was

reported as early as on 21.10.2020. Nobody has come forward yet 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

to get impleaded and pursue the appeal. Since fine also forms part

of the sentence, the appeal does not abate and hence the records in

Crl.Appeal No.106 of 2008 are consigned to the records room.

7. The case was originated following receipt of information

on 29.05.2000 by the CBI as well as IOC regarding illegal sale of

HSD to M/s.Bava Enterprises transported using Dolphin Barge.

PW39 was the Senior Divisional Manager of IOC, Kochi Divisional

Office. He received the information. PW51 who was the Deputy

Superintendent of Police, CBI Central, Cochin Branch also received

the information. That ensued a joint inspection of M/s Bava

Enterprises. At around 1.30 p.m. PW51 along with other officials of

the CBI and officials of the IOC reached the Petrol Pump. PWs.19,

21 and 23 were the officials of the IOC. In the inspection, they

found more HSD than the stock as per the records. 8,435 litres of

HSD was the official stock. Whereas, the HSD found in Tank No.1

was 13402 litres, in Tank No.2 was 14853 litres, in Tanker Lorry

bearing Reg.No.KL-I-3289 was 12000 litres, in two barrels 400 litres

and in two plastic cans 200 litres. Thus a total of 40755.68 litres of

HSD was found in that petrol pump. The search was conducted in

the presence of accused Nos.3 and 4 as well as PW5, the 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

tanker lorry driver and PWs.30 and 32, employees of the petrol

pump. Ext.P49 is the mahazar prepared in that regard.

8. Since the excess quantity of about 32,320.68 litres of

HSD was found, PW51 with the help of IOC officials prepared

samples from the HSD from various tanks and containers. From

the ensued enquiry it was revealed that HSD was illegally

supplied to the petrol pump using Dolphin Barge. It was on the

basis of the said information a crime was registered as per Ext.

P106 FIR.

9. PW39 deposed that accused No.3 was the dealer

conducting M/s Bava Enterprises under IOC. He asserted that

supply of diesel to M/s Bava Enterprises was by IOC in tank

trucks alone and each consignment was against invoice or

challan. Ext.P51 proved by this witness is a monthly statement

in respect of supply of HSD. Based on the said statements, he

maintained that the stock found in M/s Bava Enterprises in the

search on 29.05.2000 was far exceeding the supply by the IOC.

The further version is that the density of the diesel was not in

conformity to the standard density; the permissible density

variation was plus or minus 0.0030 while the density variation 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

of HSD found in M/s.Bava Enterprises was more than 0.0040.

That led to the conclusion that the stock was unauthorised and

obtained in violation of the dealership agreement. That resulted

in initiation of action against the dealer, which culminated in

termination of the dealership.

10. As regards Ext.P51 objection was raised that it was

not a primary evidence being only a computerised statement of

accounts. PW39 being the Senior Divisional Manager in charge

of sales of petroleum products deposed in court about the

entries in Ext.P51 statement. It may be true that this statement

of accounts was not prepared by him personally. But it is a

statement prepared in the ordinary course of business and as

such a document covered by Section 34 of the Indian Evidence

Act. When the same is produced before the court by its

custodian and deposed endorsing its contents, it is admissible in

evidence and relevant.

11. Two facts are proved by the above. That, as a dealer

of IOC, M/s.Bava Enterprises could obtain HSD from IOC only;

that too supplied using truck tanks, and there was 32,320.68

litres of HSD in excess of the lawful stock. Being a dealer under 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

the IOC, M/s.Bava Enterprises could act only in accordance with

the terms of the dealership agreement. But, violation occurred

and in the absence of any explanation about such an

unauthorised stock, the irresistible conclusion shall be that M/s

Bava Enterprises obtained the excess stock illegally.

12. The learned counsel for accused No.3 would submit

that the possible action concerning excess stock is only

departmental and therefore the criminal prosecution is illegal. It

may be noticed that the prosecution is not for the unauthorised

possession of stock, but for receiving stolen property which was

in furtherance of a criminal conspiracy to commit

misappropriation of HSD. When it took place at the instance of a

public servant, accused No.1, the action for unauthorised stock

by the IOC is not a bar for the criminal prosecution. If the

allegations regarding misappropriation and illegal sale are

proved, the prosecution is bound to succeed.

13. In regard to the genesis of the prosecution, two-fold

contentions were raised by the learned Senior Counsel for

accused No.1 and also the learned counsel for others. Firstly, no

crime was registered based on the source information, which 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

was not disclosed by the prosecution even. Secondly,

statements of the witnesses to the search were recorded in the

mahazars and when the crime was registered thereafter, it

became illegal. Admittedly, the search was conducted on the

basis of a source information. Section 125 of the Evidence Act

provides immunity to a police officer from disclosing any

information received by him as to the commission of an offence.

Therefore, PW51 did not have any obligation to mention the

source of information in the mahazar or the FIR.

14. Inferably, the information was relating to receipt of

HSD by M/s.Bava Enterprises by illegal means. Howsoever

reliable was that information has not been sure then. It lacked

necessary details also. Therefore, registration of a crime based

on that information was not possible. Insistence on registering a

crime by Section 154 of the Code on an officer in charge of a

police station receiving an information relating to the

commission of a cognizable offence does not mean that every

cryptic and unverifiable information should result in registration

of a crime. The officer is obliged to get necessary details before

registering a crime. This is such a case. PW51 registered the 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

crime only after verifying the genuineness of the information by

conducting a search and after collecting the details. Therefore,

the contention of the accused in this regard cannot be accepted.

15. Simultaneous to the search of the petrol pump, a

search was conducted by PW42, an Inspector of the CBI, in the

Dolphin Barge. The mahazar prepared in that regard is Ext.P6.

In the said mahazar, information given by the crew members of

that barge was stated. Information revealed by the persons

present at the time of search of the petrol pump were added in

Ext.P49 mahazar also. It is contended that the said act is illegal

and the statements inadmissible. Those statements were not

recorded during investigation inasmuch as the crime was

registered only later. Technically it was so, but those remain to

be the statements recorded by the police officer who conducted

the investigation. There can be no doubt therefore that such

statements come within the mischief of the proviso to Section

162 of the Code. That does not, however, mean that the said

mahazars or the FIR registered in sequel to the said mahazars

are illegal.

16. At the time of search of the petrol pump, accused 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

No.3 and 4 were also present. Even the information collected

from them is stated in Ext.P49. It is equally trite that the

statements of accused and witnesses recorded at the time of

search are inadmissible in evidence for, the same amount to only

hearsay information. Be noticed, the rest of the facts narrated in

those mahazars are what have been noticed by PWs.42 and 51

respectively. Those facts cannot have any such vice.

17. As pointed out above, at the time of search by PW51

on 29.05.2000 an excess stock of 32,320.68 litres of HSD was

found. PW5, 30 and 32 have deposed about the source of such

excess stock. PW5 was the driver of the tanker lorry bearing

Reg.No.KL-I-3289. He deposed that the lorry was usually used

to carry furnace oil, but on three occasions, the lorry was

availed by the owners of the IOC pump at Thoppumpady for

collecting HSD, and Rs.1,250/- was paid as rent for each day.

His further version is that on two such occasions, HSD was

stored in the tanker lorry which was parked in the said petrol

pump. He identified accused No.3 as the owner of that petrol

pump. He added that besides in the tanker lorry, HSD was

collected in two barrels and two containers on the third 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

occasion. It is also his version that the HSD brought in a barge

was stored in the petrol pump, tanker and containers.

18. PWs.30 and 32 were the employees of M/s Bava

Enterprises. They deposed almost in similar terms, particularly

in regard to bringing of HSD to M/s. Bava Enterprises on three

occasions. These witnesses categorically stated that accused

Nos.3 and 4 together were conducting the said petrol pump and

both of them were present at the time of search of the petrol

pump by the CBI on 29.05.2000. They stated that at the time of

search, excess diesel was in stock. Of course, PW30 did not fully

support the prosecution in regard to the allegation that he was

also present at the time of bringing HSD in Dolphin Barge and

pumping to the tanks in the petrol pump, M/s.Bava Enterprises.

But he endorsed that it was in his handwriting the endorsements

about bringing of diesel by Dolphin Barge in the stock register

was written. He tacitly admitted before the court that diesel was

brought to the petrol pump unauthorisedly using a barge and

there are endorsements in that regard in Ext.P52 series bill

books maintained in M/s.Bava Enterprises.

19. PW30 also stated before the court that accused Nos.3 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

and 4 together were running the said petrol pump. Although he

admitted that the CBI inspected the petrol pump and seized

unauthorised stock of HSD from there, he did not endorse the

fact that such an excess quantity of HSD was brought to the

pump using Dolphin Barge. To that extent he turned hostile to

the prosecution. The evidence of these three witnesses, namely,

PWs.5, 30 and 32, would prove that excess quantity of HSD was

seized from M/s Bava Enterprises on 29.05.2000 by the CBI and

on two earlier occasions also HSD was unauthorisedly obtained

in that petrol pump. Their evidence also proved that accused

Nos.3 and 4 were the persons running M/s.Bava Enterprises.

Despite turning hostile to the case of the prosecution concerning

a few facts, aforesaid versions of PWs 30 and 32 can be relied

on.

20. Wife of accused No.4 is PW26. She proved Exts.P43

and P58 as deeds she had entered into with accused No.3.

These documents would show that a partnership firm was

constituted between herself and accused No.3 in regard to the

running of M/s Bava Enterprises. Accused No.3 is the dealer, a

fact which is unassailable. PW26, however, denied that her 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

husband had any role in conducting the petrol pump and the

said documents were executed when an amount of Rs.4 lakhs

was advanced as loan to accused No.3. Thus, she deposed

against the case of the prosecution by resiling from her previous

statement. Her deviant statement is against contents of

Exts.P43 and P58 and also her previous statement. Hence the

same cannot be given any heed to hold that accused No.4 did

not have any role in conducting the said petrol pump.

21. None other than his employees, PWs.30 and 32

deposed in court that accused No. 4 in participation with

accused No.3 was conducting the petrol pump. His presence

during discharge of HSD from the Dolphin Barge on the three

occasions was deposed to by PW30 as well as the crew

members of the Dolphin Barge, namely, PWs.3 and 49. When

the said evidence sufficiently proved that accused No.4 also had

active participation in conducting M/s.Bava Enterprises, it can

certainly be held that both accused Nos.3 and 4 were involved in

the business of M/s Bava Enterprises.

22. I may now consider whether there occurred 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

transportation of HSD from South Tanker Jetty in Dolphin Barge

to M/s Bava Enterprises at Thoppumpady on three occasions as

alleged by the prosecution. The prosecution relies on the

evidence of PWs.3, 31 and 49, the crew members of the barge,

PWs.1 and 2, the approvers, and PWs.5, 30 and 32, the lorry

driver and employees of the petrol pump in this regard. Of

course, other circumstances are also placed reliance on.

23. PWs.3, 31 and 49 were the members of the crew in

Dolphin Barge during the relevant period. PW3 was the Barge

Master. PW31 was the Engine Driver and PW49 was the Engine

Operator. The facts that they were the employees and on duty

on the dates in question are reflected from Ext. P5, the log book

maintained in the Barge. All of them stated that accused Nos.2

and 5 were the owners of Dolphin Barge and they were giving

instructions concerning the operation of the Barge.

24. PW3 explained in detail about the bunkering for

which the said Barge was being used. It was under a contract

with the IOC and being used for bunkering oil to ships. On the

basis of the intent from ships instructions would be issued from

the Karshaka Road office of the IOC for bunkering and oil would 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

be loaded from South Berth Jetty. He added that besides such

usual bunkering operations, the Barge was used thrice to

transport HSD from South Barge Jetty to M/s Bava Enterprises

at Thoppumpady. He explained that the three incidents were on

22.04.2000, 15.05.2000 and 28.05.2000. All were during night.

25. Regarding the first incident, PW3 stated that on

24.04.2000 accused Nos.1, 2 and 5, whom he had identified

before the court, told him at Barge Jetty about such a bunkering

operation. Accordingly, on 22.04.2000 at about 8.00 p.m. he

was told over telephone by accused No.5 that the Barge should

be taken to Thoppumpady with HSD. Accordingly, he reached

the Jetty at about 8.45 p.m. and took the Dolphin Barge which

was filled with HSD to Thoppumpady. He, along with other crew

members among whom were PWs.31 and 49, took the Barge to

M/s Bava Enterprises at Thoppumpady where the HSD was

discharged. It is also the version of PW3 that while they reached

Thoppumpady, owners of M/s.Bava Enterprises, whom he

identified as accused Nos. 3 and 4, the Operation Manager of

the Barge Sri.Sainuddin (who expired before the

commencement of the trial) and staff members of the Petrol 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

Pump were present. It was in their presence, HSD was pumped

into the tanks in the petrol pump.

26. PW3 added that the second time on realising that

there was something unusual in transporting HSD to the petrol

pump, he resisted the act. However, accused No.2 insisted that

he was employed for such activities. The third time when HSD has

been transported, PW3 was told about the operation after filling

HSD in the Barge. He resisted, but he was compelled to take the

Barge to Thoppumpady stating that on his failure to do so, his

employment will be lost for, the Barge was already filled with

HSD. It is his version that he therefore obliged the direction of

accused Nos.2 and 5 and reached Thoppumpady with the Barge at

about 2.30 in the night. At that time also, the Operation Manager

Sri.Sainuddin, accused No.3 and staff members of M/s.Bava

Enterprises were present. The HSD was pumped into the

underground tanks and a tanker lorry, two barrels and two cans.

PW3 added that on the first two occasions, 30,000 litres each and

on the third occasion, 41,000 litres of HSD was pumped to M/s

Bava Enterprises from the Dolphin Barge.

27. The version of PW31 regarding transportation of HSD 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

from South Barge Jetty to M/s.Bava Enterprises is almost the

same. Except for a few minor contradictions as to the timing

and presence of persons at M/s Bava Enterprises at the time of

pumping HSD, his version goes in tandem to that of PW3.

Presence of accused Nos.1, 2 and 5 while bunkering to the

Dolphin Barge from the South Terminal Jetty on all the three

occasions is also consistent. However, PW49 did not support the

case of the prosecution insofar as the transportation of HSD

from South Terminal Jetty to M/s.Bava Enterprises using

Dolphin Barge. He feigned ignorance regarding those matters

and in doing so he resiled from his statement to the

investigating officer. He was allowed to be cross-examined, but

the learned Prosecutor could not bring out much evidence from

him. His version that he was employed in Dolphin Barge by

accused Nos.2 and 5 was, however, remains unassailed.

Accused No.2 tried to bring out from PW49 his case that he was

in Kannur during the relevant period. That aspect, which is to

support the plea of alibi by accused No.2 will be dealt with

later.

28. Evidence of PWs.3 and 31 has been strongly assailed 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

by the accused. It is alleged that these witnesses stated

falsehood in court. Their versions, however, withstood the

searching cross-examination. Their assertions that they were

given tips after each voyage and Rs.30,000/- after the second

trip to be adjusted against arrears of salary add credibility to

their oral testimony. It is pertinent to note that these witnesses

deposed so against their masters. Nothing is brought out to

substantiate that either of them had enmity towards their

employers. If so, there is no reason to disbelieve these

witnesses.

29. Further, there are other circumstances to lend

support to their evidence. As stated, an excess quantity of HSD

was found in M/s.Bava Enterprises while the search was carried

out on the afternoon of 29.05.2000. The versions of PWs.30 and

32 and to a certain extent that of PW5 are to the effect that

such excess quantity was the HSD brought to M/s.Bava

Enterprises using Dolphin Barge. Although no tangible evidence

is available, versions of PWs.3 and 31 get sufficient support

from the other evidence including from the oral testimonies of

PWs.30 and 32 that on earlier two occasions also Dolphin Barge 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

was used to transport HSD from South Terminal Berth to

M/s.Bava Enterprises, Thoppumpady.

30. The case of the prosecution is that the Dolphin Barge

belonged to a partnership firm, named M/s Ocean Bunkers,

which was constituted under the aegis of M/s Ron Maritime

Agency. Accused Nos.2 and 5 were the Managing Director and

Director of that company. By constituting that partnership firm

with accused Nos.2 and 5 and PWs.6 and 50 as partners, the

Barge was acquired. PW6 deposed before the court that she was

also a partner and the deed of partnership is Ext.P15. She

claimed to have invested Rs.2.5 lakhs in the business, but she

was not paid any return. She identified Ext.P16 as the specimen

signature she had furnished to the investigating officer. A report

identifying the signatures in Ext. P16 was obtained from PW18,

who was the Assistant Government Examiner of Questioned

Documents. His report is Ext. P41 and reasons thereof is

Ext.P42. That evidence confirmed the authorship of signatures

of accused Nos. 2 and 5 and also that of PWs 6 and 50 in

Ext.P15.

31. PW50 is none other than the mother-in-law of 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

accused No.1. She is also a signatory to Ext.P15 as a partner.

But she feigned ignorance about such a transaction while

examined before the court. Therefore, her evidence has no

much use for the prosecution. While confronting the signature in

Ext.P15, she did not deny, but feigned ignorance. However,

from the evidence of PWs.6 and 18, the recitals in Ext.P15 and

the report of PW18 vide Ext. P41, it is obvious that PW50 was

also a partner to M/s Ocean Bunkers, which owned Dolphin

Barge.

32. The above fact gets corroboration from the evidence

of PW20. She was the accountant in M/s Ron Maritime Agency

till 05.08.1999. She deposed before the court that accused

Nos.2 and 5 were the Managing Director and Director of the said

company. Under that company, a partnership firm was

constituted and PW20 proved Ext.P15 as the deed of

partnership. She is an attestor to it and her unassailable

evidence proves beyond doubt that such a partnership deed was

executed for the constitution of M/s Ocean Bunkers and PW50,

who is the mother-in-law of accused No.1, was a partner to it.

Her evidence further would prove that the share of PW50 in the 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

partnership was paid by accused No.1. Although she was unable

to remember and state every transaction, based on the entry

contained in Ext.P53, which is the statement of accounts

concerning M/s Ocean Bunkers, she asserted that an amount of

Rs.4 lakhs was received from accused No.1 on behalf of PW50

towards the share in the partnership. On 12.07.1999 an amount

of Rs.1,02,500 was also received. When the said entries were in

the statement, which could be duly proved by PW20, who was

none other than the accountant, there can be little doubt that

PW50 was a partner of M/s Ocean Bunkers and the investment

on behalf of her was made by accused No.1.

33. The evidence tendered by the prosecution would not

show that PW6 or PW50 had any role in running of the Dolphin

Barge. On the other hand, accused Nos.2 and 5 were the

persons in control of the affairs. Their employees deposed in

court substantiating their active participation in operating the

Dolphin Barge. Also, the transportation of HSD from the Barge

Jetty at South Tanker Berth to M/s.Bava Enterprises at

Thoppumpady Fishing Harbour on all the three occasions were

carried out as instructed by accused Nos.2 and 5. In that 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

context the contention of accused No.2 that he was not

available in station during the relevant period and he was falsely

implicated needs consideration. In this regard, accused No.2

essentially relies on the oral testimony of PW49.

34. As pointed out above, PW49 is a hostile witness. His

credibility is quite at stake. His version in court is totally against

the testimonies of PWs.3 and 31, who were his co-workers in

the Dolphin Barge. I found above that both PWs.3 and 31

deposed truth in court about transportation of HSD from South

Terminal Berth to M/s.Bava Enterprises. When such a witness,

PW49 stated in court as an answer to a pointed question that

accused No.2 was undergoing treatment at Kannur during the

relevant period, the same can be termed as an incredible

statement alone. Further, it may be noted that he stated so not

from his personal information, but as stated by Sri.Sainuddin only.

Being a hearsay information, that is an inadmissible piece of

evidence rather. Therefore, the case of accused No.2 that he was

away in Kannur and not available at Kochi during April and May

2000 cannot be countenanced. The plea of alibi is thus not proved.

35. The learned Senior Counsel for accused No.1 would 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

submit that no sufficient evidence is brought forth to establish

the source of unauthorised stock of diesel found in M/s.Bava

Enterprises on 29.05.2000. Not only that there is no evidence to

prove that the diesel brought in the tanker Suvarna Swarajya

was transported using Dolphin Barge, but also the evidence

tendered by the prosecution has discredited any such relativity.

It is submitted that no sample was taken from the tanker

Suvarna Swarajya or the lines in the Exchange Pit. Samples

were taken from the Dolphin Barge, but the same did not

conform to the sample taken from M/s Bava Enterprises. It is

also urged that the samples taken from the petrol pump were

prepared not in accordance with the accepted norms and were

not homogeneous. Thus, it is contended that a qualitative

comparison with reference to the samples collected by the

prosecuting agency is not helpful at all to prove the charge.

36. In the circumstances of the case, there was no

possibility for a comparison of samples from the diesel pilfered

and sold to M/s Bava Enterprises on the first two occasions with

the source samples. By the time, the malpractice was detected,

which was on 29.05.2000, the previous two loads were already 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

exhausted. Hence, the other evidence alone could be relied on

by the prosecution concerning those incidents.

37. PW38 was the DGM, Quality Control in IOC. He

examined the samples collected by PWs.42 and 51 in this case.

Two samples were collected from the Dolphin Barge and in

samples from the contraband found at M/s.Bava Enterprises.

MOs.1 to 16 were the samples. In terms of Ext.P82, PW38 was

requested to do scientific examination. PW83 is the forwarding

note. He, after conducting necessary tests, issued Ext.P84

report. He is sufficiently experienced and his report can certainly

be acted upon. Going by his version and the report contained in

Ext.P84 the samples satisfied the qualitative requirements of

diesel. A few samples were answering to the standard of HSD,

whereas the others were of LSHF HSD. It is seen that the

samples collected from the Dolphin Barge were of LSHF

standard HSD. Of course, PW38 did not venture to classify each

of the samples as LSHF HSD or HSD. But the parameters and

data furnished in Ext.P84 would indicate that the samples

collected as per Ext.P6 from the Dolphin Barge were LSHF HSD.

The reason furnished by the investigating officer for not 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

collecting samples from the tanker Suvarna Swarajya is that it

was empty. It is urged by the learned senior counsel for the 1 st

accused that at least from the line inside samples could have

been collected. Whether that was possible or not is not able to

be ascertained from the available evidence. It remains that no

such sample was collected.

38. Version of PW3 in the above context is relevant. He

stated that on 29.05.2000 there was a legal bunkering to an

Irish Ship subsequent to transportation of HSD to M/s Bava

Enterprises. If so, the sample collected from it could only be

LSHF HSD. It is alleged that had there been such a bunkering,

the documents pertaining to it could have been produced. But

the prosecution did not. That also is highlighted to contend that

the charge could only fail.

39. It is indisputable that the legal use of Dolphin Barge

was to bunker oil to ships. So the version of PW3 that on

29.05.2000 there was such a bunkering cannot be said unusual.

No oblique motive for PW3 to state so is brought out or

substantiated. Therefore, there is no reason to disbelieve the

said version of PW3. In the circumstances the mismatch of the 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

samples collected from M/s.Bava Enterprise and Dolphin Barge

cannot fail the prosecution altogether. The question may be

even in the absence of such confirmatory evidence, would the

prosecution succeed?

40. One of the facts tried to be proved by the prosecution

is that there was short discharge from all the three tankers,

namely, M.T.Prathibha Krishna, Sampoorna Swarajya and

Suvarna Swarajya. The fact that those ships were chartered to

bring HSD to Tanker Jetty, Foreshore Jetty, Ernakulam is

beyond dispute. Sufficient evidence; both oral and

documentary, has been let in by the prosecution regarding

chartering of the said vessels, invoicing and despatching of oil

from various ports. M.T.Prathibha Krishna was loaded with HSD

from Bahrain, a part of which was discharged at Mumbai and the

remaining quantity of 20771.570 MT of HSD was discharged at

Tanker Jetty, Ernakulam. The evidence of PWs.13, 22 and 23

together with Exts.P24 to P30 established that fact. It is seen

that there was a short discharge by 37.604 MT (a calculation

error that the shortage was 137.604 MT is noted in the records).

Be that as it may, short discharge of atleast about 37 MT of HSD 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

is borne by records.

41. In the case of Sampoorna Swarajya, which reached

Tanker Jetty, Ernakulam was loaded with 19985.814 MT of HSD

from Mangalore Port and the entire load was discharged at

Ernakulam. Going by the evidence of PW16, the Surveyor and

Exts.P38 and P55, there was a short discharge of 39.466 MT of

HSD. Similarly, the tanker Survarna Swarjya was loaded with

16230.188 of MT of HSD to be discharged at Tanker Jetty,

Ernakulam. Discharge was completed on 28.05.2000. Going by

the evidence of PW16, the Surveyor and relevant pages in

Exts.P37 and 55, there was a short discharge of 49.044 MT of

HSD. The fact that there was shortage in the discharge of HSD

on all the said three occassions is unassailable in the light of the

clinching evidence brought on record. The contention of the

learned counsel for the accused in the above regard is that

shortage in quantity is a natural phenomenon occurred during

voyage and therefore that cannot be a circumstance, which can

be banked upon by the prosecution. It is further urged that no

serious action was taken by the respective oil companies

pertaining to such shortage in the quantity.

2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

42. As is seen from the evidence, HSD brought by

various vessels was used to be distributed among the oil

companies namely IOC, HPCL and BPCL. Complaints were seen

raised regarding the shortage. But no evidence was brought in

by the prosecution concerning result of such complaints and

action, if any, taken in that regard. From the oral testimony of

PW16 shortage of HSD as occured in the instant cases has not

been usual. Therefore, the same is an aspect which has to have

due reckoning, although that independently will not help to

prove the charge, especially when no convincing data

concerning normal or standardised shortage is available. What

emerges from the above is that HSD brought by the aforesaid

three vessels were discharged at Tanker Jetty, Foreshore Road,

Ernakulam on the days including the respective dates in

question such as, 22.04.2000, 15.05.2000 and 28.05.2000, and

that on each of the said occasions there was shortage in

discharge.

43. The procedure for discharge of HSD from the vessel

has been stated by the officers of IOC, HPCL and BPCL. PWs.17

and 37 were the officers of the IOC. PWs.24 and 25 were the 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

officers of HPCL. PWs.41 and 47 were the officers of BPCL.

These witnesses deposed about the respective role of the

officers of the oil companies while a tanker loaded with

petroleum product arrived at Tanker Jetty. The consistent

version is that the boarding officer, who shall be from the

respective oil company to which the consignment or part of the

consignment is arrived, along with Surveyor reaches the vessel.

Quality of the consignment is tested by preparing a sample and

sending it to the Cochin Refineries Ltd., which is an organ of

IOC. The Surveyor then prepares an ullage report. By

measuring the empty space, the quantity of the oil in the tank is

quantified. After thereby confirming the quality and quantity,

instructions would be obtained from the oil company concerned.

On communicating the instructions, the Refinery Coordinator at

the Tanker Jetty takes steps for lining up to ensure discharge of

oil to the oil company concerned. When the Refinery Coordinator

confirms the due lining up the discharge commences.

44. One of the contentions raised on behalf of accused

No.1 is that lining up for discharge of oil to the designated

destination was not the sole obligation of the Refinery 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

Coordinator, but also of the Discharge Officer, who is deputed

by the company concerned. Serious contentions were raised in

this regard and the evidence of DW2 was relied on to

substantiate that contention. However, the cogent and

consistent version of the aforesaid witnesses, who are senior

officers from all the three oil companies is that the lining up

operation at South Tanker Jetty by opening the respective

valves and blinds has been the duty of Refinery Coordinator

alone and none else. Although the contrary was suggested to

PWs.24 and 25 during cross-examination they duly denied

them.

45. The Refinery Coordinators were deputed from IOC.

That fact cannot be disputed in the light of the oral testimonies

of not only PWs.17 and 37, but also PWs.4 and 45. It is

pertinent that PWs.4 and 45 were the other two Refinery

Coordinators deputed by IOC along with accused No.1 at the

Tanker Jetty, Ernakulam. Both PWs.4 and 45 stated in

unequivocal terms that they along with accused No.1 were

performing the said duty in turn, ordinarily in eight hours' turn.

Duty time may have change depending upon availing of leave 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

by/absence of any one among them. From the said evidence, it

is well proved that accused No.1, PW4 and 45 were in charge of

lining up operations in the Tanker Berths. The installations there

have been used to pump oil brought by vessels to the

designated destination. Therefore, the case of the prosecution

that distribution of oil from vessels was through the Exchange

Pit in the South Tanker Berth and North Tanker Berth, and lining

up operation for the same was the sole responsibility of accused

No.1, PWs.4 and 45 stand proved.

46. As stated, the prosecution has let in direct evidence

to prove transportation of HSD from South Barge Jetty using

Dolphin Barge to M/s Bava Enterprises on three occasions. The

charge is that accused No.1 being the Operation Coordinator at

South Tanker Berth in connivance with accused Nos.2 to 5

diverted HSD from South Exchange Pit for such pilferage and

they thereby committed the offences. In order to prove the

complicity of accused No.1 and also the conspiracy the said

accused allegedly had hatched, there is no direct evidence. The

prosecution can rely only on circumstances, especially when

PWs.27 to 29 and 48, the casual labourers, who were involved 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

in undertaking the lining up operation under the instructions of

the Operation Coordinators turned hostile to the prosecution.

Besides them, one Mr.Reynold was also a casual labourer, but

he was not examined. Of course, evidence of the approvers,

PWs.1 and 2 also is relied on in the above regard. The question

therefore is whether the prosecution succeeded in establishing

with the aid of circumstantial evidence, the complicity of

accused No.1 and also the conspiracy.

47. It is the fundamental principle of criminal law that

the guilt of the accused has to be proved beyond a reasonable

doubt. Its corollary is that in a case that rests on circumstantial

evidence, the proved circumstances should form a complete

chain so as to prove the guilt beyond doubt. Whether each of

the circumstances is to be proved beyond a reasonable doubt,

has been a debated question. In M.G.Agarwal v. State of

Maharashtra [AIR 1963 SC 200], a Constitution Bench of the

Apex Court held that every primary fact constituting the

circumstances based on which the prosecution proposes to

establish the guilt of the accused, need not be proved beyond a

reasonable doubt. Therefore, the circumstances proposed by the 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

prosecution need to be proved by the ordinary standard.

48. The Apex Court in Sharad Birdhichand Sarda v.

State of Maharashtra [(1984) 4 SCC 116] held that the

following must be fulfilled before the case against an accused

can be said to be fully established on circumstantial evidence:

"(1) the circumstances from which the conclusion of guilt is to be drawn must or should be and not merely "may be" fully established.

(2) the facts so established should be consistent only with the hypothesis of the guilt of the accused, that is to say, they should not be explainable on any other hypothesis except that the accused is guilty, (3) the circumstances should be of a conclusive nature and tendency (4) they should exclude every possible hypothesis except the one to be proved, and (5) there must be a chain of evidence so complete as not to leave any reasonable ground for the conclusion consistent with the innocence of the accused and must show that in all human probability, the act must have been done by the accused."

49. A three-Judge Bench of the Apex Court after referring

to the earlier decisions on the point right from Hanumant

Govind Nargundkar and another v. State of Madhya

Pradesh [AIR 1952 SC 343] held in Munikrishna @ Krishna

v. State by Ulsoor PS [2022 SCC OnLine SC 1449] that in a 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

case where circumstantial evidence is relied on, the chain of

evidence must be complete and the conclusion which is arrived

after examining the chain of evidence must point towards the

culpability of the accused and not to any other conclusion. It

was also held that in a case of circumstantial evidence, the court

has to scrutinize each and every circumstantial possibility, which

is placed before it in the form of evidence and the evidence must

point towards only one conclusion, which is the guilt of the

accused. Therefore, the evidence on record should prove beyond

doubt that the proven circumstances lead to the only conclusion

that the accused had committed the offence.

50. Accused No.1, PWs.4 and 45, were refinery

coordinators at South Tanker Berth. I have already mentioned

about their duty arrangements. PWs.4 and 45 deposed in detail

about their performing duties during the relevant period. PW4

has proved Ext.P10, the attender register (muster roll), Ext.P11,

the file containing log details of discharge of HSD from vessels,

Ext.P12, shift day book and Ext.P14, tanker log book. PW45 also

deposed substantiating the entries in those registers, besides

the duty details. Their categorical assertions are that accused 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

No.1 was on duty from 7.00 a.m. to 7.00 p.m. on 22.04.2000.

He was on duty from 3.00 p.m. to 11.00 p.m. on 15.05.2000.

He was also on duty from 7.00 p.m. on 28.05.2000 till 7.00 a.m.

on 29.05.2000. The said oral statements are fully supported by

the entries in Exts.P10, P11, P12, P14 and also Ext.P96. The

question now is whether accused No.1 can be attributed with

liability for loading HSD in Dolphin Barge on the said dates.

51. The learned Senior Counsel for accused No.1 would

submit that even if he was on duty till 7.00 p.m. on 22.04.2000

bunkering to the Dolphin Barge and transportation of HSD to

M/s Bava Enterprises took place thereafter, and therefore, he

cannot be roped in. It is also submitted that the oral testimonies

of PWs.4 and 45 in the above regard cannot be believed

inasmuch as they are interested witnesses being the real culprits

and their version is to shirk the responsibility. Certainly, when

the evidence fully substantiates that either of the said three

officers should always be on duty at South Tanker Berth and

such officer will be in absolute domain of the lining up

operations, any one of them can be the person behind such

pilferage. It is to be noted that PWs.4 and 45 were categoric 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

concerning the fact that by opening valves concerned in the

South Exchange Pit, HSD can be pumped to a barge berthed at

South Barge Jetty. PW45 added that while pumping HSD to the

designated destination, namely; IOC, HPCL or BPCL, it is

possible to divert HSD to the Barge Jetty by loosening one or

two threads of the valves concerned.

52. In the above regard, the learned Senior Counsel

raised a contention that any such diversion is dangerous for,

pumping of oil from the tanker is in such a high pressure and

any diversion would blow up the installations. Such a suggestion

was put to PWs.4 and 45. When they were the persons who

operated the South Exchange Pit for years together, their

definite assertion that diversion of HSD to Barge Jetty is possible

while pumping to the designated designation is in progress,

cannot be doubted. The said version has to be considered in the

light of the oral testimonies of PWs.3 and 31, who were the crew

members of Dolphin Barge, that on all the three occasions HSD

was pumped to the Barge from South Exchange Pit. I found

above that the aforesaid version of PWs.3 and 31 was reliable

and there occurred transportation of HSD from South Barge 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

Jetty to M/s Bava Enterprises. When that is the evidence, there

can be any doubt about the assertion of PWs.4 and 45 that HSD

could be diverted through the designated line to the Barge Jetty

by partially opening the valves and blind concerned.

53. Pumping of HSD to Dolphin Barge occurred on three

occasions and on all the three occasions, accused No.1 was

allegedly on duty at the South Tanker Birth. Going by the

evidence, he was on duty till 7.00 p.m. on 22.04.2000. PW4

succeeded him. The handwriting of accused No.1 in Ext.P12

during his duty time on 22.04.2000 has been proved by PW4

and 45. Entries in it from 7.15 p.m. onwards were by PW4. It is

possible to contend that at the time of pumping HSD to Dolphin

Barge it was not accused No.1, but PW4 was on duty.

54. The oral testimony of PW3 assumes importance in

that context. He deposed that at around 4.00 p.m. on

22.04.2000 he was told that there would be a bunkering in the

evening. At 8.00 p.m. he was informed by accused No.5 over

telephone that the Dolphin Barge was loaded with HSD to be

taken to M/s.Bava Enterprises. Availability of accused No.2 in

the company of accused No.1 at the Jetty has also been proved.

2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

In the light of the said proved facts, it can only be found that

bunkering to the Dolphin Barge on that day had occurred at the

instance of accused No.1. There are other reasons for taking

such a view, which I shall mention below.

55. On 15.05.2000, accused No.1 was on duty from 3.00

p.m. to 11.00 p.m. On 28.05.2000 he was on duty from 7

O'clock in the night to 7 O'clock the next morning. From the

evidence mentioned above, there can be little doubt that

bunkering to Dolphin Barge took place on those days while

accused No.1 was on duty. From the version of PW3, it is seen

that accused Nos.2 and 5 were also found in the company of

accused No.1 not only at the barge jetty but also at his

residence, which is a pointer to their coordination in the

bunkering in question. Of course, in that regard the learned

Senior Counsel would submit that being the partners of M/s

Ocean Bunkers, which had contractual relationship with IOC,

there was nothing unusual for accused Nos. 2 and 5 meeting

accused No. 1. To a certain extent that submission is

appropriate. But there are the following fouling factors.

(1) The mother-in-law of accused No.1 was also a 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

partner of M/s Ocean Bunkers;

(2) Share of his mother-in-law to the partnership firm was contributed by accused No.1;

(3) Wages of the crew members of the Dolphin Barge were in arrears necessitating raising of funds; and (4) While illegal bunkering of HSD to Dolphin Barge at the South Barge Jetty also all of them were present.

56. When accused Nos.1, 2 and 5 having had parleys in

the above circumstances cannot be said very innocent. When

the prosecution succeeded in proving that, bunkering of HSD to

Dolphin Barge on all the three occasions for being transported to

M/s Bava Enterprises occurred while accused No.1 was on duty,

the aforementioned circumstances constitute a complete chain

proving complicity of accused No.1 with the crime.

47. It is also relevant to consider how far the evidence of

PWs.1 and 2 is trustworthy and it renders support to the other

evidence against accused No.1 and others, especially concerning

the conspiracy. PWs.1 and 2 having been cited as approvers, the

law in that respect needs a mention. Section 133 of the

Evidence Act deals with the law relating to accomplice evidence,

which reads:

"133. An accomplice shall be a competent witness against 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

an accused person; and a conviction is not illegal merely because it proceeds upon the uncorroborated testimony of an accomplice."

The first part says that an accomplice shall be a competent

witness. This, in fact, is only a reiteration of Section 118 of the

Evidence Act which says that all persons are competent

witnesses, except those who suffer from disqualification of an

intellectual character. The second part lays down that conviction

is "not illegal" merely because it is based on the uncorroborated

testimony of an accomplice. This again is the reiteration of

Section 134, which does not require any particular number of

witnesses for the proof of any fact. The caution placed in

illustration (b) to Section 114 of the Evidence Act, which says

that an accomplice is unworthy of credit, unless he is

corroborated in material particulars, has to be understood in the

light of the specific principle of law placed in Section 133 that a

conviction based on the uncorroborated testimony of an

accomplice is "not illegal".

58. In State of Kerala v. Anilkumar @ Jacky [2024

KHC 739], a Division Bench of this Court dilated on the law

relating to evidence of an approver. It was held, 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

"15. The law relating to the manner of appreciation of the evidence tendered by an approver is also well settled. It recognises that an approver is very often an accomplice ie. a person who participates in the commission of the actual crime charged against an accused. He is a participes criminis. When he agrees to be an approver, and to testify against an accused, he becomes a prosecution witness. The evidence of an accomplice therefore requires to be accepted with a great deal of caution and scrutiny because (i) he has a motive to shift guilt from himself (ii) he is an immoral person likely to commit perjury on occasion; and

(iii) he hopes for pardon or has secured it, and so favours the prosecution (Lal Chand v. State of Haryana - (1984 (1) SCC

686)).

16. S.133 of the Indian Evidence Act states that an accomplice shall be a competent witness against an accused person and a conviction is not illegal merely because it proceeds upon the uncorroborated testimony of an accomplice. S.114 of the Evidence Act states that a court may presume the existence of such facts as it thinks likely to have happened, regard being had to the common course of natural events, human conduct, and public and private business in their relation to the facts of the particular case. By way of illustration (b), it is clarified that the court may presume that an accomplice is unworthy of credit unless he is corroborated in material particulars. Reading S.133 and Illustration (b) to S.114 of the Evidence Act together, the courts in India have held that while it is not illegal to act upon the uncorroborated testimony of the accomplice, the rule of prudence so universally followed as to amount to a rule of law, is that it is unsafe to act on the evidence of an accomplice unless it is corroborated in material aspects, so as to implicate the accused. (Rameswar v. State of Rajasthan - (AIR 1952 SC 54);

2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

Dagdu v. State of Maharashtra - (1977 (3) SCC 68); D.Velayudham v. State - (AIR 2015 SC 2506)).

17. Thus, an approver's evidence has to satisfy the double test ie. (i) his evidence must be reliable and (ii) his evidence should be sufficiently corroborated. If the first test of reliability is not satisfied, there is no necessity to look for a satisfaction of the second test. As observed by the Court in Rampal Pithwa Rahidas & Ors v. State of Maharashtra - (1994 Supp (2) SCC 73), it is only when the approver's evidence is considered otherwise acceptable that the court applies its mind to the rule that his testimony requires corroboration in material particulars, connecting or tending to connect each of the accused to the crime charged. This, however, is as a matter of prudence. (Sarwan Singh v. State of Punjab - (AIR 1957 SC 637); Jnanendra Nath Ghose v. State of West Bengal - (AIR 1959 SC 1199)).

18. On the aspect of corroboration, firstly, the court has to satisfy itself that the statement of the approver is credible in itself and there is evidence other than the statement of the approver that the approver himself had taken part in the crime. For this, the court must consider the question as to how the approver came to be arrested, how he became a participant in the crime, the role played by him in the crime and the circumstances in which he decided to become an approver. Secondly, the court has to seek corroboration of the approver's evidence with respect to the part of other accused persons in the crime, and this evidence has to be of such a nature as to connect the other accused with the crime. The corroboration should be sufficient to afford some sort of independent evidence to show that the approver is speaking the truth with regard to the accused person whom he seeks to implicate. (Rameshwar v. State of Rajasthan - (AIR 1952 SC 54); Sarwan Singh v. State of Punjab - (AIR 1957 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

SC 637); Ranjeet Singh and Anr. v. State of Rajasthan - (1988 (1) SCC 633)).

19. To paraphrase Justice Vivian Bose in Rameshwar (supra), the nature and extent of corroboration required of an approver's statement has to be determined by the following principles viz. (i) it is not necessary that there should be independent confirmation of every material circumstance in the sense that the independent evidence in the case, apart from the testimony of the complainant or the accomplice, should in itself be sufficient to sustain conviction; all that is required is that there must be some additional evidence rendering it probable that the story of the accomplice is true and that it is reasonably safe to act upon it (ii) that independent evidence must not only make it safe to believe that the crime was committed, but must in some way reasonably connect or tend to connect the accused, with it by confirming in some material particular the testimony of the accomplice or complainant that the accused committed the crime

(iii) that the corroboration must come from independent sources and thus ordinarily the testimony of one accomplice would not be sufficient to corroborate that of another and (iv) that the corroboration need not be direct evidence that the accused committed the crime - it is sufficient if it is merely circumstantial evidence of his connection with the crime."

59. The Apex Court in A.Srinivasulu v. State Rep. by

the Inspector of Police [(2023) 13 SCC 705] reiterated the

twin test as enunciated in Sarwan Singh (supra) to be satisfied

before accepting the evidence of an approver, that the approver

is a reliable witness and that his statement is corroborated with 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

sufficient independent evidence. With the above in mind, I shall

consider the evidence of PWs 1 and 2.

60. The learned Senior Counsel on behalf of accused No.1

and also the counsel appearing for other accused would submit

that PWs.1 and 2, first of all, are not accomplice inasmuch as

they deposed before the court that they did not realise what

they did was an offence. It is further submitted that the

evidence of PWs.1 and 2 is totally contradictory and unreliable.

There is no tangible or independent evidence to show that they

were scrap dealers as they claimed, they ever had approached

accused No.1, there was a dilapidated shed and pump at South

Tanker Jetty proposed to be auctioned and that their claim of

entry to the Jetty to meet accused No.1 itself is quite

improbable. The learned counsel for accused No.2 further

submitted that one of the approvers Sri. Ashraf, who since

expired and not examined in court, had an oblique motive of

cancelling the contract, the Dolphin Barge had with the IOC so

as to get that contract to the Barge owned by his brother.

Pointing out those aspects, it is contended that PWs.1 and 2 are

planted witnesses.

2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

61. It is true that accused No.1 being a top ranking

officer in the IOC need not ordinarily have availed the help of

PW1, PW2 and Sri.Ashraf to contact a petrol pump dealer. It is

also relevant to mention that the prosecution did not bring forth

any tangible evidence to prove the scrap business of PWs.1 and

2, existence of a dilapidated shed and pump in the Tanker Jetty

premises and any permission availed by them to enter the Jetty

to meet accused No.1. Equally relevant is to consider whether

PWs.1 and 2 qualified to be accomplices for them to be treated

as approvers.

62. As held in Lal Chand [(1984) 1 SCC 686)] the first

aspect to be considered is whether the approver himself has

taken part in the crime and is a particeps criminis. What PWs.1

and 2 admitted during cross-examination is that they did not

know the act they were doing was an offence. That was only on

account of their ignorance of law and not that they did the acts

without sufficient knowledge about the nature of the act they

were doing. It is obvious that they believed so only because they

were not sure that the act was a penal one. If the versions of

PWs.1 and 2 can be believed, they were also privy to the crime.

2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

When they arranged a purchaser for HSD on taking commission,

that is enough to implicate them as accused, whether or not

they knew the law which made the act a crime. Therefore, their

aforementioned statement is not an exculpatory one so as to

hold them not accomplices. They thus being particeps criminis,

can only be treated as approvers. Therefore, their evidence has

to succeed the twin test as aforementioned for being relied on.

63. Even assuming that PWs 1 and 2 do not come within

the purview of accomplices, the position would not be different.

Treating them accomplices, they were granted pardon on the

condition of their making a full and true disclosure of the whole

of the circumstances within their knowledge relative of the

offence and to every other person concerned. Their statements

under Section 306(4) of the Code were recorded, which are

Exts. P2 and P4. Having pinned them down to such statements

and to a potential prosecution as contemplated in Section 308 of

the Code, their evidence could be approached with caution only

and the vice applicable to approver's evidence does apply.

64. I found above that bunkering of HSD to Dolphin

Barge on all the three occasions took place at the instance of 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

accused No.1. There is concrete evidence in order to establish

his complicity in the commission of the offence. Recovery of HSD

from M/s Bava Enterprises so transported on 29.05.2000

substantiated the pilferage and sale of HSD. When such

substantive pieces of evidence are available, the version of

PWs.1 and 2 that they mediated between accused No.1 on the

one side and accused Nos.3 and 4 on the other in the sale of

HSD gets sufficient corroboration. If so, the inconsistencies and

contradictions in their evidence pointed out by the defence,

which are not very conspicuous, pale into insignificance. The

deal was a clandestine one and therefore accused No.1 availing

the help of PWs.1 and 2 and also Sri.Ashraf, who were doing

only menial businesses cannot be said to be improbable. The

learned Special Judge considered every such aspect of the

matter and held that evidence of PWs.1 and 2 can be trusted.

The other facts proved by the prosecution with the aid of

independent evidence regarding pumping of HSD from South

Exchange Pit to Dolphin Barge at the instance of accused No. 1,

transporting the same to Thoppumpady and discharging to M/s

Bava Enterprises rendered sufficient corroboration to the oral 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

testimonies of PWs.1 and 2. Thus their evidence stands scrutiny

of the twin test concerning trustworthiness.

65. The finding of guilt on the part of accused Nos.1 to 5

based on the aforementioned evidence and circumstances for

the offences of conspiracy, misappropriation, receiving of stolen

property and criminal misconduct by a public servant cannot

therefore be found fault with. Accordingly, it is held that there is

no reason to interfere with the conviction of accused Nos.1 to 5

for the offences under Section 120B read with Sections 409 and

411 of the IPC and Section 13(1)(c) read with Section 13(2) of

the PC Act. Coming to the sentence, the time taken for

concluding the proceedings and the health conditions of the

accused persons, assume importance necessitating a benevolent

consideration, dehors the serious nature of the offences

committed by them.

66. Having regard to the aforementioned aspects, I am of

the view that the term of substantive sentence of three years

imposed on the accused Nos.1, 2, 4 and 5 can be reduced to

rigorous imprisonment for a period of one year. The order of the

Special Court imposing sentence on the above accused is 2025:KER:34602

Crl.Appeal Nos.64 of 2008 and conn.cases

modified to the above extent. Crl.Appeal Nos.64, 86, 88 and 91

of 2008 are allowed in part by confirming the conviction and

modifying the sentence as aforementioned. Crl.Appeal No.106 of

2008 is closed and the records are consigned to the Record Room

in terms of the law laid down in Pazhani v. State of Kerala

[2017 (1) KLT 341]. The trial court shall take steps to execute

the sentence and in the case of accused No.3 to realise the fine

amount in accordance with law.

Sd/-

P.G. AJITHKUMAR, JUDGE dkr

 
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