Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R.Sekar vs State Of Tamilnadu
2024 Latest Caselaw 20820 Mad

Citation : 2024 Latest Caselaw 20820 Mad
Judgement Date : 19 October, 2024

Madras High Court

R.Sekar vs State Of Tamilnadu on 19 October, 2024

Author: N.Seshasayee

Bench: N.Seshasayee

                                                                                   CRLA.No.250 of 2019


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                      Dated : 19.10.2024

                                         CORAM : MR.JUSTICE N.SESHASAYEE

                                                     Crl.A.No.250 of 2019

                R.Sekar                                                         ... Appellant

                                                             Vs.

                State of Tamilnadu
                Represented by Inspector of Police
                Vigilance and Anti-Corruption Wing
                Villupuram
                Crime No.2/2011                                                ... Respondent



                Prayer: Criminal Appeal is filed under Section 374(2) Cr.P.C., to call for the
                records relating to the proceedings in Spl. Case No.11 of 2013 on the file of the
                Court of Special Court for Prevention of Corruption Act Cases, Villupuram and
                set aside the order of conviction dated 26.04.2019 and set the appellant at
                liberty.


                                  For Petitioner      : Mr.M.Devaraj

                                  For Respondent :    Dr.C.E.Pratap
                                                      Government Advocate (Crl. Side)




https://www.mhc.tn.gov.in/judis
                1/11
                                                                                      CRLA.No.250 of 2019


                                                      JUDGMENT

The appellant was a Firka Surveyor of Nemili Firka, and he now challenges the

judgment of the Special Court for Prevention of Corruption Act Cases,

Villupuram, in Special Case No.11 of 2013 for his conviction and sentence for

offences U/s.7 and 13(2) r/w 13(1)(d) of Prevention of Corruption Act, 1988.

The sentence imposed on him reads as below:

Accused Offence Sentence imposed U/s.7 of P.C. Act, R.I. for 4 years and a fine of Rs.1,000/- in 1988 default to undergo S.I. for 3 months.

Accused U/s.13(2) r/w R.I. for 5 years and a fine of Rs.5,000/- in 13(1)(d) of P.C. default S.I. for 6 months.

Act, 1988

2. The case of the prosecution runs as below:

✔ In February 2011, the appellant was working as a Firka Surveyor of

Nemili Firka.

✔ Be that as it may, P.W.2 had applied vide Ext.P4 application to the

Tahsildhar concerned for transfer of patta.

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

✔ In connection therewith, on 04.02.2011, P.W.2 is said to have met the

appellant and the appellant demanded Rs.4,500/- as bribe money. This

amount was later negotiated and was brought down to Rs.2,000/-. The

appellant is said to have required P.W.2 to meet him on 09.02.2011.

✔ Unwilling to oblige the appellant's demand for bribe, P.W.2 approached

the respondent with Ext.P2 - complaint, receiving which P.W.12,

registered Ext.P22 - F.I.R. It was 9.00 a.m. when F.I.R was registered.

✔ P.W.12 initiated the pre-trap procedures and in the course of which he

had entrusted 1 x Rs.1,000/- and 2 x Rs.500/-, all the three notes smeared

with phenolphthalein powder with P.W.2, under Ext.P3 - Entrustment

Mahazar.

✔ P.W.12 led his trap team which comprised besides him, P.W.2, P.W.3

and one Kathiravan. The trap team landed at the office of the appellant

at 12.30 in the noon. As planned, the planted currencies were tendered

to the appellant and he received it and kept it in his pocket. P.W.2 would

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

now alert P.W.12, who would arrive at the scene of occurrence with the

other shadow witness Kathiravan. He proceeded to conduct necessary

tests as contemplated. The trap indeed was successful. He inter alia

seized the planted currencies under Ext.P12 - seizure mahazar and

completed the rest of the post trap procedures.

✔ The investigation was then taken over by P.W.13. He completed the

investigation and laid the final report.

3.1 On taking cognizance of the offence on the police report, the trial Court

framed charges against the appellant as indicated in the opening paragraph of

the judgment and proceeded to try the appellant on those charges. During trial,

the prosecution examined P.W.1 to P.W.13, marked Ext.P1 to Ext.P24 and

produced M.O.1 to M.O.4. The appellant did not choose to produce any oral or

documentary evidence.

3.2 On appreciating the evidence before it, the trial Court convicted the

appellant and sentenced him as above. This appeal is directed against the said

judgment.

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

4.The learned counsel for the appellant made the following submissions:

a) P.W.1 who accorded sanction for prosecution U/s.19 of the Prevention of

Corruption Act, 1988 did not apply his mind. Indeed, Ext.P1, the

proceeding by which P.W.1 has granted sanction for prosecution does

not enumerate the list of documents which he had perused. The tone and

tenure of the proceedings only indicate that he has merely reproduced

what the investigating agency has presented to him and Ext.P1 nowhere

gives an impression that there had been an independent application of

mind by P.W.1.

b) There never was a demand made by the appellant on 04.02.2011.

Indeed, if there had been a demand on 04.02.2011, then P.W.2 would not

have taken another five days to complain about it on the very date of

trap. In fact, P.W.2 in his cross examination would depose that when he

tendered money pursuant to execution of the trap, the appellant did not

ask for the bribe money but only he had tendered it voluntarily. When

there is no demand, then one of the limbs of the triple criteria required to

establish an offence U/s.7 of the Act, fails. When there is no offence

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

U/s.7 of the Act, necessarily the appellant deserves to be acquitted.

c) Admittedly, P.W.2 had only applied for transfer of patta which is not part

of the duty of the appellant. In other words, when the appellant is not in

a position to officially do any favours to P.W.2, then whatever the

prosecution alleges falls outside the purview of Section 7 of the Act.

5.Per contra, Dr.C.E.Pratap, the learned Government Advocate (Crl. Side)

submitted that the charges U/s.7 and Section 13(2) r/w 13(1)(d) of the Act

were framed as two independent charges. Therefore, mere failure of charge

U/s.7 of the Act does not ipso facto rescue an accused person of charge framed

U/s.13(2) of the Act.

6.When money is tendered and received, a demand for the same has to be

presumed. Once bribe money is accepted, then presumption U/s.20 of the

Prevention of Corruption Act, 1988 will step in. This would imply that in all

cases where money is paid and received, a presumption of demand has to be

made which in turn will invoke the application of the presumption U/s.20 of

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

the Act, and the accused person would be under an obligation to rebut the same

with convincing explanation. The present appellant's efforts is not adequate

enough to rebut the presumption U/s.20 of the Act. Reliance was placed on the

ratio laid in Neeraj Dutta V. State (NCT of Delhi) [(2022) 5 SCR 104)].

7.Rival submissions are carefully weighed. There is merit on the submissions

of both the sides. It is beyond doubt or debate that to constitute an offence

U/s.7 of the Prevention of Corruption Act, 1988, the prosecution must produce

foundational facts which may enable it to invoke the presumption U/s.20 of the

Prevention of Corruption Act, 1988. As rightly argued by the learned

Prosecutor, where money is paid and received, a demand for money must have

to be inferred, since no demand for illegal gratification will be made with

public notice by the offender.

8.Turning to the facts of the case, it is not so much whether on 04.02.2011 the

appellant had demanded any bribe. All it matters is whether on 09.02.2011 he

had accepted the bribe money given. Here the testimony of P.W.2 indicates

that, before he tendered Rs.2,000/- as bribe money, the appellant neither

enquired about the money nor demanded it. It would therefore be inferred that

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

P.W.2 had volunteered to tender money and this indeed was accepted by the

appellant. Now, with no demand for money adequately established and nothing

to indicate that the intent of the bribe giver and the alleged bribe taker were on

the same frequency, it is nigh difficult to conclude that appellant had received

the money with an intent to receive the same as a bribe money. Necessarily,

this Court has to hold that no offence U/s.7 of the Prevention of Corruption

Act, 1988, is made out.

9.The game does not stop here. The appellant still has to explain as to why he

received the money when he is not under any legal obligation or duty to receive

it. This falls squarely U/s.13(2) r/w 13(1)(d) of Prevention of Corruption Act,

1988. The evidence on record does not provide any clue to this Court to find

that this explanation is adequate enough to rebut the presumption U/s.20 of the

Act, vis-a-vis the charge U/s.13(2) r/w 13(1)(d) of the Prevention of Corruption

Act, 1988.

10. To conclude, this Court partly allows the appeal and acquits the appellant

for charge U/s.7 of the Prevention of Corruption Act, 1988, but confirms the

conviction of the trial Court for offence U/s.13(2) r/w 13(1)(d) of the

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

Prevention of Corruption Act, 1988.

11.Turning to sentence part of it, this Court finds that the sentence of five (5)

years R.I. is on the higher side and reduces it to one (1) year S.I. and confirms

the fine amount of Rs.5,000/-, in default to undergo one (1) month S.I. The

term he had already spent in prison either during investigation or after the

judgment of the trial court until his sentence is suspended by this Court is

directed to be adjusted against the term of imprisonment this Court now

imposes U/s.428 Cr.P.C. The appellant is required to surrender before the trial

Court within a period of two (2) weeks from the date of receipt of a copy of this

judgment and on his failure, the trial Court is directed to secure the appellant.

No costs.

19.10.2024 kas

Index : yes / no Neutral Citation

1.The Special Court for Prevention of Corruption Act Cases, Villupuram

2.The Public Prosecutor, High Court of Madras

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

N.SESHASAYEE, J.

kas

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

19.10.2024

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter