Friday, 22, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suresh Chand vs State Of Haryana
2022 Latest Caselaw 10327 P&H

Citation : 2022 Latest Caselaw 10327 P&H
Judgement Date : 5 September, 2022

Punjab-Haryana High Court
Suresh Chand vs State Of Haryana on 5 September, 2022
CRA-S-419-SB-2005                                             -1-

344   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                         CRA-S-419-SB-2005
                         Reserved on 1st September, 2022
                         Date of Pronouncement: __ September, 2022

Suresh Chand
                                                                     ... Appellant

                         Versus
State of Haryana

                                                                    ... Respondent

CORAM : HON'BLE MR. JUSTICE AVNEESH JHINGAN

Present :   Mr. Ashwani Bhardwaj, Advocate for the appellant.
            Mr. Gurmeet Singh, AAG, Haryana.

                                ***

AVNEESH JHINGAN , J.

1. This appeal is directed against the conviction of Suresh

Chand (appellant) in FIR No.24, dated 8th October, 2001, under Sections 7

and 13 of the Prevention of Corruption Act, 1988 (for short 'the Act'),

registered at Police Station SVB, Gurgaon.

2. The facts as set up by the prosecution are that a complaint was

received on 8th October, 2001 from Mahipal. He stated that his uncle Ami

Lal was having a tubewell which was used by the complainant and ten

more persons for irrigating their fields. The transformer supplying

electricity to the tubewell was overloaded. An application was made for

change of transformer, which was marked to the appellant. He demanded

bribe of Rs.5000/- for changing the transformer.

3. On the complaint, trap was laid. Ten currency notes of

Rs.500/- denomination were laced with Phenolphthalein and initialled.

Constable Dyanand was appointed as a shadow witness. Complainant was

1 of 12

directed to hand over the laced currency notes to the appellant, on his

demand. The shadow witness was directed to give signal to the raiding

party as soon as bribe is accepted. On the signal from the shadow witness,

the raiding party reached the office and apprehended the appellant. From

the front pocket of his shirt, tainted currency was recovered. On washing

the hands and the shirt of appellant with Sodium Carbonate, the colour of

solution turned pink. From the personal search of the appellant, Rs. 1004/-

were recovered.

4. The challan was presented. After receiving sanction to

prosecute, the charges were framed. The appellant stated that he is innocent

and claimed trial.

5. The prosecution to prove its case examined ten witnesses.

PW-1 Abhay Singh deposed that he had prepared the final report under

Section 173 Cr.P.C.. PW-2 Constable Mahesh Kumar drafted the scaled

site plan. PW-3 R.C. Shera, S.D.E., Narnaul proved the letter dated

30th January, 2002 (Ex. PC) with regard to the duties to be performed by

the appellant. PW-4 Dharampal, Deputy Superintendent in the office of

Chief Engineer, DHBVN proved the sanction to prosecute. PW5 V.B.

Kumar, Assistant Engineer-cum-SDO in his deposition admitted that he

received an application dated 21st September, 2001 (Ex. PF) given by

eleven villagers to increase the capacity of the transformer. Further that the

application was marked to appellant for inspecting the site and submitting

the report. PW-6 Constable Sube Singh and PW-7 were formal witnesses.

The deposition of Investigating officer, Inspector Yad Ram PW-8 was in

line of the allegations in the complaint and stated the procedure followed

for laying the trap and recovery of the tainted amount. Complainant

appeared as PW9 and supported the version of the complaint. PW-10 R.S.

2 of 12

Verma, SDM deposed with regard to the complaint received and the

procedure adopted thereafter.

6. In his statement under Section 313 Cr.P.C. appellant claimed

that neither he demanded illegal gratification nor accepted it, rather tainted

currency was implanted.

7. In defence, the appellant examined three witnesses. DW1

Ramji Lal Clerk, CMO Office Narnaul brought the register to prove the

death certificate (Ex. D-A) of Om Parkash S/o Bhola Ram. DW2 Constable

Dhan Raj brought the record of FIR No. 285, dated 28th November, 1999,

registered against the complainant, under Section 379 IPC and Section 39

of Electricity Act. DW-3 Mr. N.L. Dubey, SDO, Sub Division, Palwal,

proved that raid was conducted on premises of complainant, he was caught

stealing the energy from the main line of DHBVNL. FIR was registered

against complainant and the penalty of Rs. 25,000/- was imposed. The

appellant was the member of the raiding party.

8. The trial Court came to conclusion that the complainant was

not having electricity connection but his uncle Ami Lal had a electricity

connection for the tubewell. There was application by the villagers to

increase the capacity of the transformer. The appellant had an opportunity

to demand illegal gratification as the application was marked to him for

inspection and submission of report.

9. The presumption under Section 20 of the Act was drawn

against the appellant. It was considered that in hand wash test, the solution

turned pink, the tainted currency was recovered from the possession of the

appellant.

10. The defence that complainant was having grudge against

3 of 12

appellant, as he was member of raiding party which got registered FIR

against him was not accepted. The trial Court relied on statement of

complainant that he availed remedies against the consequences of raid. The

deposition of the PW-10 SDM was relied upon as there was no reason for

him to depose falsely against the appellant. Not examining of the shadow

witness was not found to be fatal for the story of the prosecution, as

recovery of the tainted currency from the appellant stood proved. The

varation amongst the depositions of the prosecution witnesses in the

context of the complaint were ignored being minor discrepancies. The

appellant was convicted under Section 7 of the Act by judgment dated

11th February, 2005 and vide order dated 16th February, 2005, he was

ordered to undergo sentence of rigorous imprisonment for two years, fine

of Rs.5000/- and in default of payment of fine, six months rigorous

imprisonment.

11. Learned counsel for the appellant submits that trial Court

failed in appreciating evidence that it was a case of a false implication.

Complainant had a grudge against the appellant. He submits that as per the

deposition of SDM only shirt of the appellant was washed. Further it is

argued that SDM stated that Surender was appointed as shadow witness

whereas, as per the investigation officer Dayanand was the shadow

witness. No shadow witness was examined. The submission is that

prosecution failed to prove the demand of bribe. The contention is that

complainant improved his version in deposition. He stated that on

7th October, 2001, he along with Ajit, Ram Partap and Ved went to the

house of the accused where he demanded Rs.8000/- and deal was struck for

Rs.5000/-. The issue raised is that none of the persons allegedly

accompanying the complainant were examined.

4 of 12

12. Learned State counsel defends the impugned judgment. He

submits that the demand was made on 7th October, 2001 in its continuation

the trap was laid on 8th October, 2001. Appellant was caught red handed.

He argued that application was marked to the appellant for submission of

the report, he had a motive for demanding illegal gratification. The tainted

amount was recovered from the appellant and presumption under Section

20 of the Act is against him.

13. Heard learned counsel for the parties at length and perused the

record

14. On appreciation of the facts and the evidence, there is no

dispute that complainant Mahipal had no electricity connection in his

name. He had not filed an application for change of transformer. Name of

eleven persons were written on the application, one of them was Om

Parkash who died prior to submission of the application. Name of Ami Lal

uncle of the complainant was at Sr. No.8. It would be worth noting that at

Sr. No.8- Jagdish son of Ami Lal was written and later Jagdish was scored

off. The application was marked to the appellant for spot inspection and

submission of the report, as he was posted as Assistant Foreman. The

appellant was not having official capacity to change the transformer.

15. The deposition of complainant PW-9 and his cross-

examination, revealed that he along with five persons in October, 2001

met the appellant and he demanded bribe of Rs.8000/-. On

7th October,2001, complainant alongwith Ajit, Ram Partap and Ved visited

the house of the appellant and the deal was struck for Rs.5000/-. On

complaint, a trap was laid on 8th October, 2001. The raiding team was

headed by SDM, Mahendergarh. Dayanand Constable was appointed as a

shadow witness. Currency notes worth Rs.5000/- laced and initialled were

5 of 12

handed over to the complainant to be given to the appellant on his demand.

The tainted currency was recovered from the front pocket of the shirt of the

appellant. On washing of the shirt with Sodium Carbonate, the solution

turned pink.

16. The issues which need determination are:-

(i) for conviction under Section 7 of the Act the demand and

acceptance of the illegal gratification is to be proved beyond reasonable

doubt.

(ii) presumption under Section 20 can be drawn against

accused if acceptance of illegal gratification is proved.

It would be relevant to reproduce Section 20 of the Act:

20. Presumption where public servant accepts any undue advantage.- Where, in any trial of an offence punishable under section 7 or under section 11, it is proved that a public servant accused of an offence has accepted or obtained or attempted to obtain for himself, or for any other person, any undue advantage from any person, it shall be presumed, unless the contrary is proved, that he accepted or obtained or attempted to obtain that undue advantage, as motive or reward under section 7 for performing or to cause performance of a public duty improperly or dishonestly either by himself or by another public servant or, as the case may be, any undue advantage without consideration or for a consideration which he knows to be inadequate under section

11."

Legal position to prove demand and acceptance for conviction under Section 7 and with regard to presumption under Section 20 of the Act

In K. Shanthamma v. State of Telangana, 2022(2) RCR (Criminal) 195, the Supreme Court held as under:

7. We have given careful consideration to the submissions. We have perused the depositions of the prosecution witnesses. The offence under Section 7 of the PC Act relating to public servants taking bribe requires a demand of illegal gratification and the acceptance thereof. The proof of demand of bribe by a public servant and its acceptance by him is sine quo non for establishing the offence under Section 7 of the PC Act. In the case of P. Satyanarayana Murthy v. District Inspector of Police, State of Andhra Pradesh and another, (2015) 10 SC 152, and another, this Court has

6 of 12

summarised the well-settled law on the subject in paragraph 23 which reads thus:

23. The proof of demand of illegal gratification, thus, is the gravamen of the offence under Sections 7 and 13(1)(d)(i) and (ii) of the Act and in absence thereof, unmistakably the charge therefor, would fail. Mere acceptance of any amount allegedly by way of illegal gratification or recovery thereof, de hors the proof of demand, ipso facto, would thus not be sufficient to bring home the charge under these two sections of the Act. As a corollary, failure of the prosecution to prove the demand for illegal gratification would be fatal and mere recovery of the amount from the person accused of the offence under Section 7 or 13 of the Act would not entail his conviction thereunder."

In N. Sunkanna v. State of Andhra Pradesh, 2015(4) RCR (Criminal) 797, the Supreme Court observed as under:

"The prosecution examined the other fair price shop dealers in Kurnool as PWs 3, 4 and 6 to prove that the accused was receiving monthly mamools from them. PWs 4 and 6 did not state so and they were declared hostile. PW-3 though in the examination-in-chief stated so, in the cross-examination turned round and stated that the accused never asked any monthly mamool and he did not pay Rs.50/- at any time. The prosecution has not examined any other witness present at the time when the money was demanded by the accused and also when the money was allegedly handed-over to the accused by the complainant. The complainant himself had disowned his complaint and has turned hostile and there is no other evidence to prove that the accused had made any demand. In short there is no proof of the demand allegedly made by the accused. The only other material available is the recovery of the tainted currency notes from the possession of the accused. The possession is also admitted by the accused. It is settled law that mere possession and recovery of the currency notes from the accused without proof of demand will not bring home the offence under Section 7 since demand of illegal gratification is sine-qua-non to constitute the said offence. The above also will be conclusive insofar as the offence under Section 13(1)(d) is concerned as in the absence of any proof of demand for illegal gratification the use of corrupt or illegal means or abuse of position as a public servant to obtain any valuable thing or pecuniary advantage cannot be held to be established. It is only on proof of acceptance of illegal gratification that presumption can be drawn under Section 20 of the Act that such gratification was received for doing or 7 of 12

forbearing to do any official act. Unless there is proof of demand of illegal gratification proof of acceptance will not follow. Reference may be made to the two decisions of three- Judge Bench of this Court in B. Jayaraj v. State of Andhra Pradesh (2014(2) RCR (Criminal 410; 2014(2) Recent Apex Judgments (R. A. J.) 570; (2014) 13 SCC 55] and P. Satyanarayna Murthy v. The District Inspector of Police and another [2015(4) RCR (Criminal) 350; 2015(4) Recent Apex Judgments (R.A. J.) 625: (2015(0) SCALE 724].

In P. Satyanarayana Murthy v. The Dist. Inspector of Police and another, 2015(4) RCR (Crimial) 350, the Supreme Court held as under:

"20. In a recent enunciation by this Court to discern the imperative pre-requisites of Sections 7 and 13 of the Act, it has been underlined in B. Jayaraj (supra) in unequivocal terms, that mere possession and recovery of currency notes from an accused without proof of demand would not establish an offence under Sections 7 as well as 13(1)(d)(i)&(ii) of the Act. It has been propounded that in the absence of any proof of demand for illegal gratification, the use of corrupt or illegal means or abuse of position as a public servant to obtain any valuable thing or pecuniary advantage cannot be held to be proved. The proof of demand, thus, has been held to be an indispensable essentiality and of permeating mandate for an offence under Sections 7 and 13 of the Act. Qua Section 20 of the Act, which permits a presumption as envisaged therein, it has been held that while it is extendable only to an offence under Section 7 and not to those under Section 13(1)(d) (i)&(ii) of the Act, it is contingent as well on the proof of acceptance of illegal gratification for doing or forbearing to do any official act. Such proof of acceptance of illegal gratification, it was emphasized, could follow only if there was proof of demand. Axiomatically, it was held that in absence of proof of demand, such legal presumption under Section 20 of the Act would also not arise.

21. The proof of demand of illegal gratification, thus, is the gravamen of the offence under Sections 7 and 13(1) (d)(i)&(ii) of the Act and in absence thereof, unmistakably the charge therefor, would fail. Mere acceptance of any amount allegedly by way of illegal gratification or recovery thereof, dehors the proof of demand, ipso facto, would thus not be sufficient to bring home the charge under these two sections of the Act.

22.As a corollary, failure of the prosecution to prove the demand for illegal gratification would be fatal and mere recovery of the amount from the person accused of the offence under Sections 7 or 13 of the Act would not entail his conviction thereunder."

8 of 12

In B. Jayaraj v. State of A.P., 2014(2) R.C.R. (Criminal) 410, the Supreme Court held as under:

"9. In so far as the presumption permissible to be drawn under Section 20 of the Act is concerned, such presumption can only be in respect of the offence under Section 7 and not the offences under Section 13(1)(d)(i)(ii) of the Act. In any event, it is only on proof of acceptance of illegal gratification that presumption can be drawn under Section 20 of the Act that such gratification was received for doing or forbearing to do any official act. Proof of acceptance of illegal gratification can follow only if there is proof of demand.

As the same is lacking in the present case the primary facts on the basis of which the legal presumption under Section 20 can be drawn are wholly absent."

17. From the reading of Section 20 of the Act and the law cited

above, it is clear that presumption under Section 20 of the Act is to be

drawn after it is proved that public servant had accepted, obtained or

attempted to obtain undue advantage from any person. Further that for

proving acceptance there has to be proof of demand. The recovery of

tainted money in itself cannot be the basis for conviction under Section 7

of the Act, the demand and acceptance of the bribe is to be proved.

18. In the case in hand the complainant was not the applicant for

change of transformer. The prosecution had not examined Ami Lal the

uncle of the complainant to prove that he was consumer of electricity

department and complainant had interest in his tubewell for irrigating his

land.

19. As per the complainant, the appellant had demanded bribe in

the month of October from him, in presence of five persons. On 7th

October, 2001, the demand was made in presence of Ajit, Ram Pratap and

Ved but none of these persons were examined.

20. There is another aspect of the matter, complainant had

deposed that on 8th October, 2001 he went to the office of the appellant and

9 of 12

handed over the laced currency to him. In another words, there is no

averment that the amount was demanded by the appellant on 8th October,

2001. The relevant part of deposition of PW-9 complainant is quoted

below:-

"Thereafter I went to the office of the accused. One Headconstable who was in civil clothes was also deputed with me with the direction to give a signal to the police as soon as the accused accept the amount. I contacted the accused who was sitting on a chair in his office. I gave him Rs.5000/- to him. The accused put the same into his pocket."

21. There is another angle which needs consideration. The defence

taken by the appellant was that complainant was carrying grudge against

him was supported with evidence. The appellant was a member of the

raiding party, complainant was caught stealing electricity for which an FIR

No. 285, dated 28th November, 1999 was registered. To substantiate the

defence, FIR was exhibited as Ex. DB and Constable Dhanraj was

examined as DW-2. The complainant had not denied the factum of raid

being conducted at his premises, FIR being registered and penalty of

Rs.25000/- imposed on him. The examination of DW-3- N.L. Dubey was

to the effect that appellant was the member of the raiding party which

conducted raid at the premises of the complainant.

22. In view of the defence taken, the statement of the complainant

became doubtful. The non-examination of the shadow witness in such

circumstances shall be fatal to the onus casted upon prosecution to prove

demand and acceptance of illegal gratification by the appellant.

23. The deposition of the SDM PW-10 creates a doubt on the

story putforth by the prosecution. As per his statement, Surinder was

appointed as a shadow witness and on his signal the raiding team

10 of 12

apprehended the appellant. He further stated that the pocket of the shirt of

the appellant was washed. As per his cross-examination the request made

by the appellant to Yad Ram, Inspector to wash his hands with sodium

solution was denied. According to the SDM, number of employees were

sitting in the office of the appellant. The relevant portion is quoted below:-

"Thereafter myself alongwith Yad Ram, Mahipal and other police official went to the office of SDO Electricity Board, City, Mahendergarh. Mahipal was asked to give the currency notes mentioned above to the accused in case he demanded illegal gratification. One Surender was appointed as shadow witness and was directed to give a signal to the police party when Suresh accused accepts the amount. xx xx xx xx xx The pocket of the shirt was washed with water. The water turned pink."

Cross examination It is correct that many employees were sitting in the office of accused. Surender shadow witness was a police official.

xx xx xx xx xx xx It is correct that when the accused was apprehended he requested Yad Ram Inspector to get his hands washed but his request was turned down."

24. It would not be out of place to mention that as per the case set

up Constable Dayanand was the shadow witness. There is variation as to

who was the shadow witness. The shadow witness was not examined even

when complainant had a motive for implication of the appellant. No

independent witness was joined inspite of the fact that as per the SDM,

number of the employees were sitting in the office of the appellant. All

these factors makes story of the prosecution doubtful.

25. The Supreme Court in B. Jayaraj v. State of A.P. (supra)

held that presumption under Section 20 can be taken against the accused

only if the acceptance of bribe is proved and for it demand is a pre-

11 of 12

requisite.

26. Having failed to prove demand and acceptance, the

prosecution can not succeed only on the basis that the tainted currency was

recovered from the pocket of the appellant. In view of the law laid down by

the Supreme Court in K. Shathamma Vs. Telengana (supra), the recovery

cannot be sole basis for conviction under Section 7 of the Act.

27. The prosecution was not able to prove its case for conviction

of the appellant under Section 7 of the Act. The judgment of conviction

and order of sentence are set aside. The appellant is acquitted of the

charges framed against him.

28. The appeal is allowed.

(AVNEESH JHINGAN ) JUDGE _______ September, 2022 Parveen Sharma Whether reasoned/speaking Yes Whether reportable Yes

12 of 12

 
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