Citation : 2021 Latest Caselaw 7027 Raj/2
Judgement Date : 30 November, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Revision Petition No. 764/2018
1. Shyam Lal Tailor S/o Shri Nand Lal Tailor, aged 65 years,
R/o Mohalla Shivpuri, Khetari Mode, Neem Ka Thana,
District Sikar. (Then Post Master, Post Office Neem Ka
Thana).
2. Girdhari Lal Sharma S/o Shri Radhey Shyam Sharma,
aged 69 years, R/o Laxmi Takiz Road, Ward No.7, Neem
Ka Thana, District Sikar. (Then Postal Assistant/assistant
Post Master, Post Office Neem Ka Thana).
3. Sultana Ram S/o Shri Musa Ram, aged 66 years, R/o
Village Manaksas, Tehsil Udaipurwati, District Jhunjhunu.
(Then Assistant Post Master, Post Office Neem Ka Thana).
4. Durg Singh Shekhawat S/o Shri Hari Singh, aged 66
years, R/o Village Papada, Tehsil Udaipurwati, District
Jhunjhunu, Present R/o Near Sam School, Nayabas Road,
Neema Ka Thana. (Then Postal Assistant, Post Office
Neem Ka Thana).
5. Muralidhar S/o Shri Sultan Ram, aged 56 years, R/o
Dhandhala, Tehsil Neem Ka Thana, District Sikar. (Then
Postal Assistant, Post Office Neem Ka Thana).
6. Suwa Lal Kalodiya @ S.L. Kalodiya S/o Shri Prabhati Lal,
aged 70 years, R/o Village Patna, Tehsil Neem Ka Thana,
District Sikar. (Then Assistant Post Master, Post Office
Neem Ka Thana).
7. Subhash Chand Tailor @ S.C. Tailor S/o Shri Deen Dayal
Tailor, aged 57 years, R/o Chhawani Road, Behind Kamla
Nagar, Ward No.24, Neem Ka Thana, District Sikar. (Then
Postal Assistant, Post Office Neem Ka Thana).
8. Amar Singh Dangi @ A.S. Dangi S/o Shri Nopa Ram, 56
years, R/o Dangi Colony, Neem Ka Thana, District Sikar.
(Then Postal Assistant, Post Office Neem Ka Thana).
9. Manohar Lal S/o Bodu Ram, aged 62 years, R/o Ward
No.4, Bhudoli Road, Neem Ka Thana, District Sikar. (Then
Postal Assistant, Post Office Neem Ka Thana).
----Accused/Petitioners
Versus
State Of Rajasthan Through PP C.B.I.
(Downloaded on 07/12/2021 at 09:09:22 PM)
(2 of 10) [CRLR-764/2018]
----Respondent
Connected With S.B. Criminal Revision Petition No. 729/2018 Prabhu Dayal S/o Sh. Bhagwan Sahai Tailor, Aged about 76 years, R/o Ward No.7, Neem Ka Thana, District Sikar (Raj.).
----Accused/Petitioner Versus State (C.B.I.) Through PP.
----Respondent
S.B. Criminal Revision Petition No. 751/2018
1. Shyam Lal Tailor S/o Shri Nand Lal Tailor, aged 65 years, R/o Mohalla Shivpuri, Khetari Mode, Neem Ka Thana, District Sikar.
(Then Post Master, Post Office Neem Ka Thana).
2. Girdhari Lal Sharma S/o Shri Radhey Shyam Sharma, aged 69 years, R/o Laxmi Takiz Road, Ward No.7, Neem Ka Thana, District Sikar. (Then Postal Assistant/assistant Post Master, Post Office Neem Ka Thana).
3. Sultana Ram S/o Shri Musa Ram, aged 66 years, R/o Village Manaksas, Tehsil Udaipurwati, District Jhunjhunu. (Then Assistant Post Master, Post Office Neem Ka Thana).
4. Durg Singh Shekhawat S/o Shri Hari Singh, aged 66 years, R/o Village Papada, Tehsil Udaipurwati, District Jhunjhunu, Present R/o Near Sam School, Nayabas Road, Neema Ka Thana. (Then Postal Assistant, Post Office Neem Ka Thana).
5. Muralidhar S/o Shri Sultan Ram, aged 56 years, R/o Dhandhala, Tehsil Neem Ka Thana, District Sikar. (Then Postal Assistant, Post Office Neem Ka Thana).
6. Suwa Lal Kalodiya @ S.L. Kalodiya S/o Shri Prabhati Lal, aged 70 years, R/o Village Patna, Tehsil Neem Ka Thana, District Sikar. (Then Assistant Post Master, Post Office Neem Ka Thana).
7. Subhash Chand Tailor @ S.C. Tailor S/o Shri Deen Dayal Tailor, aged 57 years, R/o Chhawani Road, Behind Kamla Nagar, Ward No.24, Neem Ka Thana, District Sikar. (Then Postal Assistant, Post Office, Neem Ka Thana).
(3 of 10) [CRLR-764/2018]
8. Amar Singh Dangi @ A.S. Dangi S/o Shri Nopa Ram, 56 years, R/o Dangi Colony, Neem Ka Thana, District Sikar. (Then Postal Assistant, Post Office Neem Ka Thana).
9. Manohar Lal S/o Bodu Ram, aged 62 years, R/o Ward No.4, Bhudoli Road, Neem Ka Thana, District Sikar. (Then Postal Assistant, Post Office Neem Ka Thana).
----Accused/Petitioners Versus State Of Rajasthan Through C.B.I.
----Respondent S.B. Criminal Revision Petition No. 752/2018
1. Shyam Lal Tailor S/o Shri Nand Lal Tailor, aged 65 years, R/o Mohalla Shivpuri, Khetari Mode, Neem Ka Thana, District Sikar.
(Then Post Master, Post Office Neem Ka Thana).
2. Girdhari Lal Sharma S/o Shri Radhey Shyam Sharma, aged 69 years, R/o Laxmi Takiz Road, Ward No.7, Neem Ka Thana, District Sikar. (Then Postal Assistant/assistant Post Master, Post Office Neem Ka Thana).
3. Sultana Ram S/o Shri Musa Ram, aged 66 years, R/o Village Manaksas, Tehsil Udaipurwati, District Jhunjhunu. (Then Assistant Post Master, Post Office Neem Ka Thana).
4. Durg Singh Shekhawat S/o Shri Hari Singh, aged 66 years, R/o Village Papada, Tehsil Udaipurwati, District Jhunjhunu, Present R/o Near Sam School, Nayabas Road, Neema Ka Thana. (Then Postal Assistant, Post Office Neem Ka Thana).
5. Muralidhar S/o Shri Sultan Ram, aged 56 years, R/o Dhandhala, Tehsil Neem Ka Thana, District Sikar. (Then Postal Assistant, Post Office Neem Ka Thana).
6. Suwa Lal Kalodiya @ S.L. Kalodiya S/o Shri Prabhati Lal, aged 70 years, R/o Village Patna, Tehsil Neem Ka Thana, District Sikar. (Then Assistant Post Master, Post Office Neem Ka Thana).
7. Amar Singh Dangi @ A.S. Dangi S/o Shri Nopa Ram, 56 years, R/o Dangi Colony, Neem Ka Thana, District Sikar. (Then Postal Assistant, Post Office Neem Ka Thana).
8. Manohar Lal S/o Bodu Ram, aged 62 years, R/o Ward
(4 of 10) [CRLR-764/2018]
No.4, Bhudoli Road, Neem Ka Thana, District Sikar. (Then Postal Assistant, Post Office Neem Ka Thana).
----Accused/Petitioners Versus State Of Rajasthan Through PP C.B.I.
----Respondent
For Petitioner(s) : Mr. J.P. Gupta with
Mr. Nishant Sharma
Mr. Vivek Goyal
For Respondent(s) : Mr. Ashvini Kumar Sharma, Special PP
HON'BLE MR. JUSTICE MANOJ KUMAR VYAS
Judgment / Order
30/11/2021
These revision petitions involve common facts and
questions of law, therefore, they are being decided by a common
order.
The revision petitions have been preferred against the
order dated 07.02.2018 passed by the court of Special Judge, CBI
Cases No.3, Jaipur in Special Criminal Case Nos.32, 33 and 34 of
2017, whereby the trial court has framed charge against the
accused-petitioners as under :-
S.No. Name of accused- Charges framed Trial court
petitioner by trial court u/s discharged u/s
01. Shyam Lal Tailor 120B, 420/120B, 409/120B,
IPC and 13(2) r/w 467/120B,
13(1)(c) & (d) P.C. 468/120B,
Act 471/120B,
477A/120B IPC
02. Girdhari Lal Sharma -do- -do-
03. Sultana Ram -do- -do-
04. Durg Singh Shekhawat -do- -do-
05. Muralidhar -do- -do-
06. Suwa Lal Kalodiya @ -do- -do-
S.L. Kalodiya
07. Subhash Chand Tailor -do- -do-
@ S.C. Tailor
08. Amar Singh Dangi @ -do- -do-
(5 of 10) [CRLR-764/2018]
A.S. Dangi
09. Manohar Lal -do- -do-
Petitioner Prabhu Dayal has been charged by the
learned trial court for offences punishable under Sections 120B,
420/120B, 409/120B, 467/120B, 468/120B, 471/120B,
477A/120B IPC and 13(2) r/w 13(1)(c) & (d) P.C. Act r/w 120B
IPC.
It has been submitted by learned counsel for the
petitioners, Mr. J.P. Gupta that the impugned order dated
07.02.2018 passed by learned trial court framing charges against
the petitioners is not legally sustainable being contrary to the
provisions of law, facts and material on record. A bare perusal of
the entire evidence collected by the Investigating Officer during
the course of investigation shows that there is nothing on record
which remotely suggests that there was ever meeting of mind
between the postal agent and the petitioners or the petitioners
agreed ever to do illegal act or to do any act by illegal means. The
evidence collected during the investigation does not suggest that
the petitioners had abused their position or had obtained any
pecuniary advantage from the postal agent. Thus, the petitioners
(officials of the Post Office at the relevant time) cannot be charged
for offence of criminal conspiracy and for other offences for which
they have been charged. It is well settled law that criminal
conspiracy can be proved by direct or circumstantial evidence but
the evidence available on record in this case is not sufficient for,
prima facie, satisfaction of the trial court for framing the charges.
No offence of cheating is made out against the employees of the
Post Office. No offence is made out under the Prevention of
Corruption Act. It is for the prosecution to prove affirmatively that
(6 of 10) [CRLR-764/2018]
the accused by corrupt or illegal means or by abusing their
position of authority obtained any pecuniary advantage for
themselves or for some other person. The report of the CFSL
shows that the entries in the pass-books are in the handwriting of
agent. Thus, the petitioners (employees of the Post Office) are not
responsible for the fake entries made by the postal agent in the
pass-books of respective RD account holders. No criminal
prosecution can be launched for the alleged acts of the employees
of the Post Office. By any stretch of evidence, they cannot be held
liable for criminal conspiracy with the postal agent. The
department, at the most, could have proceeded against them for
negligence in discharge of their duties. In support of his
arguments, learned counsel has placed reliance on following
judgments :-
1. S.P. Bhatnagar Vs. State of Maharashtra and A.S. Krishnaswamy Vs. State of Maharashtra (1979) 1 SCC 535.
2. Sujit Biswas Vs. State of Assam (2013) 12 SCC 406.
3. Subramanian Swamy Vs. A. Raja (2012) 9 SCC 257.
4. Yogesh @ Sachin Jagdish Joshi Vs. State of Maharashtra (2008) 2 Crimes 263 (SC)
5. Radha Pisharassiar Amma Vs. State of Kerela (2007) 4 Crimes 258 (SC)
6. Dilawar Balu Kurane Vs. State of Maharashtra (2002) 2 SCC 135.
7. State of Madhya Pradesh Vs. Sheetla Sahai & Ors.
(2009) Cr.L.R. (SC) 752.
On behalf of petitioner Prabhu Dayal, it has been
submitted by Mr. Vivek Goyal, learned counsel for the petitioner
that there is no evidence on record to connect the petitioner with
the alleged offence. Petitioner was father-in-law of accused-Daya
Verma. The evidence available on record at the maximum
suggests that on few occasions, he collected the installments from
(7 of 10) [CRLR-764/2018]
the account holders for postal agent-Daya Verma but there is no
evidence on record to show that he ever visited the Post Office or
deposited the collected amount in the Post Office or made any
false entry in the pass-books of the account holders. Thus, the
learned trial court has erred in directing the framing of charges
against him. In support of his arguments, reliance has been
placed on following judgments :-
1. K.R. Purushothaman Vs. State of Kerala (2005) 12 SCC 631.
2. Ram Narain Poply Vs. Central Bureau of Investigation and 4 connected matters (2003) 3 SCC 641.
On the contrary, learned counsel appearing for the
respondent-CBI submitted that after investigation on the basis of
evidence, it was found that accused-Daya Verma was the postal
agent who along with co-accused Omprakash Kashyap and Prabhu
Dayal collected installments from the RD account holders while
they were not holding any authority letter in this behalf. It is
further mentioned in the charge-sheet that co-accused Daya
Verma and other co-accused Omprakash Kashyap and Prabhu
Dayal collected installments from the account holders but that
amount was not deposited in the Post Office. They made false
entries in the pass-books of respective account holders. As per the
chart available in the charge-sheet, the petitioners embezzled the
amount to the tune of Rs.5,81,410/-. The fake entries in the pass-
books of the account holders were verified by the petitioners
(employees who were working at the relevant time in the Post
Office). This evidence shows that the petitioners conspired with
the postal agent and co-accused Omprakash Kashyap and Prabhu
(8 of 10) [CRLR-764/2018]
Dayal, and thus facilitated the embezzlement of amount of more
than Rs.5 lakh.
It has been further submitted that as per judgment of
Hon'ble Supreme Court in Om Prakash Gupta v. State of U.P. AIR
1957 SC 458, the two sections namely Section 405 of IPC and
Section 5(1)(c) of the Prevention of Corruption Act are not
identical in essence, import and content and this conclusion
gathers much force from the suggestion that by enacting the
Amending Act of 1952 and creating sub-section (4) to Section 5
the Legislature specifically stated that the offence under Section
5(1)(c) is different from any previous existing offence under any
panel statute and there can, therefore, be no scope for speculation
about repeal. Reliance has been placed on the judgment of
Hon'ble Supreme Court in the case of Om Prakash Gupta Vs. State
of U.P. (supra). It is further submitted that during trial as many
as 64 witnesses have been examined in case No.32/2017, 31
witnesses in case No.33/2017, 34 witnesses in case No.34/2017
and the trials are at the fag end.
Heard and perused the impugned order dated
07.02.2018 and the record available on the file.
A perusal of the impugned order reveals that the
learned trial court has carefully gone through the record of the
case and relevant para of the impugned order is as below :-
Þi=koyh ij miyC/k vfHkys[kh; ,oa vU; lqlaxr lk{; ls vfHk;kstu bl Lrj ij ;g izFke n`"V~;k LFkkfir djus esa lQy jgk fd vfHk;qDrk Jherh n;k oekZ [kkrsnkjksa ls fd'r dh jkf'k;ka bdV~Bk dj eq[; Mkd?kj] uhedkFkkuk esa tek djokus tkrh Fkh rFkk vkorhZ tek [kkrksa dh iklcqdsa o vfHkdrkZ xzqi lwph lkFk esa ys tkrh FkhA blh nkSjku vkorhZ tek [kkrksa dh iklcqdksa esa [kkrksa dh fd'r dh jkf'k tek u gksus ij Hkh iklcqdksa esa eq[; Mkd?kj uhedkFkkuk dh rkjh[k eksgj yxokbZ xbZA tkWap ds nkSjku ik;k x;k fd n;k oekZ }kjk dqy 116 [kkrsnkjksa ls dqy jkf'k #i;s 5]81]410 #i;s ,df=r dh xbZ] ysfdu ml jkf'k dks ikLV vkWfQl] eq[; Mkd?kj uhedkFkkuk esa tek ugha djok;k x;kA dsUnzh; fof/k foKku iz;ksx'kkyk dk izfrosnu Hkh U;k;ky; dks izkIr gks pqdk gS] ftlls Hkh vfHk;kstu ds
(9 of 10) [CRLR-764/2018]
izdj.k dks cy izkIr gqvk gSA vfHk;kstu }kjk vkjksi&i= ds lkFk ijhf{kr lk{khx.k ds dFku ,oa vko';d nLrkostksa dks lwphc) dj U;k;ky; ds le{k izLrqr fd;k x;k gSA vkjksi fojpuk ds Lrj ij U;k;ky; ds er esa vfHk;kstu }kjk izLrqr lkf{;d lkexzh dk foLr`r foospu fof/kr% visf{kr ugha gSA bl Lrj ij ek= U;k;ky; dks vkjksi fojpu gsrq vko';d lkexzh ds miyC/k gksus ds vk/kkj ij fofu'p; vo/kkfjr fd;k tkuk gSA gLrxr izdj.k esa vfHk;qDrk n;k oekZ }kjk nqfoZfu;ksfxr jkf'k ds dqN leka'k dk Hkh Mkd?kj esa iquHkZj.k fd;k x;k gSAß (emphasis supplied)
Learned counsel for the petitioners have argued that
there is no material on record to infer or to, prima facie, believe
that there was meeting of mind between the petitioners and the
postal agent.
A perusal of record reveals that, prima facie, there is
material on record that false entries were made in the respective
pass-books of the account holders and these pass-books were
verified by the employees/officials of the Post Office who were
working there at the relevant time. Hon'ble Supreme Court in
Yogesh @ Sachin Jagdish Joshi v. State of Maharashtra (supra)
has held that :-
"It is trite that the words "not sufficient ground for proceeding against the accused" appearing in the Section postulate exercise of judicial mind on the part of the Judge to the facts of the case in order to determine whether a case for trial has been made out by the prosecution. However, in assessing this fact, the Judge has the power to sift and weigh the material for the limited purpose of finding out whether or not a prima facie case against the accused has been made out. The test to determine a prima facie case depends upon the facts of each case and in this regard it is neither feasible nor desirable to lay down a rule of universal application. By and large, however, if two views are equally possible and the Judge is satisfied that the evidence produced before him gives rise to suspicion only as distinguished from grave suspicion, he will be fully within his right to discharge the accused. At this stage, he is not to see as to whether the trial will end in conviction or not. The broad test to be applied is whether the materials on record, if unrebutted, makes a conviction reasonably possible."
(emphasis supplied)
Thus, as per the legal principal enunciated by Hon'ble
Apex Court at the stage of framing of charges, the trial court has
not to see as to whether the trial will end in conviction or not the
(10 of 10) [CRLR-764/2018]
broad test to be applied is whether the materials on record if
unrebutted makes a conviction reasonably possible. The learned
trial court has considered the entire material available on record
and it has held that, prima facie, there are grounds for framing
the charges against the petitioners on the basis of material
available on record. There is no illegality, arbitrariness or
perversity in the impugned order. The direction of framing the
charges against the petitioners is based on, prima facie,
satisfaction of the trial court which has been arrived at on the
basis of evidence available on record. No ground is made out for
interference by this court.
Revision petitions are thus without merits and liable to
be dismissed.
Dismissed.
Copy of this order be placed in each connected file.
(MANOJ KUMAR VYAS), J.
Aks/Hemant/23-26
Powered by TCPDF (www.tcpdf.org)
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!