Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

A.P.Benoy vs State Of Kerala
2026 Latest Caselaw 2602 Ker

Citation : 2026 Latest Caselaw 2602 Ker
Judgement Date : 7 April, 2026

[Cites 20, Cited by 0]

Kerala High Court

A.P.Benoy vs State Of Kerala on 7 April, 2026

                                                           2026:KER:31007

              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

             THE HONOURABLE MR. JUSTICE A. BADHARUDEEN

      TUESDAY, THE 7TH DAY OF APRIL 2026 / 17TH CHAITHRA, 1948

                          CRL.A NO. 1252 OF 2018

           CRIME NO.VC/01/2008/KTM/2008 OF VACB, KOTTAYAM

 AGAINST THE JUDGMENT DATED 29.09.2018 IN C.C. NO.1 OF 2011 ON THE

    FILES OF THE ENQUIRY COMMISSIONER & SPECIAL JUDGE, KOTTAYAM


APPELLANT/ACCUSED:

           A.P.BENOY
           AGED 48 YEARS
           AMMANKUZHIYIL HOUSE, CHOTTIKKARA, MUNDAKKAYAM

           BY ADVS.
           SRI.SOORAJ T.ELENJICKAL
           SMT.HELEN P.A.
           SMT.STEPHANIE SHARON
           SHRI.ATHUL ROY


RESPONDENT/COMPLAINANT:

           STATE OF KERALA
           THROUGH THE DEPUTY SUPERINTENDENT OF POLICE, VACB,
           KOTTAYAM REPRESENTED BY THE PUBLIC PROSECUTOR,
           HIGH COURT OF KERALA, ERNAKULAM


           SPL PP - RAJESH.A, SR PP - REKHA.S


     THIS CRIMINAL APPEAL HAVING BEEN FINALLY HEARD ON 26.03.2026,
THE COURT ON 07.04.2026 DELIVERED THE FOLLOWING:
                                                                  2026:KER:31007
Crl.A. No. 1252 of 2018
                                       2



                                                                   "C.R"
                               JUDGMENT

Dated this the 7th day of April, 2026

The sole accused in C.C. No.1/2011 on the files of

the Court of the Enquiry Commissioner and Special Judge,

Kottayam, has filed this appeal, under Section 374(2) of the

Code of Criminal Procedure, 1973 [hereinafter referred as

'Cr.P.C.' for short], challenging the conviction and sentence

imposed by the Special Judge, against him as per the

judgment dated 29.09.2018. The State of Kerala,

represented by the Special Public Prosecutor is arrayed as

the respondent herein.

2. Heard the learned counsel for the appellant and

the learned Special Public Prosecutor, in detail. Perused the

verdict under challenge and the records of the Special Court.

3. Parties in this appeal shall be referred as

'accused' and 'prosecution', hereafter.

4. The prosecution case is that, the accused, while

working as the cashier of K.S.E.B. Section Office at Manimala

in Kottayam District, during the period from 1-3-2007 to 2-5- 2026:KER:31007

2007, dishonestly and fraudulently misappropriated a total

amount of Rs.1,74,979/-, which was collected by him from

the consumers. Further, the accused has falsified records for

misappropriating the above amount. Thus, the accused by

illegal means and by abusing his position as public servant,

obtained pecuniary advantage to the extent of said amount.

On this premise, the prosecution alleges commission of

offences punishable under Sections 13(1)(c) and 13(1)(d)

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

[hereinafter referred as 'P.C. Act, 1988' for short] and under

Sections 406, 420 and 477A of Indian Penal Code

[hereinafter referred as 'IPC' for short], by the accused.

5. After framing charge for the offences punishable

under Sections 13(1)(c) and 13(1)(d) read with 13(2) of the

P.C. Act, 1988 and under Sections 409 and 477A of IPC, the

Special Court recorded evidence and completed trial. During

trial, PWs 1 to 24 were examined and Exts.P1 to P81 were

marked on the side of the prosecution. Exts.D1 to D7(a) were

marked on the side of the defence, out of which, Exts.D1 to

D4 were the contradictions recorded as that of PW4, PW5

and PW14.

2026:KER:31007

6. On appreciation of evidence, the Special Court

found that the accused was guilty for the offences

punishable under Sections 13(1)(c) and 13(1)(d) read with

13(2) of the P.C. Act, 1988 and under Sections 409 and 477A

of IPC. Accordingly, the accused was convicted for the said

offences and sentenced as under:

"Considering all these facts and circumstances, I sentence the accused to undergo Rigorous Imprisonment for three years each and to pay a fine of ₹25,000/- (Rupees twenty five thousand only) each for the offence under Secs.13(1)(c) and 13(1)

(d) r/w Sec.13(2) of the Prevention of Corruption Act, 1988 and Secs.409 and 477A of IPC, in default of payment of fine the accused has to undergo Simple Imprisonment for a period of six months each. The substantive sentences shall run concurrently. The set off for the period of detention which the accused had undergone in the jail during the investigation is allowed under Sec.428 Cr.P.C."

7. The learned counsel for the appellant/accused

argued that, the prosecution broadly divided the alleged

misappropriation under two heads viz. 'shortage in the cash

chest' to the tune of Rs.78,520/- and 'broken collection'

amounting to Rs.96,459/-. Thus, the total amount alleged to 2026:KER:31007

be misappropriated by the accused would come to

Rs.1,47,979/-. According to the learned counsel for the

accused, regarding the allegation as to shortage of amount

in the cash chest, the evidence relied on by the prosecution

is that of PWs 1 to 3, 15 and 16 as well as Ext.P5 chest

inspection mahazar. Apart from that, Exts.P1 and P1(a) cash

remittance slips as well as Exts.P3(a) and P14, the SOP-10

document proved to be prepared by the accused were also

relied on by the prosecution. But, the prosecution miserably

failed to produce the receipts showing the split up collection

of the amount by the accused. According to him, Exts.P1,

P1(a), P3 and P14 supported by the evidence of PWs 1 to 3,

15 and 16 could not be sufficient to prove that the accused

collected Rs.78,520/- and failed to remit the same. The

learned counsel for the accused pointed out further that,

Ext.P66 letter issued by the accused to the Deputy Chief

Engineer, Electrical Circle, Kottayam dated 16.10.2007, for

which the prosecution has given much emphasis, in no way

would show categoric admission that Rs.78,520/- or

Rs.1,52,228/- shown therein were misappropriated by the

accused. Therefore, no credence can be given to the same 2026:KER:31007

and he has pointed out relevant portions of the evidence of

PW1, PW13, PW15 and PW16 in this regard.

8. Regarding the allegation as to misappropriation of

broken collection amounting to Rs.96,459/-, the contention

raised by the learned counsel for the accused is that, as per

Exts.P11, P12, P18, P28 series, P30 series, P34, P34(a), P38,

P40, P40(a), P42, P43 and P44, the collected amounts has

been deposited by the accused in the bank and according to

him, Ext.P25 remittance showing surplus amount would

substantiate the same. Therefore, in the absence of evidence

adduced by the prosecution to show that there was failure to

remit the amount collected by the accused as per Exts.P11,

P12, P18, P28 series, P30 series, P34, P34(a), P38, P40,

P40(a), P42, P43 and P44 and in view of remittance made as

per Ext.P25, the prosecution failed to establish that the

amount collected as per Exts.P11, P12, P18, P28 series, P30

series, P34, P34(a), P38, P40, P40(a), P42, P43 and P44 was

misappropriated by the accused. It is pointed out by the

learned counsel for the accused further that, it is the duty of

the prosecution to prove the prosecution case beyond

reasonable doubt and any sort of doubt in the prosecution 2026:KER:31007

case would give benefit to the accused. It is also pointed out

that, Ext.P66 could not be considered as an admission at the

instance of the accused, within the ambit of either under

Section 17 or Section 21 of the Indian Evidence Act, since

the same would not suggest any inference as to the relevant

facts of this case. The learned counsel for the accused also

attacked Ext.P48 prosecution sanction proved by examining

PW18, on the ground that the authority failed to look into the

prosecution records, while granting sanction. Therefore, the

sanction itself is vitiated and the same also to be adjudged in

favour of the accused. Thus, the learned counsel for the

accused pressed for interference in the impugned verdict.

9. Repelling the contentions raised by the learned

counsel for the accused, the specific points argued by the

learned Special Public Prosecutor are that, in this case,

inspection of cash chest was conducted by PW2, the

Assistant Engineer on 02.05.2007 in the presence of PW1,

the Assistant Executive Engineer, PW3, the Overseer, PW4,

the Lineman, PW5, the Worker, PW15, the Cashier and PW16,

the Senior Assistant. As a result of the inspection, a mahazar

was prepared as Ext.P5 by PW2 and the same would show 2026:KER:31007

shortage of Rs.78,520/-. According to the learned Special

Public Prosecutor, the prosecution case is that, as on

30.04.2007, the total amount collected by the accused was

Rs.87,825/-, out of which, during inspection by PW2 for

preparing Ext.P5 mahazar, only Rs.9,305/- was found in the

chest and the remaining amount was misappropriated by the

accused. The same is fortified by the evidence as that of

Exts.P1, P1(a), P3(a) to P3(g) and P14, supported by Ext.P31

audit report prepared by PW14. Therefore, though the

prosecution did not produce individual receipts showing the

said collection, the above documents itself would show that

the total amount collected by the accused was Rs.87,825/-,

out of which Rs.78,520/- failed to be deposited. In addition to

that, Ext.P66 letter issued by the accused to the Deputy

Chief Engineer, Electrical Circle, Kottayam, would fortify the

said misappropriation. Therefore, the misappropriation under

the head 'shortage in cash chest' has been substantially

proved by the prosecution.

10. It is pointed out by the learned Special Public

Prosecutor that, as far as the allegation of misappropriation

by the accused under the head 'broken collection' coming to 2026:KER:31007

the tune of Rs.96,459/- is concerned, the amount bifurcated

as per Exts.P11, P12, P18, P28 series, P30 series, P34,

P34(a), P38, P40, P40(a), P42, P43 and P44 are extracted as

under:

     Sl. No.   Exhibits         Amount           Date
     1         P11              6,212/-          05.03.2007
     2         P12              7,306/-          05.03.2007
     3         P18              5,107/-          01.03.2007
     4         P28              20,267/-         11.04.2007
     5         P30              20,267/-         14.03.2007
     6         P34              3,617/-          02.03.2007
     7         P34(a)           2,679/-          07.03.2007
     8         P38              1,838/-          27.03.2007
     9         P40              1,159/-          29.03.2007
     10        P40(a)           1,287/-          29.03.2007
     11        P42              67/-             07.04.2007
     12        P43              76/-             07.04.2007
     13        P44              17,490/-         07.04.2007
                Total              Rs.96,456/-



11. It is also pointed that, in addition to that as per

Exts.D6 and D7 pay slips, as on 04.05.2007 i.e. after

registration of this crime on 03.05.2007, as evident from

Ext.P66, the accused remitted Rs.78,520/- and requested

permission to remit the balance amount of Rs.1,52,228/- to

clear the audit objection. It is pointed that, even though in 2026:KER:31007

Ext.P55, excess amount than the amount covered by

Exts.P11, P12, P18, P28 series, P30 series, P34, P34(a), P38,

P40, P40(a), P42, P43 and P44 were shown, the same would

not include the amount collected by the accused and the

amount so remitted was the amount collected and deposited

by other cashiers and not by the accused. This aspect would

be found from Ext.P31 audit report, supported by Exts.P66

and P67.

12. Apart from that, the learned Special Public

Prosecutor submitted that, from the oral evidence of PW2, it

is revealed that the accused was given the work to collect

the cash from day code 3A-1 to 25, 3B-1 to 25, 1A-13 to 25,

1B-13 to 25 and street light charges, LT-V and division cash.

To prove the above aspect prosecution relied on Ext.P2(a)

office order. Ext.P2(a) office order is seen made in page

No.100 of Ext.P2 Work Allocation register. In page No.101 of

Ext.P2 Register the work allocated to the other cashier,

PW15 is also seen stated i.e, PW15 was given the work to

collect the cash from the Day code 2A-1 to 25, 2B-1 to 25,

1A-1 to 12, 1B-1 to 12, LT-IV and 10KW. PW15, the other

cashier has not disputed Exts.P2(a) and P2(b) work allocation 2026:KER:31007

order of the cashiers at Manimala Section office. Exts.P2(a)

and P2(b) work allocation orders are seen made and signed

by PW2. The oral evidence of PWs 2 and 14 reveals that by

issuing Exts.P11 and P12 receipts, the accused had collected

Rs.6,212/- and Rs.7,306/- from PW7, owner of Hotel Paradise

at Manimala and that the said amount had not been remitted

in the bank. The said amount did not find a place in Exhibit

P6 Consumer Personal Ledger as well. PW16, the Senior

Assistant stated that the handwriting in Exhibits P11 and 12

are that of the accused.

13. According to the learned Special Public Prosecutor,

Exhibit P33 is the Demand Collection Register. Demand for

Rs.5,107/- can be seen in Page 75 of Exhibit P33, which was

marked as Exhibit P33(a). But collection of the amount is not

entered in Exhibit P33(a). Both the entry regarding Exhibit

P18 and P33 (a) did not enter in Exhibit P9 Consumer

Personal Ledger. The relevant page is marked as Exhibit

P9(a). PW16 Senior Assistant stated that the hand writing in

Exhibit P18 is that of the appellant. Exhibit P28 series and

P30 series receipts are seen issued to Manimala Grama

Panchayath as electricity charge of the street lights. PW13, 2026:KER:31007

U.D.Clerk, Manimala Panchayath has given oral evidence

regarding the remittance of Rs.20,267/- each at K.S.E.B

Manimala Electrical Section Office as per Exhibits P27 and

P29 contingent bills. PWs.2 and 14 have stated that the

accused had not remitted the amount in the bank which he

collected by issuing Exbt.P28 series and P30 series receipts.

The evidence of the above witnesses that the said amounts

had not been remitted in bank is seen amply corroborated by

Ext. P15 Remittance Register and Ext. P25 Bank statement.

14. In Exhibits P34 and P34(a), PW14 it is stated that

P34 and P34(a) receipts are issued from P35 receipt book.

The amounts as per Exhibit P34 and P34(a) did not find a

place in the carbon copy of Exhibit P35(a) receipt book. The

amounts as per Exhibits P34 and 34(a) have not been

entered in Exhibit P9 Consumer Personal Ledger. In short,

though Exhibits P34 and 34(a) receipts are issued to

consumer No.2137, the amounts are not entered in Exhibit

P9. PW16, Senior Assistant stated that the handwriting in

P34 and P34(a) is that of the accused. Exhibits P38 receipt

was issued to Consumer No.5494. Exhibit P17 is receipt book

No.42873. Pink and carbon copies of Exhibit P38 receipt are 2026:KER:31007

marked as Exhibit P17(a) and P17(b) respectively. The

amount as per Exhibit P38 receipt was not entered in Exhibit

P7 Consumer Personal Ledger. PW16, Junior Assistant stated

that the handwriting in Exhibit P38 is that of the accused.

Exhibit P40 receipt is issued to consumer No.5217. Exhibit

P40(a) is issued to Consumer No.7768. The pink and carbon

copies of Exhibits P40 and P40(a) receipts are issued from

Exhibit P41 receipt book. The amount as per Exhibit P40 is

entered in Exhibit P8 Consumer Personal Ledger only on

14.11.2007, though it was received on 29.3.2007. The

amount as per Exhibit P40(a) is not at all entered in Exhibit

P8 Consumer Personal Ledger. PW16, Senior Assistant stated

that the handwriting in Exhibit P40 and P40(a) are that of the

accused.

15. According to the learned Special Public Prosecutor,

the amount as per Exhibit P42 is Rs.67/- (Receipt No. 125.

Book No.42857). The amount as per Exhibit P43 receipt is

Rs.76/- (Receipt No. 124, Book No.42,857/-). The amount as

per Exhibit P44 is Rs.17,490/- (Consumer No. 1269 receipt

No. 123 Book No.42857). The bill book containing Exhibits

P42, 43 and 44 are marked as Exhibit P45. The pink and 2026:KER:31007

carbon copies of Exhibit P45 are marked as P45(a) and

P45(b). Exhibits P42 to P44 receipts are issued while

remitting electricity charges for street lights. The amounts as

per Exhibit P42 to P44 were not entered in Exhibit P39

demand collection register. The relevant page for the month

of April in Exhibit P39 is marked as P39(a). So also the said

amounts are not entered In Exhibit P10 Consumer Personal

Ledger. The relevant page in Exhibit P10 is marked as Exhibit

P10(a). In SOP 10, page No.15 dated 7.4.2007 (Exhibit P3),

there also the amounts as per Exhibits P42 to P44 are not

stated. The relevant page in Exhibit P3 is marked as Exhibit

P3(a). Exhibit P46 is the bill book intended for electricity

charges for street lights. There the amount as per Exhibits

P42 to 44 are not stated as well. PW16, Senior Assistant

stated that handwriting in Exhibits P42 to 44 are that of the

accused.

16. It is submitted by the learned Special Public

Prosecutor that, in view of clear voluntary admission on the

part of the accused regarding the misappropriation as

evident from Ext.P66 letter to the Executive Engineer

informing the remittance of shortage in the cash chest and 2026:KER:31007

requesting time for the payment of the broken collection

found in Ext.P31 audit report, the misappropriation alleged

was admitted by the accused. Thereafter, pursuant to

Ext.P68 letter of the Executive Engineer, the accused had

remitted a total amount of Rs.1,67,514/- vide Ext.D5 receipt

dated 14-11-2007. The above payment was made by the

accused as his liability fixed in Ext.P31 Audit report. The act

of the accused in paying the above amount, amounts to

admission as defined under Section 17 of the Indian

Evidence Act and the same is admissible under Section 21 of

the said Act.

17. Considering the admission made by the accused in

Exhibit P66 letter, nothing is on record to disbelieve

Ext.P2(a) work allocation to the accused. It is evident from

the oral evidence of PW1, the Assistant Executive Engineer

and PW14, Auditor that the accused, by issuing the aforesaid

receipts, collected a total amount of Rs.96,459/- from the

consumers and the same had been misappropriated by him

without remitting in the bank and not furnishing the carbon

copies of the said receipts to PW16, Senior Assistant for

making entries in Exts.P6 to P9 Consumers Personal Ledgers.

2026:KER:31007

Thus, according to the learned Special Public Prosecutor, the

prosecution case is proved beyond reasonable doubt and the

impugned verdict does not require any interference.

18. In view of the rival submissions, the points arise

for consideration are:

1. Whether the Special Court is justified in finding that the accused committed the offence punishable under Section 13(1)(c) read with 13(2) of the P.C. Act, 1988?

2. Whether the Special Court is justified in finding that the accused committed the offence punishable under Section 13(1)(d) read with 13(2) of the P.C. Act, 1988?

3. Whether the Special Court is justified in finding that the accused committed the offence punishable under Section 409 of IPC?

4. Whether the Special Court is justified in finding that the accused committed the offence punishable under Section 477A of IPC?

5. Whether the verdict of the Special Court would require interference?

6. Order to be passed?

19. Point Nos.1 to 4:- Adverting to the rival

submissions, when addressing the question as to whether

the accused got entrustment of Rs.78,520/- as the alleged 2026:KER:31007

shortage in the cash chest and also Rs.96,459/- as broken

collection, the learned Special Judge has given much

emphasis to the evidence of PWs 1 to 5 and 14 to 16. Apart

from that, Exts.P1, P1(a), P3(a), P14, P5 mahazar prepared

by PW2 as well as Ext.P31 audit report prepared by PW14

and the evidence of PW15, the Cashier and PW16, the Senior

Assistant were also relied on by the learned Special Judge.

20. It is discernible from Exts.P1 and P1(a) cash

remittance slips prepared for remitting Rs.20/- as Division

cash and Rs.87,845/- as current charge in the account of

Revenue that the above documents were prepared by the

accused bearing date 02.05.2007 for remitting the said

amounts in the bank. Ext.P14 is the receipt book prepared by

the accused and Ext.P3(a) is its carbon copy, as per which,

the total collection on 30.04.2007 is shown as Rs.87,825/- as

current charge and Ext.P4(a) SOP-6 was prepared showing

collection of Rs.20/- as Division cash on 30.04.2007. In

addition to that, PW2, who prepared Ext.P5 stated in the

report that, as the amount collected from the consumers

during the month April, 2007 was found less than the

amount collected in the previous months, a list of the 2026:KER:31007

consumers, who defaulted in paying the electricity charge,

was prepared with the help of S.O.P.13 consumer personal

ledger in the custody of Senior Assistant and the same was

given to PW4, the lineman for disconnection. When PW4,

lineman and PW5, worker went for disconnecting the

defaulters' electric supply, it was informed that some of the

consumers had paid the current charge, the Overseer had

gone there and obtained the receipts from such consumers

and verified them with Exts.P6 to P9 Consumers Personal

Ledgers and found that the amounts covered under these

receipts have not been entered in the said ledgers. So, he

informed the matter to the Executive Engineer and as per

the direction of the Executive Engineer he conducted

inspection of the cash chest on 02-5-2007. Apart from that,

the learned Special Judge given much emphasis to Ext.P5,

supported by Ext.P57 Expert report that would suggest that

Ext.P14 SOP-10 was written by the accused and the same is

proved through PW19 as well as from the handwriting in

Ext.P14 SOP-10, supported by Ext.P10.

21. It is true that, individual receipts showing

collection of total amount of Rs.96,459/- not produced by 2026:KER:31007

the prosecution and this is the basis on which, the learned

counsel for the accused argued that the prosecution failed to

prove the alleged collection of Rs.78,520/- by the accused.

On reading the evidence available, it could be seen that the

accused prepared Ext.P14 SOP-10 showing total collection as

Rs.87,545/-, but he had kept only Rs.9,305/- in the chest. He

also prepared Exts.P1 and P1(a) cash remittance slips with

date 02.05.2007 to remit the total sum of Rs.96,459/-. It is

relevant to note that, on 03.05.2007, the shortage in the

amount was detected and on the basis of which, crime was

registered on 03.05.2007 and as per Exts.D6 and D7, the

original and duplicate pay-in-slips, an amount of Rs.78,500/-

and Rs.20/- remitted by the accused on 04.05.2007.

22. It is evident that, the collected amount should

have been remitted in the bank immediately on the next day

i.e. on 02.05.2007. In the instant case, it is for the said

purpose the accused prepared Exts.P1 and P1(a) cash

remittance slips. But, while preparing Ext.P5 mahazar, PW2

could not found the entire amount of Rs.87,545/- and he

could found only Rs.9,305/- and accordingly, shortage of

Rs.78,520/- was found, which admittedly remitted by the 2026:KER:31007

accused as per Exts.D6 and D7 on 04.05.2007. In this

connection, Ext.P66 letter issued by the accused to the

Deputy Chief Engineer, which is an admitted document by

the accused, assumes significance. As per which, it was

stated that an amount of Rs.78,520/- shown as shortage in

the cash chest has been remitted by the accused on

04.05.2007 and the copy of the pay-in-slip submitted to the

Assistant Engineer, Electrical Sector, Manimala on the same

day. As per Ext.P66, the accused also requested to grant

permission to remit the balance amount of Rs.1,52,228/- to

clear the audit liability.

23. Going by the evidence tendered supported by

Ext.P66, there is no reason to hold that misappropriation of

Rs.78,520/- as alleged by the prosecution failed to be proved

by the prosecution and the evidence available are

substantially sufficient to prove that the accused had

misappropriated Rs.78,520/- under the heard 'shortage in

the cash chest'.

24. Coming to the alleged misappropriation of an

amount of Rs.96,459/- under the head 'broken collection', in

the table showing collection and remittance in the bank 2026:KER:31007

account, in the reply note placed by the learned Special

Public Prosecutor, it has been stated as under:

Sl.No. Exhibits with Date of Remittances in Date of credit in as per amounts Receipt/collectio P25 (amount in P25 the n rupees) table in PP's note 1&2 P11 - 6,212 05.03.2007 26,005 06.03.2007 P12 - 7,306 & 16,624 3 P18 - 5,107 01.03.2007 55,595 02.03.2007 & 15,797 4 P28 series - 11.04.2007 21,038 12.04.2007 20,267 & 16,153 5 P30 series - 14.03.2007 22,354 15.03.2007 20,267 16,055 & 10,976 6&7 P34 - 3,617 02.03.2007 16,879 03.03.2007 P34(a) - 2,679 & 8,213 8 P38 - 1,838 27.03.2007 30252 28.03.2007 & 10,901 9 & 10 P40 - 1159 29.03.2007 22,474 30.03.2007 P40(a) - 1,287 & 9,550 11, 12 P42 - 67 07.04.2007 11,538 09.04.2007 & 13 P43 - 76 & P44 - 17,490 10,446

25. Regarding these amounts also, PW14, who

prepared Ext.P31 audit report has deposed that, during the

audit, it was found that some amounts collected from

consumers as per receipts failed to be noted in the personal

ledger and use of multiple receipt books simultaneously by 2026:KER:31007

the accused were found and therefore, he had prepared

Ext.P31. In Ext.P31, the accused, Sri.A.P. Binoy is shown as

Cashier from 02.11.1998 to 30.04.2007 i.e. during the period

of the audit. Based on the audit report as per Ext.P68 'Notice

for remittance of liability amount' issued by the Executive

Engineer, the accused was directed to remit Rs.2,46,034/-

found due from him and it was remitted as per Ext.D5 on

14.11.2007 as stated in Ext.P66. Even though, the

prosecution did not adduce evidence to show that the

collection made by the accused as per Exts.P11, P12, P18,

P28 series, P30 series, P34, P34(a), P38, P40, P40(a), P42,

P43 and P44 failed to be remitted and Ext.P25 would show

some excess remittance, according to the prosecution, the

same were amounts collected by other cashiers. Exts.P66

would show that the accused voluntarily got permission to

remit the balance amount as per the audit report and he

should not have remitted the same unless he had not

misappropriated the same.

26. In this connection, it is necessary to refer the

ingredients to attract offence under Section 409 of IPC.

Section 409 of IPC is extracted as hereunder:

2026:KER:31007

"409. Criminal breach of trust by public servant, or by banker, merchant or agent:

Whoever, being in any manner entrusted with property, or with any dominion over property in his capacity of a public servant or in the way of his business as a banker, merchant, factor, broker, attorney or agent, commits criminal breach of trust in respect of that property, shall be punished with imprisonment for life, or with imprisonment of either description for a term which may extend to ten years, and shall also be liable to fine."

27. Section 409 is pari materia to Section 316(5) of

the Bharatiya Nyaya Sanhita, 2023 (`BNS' for short) and

Section 316(5) of BNS reads as under:

"316: Criminal breach of trust: Whoever, being in any manner entrusted with property, or with any dominion over property in his capacity of a public servant or in the way of his business as a banker, merchant, factor, broker, attorney or agent, commits criminal breach of trust in respect of that property, shall be punished with imprisonment for life, or with imprisonment of either description for a term which may extend to ten years, and shall also be liable to fine."

28. Analysing the ingredients to attract offence under

Section 409 of IPC, its applicability is as held by the Apex 2026:KER:31007

Court in [(2012) 8 SCC 547 : AIR 2012 SC 3242],

Sadhupati Nageswara Rao v. State of Andhra

Pradesh.

29. In Sadhupati Nageswara Rao v. State of

Andhra Pradesh's case (supra), the Apex Court, while

upholding the conviction held that, where the appellant, an

agent entrusted with the distribution of the rice under the

"Food for Work Scheme" to the workers on production of

coupons, was charged with misappropriation of 67.65

quintals of rice, the evidence proves that there was

entrustment of property to the accused.

30. In order to sustain a conviction under section 409

of the IPC, two ingredients are to be proved; namely, (i) the

accused, a public servant or a banker or agent was entrusted

with the property of which he is duty bound to account for;

and (ii) the accused has committed criminal breach of trust.

What amounts to criminal breach of trust is provided under

Section 405 IPC. The basic requirements to bring home the

accusation under Section 405 IPC are to prove conjointly; (i)

entrustment and (ii) whether the accused was actuated by a

dishonest intention or not, misappropriated it or converted it 2026:KER:31007

to his own use or to the detriment of the persons who

entrusted it, as held by the Apex Court in the decision

reported in Sadhupati Nageswara Ra v. State of Andhra

Pradesh's case (supra).

31. The gravamen of the offence under Section 409 of

IPC is dishonest intention on the part of the accused but to

establish the dishonest intention, it is not necessary that the

prosecution should establish an intention to retain

permanently, the property misappropriated. An intention,

wrongfully to deprive the owner of the use of the property for

a time and to secure the use of that property for his own

benefit for a time would be sufficient. Section 409 of IPC

cannot be construed as implying that any head of an office,

who is negligent in seeing that the rules about remitting

money to the treasury are observed, is ipso facto, guilty of

criminal breach of trust; but something more than that is

required to bring home the dishonest intention.

32. Tracing the ingredients of the offence punishable

under Section 477A of IPC, Section 477A provides as under:

"Section 477A - Falsification of Accounts:

"Whoever, being a clerk, officer or servant, or employed or acting in the capacity of a clerk, officer 2026:KER:31007

or servant, willfully, and with intent to defraud, destroys, alters, mutilates or falsifies any book, electronic record, paper, writing, valuable security or account which belongs to or is in the possession of his employer, or has been received by him for or on behalf of his employer, or willfully, and with intent to defraud, makes or abets the making of any false entry in, or omits or alters or abets the omission or alteration of any material particular from or in any such book, electronic record, paper, writing, valuable security or account, shall be punished with imprisonment of either description for a term which may extend to seven years, or with fine, or with both."

33. Section 344 of BNS is corresponding to Section

477A of IPC. The same reads as under:

"344. Falsification of accounts:- Whoever, being a clerk, officer or servant, or employed or acting in the capacity of a clerk, officer or servant, wilfully, and with intent to defraud, destroys, alters, mutilates or falsifies any book, electronic record, paper, writing, valuable security or account which belongs to or is in the possession of his employer, or has been received by him for or on behalf of his employer, or wilfully, and with intent to defraud, makes or abets the making of any false entry in, or omits or alters or abets the omission or alteration of any material particular from or in, any such book, 2026:KER:31007

electronic record, paper, writing, valuable security or account, shall be punished with imprisonment of either description for a term which may extend to seven years, or with fine, or with both."

34. The three ingredients to prove the offences are:

(i) That at the relevant point of time, the accused

should be a clerk or officer or servant or acting in that

capacity ;

(ii) That he should destroy, alter, mutilate or falsify any

book, electronic record, paper, writing, valuable security or

account, which belongs to or was in the possession of his

employer and

(iii) The act should have been done willfully and with an

intention to defraud. To convict a person under section 477A

of the IPC, the prosecution has to prove that there was a

willful act, which had been made with an intent to defraud

and while proving "Intention to defraud", the prosecution has

to further prove the two elements that the act was an act of

deceit and it had caused an injury. In the present case, there

may be an injury, but there is no deceit.

35. For the offence under Section 477A of IPC, what

has got to be proved is twofold viz., that the person who 2026:KER:31007

commits the offence is a clerk, officer or servant, and

secondly, that there was intent to defraud. It is sufficient, to

satisfy the words of the section, to prove that the person

charged under this section is one who undertakes to perform

and does perform the duties of a clerk or servant whether in

fact he is a clerk or servant or not, and though he is under no

obligation to perform such duties and receives no

remuneration. The emphasis is upon the words "in the

capacity of a clerk, officer or servant".

36. To attract section 477A, the-employee concerned

must destroy, alter, mutilate or falsify book or accounts etc,

of the employer, inter alia, with intent to defraud. The term

"intend to defraud" has already been explained in Section 25

of IPC. It contains two elements, viz., deceit and injury. A

person is said to deceive another when by practising

suggestio falsi or suppressio veri or both, he intentionally

induces another to believe a thing to be true. "Injury"

defined in Section 44 of IPC means any harm whatever

illegally caused to any person in body, mind, reputation and

property. In the decision reported in [1976 CrLJ 913 (SC) :

1976 Cr LR (SC) 178 : (1976) 2 SCC 819 : AIR 1976 SC 2140], 2026:KER:31007

Harman Singh v. Delhi Administration, the Apex Court

held that whenever the words "fraud" or "intent to defraud"

or "fraudulently" occur in the definition of a crime, two

elements at least are essential to the commission of the

crime; namely, firstly, deceit or an intention to deceive or in

some cases mere secrecy; and, secondly, either actual injury

or possible injury or an intent to expose some person either

to actual injury to a risk of possible injury by means of that

deceit or secrecy. Where the accused prepared a false

travelling allowance bill, presented it to a sub-treasury and

withdrew the amount, it meant securing an advantage by

deceitful act and causing corresponding loss to the State.

The offence will fall under section 477A and the fact that the

accused subsequently paid over the entire amount is not a

matter to be considered.

37. As per Sections 13(1)(c) and (d) of the P.C. Act,

1988, a public servant is said to come under the offence of

`criminal misconduct', if he dishonestly or fraudulently

misappropriates or otherwise converts for his own use any

property entrusted to him or under his control as a public

servant or allows any other person so to do; or if he,-- (i) by 2026:KER:31007

corrupt or illegal means, obtains for himself or for any other

person any valuable thing or pecuniary advantage; or (ii) by

abusing his position as a public servant, obtains for himself

or for any other person any valuable thing or pecuniary

advantage; or (iii) while holding office as a public servant,

obtains for any person any valuable thing or pecuniary

advantage without any public interest.

38. In view of the legal position and as discernible

from the evidence adduced, the contentions raised by the

learned counsel for the accused that the prosecution failed

to adduce sufficient evidence to prove the misappropriation

under the two separate heads found to be not acceptable.

39. Coming to the challenge against the prosecution

sanction, the sanction order produced as Ext.P48, supported

by the evidence of PW18, who had issued the sanction, it is

discernible that while issuing sanction, PW18 had gone

through the prosecution records and was satisfied with the

necessity to prosecute the accused. Therefore, the challenge

against the prosecution sanction is found to be untenable

and the same also is set at rest.

40. On re-appreciation of evidence, this Court is of the 2026:KER:31007

firm view that, the ingredients to attract offences punishable

under Sections 13(1)(c) and 13(1)(d) read with 13(2) of the

P.C. Act, 1988 and under Sections 409 and 477A of IPC, have

been proved by the prosecution, without any reasonable

doubts. Therefore, the finding of the learned Special Judge

that the accused committed the above offences is only to be

justified. In consequence thereof, the conviction entered into

by the learned Special Judge is liable to sustain.

41. Coming to the sentence, I am of the view that

some leniency in the matter of sentence can be considered,

in the interest of justice.

42. Point Nos.5 and 6:- In the result, this appeal stands

allowed in part. The conviction imposed by the learned Special

Judge is confirmed. In the interest of justice, the sentence

imposed against the accused for the offences punishable

under Sections 13(1)(c) and 13(1)(d) read with 13(2) of the

P.C. Act, 1988 and under Sections 409 and 477A of IPC, is

modified as under:

i. The accused is sentenced to undergo rigorous imprisonment for a period of one year and to pay a fine of Rs.50,000/- and in default to undergo rigorous imprisonment for 2026:KER:31007

three months, for the offence under Section 13(1)(c) read with Section 13(2) of the P.C. Act, 1988.

ii. The accused is sentenced to undergo rigorous imprisonment for a period of one year and to pay a fine of Rs.50,000/- and in default to undergo rigorous imprisonment for three months, for the offence under Section 13(1)(d) read with Section 13(2) of the P.C. Act, 1988.

iii. The accused is sentenced to undergo rigorous imprisonment for a period of one year and to pay a fine of Rs.50,000/- and in default to undergo rigorous imprisonment for three months, for the offence under Section 409 of IPC.

iv. The accused is also sentenced to undergo rigorous imprisonment for a period of one year and to pay a fine of Rs.50,000/-

and in default to undergo rigorous imprisonment for three months, for the offence under Section 477A of IPC.

v. The substantive sentence shall run concurrently and the default sentence shall run separately, after the substantive sentence.

vi. The period of detention undergone by the accused in this case will be set off 2026:KER:31007

against the substantive sentence of imprisonment.

43. The order suspending sentence and granting bail

to the accused stands vacated, with direction to the accused

to appear before the Special Court, forthwith, to undergo the

modified sentence, failing which, the Special Court is

directed to execute the sentence, without fail.

Registry is directed to forward a copy of this judgment

to the Special Court, forthwith, for information and further

steps.

Sd/-

A. BADHARUDEEN SK JUDGE

 
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