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

R.Rajendran vs The Inspector Of Police
2025 Latest Caselaw 260 Mad

Citation : 2025 Latest Caselaw 260 Mad
Judgement Date : 15 May, 2025

Madras High Court

R.Rajendran vs The Inspector Of Police on 15 May, 2025

                                                                                          CRL.A(MD).No.201 of 2018


                        BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                Reserved on :          05.12.2024
                                                Pronounced on : 15.05.2025

                                                          CORAM

                           THE HONOURABLE MR.JUSTICE K.K.RAMAKRISHNAN

                                             Crl.A(MD)No.201 of 2018

                     R.Rajendran                                                       .. Appellant
                                                            Vs.
                     The Inspector of Police,
                     Vigilance and Anticorruption,
                     Virudhunagar.
                     (Crime No.2 of 2009)                                          .. Respondent
                     Prayer: This Criminal Appeal has been filed under Section 27 of P.C.Act
                     r/w Section 374of Cr.P.C. to call for the records and set aside the
                     conviction and sentence passed in Spl.C.C.No.42 of 2014, dated
                     06.04.2018 by the learned Special Judge for trial of Prevention of
                     Corruption Act Cases ,Chief Judicial Magistrate Virudhunagar District, at
                     Srivilliputhur.

                                   For Appellant        : Mr.C.Mayil Vahana Rajendran

                                   For Respondent       : Mr.R.Meenakshi Sundaram

                                                          Additional Public Prosecutor




                     1/20




https://www.mhc.tn.gov.in/judis              ( Uploaded on: 03/06/2025 02:50:45 pm )
                                                                                             CRL.A(MD).No.201 of 2018


                                                            JUDGMENT

The Appellant, who is the sole accused in Special C.C.No.42 of

2014 on the file of the learned Special Judge for trial of Prevention of

Corruption Act Cases, Chief Judicial Magistrate Virudhunagar District, at

Srivilliputhur, has filed this appeal challenging the conviction and

sentence imposed against him in Spl.C.C.No.42 of 2014, dated

06.04.2018, by the learned Special Judge for trial of Prevention of

Corruption Act Cases ,Chief Judicial Magistrate Virudhunagar District, at

Srivilliputhur.

2.P.W.2 is the resident of Tamil Padi village. He purchased a land

from one Ramaswamy Nadar on 02.03.2009. To change the patta in his

name on the basis of the said sale deed in respect of the Survey No. 338

of 2006 of the Tamil Padi Revenue Village, he approached the appellant

on 20.03.2009. When P.W.2 met the appellant on 25.3.2009 at 07.00

p.m., the appellant demanded a sum of Rs.300/- for transfer of the patta

and the appellant asked him to come with Rs.300/- on 26.03.2009 and

to meet at his office situated in Bose Complex, Thiruchuli. P.W.2 made a

complaint before the respondent Vigilance Department and P.W.11

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/06/2025 02:50:45 pm )

received the complaint from the defacto complainant/P.W.2 and

summoned the official witness/P.W.3 and another official witness and

prepared the entrustment Mahazar, after demonstration of the

phenolphthalein test to P.W.2 and the official witnesses with the money

brought by P.W.2. P.W.11 instructed P.W.2 to give the bribe amount to the

appellant if the appellant reiterated demand and P.W.3 was instructed to

keep an eye on the transaction taking place between P.W.2 and the

appellant. As per the instruction, P.W.2 and P.W.3 went to the said Bose

Complex and reached the office of the appellant. P.W.3 was standing

outside the room, observing the transaction and P.W.2 entered into the

room of the appellant and the appellant reiterated demand and received

the bribe amount and assured to give the Patta transfer within a short

time. The same was witnessed by P.W.3 and P.W.2 gave the signal to

P.W.11. On receipt of the signal, P.W.11, and his team went into the room

of the appellant and conducted Sodium Corbonate test in the hands of the

appellant and the hand wash turned pink in colour and thereafter, P.W.11

enquired about the receipt of the bribe amount. The appellant stated that

he received the amount and disclosed the place of the amount which was

kept in the notebook. Thereafter, the amount was recovered and the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/06/2025 02:50:45 pm )

appellant was arrested and the documents were also recovered from the

office of appellant. Thereafter, the investigation was continued by P.W.13

and final report was filed against the appellant after obtaining sanction

report and examining number of witnesses and collecting the material

documents, before the learned Special Judge for trial of Prevention of

Corruption Act Cases ,Chief Judicial Magistrate Virudhunagar District, at

Srivilliputhur, and the same was taken on file in Spl.C.C.No.42 of 2014.

3.The learned trial Judge issued summons to the accused and after

his appearance, served the copies under Section 207 Cr.P.C, and framed

necessary charges and questioned the accused. The accused pleaded not

guilty and he stood trial.

4.To prove the charges against the accused, the prosecution

examined P.W.1 to P.W.13 and marked Ex.P1 to Ex.P.16 and marked

M.O.1 to M.O.3. The learned trial judge thereafter, questioned the

accused under Section 313 Cr.P.C., proceedings by putting the

incriminating materials available from the evidence of prosecution

witness and documents against him and he denied the same as false and

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/06/2025 02:50:45 pm )

gave explanation that he did not receive the amount. Then the case was

posted for examination of witnesses on the side of defence. The appellant

neither examined any witness nor marked any documents.

5.The learned trial judge, after perusing the entire records and also

considering the submission of the both the appellant and the prosecution

convicted the appellant for the offence under Sections 7 and 13(2) r/w

13(1)(d) of the Prevention of Corruption Act, 1988 and sentenced the

appellant as follows:

                             Accused       Conviction                          Punishment
                                              for the
                                          offence under
                                             Section
                            Sole          7          of 3 years Rigorous imprisonment and a fine of
                            Accused       Prevention of Rs.20,000/-, in default, to undergo six
                                          Corruption    months simple imprisonment
                                          Act, 1988

13(1)(d) r/w 3 years Rigorous imprisonment and a fine of 13(2) of PC Rs.20,000/-, in default, to undergo three Act months simple imprisonment Run concurrently and to pay fine of Rs.

40,000/- (totally)

6. Aggrieved over the same, the appellant filed this appeal.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/06/2025 02:50:45 pm )

7.The learned counsel appearing for the appellant submitted that

the appellant already made the recommendation before the date of

demand. The appellant is only a recommending authority and he is not

the issuing authority. The appellant made his recommendation much

earlier to the demand and the allegation that he made a demand is false

and there was no official relationship between the appellant and the

complainant after his recommendation. The case was foisted against him

due to motive. P.W.2 also did not submit any document to prove his sale

deed and other documents requiring for the transfer of patta. In the said

circumstances, the complaint was motivated since the appellant refused

to give the adangal and chitta copy before his purchase of the property

from the said Ramaswamy.

7.1.The learned counsel appearing for the appellant further

submitted that in the chief examination, the appellant has not supported

the case of the prosecution. He stated that he placed the amount of

Rs.300/- in the notebook of the appellant/VAO. In the said

circumstances, there was no clear evidence for demand and acceptance of

the bribe amount. Therefore, he seeks for acquittal.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/06/2025 02:50:45 pm )

7.2.The learned counsel appearing for the appellant further

submitted that the registration of the complaint itself is doubtful.

According to the counsel, P.W.2 visited the office at 10.30 a.m, according

to P.W.10. But in the cross-examination of P.W.2 revealed that he reached

the vigilance office only at 12.30 p.m. In the said circumstances, the

entire trap proceeding is shrouded with suspicion. According to the

appellant's counsel, if the appellant reached only at 12.30 p.m., then the

registration of FIR at 10.30 a.m., and the information to the official

witness P.W.3 at 10.00 p.m are all false. Therefore, he seeks for

acquittal.

7.3.The learned counsel appearing for the appellant further

submitted that the admitted case of P.W.2 is that P.W.3 did not enter into

the room of the VAO, namely appellant. Hence, his presence is doubtful,

and also he is not competent to speak about the reiteration of demand on

the date of the trap. Hence, his evidence is liable to be eschewed. He

further submitted that none of the documents were recovered from the

office. It shows that the document was in the custody of P.W.12. Hence,

the role of VAO, namely appellant, is very much limited, and his role is

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/06/2025 02:50:45 pm )

only to recommend the issuance of Patta and he has already completed

his work much earlier to the demand, and the same was forwarded to

P.W.12. In the said circumstances, the prosecution case is highly

doubtful.

7.4.The learned counsel appearing for the appellant further

submitted that before registration of the FIR, P.W.3 was informed at

10.00 a.m. Therefore, the information received by P.W.11 at 10.30 a.m.,

is second information. Earlier information was suppressed by the

prosecution, which affected the foundation of the prosecution case.

According to the prosecution, P.W.11 gave the written requisition to the

office of P.W.3. The same was not marked, and hence, the said non-

marking of the material document clouds the arrival of P.W.3. The

learned counsel also submitted that there was a huge delay in registering

the FIR. The conduct of the trap proceedings also creates doubt over the

prosecution case. Apart from that, the learned counsel stated that the

questioning of accused under 313 of Cr.P.C., extracting the entire

evidence of the chief examination of each witness is not proper and the

Hon'ble Supreme Court reiterated that the question must be brief to

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/06/2025 02:50:45 pm )

enable the accused understand the incriminating circumstances available

against him. Hence, the framing questioning itself is not legally correct.

He further submitted that there was infirmity in framing the charge. In

the charge, it is stated that “jpUr;Rop jhYfh mYtyfj;jpy; ck;ik

re;jpj;jNghJ”. But, the occurrence took place in Bose complex where the

village administrative office was there. In the said circumstances, the

charge is misleading, which caused serious prejudice and miscarriage of

justice to the appellant and hence, after making the above submission, the

learned counsel pointed out the legal issue that when there was no

evidence to prove the demand, mere acceptance of the amount is not

sufficient to convict the appellant under Sections 7 and 13(2) r/w 13(1)

(d) of the Prevention of Corruption Act, 1988.

8.The learned Additional Public Prosecutor on the other hand,

submitted that variation of time always occurs in the Prevention of

Corruption Act cases since the witnesses are examined in Court after a

long time. Even though P.W.2 is declared as hostile, in the

re-examination, he affirmed the demand of the bribe by the appellant. He

approached the vigilance office and made a complaint about the demand

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/06/2025 02:50:45 pm )

of bribe amount and he admitted the entrustment of the amount of

Rs.300/- and also the request of patta from the village administrative

officer/appellant. Even the chief examination of P.W.2 has not been

challenged in the cross examination by the appellant. But, P.W.2

reiterated the demand during the re-examination of the appellant. Hence,

the demand was proved in accordance with the law. Apart from that, P.W.

3 also over heard and seen the reiteration of demand on the date of the

trap before handing over the amount. Merely because P.W.2 was declared

hostile in some aspect, it is not necessary to dispute the entire evidence

of P.W.2. In this case, more particularly, the appellant reiterated the

prosecution case in the course of further cross-examination. Hence, the

prosecution clearly proved the demand and acceptance.

8.1.The learned Additional Public Prosecutor further submitted

that there is a clear evidence about recording of the information at 10.30

a.m and also the said report reached the learned Chief Judicial

Magistrate, at 01.30 p.m., In the said circumstances, the deposition of

P.W.2 during the cross-examination of the accused that he reached the

office only at 12.30 p.m. is immaterial. He further submitted that the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/06/2025 02:50:45 pm )

motive projected by the appellant that before the purchase of the

property, the request of P.W.2 to give the adangal was declined by the

appellant is without any material. Hence, he seeks to confirm the

judgment given by the Court below. He also submitted that no prejudice

was caused due to the mistake committed in the charge. In the charge, it

is stated that “jpUr;Rop jhYfh mYtyfk;”, but the cross-examination of

P.W.2 and P.W.3 by the appellant, about the topography of the Bose

complex clearly shows that the accused understood the place and cross

examined ie., he handed over the money to the appellant at Bose

complex. Therefore, there was no misleading of charge and also there

was no miscarriage of justice. In all circumstances, he seeks for the

confirmation of the judgment passed by the trial Court.

9.This Court considered the rival submission made by the learned

counsel appearing on either side and also precedents relied upon by them

and also perused the materials available on records.

10.Now, the question arising for consideration in this case is

whether the conviction and sentence imposed against the appellant under

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/06/2025 02:50:45 pm )

Section 7 and 13(2) r/w 13(1)(d) of the Prevention of Corruption Act,

1988, against the appellant is sustainable?

11.Discussion on the acceptance of the bribe amount :-

According to P.W.2, he placed the bribe amount on the table of the

appellant and he specifically deposed that he had not handed over the

bribe amount. Now, the further evidence of P.W.2 is that the official

witness, P.W.3 also did not accompany him inside the room of the

appellant. But, according to P.W.3 that he overheard the conversation and

saw the handing over of money by standing outside the room. This Court

perused the evidence of the Trap Laying Officer, P.W.11 and the evidence

of P.W.3. In the absence of clear topography picture of the occurrence

place, the case of P.W.3 that he had been standing in front of the room is

unacceptable. It is duty of the prosecution to prove the factum of receipt

of amount beyond reasonable doubt. When P.W.2 deposed that he placed

the money, on the table and P.W.3 had not accompanied PW.2 inside the

room of the appellant, there is a suspicion relating to the receipt of

amount by the appellant. Therefore, this Court finds that in view hostility

of P.W.2 and P.W.3 having not accompanied him, and stood outside the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/06/2025 02:50:45 pm )

room of the appellant, the prosecution failed to prove the acceptance of

the amount. That apart, even at the time of recovery mahazar, the

appellant stated that he never received the amount. Mere change of the

colour in the back drop of above mysterious circumstances this Court can

not give significance to the colour change to presume the receipt of the

bribe amount.

12. Discussion on the demand:-

12.1. P.W.2 was declared hostile on the side of the prosecution.

According to the prosecution, P.W.2 purchased a property from one

Ramaswamy Nadar to an extent of 59 cents comprised in S.No.338/6 at

Tamilpadi Village, Thiruzhuli Taluk, Virudhunagar District. Thereafter,

he approached the appellant to transfer patta in his name on 20.03.2009.

Since P.W.2 is an illiterate villager, the appellant drafted the application,

processed the same and submitted his report to the zonal Tahsildar

immediately. The entire file was in the office of the zonal Tahsildar and

once it goes to the zonal Tahsildar the accused becomes functus officio.

As per the evidence of P.W.11, a guidelines have been issued by the

government regarding the duties and responsibilities of the village

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/06/2025 02:50:45 pm )

administrative officer. As per the guidelines, in the case of illiterate

persons, the Village Administrative Officer can help to draft the petition

and process further. In this case, the same thing has happened. The

Village Administrative Officer/the appellant, received the application and

scribed the application on behalf of P.W.2 and obtained the signature and

processed the same and sent it to the higher officer for further steps. As

per the evidence of the department officials, namely, P.W.11 and the

others, the appellant is not the competent person to issue patta. He is only

a recommending authority.

12.2. In view of the above circumstances that the appellant already

submitted a report before the alleged date of demand on 25.03.2006, the

allegation of the prosecution that the accused demanded Rs.300/- to issue

the patta, which is not in his domain, creates doubt over the prosecution

case. It is a settled principle that mere recovery of amount is not a

circumstance to convict the appellant under section 13(2) r/w 13(1)(d) of

Corruption and Prevention Act. In the said circumstance, without any

strong evidence about the demand, this court, is unable to believe the

evidence of P.W.2, who was declared as hostile, on the basis of the stray

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/06/2025 02:50:45 pm )

statement that appellant had demanded bribe on 25.03.2009 without any

corroborative materials to convict the appellant for the grave charge of

receipt of bribe amount. It is settled principle as per the Hon'ble Supreme

Court judgment in Mukhtiar Singh Vs. State of Punjab reported in

2017 8 SCC 136, that mere statement of demand without any further

proof or attending circumstances, conviction cannot be recorded. The

relevant paragraph of the above said judgment is as follows:-

“24. ..... the bald allegation of the complainant with regard to the demand and payment of Rs 3000 as well as the demand of Rs 2000 has remained uncorroborated. Further to reiterate, his statement to this effect lacks in material facts and particulars and per se cannot form the foundation of a decisive conclusion that such demand in fact had been made by the original accused. Viewed in this perspective, the statement of the complainant and the Inspector Satpal, the shadow witness in isolation that the original accused had enquired as to whether money had been brought or not, can by no means constitute demand as enjoined in law as an ingredient of the offence levelled against the original accused. Such a stray query ipso facto in absence of any other cogent and persuasive evidence on record

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/06/2025 02:50:45 pm )

cannot amount to a demand to be a constituent of the offence under Section 7 or 13 of the Act.”

12.3. In this case, the appellant already recommended and the same

was received by the higher officer, who was competent to issue patta

much earlier to the demand and the said file was also not recovered from

the appellant. P.W.3 also has not accompanied P.W.2 and hence,

reiteration of demand without corroborative evidence of P.W.2 on the

date of trap raises a reasonable doubt. Hence, as per the judgment of the

Hon'ble Supreme Court Constitutional Bench reported in Neeraj Dutta

Vs. State (Government of NCT of Delhi) reported in 2023 4 SCC 731,

without proof of demand, in the backdrop of the hostility of the defacto

complainant, the conviction cannot be recorded. The trap is shrouded

with some mysterious circumstances.

13.According to P.W.2, he reached the vigilance office only at

12.30 p.m. on 26.03.2009. Thereafter, he gave a complaint to P.W.11.

P.W.11 registered the case at 1.30 p.m. Thereafter, he called the official

witness. But, before registration of the case, P.W.3 received the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/06/2025 02:50:45 pm )

information on 26.03.2009 at 10 a.m and reached the Vigilance

Office on 11.00 a.m. Therefore, there are suspicious circumstances

relating to the time of receipt of the complaint and registration of the

case. Hence, the presence of P.W.3 before the arrival of the defacto

complainant and registration of the case is a strong circumstance to

accept the case of the appellant that the trap is shrouded with suspicious

circumstances and benefit of doubt has to be given to the accused.

14. As already observed by this court, the appellant forwarded his

recommendation on 20.04.2009 and the recommendation reached the

Taluk office on 24.03.2009 itself. Therefore, he has no role relating to the

issuance of patta and he also is not the competent person to issue Patta.

In view of the above circumstances, mere recovery of the tainted money

divorced from other circumstances, is not sufficient to record conviction.

P.W.2 admitted that he received patta from the Taluk office on the next

day of the trap. Therefore, the case of the appellant that he has no

authority to issue the patta and there was no necessity to demand bribe

amount of Rs.300/- is probable. The learned trial judge has not properly

considered the immediate statement furnished by the appellant during the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/06/2025 02:50:45 pm )

preparation of the recovery mahazar and questioning under Section 313

Cr.P.C., which corroborated the evidence of the P.W.2 that the appellant

did not receive the bribe amount. In view of the above discussion, when

P.W.2 was declared hostile and P.W.3 also did not accompany him inside

room of the appellant, the case of the prosecution that the appellant

demanded and accepted the bribe amount to issue patta in favour of

P.W.2 cannot be accepted. More over, the appellant also has no authority

to issue patta. Therefore, this court is inclined to acquit the appellant.

15. P.W.2 has been treated hostile. The evidence of hostile witness

can be accepted only if some part of his evidence inspires confidence and

some corroborative material is available as per the judgment of the

Hon'ble Constitution Bench in Mukhtiar Singh Vs. State of Punjab

reported in 2017 8 SCC 136. But in this case, not only hostility of P.W.2,

the remaining evidence and circumstances are also not sufficient to

uphold the conviction of the appellant under sections 7 and 13(1)(d) of

the Corruption and Prevention Act. The suspicion, however strong, is not

a circumstance to convict the appellant. Before drawing the presumption

under Section 20 of the Act, the prosecution must establish the

foundational facts of demand and acceptance of the bribe amount. In this

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/06/2025 02:50:45 pm )

case, both are not proved. Hence, this court is inclined to acquit the

appellant.

16. Accordingly, the appeal is allowed on the following terms:-

i) The judgment passed by the learned Special Judge for trial of Prevention of Corruption Act Cases, Chief Judicial Magistrate Virudhunagar District, at Srivilliputhur, in Spl.C.C.No.42 of 2014, dated 06.04.2018, is set aside.

ii) The appellant is acquitted from all the charges in Spl.C.C.No.42 of 2014, by judgment dated 06.04.2018, passed by the learned Special Judge for trial of Prevention of Corruption Act Cases, Chief Judicial Magistrate Virudhunagar District.

iii) Fine amount paid by the appellant shall be refunded to the appellant forthwith.

iv) Bail bond executed by the appellant shall stand cancelled.

15.05.2025 NCC : Yes/No Index : Yes / No Internet : Yes / No vsg/dss

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/06/2025 02:50:45 pm )

K.K.RAMAKRISHNAN,J.

vsg/dss

To

1.The Special Judge for Prevention of Corruption Act Cases/ Chief Judicial Magistrate, Virudhunagar District at Srivilliputhur.

2.The Inspector of Police, Vigilance and Anticorruption, Virudhunagar.

3. The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.

4.The Section Officer, Criminal Section(Records), Madurai Bench of Madras High Court, Madurai.

For Judgment made in

15.05.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/06/2025 02:50:45 pm )

 
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