Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.Ravindranath vs State Rep. By
2022 Latest Caselaw 1518 Mad

Citation : 2022 Latest Caselaw 1518 Mad
Judgement Date : 1 February, 2022

Madras High Court
K.Ravindranath vs State Rep. By on 1 February, 2022
                                                                                 Crl.R.C.No.621 of 2017




                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED : 01.02.2022

                                                          CORAM

                                    THE HON'BLE Ms. JUSTICE R.N.MANJULA

                                                 Crl.R.C.No.621 of 2017

                   K.Ravindranath                                         ... Petitioner/Accused – 1

                                                            Vs.
                   State rep. by.,
                   Inspector of Police,
                   C.C.I.W., C.I.D.,
                   Vellore.
                   (Crime No.1 of 2003)                                   ... Respondent



                   Prayer :- Criminal Revision Case filed under Section 397 r/w. 401 of
                   Cr.P.C., praying to set aside the judgment passed against the petitioner in
                   C.A.No.250 of 2011 on the file of I Additional District and Sessions Judge,
                   Vellore dated 10.08.2016 by confirming the conviction and sentence
                   imposed by the learned Judicial Magistrate No.2, Vellore, dated 21.10.2011
                   in C.C.No.302 of 2007.

                                    For Petitioner      : Mr.S.Sairaman

                                    For Respondent      : Mr.A.Gopinath
                                                          Government Advocate (Crl. Side)


                  1/30
https://www.mhc.tn.gov.in/judis
                                                                              Crl.R.C.No.621 of 2017




                                                      ORDER

This Criminal Revision Case has been preferred challenging the

judgment of the learned I Additional District and Sessions Judge, Vellore,

dated 10.08.2016 made in C.A.250 of 2011.

2. The case of the prosecution is that the first accused was the

Secretary, the second accused was the Assistant Secretary and the third

accused was the President of Valathur Primary Agricultural Co-operative

Bank; the Secretary is responsible for the maintenance of the bank

accounts, ledgers and all transactions including the properties of the Bank.

The second accused as the Assistant Secretary of the Bank, had got a duty

to open ledger sheets for collecting loan repayments, membership

contributions and maintain the disbursal register, Day Book and Cash

Register; the third accused had got the over all responsibility to maintain all

the properties belonging to the Bank. During the period between

14.02.1994 to 09.04.1994 and 31.08.1995 to 01.10.1998, the first accused

went on medical leave; during that time, the second accused held the

additional charge of the Secretary.

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

2.1 The first accused had conspired with other accused to

misappropriate the money of the Bank and with that intention, between the

period from 27.01.2000 to 25.01.2001, he omitted to maintain proper

records and make relevant entries. Whenever the members of the

Bank/borrowers repay the agricultural loan availed by them, the accused 1

& 2 were in the habit of making entries only in the loan register; whenever

the members get the loan amount from the fixed deposit made by them, they

make false entries in the loan register; they only disbursed less amount than

the actual amount sanctioned as loan; even for the paid loan amount they

would not issue proper cash receipts; the accused 1 and 2 had

misappropriated a sum of Rs.6,74,628/-; for the fraudulent acts committed

by the accused 1 and 2, the third accused also supported and thereby, the

accused have committed the offences under Sections 408 r/w 35 and

477(A) of IPC.

2.2 On the surprise inspection made by P.W.2 – Thomas, Divisional

Supervisor, Pernampet on 08.06.2001, certain lapses were noticed in the

accounts maintained by the Bank; he noticed that for many accounts, entries

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

have been made in the loan register against the debit and credit columns but

relevant entries were not made in the Day Books; in view of this, he

submitted a special report dated 11.06.2001 to the Special Officer, Central

Co-Operative Bank, Vellore. During the relevant time,P.W.4 – Gurunathan,

Field Manager at Gudiyatham Branch, also submitted a special report to the

Special Officer, Central Co-Operative Bank, Vellore on 23.06.2001 by

stating that by exaggerating the pending loan amount and by disbursing the

smaller loan amounts, the first accused had misappropriated the difference

in the above said amount.

2.3 On receiving the special reports, P.W.3 – Ranganathan, Deputy

Registrar of Tirupattur Division appointed P.W.31 – Thangavelu as the

Enquiry Officer and issued proceedings – Ex.P2. Since Thangavelu went

on leave, a revised proceedings was issued for appointing one

Rajendiran – P.W.32 as the Enquiry Officer. After completing the enquiry,

P.W.32 – Rajendiran has submitted a report stating that a total sum of

Rs.26,25,529/- have been misappropriated in the Bank during the relevant

period.

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

2.4 On the complaint given by P.W.1 – Thandavamoorthy, Deputy

Registrar of Co-Operative Bank, a case in Crime No.1 of 2003 of CCIW

Police was registered and an F.I.R was prepared on 05.01.2003 on the

complaint given on the same day. P.W.33 – Deivasigamani, Inspector of

Police, had registered a case and prepared the F.I.R. He took up the case

for investigation and seized the relevant records and arrested the accused 1

and 3 namely Ravindranath and Boopathy on 05.01.2003 and sent them for

remand. During the pendency of the investigation, P.W.33 got transfered to

some other place so, P.W.34 – Pandari, Inspector of Police, succeeded him

and continued the investigation. He examined the rest of the witnesses and

completed his investigation and filed a charge sheet against the accused on

30.05.2005.

3. After the case was taken on file and on being satisfied with the

materials available on record, the learned trial Judge has framed the charges

against the first and second accused for the offences under Sections 408

r/w. 35 and 477(A) r/w. 35 of IPC and against the third accused for the

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

offence under Section 408 r/w. 35 of IPC. When the accused were

questioned, they pleaded innocence and claimed to be tried.

4. During the course of the trial, on the side of the prosecution 34

witnesses were examined as P.W.1 to P.W.34 and 60 documents were

marked as Exs.P1 to P60. When the incriminating part of evidence

surfaced from the evidence of the complainant was put to the accused 1 to 3

under Section 313 Cr.P.C., they denied their involvement. On the side of

the defence, no witness was examined and no document is marked.

5. At the conclusion of the trial and on considering the evidence

available on record, the learned trial Judge found the accused guilty as

under:-

Rank Provisions under which convicted Sentence A1 408 r/w 35 One year Rigorous Imprisonment and imposed a fine of Rs.1,000/- in default to undergo 15 days Rigorous Imprisonment.

477(A) One year Rigorous Imprisonment and imposed a fine of Rs.1,000/- in default to undergo 15 days Rigorous Imprisonment.

The sentences shall run concurrently.

The second and third accused were found not guilty and acquitted.

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

6. The Criminal Appeal preferred by the first accused in C.A.No.250

of 2011 before I Additional District and Sessions Judge, Vellore, was also

dismissed on 10.08.2016. Aggrieved over that, the first accused preferred

this present revision case.

7. Heard the learned counsel for the petitioner/first accused and the

learned Government Advocate (Criminal Side) appearing for the

respondent/State.

8. The learned counsel for the petitioner/first accused submitted that

the Enquiry Officer – Rajendiran has not been given any enquiry

proceedings for the purpose of conducting enquiry, after the said previous

Enquiry Officer – Thangavelu went on leave. In the enquiry made under

Section 81 of the Tamil Nadu Co-Operative Societies Act, the enquiry has

to be completed within a mandatory period of three months and at the

maximum extended period of six months. Despite the Enquiry Officer was

appointed on 11.07.2001, the enquiry report has been submitted on

18.03.2002 and hence, the enquiry report itself is violative of Section 81(4)

and it is not valid in the eye of law. Hence, the case registered basing on

the enquiry report itself is unlawful. The Day Book was not marked as a

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

document by the prosecution despite it is the best evidence. When the

Enquiry Officer has given a finding that all the three accused were

responsible for the affairs of the Bank and the learned trial Judge had

acquitted the second and third accused, hence the first accused should also

been given with benefit of doubt.

8.1 The learned trial Judge had found the first accused guilty only

based on the oral evidence of the prosecution witnesses; there is no dispute

with regard to the signatures of the witnesses affixed on the documents

maintained by the Bank in connection with the loan transactions; the

witnesses have deposed evidence in favour of the prosecution just to avoid

from the liability to repay the loan amount availed by them; when the case

of the prosecution is relied on the documentary evidence, it is the duty of

the prosecution to bring the relevant documents as evidence before the

Court; since the prosecution has omitted to produce the relevant documents,

the Courts below ought to have held that the charges against the accused

including the first accused were not proved beyond reasonable doubt and

hence, the revision case should be allowed.

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

9. The learned Government Advocate (Criminal Side) appearing for

the respondent State submitted that the witnesses have stated in their

evidence that lesser amount were disbursed to borrowers despite higher

amounts were sanctioned as loan and the accused had misappropriated the

remaining amount by making false entries on records; the Officers of the

Co-Operative Bank who have conducted the inquiry and prepared a special

report have also stated in their evidence about the misappropriation; the

learned trial Judge and the First Appellate Judge have appreciated the

evidence in a proper perspective and found the first accused guilty and

hence, it needs no interference.

9.1 The learned Government Advocate further submitted that the role

of the High Court in revisional jurisdiction is very limited and it is that of a

supervisory jurisdiction and the Court can call for records and examine it

only for the purpose of satisfying itself as to the correctness and legality of

propriety of any finding, sentence or orders. In respect of his above said

contention, he relied on the decision of the Hon'ble Supreme Court held in

the case of 'Kishan Rao Vs. Shankargouda' reported in '(2018) 8 Supreme

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

Court Cases 165'. The attention of this Court is attracted to para 12 and the

same is extracted as under:-

12. This Court has time and again examined the scope of Section 397/401 Cr.P.C. and the ground for exercising the revisional jurisdiction by the High Court. In State of Kerala vs. Puttumana Illath Jathavedan Namboodiri, 1999 (2) SCC 452, while considering the scope of the revisional jurisdiction of the High Court this Court has laid down the following:

“5......In its revisional jurisdiction, the High Court can call for and examine the record of any proceedings for the purpose of satisfying itself as to the correctness, legality or propriety of any finding, sentence or order. In other words, the jurisdiction is one of supervisory jurisdiction exercised by the High Court for correcting miscarriage of justice. But the said revisional power cannot be equated with the power of an appellate court nor can it be treated even as a second appellate jurisdiction. Ordinarily, therefore, it would not be appropriate for the High Court to reappreciate the evidence and come to its own conclusion on the same when the evidence has already been appreciated by the Magistrate as well as the Sessions Judge in appeal, unless any glaring feature is brought to the notice of the High Court which would otherwise tantamount to gross miscarriage of justice. On scrutinizing the impugned judgment of the High Court from the aforesaid standpoint, we

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

have no hesitation to come to the conclusion that the High Court exceeded its jurisdiction in interfering with the conviction of the respondent by reappreciating the oral evidence.....”

10. Point for Consideration :-

Whether the finding of the guilt of the first accused for the offences

under Sections 408 r/w 35 and 477(A) of IPC, based on the materials

available on record is fair and proper?

11. The origin of this case is the report submitted by

P.W.2 – Thomas, who had conducted a surprise inspection in the Bank on

08.06.2001. He has stated in his report submitted to the Field Manager on

11.06.2001 that out of 43 loan accounts, there were no entries made in the

Day Book for some 12 loan accounts and some of the Day Books were not

given to him for inspection. Hence, he requested to appoint an Enquiry

Officer to enquire into the whole scam and to file a report. His letter dated

11.06.2001 forms part of Ex.P4. On the basis of the said report,

P.W.1 – Thandavamurthy the then Deputy Registrar of Vellore District

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

Central Co-Operative Bank Ltd., wrote a letter to the Deputy Registrar,

Thirupattur Division on 14.06.2001 and endorsed the views of P.W.2.

P.W.1 had also written another letter to the Deputy Registrar on 03.07.2001

by stating that he got a report from the Field Manager, Gudiyatham that

there was some misappropriation committed in the jewel loan files also and

it required appropriate action. Only thereafter, the proceedings was issued

by P.W.3 – Ranganathan, Deputy Registrar, Thirupattur, for appointing

P.W.31 – Thangavelu as Enquiry Officer. Since Thangavelu went on leave,

another proceedings dated 28.09.2001 was issued by the then Deputy

Registrar of Thiruppatur District, P.W.3 – Ranganathan for appointing

P.W.32 – Rajendiran as Enquiry officer.

12. So far as this revision case is concerned, the misappropriation is

found to have been committed in connection with the loans pertaining to

P.W.12, P.W.15, P.W.19, P.W.21, P.W.23, P.W.24 and P.W.28. The

following differences in the amounts are said to have been misappropriated

by the petitioner/first accused:-

                                           Sanctioned Amount    Given Amount         Alleged





https://www.mhc.tn.gov.in/judis
                                                                               Crl.R.C.No.621 of 2017




                                                                                misappropriation
                                  P.W.12   41,750           10,180             31,570
                                  P.W.15   40,880           -                  40,880
                                  P.W.19   17,395           10,000             7,395
                                  P.W.21   11,240           2,000              9,240
                                  P.W.23   12,775           6,000              6,775
                                  P.W.24   30,630           15,000             15,630
                                  P.W.28   11,750           10,000             1,750
                                                                               1,13,240



13. On perusal of the judgment of the learned trial Judge, it is seen

that as against P.W.28 – Kanniyan, he relied upon two documents, Exs.P10

& P38. Ex.P10 is the statement of P.W.28 before the Enquiry Officer and

Ex.P38 is the loan file of P.W.28. According to P.W.28, a sum of

Rs.1,750/- was misappropriated. He has stated that it is shown in his loan

file that on 28.06.2000, a sum of Rs.11,750/- was sanctioned to him as loan

but actually he was given with a sum of Rs.10,000/- only. In this

connection, the Enquiry Officer – P.W.32 has produced the loan file as

Ex.P38.

On perusal of the said loan file, it is seen that P.W.28 has affixed his

signature in the loan application and in which a loan amount of Rs.11,750/-

had been requested on 28.06.2000 and a loan of Rs.11,750/- has been

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

sanctioned on the same day. A signed withdrawal form for Rs.11,750/-

dated 28.06.2000 is also produced along with Loan Card cum Cash

Account Folio. In the said folio, there are entries found for the disbursal of

a sum of Rs.11,750/- on 28.06.2000. Despite the difference was found due

to the omission of entries made in the Day Books, they were not produced

before the trial Court. At no point of time P.W.28 has given any complaint

against any of the accused by stating that he was asked to affix his signature

for higher amount but actually he was given with lesser amount. Unless the

basic documents on which the false entries were alleged to have been made

in order to commit misappropriation are produced before the Court, no

finding about the commission of misappropriation can be given.

14. The important documents namely the Day Book and the loan

registers of the individuals were not shown to the Court in order to correlate

the loan file entries with that of the Day Book and to prove that the first

accused had committed misappropriation by making false entries.

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

15. P.W.15 – Balasundaram has stated that he had availed only a sum

of Rs.29,000/- as loan but it has been falsely shown against his loan

account that a sum of Rs.40,880/- has been sanctioned and disbursed to

him. The loan file pertaining to P.W.15 is produced as Ex.P40. In fact,

P.W.15 has denied his very signature in his loan file document. Despite the

loan files are maintained by the Bank and the member of the Bank, P.W.15

claimed that the papers did not contain his signature, the prosecution has

not taken any steps to get his admitted signatures in order to compare the

same with the disputed signature and to get a report from a Scientific

Expert. His loan file contains a page of loan register, which is said to be the

loan sheet of the loan register. It is seen from the said document that no

entry was made even for the admitted loan amount of Rs.29,000/-. P.W.15

has stated in his evidence that before five years, he availed a sum of

Rs.29,000/- as loan that means it would have been in the year 1995. But

the Loan Register Folio for P.W.15 was not produced either for the year

1995 or for the disputed year 2000. Excepting the oral evidence of P.W.15

and the evidence of P.W.32 by producing Ex.P40, no other connected

document is produced to establish the loan misappropriation as against

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

P.W.15. P.W.15 has not given any complaint to any of the officials of the

Bank by alleging the act of misappropriation. Unless the basic document

which contains the false entries is produced before the Court, no finding as

to the commission of misappropriation can be rendered.

16. P.W.21 – M.Munirathinam has stated that on 05.07.2000, a sum

of Rs.11,240/- was sanctioned on his application but he was disbursed with

only with Rs.2,000/- and thereby, a sum of Rs.9,240/- was misappropriated.

His loan file is marked as Ex.P43. It is seen that in the loan application

Form-I, loan sanction order and the withdrawal form, P.W.21 has affixed

his signature. It is not disputed by P.W.21 that the signatures affixed in the

said documents are not his signatures. It is claimed by the prosecution that

in Ex.P43, cash chitta and Day Book pages have been produced. But from

the entries made in the above documents, it is seen that they pertained to the

year 1996 and they have no relevance to the time of occurrence. Unless the

basic document on which the false entries were alleged to have been made

are produced before the Court, no finding as to the misappropriation can be

rendered.

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

17. P.W.23 – G.Munirathinam has stated that on his loan application

dated 28.06.2000, a sum of Rs.12,775/- was sanctioned but he was

disbursed with only Rs.6,000/- and thereby, a sum of Rs.6,775/- was

misappropriated; his loan file is produced as Ex.P41. He has affixed his

signature in the loan application near the loan sanction order and in the cash

withdrawal form. In all these documents, the amount given to him was

shown as Rs.12,775/- only. Despite, the correspondent entries made in the

Day Book are alleged to be the false entries, the same was produced before

the trial Court. Neither P.W.23 has given any complaint on the basis of the

above allegations. Unless the basic document on which the false entries

were alleged to have been made are produced before the Court, no finding

as to the misappropriation can be rendered.

18. P.W.12 – Rasheed Ahmad has stated that as against the

sanctioned loan amount of Rs.41,750/-, he was given with only Rs.10,180/-

and the balance amount of Rs.31,570/- had been misappropriated by the

accused. P.W.12 has also given his statement before the Enquiry Officer

and they have been marked as Ex.P4. P.W.32 – Enquiry Officer has

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

produced the loan file of P.W.12 as Ex.P54. On perusal of the loan file of

P.W.12, it is seen that in Form I- application for the loan and Form V- loan

sanctioned order, the signature of P.W.12 is found. In Form-I application,

P.W.12 has requested to sanction a sum of Rs.42,750/- as crop loan for the

period between 2000-2001. In Form-V, it is seen that he has been

sanctioned with a loan of Rs.41,750/-. This has been evidenced by the

withdrawal slip given by P.W.12 on 29.12.2000.

18.1. The loan card and the loan account sheet of P.W.12 would also

show that the loan amount has been disbursed under two types i.e., a sum of

Rs.7,790/- in kind and a sum of Rs.33,780/- in cash, making together

Rs.41,750/-. The loan file also contains the Loan Register Folio of P.W.12

and some Day Book entries. But it is seen that all these relate to the year

1997. Unless the relevant Loan Register Folios and the Day Books relating

to the relevant period are produced before the Court, it cannot be compared

whether misappropriation has been done by making false entries in the

same. So far as the other loan documents are concerned, the borrower

himself has affixed his signature. It is not his contention that the signature

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

in the loan papers does not belong to him. Neither P.W.12 had filed any

complaint against the Officials of the Co-Operative Bank on the allegation

of any fraud in disbursing the loans. The Loan Register Folio did not

contain entries even for the admitted disbursal of Rs.10,180/-. This would

once again confirm that the relevant registers are not produced for

comparison.

19. P.W.24 – Ranganathan has stated that as against the sanctioned

loan of Rs.30,630/- on 25.01.2001, a sum of Rs.15,000/- alone was given to

him and the balance of Rs.15,630/- was misappropriated by the accused.

P.W.24 had not given any statement before the Enquiry Officer. However,

P.W.32 – Enquiry Officer has produced Ex.P57- loan file of the said

Ranganathan. On perusal of Ex.P57, it is seen that the loan application in

Form-I has been submitted by him on 25.01.2001 and he requested to

sanction a sum of Rs.31,500/-. However a sum of Rs.30,630/- had been

sanctioned under Form-V. In both the documents, P.W.24 has affixed his

signature. Out of the total loan amount of Rs.30,630/- a sum of Rs.2,800/-

was issued in kind and a sum of Rs.27,830/- was issued in cash on

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

25.01.2001. In order to evidence the cash disbursal of loan, P.W.24 has

also executed a cash credit withdrawal slip dated 25.01.2001. The loan

card and cash credit account sheet of P.W.24 would show the above entries

on the relevant date.

19.1 Though the prosecution has claimed that the first accused has

manipulated the Day Books and misappropriated a portion of the

sanctioned loan amount, the relevant records were not produced before the

trial Court. Unless the basic records are produced, it is not possible for the

Court to compare the entries in the loan file along with the loan register or

the Cash book. P.W.24 – Ranganathan did not deny his signatures found in

the above document of his loan file. At no point of time, he has given any

complaint against the first accused by alleging that by way of falsification

of accounts, the loan amount meant to be disbursed to him misappropriated

by the first accused.

20. P.W.19 – Govindaraj has stated that as against the sanctioned

loan of Rs.17,395/- on 24.02.2000, he was given with only Rs.10,000/- and

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

the balance amount of Rs.7,395/- was misappropriated by making false

entries in the records. The Enquiry Officer – P.W.32 has deposed evidence

and has produced Ex.P17 – loan file of P.W.19 and the statement – Ex.P6.

On perusal of the records, neither Form-I nor Form-V or the withdrawal slip

pertaining to this loan account is available. Some of the Loan Register

Folio and receive register entries produced with regard to P.W.19, are seen

to be pertaining to the years 1988, 1994 etc. In fact, the Loan Register

Folio of P.W.19 would show that Rs.17,395/- has been entered as the loan

amount given to P.W.19. When the Loan Register Folio of the individual

itself shows that the loan amount was disbursed to him correctly, it cannot

be said that he has been given with a lesser amount against the higher

amount sanctioned as loan.

21. The trial Court has found that a sum of Rs.13,460/- was

misappropriated as against the sanctioned loan amount of Rs.45,000/- for

P.W.11 – Mohanam. The Appellate Court has reversed the said finding.

And the prosecution has not filed any appeal challenging the same.

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

22. P.W.31 – Thangavelu, who was first appointed as the Enquiry

Officer has stated in his evidence that he was appointed as the Enquiry

Officer to make inquiries with regard to loan accounts from 1142 to 2670.

But it is seen that the Enquiry Officer had gone beyond his powers and

made an exhaustive Enquiry about the loans which do not connect to the

loan Nos.1142 to 2670.

23. It is alleged by the prosecution that the first accused is the

custodian of the registers and all other Books of Accounts pertaining to the

loans given to the members and by making use of his access to the records,

he had misappropriated the portion of the loan amount sanctioned to the

borrowers by making false entries in the relevant registers. Hence, it is

obligatory on the part of the prosecution to produce the relevant records in

order to prove that false entries have been made on them for the purpose of

committing misappropriation.

24. According to Section 61 of the Indian Evidence Act, the contents

of the document should be proved either by primary evidence or by

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

secondary evidence. Primary evidence is the very document on which the

false entries is said to have been made and the secondary evidence are the

certified copies of the original duly authenticated by the concerned Officer.

Since false entries have been made on the registers and records said to have

been maintained by the first accused, the original records ought to have

been produced.

25. No doubt, the loan registers and other Books of Accounts

maintained by the Bank would be voluminous and bulky. But that cannot

be the reason for non-production when false entries are said to have been

made on them. Unless the origin of the offence i.e., the entries made in the

concerned registers are produced and proved, no reliance can be given to

mere oral statements of the borrowers who were examined before the trial

Court as P.Ws.12, 15, 19, 21, 23, 24 & 28.

26. It is seen from the judgment of the trial Court that the trial Judge

had believed the oral evidence of the borrowers and the

Enquiry Officer – P.W.32, though the loan files relating to the borrowers do

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

not show anything as to the allegation of misappropriation. In fact,

P.W.2 – Thomas has stated in his report that some of the registers were not

produced before him for inspection. In such case, the Investigation Officer

should have got a search warrant from the Court and recovered the relevant

registers. Neither any petition is filed under Section 91 of Cr.P.C., to call

for the records from the person under whose custody they were lying.

27. In fact, the Enquiry Officer – P.W.32 has stated in his evidence

that he did not take any steps to send the disputed signatures to the Forensic

Expert for comparison and get a report. He has stated that the annual

inspection of the Bank have been done promptly till the previous years.

During those periods for which annual inspections were done, no

discrepancy in the records has been pointed out. Even the deposit entries or

other clerical errors are allowed to be rectified. His categorical evidence is

that cash chitta receipts, loan disbursal proceedings, loan register and credit

loan applications were the regular duties of the second accused despite the

first accused was the over all in-charge of the Bank. But the learned trial

Judge had acquitted the second accused from all the charges.

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

28. As per Section 57 of the Indian Evidence Act, all facts can be

proved through oral evidence except the contents of the documents. So in a

case based on the contents of the documents, those facts could only be

proved through documents and not mere oral evidence.

29. It has been already pointed out that important documents were

withheld by the prosecution. If the primary documentary proof is not

produced, the Courts have to draw an adverse presumption against the party

who withheld the documents. It is a serious case in which it is alleged that

lot of falsification of records have been made and that led to a larger scale

scam in the Bank. The public money is used by the Bank for the purpose of

welfare of the agriculturists. Hence, the supervising authorities of the Bank

or the Investigation Officer ought to have taken due steps to cause the

documents produced.

30. With the mere statement of the borrowers before the court, it

cannot be presumed that as against the larger amounts sanctioned for them

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

they were given with only lesser amounts as loan. The borrowers are

interested persons who might intend to escape from the liability of paying

the actual loan amount by saying that only lesser amount were given to

them. In fact, they had signed all the loan papers and issued withdrawal

slips without any objection. It has been observed already that the borrowers

have not given any complaint before the initiation of Section 81 enquiry, by

alleging that they have been made to sign papers which had false details.

The enquiry proceedings preceded the report of an Inspecting Authority.

The said report was sent to the Deputy Registrar (through proper channel)

and in which it is stated that there might be a large scale scam. Under such

circumstances, the Enquiry Officer at least should have called for the

records while inquiring the concerned Officials.

31. No proper investigation has been done by seizing the relevant

records. Though the Secretary is responsible for the overall affairs of the

Bank, he cannot act individually without the support of other Officials.

Since the relevant documents were not produced to substantiate the case of

the prosecution, the finding of the guilt of the first accused calls for

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

interference.

32. It has been insisted by the learned Government Advocate for the

prosecution that the scope for re-appreciation of the evidence during the

revision proceedings is very limited. It is true that once the trial Court had

appreciated the facts and the First Appellate Court also re-appreciated the

same, there cannot be any more appreciation about the facts proved before

the court, even if the High Court feels that the evidence can be appreciated

in some other angle. But as held in the judgment of the Hon'ble Supreme

Court in the case of Kishan Rao Vs. Shankargouda reported in (2018) 8

Supreme Court Cases 165, if any glaring feature which would otherwise

tantamount to gross miscarriage of justice is brought to the notice of the

High Court, the same cannot be ignored and the High Court has to deal with

it by invoking its revisional jurisdiction.

33. In this case in hand, which is based on documents findings have

been rendered on the basis of the oral evidence of the witnesses, without

looking into the documents. Unless the documents are produced and

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

proved no findings as to the commission of the offence by falsifying the

records could be recorded. This gross and glaring omission resulted in

miscarriage of justice cannot be neglected and it warrants interference. In

view of the foregoing discussion, I feel that the judgment of the Court

below has to be set aside.

34. In the result, this Criminal Revision Case is allowed and the

judgment of the I Additional District and Sessions Judge, Vellore District,

dated 10.08.2016 made in C.A.No.250 of 2011 is hereby set aside.

01.02.2022

(1/3) Speaking/Non-speaking Index: Yes/No Internet: Yes/No

Sni

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

To

1.The I Additional District and Sessions Judge, Vellore.

2.The Judicial Magistrate No.2, Vellore.

3.The Public Prosecutor, High Court, Madras.

https://www.mhc.tn.gov.in/judis Crl.R.C.No.621 of 2017

R.N.MANJULA.,J.

Sni

Crl.R.C.No.621 of 2017

01.02.2022

https://www.mhc.tn.gov.in/judis

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter