Citation : 2026 Latest Caselaw 3478 Ori
Judgement Date : 16 April, 2026
IN THE HIGH COURT OF ORISSA AT CUTTACK
CRA No.175 of 1999
(In the matter of an application under Section 374 of the Criminal
Procedure Code, 1973)
Pradipta Kishore Sarangi ....... Appellant
-Versus-
State of Orissa ....... Respondent
For the Appellant : Ms. Bini Mishra,
Advocate
For the Respondent : Mr. M.S. Rizvi,
Additional Standing Counsel for
Vigilance Department
CORAM:
THE HONOURABLE SHRI JUSTICE SIBO SANKAR MISHRA Date of Hearing: 24.03.2026 : Date of Judgment: 16.04.2026
S.S. Mishra, J. The sole appellant has filed the present Criminal
Appeal assailing the judgment of conviction and order of sentence
dated 21.06.1999 passed by the learned Addl. Special Judge
(Vigilance), Bhubaneswar in T.R. No. 55/4 of 1992/89, whereby the
learned Trial Court convicted the appellant for the offences
punishable under Section 5(1)(d) of the Prevention of Corruption Act
and Section 161 of the Indian Penal Code, and sentenced him to undergo rigorous imprisonment for one year and to pay a fine of Rs.
500/-, in default, to undergo further R.I. for 15 days for the offence
under Section 5(1)(d) of the Prevention of Corruption Act. The
appellant was also sentenced to undergo rigorous imprisonment for
one year and to pay a fine of Rs. 500/-, in default, to undergo R.I. for
15 days for the offence under Section 161 of the Indian Penal Code,
with a direction that both the sentences shall run concurrently.
2. Heard Ms. Bini Mishra, learned Counsel appearing for the
appellant and Mr. M.S. Rizvi, the learned Additional Standing
Counsel appearing for the Respondent-State (Vigilance Department).
3. The informant (P.W.2) was running a tailoring shop at G.C.I.
Market, Bajrakabati Road, Cuttack, and had obtained an electricity
connection for the said shop after depositing a security amount of Rs.
500/-, pursuant to which the connection was effected on 11.09.1985.
Subsequently, due to certain difficulties in continuing his business,
the informant, on 12.10.1985, submitted an application to the
Executive Engineer, O.S.E.B., Ranihat, Cuttack (Ext. 10), requesting
disconnection of the electric line and refund of the security deposit.
Acting upon the said application, the Executive Engineer passed
necessary orders, and a final bill amounting to Rs. 71.92 was
prepared, with a direction to refund the balance security amount of
Rs. 428.08 to the informant. As the relevant file was in the custody of
the accused, the informant approached him on several occasions for
the refund. Ultimately, on 06.05.1986, when the informant again
approached the accused, the latter demanded a sum of Rs. 50/- as
illegal gratification for facilitating the refund of the balance security
amount. Upon the informant expressing his inability to pay the said
amount, he, on the same day, lodged a written report (Ext. 11) before
the Superintendent of Police, Vigilance, Central Division, Cuttack.
Pursuant thereto, Vigilance P.S. Case No. 26/1986 was registered
under Section 5(2) read with Section 5(1)(d) of the Prevention of
Corruption Act and Section 161 of the Indian Penal Code by the
Officer-in-Charge, Vigilance Police Station, Cuttack. After
completion of investigation, charge-sheet was submitted against the
accused.
4. In order to substantiate its case, the prosecution examined as
many as eleven witnesses. Out of them, P.W.1 was the Executive
Magistrate who accompanied the raiding party; P.W.2 was the
informant; P.W.3 was the Scientific Officer; P.W.4 was the clerk in
the Ranihat Branch from whom the tainted amount of Rs. 50/- was
recovered; P.W.5 was the then Head Clerk in the office of the
Collectorate, Cuttack, who accompanied the raiding party as an
overhearing witness; P.W.6 was the Inspector of Vigilance (Cell),
Cuttack, who was also a member of the raiding party; P.W.7 was the
Sub-Inspector of Police, Vigilance, who prepared the sodium
carbonate solution and treated the tainted currency notes of Rs. 50/-
with phenolphthalein powder; and P.W.8 was the Building Inspector
in the office of the D.I.G. of Police, Central Range, who prepared the
spot map. P.W.9 was the Inspector of Vigilance (Cell), Cuttack;
P.W.10 was the Financial Advisor-cum-Chief Accounts Officer of the
State Electricity Board, Bhubaneswar, who accorded sanction for
prosecution of the accused; and P.W.11 was the Inspector of
Vigilance Directorate (Cell), Cuttack, who took over the investigation
from P.W.9 and subsequently handed it over to one U.C. Pattnaik,
who, upon completion of the investigation, submitted the charge-
sheet.
5. The learned trial Court, by meticulous analysis of the evidence
brought on record by the prosecution, came to the conclusion that the
entire charge brought against the appellant by the prosecution stood
proved beyond all reasonable doubt. Accordingly, the appellant was
convicted for those charges and has been sentenced on each count.
The appellant is aggrieved by the said judgment of conviction and
order of sentence and has filed the present appeal.
6. In the present case, P.W.2 is the informant/decoy. He has
complained that he had applied for electricity connection for his
tailoring shop and deposited the security amount. However, he made
application to the Executive Engineer, O.S.E.B., Ranihat, Cuttack to
refund the security deposit by moving an application Ext.10.
Although the Executive Engineer passed an order for refund of the
money to him, but the accused-appellant, who was an Accountant,
made him to run from pillar to post for refunding him the amount.
The appellant demanded Rs.50/- to which he expressed his inability to
pay the same at the beginning but promised to pay later once the
refund is made. Since he was harassed to the hilt he had to give a
complaint to the Superintendent of Police, Vigilance, which is marked
as Ext.11. In the Office of the Superintendent of Police, he was
introduced with the Officers present there to whom he narrated the
incident in detail regarding the demand of bribe. The raid team was
conducted while preparing for the raid. He produced fifty rupee
currency note which was treated with the phenolphthalein powder.
Likewise, the pre-raiding preparation was made in the office of the
Superintendent of Police. The raiding party along with the witness
reached in the office of the accused-appellant at 10.30 A.M. P.W.5
accompanied with them. He gave fifty rupee to one Sarangi babu of
the office. But the witness refused to identify who was Sarangi babu.
Therefore, P.W.2 was declared hostile by the prosecution and he was
put to cross-examination. In the cross-examination, he identified one
Pradeep Kumar Sarangi, who was working as Accountant in the
office of the O.S.E.B.
7. P.W.1 was the Executive Magistrate, who in his evidence has
deposed that the Collector has requisitioned his services by the
Vigilance Department in connection with the trap case. At 8.45 A.M.
on 06.05.1986, he proceeded to the Vigilance Office, Cuttack and got
introduced with the other officers present there along with P.W.2, the
decoy. In his presence, P.W.2 narrated the demand and the
harassment meted out to him by the appellant. P.W.2 and has also
categorically stated before him regarding the demand of illegal
gratification of rupees fifty from him. He further deposed that the
decoy, P.W.2 produced fifty rupee note, which was smeared with
phenolphthalein powder. The pre-raid preparation report was
prepared, which was exhibited as Ext.1 where he signed and this is
marked as Ext.1/1. He further deposed that the decoy and the other
overhearing witnesses arrived at the office of the accused-appellant
and all of them followed the decoy. The accused was sitting in his
office at the first floor. The decoy, P.W.2 went straight to him and
gave the tainted currency note to the accused-appellant. The
overhearing witness came outside and gave indication as per the
discussion by rubbing his head. In the meanwhile the accused-
appellant went to another room taking a file with him and handed
over that file to one lady assistant and got down to the ground floor.
He further deposed that the appellant went to the cashier-P.W.4 and
exchanged the tainted currency notes by taking five ten rupees
currency notes from him. While accused was getting up in the stair
case to go to his office cabin, he was detained by the raiding party. At
that time, this witness was also present. He further deposed that the
DSP, Vigilance and he himself challenged the accused-appellant after
disclosing their identity to which the accused-appellant denied to have
received the money. The tainted fifty rupees note recovered from
P.W.4. The tainted currency note was marked as M.O.I. The appellant
got five numbers of ten rupees currency notes from the cashier in
exchange of M.O.I and those ten rupees notes were also recovered
and marked as M.Os.II. The hand wash of the cashier-P.W.4 as well
as the appellant was taken in the sodium carbonate solution, which
turned pink.
P.W.3 was the Scientific Officer, who has deposed in his
evidence that the materials containing five numbers of sealed glass
bottles marked as A, B, C, D and E respectively containing pink
coloured liquid in each bottles were tested and the result was
phenolphthalein could be detected in the liquid in each of the bottles
marked as A, B, C, D and E. Accordingly, he submitted his report
which is marked as Ext.12.
P.W.4 was the Accountant to whom the tainted fifty rupees
currency was given by the appellant as M.O.I and five ten rupees
currency was taken to M.O.II. He in his deposition has admitted the
prosecution version to a large extent though with minor deviation.
This witness was declared hostile by the Prosecution as he didn't
support to the fullest.
P.W.5 was the Senior Clerk, who had accompanied the raiding
party. He has also deposed in his evidence that in his presence, P.W.2,
the decoy has narrated about the harassment meted out to him and has
also stated that the appellant had demanded bribe of Rs.50/-. He has
stated in his evidence that the appellant Mr. Sarangi was employed as
an assistant in the office of O.S.E.B. There is no variation in the
narration made by P.W.5 regarding the raiding as has been narrated
by P.W.1. P.W.6 was also a member of the raiding party. He has
deposed in his evidence that the appellant-Pradeep Sarangi was
working as Accountant in the Electricity Distribution Division of
Ranihat, Cuttack. He further deposed that the entire pre-raid
preparation was made in his presence and in presence of P.Ws.1, 5
and the I.O. of the present case. He deposed that P.W.2, the decoy has
narrated the entire case before them and also disclosed that Mr.
Sarangi, the appellant has demanded illegal gratification of Rs.50/-
for release of the security amount of Rs.500/- as directed by the
Executive Engineer. The said witness has fully supported the
prosecution by narrating the trap and acceptance of bribe money by
the appellant. P.W.9, the I.O. in his deposition has stated as under:
"At 10.25 A.M. on the same day on getting the signal from Kulamani Mohanty, myself and D.S.P. Uma Charan Mohanty, Pitabas Beura, B.B. Mohapatra, I.E. all the members of the raiding proceeded to the spot and we found the accused on the corridor near the stair case where he was detained by us. The informant and the over hearing witness disclosed before us that while the accused was in his seat two minutes back he made demand of Rs.50/- which was paid by the informant and was accepted by the accused and the
accused kept the currency note in the left side pocket of his full pant. M.O.III is the full pant which the accused was wearing then. Before we caught hold of the accused he on receipt of Rs.50/- immediately handed over the file of the informant to a lady Asst. and went to the Account Section and changed the tainted amount of Rs.50/- from the cash section and came back to the corridor. After catching hold the accused while I disclosed my identity also disclosed the identity of the other persons belonging to the raiding party, to the accused. When I challenged the accused whatever received Rs.50/- as gratification from the informant he became restless. There from he was taken to his own seat and the right hand was washed by the sodium carbonate solution and the solution turned into pink in colour."
(Not clear)
8. Ms. Bini Mishra, learned counsel for the appellant besides
pointing out the discrepancies and contradictions in the evidence of
the witnesses primarily relied upon the evidence of P.W.2 and
submitted that the decoy himself has not supported the prosecution
case. The decoy in the beginning of his evidence has stated that he
does not know the accused at all. Further, the said witness has
deposed that he gave the rupees to the Sarangi babu, however, he
further stated that the accused is not the same Sarangi babu. At that
stage, he was declared hostile. Therefore, if the evidence of P.W.2 is
appreciated in right prospective, the conviction cannot stand the
scrutiny of law. She further submitted that the learned trial Court has
failed to appreciate the defence version. In the statement recorded
under Section 313 of the Cr. P.C., the appellant has taken a specific
defence regarding the false implication. While answering the question
no.33, the appellant has stated as under:
"Question - What have you got to say anything more about this case?
Answer - There were two witnesses at that time in the Electricity Department at Ranihat and I belong to one union. Due to rivalry with the other union I have been falsely implicated in this case."
The defence plea taken by the appellant was meticulously dealt
with by the learned trial Court in paragraph-7 of the impugned
judgment, which reads thus:
"7. It is the plea of the defence that out of union rivalry this false case has been foisted against the accused. Admittedly P.W.4 who is the co-worker of the accused in the Ranihat Branch admitted in his cross-examination that there were three unions of the employees of O.S.E.B. Ranihat Division, when he was a member of one of those three unions and accused was also a member of another union. Admittedly P.W.4 have gone hostile to the prosecution, but during course of cross- examination by the defence he has categorically admitted in saying "it is not a fact that for union rivalry such a false case has been started." Similarly coming to the evidence of P.W.2 the informant, he in order to help the accused, have gone hostile to the prosecution. He during course of cross-examination by the defence have categorically admitted in saying that "it is not a fact that I have filed this case falsely at the instance of rival union of the accused." Therefore in view of the admission of two hostile witnesses it can be safely said that the first category of defence plea falls to the ground."
9. I find no reason to disagree with the findings recorded above,
as the findings so recorded by the learned trial Court is culmination of
true appreciation of the evidence. The other plea of Ms. Mishra,
learned counsel regarding the evidence of P.W.2 has also been dealt
with by the learned trial Court in detail in paragraphs-10 and 11 of the
impugned judgment to which I have no hesitation to accept, as the
same also is outcome of true appreciation of evidence.
10. Mr. Rizvi, learned Additional Standing Counsel for the
Vigilance Department, on the other hand, has submitted that the
prosecution could successfully prove its case beyond all reasonable
doubt regarding the demand of gratification being made by the
appellant. P.W.2 in presence of all the witnesses at the time of pre-
raid preparation has narrated the harassment mated out to him and the
illegal gratification demanded by the appellant. Therefore, there is no
doubt left in the mind of the learned trial Court while appreciating the
evidence that, there was a pre-demand made by the appellant to P.W.2
for disbursing the security amount of Rs.500/-. The evidence of
demand is further fortified from the evidence of P.Ws.1, 5, 6 and 9.
Mr. Rizvi, further submitted that the evidence regarding acceptance of
the tainted fifty ruppes note by the appellant is overwhelming on
record. Since the appellant has admittedly accepted the tainted
amount unless otherwise explained by him, the presumption under
section 20 would operate against him. He further submitted that even
if for the sake of argument, it is stated that the evidence on record
regarding 'demand' is lacking, even then once an accused accepts the
bribe, the burden shifts on him to explain the circumstances to prove
his innocence as contemplated under Section 20 of the Prevention of
Corruption Act. Mr. Rizvi, has relied upon the judgment of the
Hon'ble Supreme Court reported in A.I.R. 1992 SC 1201, in the case
of B. Hanumanta Rao vs. State of Andhra Pradesh. In the present
case, the learned trial Court, while dealing with the evidence, arrived
at a conclusion that the accused-appellant has accepted the tainted
amount as an illegal gratification. However, the appellant could not
discharge his obligation/burden to explain the circumstances by which
he has accepted the tainted amount. Therefore, the presumption under
Section 20 directly operates in the present case. In paragraph-16 of
the impugned judgment, the learned trial Court has recorded the
reasonings for which the evidence found to be satisfactory regarding
'acceptance". Paragraph-16 reads thus:
"16. Even conceding for the sake of argument it is accepted that the accused had no control over the file under Ext.16, nor had any intention to deal with the file, the law is well settled that the court is not bound to examine whether the accused had capacity to help the decoy (P.W.2) to get back his security deposit, which finds support from the decisions reported in 1969 Criminal Law Journals page-1 equal to A.I.R. 1968 Supreme Court 1419 (Shiv Raj Singh... vrs. Delhi Administration) where-in it has been held as follows:
"When a public servant is charged u/s. 161 of penal code and it is alleged that the illegal gratification was taken by him for doing or procuring an official act, it is not necessary for the court to consider whether or not the accused is a public servant was capable of doing or intended to do such an act ........"
Similarly in the decision reported in 1976 Criminal Law Journals 1180 equal to A.I.R. 1976 Supreme Court 1497 (Chaturdas Bhagawandas Patel.... Vrs. The State of Gujarat) where-in their lordship held as follows:-
"The section does not require that the public servant means, in fact, be in a position to do the official act, favour, or service at the time of demand or receipt of gratification. To constitute an offence under this section it is enough if the public servant who accepted the gratification takes it by inducing a belief or by holding to be that he would render assistance to the giver 'with any other public servant' and the giver gives the gratification under that belief."
Therefore, from the materials available in record and in view of the principles as laid down by the apex Court, I came to the conclusion that the tainted amount (M.O.I) was accepted by the accused as an illegal remuneration."
11. For the reasons as stated above, this court is fully in agreement
with the impugned judgment of conviction and order of sentence
dated 21.06.1999 passed by the learned Additional Special Judge,
(Vigilance), Bhubaneswar in T.R. No.55/4 of 1992/89. Hence, the
Criminal Appeal vis-à-vis the impugned judgment of conviction
recorded by the learned trial Court against the appellant for the
offence under Section 5(1)(d) of the P.C. Act stands affirmed.
12. At this stage, Ms. Mishra, learned Counsel, submitted that the
incident dates back to the year 1985. At that time, the appellant was
aged about 45 years and, as such, he is now more than 70 years old.
Placing reliance on the judgment of this Court in Abdul Hamid v.
State of Orissa1, she contended that in a similar case involving an
aged offender under the Prevention of Corruption Act, this Court had
extended the benefit of the proviso to Section 5(2) of the un-amended
Prevention of Corruption Act, 1988. The said proviso empowers the
sentencing Court to reduce the sentence below the prescribed
minimum of one year upon recording special reasons. In the said
decision, it was held thus:
"15. Regard being had to the fact that the appellant is more than 80 years of age, I am inclined to accept the submission made by Ms. Dei, learned Amicus Curiae. The proviso to Section 5(2) of the un-amended Prevention of Corruption Act, 1988 empowers the sentencing Court to reduce the sentence below the minimum sentence of one year by recording sufficient reasons. The provision reads as under:-
"5. Criminal misconduct in discharge of official duty- (1) A public servant is said to commit the offence of criminal misconduct:-
(a) XXX XXX XXX
(b) XXX XXX XXX
(c) XXX XXX XXX
(d) XXX XXX XXX
(e) XXX XXX XXX
(2) Any public servant, who commits criminal misconduct shall be punishable with imprisonment for a term which shall not be less than one year but which may extend to seven years and shall also be liable to fine:
Provided that the court may, for any special reasons recorded in writing impose a sentence of imprisonment of less than one year."
16. Accordingly, while confirming the conviction recorded against appellant, the sentence awarded by the learned trial Court for the reasons stated above is liable to be varied.
Sentence order passed by the trial Court is accordingly modified and the appellant is sentenced to undergo R.I. of one week with a fine of Rs.5,000/-, in default of making the payment, the appellant shall undergo further R.I. for two days."
13. Therefore, considering the submission advanced by the learned
Counsel and having regard to the fact that the occurrence relates back
to the year 1985 and the appellant, who was aged about 45 years at
the time of the incident, has now more than 70 years of age, this Court
finds force in the plea for reduction of sentence. This Court also takes
note of the ratio laid down in Abdul Hamid (supra) wherein, in
similar circumstances involving an aged convict under the Prevention
of Corruption Act, the benefit of the proviso to Section 5(2) of the un-
amended Act was extended by reducing the sentence below the
statutory minimum upon recording special reasons.
Thus, while maintaining the conviction recorded against the
appellant, the sentence imposed by the learned trial Court is modified
in exercise of the power under the proviso to Section 5(2) of the un-
amended Prevention of Corruption Act, 1988. In view of the
advanced age of the appellant and the long lapse of time since the
occurrence, this Court deems it just and proper to sentence the
appellant to undergo rigorous imprisonment for a period of one week
and to pay a fine of Rs.10,000/-(Rupees ten thousand). In default of
payment of fine, the appellant shall undergo further rigorous
imprisonment for a period of three days.
14. Accordingly, the Criminal Appeal is partly allowed.
(S.S. Mishra) Judge The High Court of Orissa, Cuttack.
Dated the 16th Day of April 2026/ Subhasis Mohanty
Designation: Personal Assistant
Location: High Court of Orissa, Cuttack.
Date: 16-Apr-2026 20:53:23
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!