Citation : 2022 Latest Caselaw 1549 Mad
Judgement Date : 1 February, 2022
Crl.R.C.No.624 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.624 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.252 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.II, Vellore, dated 21.10.2011
in C.C.No.304 of 2007.
For Petitioner : Mr.S.Sairaman
For Respondent : Mr.A.Gopinath
Government Advocate (Crl. Side)
1/14
https://www.mhc.tn.gov.in/judis
Crl.R.C.No.624 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.No.252 of 2011.
2. The revision petitioner was the first accused before the trial Court.
3. 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 prepare Account sheets for collecting loan repayments, membership
contributions and maintain the disbursal register, Day Book and cash
register; the third accused had got over all responsibility for properties
belonging to the Bank;
https://www.mhc.tn.gov.in/judis Crl.R.C.No.624 of 2017
3.1 On 17.05.2000, a loan of Rs.40,000/- was sanctioned for a
member by name Venugopal against his Fixed Deposit of Rs.50,000/-; but
the accused had disbursed him only Rs.16,000/- and misappropriated the
remaining Rs.24,000/- by making false entries in the registers; on
24.06.2001, a false entry for Rs.2,000/- has been made on the pretext that
one Mohamed Ishak, who demanded crop loan has paid the share
contribution of Rs.2,000/-; when one Jeganathan demanded a crop loan, the
accused made a false entry for Rs.60/- on 24.06.2001, on the pretext that it
was paid by Jeganathan towards his share contribution. Thus, the accused 1
and 2 had misappropriated a total sum of Rs.26,060/- and have committed
the offences under Sections 408 r/w 35 and 477(A) of IPC;
3.2 On the surprise inspection made by P.W.2 – Thomas, Divisional
Supervisor, Pernampet on 08.06.2001, he noticed that for many of the
accounts, entries have been made in the loan register against the debit and
credit columns but relevant entries have not been 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 had
https://www.mhc.tn.gov.in/judis Crl.R.C.No.624 of 2017
submitted a special report to the Special Officer, Central Co-operative
Bank, Vellore on 23.06.2001 by stating that the quantum of loan amount
have been magnified by making false entries in the ledger account, though
lesser amount was disbursed to the members of the Co-operative Bank
towards jewel loan; by taking advantage of the magnified figures shown in
the ledger, they got more amount from the Central Co-operative Bank and
misappropriated the difference;
3.3 On receiving the special reports, P.W.3 – Ranganathan, Deputy
Registrar of Thirupattur Division had appointed one P.W.8 – 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.9 as the Inquiry Officer. After completing the enquiry,
P.W.9 – 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.
3.4 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
https://www.mhc.tn.gov.in/judis Crl.R.C.No.624 of 2017
Police was registered and an F.I.R was prepared on 05.01.2003. P.W.10 –
Deivasigamani, Inspector of Police, who registered the case took up the
case for investigation and seized the relevant records and arrested the
accused 1 and 2 namely Ravindranath and Boopathy respectively, on
05.01.2003 and sent them for remand. During the pendency of the
investigation, P.W.10 got transferred to some other place so,
P.W.11 – 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.
4. 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 accused for the offence under Sections 408 r/w. 35 and 477(A)
r/w. 35 of IPC. When the accused were questioned, they pleaded innocence
and claim to be tried.
5. During the course of the trial, on the side of the prosecution, 11
witnesses were examined as P.W.1 to P.W.11 and 16 documents were
marked as Exs.P1 to P16. When the incriminating materials surfaced from
https://www.mhc.tn.gov.in/judis Crl.R.C.No.624 of 2017
the evidence of the complainant was put to the accused 1 & 2 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.
6. At the conclusion of the trial and on considering the evidence
available on record, the learned trial Judge found the first accused guilty as
under:-
Rank Provisions under which convicted Sentence A1 408 IPC Three months Rigorous Imprisonment and imposed a fine of Rs.500/- in default to undergo 15 days Rigorous Imprisonment 477(A) IPC Three months Rigorous Imprisonment and imposed a fine of Rs.500/- in default to undergo 15 days Rigorous Imprisonment
The sentences shall run concurrently.
The second was found not guilty and acquitted.
7. The Criminal Appeal preferred by the first accused in C.A.No.252
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.
https://www.mhc.tn.gov.in/judis Crl.R.C.No.624 of 2017
8. Heard the learned counsel for the petitioner/first accused and the
learned Government Advocate (Criminal Side) appearing for the
respondent/State.
9. The learned counsel for the petitioner/first accused submitted that
the Exhibits marked as Exs.P4 & P5 would show that the said Venugopal –
P.W.5 had availed a loan of Rs.40,000/- from the Fixed Deposit and for
which, he had executed the papers on 08.06.2001; the alleged receipt issued
for Rs.16,000/- was not signed by the first accused; despite it is claimed
that the first accused has affixed the signature, the same was not proved;
the enquiry made under Section 81 of the Tamil Nadu Co-Operative
Societies Act, should be completed within a mandatory period of three
months and at the maximum extended time limit of six months; despite the
Enquiry Officer was appointed on 11.07.2001, the enquiry report has been
submitted only on 18.03.2002; hence, the inquiry report itself is violative of
Section 81(4) and it is not valid; the case registered basing on the enquiry
report itself is unlawful; the Day Book is not marked as a document by the
prosecution though it is the best evidence; the learned trial Judge had
acquitted the second accused; the Enquiry Officer has given a finding that
https://www.mhc.tn.gov.in/judis Crl.R.C.No.624 of 2017
both the accused were responsible for the affairs of the Bank; hence, the
first accused alone cannot be found guilty for any offence and he should
also have been acquitted.
10. The learned Government Advocate (Criminal Side) appearing for
the respondent State submitted that the witnesses have deposed evidence
stating that the first accused had misappropriated the difference in the
amount sanctioned and amount disbursed as loan; the Officers of the
Co-operative Bank who have conducted the enquiry and prepared the
special report have also stated in their evidence about the misappropriation
committed by the first accused; 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.
11. Point for Consideration :-
Whether the finding of the guilt of the first accused for the offences
under Sections 408 and 477(A) of IPC, based on the materials available on
record is fair and proper?
https://www.mhc.tn.gov.in/judis Crl.R.C.No.624 of 2017
12. It is seen from the judgment of the learned trial Court that despite
three different allegations have been made, the first accused had been
convicted for misappropriating a sum of Rs.24,000/- from the Fixed
Deposit of P.W.5.
13. On perusal of Exs.P4, P5 & P12 produced before this Court, it is
seen that P.W.5 has deposited a sum of Rs.50,000/- in the Fixed Deposit
scheme for five years and three months. The rate of interest of loan for the
above deposit is 13.5% p.a. The file would show that P.W.5 had signed the
receipt for receiving a sum of Rs.40,000/- as loan. It is not the contention
of P.W.5 that the signatures found in Exs.P4, P5 & P12 are not his
signatures. The one and only document on which the prosecution attempted
to stand its case is fixed deposit receipt given by the Co-Operative Bank. In
the said receipt, the first accused did not affix his signature as submitted by
the prosecution. The loan card is not signed by the first accused and its
connection to the said receipt is not proved by the prosecution. It is alleged
that the first accused has affixed his initials on the backside of the receipt to
show that P.W.5 has taken the entire loan amount of Rs.16,000/-. But the
said receipt has not been signed by the first accused. The rest of the
https://www.mhc.tn.gov.in/judis Crl.R.C.No.624 of 2017
documents available on file would show that in the month of June, 2001, a
sum of Rs.40,000/- only was sanctioned for P.W.5 and for which, he has
executed all the relevant loan documents. But the prosecution has not
proved the case basing on Ex.P12 – loan file beyond reasonable doubt that
it contained some false entries.
14. The learned trial Judge found the first accused guilty basing on
the oral evidence of the prosecution witnesses. There is no dispute with
regard to the signatures of the witnesses on the documents maintained by
the Bank, in connection with their transactions. When the case of the
prosecution is relied on the documentary evidence, it is the duty of the
prosecution to bring the relevant documents and mark them as evidence
before the Court. The borrowers are interested witnesses who would tend
to avoid their liability to settle the entire loan amount availed by them by
stating that they had availed a lesser amount. None of the borrower has
given any complaint against any of the officials by stating that they had
given with lesser amount but demanded to repay more.
https://www.mhc.tn.gov.in/judis Crl.R.C.No.624 of 2017
15. When it is specifically alleged by the prosecution that certain
entries have been made by the first accused, it should be proved that those
entries have been made in the handwritings of the first accused. In fact, the
second accused who had got the duty to maintain the registers himself was
found not guilty and acquitted. Further, the corresponding Day Books are
also not produced to show that that misappropriation has been made by
making false entries on them.
16. The fact about the handwritings of the first accused could be
proved only by showing that the handwritings in the entries on the
documents tally with his admitted handwritings. Further, the corresponding
accounts were also not produced to show that there was a difference in the
loan amount sanctioned and the loan amount disbursed. Without proving
the above fundamental, the first accused cannot be found guilty merely on
the basis of the oral evidence of the borrower.
17. Since the prosecution has omitted to produce the relevant
documents, the Courts below ought to have given benefit of doubt to the
https://www.mhc.tn.gov.in/judis Crl.R.C.No.624 of 2017
first accused also and held that the charges against the first accused also not
proved beyond reasonable doubts. Hence, the judgement of the Court
below, warrants interference.
18. In the result, this Criminal Revision Case stands allowed and the
judgment of the learned I Additional District and Sessions Judge, Vellore
dated 10.08.2016 passed in C.A.No.252 of 2011 is hereby set aside.
01.02.2022
Speaking/Non-speaking Index : Yes/No Internet: Yes/No
Sni
https://www.mhc.tn.gov.in/judis Crl.R.C.No.624 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.624 of 2017
R.N.MANJULA.,J.
Sni
Crl.R.C.No.624 of 2017
01.02.2022
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!