Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sultan Ahmad vs The State Of Bihar Through The ...
2025 Latest Caselaw 3183 Patna

Citation : 2025 Latest Caselaw 3183 Patna
Judgement Date : 15 April, 2025

Patna High Court

Sultan Ahmad vs The State Of Bihar Through The ... on 15 April, 2025

Author: Rajiv Roy
Bench: Rajiv Roy
    IN THE HIGH COURT OF JUDICATURE AT PATNA
                CRIMINAL APPEAL (SJ) No.5364 of 2023
     Arising Out of PS. Case No.-37 Year-2011 Thana- VIGILANCE District- Patna
======================================================
SULTAN AHMAD SON OF LATE MD. AKHTAR RESIDENT OF NEW
AZIMABAD COLONY, P.S. - SULTANGANJ, DISTRICT - PATNA, THEN
CIRCLE OFFICER, BELAGANJ BLOCK, DISTRICT - GAYA

                                            ... ... Appellant/s
                         Versus
THE STATE OF BIHAR THROUGH THE VIGILANCE, PATNA BIHAR

                                             ... ... Respondent/s
======================================================
                          with
           CRIMINAL APPEAL (SJ) No. 5460 of 2023
     Arising Out of PS. Case No.-37 Year-2011 Thana- VIGILANCE District- Patna
======================================================
Poonam Devi @ Poonam Sinha W/o Umesh Prasad Gupta R/o mohalla-Seva
Nagar Colony,Q.No.34, P.S-Civil Line, District-Gaya.

                                                                 ... ... Appellant/s
                                   Versus
The Vigilance Investigation Bureau, Bihar,Patna Bihar Patna

                                          ... ... Respondent/s
======================================================
Appearance :
(In CRIMINAL APPEAL (SJ) No. 5364 of 2023)
For the Appellant/s :      Mr.Ali Muqtabir Ahmad, Advocate
                           Mr.Shailesh Kumar, Advocate
For the Vigilance   :      Mr.Anil Singh, Advocate
(In CRIMINAL APPEAL (SJ) No. 5460 of 2023)
For the Appellant/s :      Mr.Shailesh Kumar, Advocate
                           Mr. Shyam Kishore, Advocate
For the Vigilance   :      Mr.Anil Singh, Advocate
======================================================
CORAM: HONOURABLE MR. JUSTICE RAJIV ROY
ORAL JUDGMENT
Date : 15-04-2025

              Heard Mr. Ali Muqtadir Ahmad duly assisted by

 Mr. Shyam Kishore and Mr. Shailesh Kumar for the appellants
 Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025
                                            2/54




         as also Mr. Anil Singh representing the Vigilance Investigation

         Bureau, Bihar, Patna (henceforth for short 'the Bureau') in

         both the case.

                2. The present appeals have been filed against:

                                    the judgment of the conviction and order

                                  of sentence dated 24.11.2023 and order of

                                  sentence dated 24.11.2023 passed by the

                                  Special Judge, Vigilance, Patna in Special

                                  Case No. 34 of 2011 (arising out of

                                  Vigilance P.S. Case No. 37 of 2011) by

                                  which the appellant, Sultan Ahmad has

                                  been convicted R.I. for 6 (six) months

                                  imprisonment and pay a fine of Rs. 5,000/-

                                  for the offence under Section 7 of

                                  Prevention of Corruption Act and further

                                  R.I. for one year and a fine of Rs. 5000/-

                                  under Section          13(2)   r/w 13(1) (d) of

                                  Prevention of Corruption Act, 1988 and

                                  and in default of payment of fine, he will

                                  undergo imprisonment of for one month.

                                  The appellant Punam Devi has              been

                                  sentenced to undergo R.I. for one year and
 Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025
                                            3/54




                                  pay a fine of Rs. 5,000/-for the offence

                                  under      Section      12   of    Prevention   of

                                  Corruption Act, 1988 and in default of

                                  payment        of    fine,   she   will   undergo

                                  imprisonment of one year.

                       3. Earlier, the appeals stand admitted on 20.12.2023

         and 03.01.2024 and the Trial Court Records were called for

         which has/have been received.

                       4. As per the prosecution story, a complaint was

         received in 'the Bureau', Bihar, Patna on 21.06.2011. The

         complainant was one Priya Sharma, a resident of Silonja,

         Gaya and according to it, for getting part possession of 12.5

         decimal of land bearing Cadestral Survey Khata no./recent

         Survey Khata no. 797, Cadestral Khesra no./recent Khesara

         no. 2411, (area 12.5 decimals) of land in village Silonja,,

         Thana No. 415, P.S.- Belaganj, District- Gaya allotted in

         favour of her husband by the government who was serving in

         the Indian Army but part of it was illegally occupied by the co-

         sharers, she visited the Belaganj Block Office and as per the

         allegation, she met with the Circle Officer, Belaganj, Sultan

         Ahmad as also the Head Clerk namely Poonam Devi @

         Punam Sinha for getting the possession back. They demanded
 Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025
                                            4/54




         the money and assured that the work will be executed by the

         Circle Officer.

                       5.     She, thereafter, met the appellant, Sultan

         Ahmad         who demanded Rs.10,000/- as bribe. He further

         directed the complainant to meet the Head Clerk, Poonam

         Devi who also demanded the bribe. As she was not interested

         in paying bribe, chose to file complaint.

                       6. Once the complaint was filed with 'the Bureau',

         Dinesh Tiwary, ASI, Vigilance was directed to verify the

         allegation. On 22.06.2011, he along with the complainant went

         to Belaganj Block Office where the appellant once again

         demanded the bribe, Rs. 8000/- for himself and Rs.2000/- for

         the Head Clerk, Poonam Devi. Later, on his instruction, they

         met Poonam Devi who also made the same demand and

         assured that the work will be done. She further asked the

         complainant to visit the next day (23.06.2011) near Railway

         Hospital, Gaya where the Circle Officer resides so that they

         can go to his residence and make the payment.

                       7. Once the verification was completed, the case

         was registered, a Trap Team was constituted on the direction

         of the Deputy Inspector General, Vigilance under the DSP,

         Vigilance namely Nand Ji Singh. A pre-trap meeting was held
 Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025
                                            5/54




         on 23.06.2011 where the entire process was demonstrated

         including the use of powder and sodium carbonate. Later, they

         proceeded for the location.

                       8. Once at Gaya and near the residence of Sultan

         Ahmad, they waited for long for Poonam Devi (Head Clerk)

         to come at the place but as she failed to arrive, they chose to

         visit the Circle Officer's house. The complainant went inside

         the house and the moment the appellant, Sultan Ahmad

         accepted the bribe, signal was given whereafter, he was

         surrounded, the bribe money was taken from him. The

         chemical process conducted and the solution turned pink.

         Thereafter, on the basis of written complaint, Vigilance Case

         No. 37 of 2011 was lodged on 24.06.2011 under sections 7 and

         13(1)(d) read with 13(2) of the Prevention of Corruption

         Act, 1988 (henceforth for short 'the Act'). Later, sections 8 to

         10 and 12 of 'the Act' were incorporated in the FIR.

                       9.       The charge-sheet was submitted vide

         chargesheet No.59 dated 17.08.2011. Cognizance was taken

         in the matter on 18.08.2011 and the charges were framed on

         22.07.2017.

                       10

. Though the Police in the charge-sheet had

named the witnesses Sanjay Chaturvedi and Sanjay Kumar Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

Singh, the two Constables who were part of the Trap Team and

caught hold of the appellant, Sultan Ahmad when he allegedly

took bribe, they were not examined in course of the trial. Same

is the case of Ayush Kumar and Randhir Sharma who

according to the prosecution story were the independent

witnesses belonging to the village of the informant (Silonja)

but they too were not examined.

11. The witnesses who were examined during the

trial are as follows:

01 Dinesh Tiwary Retired S.I. of'the Bureau'.

02. Nand Jee Singh Retired Dy. S.P. 'the Bureau'

03. Ms. Priya Sharma Complainant

04. Sudesh Yadav Constable and Member of Trap Team

05. Ashok Vardhan, I.A.S. and Sanctioning Authority of Principal Secretary, Revenue appellant Sultan Ahmad and Land Reforms Department,

Bihar.

06. Zorawar Pd. Singh Member of the Trap Team

07. Anup Kumar FSL Expert

08. Vandana Preyesi, I.A.S. and Sanctioning Authority of Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

District Magistrate, Gaya appellant Poonam Devi

09. Amritendu Shekhar Thakur Investigating Officer

10. Praduman Singh 2nd Investigating Officer

11. Jay Prakash Pathak Constable and Member of the Trap Team.

12. The Exhibits put forward by the prosecution

is/are as follows:

S. No. Description of documents Exhibit Numbers

1. Endorsement and signature Sri Exhibit-1 Sudhir Kumar, S.H.O of Vigilance P.S registration of F.I.R.

2. Verification Report Exhibit-2

3. Recommendation Sri Sudhir Exhibit-2/a Kumar, S.H.O. Vigilance P.S on verification report for constitution of trap team.

4. Order of Sri P.K. Thakur, A.D.G Exhibit-2/b Vigilance on verification report for constitution of trap team.

5. Pre Trap Memorandum Exhibit-3

6. Post Trap Memorandum Exhibit-4

7. Trap Team Proceeding Report Exhibit-5

8. Recommendation Sri Sudhir Exhibit-5/a Kumar, S.H.O. Vigilance P.S on trap team proceeding report for registration of F.I.R.

9. Order of Sri P.K. Thakur, A.D.G Exhibit-5/b Vigilance on trap team proceeding report for registration of FI.R. Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

10. Formal F.I.R. Exhibit-6

11. Complaint Petition Exhibit-7

12. Signature of complainant on Exhibit-8 formal F.I.R.

13. Sanction order Exhibit-9

14. F.S.L. Report Exhibit-10

15. Sanction Order Exhibit-11

16. Signature of Sri Sudhir Kumar on Exhibit-5/c Trap Proceeding Team Proceeding Report.

17. Charge Sheet Exhibit-12

18. Charge Sheet Exhibit-13 S. No Description of the materials Number of material exhibits

1. 9 G.C Notes of Rs.1000/-and 2 Exhibit-1 to1/10 G.C Notes of Rs.500/-

denominations.

13. The list of document provided by the Defence

is/are as follows:

S. NO Description of the documents Exhibit Numbers

1. C.C of the written Statement in A T.S. 170/2011 ( seven Sheets)

2. Order passed in CWJC no. B 13624/2018 by the Honorable High Court

3. The attested copy of judgment C passed in T.S 58/11(170/11)

4. The attested copy of the D deposition of Kunal Goswami

5. Memo no 242, dated, E 25/06/2012 issued by C.O, Belaganj Gaya Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

6. Certificate issued by Mukhiya, F Gram Panchayat Lodipur.

7. Web copy of Map of Gaya Town G

8. Report of Gaya Municipal H Corporation

9. Photo copy of Gaya Town Map I

14. P.W.-1, is Dinesh Tiwary, an ASI posted with

'the Bureau' at Patna. According to this P.W., he was

assigned the duty on 21.06.2011 by the Station Head Officer,

Sudhir Kumar to get the complaint verified. On 22.06.2011, he

went to Belaganj from Patna and contacted the complainant.

Later, along with her, he went to the Circle Office at 12:30

P.M. where the appellant, Sultan Ahmad serving as Circle

Officer, Belaganj demanded the bribe of Rs. 10,000/- (Rs.

8000/- for himself and Rs.2000/- for Poonam Devi, another

appellant and the (Head Clerk). They later went to meet

Poonam Devi, who also made the same demand and directed

them to come on 23.06.2011 in the evening near the residence

of the Circle Officer with further assurance that she will also

accompany them.

15. Accordingly, he submitted his report which led

to constitution of Trap Team and after completion of

formalities, they went to Gaya and reached near Millat Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

Hospital. Though Poonam Devi failed to appear, they later,

moved to the Circle Officer's residence. The complainant

handed over the money, the bribe was accepted by him

whereafter he was caught and his fingers were put in the

solution which turned pink. Thereafter, in the presence of the

independent witnesses, the formalities were completed and he

was arrested.

16. During the cross examination, the P.W.-1 failed

to identify the appellant, Sultan Ahmad. He further informed

that the complainant, Priya Sharma had submitted an

application before the Circle Officer, Belaganj for getting the

possession of the land which was allotted by the Government

to her husband. The P.W.-1 further stated that he had taken a

private vehicle to move to Belaganj but later made the

statement that he had taken the bus to Belaganj from Mithapur

Bus Stand. He further denied the fact that the complainant had

brought the independent witnesses from her own village in

whose presence, the trap process was completed.

17. P.W.-2 is the Deputy S.P., Nand ji Singh

posted with 'the Bureau' Patna. He was heading the Trap

Team and after getting an order on 23.06.2011 and once the

complaint was verified through P.W.-1, Dinesh Tiwary, they Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

went to the place and once got the signal caught hold of the

accused-appellant, Sultan Ahmad from whom the money was

recovered.

18. This P.W. stated that Poonam Devi did not come

to the place as had assured, whereafter they went to the

appellant Sultan Ahmad's residence, who accepted bribe and

was caught hold of by the Trap Team. The crowd gathered

from which two independent witnesses were requested who

signed the memo.

19. In the cross-examination, he acknowledged that

no paper relating to settlement was handed over by the

complainant though it was informed that the area of 12.5

decimal has been settled. He also did not know which of the

complainant's agnate has taken possession of the land. So far

as the dispute about Millat Hospital and Railway Hospital is

concerned, he clarified that it is one and the same hospital

known as Millat Hospital/Railway Hospital which is/was

across the residence of the Circle Officer. The settlement paper

by the government never came to light and it was only orally

informed by the complainant that it was settled in favour of her

husband.

20. P.W.-2 also accepted during the cross Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

examination that both the independent witnesses belonged to

the village of the complainant. He denied the question put

forward by the defence that the appellant was called at Millat

Hospital and trapped whereafter, false documents were created

to implicate him.

21. P.W.-3 is the complainant, Priya Kumari @

Priya Sharma @ Priya Kumari Sharma. According to her,

12.5 decimal of land was allotted to her husband by the

government who is/was serving in Indian Army but some part

of it was in the illegal possession of her husband's agnate (the

grandfather-in-law) and for getting possession of the said land,

she went to the Circle Office, Belaganj who demanded bribe of

Rs.10,000/- as narrated above.

22. Thereafter, she submitted a complaint with 'the

Bureau'. Later, verification took place when the demand was

again made and the Circle Officer, Belaganj directed her to

meet the Head Clerk who assured that on the next day, she will

be accompanying them to the Circle Officer's residence. Later,

as Poonam Devi failed to present herself whereafter, they

went to the Circle Officer's residence . The demand was made,

payment made. She, thereafter, signaled which led to the Trap

Team arriving and the accused was caught red handed. The Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

post trap process was completed thereafter.

23. During the cross-examination, she stated that an

application was submitted for getting possession of the land

before the Circle Officer. She further denied the fact that any

Title Suit was pending when she made the application. Upon

query, the P.W.-3 again denied of signing any Vakalatnama or

being part of the any written statement submitted in Title Suit

No. 170 of 2011. According to the P.W.-3, while she was

taking care of the Circle Office matter, her husband was

looking after the civil suit case. The lady denied that both the

independent witnesses, Ayush Kumar and Randhir Sharma

belonged to her own village Silonja.

24. P.W.-4 Dr. Sudesh Yadav, Member of the

Trap Team narrated the same story as stated by other P.Ws.

According to this witness, Sanjay Chaturvedi and Sanjay

Kumar Singh, the two Constables with the Trap Team caught

hold of the two hands of the appellant, Sultan Ahmad. During

the cross examination, the P.W.-4 accepted that both the

independent witnesses were not locals and she had no

knowledge about the verification having been done earlier.

25. P.W.-5 is Ashok Vardhan, the Principal

Secretary, Revenue and Land Reforms Department, Bihar, Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

Patna and a formal witness who signed the sanction order to

go ahead with the trial of the appellant, Sultan Ahmad. He

verified the documents/signature put in by him by which the

sanction order was given.

26. P.W.-6 is Zorawar Pd. Singh, Sub-Inspector

of Police and the member of the Trap Team. He also narrated

the same story and during the cross-examination, has accepted

that the locals were not made witnesses to the said trap. The

appellant, Sultan Ahmad was arrested inside his house and

chose to ignore the question whether in the post trap

memorandum, the number of the notes which were

recovered/seized were recorded or not.

27. P.W.-7 is Anup Kumar, the Assistant

Director, Regional Forensic Science Laboratory,

Bhagalpur. He is formal witness who submitted the FSL

report relating to the trap.

28. P.W.-8, Vandana Preyeshi, again is the formal

witness and an IAS Officer. She was posted at the relevant

time as the District Magistrate, Gaya and sanctioned the

prosecution of the Head Clerk, Poonam Devi. She identified

the document/signature.

29. P.W.-9 is the Additional S.P., Economic Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

Offence Unit, Patna who at the relevant time was posted as

the DSP of 'the Bureau', Patna. The story narrated by the

other Police Officials has been repeated by this witness and

during the cross-examination, he accepted that there was a

Title suit pending between the complainant and her husband

on the one side and her grand-father-in-law on the other side

since May, 2011 on the land which the complainant claimed to

have been allotted by the Government. He further stated that

the complainant had forcefully informed him that the land

which has been allotted by the Government is under their

physical possession.

30. P.W.10 is Praduman Singh, the Police

Inspector with 'the Bureau' and part of the Trap Team. He

has also narrated the same story and further during the cross-

examination accepted that he had gone through the plaint of

the Title Suit but no Khata-Khesra details were there.

31. P.W.-11 is Jai Prakash Pathak who at the

relevant time was posted as Inspector with 'the Bureau'. The

Trap Team included him and was also visiting Gaya when the

alleged recovery/seizure of the amount took place. He accepted

that both the independent witnesses were not locals rather from

outside the place of occurrence.

Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

32. The two appellants, Sultan Ahmad and Poonam

Devi on the other hand claimed themselves to be innocent and

alleged that they have been implicated. There was no such

recovery/seizure of the amount and 'the Bureau' connived with

the complainant and created the Trap story. The defence

pleadings are/were that:

(i) T.S. No. 58 of 2011 (170/11) was pending

between the parties in which the claim of

husband of complainant was that they are in

continuous possession. Thus, there was no

question of approaching the appellant for getting

the possession of the land;

(ii) no application was ever submitted or

pending before the appellants;

(iii) the two independent witnesses were not from

the Mohalla where alleged trap took place but

from the village Silonja from where the

complaint belonged to.

(iv) his dismissal from service following the

departmental proceeding was quashed by the

Patna High Court.

Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

33. After hearing the parties and going through the

prosecution story as also the witnesses, the learned Trial Court

came to the conclusion that the prosecution has been able to

prove the demand, acceptance and recovery of the amount by

producing unequivocal evidence. It as such held that the

prosecution has successfully proved the charges against the

accused, Sultan Ahmad for commission of offence under

section 7 and 13(1) r/w 13(2) of 'the Act'. It further held that

Poonam Devi has actively abetted in the commission of

offence and as such the prosecution has been successful in

substantiating and proving the charge under section 12 of

'the Act' against her. Accordingly, the two appellants were

convicted on 24.11.2023 and sentenced as under:

Sr. Appellant's Sentence Fine In Default of Fine No. name

1. Sultan R.I. six Rs.5000/- S.I. for one month.

                Ahmad             months
                                  years under
                                  Section 7 of
                                  the      P.C.
                                  Act,1988.
                                  Further, R.I. Rs. 5000/-
                                  for one year
                                  u/s    13(1)
                                  (d)r/w
                                  13(2) of the
                                  P.C. Act.

Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

Sr. Appellant's Sentence Fine In Default of Fine No. name

1. Punam R.I. for one Rs.5000/- S.I. for one month.

year under Devi Section 12 of the P.C. Act

34. Aggrieved, the present appeals.

35. Learned counsel for the appellant, Sultan

Ahmad submits that the P.W.-3, the complainant, Priya

Kumari @ Priya Sharma @ Priya Kumari Sharma is an

untrustworthy witness. According to the learned counsel, the

complaint of the said P.W.-3 is that an application was

pending before the Circle Office, Belaganj as also the second

appellant, Poonam Devi for part possession of land allotted to

her husband for which she met the two appellants who

demanded bribe.

36. Learned counsel submits that contrary to the

claim neither any petition was pending before the said office

nor she wanted entry of name rather the case is that she wanted

possession of the land which according to her was in

unauthorized possession of her grandfather-in-law. The

submission is that during cross examination in the year 2019,

she recorded her statement that prior to the complaint made Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

before the Vigilance office, no Title Suit was pending. He

submits that this statement is/was contrary to the fact as the

Title Suit No. 170 of 2011 was already there having been filed

on 03.05.2011 itself whereas the complaint was made in the

month of June, 2011.

37. He submits that further statement of P.Ws. was

that she never signed any Vakalatnama or was part of any

written statement in the Title Suit whereas the document on

record shows that the written statement was filed on behalf of

the defendant nos. 3 to 5 in the Title Suit No. 170 of 2011

however her signature on 19.01.2012. Further, despite the two

independent witnesses belonging to her own village Silonja the

statement was that she had no knowledge that they belonged to

her own village.

38. Learned counsel submits that the aforesaid facts

clearly show that the complainant wanted the appellant to help

her in getting the illegal possession of the land occupied by her

grandfather-in-law for which a Title Suit was already pending.

The same was not being in domain of the Circle Officer,

Belaganj, naturally, there was a refusal on his part, infuriated,

the lady conspired and --- the trap story with the help of 'the

Bureau'. It is his further case that actually neither the demand Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

was there nor acceptance but it was forcibly handed over only

to implicate him in the present case. The fact that the two

independent witnesses were not even examined clearly show

the appellant was implicated in the matter.

39. He has taken this Court to the statement made

by P.W.-1 Dinesh Tiwary, an A.S.I. posted with 'the Bureau'

and the person who verified the complaint. He failed to

recognize the appellant during the trial and his case was that

the complainant Priya Sharma had submitted an application

before the Circle Officer,Belaganj. This again is contrary to the

reality as record shows that no such application was pending

before the circle office.

40. Learned counsel submits that this witness is

also an untrustworthy witness inasmuch as while earlier the

statement was that he took a private vehicle to move to

Belaganj but later changed stand and narrated that he went to

the said place on a bus which he took from Mithapur Bus

Stand.

41. Learned counsel appearing on behalf of the

appellant, Poonam Devi also submits that the entire chain of

the complaint theory is not completed inasmuch as despite

their complaint that the Head Clerk also demanded amount and Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

assured to accompany to the Circle Officer's residence, it is

not the case of the prosecution that she actually appeared.

However, based on the said dubious complaint, she was also

made an accused and now stands convicted.

42. Learned counsel submits that two important

witnesses namely Sanjay Chaturvedi and Sanjay Kumar Singh,

the Constables who caught hold of Sultan Ahmad were never

examined making the prosecution story dubious. He as such

submits that the learned Trial Court completely erred in

ignoring all these facts while convicting the two appellants. As

such, the appeal be allowed and the order in question be set

aside.

43. The case of the appellant is that the P.W.-2, the

Dy. Superintendent of Police posted with 'the Bureau' and

who headed the Team, in his cross examination acknowledged

that no paper relating to settlement was handed over by the

complainant though it was informed that the said 12.5 decimal

has been settled in favour of her husband. He further accepted

that both the independent witnesses belonged to the

appellant's village.

44. Learned counsel submits that with regard to the

two important witnesses namely Sanjay Chaturvedi and Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

Sanjay Kumar Singh, the Constables of 'the Bureau' who

according to the prosecution story caught hold of the hands of

the appellant Sultan Ahmad when he allegedly received the

bribe amount were not examined, no reasons whatsoever has

been given as to why the prosecution failed to present them

before the Trial Court.

45. The submission is that the inconsistent

statement of the complainant, the failure on the part of the

verifier (P.W.-1) either to identify the appellant and/or even

record the mode of conveyance on his movement to Belaganj

to verify the complaint clearly shows that the appellant,

Sultan Ahmad as also Poonam Devi were framed. The

submission is that when the chain of demand and receipt is/are

not completed, the Trial Court ought to have exonerated them

of all the charges. It is his submission that in the pre-trap

memo, the number of notes were recorded but a vague

statement was made later that the notes as recorded. He

submits that in that background both the appellants deserve

relief.

46. In support of their respective cases, the learned

counsel for the appellants have jointly taken this Court to an

order of the Hon'ble Apex Court in the case of Madan Lal vs. Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

the State of Rajasthan reported in 2025 Live Law (SC) 310

with special reference to paragraphs 15 and 16 which read as

follows:

15. On an examination of the evidence,

there is considerable doubt raised in our

mind which qualifies as reasonable

doubt, as to whether there was

acceptance of bribe amounts by both the

accused. True, the officers of the trap

team spoke about the handing over of the

money by the complainant to the 1st

accused who handed over half, to the

2nd accused, which amounts were said

to have been put by both the accused in

their trouser pockets. PW 8 who led the

trap team merely spoke of a recovery of

the bribe amounts from the possession of

the accused and the hands and trousers

of the accused having positively reacted

to the test solution. The said deposition

is contrary to the statements made by the

independent witnesses that some notes Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

were found thrown on the floor. None of

the officers spoke of any of the accused

having taken out the notes and thrown it

on the floor.

16. On an examination of the entire

evidence, we are of the opinion that the

prosecution has failed to establish

beyond all reasonable doubt, the demand

of bribe and its acceptance, in a trap

laid by the trap team of the ACB. In that

circumstance there is no question of a

presumption under Section 20 arising in

this case. The conviction and sentence of

the accused as brought out by the Trial

Court and affirmed by the High Court,

hence, is set aside. The bail bonds, if any

executed by the accused, in these cases,

shall stand cancelled.

47. Learned counsels submit that when reasonable

doubt has been created, the P.W.-3, the complainant is an

untrustworthy witness, her entire statement is contrary to the

facts on record, the other witnesses have also sung different Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

tunes, in that background, the appellants are entitled to relief.

48. Mr. Anil Singh, learned counsel representing

'the Vigilance Bureau' on the other hand supports the order

and judgment passed by the learned Trial Court. According to

him, the husband of the appellant was in the military service,

was provided a piece of land by the Government. Her

grandfather-in-law however, had occupied some of the portion

of the allotted land and for getting it back, she had visited the

Circle office.

49. There a demand was made, as she was not ready

to make payment, the complaint. He submits that

subsequently, the complaint was verified through one of the

police officials of 'the Bureau' who went to Belaganj and once

the demand was repeated both by the Circle Officer and the

Head Clerk, the two appellants herein, the complaint was

finally lodged and the Trap Team constituted.

50. They subsequently went to the place (Belaganj,

Gaya), waited for the Head Clerk who was supposed to come,

as she failed to appear, the complainant went on her own to the

Circle Officer's residence, the bribe amount was handed over,

signaled. Thereafter, the Trap Team rushed and caught hold of

the Circle Officer. He submits that a fair trial took place and Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

there was consistencies in the statements put forward by all the

witnesses, whereafter, the Trial Court came to the conclusion

that both the Circle Officer and the Head Clerk were found

guilty and accordingly, convicted.

51. He submits that missing of certain links and/or

non-examination of the independent witnesses and/or the

officials who caught hold of the hands of the accused-

appellant, Sultan Ahmad does not vitiate the entire trap or the

entire prosecution story. He further submits that the Title Suit

finally went in favour of the complainant vide an order dated

20.04.2015. Upon query why the two witnesses who were

officials of 'the Bureau' and caught hold of the accused, Sultan

Ahmad after he accepted bribe were not examined, no answer

is forthcoming. He however, submits that a fair trial took place

which followed their conviction.

52. In support of the case, learned Vigilance

Counsel has relied upon a judgment of Neeraj Dutta vs. State

(Government of N.C.T. of Delhi) decided by the Constitution

Bench reported in 2023 (1) SC 63 with special reference to

paragraphs 68 to 70 which read as follows:

68. What emerges from the aforesaid

discussion is summarised as under:

Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

(a) Proof of demand and acceptance of

illegal gratification by a public servant

as a fact in issue by the prosecution is

a sine qua non in order to establish the

guilt of the accused public servant

under Sections 7 and 13(1)(d)(i) and

(ii) of the Act.

(b) In order to bring home the guilt of

the accused, the prosecution has to

first prove the demand of illegal

gratification and the subsequent

acceptance as a matter of fact. This

fact in issue can be proved either by

direct evidence which can be in the

nature of oral evidence or

documentary evidence.

(c) Further, the fact in issue, namely,

the proof of demand and acceptance of

illegal gratification can also be proved

by circumstantial evidence in the

absence of direct oral and

documentary evidence.

Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

(d) In order to prove the fact in issue,

namely, the demand and acceptance of

illegal gratification by the public

servant, the following aspects have to

be borne in mind:

(i) if there is an offer to pay by the

bribe giver without there being any

demand from the public servant and

the latter simply accepts the offer and

receives the illegal gratification, it is a

case of acceptance as per Section 7 of

the Act. In such a case, there need not

be a prior demand by the public

servant.

(ii) On the other hand, if the public

servant makes a demand and the bribe

giver accepts the demand and tenders

the demanded gratification which in

turn is received by the public servant,

it is a case of obtainment. In the case

of obtainment, the prior demand for

illegal gratification emanates from the Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

public servant. This is an offence

under Section 13(1)(d)(i) and (ii) of

the Act.

(iii) In both cases of (i) and (ii) above,

the offer by the bribe giver and the

demand by the public servant

respectively have to be proved by the

prosecution as a fact in issue. In other

words, mere acceptance or receipt of

an illegal gratification without

anything more would not make it an

offence under Section 7 or Section

13(1)(d), (i) and (ii) respectively of the

Act. Therefore, under Section 7 of the

Act, in order to bring home the

offence, there must be an offer which

emanates from the bribe giver which is

accepted by the public servant which

would make it an offence. Similarly, a

prior demand by the public servant

when accepted by the bribe giver and

inturn there is a payment made which Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

is received by the public servant,

would be an offence of obtainment

under Section 13(1)(d) and (i) and (ii)

of the Act.

(e) The presumption of fact with regard

to the demand and acceptance or

obtainment of an illegal gratification

may be made by a court of law by way

of an inference only when the

foundational facts have been proved by

relevant oral and documentary

evidence and not in the absence

thereof. On the basis of the material on

record, the Court has the discretion to

raise a presumption of fact while

considering whether the fact of

demand has been proved by the

prosecution or not. Of course, a

presumption of fact is subject to

rebuttal by the accused and in the

absence of rebuttal presumption

stands.

Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

(f) In the event the complainant turns

'hostile', or has died or is unavailable

to let in his evidence during trial,

demand of illegal gratification can be

proved by letting in the evidence of any

other witness who can again let in

evidence, either orally or by

documentary evidence or the

prosecution can prove the case by

circumstantial evidence. The trial does

not abate nor does it result in an order

of acquittal of the accused public

servant.

(g) In so far as Section 7 of the Act is

concerned, on the proof of the facts in

issue, Section 20 mandates the court to

raise a presumption that the illegal

gratification was for the purpose of a

motive or reward as mentioned in the

said Section. The said presumption has

to be raised by the court as a legal

presumption or a presumption in law.

Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

Of course, the said presumption is also

subject to rebuttal. Section 20 does not

apply to Section 13(1)(d) (i) and (ii) of

the Act.

(h) We clarify that the presumption in

law under Section 20 of the Act is

distinct from presumption of fact

referred to above in point (e) as the

former is a mandatory presumption

while the latter is discretionary in

nature.

69. In view of the aforesaid discussion

and conclusions, we find that there is

no conflict in the three judge Bench

decisions of this Court in B. Jayaraj

and P. Satyanarayana Murthy with the

three judge Bench decision in M.

Narsinga Rao, with regard to the

nature and quality of proof necessary

to sustain a conviction for offences

under Sections 7 or 13(1)(d) (i) and

(ii) of the Act, when the direct evidence Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

of the complainant or "primary

evidence" of the complainant is

unavailable owing to his death or any

other reason. The position of law when

a complainant or prosecution witness

turns "hostile" is also discussed and

the observations made above would

accordingly apply in light of Section

154 of the Evidence Act. In view of the

aforesaid discussion, we hold that

there is no conflict between the

judgments in the aforesaid three cases.

70. Accordingly, the question referred

for consideration of this Constitution

Bench is answered as under:

In the absence of evidence of the

complainant (direct/primary,

oral/documentary evidence) it is

permissible to draw an inferential

deduction of culpability/guilt of a

public servant under Section 7 and

Section 13(1)(d) read with Section Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

13(2) of the Act based on other

evidence adduced by the prosecution."

53. Learned counsel for 'the Bureau' further relies

on another case of State of Karnataka vs. Chandrasha of the

Hon'ble Supreme Court reported in 2025 (I) PLJR SC- 123

with reference to paragraphs 9.2 as also 12, 14, 16, 19 and 21

to 25 which read as follows:

9.2. According to the respondent, he passed

the bill relating to the complainant and others

on 29.07.2009 and the cheque was prepared

by the Treasury Office on 30.07.2009 and

hence, no work was pending with him as on

the date of trap i.e., on 05.08.2009. However,

the cheque was not issued to the complainant

nor any intimation in this regard, was given to

the school authorities.

12. In the instant case, the respondent was

charged under Sections 7 and 13(1)(d) r/w

Section 13(2) of the Act, for demand and

acceptance of bribe amount of Rs.2,000/- from

the complainant (P.W.1) for passing the bill of

encashment of Earned Leave Surrender for Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

Rs.43,323/- pertaining to the complainant and

three non-teaching staff of his school. Though

the trial Court found him guilty of the

aforesaid offences and sentenced him for the

same, the High Court reversed the said

findings and acquitted the respondent from the

charges framed against him. Thus, this appeal

is against the judgment of acquittal of the

respondent.

14. The law is well settled. In C.M.Girish Babu

v. CBI7 and in B.Jayaraj v. State of A.P.8,

while considering the case under Sections 7,

13(1)(d)(i) and (ii) of the Prevention of

Corruption Act, 1988, it is reiterated that it

has to be proved beyond reasonable doubt that

the accused voluntarily accepted money

knowing it to be bribe; absence of proof of

demand for illegal gratification and mere

A.Subair v. State of Kerala (2009) 6 SCC 587

(2009) 3 SCC 779 : (2009) 2 SCC (Cri) 1

(2014) 13 SCC 55 : (2014) 5 SCC (Cri) 543

possession or recovery of currency notes is not Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

sufficient to constitute such offence; and the

presumption under Section 20 of the Act can

be drawn only after demand for and

acceptance of illegal gratification is proved.

16. Concededly, the respondent herein is a

government servant. As per Section 19 of the

Act, to proceed against any public servant of

Central Government or State Government,

necessary sanction should be obtained for a

Court to take cognizance of an offence

punishable under Sections 7, 10, 11, 13 and 15

of the Act. In this case, the prosecution

obtained necessary sanction (Ex.P25) from

P.W.11, who is the disciplinary authority as

well as the competent authority. The sanction

order (Ex.P25) clearly states that the Director

of Treasury, Bangalore, (P.W.11) after perusal

of the documents forwarded by the Lokayukta

police, such as, complaint, FIR, entrustment

panchanama, seizure panchanama, report

from F.S.L, sketch of the scene of occurrence

along with the relevant documents pertaining Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

to the case including the statements of

witnesses and also the statement of the

respondent, accorded sanction to initiate

prosecution against the respondent. Therefore,

we do not find any procedural irregularity in

grant of sanction. It was also deposed by the

sanctioning authority (P.W.11) that after going

through all these documents which were made

available to him by the Lokayukta Police and

after satisfying himself that there was a prima

facie case to initiate the prosecution against

the respondent and after having arrived at

such satisfaction, he accorded sanction

(Ex.P.25). Thus, it is clear that the prosecution

initiated the proceedings against the

respondent, after obtaining the sanction order

from the competent authority.

19. Thus, from the aforesaid materials, it is

absolutely clear that the evidence of P.W.1 to

P.W.3 read with the evidence of P.W.4 and

P.W.5 along with Investigating Officers

(P.W.10 and P.W.12) who supported the case Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

of the prosecution in entirety about 'demand'

and 'acceptance' of the bribe amount and also

recovery of the same from the possession of

the respondent.

21. It is settled law that the two basic facts

viz., 'demand' and 'acceptance' of

gratification have been proved, the

presumption under Section 20 can be invoked

to the effect that the gratification was

demanded and accepted as a motive or reward

as contemplated under Section 7 of the Act.

However, such presumption is rebuttable.

Even on the basis of the preponderance of

probability, the accused can rebut the same. In

the present case, the prosecution proved its

case beyond reasonable doubt, in respect of

the 'demand' and 'acceptance' of the bribe

amount from the complainant and recovery of

tainted currency notes from the possession of

the respondent. The said operation is preceded

by recording of the demand in the tape

recorder. In such circumstances, the Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

respondent has to rebut the presumption by

disproving the case of the prosecution either

in the cross- examination of the prosecution

side witnesses or by adducing material

evidence that the receipt of Rs.2,000/- was not

a bribe amount, but a legal fee or repayment

of loan. However, he failed to do so and on the

contrary, we find the prosecution to have

proved the case beyond any doubt.

22. Though the respondent in his statement

recorded under Section 313 Cr.P.C as well as

before the Lokayukta Police, stated that there

were loan transactions between himself and

the complainant; 8 to 10 days prior to the date

of incident the complainant borrowed a hand

loan of Rs.2,000/- from the respondent; and

when the respondent pressurized the

complainant to return the loan amount, the

present false case was registered against him,

there was absolutely no evidence either in oral

or documentary adduced to substantiate the

same. It is an admitted fact that the Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

complainant was working in a private aided

school and the respondent was working as

First Division Assistant in the Office of the

Sub Treasury, Afzalpur. There was no material

evidence produced to the effect that both were

related closely to each other so as to grant a

hand loan and to prove the grant of loan. In

the absence of such material evidence

produced, the plea so taken by the respondent,

seems to be unbelievable. Therefore, it can

safely be inferred that the respondent had

received or accepted the currency notes on his

own volition and the testimony of P.W.1 to

P.W.5 including the testimony of P.W.10 and

P.W.12 would go to show the demand,

acceptance and recovery of the bribe amount

from the possession of the respondent and the

prosecution proved the charges framed

against the respondent beyond reasonable

doubt.

23. In view of the aforesaid analysis, we find

that the trial Court based on the oral and Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

documentary evidence adduced by the parties,

rightly found the respondent guilty of the

offences punishable under Sections 7 and 13

(1) (d) r/w Section 13 (2) of the Act and

sentenced him for the same. However, the

High Court by placing reliance on the

decision of this Court in A.Subair's case

(supra), held that since no work was pending

with the respondent as on the date of trap, the

ingredient to attract and complete the offences

punishable under Sections 7, 13(1)(d) read

with Section 13(2) of the Act was not met. The

view so taken by the High Court is

unsustainable as the decision of this Court in

A.Subair's case (supra) did not support the

view. It was a case where the complainant was

not even examined and there were

discrepancies in the evidence of the other

witnesses. In the present case, we do not find

such infirmities. Insofar as the reference to

sub section (3) to Section 20 regarding the

triviality of the gratification, the act sought or Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

performed, and the amount demanded cannot

be considered in isolation to each other. The

value of gratification is to be considered in

proportion to the act to be done or not done,

to forbear or to not forebear, favour or

disfavour sought, so as to be trivial to

convince the Court, not to draw any

presumption of corrupt practice. It is also not

necessary that only if substantial amount is

demanded, the presumption can be drawn. The

overall circumstances and the evidence will

also have to be looked into. Section 20 would

come into operation only when there is no

nexus between the demand and the action

performed or sought to be performed. But,

when the fact of receipt of payment or an

agreement to receive the gratification stands

proved, there is a clear case of nexus or

corroboration and the presumption itself is

irrelevant. Section 20 gets attracted when it is

proved that the public servant has accepted or

agreed to accept any gratification other than Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

legal remuneration and in that case,

presumption is that it is the motive or reward

for any of the acts covered under Section 7, 11

or 13(1)(b) of the Act. The presumption under

Section 20 is similar to Section 118 of the

Negotiable Instruments Act, 1881, where the

onus is on the accused to prove that he is not

guilty of the offences charged. The first two

limbs under sub- sections (1) and (2) of

Section 13 make it clear that adequacy of

consideration is irrelevant to draw the

presumption. That apart, sub-section (3) only

grants a discretion to Court to decline from

drawing any presumption if the amount is so

trivial so that such inference of corruption is

not fairly possible in the facts of the case.

Therefore, it is not a rule but an exception

available to the Court to exercise its

discretionary power in the facts and

circumstances of the case. In the present facts

of the case, we are not inclined to exercise

such discretion. As such, the judgment of Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

acquittal passed by the High Court is illegal,

erroneous and contrary to the materials on

record.

24. We are conscious of the fact that in an

appeal against acquittal, if two views are

possible and the Court below has acquitted

the accused, the appellate Court would not be

justified in setting aside the acquittal merely

because the other view is also possible. In the

present case, the recovery of bribe amount

from the respondent having been proved, the

explanation offered by the respondent in the

absence of any concrete material, is clearly of

the wall. Once the aspects of 'demand' and

'acceptance' of the bribe amount having been

established beyond doubt, in our opinion, no

two views are possible in the matter, and thus

the approach adopted by the High Court is

perverse and liable to be interfered with.

25. Accordingly, this Criminal Appeal stands

allowed by setting aside the judgment and

order passed by the High Court and by Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

restoring the judgment and order passed by

the trial Court. The trial Court is directed to

take necessary steps to secure the respondent

and commit him in prison to undergo the

remaining period of sentence and to recover

the fine imposed on him."

54. The last case cited by the learned counsel is of

the Hon'ble Apex Court in the case of Sita Soren vs. Union

of India reported in AIR 2024 SC-1701 with reference to

para-188.11 which read as follows:

188.11. The offence of bribery is

agnos-tic to the performance of the agreed action

and crystallizes on the exchange of illegal

gratification. It does not matter whether the vote

is cast in the agreed direction or if the vote is cast

at all. The offence of bribery is complete at the

point in time when the legislator accepts the

bribe;

55. Having heard the parties and perusing the

record as also the judgment of the learned Trial Court, the fact

that emerges is/are as follows:

(i) the lady Priya Sharma, the complainant Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

of the case and P.W.-3 alleged that for

getting possession of the certain piece of

the land which was allotted to her husband,

a military man by the government, she

visited the Circle Office, a demand of

Rs.10,000/- was made, Rs.8000/- for the

Circle Officer and Rs.2000/- for the Head

Clerk.

(ii) as she was not interested in making

payment, the complaint was made before

the Vigilance Bureau.

(iii) it got verified through P.W.-1, Dinesh

Tiwary whereafter, the complaint was

lodged, Trap Team constituted under P.W.-

2,Nand Jee Singh.

(iv) they visited to Belaganj, Gaya waited

for some time as the lady, Head Clerk

(appellant, Poonam Devi) was supposed to

accompany them to the Circle Officer's

residence.

(v) however, as she failed to present

herself, the complainant went her own, Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

offered bribe money accepted, she signaled

which followed the trap.

(vi) this led to the filing of chargesheet,

cognizance taken and rolling of the trial in

which the two appellants stand convicted

and sentenced as recorded above.

56. This Court has already taken note of the

submissions of the appellants on the statements made by the

P.W.-3, Priya Kumari @ Priya Sharma @ Priya Kumari

Sharma to show that despite the Title Suit pending between

her grandfather-in-law on one side and the complainant, her

husband and father-in-law on the other hand side vide Title

Suit 170 of 2011, she wanted the Circle Officer to commit

illegality by getting a part of the piece of land in the

possession of grandfather-in-law back to her family.

57. According to the learned counsels for the

appellants, the complainant fattered on informing whether a

proper petition was pending before the Circle Office, Belaganj

or not. Further, though the complainant claimed that when she

visited the Circle Office, no Title Suit was pending which is

contrary to the facts on record that has emerged inasmuch as

on 13.05.2011 itself, the Title Suit No. 170 of 2011 came to be Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

filed in which she was one of the defendant along with her

husband and father-in-law, the plaintiff being her grandfather-

in-law.

58. Further and again contrary to the statement

made during the cross examination that while she was

pursuing the case before the Circle office, the husband was

taking care of Title Suit, the fact remains that not only she

signed the Vakalatnama but had also put in her signature on

the written statement filed on behalf of the defendants. This

makes her an untrustworthy witness.

59. Same is the case of P.W.-1 and he too cannot be

put in the category of trustworthy witness inasmuch as,

according to him, the said witness visited Belaganj in a private

vehicle. Later he changed his stand and stated that he took a

bus from Mithapur Bus Stand. During the trial, he failed to

even recognize the appellant, Sultan Ahmad. This makes his

presence at the place of occurrence doubtful. He also informed

the Trial Court that an application of complainant was pending

before the Circle office, Belaganj which is contrary to the fact

as the finding is that no application whatsoever of the

complainant was pending before the Circle office.

60. The P.W.-02, the DSP and the head of the Trap Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

Team has cleared the air inasmuch as he has acknowledged

that no application of the complainant was pending before the

Circle office and further accepted the fact that the witnesses

belonged to the village of the complainant.

61 This Court cannot further ignore the fact that

two of the most important witnesses namely Sanjay

Chaturvedi and Sanjay Kumar Singh, the Constables who

allegedly caught hold of the appellant, Sultan Ahmad hands

when he accepted the bribe were not examined/cross-

examined. No reason whatsoever has been recorded as to why

the prosecution side failed to get them examined.

62. Same is the case with the two independent

witnesses namely Ayush Kumar and Randhir Sharma. They

belonged to the village Silonja from where the complainant

comes from, still they were not examined. The case of the

prosecution is that after the appellant, Sultan Ahmad was

caught taking the bribe, a crowd gathered from which two

independent witnesses were requested to stand and in their

presence, the entire process were completed.

63. The place of trap is near Millat

Hospital/Karimganj which is 25 kilometers away from

Silonja, still, the two witnesses who were picked up by the Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

Trap Team from the crowd surprisingly belonged to the

village Silonja from where the complainant belongs to.

Worse, they were not examined and the prosecution has also

not given any reason why the two independent witnesses

were not examined/cross-examined.

64. The aforesaid facts inasmuch as absence of

any application before the Circle Office, the presence of

Title Suit, the alleged failure of the Head Clerk to appear at

the scene, the inconsistent statements of P.W.-3 as also other

witnesses make the case of acceptance of bribe in the

presence of independent witnesses doubtful inasmuch as in

the opinion of the Court, the chain of demand and

acceptance is/are not completed.

65. In that background, the case put forward by

the appellants of Madan Lal (supra) becomes important.

When on the examination of the witness, if considerable

doubt raises in the mind which qualifies as reasonable doubt

whether there was acceptance of bribe or not, the benefit of

doubt has to be extended to the appellants.

66. On the other hand, so far as the case laws put

forward by the learned Vigilance Counsel relating to the Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

Neeraj Datta (supra) are concerned, the same shall come

into picture only when the prosecution is able to prove that

the demand of bribery and acceptance chain is completed.

67. Though this Court has to be in confirmity with

the order passed by the Hon'ble Apex Court in Neeraj

Dutta (supra) case but the same shall be applicable only

when the facts of the case matches inasmuch as the demand

and acceptance is completed. Where there is reasonable

doubt, as in the present case, the relief has to be extended to

the appellants. Unless the prosecution is able to prove the

demand of illegal gratification and its acceptance, the

applicability of Neeraj Datta (supra) case shall not come into

picture.

68. Again, so far as the case of State of

Karnataka vs. Chandrasa (supra) is concerned, this Court

has to take note of the observation made in para-21 of the

said order. It is definitely a settled law that the basic facts of

demand and acceptance of gratification has to be proved

which in the opinion of the Court, in the present case, the

prosecution has not been able to prove. Thus, the order of

the State of Karnataka (supra) shall also be not applicable in Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

the present case.

69. The last judgment of Sita Soren (supra) is

also of no help as this Court has repeatedly held that in the

present case the prosecution has failed to complete the chain

of demand and acceptance on the part of the appellants.

70. While this Court echoes the observation made

by the Hon'ble Supreme Court in Sita Soren (supra) case

that the offence of bribery is agnostic to have performance of

the agreed action and crystallizers on the exchange of illegal

gratification, in the present case, clearly the same has not

been proved beyond reasonable doubt as the

examination/cross examination of P.W.-3 who is the main

witness of the complaint clearly shows that she is an

untrustworthy witness.

71. The complainant repeatedly flip flopped on

the pendency of the application and/or the pendency of the

Title Suit before the Court and/or her role in the said Title

Suit. In the chain of event, the Head Clerk was supposed to

be present and it is not the case of the prosecution that as

alleged, she presented herself and accompanied the

complainant to the Circle Officer's residence. Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

72. The two independent witnesses of Silonja

though allegedly picked up from the crowd were also not

examined. Same is the case with the two important Trap

Team members who caught hold of the hands of the

accused-appellant, Sultan Ahmad. They too were not

examined.

73. This Court in that background safely holds

that entire chain is not completed and thus the

judgment/orders put forward by the learned Vigilance

Counsel do not come to the aid of the Vigilance Bureau. This

lead the Court to only one conclusion; the prosecution has

not been able to prove its case beyond the reasonable doubt.

74. In that circumstances, the order dated

24.11.2023 by which the conviction of appellant, Sultan

Ahmad under sections 7, 13(2) r/w 13(1)(d) of 'the Act' and

the second appellant Poonam Devi under section 12 of 'the

Act' has to be interfered with.

75. Accordingly ordered. The order of conviction

and sentence dated 24.06.2023 passed by the learned Special

Judge, Vigilance, Patna in Special Case No. 34 of 2011

(arising out of Vigilance Case No. 37 of 2011) is hereby set Patna High Court CR. APP (SJ) No.5364 of 2023 dt.15-04-2025

aside. The two appellants, Sultan Ahmad and Poonam Devi

are on bail. Their bail bonds stand dispensed with.

76. Both the two appeals viz. Cr. Appeal (SJ)

No. 5364 of 2023 and Cr. Appeal (SJ) No. 5460 of 2023

stand allowed.

(Rajiv Roy, J) Ravi/-

AFR/NAFR                AFR
CAV DATE                NA
Uploading Date          19.04.2025
Transmission Date       19.04.2025
 

 
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 : MAIMS

 
 
Latestlaws Newsletter