Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.Senthiraj vs State Rep. By
2023 Latest Caselaw 1638 Mad

Citation : 2023 Latest Caselaw 1638 Mad
Judgement Date : 1 March, 2023

Madras High Court
V.Senthiraj vs State Rep. By on 1 March, 2023
                                                                            Crl.A.No.143 of 2014

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                   DATED : 01.03.2023

                                                        CORAM

                                  THE HONOURABLE MR. JUSTICE P.VELMURUGAN

                                                  CRL.A.No.143 of 2014

                     V.Senthiraj                                                .. Appellant
                                                          .Vs.
                     State Rep. by
                     Inspector of Police,
                     Vigilance and Anti Corruption,
                     Coimbatore,
                     Crime No.7/2011/AC/CB.                                    .. Respondent

                           Criminal Appeal filed under Section 374 of Code of Criminal
                     Procedure to call for the records in connection with judgment dated
                     28.02.2014 in Spl.C.C.No.5 of 2012 on the file of the Special Judge,
                     Special Court for Cases under Prevention of Corruption Act, Coimbatore
                     and set aside the same and acquit the appellant from the charges level
                     against him.
                                        For Appellant : Mr.H.Manojin
                                                         Legal Aid Counsel
                                        For Respondent : Mrs.G.V.Kasthuri
                                                         Additional Public Prosecutor

                                                    JUDGMENT

This Criminal Appeal has been filed against the judgment of

conviction and sentence dated 28.02.2014 passed in Spl.C.C.No.5 of

2012 by the learned Special Judge, Special Court for Cases under

Prevention of Corruption Act, Coimbatore.

https://www.mhc.tn.gov.in/judis Page No.1/20 Crl.A.No.143 of 2014

2. The case of the prosecution is that the appellant/accused was

working as an Accountant in Palladam Sub-Treasury and the de-facto

complainant A.Radha was working as a nurse in ESI Dispensary,

Naranapuram, Palladam. On 16.6.2011, the pay drawing authority of

Palladam ESI Dispensary submitted G.P.F loan bill, One Man

Commission arrears bill and Surrender Leave Salary of the de-facto

complainant in the Palladam Sub-Treasury for clearance through one

Harigopalakrishnan, Assistant of ESI Dispensary, Head Quarters,

Tiruppur. At that time, the accused instructed Harigopalakrishnan to

inform the de-facto complainant to come and meet him in person in his

office. Thereafter, the de-facto complainant met the accused in his office

at Palladam on 20.6.2011 and the accused demanded a sum of Rs.1200/-

as illegal gratification to pass the said bills. Again on 23.6.2011 at 11.00

hours the de-facto complainant met the accused and when the accused

reiterated his demand, the de-facto complainant told that she is not

having such amount with her. Thereafter, the accused told the

complainant to come on 24.6.2011 during the office hours along with

money and then only he will clear the arrears bills. Since the

complainant did not want to give the said illegal gratification to a public

https://www.mhc.tn.gov.in/judis Page No.2/20 Crl.A.No.143 of 2014

servant, she approached P.W.10 the Inspector of Police, Vigilance and

Anti Corruption, Coimbatore and made a oral complaint against the

accused. As per the trap proceedings, on 24.6.2011 the de-facto

complainant went to the office of the appellant along with official

witness one K.Danabal/P.W.3, between 15.45 to 15.55 hours and she

gave Rs.1200/- to the accused as illegal gratification and the same was

accepted by the accused. Subsequently, the trap laying officers recovered

the bribe amount from the accused through Ex.P10 seizure mahazar and

P.W.10 arrested the accused and registered a case against the appellant.

3. On the complaint given by the de-facto complainant, the

respondent/Police registered a case in Crime No.7/2011/AC/CB against

the appellant for the offences under Sections 7 of the Prevention of

Corruption Act, 1988 [hereinafter referred to as 'PC Act' for the sake of

convenience and clarity] and later it was altered into Sections 7 and 13(2)

r/w 13(1)(d) of PC Act. After completing the investigation, P.W.10 laid a

charge sheet before the learned Special Judge, Special Court for Cases

Under Prevention of Corruption Act, Coimbatore for the offences under

Sections 7 and 13(2) r/w 13(1)(d) of PC Act. The learned Special Judge

https://www.mhc.tn.gov.in/judis Page No.3/20 Crl.A.No.143 of 2014

taken the charge sheet on file in Spl.Case No.5 of 2012 and charges were

framed against the appellant for the aforesaid offences.

4. In order to prove its case before the trial Court, on the side of

the prosecution, as many as 11 witnesses were examined as P.W.1 to

P.W.11 and 16 documents were marked as Exs.P1 to P16, besides 3

material objects were marked as M.O.1 to M.O.3.

5. After examining the prosecution witnesses, the incriminating

circumstances culled out from the evidence of the prosecution witnesses

were put before the accused and he was questioned under Section 313

Cr.P.C., wherein he denied all the incriminating circumstances as false

and pleaded not guilty. On the side of the defence, no oral evidence was

adduced and no documentary evidence was produced.

6. The Court below, after hearing the arguments advanced on either

side and also considering the materials available on record found the

accused was guilty for the offences under Sections 7 and 13(2) r/w

13(1)(d) of PC Act and convicted and sentenced as under :

                                        Offence                         Sentence
                            Section 7 of PC Act           to undergo rigorous imprisonment
                                                          for a period of six months and to pay
                                                          a fine of Rs.1,000/-, in default, to

https://www.mhc.tn.gov.in/judis
                     Page No.4/20
                                                                                  Crl.A.No.143 of 2014

                                        Offence                        Sentence
                                                         undergo simple imprisonment for a
                                                         period of one month.
                            Sections    13(2)        r/w to undergo rigorous imprisonment
                            13(1)(d) of PC Act           for a period of one year and to pay a
                                                         fine of Rs.2,000/-, in default, to
                                                         undergo simple imprisonment for a
                                                         period of two months.
                                                         Both the sentences were ordered to
                                                         run concurrently.
                                                         the period of detention already
                                                         undergone by the accused was
                                                         directed to be set off under Section
                                                         428 Cr.P.C

7. Challenging the said conviction and sentences, the appellant

has filed the present Appeal before this Court.

8.1 The learned counsel for the appellant submitted that the basic

ingredients for the offences under Sections 7 and 13 of PC Act have not

been made out. In order to meet out the said offences there must be a

demand for illegal gratification and that the evidence regarding the said

demand is totally absent in this case. P.W.4/Assistant Treasury Officer is

the competent authority to pass the arrear bills of the de-facto

complainant and the appellant has no power to pass the bills. As per the

prosecution, at the time of presenting the arrears bills of the complainant,

the appellant told P.W.6 Harigopalakrishnan to inform the de-facto

https://www.mhc.tn.gov.in/judis Page No.5/20 Crl.A.No.143 of 2014

complainant to meet him in person in his office. However, without

examining Harigopalakrishnan and without conducting any preliminary

enquiry, the trap laying officer straight away registered the case against

the appellant. He further submitted that the evidence of P.W.2 shows that

the appellant demanded illegal gratification on 20.06.2011 for passing of

three bills and also reiterated that the said gratification amount should be

given by 24.6.2011. However, on 20.06.2011 itself the appellant passed

all the three bills and the same were sent to P.W.4 for his approval, but

out of three bills Ex.P5/One Man Commission Arrear bill was returned

by P.W.4 with an endorsement ''sanction proceedings not in order

incorrect increment certificate'' that implies that she must comply with

certain formalities required by One Man Commission. Even before, the

so called payment of bribe on 24.06.2011, the accused had already

passed the bills of the complainant and hence, the question of demanding

bribe does not arise and the evidence of P.W.2 is false. The prosecution

has not proved the prior demand, acceptance and recovery. In the absence

https://www.mhc.tn.gov.in/judis Page No.6/20 Crl.A.No.143 of 2014

of prior demand and acceptance, mere recovery is not sufficient to

convict the appellant.

8.2 The learned counsel for the appellant further submitted that

there are discrepancies in identifying the accused by P.W.2, P.W.3 and

P.W.10. Their evidence did not corroborate with each other and therefore,

the identification of the accused is improper. Further, the demand of bribe

amount of Rs.1200/- on 20.06.2011 and 23.6.2011 could not be correct in

the light of the documentary evidence. There are vital contradictions

regarding the recovery of tainted money between the version of P.Ws.2, 3

and 10 and the trial Judge has given undue importance to the version of

P.W.4 which is clearly inadmissible as he was not a witness to the

seizure. He further submitted that as per the evidence of P.W.2 the

appellant after receiving the bribe amount, had handed over the same to

the complainant and asked her to keep the same in his cupboard, it is

highly unnatural and improbable that a public servant after receiving the

bribe amount in the public, handed over the same to the complainant and

asked her to keep the same in his cupboard. There are material

contradictions in the evidence of prosecution witnesses and the same will

conflict the case of the prosecution. The trial Court failed to appreciate

https://www.mhc.tn.gov.in/judis Page No.7/20 Crl.A.No.143 of 2014

the entire materials in the right perspective and erroneously came to the

conclusion that the prosecution has proved its case and wrongly

convicted and sentenced the appellant. Therefore, the judgment of the

trial Court may be set aside and the appeal may be allowed.

9.1 Per contra, the learned Additional Public Prosecutor appearing

for the respondent submitted that the de-facto complainant was working

as a nurse in ESI dispensary and she applied for G.P.F loan bill, Arrears

bill and SLS bill. When the ESI authority submitted the said bills in the

Sub-Treasury, Palladam, Tiruppur through P.W.6, at that time, the

appellant, who was working as accountant in the concerned treasury

instructed P.W.6 to inform the beneficiary P.W.2 to come and meet him in

person during office hours. When the complainant met the accused in the

office on 20.6.2011, he demanded illegal gratification for passing the

said bills. Again on 23.6.2011 she met the accused, he reiterated the

earlier demand and told the complainant to come on 24.06.2011 along

with money and then only he will clear the bills. However, since the

complainant did not want to give illegal gratification to a public servant,

he approached P.W.10, the Inspector of Police, Vigilance and Anti

Corruption, Coimbatore and made a oral complaint against the accused

https://www.mhc.tn.gov.in/judis Page No.8/20 Crl.A.No.143 of 2014

and P.W.10 reduced the same into writing, which was marked as Ex.P2.

Based on the complaint, on 24.06.2011, P.W.10 arranged a trap with the

help of the de-facto complainant and two other official witnesses viz

P.W.3/Dhanabal and Jagadeesan, they conducted a pre-trap

demonstration. After completing pre-trap proceedings, P.W.10 along

with P.W.2, P.W.3, Jagadeesan and other trap laying officers went to the

office of the appellant and conducted the trap proceedings and at that

time, P.W.2 gave M.O.1 series currency notes which were coated by

Phenolphthalein and Sodium Carbonate powder to the accused in the

presence of the shadow witness/P.W.3. Thereafter, the complainant came

out of the place and also shown pre-arranged signal to the trap laying

officer. Then, P.W.10, P.W.3 and other trap laying officers went to the

place and enquired the appellant, the appellant also accepted the illegal

gratification took from the complainant. Thereafter, phenolphthalein test

was conducted, which showed positive and P.W.10 recovered the money

and arrested the accused and Ex.P10 seizure mahazar was prepared.

9.2 To prove the case of the prosecution, the de-facto complainant

was examined as P.W.2 and she has clearly narrated the incident and the

shadow witness, who accompanied with P.W.2 in the trap proceedings

https://www.mhc.tn.gov.in/judis Page No.9/20 Crl.A.No.143 of 2014

was examined as P.W.3. A person who informed the complainant

regarding the instructions given by the appellant i.e. told the beneficiary

to come and meet him in person during office hours was examined as

P.W.6. The trap laying officer was examined as P.W.10. The entrustment

mahazar was marked as Ex.P4; seizure mahazar was marked as Ex.P10;

chemical analysis report was marked as Ex.P11 and the material objects

were marked as M.O.1 to M.O.3. From the oral evidence of P.W2, P.W.3,

P.W.6 and P.W.10 and documentary evidence, the prosecution proved its

case beyond all reasonable doubt. The trial Court has rightly appreciated

the entire oral and documentary evidence and convicted and sentenced

the appellant. There is no merit in the appeal and the same is liable to be

dismissed.

10.Heard the learned counsel for the appellant and the learned

Additional Public Prosecutor for the respondent and also perused the

materials available on record.

11.In order to substantiate the charges, the prosecution examined

11 witnesses out of which, the de-facto complainant was examined as

P.W.2 and she categorically stated that when she was working as a nurse

https://www.mhc.tn.gov.in/judis Page No.10/20 Crl.A.No.143 of 2014

in the ESI dispensary she applied for G.P.F loan, One Man Commission

arrears and Surrender Leave Salary. Thus, the authority of the ESI

dispensary sent her bills to the Sub-Treasury of Palladam. After sending

the bills, P.W.6 enquired the accused, for which the accused told P.W.6

that he put tokens for those bills, but to pass the bills the complainant has

to give him Rs.1200/- and instructed P.W.6 to inform the same to P.W.2.

On 20.06.2011 at about 11.00 hours P.W.2 met the accused in his office

and enquired about her bills, the accused demanded a sum of Rs.1200/-

as illegal gratification and she informed the accused that she cannot

afford to give the said amount, for which the accused told that unless the

said payment, he would not pass the bills. On 23.06.2011 again, the

accused reiterated the earlier demand. However, since the complainant

did not want to give any illegal gratification, she approached P.W.10 and

gave a complaint Ex.P2. Based on the complaint, the respondent/Police

registered the case and arranged for a trap and also pre-trap proceedings

was conducted in the presence of two official witnesses P.W.3/Dhanabal

and one Jegadheesan. On 24.06.2011 at about 15.45 hours P.W.2 went to

the office of the appellant along with P.W.3, at that time, the accused was

sitting in a west facing seat, when the complainant enquired about her

https://www.mhc.tn.gov.in/judis Page No.11/20 Crl.A.No.143 of 2014

bills in the presence of P.W.3, the appellant reiterated his earlier demand.

The complainant gave M.O.1 series currency notes in the presence of

P.W.3 to the accused and he received and counted and gave it back to

P.W.2 and asked P.W.2 to kept the same in the right side drawer of his

table, where he usually sit and accordingly, P.W.2 placed M.O.1 series in

the accused table. Thereafter, the complainant made a signal to the trap

laying officers and when they came to the place, the complainant

identified the appellant and thereafter, as per the direction of the officer,

she left the place.

12. The shadow witness, who is the witness for the trap

proceedings, was examined as P.W.3 and he has clearly spoken that he

himself and one Jegadheesan were the official witnesses to the trap

proceedings. On 24.06.2011 at 11.30 hours both of them were introduced

to P.W.2 by P.W.10 and P.W.10 explained about the complaint of P.W.2,

pre-trap demonstration and trap proceedings. The serial number M.O.I

series currency notes were entered into the entrustment mahazar and the

same was marked as Ex.P4. In Ex.P4 P.W.2, P.W.3 and Jegadheesan and

P.W.10 have signed. As per the trap proceedings, P.W.3 went to the office

https://www.mhc.tn.gov.in/judis Page No.12/20 Crl.A.No.143 of 2014

of the accused along with P.W.2 and enquired about her bills in his

presence. As the appellant reiterated the earlier demand, the complainant

gave the phenolphthalein coated amount from her money purse to the

accused and the accused also received the said amount, counted and

returned back to the complainant and asked her to keep the amount in the

right side drawer of his table. As the complainant kept the same in the

appellant's table, came back and showed pre-arranged signal to P.W.10.

Thereafter, P.W.10, P.W.3, Jagadeesan and other trap laying officers went

to the office of the accused, when P.W.2 identify the accused and she was

asked by P.W.10 to stay outside of the office. Thereafter, P.W.10 along

with P.W.3, Jagadeesan and other police officials enquired the accused

and thereafter conducted phenolphthalein test in the presence of

P.W.4/Assistant Treasury Officer, which showed positive and also they

verified the tainted bribe amount with entrustment mahazar/Ex.P4 and

the serial numbers M.O.1 series tallied and thereafter, P.W.10 recovered

the amount from the accused and also arrested the accused. P.W.10

prepared seizure mahazar/Ex.P10, in which, P.W.3, P.W.4, Jagadeesan,

P.W.10 have signed.

https://www.mhc.tn.gov.in/judis Page No.13/20 Crl.A.No.143 of 2014

13.P.W.6 the then Assistant of ESI Dispensary, Head Quarters,

Tiruppur has clearly stated about the prior demand made by the appellant

for passing of the arrears bills of the complainant and his evidence is

corroborated with the evidence of P.W.2.

14. P.W.10/Inspector of Police, Vigilance and Anti Corruption,

Coimbatore, who has clearly stated about the complaint/Ex.P2,

pre-trap demonstration and trap proceedings and recovery of the money

and preparation of entrutment mahazar/Ex.P4 and seizure

mahazar/Ex.P10. His evidence is corroborated with the evidence of

P.W.2, P.W.3 and P.W.6.

15. This Court, being an appellate Court, as a final Court of fact

finding in this case and it has to independently re-appreciate the entire

evidence and to give independent finding. Accordingly, this Court has

also thoroughly gone into the entire materials and re-appreciated the

entire evidence on record.

16. Since it is a case based on the trap proceedings, the Court has

to see as to whether prior demand, acceptance and recovery of bribe are

proved by the prosecution beyond all reasonable doubts. On a perusal of

the entire oral and documentary evidence, it is seen that the

https://www.mhc.tn.gov.in/judis Page No.14/20 Crl.A.No.143 of 2014

complainant/P.W.2 has clearly deposed that for what purpose she

approached the appellant and the demand and acceptance made by the

appellant. P.W.6 has clearly stated about the demand made by the

appellant for passing the bills of the complainant. Further, P.W.3 has

categorically stated about the demand and acceptance made by the

appellant and also recovery of the tainted bribe amount. P.W.10 has

categorically stated about the trap proceedings and preparation of

entrustment mahazar and recovery of seizure from the appellant.

Therefore, this Court finds that from the evidence of P.W.2, P.W.3, P.W.6

and P.W.10, the prosecution proved the demand, acceptance and

recovery. Further, to strengthen the case of the prosecution the Scientific

Officer attached to Forensic Science Laboratory, Chennai, who

conducted Chemical Analysis on M.O.2 and M.O.3 and submitted a

report/Ex.P11 was examined as P.W.9 and her evidence is corroborated

with Ex.P10 seizure mahazar. Further, P.W.7 the employee of ESI

dispensary, Palladam states that as per the instructions of PW.6 he went

to the Sub-treasury, Palladam and handed over the bills of P.W.2. Further,

the then Assistant Sub-Treasury Officer was examined as P.W.5 and he

has spoken that on 24.6.2011 when he was in the office at about 4 0'clock

https://www.mhc.tn.gov.in/judis Page No.15/20 Crl.A.No.143 of 2014

the trap laying officer came and caught red handed the appellant and they

have also conducted phenolphthalein test and recovered the bribe

amount. The Assistant Sub-Treasury officer, who is the competent

authority to pass the bills was examined as P.W.4 and he has also stated

that out of three bills, he passed two bills and one bill was returned only

based on the query raised by the appellant and also stated that he

witnessed in the seizure mahazar/Ex.P10. At the time of occurrence i.e.

on 24.06.2011 already two bills were cleared and one bill was pending.

Therefore, from the evidence of P.W.2 and P.W.6 it is clear that the

appellant demanded money for passing the bills. From the evidence of

P.W.4 it is clear that the appellant is the one who raised query and based

on the query he returned the bill. The fact remains that from the evidence

of P.W.2 and P.W.6 the prosecution proved the demand of bribe by the

accused on three occasions i.e. prior to trap on 18.6.2011, 20.6.2011 and

23.6.2011 and also the demand of bribe by the accused during the trap on

24.6.2011. The demand and acceptance was proved from the evidence of

P.W.2 and P.W.3. The recovery of tainted money through seizure was

proved from the evidence of P.W.3 and P.W.10. Therefore, the basic

https://www.mhc.tn.gov.in/judis Page No.16/20 Crl.A.No.143 of 2014

ingredients of Section 7 of PC Act i.e demand of bribe, acceptance and

recovery were proved by the prosecution in the manner known to law.

17. It is a settled proposition of law that once the prosecution

proved the foundational facts of demand, acceptance and recovery of

tainted money, there is a presumption under Section 20 of the Prevention

of Corruption Act, 1988 and the accused has to rebut the same in the

manner known to law. Unless the contrary is proved by the accused, the

Court can safely come to the conclusion that the accused has committed

the offence under the Prevention of Corruption Act.

18. This Court while re-appreciating the entire materials finds that

the prosecution has proved all the ingredients of Section 7 of PC Act and

the trial Court rightly appreciated the evidence and recorded conviction.

The appellant is a public servant, he obtained illegal gratification and the

prosecution proved its case beyond reasonable doubt. This Court finds

that the prosecution proved the principles of sine qua non in the trap case

i.e., the demand, acceptance and recovery and it is for the appellant to

rebut the presumption that the amount recovered from him is not a bribe

money and how the phenolphthalein powder came in his hand. However,

the appellant has not rebutted the presumption in the manner known to

https://www.mhc.tn.gov.in/judis Page No.17/20 Crl.A.No.143 of 2014

law.

19. In fine, this Court does not find any merit in the appeal and

Criminal Appeal deserves to be dismissed and accordingly, the same is

dismissed. The conviction and sentences passed in Spl.C.C.No.5 of 2012

by the learned Special Judge, Special Court for Cases under Prevention

of Corruption Act, Coimbatore is confirmed. The trial Court is directed to

take steps to secure the custody of the accused to undergo the remaining

period of sentence, if any and the same shall be set-off under Section

428 Cr.P.C.

01.03.2023

Index: Yes/No Speaking Order/Non-Speaking Order Neutral Citation Case : Yes/No ms

https://www.mhc.tn.gov.in/judis Page No.18/20 Crl.A.No.143 of 2014

To

1.The Special Judge, Special Court for Cases under Prevention of Corruption Act, Coimbatore.

2.The Inspector of Police, Vigilance and Anti Corruption, Coimbatore,

3.The Public Prosecutor, High Court, Madras.

                     4.The Deputy Registrar         | with a direction to send back the
                       (Criminal Section),          | original records, if any, to the
                       High Court, Madras.          | trial Court




https://www.mhc.tn.gov.in/judis
                     Page No.19/20
                                         Crl.A.No.143 of 2014

                                     P.VELMURUGAN, J.
                                                 ms




                                     CRL.A.No.143 of 2014




                                                01.03.2023




https://www.mhc.tn.gov.in/judis
                     Page No.20/20

 
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