Citation : 2021 Latest Caselaw 10898 Ori
Judgement Date : 21 October, 2021
IN THE HIGH COURT OF ORISSA, CUTTACK
CRLA No. 322 Of 2003
From the judgment and order dated 08.12.2003 passed by the
Special Judge (Vigilance), Bhubaneswar in T.R. Case No.26 of
1993.
----------------------------
Sanatan Dash ......... Appellant
-Versus-
State of Odisha (Vig.) ......... Respondent
For Appellant: - Mr. Ramani Kanta Pattnaik
For Respondent: - Mr. Sanjay Kumar Das
Standing Counsel (Vig.)
----------------------------
P R E S E N T:
THE HONOURABLE MR. JUSTICE S.K. SAHOO
--------------------------------------------------------------------------------------------------- Date of Hearing: 30.09.2021 Date of Judgment: 21.10.2021
---------------------------------------------------------------------------------------------------
S.K. SAHOO, J. The appellant Sanatan Dash faced trial in the Court
of learned Special Judge, Vigilance, Bhubaneswar in T.R. Case
No.26 of 1993 for offences punishable under section 7 and
section 13(2) read with section 13(1)(d) of the Prevention of
Corruption Act, 1988 (hereafter '1988 Act') on the accusation // 2 //
that on 03.02.1992 being a public servant employed as
Accountant in the office of the Executive Engineer, Electrical,
Keonjhar, he accepted an amount of Rs.500/- (rupees five
hundred) from the complainant Satrughna Sahu (P.W.1) as
gratification other than legal remuneration as a motive for doing
an official act i.e., passing his house rent bill amounting to
Rs.10,216/- (rupees ten thousand two hundred sixteen) in
exercise of his official function and thereby obtained pecuniary
advantage to the extent of Rs.500/- from P.W.1 by corrupt or
illegal means and/or by otherwise abusing his position as public
servant.
The learned trial Court vide impugned judgment and
order dated 08.12.2003 found the appellant guilty of the
offences charged and sentenced him to undergo R.I. for two
years and to pay a fine of Rs.1,000/-, in default, to undergo R.I.
for six months under section 13(2) of the 1988 Act and further to
undergo R.I. for one year and to pay a fine of Rs.1,000/-, in
default, to undergo R.I. for six months under section 7 of the
1988 Act and both the substantive sentences of imprisonment
were directed to run concurrently.
2. The factual matrix of the prosecution case, as per the
written report presented by P.W.1 Satrughan Sahu before Sri
// 3 //
Nrusingha Charan Nayak (P.W.6), Inspector in-charge, Vigilance,
Keonjhar on 01.02.1992 is that he had a house at Telkoi in the
district of Keonjhar, a portion of which had been let out to
Electric Department for the last nine years to run the Electric
Section Office. From 01.08.1986, the house rent was
outstanding. P.W.1 came to know from one clerk Sinha Babu in
the office of the Executive Engineer that order had been passed
to pay the house rent at the rate of Rs.122/- per month from
01.08.1986 till 30.06.1990 and at the rate of Rs.249/- per month
from 01.07.1990 to 30.11.1991 totaling to Rs.10,216/-. He met
the appellant, who was the Accountant in that office three to four
times to get his outstanding house rent dues, but appellant used
to inform him that the money was not available. P.W.1 then met
the Executive Engineer on 22.01.1991 in that connection, who
informed that he had already passed the bill and asked him to
meet the appellant. P.W.1 met the clerk Sinha Babu, who after
consultation with the appellant told him to pay Rs.800/- after
which the bill would be passed and draft would be issued in his
favour. P.W.1 met the appellant and expressed his inability to
pay such an amount. The appellant told him that they were
taking Rs.600/- from each person with whom agreement was
entered into and finally told him that unless Rs.500/- was given,
// 4 //
the draft would not be issued. The appellant told P.W.1 to come
ready on 03.02.1992 with cash of Rs.500/-. From an office peon,
P.W.1 could able to know that his file was lying with Sinha Babu
and after payment of bribe money, the appellant would bring the
file and make payment to him. It is further stated in the written
report that P.W.1 agreed to pay the bribe amount of Rs.500/- to
the appellant on 03.02.1992 against his will.
3. On receipt of such written report, Inspector of police,
Vigilance, Keonjhar submitted it to Superintendent of Police,
Vigilance, Balasore Division, Cuttack for registration of the case
and necessary direction, who in turn directed the officer in-
charge, Vigilance police Station, Balesore Division, Cuttack to
register the case and P.W.6 was directed to detect the case by
laying a trap and to investigate the case. Accordingly, Balasore
Vigilance P.S. Case No.02 dated 01.02.1992 was registered
under section 7 and section 13(2) read with section 13(1)(d) of
the 1988 Act.
4. P.W.6 issued requisitions to S.D.V.O., Keonjhar and
Asst. Controller, Weights and Measure, Keonjhar on 01.02.1992
to depute officers to assist him in the investigation. On
03.02.1992 in the morning hours, P.W.6 along with vigilance
staff, Harihar Mohapatra (P.W.2), Prafulla Kumar Acharya
// 5 //
(P.W.3) and Prahallad Raut, Sub-Asst. Fooder of the office of
C.D.V.O., Keonjhar assembled in the P.W.D. Inspection
Bungalow, Keonjhar. P.W.1 also arrived there, who was
introduced to other witnesses. P.W.1 narrated his grievances
against the appellant to the person assembled there. P.W.2
Harihar Mohapatra was selected as overhearing witness. P.W.1
produced five currency notes of one hundred rupee
denomination, the numbers of which were noted down in a piece
of paper by P.W.3 Prafulla Kumar Acharya. On the instruction of
P.W.6, constable Narayan Maharana prepared sodium carbonate
solution, treated the currency notes with phenolphthalein
powder. The hand wash of Narayan Maharana in Sodium
Carbonate solution was taken which turned pink. A sample of the
hand wash was kept in a small bottle, which he marked as 'A'.
The constable Narayan Maharana kept the tainted currency notes
in a four folded white paper and placed it in the left side chest
pocket of P.W.1. P.W.2 was instructed to accompany P.W.1 to
the office of Executive Engineer, Electrical, Keonjhar, hear the
conversation between the appellant and P.W.1 and after demand
and receipt of money by the appellant, to give a signal by
rubbing his forehead with his right hand. A preparation report
(Ext.2) was typed out by the official vigilance steno in the P.W.D.
// 6 //
I.B. on the dictation of P.W.6 who read out such report after its
completion to all the persons gathered in the I.B. and also
interpreted the same in Oriya. The witnesses including P.W.1 and
P.W.2 put their signatures on each page of Ext.2. A copy of Ext.2
was handed over to P.W.3 to compare the numbers of currency
notes after detection. At about 11.10 a.m., the trap party
proceeded to the office of Executive Engineer, Electrical,
Keonjhar.
P.W.1 and P.W.2 entered into the office of Executive
Engineer and the other members of the trap party took positions
near the gate and inside the premises as per their convenience.
At about 11.25 a.m., P.W.2 gave the pre-arranged signal coming
out of the office room of the Executive Engineer. Thereafter,
P.W.6 along with other witnesses entered inside the office room
of the Executive Engineer. P.W.6 found P.W.1 standing beside
the appellant in the office hall. P.W.1 pointed out to the appellant
to the members of trap party and told that he had given Rs.500/-
to the appellant. P.W.6 and A.S.I. R.N. Biswal caught hold of
both the hands of the appellant below his wrists. P.W.6 gave his
identity and the identity of others accompanying him. The wash
of the fingers of both the hands of the appellant was taken in
sodium carbonate solution, which turned to pink, sample of
// 7 //
which was kept in separate bottle and marked as 'B'. P.W.6
asked the appellant to bring out the money which he had
received from P.W.1. The appellant brought out five currency
notes of one hundred rupee denomination from the backside pant
pocket. As per the instruction of P.W.6, P.W.3 took those
currency notes from the hands of the appellant and compared
the numbers with the numbers of currency notes noted down in
the preparation report (Ext.2), copy of which was with him. After
comparison, P.W.3 declared the numbers noted down in the
preparation report (Ext.2) tallied with the numbers of currency
notes which the appellant had produced before him. P.W.6 seized
the currency notes in presence of the witnesses and prepared the
seizure list (Ext.14). He again took wash of right hand fingers of
the appellant after he brought out the tainted money from the
backside pocket of his pant with sodium carbonate solution,
which turned to pink, a sample of that solution was kept in a
small bottle which he marked as 'C'. The hand wash of P.W.3 was
also taken in sodium carbonate solution which turned to pink. A
sample of that solution was kept in a small bottle which he
marked as 'D'. The wash of backside pant pocket of the appellant
was also taken in sodium carbonate solution, which turned to
// 8 //
pink and the sample of that solution was kept in a small bottle
which was marked as 'E'.
P.W.6 seized the copy of preparation report (Ext.2)
from P.W.3 in presence of the witnesses and prepared seizure list
(Ext.8). He also seized the four folded white paper in which the
tainted money was kept from P.W.1 and prepared the seizure list
(Ext.9). He prepared a sketch map of the office of Executive
Electrical Division, Keonjhar (Ext.18). After collecting sample in
bottles which he marked as 'A' to 'E', he took signatures of
witnesses on separate white papers and wrapped each of the
bottles with those papers, tied the bottles with thread and sealed
the mouth of each bottle by using lac and impression of brass
seal (M.O.I) of Asotosh Das, the then S.P., Vigilance was given
on the lac of each bottle. P.W.6 seized the house rent register,
debit voucher, house rent bill, file bearing collection number on
production by Rajendra Prasad Sinha, clerk in the office of the
Executive Engineer in presence of the witnesses and prepared
the seizure list (Ext.4). He seized the sample bottle marked as 'E'
and grey colour full pant of the appellant in presence of the
witnesses as per the seizure list (Ext.11). He also seized the
sample bottles marked as 'C' and 'D' in presence of witnesses as
per seizure list vide Ext.13 and Ext.12. He seized the sample
// 9 //
bottle marked 'B' in presence of witnesses as per seizure list
(Ext.15). Detection report (Ext.3) detailing the process of
detection was typed on the dictation of P.W.6 by the official
vigilance steno inside the office of Executive Engineer. P.W.6
read over the detection report (Ext.3) to all the persons and
witnesses including the appellant. The signatures of witnesses
were also taken on each page of that report. He gave a copy of
detection report to the appellant, who acknowledged it by giving
his endorsement and signature.
P.W.6 arrested the appellant and released him on
bail. He also examined the witnesses. The sample bottles marked
as 'A', 'B', 'C', 'D' and 'E' were sent by S.P., Vigilance, B.D.,
Cuttack to the Director, State F.S.L., Rasulgarh, Bhubanswar for
chemical analysis of their contents and opinion. The Chemical
Examination Report (Ext.17) was received which showed that
phenolphthalein was detected in the liquid contained in the glass
bottles. P.W.6 produced detailed report of the case, seizure lists,
copy of preparation and detection report, copy of F.I.R. before
P.W.4, the Financial Advisor and Chief Accounts Officer of
O.S.E.B. at Bhubaneswar who discussed in detail regarding the
case with P.W.6 and accorded sanction to launch prosecution
against the appellant. After obtaining sanction order, P.W.6
// 10 //
submitted charge sheet on 21.10.1992 against the appellant
under section 7 and section 13(2) read with section 13(1)(d) of
the 1988 Act.
5. The defence plea of the appellant was one of
complete denial of the occurrence and it was pleaded that the
complainant (P.W.1) requested him to prepare the house rent bill
at the enhanced rate of Rs.400/- per month to which he declined
for which P.W.1 bore grudge against him as the distance
between his house and the village of P.W.1 was about 8 k.m. and
the appellant being a nearby villager could not help him. It was
also pleaded that on the date of incident, while he was working in
his office in a standing position, P.W.1 forcibly inserted money in
his pant pocket and that he had not demanded any bribe money
from him.
6. In order to prove its case, the prosecution examined
six witnesses.
P.W.1 Satrughan Sahu is the complainant of the case
who stated that Rs.10,216/- was his due from the Electricity
Department as arrear house rent. He met a clerk of the Electrical
Divisional Office, Keonjhar, namely, one Sinha Babu and
requested him to clear his dues, who told him that unless he
spent something, he would not be able to get his dues for which
// 11 //
he wrote the report (Ext.1) and presented it in the Vigilance
Office on 01.02.1992. He again came to the Vigilance Office on
03.02.1992 and produced four hundred rupee currency notes and
two fifty rupee currency notes before the Vigilance Officer, which
were treated with some chemical powder. Those notes were kept
in a white folded paper and returned back to him with instruction
to give the currency notes to the appellant only on demand.
Another person was asked to accompany him to see the
transaction and give indication after acceptance of currency
notes by the appellant. He along with the over hearing witness
(P.W.2) proceeded to the Electrical Divisional Office and he
entered inside the office room of the appellant and P.W.2 waited
outside on the verandah. He gave the currency notes to the
appellant. He further stated that without the consent of the
appellant, he inserted the currency notes into his pant pocket
and shortly thereafter the Vigilance Officers rushed in and
challenged the appellant to have taken bribe. P.W.1 told the
Vigilance Officers that he had inserted the currency notes in the
pocket of the appellant. The hand wash of the appellant was
taken in some solution, which turned pink. The appellant
thereafter brought out the currency notes from his pant pocket
on being asked by the Vigilance Officer and give those to one of
// 12 //
the members of the raiding party, who compared numbers noted
down earlier in the Inspection Bungalow and both tallied. He was
declared hostile by the Special Public Prosecutor for not
supporting the prosecution case fully and cross-examined.
P.W.2 Harihar Mohapatra was working as a clerk in
the Legal Metrology, Weights and Measure Department, Keonjhar
and he acted as an over hearing witness and he is also a seizure
witness. He stated that on the direction of Asst. Controller,
Weights and Measures, he went to the Vigilance Office on
02.02.1992, where he was instructed to come on the next day to
P.W.D. Inspection Bungalow at Keonjhar. On 03.02.1992, he
went to the P.W.D. Inspection Bungalow at about 7.00 a.m.
where P.W.1 told all of them that the appellant was demanding
Rs.500/- from him for payment of arrear bill and the date was
fixed to 03.02.1992 to give such money. P.W.1 produced
currency notes of Rs.500/-, which were treated with chemical
powder and kept in a paper and given to P.W.1 with instruction
to give the notes to the appellant and he was instructed to
accompany P.W.1, hear the conversation between him and the
appellant and give signal after acceptance of money by the
appellant. He further stated that he along with P.W.1 entered
into the office building of Electrical Executive Engineer and P.W.1
// 13 //
entered inside the room of the appellant and he stood at the
door. The appellant enquired from P.W.1 whether he had brought
the money and P.W.1 answered it in affirmative and handed over
the money to the appellant, who received and kept them in his
left side pant pocket. P.W.2 came out and gave signal after which
the vigilance staff and others came there. By that time, P.W.1
and the appellant were standing in the hall and P.W.1 pointed
out to the appellant that he had received the money. Both the
hands of the appellant were caught and he was taken into his
room and his hand wash was taken which turned pink. The
appellant brought out the money from his pocket on being asked
and gave those to P.W.3 who verified the numbers with the
numbers noted earlier and the hand wash of the appellant was
again taken and the colour became pink and the hand wash of
P.W.3 was also taken. He is a witness to the seizure of different
seizure lists.
P.W.3 Prafulla Kumar Acharya was the A.D.V.O.,
Keonjhar who stated that on 02.02.1992, he had been to
Vigilance Office as per the direction of C.D.V.O. and he was
instructed to come on the next day. On 03.02.1992, he went to
the Inspection Bungalow where P.W.1 told them that the
appellant was demanding Rs.500/- to give him the arrear house
// 14 //
rent. He corroborated P.W.2 regarding the events took place
thereafter and stated that a report detailing the preparation
made in the Inspection Bungalow was prepared, which he had
signed and a copy of the report was given to him. He further
stated that P.W.1 along with P.W.2 proceeded to the office of the
Electrical Executive Engineer. At about 11.00 a.m., they received
signal from P.W.2 and when they came inside the office, P.W.1
told them that he had given the money to the appellant which he
had kept in the right side back pocket of his pant. The hand wash
of the appellant was taken and P.W.3 compared the numbers of
the notes which the appellant had produced from his pant pocket
with the numbers already noted down and both tallied and his
hand wash was also taken. He is also a witness to the seizure of
different seizure lists.
P.W.4 Amulya Kumar Tripathy was the Financial
Advisor and Chief Accounts Officer of O.S.E.B., Bhubaneswar who
accorded sanction for prosecution of the appellant.
P.W.5 Pradeep Kumar Samantaray was the Scientific
Officer, State F.S.L., Bhubaneswar who on chemical analysis of
the sample bottles found presence of phenolphthalein in each of
them.
// 15 //
P.W.6 Nrusingha Charan Naik was the Inspector of
Police, Vigilance, Keonjhar, who is the Investigating Officer and
he submitted charge sheet.
7. The prosecution exhibited twenty documents. Ext.1 is
the written report, Ext.2 is the preparation report, Ext.3 is the
detection report, Ext.4 is the seizure list of documents seized
from the office of Executive Engineer, Ext.5 is the seizure list of
service book of the appellant, Ext.6 is the seizure list of
attendance register, Ext.7 is the seizure list of savings pass book,
Ext.8 is the seizure list of copy of preparation report, Ext.9 is the
seizure list of wrapping paper, Ext.10 is the seizure list of other
money of the appellant, Ext.11 is the seizure list of pant of the
appellant, Ext.12 is the seizure list of hand wash of P.W.3, Ext.13
is the seizure list of hand wash of the appellant, Ext.14 is the
seizure list of tainted money, Ext.15 is the seizure list of hand
wash of the appellant, Ext.16 is the sanction order, Ext.17 is the
chemical examination report, Ext.18 is the spot map, Ext.19 is
the house rent bill for Rs.10,216/- and Ext.20 is the debit cash
voucher for Rs.10,216/-.
The prosecution proved seven material objects. M.O.I
is the brass seal, M.O.II to M.O.VI are the sample bottles and
M.O.VII is the packet containing tainted money.
// 16 //
8. The appellant examined Niranjan Bebarta as D.W.1,
who was working as Dafadar attached to the office of Keonjhar
Electrical Division in which the appellant was the Accountant. He
stated that P.W.1 had rented his house in which the Electrical
Section Office at Telkoi was functioning and at about 11.25 a.m.,
he heard raised voices from the room of the appellant and went
there and found the appellant searching for some files kept in the
rack and P.W.1 was offering him something which he was
declining. Suddenly P.W.1 inserted something in the backside
pant pocket of the appellant and fled away and then Vigilance
police rushed into the room of the appellant and challenged that
he had taken bribe from P.W.1 to which the appellant declined
and the appellant told that P.W.1 forcibly inserted the money in
his back side pant pocket in spite of his refusal to accept the
same.
9. The learned trial Court after assessing the evidence
on record came to hold that there is no doubt that the appellant
was a public servant. It was further held that the appellant as an
Accountant, had a role in passing the arrear house rent bill of
P.W.1, which was in discharge of his duty and for that he had
received gratification of Rs.500/- from P.W.1 by abusing his
position as a public servant. It was further held that the
// 17 //
appellant received gratification for passing the arrear house rent
bill of P.W.1 and the presumption under section 20(1) of the
1988 Act would be drawn against him that he had accepted for
himself gratification other than legal remuneration as a motive or
reward to do his duty in the exercise of his official functions in
favour of P.W.1. It was further held that the evidence of D.W.1
that he had seen that P.W.1 was offering something to the
appellant, which he was denying and then suddenly P.W.1
inserted something in the backside pant pocket of the appellant
and fled away is apparently false, which was not even the stand
of the appellant rather his stand was that P.W.1 at first offered
money to him, which he denied and thereafter, P.W.1 suddenly
inserted money inside his backside pant pocket. It was further
held that there is no specific material in the case from which it
could be inferred that P.W.4 was not competent to pass the order
sanctioning of prosecution against the appellant and further held
that the prosecution has ably proved the case against the
appellant beyond all reasonable doubt.
10. Mr. Ramani Kanta Pattnaik, learned counsel
appearing for the appellant contended that during course of trial,
the complainant (P.W.1) has not supported the prosecution case
on material aspects and he was declared hostile by the
// 18 //
prosecution. The complainant stated that Sinha Babu had
demanded money from him and he had got the money to pay it
to Sinha Babu. He further stated that the appellant never
demanded money from him prior to lodging of the F.I.R. or on
the date of detection. When the appellant was engaged in his
official work, he inserted currency notes into his back side pant
pocket without his knowledge and when the appellant became
conscious of it, he objected and resisted his attempt. It is argued
that so far as the positive reaction of phenolphthalein test of both
the hand wash of the appellant is concerned, in view of the
evidence of P.W.1 that the appellant resisted his attempt to
insert currency notes into his pocket, the possibility of
phenolphthalein power coming into the contact of the fingers of
the appellant cannot be ruled out.
It is further contended that the evidence with regard
to recovery of tainted money from the backside pant pocket of
the appellant is discrepant in nature. P.W.2 has stated that it was
from left side pant pocket whereas P.W.3 has stated it to be from
right side pant pocket. P.W.6 is totally silent about which side of
the pant pocket of the appellant, the tainted money was
recovered and therefore, the recovery of tainted money from the
pant pocket should be viewed with suspicion.
// 19 //
It is further argued that P.W.6 being the trap laying
officer is a highly interested witness and he should not have
investigated the case and submitted charge sheet which has
caused serious prejudice to the appellant.
It is further argued that the sanction order (Ext.16)
accorded by P.W.4 appears to have been issued in a mechanical
manner without application of mind as he has referred to the
draft sanction order sent by vigilance department and passed the
order. The sanction order being defective, it goes to the root of
the matter.
It is further contended that Ext.20 clearly reveals
that a cheque bearing No.692536 had already been paid to the
complainant since 01.02.1992 and no work was pending with the
appellant for making demand of bribe from the complainant on
03.02.1992. P.W.6 has admitted that the bill for arrear amount
was passed before the trap was laid and he had not seized any
cheque duly signed in favour of P.W.1.
According to Mr. Pattnaik, since the evidence
adduced by the prosecution is not reliable and cogent, benefit of
doubt should be extended in favour of the appellant. Reliance
was placed in the case of Satyananda Pani -Vrs.- State of
// 20 //
Odisha (Vig.) reported in (2017) 68 Orissa Criminal
Reports 795.
11. Mr. Sanjay Kumar Das, learned Standing Counsel
appearing for the Vigilance Department on the other hand
supported the impugned judgment. It is his submission that even
if the complainant has not supported the prosecution case, but in
view of the other clinching materials available on record that the
appellant demanded bribe money and accepted the same, which
was also recovered from him coupled with the positive reaction
of phenolphthalein test of both the hand wash of the appellant
taken corroborates the acceptance of bribe money, the learned
trial Court rightly held the appellant guilty of the offences
charged. According to Mr. Das, all the relevant documents were
placed before the sanctioning authority and after thorough
discussion with the I.O., Ext.16 was issued and as such there is
no defect in it. He relied upon the decisions of the Hon'ble
Supreme Court in the cases of Vinod Kumar Garg -Vrs.- State
reported in A.I.R. 2020 Supreme Court 1797, Vinod Kumar
-Vrs.- State of Punjab reported in A.I.R. 2015 Supreme
Court 1206, T. Shankar Prasad -Vrs.- State of Andhra
Pradesh reported in (2004) 27 O.C.R. (S.C.) 599 and Koli
// 21 //
Lakhmanbhai Chanabhai -Vrs.- State of Gujarat reported
in A.I.R. 2000 Supreme Court 210.
12. Law is well settled that mere receipt of the amount
by the accused is not sufficient to fasten his guilt in the absence
of any evidence with regard to demand and acceptance of the
amount as illegal gratification. The burden rests on the accused
to displace the statutory presumption raised under section 20 of
the 1988 Act by bringing on record evidence, either direct or
circumstantial, to establish with reasonable probability, that the
money was accepted by him, other than as a motive or reward
as referred to in section 7 of the 1988 Act. In a case where the
accused offers an explanation for receipt of the alleged amount,
while invoking the provisions of section 20 of 1988 Act, the Court
is required to consider such explanation on the touchstone of
preponderance of probability and not on the touchstone of proof
beyond all reasonable doubt. Therefore, whether all the
ingredients of the offences i.e. demand, acceptance and recovery
of illegal gratification have been satisfied or not, the Court must
take into consideration the facts and circumstances brought on
the record in its entirety and the standard of burden of proof on
the accused vis-à-vis the standard of burden of proof on the
prosecution would differ. The standard required for rebutting the
// 22 //
presumption is tested on the anvil of preponderance of
probabilities which is a threshold of a lower degree than proof
beyond all reasonable doubt. It is only when this initial burden
regarding demand and acceptance of illegal gratification is
successfully discharged by the prosecution, then burden of
proving the defence shifts upon the accused. The proof of
demand of illegal gratification is the gravamen of the offences
under sections 7 and 13(1)(d) of the 1988 Act and in absence
thereof, the charge would fail. Mere acceptance of any amount
allegedly by way of illegal gratification or recovery thereof,
dehors the proof of demand, ipso facto, would not be sufficient
to bring home the charge under these two sections of the 1988
Act. The complainant cannot be placed on any better footing
than that of an accomplice and corroboration in material
particulars connecting the accused with the crime has to be
insisted upon. (Ref:- Satyananda Pani (supra), Vinod Kumar
Garg (supra), State of Punjab -Vrs.- Madan Mohan Lal
Verma : A.I.R. 2013 S.C. 3368; State of Maharashtra -Vrs.-
Dnyaneshwar : (2009) 44 Orissa Criminal Reports 425;
Punjabrao -Vrs.- State of Maharashtra : A.I.R. 2002 S.C.
486, V. Sejappa -Vrs.- State : A.I.R. 2016 S.C. 2045;
Panalal Damodar Rathi -Vrs.- State of Maharashtra: A.I.R.
// 23 //
1979 S.C. 1191, Mukhitar Singh -Vrs.- State of Punjab:
(2016) 64 Orissa Criminal Reports (SC) 1016).
In the case of D. Velayutham -Vrs.- State
reported in (2015)12 Supreme Court Cases 348, while
discussing the evidenciary value of a decoy witness in a trap
case, it is held as follows:
"10. It would therefore be a derogation and perversion of the purpose and object of anti- corruption law to invariably presuppose that a trap/decoy witness is an "interested witness", with an ulterior or other than ordinary motive for ensuring the inculpation and punishment of the accused. The burden unquestionably is on the defence to rattle the credibility and trustworthiness of the trap witness' testimony, thereby bringing him under the doubtful glare of the Court as an interested witness. The defence cannot be ballasted with the premise that Courts will, from the outset, be guarded against and suspicious of the testimony of trap witnesses."
Evidentiary value of decoy witness turned hostile:-
13. In the case in hand, the decoy (P.W.1) has not
supported the case of the prosecution in material aspects and
was declared hostile by the prosecution. Even though he has
mentioned about the demand of Rs.500/- by the appellant in the
first information report, but in his evidence, he has categorically
// 24 //
stated that the appellant never demanded money from him. Law
is well settled that the F.I.R. does not constitute substantive
evidence; however it can be used as a previous statement for the
purpose of corroboration/contradiction to the maker thereof. The
allegation has to be proved at the trial. Conviction cannot be
based only on the allegation made in the F.I.R. (Ref:- A.I.R.
1995 S.C. 1437 : Madhusudan Singh -Vrs.- State of Bihar).
In the case of Utpal Das -Vrs.- State of West Bengal
reported in (2010) 46 Orissa Criminal Reports (SC) 600, it
is held that the first information report does not constitute
substantive evidence. It can, however, only be used as a
previous statement for the purposes of either corroborating its
maker or for contradicting him and in such a case, the previous
statement cannot be used unless the attention of witness has
first been drawn to those parts by which it is proposed to
contradict the witness.
P.W.1 stated in the examination in-chief that without
the consent of the appellant, he inserted the currency notes into
his pant pocket and shortly thereafter the Vigilance Officers
rushed in and challenged the appellant to have taken bribe.
P.W.1 further stated that the appellant denied to have taken any
bribe. P.W.1 further stated that he told the Vigilance Officers that
// 25 //
he had inserted the currency notes in the pocket of the appellant.
After P.W.1 was declared hostile by the Special Public Prosecutor
for not supporting the prosecution case, though his statement
made in the F.I.R. and his previous statement before the I.O.
were confronted to him but his positive statement that he
inserted the currency notes into the pant pocket of the appellant
without his consent was not challenged. In the cross-
examination, he specifically stated that the appellant never
demanded money from him either prior to the lodging of F.I.R. or
on the date of detection and further stated that Sinha Babu
demanded money from him and he had got that money to pay it
to Sinha Babu. He clarified by saying in the cross-examination
that when the appellant was engaged in his official work, he
inserted currency notes into his back side pocket without his
knowledge. He further stated that when the appellant became
conscious of it, he objected and resisted his attempt to insert
currency notes into his pocket. Therefore, from the evidence of
P.W.1, it is not established that the appellant demanded or
accepted bribe money from P.W.1 for passing his bill of arrear
house rent.
In the case of Koli Lakhmanbhai Chanabhai
(supra), it is held that the evidence of hostile witness also can be
// 26 //
relied upon to the extent to which it supports the prosecution
version and evidence of such witness cannot be treated as
washed off the record. It remains admissible in the trial and
there is no legal bar to base an order of conviction upon his
testimony if corroborated by other reliable evidence. In the case
of T. Shankar Prasad (supra), wherein it is held that even in
criminal prosecution, when a witness is cross-examined and
contradicted with the leave of the Court by the party calling him,
his evidence as a matter of law cannot be treated as washed off
record altogether. It is for the Judge of fact to consider in each
case whether as a result of such cross-examination and
contradiction, the witness stands thoroughly discredited or can
still be believed in regard to a part of his testimony. If the Judge
finds that in the process, the credit of the witness has not been
completely shaken, he may, after reading and considering the
evidence of the said witness, accept in the light of other evidence
on record that part of his testimony which he found to be
creditworthy and act upon it. In the case of Vinod Kumar
(supra), is held as follows:
"38.....As we notice, the authorities in B. Jayaraj : (2014) 58 Orissa Criminal Reports (SC) 175: 2014 (I) Orissa Law Reviews (SC) 1014 and M.R. Purushotam : (2015) 61 Orissa Criminal
// 27 //
Reports (SC) 1034, do not lay down as a proposition of law that when the complainant turns hostile and does not support the case of the prosecution, the prosecution cannot prove its case otherwise and the Court cannot legitimately draw the presumption under section 20 of the Act. Therefore the proposition, though industriously, presented by Mr. Jain that when Baj Singh, P.W.5, the complainant, had turned hostile, the whole case of the prosecution would collapse is not acceptable and accordingly hereby rejected."
It is settled legal proposition that the evidence of a
prosecution witness cannot be rejected in toto merely because
the prosecution chose to treat him as hostile and cross examined
him. The evidence of such witness cannot be treated as effaced
or washed off the record altogether but the same can be
accepted to the extent his version is found to be dependable on a
careful scrutiny thereof. The portion of the evidence which is
consistent with the case of the prosecution or defence and are
admissible in law can be used by the prosecution or the defence.
The evidence of P.W.1 in the chief examination that
he inserted the currency notes into the pant pocket of the
appellant without his consent has remained unchallenged. The
prosecution has not re-examined P.W.1 even though in the
// 28 //
cross-examination he has stated that Sinha Babu demanded
money from him and he had got that money to pay it to Sinha
Babu and that the appellant had never demanded money from
him either prior to the F.I.R. or on the date of detection and that
while the appellant was engaged in his official work, he inserted
currency notes into his back side pant pocket without his
knowledge.
Section 138 of the Indian Evidence Act, 1872 clearly
states that the re-examination shall be directed to the
explanation of the matters referred to in the cross-examination.
Therefore, if any ambiguity is cropped up during cross-
examination of a witness or a witness stated completely contrary
to what he has deposed in the chief-examination, it is
nonetheless the duty of the prosecution to make a prayer before
the learned trial Court for re-examination of such witness and to
explain the matters. The object is to give an opportunity to
reconcile the discrepancies, if any, between the statement made
in the examination-in-chief and cross-examination or to explain
any statement inadvertently made in cross-examination or to
remove any ambiguity in the deposition or suspicion cast on the
evidence by cross-examination.
// 29 //
On a careful scrutiny of the evidence of P.W.1, I am
of the humble view that even though he has been declared
hostile by the prosecution, his evidence cannot be treated as
effaced or washed off the record altogether but the portion of his
evidence can be accepted to the extent it is found to be
dependable and consistent with the defence plea.
Evidence of P.W.2 and P.W.3 on demand and acceptance
and discrepancies:-
14. P.W.2 who was the shadow witness has no doubt
stated that the appellant enquired from the complainant (P.W.1)
whether he had brought money and the complainant answered
affirmatively and handed over the money to the appellant and
that the appellant accepted the same and kept it in his left side
pant pocket, but in view of the evidence of P.W.1 that he
inserted the currency notes into the pant pocket of the appellant
without his consent, the demand and acceptance part is very
difficult to be accepted.
P.W.3 stated that the complainant (P.W.1) disclosed
that he had given money to the appellant, who after receiving
the money had kept inside his right side back pocket of his pant.
This statement runs contrary to the evidence of P.W.1 who
stated that he told the Vigilance Officers that he inserted the
// 30 //
currency notes into the pocket of the appellant while the later
was engaged in his official work.
There are discrepancies in the evidence of P.W.2 and
P.W.3 as to in which side of the back pant pocket of the
appellant, the money was kept. P.W.2 stated that the money was
kept in the left side back pant pocket whereas P.W.3 stated it to
be in the right side. It is not clear which hand of the appellant
was used in accepting the tainted money and whether he
counted it or not. A person accepting money in left hand can
easily keep it in the left side back pocket of his pant using left
hand. If he accepts money in right hand, normally he has to shift
it to his left hand first and then he can keep it in the left side
back pant pocket by using left hand. There is nothing on record
as to from which side of back pant pocket of the appellant, the
tainted money was recovered. The evidence of P.W.6, the trap
laying officer is also silent in that respect.
Evidence relating to the occasion for making demand:-
15. According to the prosecution case, the occasion arose
for demanding bribe money was to pass the arrear house rent bill
of the complainant amounting to Rs.10,216/-. P.W.1 specifically
stated that he was entitled to recover Rs.10,216/- as arrears of
house rent and he met one Sinha Babu, a clerk of the Electrical
// 31 //
Division Office at Keonjhar and requested him for clearance of his
dues but he told him that he would not get his dues unless he
spent something as bribe. Sinha Babu is neither a witness nor an
accused in the case.
Ext.20 is the debit cash voucher for payment of
Rs.10,216/- to P.W.1 which had already been signed by the
appellant and the officer in-charge. P.W.6 has admitted that the
bill for arrear amount was passed before the trap was laid.
Ext.20 dated 01.02.1992 clearly reveals that a cheque bearing
No.692536 was issued to the complainant. Neither the cheque in
question was seized nor was the register relating to issuance of
cheque seized. Had those documents been seized and produced
in Court, it would have shown the date of preparation of the
cheque and the date of its issuance. In this connection, I would
also like to advert to the provisions contained in section 114(g)
of the Indian Evidence Act, which are to the effect that if
evidence which could have been produced, is not produced, the
presumption would be that it would have gone against the party
which withholds it. It would be reasonable to draw such inference
in this case. When the documentary evidence indicates that prior
to the date of trap, the bill for arrear amount was passed, the
debit cash voucher for payment in favour of the complainant had
// 32 //
already been signed by the appellant, the cheque in favour of the
appellant had been prepared and the prosecution has failed to
prove the documentary evidence relating to the actual date of
issuance of the cheque in favour of the complainant, a
reasonable doubt is created relating to pendency of any work
with the appellant for making demand of bribe from the
complainant on 03.02.1992.
Analysis of defence plea:-
16. The defence plea of the appellant is that he had not
demanded any bribe money from P.W.1 and on the date of
incident, while he was working in his office in a standing position,
P.W.1 forcibly inserted money in his pant pocket. Such a plea
gets support from the evidence of P.W.1. D.W.1 who was
working as Dafadar in the office of Keonjhar Electrical Division
has also stated that when he came to the office room of the
appellant hearing raised voice, he noticed the appellant was
searching for some file kept in the rack and P.W.1 inserted
something in the backside pant pocket of the appellant. No
doubt, the phenolphthalein was detected during the chemical test
of both the hand wash of the appellant taken together and it
indicates that the appellant's hands came in contact with the
tainted money but from the findings of such report, it cannot be
// 33 //
inferred that the appellant accepted the bribe money voluntarily.
In view of the evidence of P.W.1 that the appellant resisted his
attempt to insert currency notes into his pant pocket, the
possibility of phenolphthalein power coming into the contact of
the fingers of the appellant cannot be ruled out. The learned Trial
Court seems to have not considered the defence plea of the
appellant on the touchstone of preponderance of probability and
whimsically rejected it holding the same to be apparently false.
While judging the veracity of witnesses, there cannot be any
different yardstick for judging the prosecution witnesses or
defence witnesses and the defence witnesses are to be given
equal treatment with the prosecution witnesses. The appellant
was not supposed to establish his defence plea by proving it
beyond reasonable doubt like the prosecution but by
preponderance of probability. The prosecution cannot derive any
advantage from the falsity or other infirmities of the defence
version, so long as it does not discharge its initial burden of
proving its case beyond all reasonable doubt. A false plea set up
by the defence can at best be considered as an additional
circumstance against the accused provided that the other
evidence on record unfailingly point towards his guilt.
// 34 //
Trap laying officer is the investigating officer:-
17. Adverting to the contention raised by the learned
Counsel for the appellant that P.W.6 being the officer in-charge
of the success of trap should not have investigated the matter as
he is a highly interested witness, there cannot be any second
opinion that in a trap case, the trap-laying officer plays a vital
role and his craft in managing everything right from the stage of
preparation till the trap is successfully completed and preparation
of all the necessary documents assumes much importance. The
officers of the Vigilance Department must secure independent
and respectable witnesses so that evidence in regard to raid
inspires confidence in the mind of the Court and the Court is not
left in any doubt whether or not any money was paid to the
public servant by way of bribe. It is also the duty of the officers
of the Vigilance Department to safeguard for the protection of
public servant against whom a trap case may have been laid. The
other parts of investigation after the successful trap i.e.
examination of witnesses, collection of material documents,
sending the articles for chemical analysis and obtaining sanction
from competent authority till the submission of final form has
also got its importance. In the fairness of things, the role/task of
trap laying officer should end immediately after the trap is over
// 35 //
and the investigation after a successful trap is required to be
conducted by another officer higher in rank than the trap laying
officer. However, unless any prejudice is shown or any glaring
infirmity or illegality in the investigation is established, the
prosecution case cannot be discarded merely on that score.
Whether sanction order (Ext.16) is defective:-
18. The I.O. (P.W.6) has stated that on 30.09.1992, he
produced detailed report of the case along with other documents
like seizure lists, copies of preparation and detection report, copy
of F.I.R. before P.W.4 and discussed with him in detail regarding
the case and after obtaining the sanction order, he submitted
charge sheet. P.W.4 has also stated that the I.O. came twice or
thrice for having discussion with him and he perused the relevant
documents sent by the vigilance department along with C.D. and
had discussion with the I.O. and after application of mind, he was
satisfied and accorded sanction to launch prosecution against the
appellant. In the cross-examination, P.W.4 has stated that he
might have referred to the draft sanction order sent by vigilance
department.
Sanction under section 19 of the 1988 Act is
necessary to see that a public servant is not entangled in a
frivolous and false case. Sanction insulates a public servant from
// 36 //
a false or vexatious or frivolous prosecution. The exercise of
power under section 19 is not an empty formality since the
Government or for that matter the sanctioning authority is
supposed to apply its mind to the entire material and evidence
placed before it and on examination thereof reach conclusion
fairly, objectively and consistent with public interest as to
whether or not in the facts and circumstances sanction be
accorded to prosecute the public servant.
There is no challenge to the competency of P.W.4 to
issue sanction order. Nothing has been elicited in the cross-
examination to show that the material documents were not
produced before the sanctioning authority or he has passed
Ext.16 in a mechanical manner without applying mind carefully to
the facts and circumstances of the case. Therefore, the
contention raised by the learned counsel for the appellant that
the sanction order is a defective one cannot be accepted.
19. In view of the foregoing discussions, the prosecution
evidence with regard to demand and acceptance of bribe amount
of Rs.500/- by the appellant from the complainant (P.W.1) for
passing his house rent bill appears to be shaky in nature. When
the defence plea has been established by preponderance of
probability and there is absence of sufficient, cogent and reliable
// 37 //
evidence on record to establish the guilt of the appellant beyond
all reasonable doubt and the impugned judgment suffers from
perversity, the same cannot be sustained in the eye of law and
accordingly, I am constrained to give benefit of doubt to the
appellant.
20. In the result, the criminal appeal is allowed. The
impugned judgment and order of conviction of the appellant
under section 7 and section 13(2) read with section 13(1)(d) of
the 1988 Act and the sentence passed thereunder is hereby set
aside and the appellant is acquitted of all the charges. The
appellant is on bail by virtue of the order of this Court. He is
discharged from liability of his bail bond. The personal bond and
the surety bond stand cancelled.
.................................
S. K. Sahoo, J.
Orissa High Court, Cuttack The 21st October 2021/RKMishra
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!