Sunday, 19, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.Ramachander Rao, vs The State Of Ap Rep By Its Spl. Pp Hyd., For ...
2024 Latest Caselaw 3237 Tel

Citation : 2024 Latest Caselaw 3237 Tel
Judgement Date : 14 August, 2024

Telangana High Court

P.Ramachander Rao, vs The State Of Ap Rep By Its Spl. Pp Hyd., For ... on 14 August, 2024

               HIGH COURT FOR THE STATE OF TELANGANA
                           AT HYDERABAD

                                   *****
                      Criminal Appeal No.545 OF 2012
Between:

E.Rukumangada Reddy                                         ... Appellant

                                And
The State of A.P.
Rep. by Inspector of Police                       ... Respondent
                      Criminal Appeal No.584 OF 2012
Between:

P.Ramachander Rao                                           ... Appellant
                          And
The State of A.P.
Rep. by Inspector of Police                            ... Respondent

DATE OF JUDGMENT PRONOUNCED:              14.08.2024

Submitted for approval.

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 the fair copy of the            Yes/No
       Judgment?



                                              __________________
                                                K.SURENDER, J
                                          2


          * THE HON'BLE SRI JUSTICE K. SURENDER

                           + CRL.A. No. 545 OF 2012

% Dated 14.08.2024
# E.Rukumangada Reddy                                      ... Appellant
                                      And

$ The State of A.P. rep. by Inspector of Police ... Respondent
                           + CRL.A. No. 584 OF 2012

% Dated 14.08.2024
# P.Ramachander Rao                                   ... Appellant
                                      And
$ The State of A.P. rep. by Inspector of Police   ... Respondent

! Counsel for the Appellants: Sri T.Niranjan Reddy, learned Senior Counsel
                             For Sri Suresh Kumar Reddy Kalava
                            Sri Chavali Ramanand Reddy

^ Counsel for the Respondent: Sri Sridhar Chikyala,
                                  Special Public Prosecutor

>HEAD NOTE:

? Cases referred

1. SLP(Crl.) No.9091 of 2022
2. (2022) 4 Supreme Court Cases 574);
3. (2014) 13 SCC 55);
4. (2016) 12 SCC 150),
5. (2009) 3 SCC 779;
6.(2021) 3 SCC 687,
7. ( 2015 (10) SCC 152),
8. (1979) 4 SCC 725);
9. (2015) 15 SCC (Cri) 629;
10. (1979) 4 Supreme Court Cases 172);
11. (2015) 16 Supreme Court Cases 350)
                                      3


                     HON'BLE SRI JUSTICE K.SURENDER

             CRIMINAL APPEAL No. 545 AND 584 OF 2012
COMMON JUDGMENT

1. Criminal Appeal No.545 of 2012 is filed by A2 and Criminal

Appeal No.584 of 2012 is filed by A1. Both A1 and A2 were trapped

by ACB for demand and acceptance of Rs.6,000/- from

complainant/P.W.1. They are convicted for the offence under

Sections 7 and Section 13(2) r/w 13(1) of the Prevention of

Corruption Act, 1988 (for short 'the Act') and sentenced to undergo

rigorous imprisonment for a period of six months and one year

respectively vide judgment in C.C.No.4 of 2006 dated 15.06.2012

passed by the Principal Special Judge for SPE & ACB Cases, City

Civil Court, Hyderabad. Aggrieved by the same, present appeals are

filed.

2. Briefly, the case of the prosecution is that A1 was working as

Assistant Pay and Accounts Officer and A2 was working as

Superintendent in the office of Pay and Accounts Office (PAO), Tilak

Road, Hyderabad. P.W.1/defacto complainant was working as

Honourary State Treasurer, Bharat Scouts and Guides, A.P.State

Association, Hyderabad. The said Society gets annual grant in aid

from the Director of School Education for meeting the expenditure

including salaries and other activities. During the year 2005, there

was two months delay for issuing grant in aid, for which reason,

salaries of the employees were not paid for the months of January

and February, 2005. Bills were submitted for about Rs.96.00 lakhs

by the Assistant Accounts Officer of Commissionerate of School

Education in the office of Pay and Accounts Office, however, they

were not passed and kept pending.

3. P.W.1 went to the office of PAO on 17.03.2005 and enquired

with A1 about the bills. A1 allegedly demanded Rs.6,000/- to pass

the bills. A2 was also present when the demand was made by A1

and he also demanded the said amount for processing the bills and

issuing cheque in his name as the Treasurer of Bharat Scouts and

Guides. Aggrieved by the said demand on the very same day, P.W.1

approached ACB and filed typed complaint at about 12.00 noon.

The said complaint was handed over to P.W.7/DSP who arranged to

trap appellants on the next day i.e., on 18.03.2005. P.W.7 sent for

independent witness P.W.2 and another to act as witnesses to the

trap proceedings. P.W's.1, 2, 7, 8 and others formed the trap party.

All the formalities required before proceeding to the trap were

followed and the said proceedings were drafted under Ex.P2.

4. Thereafter, the entire trap party went to the office of the PAO.

While P.W.2 was staying in the first floor, P.Ws.1, 7, 8 and other

trap party members went to the 5th floor of the building. There,

P.W.1 entered into the 5th floor of the building and came out within

few minutes and informed that he met A1 and according to his

direction, he had to meet A2, who was in the first floor of the same

building. Thereafter, all of them came down to the 1st floor. P.W.1

entered into the office in the first floor and handed over bribe

amount on demand by A2, came out and gave signal to trap party

indicating demand and acceptance of bribe by A2. Thereafter, the

trap party entered into the office and hands of A2 were tested with

sodium carbonate solution. The said test proved positive for

handling the phenolphthalein smeared bribe amount.

5. The trap party then went to the office of A1 to the 5th floor and

the originals of Exs.P3 and P4 were seized. A1 was brought to the

1st floor where A1 was present. Other documents were also seized

and since there appeared to be law and order problem and other

PAO office employees were gathering, P.W.7 took decision to

continue post trap proceedings in ACB office and accordingly all of

them left. Having concluded the post trap proceedings in ACB office,

which included recording statements of witnesses, accused,

complainant and what transpired, Ex.P8 second mediators' report

was drafted incorporating the same. The investigation was

thereafter handed over by P.W.7 to P.W.8, who concluded

investigation and filed charge sheet.

6. Learned Special Judge mainly placed reliance on the evidence

of P.W.1 and the recovery of the amount from A2 on the date of

trap. Further, learned Special Judge found that bills were pending

which had to be cleared and accordingly found favour with the

version of the prosecution that there was demand and acceptance of

bribe by the appellants and accordingly convicted them.

7. Sri T.Niranjan Reddy, learned Senior Counsel appearing on

behalf of Sri Chavali Ramanand, learned counsel appearing on

behalf of the A2 would submit that the prosecution has failed to

prove that there was any official favour which was pending with A2.

In fact, P.W.1 himself admitted that PAO will not issue cheques to

the Bharat Scouts and Guides and they have to be routed through

Commissioner of School Education. Commissioner of School

Education will have three IAS cader officers, who manage day to

day affairs. The Commissioner of School Education will only have

direct contact with PAO and P.W.1 who was the honourary

treasurer of Bharat Scouts and Guides has no link with PAO office.

However, P.W.1 lodged the complaint with ACB stating that he met

the appellants in the PAO office, who demanded bribe. The said

version cannot be believed. In fact, on the date of trap A2 informed

the trap party that P.W.1 had forcibly thrust bribe amount into his

pocket and immediately trap party entered into the office. The other

employees of PAO had become hostile during the post trap

proceedings since they found that what the trap party was doing

was illegal and the appellants were falsely implicated. In fact,

D.Ws.1 to 3 witnesses, who are the listed witnesses of the

prosecution, were given up by the prosecution and examined by the

appellant in defence. Witnesses have stated that the bills are not

pending with the appellants, as such, the question of demand of

bribe does not arise.

8. Learned Senior Counsel relied on the judgment of this Court

in the case of A.V.Suresh Kumar v. The State of Andhra Pradesh,

rep. by Special Public Prosecutors (Criminal Appeal No.476 of

2008 dated 26.07.2022) and Criminal Appeal No.1145 of 2013,

dated 24.07.2024 and argued that in the absence of any pending

work with the accused officer, conviction has to be set aside.

9. He also relied on the judgment of Hon'ble Supreme Court in

the case of Mir Mustafa Ali Hasmi v. The State of A.P arising out

of SLP(Crl.) No.9091 of 2022 wherein it was found that when there

was grave suspicion regarding the version put forth by the

prosecution and also on the ground that the complainant therein

had the opportunity of planting tainted currency, reversed the

finding of conviction. He also relied on the following judgments: i)

K.Shanthamma v. State of Telangana (2022) 4 Supreme Court

Cases 574); ii) B.Jayaraj v. State of A.P (2014) 13 SCC 55); iii)

V.Sejappa v. State (2016) 12 SCC 150), iv) C.M.Girish Babu v.

CBI, Cochin, High Court of Kerala (2009) 3 SCC 779; v)

N.Vijayakumar v. State of Tamil Nadu (2021) 3 SCC 687, (vi)

P.Satyanarayana Murthy v. DI Police, State of A.P ( 2015 (10)

SCC 152), vii) Suraj Mal v. The State (Delhi Administration)

(1979) 4 SCC 725); viii)T.K.Ramesh Kumar v. State through

Police Inspector, Bangalore (2015) 15 SCC (Cri) 629;

ix)Mohd.Iqbal Ahmed v. State of Andhra Pradesh (1979) 4

Supreme Court Cases 172); x) Khaleel Ahmed v. State of

Karnataka (2015) 16 Supreme Court Cases 350) and argued that

unless the factum of demand is proved, the question of finding

accused officer guilty on the basis of recovery of the amount on the

trap date is improper and illegal.

10. On the other hand, learned Special Public Prosecutor for ACB

submitted that admittedly bills were pending in the PAO office. Only

for the reason of the Commissioner of School Education officials not

making a complaint will not in any manner have an impact on the

version of P.W.1. Fact remains that the cheque has to be processed

by the PAO, which had to be given to Bharath Scouts and Guides.

Accordingly, for the reason of the salaries of the employees being

stopped for not processing the bills by the PAO, P.W.1 met

appellants and thereafter, complaint was filed. There is no reason

why the appellants would be falsely implicated by P.W.1. Learned

Special Public Prosecutor further argued that since the version of

A2 is that the amount was thrust into his pocket, the presumption

under Section 20 of the Act comes into play and the burden is on

the appellants to discharge their burden. The findings of the

learned Special Judge in the Court below are based on record.

11. P.W.1 during the course of his cross-examination admitted

and stated as follows:

"It is true the Pay and Accounts Office will not issue the cheque directly to Bharath Scouts and Guides the cheque will be routed out through Commissioner of School Education as the Commissioner of School Education is the Drawing Officer who submits the bills to Pay and Accounts office. It is true the Commissioner of School Education and Bharath Souts and Guides will have direct contact for payment and Bharath Scouts and Guides will have no direct link with Pay and Accounts Office. There are two IAS officers who are called Administrative Committee members and I have to work under them."

12. P.W.2, who is the independent mediator deposed in his cross-

examination as follows:

"It is true Ex.P3 and P4 bills were not pending at the table of AO-2 by the date of trap. Ex.P3 and P4 bills were brought by ACB officials and I do not know from where or from which chambers the said bills were brought by them."

13. D.W.1, who was working as Superintendent of Pay and

Accounts Office was examined during investigation and given up.

However, he was examined as D.W.1 by the appellant. He deposed

as follows:

"I received two bills i.e., Ex.P3 and P4 with ID Nos.04205852 and 04205864 respectively on 16.03.2005 along with other bills. On 17.03.2005 I verified them and put up them with Superintendent AO-2. Superintendent also passed them on 18.3.2005 and sent them to APAO who is AO-1 in this case. APAO also passed on the same day itself and sent to the Dy.PAO. Before that I received bill bearing ID No.04196743 for Rs.64,50,000/- and was passed the cheques were issued on 16.3.2005. Ex.D1 is the concerned bill (already marked)."

14. As seen from the admission of the witnesses, firstly

P.W.1, who was the treasurer of Bharat Scouts and Guides

has nothing to do with the PAO office and the cheques would

be given by the Commissioner of School Education, who is the

drawing officer to Bharat Scouts and Guides. In fact,

Commissioner of School Education submits the bills to the Pay

and Accounts Office. Drawing Officer of the Commissioner of

School Education was not examined. According to P.W.5, the

cheques will be issued after the bills are passed and delivered

to any authorized representative of the Commissioner of

School Education and cheques will not be delivered to any

person of Bharat Scouts and Guides. It is not the case of the

prosecution that P.W.1 was in any way authorized by the

Commissioner of School Education to receive the cheque by

coordinating with the PAO Office. P.W.6, who worked as

Assistant Accounts Officer in the Directorate of School

Education stated that the school education department would

draw annual grant in aid for Bharat Scouts and Guides and

bills would be raised by the Director of School Education.

P.W.6 also stated that P.W.1 will not be issued any cheques by

the PAO Office. He did not state that P.W.1 was authorized to

receive any cheques on behalf of Directorate of School

Education. Apparently, the bills in question Exs.P3 and P4

were not pending with A1 and A2 on the date of trap.

Complaint was lodged on 17.03.2005. The DSP/P.W.7 deposed

as follows:

"There are three bills in this case. One bill for Rs.64,50,000/- was submitted on 4.3.2005 which was passed on 16.3.2005, with regard to the other two bills Ex.P3 and P4 for some reason the Commissionerate of School Education submitted the bills on two dates as seen from the receipt of stamps. I did not ask P.W.1 after seizure and verify Ex.P3 and P4 bills on the date of trap with regard to the date of presentation of bills before the PAO's office by the Commissioner of School Education and the contents of the complaint and otherwise why he made such false recitals in the complaint."

"It is true Ex.P3 and P4 bills were not pending with A2 by the time of trap. As seen from Ex.P3 and P4 both these bills were signed by A2 and A1 on 18.3.2005. Pw-1 did not state to me that he had seen that AO-1 and 2 signed on Ex.P3 and P4 in his presence on the date of trap. It is true, since Ex.P3 and P4 are signed by A1 and A2 by the time of trap there was no role to be played by them in processing or passing of these bills."

"It is true, Pw-1 is not a Drawing officer of these three bills. It is true Pw-1 was not given any written authorization to pursue these bills."

15. Even P.W.7/Investigating Officer during his investigation did

not find that any of the bills were pending with A1 or A2. Further, it

is the case of A2 that without any demand P.W.1 had forcibly thrust

bribe amount into his pocket and immediately the trap party

entered. When questioned, A2 stated that he never demanded any

amount and amount was forcibly thrust into his pocket. P.W.2

independent mediator admitted said fact in his cross-examination:

"It is true AO-2 had stated during the proceedings drafted at ACB office that he did not demand any bribe and he refused thrice to receive the amount."

P.W.7/DSP deposed in his cross-examination as follows:

"It is true AO-2 stated that he did not demand any bribe and he refused to receive the amount thrice."

16. According to A2, he informed the trap party that the amount

was forcibly thrust into his pocket though he refused thrice. It is

the case of the DSP that the other employees of the Pay and

Accounts Officer were hostile towards ACB authorities for not

proceeding correctly and not recording the version stated by A2.

The said fact is evident from the admission of P.W.2 and P.W.7. For

the reason of anger of employees of PAO, the post trap proceedings

had to be shifted to the ACB Office. The witnesses D.Ws.1 to 3 were

examined during the course of investigation by the ACB. However,

they were given up. The version of forcibly thrusting into the pocket

of A2, A2's refusal, the employees protesting the proceedings of the

ACB on the ground that they were not correctly recorded is

supported by the evidence of D.Ws.1 to 3.

17. Firstly, the prosecution failed to prove that there was any

pending work with the appellants. Secondly, it is the evidence of

D.Ws.1 to 3 that the version given by A2 was not recorded in the

post-trap proceedings, for which reason, the other employees

protested and the trap proceedings have to be shifted to the office of

the DSP, ACB. There is no reason why the other employees would

protest against police proceedings, unless they were incorrectly

done to the prejudice of the appellants.

18. The prosecution has failed to prove that there was, any

demand made by the appellants or any pending work with A1 and

A2. P.W.1, who is no way concerned with the PAO office had gone to

ACB office and files a vague complaint stating that both A1 and A2

demanded bribe. The only reliance placed on by the trial Court is

the recovery aspect. As already held in several judgments of the

Hon'ble Supreme Court that unless the initial burden of proving the

demand is discharged by the prosecution, the question of placing

reliance on the subsequent recovery, to infer that there was demand

for bribe is incorrect. P.W.1 was neither authorized to deal with PAO

or has anything to do with the PAO's office. The Commissioner of

School Education was not examined. When it was for the

Commissioner of School Education to provide necessary funds,

P.W.1 without approaching the Directorate of School Education

going to the PAO office casts grave suspicion on the version of

P.W.1. Accordingly, benefit of doubt is extended to the appellants.

19. In the result, the judgment of trial Court in C.C.No.4 of 2006

dated 15.06.2012 is hereby set aside and the appellants are

acquitted. Since the appellants are on bail, their bail bonds shall

stand cancelled.

20. Criminal Appeals are allowed.

__________________ K.SURENDER, J Date: 14.08.2024 Note: LR copy to be marked.

B/o.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 : IDRC

 
 
Latestlaws Newsletter