Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri V.Satyanarayana, And Another, vs State Of A.P., Repby Inspector Of ...
2024 Latest Caselaw 1511 Tel

Citation : 2024 Latest Caselaw 1511 Tel
Judgement Date : 16 April, 2024

Telangana High Court

Sri V.Satyanarayana, And Another, vs State Of A.P., Repby Inspector Of ... on 16 April, 2024

                             1



      HIGH COURT FOR THE STATE OF TELANGANA
                  AT HYDERABAD

                            *****
               Criminal Appeal No.729 OF 2007

Between:

C.Bala Malleshwar Rao                            ... Appellant

                                 And
The State of Telangana
ACB, City Range, rep. by
Special Public Prosecutor              ..Respondent/Complainant

               Criminal Appeal No.737 OF 2007


Between:

G.Chandrasekhar                                  ... Appellant

                                 And
The State of Telangana
ACB, City Range, rep. by
Special Public Prosecutor              ..Respondent/Complainant

               Criminal Appeal No.789 OF 2007

Between:

Syed Anwar Hussain                               ... Appellant

                                 And
The State of Telangana
ACB, City Range, rep. by
Special Public Prosecutor              ..Respondent/Complainant
                               2



               Criminal Appeal No.793 OF 2007

Between:

G.Damodar                                         ... Appellant

                                  And
The State of Telangana
ACB, City Range, rep. by
Special Public Prosecutor               ..Respondent/Complainant



               Criminal Appeal No.828 OF 2007

Between:

K.L.Rama Rao                                      ... Appellant

                                  And
The State of Telangana
ACB, City Range, rep. by
Special Public Prosecutor               ..Respondent/Complainant



               Criminal Appeal No.850 OF 2007

Between:

V.Satyanarayana and another                       ... Appellants

                                  And
The State of Telangana
ACB, City Range, rep. by
Special Public Prosecutor               ..Respondent/Complainant

DATE OF JUDGMENT PRONOUNCED :16.04.2024

Submitted for approval.
                                  3



THE HON'BLE SRI JUSTICE K.SURENDER

  1 Whether Reporters of Local
    newspapers may be allowed to see the            Yes/No
    Judgments?



  2 Whether the copies of judgment may
    be marked to Law Reporters/Journals              Yes/No

  3 Whether Their Ladyship/Lordship
    Wish to see their fair copy of the               Yes/No
    Judgment?



                                           __________________
                                             K.SURENDER, J
                                 4



        * THE HON'BLE SRI JUSTICE K. SURENDER

                     + CRL.A. No.729 of 2007

% Dated 16.04.2024

# C.Bala Malleshwar Rao                             ... Appellant

                                    And
$ The State of Telangana
ACB, City Range, rep. by
Special Public Prosecutor                 ..Respondent/Complainant

               Criminal Appeal No.737 OF 2007

Between:

# G.Chandrasekhar                                   ... Appellant

                                    And
$ The State of Telangana
ACB, City Range, rep. by
Special Public Prosecutor                 ..Respondent/Complainant

               Criminal Appeal No.789 OF 2007

Between:

# Syed Anwar Hussain                                ... Appellant

                                    And
$ The State of Telangana
ACB, City Range, rep. by
Special Public Prosecutor                 ..Respondent/Complainant

               Criminal Appeal No.793 OF 2007
Between:
# G.Damodar                                         ... Appellant
                                    And
$ The State of Telangana
ACB, City Range, rep. by
Special Public Prosecutor                 ..Respondent/Complainant
                                       5



                 Criminal Appeal No.828 OF 2007

Between:

# K.L.Rama Rao                                            ... Appellant

                                          And
$ The State of Telangana
ACB, City Range, rep. by
Special Public Prosecutor                       ..Respondent/Complainant

                 Criminal Appeal No.850 OF 2007

Between:

# V.Satyanarayana and another                             ... Appellants

                                          And
$ The State of Telangana
ACB, City Range, rep. by
Special Public Prosecutor                       ..Respondent/Complainant


! Counsel for the Appellants: Sri A.Dattanand
                              Sri S.Someshwar Rao
                              Sri L.N.Bhadri Raju
                             Sri C.Sharan Reddy
^ Counsel for the Respondents: Sri Sridhar Chikyala,
                            Special Public Prosecutor for ACB



>HEAD NOTE:
? Cases referred
1
  2023 SCC OnLine SC 1261
2
  AIR 2004 SC 892
3
  AIR 1985 SC 1224
4
  AIR 1998 SC 244
                            5
                                (2003) 1 SCC 259
                                 6



            HON'BLE SRI JUSTICE K.SURENDER

CRIMINAL APPEAL Nos.729, 737, 789, 793, 828 and 850
                    OF 2007

COMMON JUDGMENT:

1. These Criminal Appeals are filed aggrieved by the

conviction recorded by the Principal Special Judge for SPE &

ACB Cases, City Civil Court at Hyderabad vide judgment in

C.C.No.17 of 2000 dated 15.06.2007 for the offences

punishable under Sections 13(1)(c ) r/w 13(2) Section

13(1)(d)(i) & (ii) r/w 13 (2) of the Prevention of Corruption Act,

under Section 409 r/w 120-B IPC and Section 477A r/w

Section 120-B IPC.

2. A4 (Syed Anwar Hussain, Senior Assistant) filed

Criminal Appeal No.789 of 2007, A5 (V.Satyanarayana,

Assistant Director) and A7 (M.Hari Narayana) filed Criminal

Appeal No.850 of 2007, A9 (C.Bala Malleswara Rao, Chief

Process Operator) filed Criminal Appeal No.729 of 2007, A10

(G.Chandrasekhar, Compositor) filed Criminal Appeal No.737

of 2007 and A11(K.L.Rama Rao, Machine Man) filed Criminal

Appeal No.828 of 2007.

3. A1 (A.K.Gopalan, former Director, Osmania University)

filed Crl.A.No.1114 of 2010 and the said appeal is decided

separately as A1 was tried separately by trial Court.

4. A2 (Bheem Rao, Cashier) died during the course of trial.

A3 (Ehsan Ahmed Khan, Senior Assistant) filed Criminal

Appeal No.788 of 2007, he died during the pendency of

appeal before this Court, as such, the appeal was dismissed

as abated on 01.02.2024. A6 (B.Sankaraiah, Mono operator)

died during pending trial and A8 (G.Damodar, Mono Type

Operator) filed Criminal Appeal No.793 of 2007, died during

pendency of appeal, as such, the case against A8 is dismissed

as abated.

5. Briefly, facts of the case are that the Registrar of

Osmania University addressed a letter dated 03.12.1993 vide

Ex.P262 in the form of complaint to the Director General,

Anti Corruption Bureau alleging that:

i) there was large scale embezzlement in payment of over time allowances contrary to the financial rules and procedure;

ii) Printing material purchased by Director-A1 along with other employees resulted in misappropriation of funds;

iii) Purchase of press equipment by A1 along with other employees deliberately without usage to gain illegally;

6. On the basis of the said complaint, the Director General,

Anti Corruption Bureau ordered registration of crime and

investigation. Accordingly, the case was registered on

01.01.1994 and investigation was taken up.

7. During the course of investigation, the concerned

witnesses were examined and documents were also collected.

Having concluded investigation, charge sheet was filed

against A1 to A11. The gist of allegations made which are

subject matters of charges framed against appellants and

other accused are:

"1) During 1990-91 to 1992-93, A1 issued self-cheques

amounting to Rs.28,99,343.43ps. The said cheques were

encashed by A2 and A4. The said amount meant for overtime

allowances to the employees were disbursed to an extent of

Rs.11,13,339.59 ps and misappropriated the balance of

Rs.17,86,003.84 ps punishable under Section 13(1) (c ) r/w

13(2) of Prevention of Corruption Act.

2) A1, for the very same orders issued self-cheques and

third party cheques to an extent of Rs.54,71,964.18ps to A2,

A3, A7 to A11, who have encashed the cheques. It was shown

that printing material worth Rs.36,55,560/- was purchased.

However, the remaining amount of Rs.18,16,404-18 ps was

not accounted, punishable under Section 13(1)(c) r/w 13(2) of

PC Act r/w Section 34 of IPC.

3) A1 along with A2 and A4 purchased printing material

including stationery to an extent of Rs.1,18,10,0000.26ps at

exorbitant rates, punishable under Section 13(1)(c) r/w 13(2) of

P.C.Act r/w Section 34 of IPC.

4) A1 has issued self-cheques amounting to

Rs.5,08,502.50ps and A2, A5 and A6 encashed the said

cheques. An amount of Rs.25,470/- was given for private

orders and the remaining amount of Rs.4,83,032.50 ps was

misappropriated, punishable under Section 13(1)(c) r/w 13(2)

of P.C.Act r/w Section 34 of IPC.

5) A1, A3 to A5 and A7 to A11 by corrupt and illegal

means obtained pecuniary advantage to an extent of

Rs.17,86,003.84 ps, Rs.18,16,404-18 ps, Rs.1,18,10,000-26ps

and Rs.4,83,032-50ps, violating financial limits, punishable

under Section 13(1)(c) r/w 13(2) of P.C.Act r/w Section 34 of

IPC.

6) A1, A3 to A5 and A7 to A11 have entered into criminal

conspiracy while discharging their duties and misappropriated

the amounts to an extent of Rs,17,86,003.84 ps,

Rs.18,16,404.18 ps, Rs.1,18,10,000.26ps and Rs.4,83,032.50

ps for purchase of printing material, punishable under Section

409 r/w 34 IPC.

7) A1, A3 to A5 and A7 to A11 have falsified accounts

willfully with an intention to defraud the institution and

caused wrongful loss to the printing press, Osmania

University, Hyderabad to an extent of Rs,17,86,003.84 ps,

Rs.18,16,404.18 ps, Rs.1,18,10,000.26ps and Rs.4,83,032.50

ps, punishable under Section 477-A IPC r/w Section 120-B

IPC."

8. As seen from the allegations/charges against the

appellants, the misappropriation was done in respect of

disbursing overtime allowances to the employees of Osmania

University and purchasing printing material and machinery.

9. The ACB, during the course of investigation, having

collected documents and examining witnesses filed charge

sheet for the offences under Sections 13(1)(c ) r/w 13(2)

Section 13(1)(d)(i) & (ii) r/w 13 (2) of the Prevention of

Corruption Act, under Section 409 r/w 120-B IPC and

Section 477A r/w Section 120-B IPC.

10. The prosecution examined P.Ws.1 to 37 and marked

Exs.P1 to P268. On behalf of the accused, D.Ws.1 and 2

were examined and Exs.D1 to D4 marked. Learned Special

Judge convicted A3 to A5 and A7 to A11 and sentenced to

undergo rigorous imprisonment for a period of one year each

under Sections 13(1)(c ), 13(1)(d)(i) & (ii) r/w 13(2) of the

Prevention of Corruption Act, 1988 r/w 34 IPC, Section 409

r/w 120-B IPC, Section 277-A r/w 120-B IPC.

11. Learned counsel appearing for the appellants would

submit that the learned Special Judge has relied heavily on

the enquiry conducted by P.W.2 against A1, A3 and A4 and

the enquiry report Exs.P15, 16 and 17 respectively. The

findings in the enquiry report were made basis to record

conviction without examining the witnesses or the records

which were examined by the Enquiry Officer during enquiry.

The documents Exs.P1 to P14, P22 to P247 which are

overtime bills, cash books, bank statements, cheques and

registers were all marked through P.W.1, who was Assistant

Registrar, Osmania University. Merely marking the said

documents cannot form basis for the Court to rely upon the

gist of all the documents which were stated by the witnesses

PWs.1 to 4. The prosecution ought to have exhibited before

the Court as to how the misappropriation was done by the

appellants herein.

12. According to the counsel, enquiry was conducted only

against A1 to A4 and there is no enquiry against any of the

other accused. Merely on the basis of conclusions drawn in

the enquiry, all the accused were convicted. The defence

taken by the appellants herein is that it was A1 who had the

cheque power, drawing and disbursing power and responsible

for the accounts of the Osmania Univesity press. Even

according to P.W.1, it was A1 who had informed and

acknowledged that the amounts received were in fact paid to

the persons who had executed job work which are the outside

agencies.

13. Learned counsel for A5 and A7 submits that enquiry

was not conducted against A5 and A7. That itself reflects that

even the department did not have any doubt about the

alleged involvement of A5 and A7. It was further argued that

the other witnesses who are P.Ws.4 to P23 stated that they

have received overtime allowances. It is not the case of P.Ws.4

to 23 who are employees that they have received excess

amounts and paid back the excess amounts to any of the

appellants. It was explicitly stated by P.W.38 that A1 was

responsible for embezzlement and misappropriation and

others have assisted him. However, it was specifically stated

by investigating officer that A3 to A11 were not concerned

with purchase of printing material.

14. Learned counsel appearing for A4 argued that A4 was

not entrusted with any amounts and whatever amounts were

asked to be disbursed by A1, he had disbursed the same. The

allegation that A4 was maintaining overtime allowance

register and other record were not proved by the prosecution.

The Learned Special Judge had relied on the alleged

confession of A4 before the enquiry officer/P.W.2 that he had

withdrawn amount and was also maintaining the records

pertaining to overtime allowances, which formed basis for

conviction, which is incorrect.

15. On the other hand, learned Special Public Prosecutor for

ACB submitted that it is not in dispute that amounts were

entrusted to A1 as the Director for the purpose of disbursing

overtime allowances and also purchase of stationery and

other material. The amounts that were withdrawn by A1, who

had the power to disburse amounts and make payments for

purchase of stationery, has to account for the same. In the

absence of giving details of payments made after withdrawing

the amounts, would clearly reflect that A1 along with other

accused have misappropriated the amounts that were

entrusted to them. The entire documents that were collected

during the course of investigation and examined by PWs.1 to

4 during enquiry that was conducted against A1 to A4 can be

looked into by the criminal Court for the purpose of

adjudicating upon the criminal acts committed by these

public servants. In the said circumstances, learned Special

Judge was right in convicting the accused.

16. Having gone through the record and also the findings of

the learned Special Judge, heavy reliance was placed upon

the enquiry repot of P.W.3 under Exs.P15 to P17 against A1

to A4.

17. P.W.1 worked as Deputy Registrar. According to P.W.1,

the record that was available in the department of printing in

Osmania University was subject matter of the enquiry against

A1. On the basis of the said record, statements were

prepared pertaining to overtime payments, purchase of

stationery items for the years 1990-1991 and thereafter.

P.W.1 prepared Ex.P1 statement showing the details of

amounts drawn for payment of overtime allowances made for

the relevant period. According to Ex.P1, A4 had shown that

he had paid overtime allowances to the employees of Osmania

University. The said statement made by A4 was considered

by P.W.1. P.W.1 then marked Exs.P1 to P14 and P22 to P247,

which are cash book, bank statements, cheque registers,

overtime bills etc. All the said documents were also provided

to the ACB authorities. Similarly, statement Ex.P33 was

prepared with the details of self-cheques and cheques issued

in the name of employees for purchase of material for

Osmania University Press. The said statement was prepared

by P.W.1. Similarly, Ex.P34 is the statement of third party

cheques issued for purchase during the year 1990-91 to

1992-93. Exs.P35 to P148 are the purchases pertaining to

printing material. Ex.P162 is the statement showing

particulars of payments of outside printing bills for the year

1990-91 to 1992-93. According to P.W.1, A5, who is a

technical person prepared Ex.P230 showing existing

machinery in the Osmania University and details of purchase

of new machinery. Ex.P230 was prepared on 22.12.1995.

According to P.W.1, for purchasing machinery for the

Osmania University Press, A1 had to take permission from

the authorities and thereafter call for tenders and then place

it before the purchase committee. After obtaining approval

from the purchase committee, purchase of machinery had to

be made. However, no such permission was taken by A1 for

the purpose of purchase of machinery. During the course of

cross-examination, P.W.1 admitted that there is no evidence

that the entire amount was withdrawn by A 4. However, A4

had disbursed the amount in accordance with the register

maintained by him.

18. P.W.2 worked as Director of Treasuries and he was

asked to conduct enquiry against A1. According to P.W.2, A1

did not cross-examine any of the witnesses except one

witness namely Ram Reddy during enquiry. However, A1 filed

written statement and out of eight charges that were framed

against A1, four charges were proved. The said charges were

pertaining to payment of overtime allowances to the

employees of Osmania University without sanction and

irregularity in purchasing printing papers for Osmania

University. Ex.P15 is the copy of enquiry report. According to

P.W.2, i) Rs.31,83,765/- was misappropriated in OT

allowance, ii) Rs.19,91,922/- misappropriated in purchasing

printing paper; iii) Rs.20,10,090/- misappropriated for

purchasing stationery; iv) Rs.13,92,000/- was

misappropriated for purchase of computer equipment.

19. Further, according to P.W.2 Rs.6,08,000/- was also not

accounted which was towards alleged payments made for

supply of computer equipment. P.W.2 further conducted

enquiry against A4. A4 was given benefit of doubt in the

departmental enquiry since A4 admitted in the departmental

enquiry that he did not keep the records properly regarding

overtime allowances payments. Ex.P17 is the enquiry report

against A4. PW.2 recommended stoppage of three increments.

During the cross-examination, P.W.2 stated that he did not

have any documents to show that he was appointed as

enquiry officer to conduct departmental enquiry against A1 to

A4. Further, charges were not framed against A3 and A4.

P.W.2 admitted that it is the duty of the Director to verify

records of Osmania University printing press.

20. P.W.3 was the Professor in Physics. According to P.W.3,

the Vice-Chancellor appointed three men committee including

P.W.3 to examine the accounts pertaining to Publications of

Osmania University Press for the years 1988-89 to 1992-93

along with Professor Y.Saraswathi Rao and Professor

A.Narsing Rao (both not examined). On 03.06.1993, A1

presented himself before the Committee and he failed to

produce any record. However, the allegations of i)

unauthorized apportionment of income realized through

proceeds; ii) costing procedure; iii) unauthorized

apportionment of payment of overtime allowances to the

employees of Osmania University Press; iv) purchase of

various books like paper, printing material, printing

equipment etc., and v) bogus entries in the stock were all

looked into. Accordingly, on 28.06.1993 Ex.P18, preliminary

report was given and later final report dated 02.09.1993

which is Ex.P19 was handed over to the Vice-Chancellor.

21. According to P.W.3, A1 was responsible for all the

irregularities and unauthorized payments. He was assisted by

A2, A3 and A4. Later, A4 submitted two overtime payment

acquittance registers, which were found to be written

subsequently. However, the said registers were not seized by

the Investigating Officer. During the course of cross-

examination, P.W.3 admitted that A1 was the Drawing and

Disbursing officer and he had cheque power. A1 was

responsible for all the amounts drawn by him and also for

settlement of the accounts. P.W.3 also stated that A1 never

complained against other accused. When questioned by the

counsel for A4, P.W.3 stated that A4 admitted during enquiry

that he was maintaining overtime payment details.

22. P.Ws.4 to P.W.23, witnesses are permanent employees

and also daily wage workers. During evidence, witnesses

stated that they were paid overtime allowances and A2 and

A4 used to take signatures after making payments.

23. P.W.24 was working as Senior Assistant in Arts College.

He stated that A3 used to maintain records. Further, cheques

were written by A2 and A3 and also he used to write cheques.

However, the said cheques were signed by A1. P.W.24

identified A5 and A7 stating that he used to receive cash from

A2 and also cheques were given for payment of money to

outside printers. P.W.24 was declared hostile and cross-

examined by the Public Prosecutor. During cross-examination

by Public Prosecutor, he admitted that some cheques were

being taken by A3 and A5 without signing in the registers.

24. P.W.25 was the Commercial Tax Officer. He had given

information about M/s.Jayshree traders and M/s.Harikishan

and Company for the years 1990-91 to 1992-93, to which

'Firms" payments were made.

25. P.W.26 is another ACTO, who spoke about M/s.Mico

Business Corporation and the registration number of the

Firm.

26. P.W.27 was working under A1 as binder in Osmania

University Press during 1991-92 to 1992-19993. He stated

that P.W.24 used to assist A3 in the purchase section. Third

party cheques were taken by A3, A5, A6 and A7 pertaining to

M/s.Harikishan Company and also M/s.Mac Traders,

M/.OPrime Creative Force, M/s.Mico Business Corporation

and M/s.Metro Traders. Though cheques were being taken in

the name of such firms, signatures were not appended in the

relevant register Ex.P157. In the cross-examination, he stated

that A1 had knowledge about issuance of the cheques and

none of the third parties complained about not receiving the

amounts covered by the cheques which were collected by A3,

A5 to A7. The said cheques which were collected by A3, A5 to

A7 were prepared by A2 at the instance of A1.

27. P.W.28 stated that he was working as Compositor in

Osmania University Press. According to him, whenever they

used to get job work from colleges and there was no

possibility of executing the said work, no objection certificates

were given to the colleges for getting printing done outside.

The concerned college authorities used to get 3 quotations

from private printers and P.W.8 used to accept the lowest

quotations. After printing work was done by the said outside

firms, cheques were being prepared and handed over.

Further, A4 was disbursing overtime allowances.

28. P.W.29 was working as Junior Assistant in the Osmania

University Pres. He did not state anything against accused

and was declared hostile.

29. P.W.30 stated that he has not received any overtime

allowances during 1991 to 1993. He speaks about the

procedure of the printing press taking up the job of printing.

He further stated that he never received any overtime

allowances through A1 to A3.

30. P.W.31 while working as Deputy Director of the

Government Central Press, went to Osmania Hospital

campus and inspected Printing machinery. According to him,

three items were purchased without proposals and four items

were purchased without sanction. However, during cross-

examination, he stated that he was not aware about the

details of the purchases made.

31. P.W.32 was the Assistant Commercial Tax Officer who

furnished information regarding Metro Traders and Metro

Printers and binders to whom payments were made.

32. P.W.33 is the Joint Registrar of Osmania University. He

stated that along with P.Ws.2 and 3, he had conducted

enquiry against A1 to A4. A1 and other officers did not

produce oral or documentary evidence. A1 did not participate

in the enquiry and A3 and A4 participated in the enquiry but

did not produce any evidence in defence. A1 and A4 were

found guilty of the departmental charges and A3 was

exonerated.

33. P.W.34 was assisting A2 in the accounts section. During

the course of enquiry, P.W.34 assisted P.Ws.1 to 3 in the

preparation of statements regarding overtime payments and

also purchase of stationery and machinery.

34. P.W.35 was the Director of Osmania University

Computer Centre. According to him, P.W.3 was appointed as

Enquiry Officer and he assisted P.W.3 during enquiry. The

price paid for computer system by the Osmania University

Press was about Rs.3.00 lakhs whereas the Journalism

Department purchased with similar configuration for an

amount of Rs.1,80,000/- only. The said computer was kept

idle without utilization. It was A1 who had purchased the

said computer.

35. P.W.36 granted sanction orders Exs.P252 to P261 to

prosecute A1 to A11.

36. P.W.37 is the successor of A1. He states that he handed

over the documents that were in the department to P.W.2 for

the purpose of enquiry. Further, he assisted P.W.1 in

preparing statements available in the department regarding

payment of overtime allowances and purchase.

37. P.W.38 is the Investigating Officer who has given details

about the documents that are collected by him during the

course of investigation. He stated that several irregularities

were seen in the payments made and record was not being

maintained for the amounts that were paid. P.W.38 had

taken assistance of P.W.1, P.W.34, P.W.37 for preparing the

statements regarding self-cheques, third party cheques that

were issued by A1 for purchase of material, overtime

payments that were made during 1990-91 to 1992-93.

P.W.38 deposed about the individual seven charges framed

against the accused. During the course of cross-examination,

P.W.36 Investigating Officer stated that A1 directed

withdrawal of the amount and further the person who had

actually withdrawn the amount had to account for the same.

He admitted that there is no evidence on record to show that

the entire amount drawn towards payment of overtime

allowances was entrusted to A1 but A1 was responsible as

the head of the institution. The evidence of misappropriation

is on the basis of record that was available in the office and

verified during investigation. The inferences drawn regarding

misappropriation was based only on the record that was

available. Investigating Officer further admitted that all the

cheques in question were issued by A1 and he did not receive

any complaint from the persons who have undertaken

printing work and stationery suppliers that they did not

receive their amounts for their work. He further admitted that

A2 to A11 were unconcerned with the purchase of printing

machinery.

38. Having gone through the entire evidence and

documents, the basis for prosecuting the accused are the

statements including Ex.P1 showing the details of amounts

drawn for payment of overtime allowances during the year

1990-91 to 1992-93. The said statements were prepared on

the basis of (i) Exs.P2 to P8, overtime bills, (ii) Exs.P9 to P11

counter foils of cheques, (iii) Exs.P12 to P15 cash books.

Thereafter, enquiry report Ex.P15 submitted by P.W.2 against

A1 is also on the basis of Ex.P1. Ex.P15 (there is no date or

signature of P.W.2) is the enquiry report submitted by P.W.2

against A1. Ex.P16 is the report against A3 dated 13.09.1994.

Ex.P17 is the enquiry report against A4 dated 30.09.1994.

39. The complaint under Ex.P262 letter dated 03.12.1993

addressed to ACB and FIR was registered on 01.01.1994 on

the basis of Ex.P262. However, after registration of crime,

P.W.2 conducted departmental enquiry on the basis of the

documents that were seized and statements were prepared

including Ex.P1 for payments of overtime allowances. Ex.P38

is the statement of details of self-cheques issued in the

names of employees during the years 1991-92 to 1992-93.

Ex.P34 is the details of third party cheques for the said

orders. Exs.P35 to P148 pertaining to purchases of printing

material during 1990-1991. Ex.P166 to P229 are the files

pertaining to the work done outside the Osmania University

Press. ExP232 to P245 files are pertaining to purchase of

machinery.

40. According to the enquiry report, A1 did not participate

fully in the enquiry. However, A3 and A4 replied to the charge

memos. As already noted, on the basis of the gist of the

payments made towards overtime allowances, cheques

disbursed and the purchase made, the enquiry officer P.W.3

concluded regarding the misappropriation done. P.W.38, who

is the Investigating Officer states that he has sought

assistance of P.W.2, P.W.1 and others and also relied on the

statements, which forms the gist of payments made and the

amounts that were withdrawn.

41. Appellants have totally denied the allegations leveled

against them regarding any kind of misappropriation. Not a

single witness is examined by the investigating agency to

show that amounts were drawn or cheques issued in favour

of an individual or a firm and such amounts were not paid.

42. Learned Special Judge believed the version of the

prosecution witnesses regarding statements that were

prepared and concluded that under Section 106 of Indian

Evidence Act, the burden is on the accused to explain

regarding the amounts that were withdrawn as such

withdrawals and usage was to the exclusive knowledge of the

accused.

43. In the present case, it is necessary to discuss regarding

the following aspects; i) Whether the statements that were

prepared on the basis of the documents available in the

department can form basis to infer misappropriation and

falsification of accounts, without there being any independent

witnesses examined to support the allegation of drawing or

disbursing amounts in the names of individuals and Firms,

or that such persons have not received amounts; ii) Whether

such statements prepared on the basis of enormous

documents that were examined by witnesses can form basis

to conclude guilt in the absence of proving each and every

document before the Court below; iii) Whether the learned

Special Judge was right in invoking Section 106 of Indian

Evidence Act on the basis of statements prepared by P.Ws.1

to 7 to convict the accused on the ground that the accused

failed to discharge burden shifted on to them.

44. It is not in dispute and admitted that: i) The entire basis

of P.W.2 finding A1, A3 and A4 guilty of the charges of

misappropriation are the statements that were prepared

under Exs.P1 and P35; ii) The Court and the Investigating

Officer/P.W8 heavily relied on Exs.P15 to P19 enquiry reports

of P.W.2; iii) The accused denied execution of any of the

documents that were placed by the prosecution to show

entrustment of the funds to them by A1.

45. Departmental enquiry conducted by any enquiry officer,

who is appointed will conduct enquiry on the basis of

preponderance of probabilities and inferences or conclusions

will be drawn on the basis of the evidence that is placed

before him and/or collected. However in criminal cases, the

principle of proof is beyond reasonable doubt, contrary to the

procedure followed in the departmental enquiry. PW.2,

Enquiry Officer admitted that A1 did not completely

participate in the enquiry but filed statement. A3 and A4

participated, however, they have not cross-examined any

witnesses who were examined during enquiry. According to

P.W.2, A4 produced two registers which appear to have been

prepared at one go apparently, to mislead the enquiry officer.

However, the said registers were not seized by the

Investigating Officer.

46. For the sake of convenience, Section 65 of Indian

Evidence Act is extracted hereunder:

"65. Cases in which secondary evidence relating to document may be given.

(a)....

(b)....

(c )...

(d)....

(e)....

(f)....

(g)When the originals consist of numerous accounts or other documents which cannot conveniently be examined in Court, and the fact to be proved is the general result of the whole collection.

In case (g), evidence may be given as to the general result of the documents by any person who has examined them, and who is skilled in the examination of such documents."

47. Under Section 65 of the Indian Evidence Act, when

original consists of numerous accounts or other documents

which cannot conveniently be examined in Court and the fact

to be proved is the general result of the whole collection,

evidence may be given as to the general result of the

documents by any person who has examined them and who

is skilled in the examination of such documents.

48. P.W.2 enquiry officer or for that matter, P.W.1, P.W.3

who assisted P.W.2 during enquiry and all of them in turn

who had assisted Investigating Officer/P.W.38 did not speak

about, they being experts or skilled in the examination of the

documents which were examined during preparation of

Exs.P1 and P35. There were admittedly two almirahs filled

with documents which were examined and the gist prepared

under Exs.P1 and P35. P.Ws.1 to 3 have not stated that they

have any expertise in preparation of such statements. P.W.1

worked as Deputy Registrar of the Accounts Division, PW.2

retired as Director of Treasuries and Accounts, P.W.3, who is

retired Professor in Physics. For argument sake assuming

that P.Ws.1, 2 and 3 had correctly prepared the statements

which is the general result of examining several hundred

documents and files, there is no evidence that such

documents were prepared by the appellants herein. During

the course of cross-examination and also Section 313 Cr.P.C

examination, the accused denied the documents and its

correctness. On the basis of which, Exs.P1 and P35

reflecting misappropriation were prepared.

49. It is for the prosecution to prove beyond reasonable

doubt that the documents were in fact prepared and

maintained by A4.

50. It is not the case that A4, A5, A7, A9 to A11 have in any

manner prepared or maintained the accounts or files that

formed basis for preparation of Exs.P1 and P35 statements

showing irregularities. The said statements, in such scenario,

cannot be made basis to infer that there was

misappropriation by the appellants herein in collusion with

A1. Admittedly, most of the amounts were withdrawn on the

basis of cheques issued by A1.

51. Under Section 106 of the Evidence Act, the initial

burden is always on the prosecution to prove its case and

then burden shifts on to the accused. As already discussed,

the prosecution utterly failed to prove that files and registers

which formed basis to prepare Exs.P1 and P35 statements

showing misappropriation, were admitted or that they were

maintained by the appellants herein.

52. The Hon'ble Supreme Court in the case of Balvir Singh

v. State of Uttarakhand 1 held that when the prosecution

has offered evidence which can be believed by the Court and

convincing regarding the accused guilt beyond reasonable

doubt, then the burden shifts on to the accused to present

evidence regarding the facts peculiarly which are within the

knowledge of the accused. All the documents that were seized

and examined by P.Ws.1 to 3, P.W.38 Investigating Officer

were available in the office. When statements are prepared on

the basis of the said documents, there is no question of any

exclusivity of the knowledge of any facts to the accused when

the documents are denied by accused. On the basis of such

statements Exs.P1 & P35 being prepared, the trial Court

cannot place burden on the accused to explain such

statements and the conclusions drawn by enquiry

officer/P.W.2 regarding the amounts that were allegedly

misappropriated. The approach of the learned Special Judge

in shifting the burden on to the accused to explain the

opinion and inferences drawn during departmental enquiry is

2023 SCC OnLine SC 1261

incorrect and it does not fall within the purview of Section

106 of Indian Evidence Act to draw adverse inference against

accused and convict the accused. In view of above

discussion, in the absence of any proof and direct evidence

against the accused apart from the inferences drawn by

P.Ws.1 to 3 and P.W.38, on the basis of the record found in

the office, there cannot be any conviction for the offences

alleged.

53. Section 13(c) of the Act is akin to Section 409 of IPC.

Both under Section 13(c ) of PC Act and Section 409 of IPC,

the sine qua non to establish the offence of misappropriation

is to prove entrustment. The factum of entrustment to the

appellants herein are assumptions on the basis of the

withdrawals from Banks and payments made by A1 through

cheques. Admittedly, self cheques were drawn and signed by

A1. Not a single bank witness is examined to show that at

any point of time, self-cheques or the cheques of others were

encashed in the bank by any of these appellants. The

prosecution ought to have produced witnesses from the Bank

to prove that cheques signed by A1 were withdrawn by the

appellants herein. In the absence of any such proof, the

question of these appellants abetting A1 in committing

alleged misappropriation of the funds entrusted to A1 would

not arise.

54. The Hon'ble Supreme Court in the case of R.Sai

Bharathi v. J.Jayalalitha 2 held that entrustment has to be

proved for establishing an offence of criminal

misappropriation.

55. The case is one of circumstantial evidence. The burden

is on the prosecution to prove the circumstances of the case

by admissible and legal evidence. All such circumstances

cumulatively should form a complete chain pointing

unerringly towards the guilt of the accused. The

circumstances relied upon by the prosecution should be

incompatible with the innocence of the accused leading to the

only conclusion of the guilt of the accused. The Hon'ble

Supreme Court in the case of State of Uttar Pradesh v.

Sukhbasi 3, Haricharan v. State of Rajasthan 4 held that

AIR 2004 SC 892

AIR 1985 SC 1224

where there are missing links in the chain of evidence

adduced by the prosecution, benefit of doubt should go to the

accused.

56. In Anthony D'Souza v State of Karnataka 5, the

Hon'ble Supreme Court held that in order to sustain

conviction, the evidence produced by the prosecution should

not only be consistent with the guilt of the accused but

should also be inconsistent with the innocence of the

accused.

57. In view of above discussion, the prosecution has failed

to provide evidence to prove guilt of the accused and

accordingly, benefit of doubt is extended to the appellants

herein.

58. In the result, the judgment in C.C.No.17 of 2000 dated

15.06.2007 is hereby set aside against A4, A5, A7, A9, A10

and A11. Since the appellants are on bail, their bail bonds

shall stand discharged.

AIR 1998 SC 244

(2003) 1 SCC 259

59. Criminal Appeal Nos.789, 850, 729, 737 and 828 of

2007 are allowed. Criminal Appeal No.793 of 2007 is

dismissed against A8, as abated.

__________________ K.SURENDER, J Date: 16.04.2024 kvs

 
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 : MAIMS

 
 
Latestlaws Newsletter