Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Md. Hameeduddin vs The State Of A.P., Through A.C.B., ...
2024 Latest Caselaw 3999 Tel

Citation : 2024 Latest Caselaw 3999 Tel
Judgement Date : 27 September, 2024

Telangana High Court

Md. Hameeduddin vs The State Of A.P., Through A.C.B., ... on 27 September, 2024

           HIGH COURT FOR THE STATE OF TELANGANA
                       AT HYDERABAD

                               *****
                  Criminal Appeal No.933 OF 2012
Between:

Md.Hameeduddin                                   ... Appellant/A1

                             And
The State of A.P., through
Inspector of Police, Hyderabad range,
ACB, rep. by its Spl.Public prosecutor, High Court
Of A.P., Hyderabad.                                ... Respondent


                  Criminal Appeal No.901 OF 2012

Between:

D.Krishnamachary                                 ... Appellant/A2

                              And
The State rep. by ACB, Warangal Range,
Warangal, rep. by Standing Counsel for
ACB cases, High Court of A.P., Hyd.             ... Respondent


                  Criminal Appeal No.398 OF 2013

Between:

State rep. by Inspector of Police,
Anti-Corruption Bureau, Warangal Range,
Warangal                                   ... Appellant/Complainant

                             And
1. Md.Hameeduddin
2. D.Krishnamachari                       ... Respondents/A1 & A2


DATE OF JUDGMENT PRONOUNCED:                   27.09.2024
                                  2




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
                                    3


            * THE HON'BLE SRI JUSTICE K. SURENDER


                 + Criminal Appeal No.933 OF 2012

% Dated 27.09.2024

# Md.Hameeduddin                                 ... Appellant/A1

                             And
$ The State of A.P., through
Inspector of Police, Hyderabad range,
ACB, rep. by its Spl.Public prosecutor, High Court
Of A.P., Hyderabad.                                ... Respondent


                 + Criminal Appeal No.901 OF 2012

# D.Krishnamachary                               ... Appellant/A2

                             And
$ The State rep. by ACB, Warangal Range,
Warangal, rep. by Standing Counsel for
ACB cases, High Court of A.P., Hyd.             ... Respondent


                 + Criminal Appeal No.398 OF 2013

Between:

State rep. by Inspector of Police,
Anti-Corruption Bureau, Warangal Range,
Warangal                                   ... Appellant/Complainant

                             And
1. Md.Hameeduddin
2. D.Krishnamachari                        ... Responden ts/A1 & A2
                                            4



! Counsel for the appellant in
    Crl.A.901/2012                             : Sri Badeti Venkatarathnam

! Counsel for the appellant in
    Crl.A.933/2012                             : Sri M.B.Thimmareddy

! Counsel for the appellant in
    Crl.A.398/2013                             : Sri Sridhar Chikyala
                                                 Spl.Public Prosecutor for ACB

^ Counsel for the Respondents
 In Crl.A.Nos.901&933 of 2012:                 Sri Sridhar Chikyala
                                               Spl.Public Prosecutor for ACB

^ Counsel for the Respondents
 In Crl.A.No.398 of 2013:                      Sri Badeti Venkatarathnam for R1
                                               Sri M.B.Thimmareddy for R2

>HEAD NOTE:
? Cases referred
  1.   AIR 2002 Supreme Court 486
  2.   1995 CRI.L.J.3978
  3.    (2022) 4 Supreme Court Cases 574
  4.   (2014(2)ALD (Crl.) 73 (SC)
                                   5
            THE HONOURABLE SRI JUSTICE K.SURENDER

     CRIMINAL APPEAL Nos.933, 901 OF 2012 and 398 of 2013

COMMON JUDGMENT:

Criminal Appeal No.933 of 2012 is filed by A1 and Criminal

Appeal No.901 of 2012 is filed by A2 aggrieved by the conviction

recorded by the learned Prl.Special Judge for SPE & ACB Cases at

Hyderabad in C.C.No.28 of 2010 for the offence under Section 7 of

the Prevention of Corruption Act, 1988.

2. Criminal Appeal No.398 of 2013 is filed by the State ACB

aggrieved by the acquittal recorded in C.C.No.28 of 2010 against

A1 and A2 for the offence under Section 13(2) r/w.13(i) of the

Prevention of Corruption Act, 1988.

3. Briefly, the case of the prosecution is that the appellants 1

and 2 in Crl.A.Nos.933and 901 of 2012 worked as Executive

Director and Field Assistant-cum-Typist, respectively, in the office

of A.P.State Minorities Finance Corporation Limited, Warangal

District.

4. A.P.State Minorities Corporation Limited, introduced a

scheme 'Dukhan-Makhan' for providing financial assistance to the

minorities who have land or plot in urban or rural areas. Under

the said scheme working capital will be provided to the

beneficiaries by providing direct loan of Rs.55,000/- from NMDC

for constructing a house and also for running some business.

Beneficiaries would be identified and the identified beneficiary

should contribute Rs.5,000/- in advance by opening a bank

account. At first instance Rs.35,000/- will be paid by A.P.Housing

Corporation through cheques for construction of the house and

subsequently an amount of Rs.15,000/- would be released as

working capital for doing business by the beneficiary.

5. The complainant (PW.1) applied for the benefit under the

said scheme and was sanctioned loan of Rs.50,000/- vide

proceedings dated 08.10.2003. As per the scheme, PW.1 opened

bank account. After completion of procedure, PW.1 received

Rs.34,900/- in three instalments and completed the construction

of house and obtained certificate from PW.7 and submitted the

same on 14.07.2004 to A1.

6. On 02.08.2004, PW.1 requested A1 for issuance of cheque

for balance loan amount of Rs.15,000/-, for establishing shop. For

which, the A1 demanded Rs.3,000/- as bribe. PW.1 expressed his

inability to give the demanded amount. PW.1 again met the A1 on

16.08.2004 and A1 reiterated the earlier demand. PW.1 again

expressed his inability. Then, A1 called A2 and instructed him to

go to complainant's village and inspect the house and submit

report. Accordingly, A2 inspected house on 17.08.2004 and took

photograph of the newly constructed house of PW.1. Then PW.1

requested A2 to recommend his case to A1 for issuing the cheque

for balance amount. Then A2 informed that if Rs.2,000/- was

given to A1 then he would recommend for issuing the cheque.

7. PW.1 finally met A1 on 23.08.2004 and requested for

issuance of cheque for Rs.15,000/-. A1 enquired as to whether

PW.1 brought demanded amount of Rs.2,000/-. PW.1 again

expressed his inability. A1 asked PW.1 to pay Rs.1500/- , initially,

and the remaining amount later.

8. As PW.1 was not willing to pay the bribe amount, he

approached DSP ACB, Warangal (PW.11) on 25.08.2004 at 11:30

hours and lodged a written complaint Ex.P1. DSP instructed

Inspector to verify the complaint. PW.11 registered Crime

no.6/ACB-WRL/2004 on the date of trap i.e. 27.08.2004.

9. On 27.08.2004, PW.11 secured the mediator-PW.3 and

others. After conducting pre-trap proceedings-Ex.P6, the trap

party went to the office of accused at 11.30 a.m. By the time they

reached the office, A1 was not present in the office. On the

instructions of DSP ACB, PW.1 waited till the arrival of A1. At

about 2.00 P.M. A1 came to the office. A2 instructed PW.1 to get

food packet for A1. Accordingly, PW.1 after informing the same to

DSP went to hotel and brought food packet to A1 and asked A1

about his balance cheque amount of Rs.15,000/-. A1 reiterated

his earlier demand. When PW.1 offered to pay the bribe amount,

A1 directed PW.1 to pay the same to A2 and instructed A2 to

receive it. A2 received the amount with his right hand and kept in

the drawer of his table.

10. PW.1 went out of the office and gave pre-arranged signal to

the trap party. The ACB DSP along with his trap party entered the

room of A1 and found A1 and A2 in the room. DSP conducted

Sodium Carbonate Solution tests on both the hands of A1 and A2.

Only the right hand fingers of A2 yielded positive result. On

questioning, A2 pointed out the tainted amount of Rs.1500/-

which was kept in his table drawer and the same was seized.

11. The official documents pertaining to PW.1 and other

beneficiaries were also seized from the office of A1. Post-trap

proceedings were conducted and drafted, which is Ex.P11. Further

investigation was completed by Inspector. After obtaining sanction

orders, charge sheet was filed against the accused A1 and A2

under Sections 7, 13(2) r/w.13(1)(d) of the Prevention of

Corruption Act before the Special Court. The learned Special

Judge took cognizance of charge sheet and framed charges for the

said offences.

12. In order to prove its case, the prosecution examined PWs.1

to 12 and got marked Exs.P1 to P23. PW.1 is the complainant who

partially suggested the case of prosecution and was declared

hostile. PW.2 scribe of Ex.P1 complaint turned hostile. PW.3 is

the mediator. PW.4, computer operator turned hostile. PW.5,

another beneficiary turned hostile. PW.6 is the Ex.Director in

Minority Corporation. PW.7-Dy.EE (Housing), Mahabubabad

speaks about inspection of beneficiaries constructions. PW.8-

General Manager, APSMFC speaks about the procedure and

release of amount. PW.11 is DSP, ACB, Warangal who laid the

trap and PW.12 is the Investigating Officer.

13. On behalf of defence, Exs.D1 and D2 which are portions of

Ex.P1-complaint, were marked. M.Os.1 to 12 were also brought on

record by the prosecution.

14. Learned Special Judge found that the evidence of the

mediator-PW.3, PW.11-trap laying officer and also the evidence of

PW.1 who had partially turned hostile, made out the case of

demand and acceptance by the appellants A1 and A2 and

accordingly convicted them.

15. Learned Counsel appearing for A1 would submit that PW.1

has partially supported the prosecution case and to the extent of

A2's role turned hostile to the prosecution case. The demand of

bribe according to PW.1 by A1 was on 02.08.2004, however,

according to Ex.P9 which is the attendance register, A1 was on

leave on that day. The trial Judge had erroneously concluded that

though A1 was on leave, since it was not proved that he was not in

town, the allegation of demand on the said date could be believed.

16. The counsel further argued that even according to PW.1,

during the course of trial that there was no voluntary acceptance

by either A1 or A2. PW.1 stated that he kept the money in the

table drawer. The test of Sodium Carbonate solution on the hands

of A1 proved negative. However, it was positive for A2. PW.1 stated

that he shook hands with A2 while going out of the room of A1

after giving bribe to A1, as such, test being positive on A2 was

explained. Finally, the counsel submits that there was no official

favour which was pending with A1. He was the only

recommending authority and even prior to the date of trap, the

entire list of beneficiaries was prepared. In the said

circumstances, when the prosecution has failed to prove that

there was any official work and the factum of demand was also

not proved, conviction has to be set aside.

17. Learned Counsel appearing for A2 would submit that PW.1

has not stated anything against A2. He denied that A2 demanded

any amount and in fact the reason for the positive test on the

hand of A2 was explained by PW.1 himself. Since the prosecution

failed to prove the factum of demand, the question of conviction

on the basis of alleged recovery on the trap date as deposed by the

trap laying officer cannot form basis to convict A2. Counsel

further submitted that in appeal against acquittal filed by the

State, appeal was not filed against A2, but A1 only.

18. Counsel relied on the Judgment of the Honourable Supreme

Court in Jagtar Singh v. State of Punjab in Criminal Appeal

No.2136 of 2010, dt.23.03.2023, wherein Honourable Supreme

Court held in the facts of the case that when the complainant and

the accompanying witnesses turned hostile to the prosecution

case, mere recovery of the amount from the appellant cannot form

basis to convict.

19. In Soundarajan v. State of Tamil Nadu, the Honourable

Supreme Court while allowing appeal No.1592 of 2022 in a trap

case held that demand when not proved, the subsequent recovery

is of no consequence.

20. In Punjabrao v. State of Maharashtra 1 the Honourable

Supreme Court held that the explanation given by the accused

need not be proved beyond reasonable doubt and evidence can be

established by preponderance of probability. Even during 313

Cr.P.C. examination, if the defence taken by the accused is

acceptable, the same can be relied on by the Courts.

21. In M.K.Harshan v. State of Kerala 2 the Honourable

Supreme Court while dealing with a case of recovery from the

table drawer, extended benefit of doubt on the facts of the case

finding that the version of prosecution witnesses was

contradictory.

22. In K.Shantamma v. State of Telangana 3 and in

B.Jayaraj v. State of Andhra Pradesh 4, the Honourable

Supreme Court held that mere recovery of bribe amount divorced

from circumstances cannot constitute an offence under Section 7

of the Prevention of Corruption Act. Further, presumption cannot

be raised in the absence of proof of acceptance of bribe amount.

AIR 2002 Supreme Court 486

1995 CRI.L.J.3978

(2022) 4 Supreme Court Cases 574

(2014(2)ALD (Crl.) 73 (SC)

23. On the other hand, learned Assistant Public Prosecutor

would submit that though PW.1 was treated hostile, he has

specifically stated that the amount was demanded by A1 on the

date of trap. The said version of demand by A1 and A2 is reflected

in Ex.P1-complaint. The money was recovered from the drawer of

A2. In the said circumstances, the Court below has rightly invoked

the provision under Section 20 of the Prevention of Corruption Act

and shifted the burden on to the accused to explain. Since the

accused failed to disprove the case of prosecution, conviction was

recorded.

24. It is law that the burden of the prosecution initially to prove

the aspect of demand is beyond reasonable doubt. The

prosecution cannot rely on the subsequent recovery of bribe

amount unless the foundation of the demand is laid with

convincing and reliable evidence. The only witness for the alleged

demand by A1 and A2 is PW.1, who has resiled from his earlier

evidence of demand by A1 and A2 and confined the factum of

demand to only to A1. PW.1 stated that A2 did not demand,

during the course of trial. Further PW.1 stated that on the trap

date he met A1 who asked for the bribe amount and when offered

he asked PW.1 to keep it in table drawer. Admittedly, the amount

was seized from the table drawer of A2 and not A1's table drawer.

25. No reasons are given as to why the DSP did not choose to

send any one of the independent mediators either PW.3 or the

other person to accompany PW.1 and observe as to what

transpires in between PW.1 and the accused.

26. The very genesis of the complaint is that A1 demanded an

amount of Rs.3,000/- and after inspection of the premises, A2

also demanded the amount and asked the amount to be paid.

However, on the date of trap, according to PW.3 and PW.1/DSP,

both A1 and A2 were in the same room when PW.1 entered and A1

demanded the amount. When offered by PW.1, A1 asked A2 to

take the amount who accepted the amount with his right hand

and placed the amount in his drawer. However, PW.1 in his

statement before the Court stated that he kept the amount in the

table drawer after A1's demand without specifying whose table it

is. After PW.1 went outside, he saw A2 outside and he shook

hands with A2. The events that transpired on the trap date as

narrated by PW.1 are self contradictory and a different version is

given. Till the relay of signal, none of the trap party members

could see what transpired either outside the room of the accused

or inside. The version given by PW.1 in the Court has a overall

impact on the case of the prosecution regarding demand, since the

version given at the earliest point of time regarding involvement of

A1 and A2 is not stated. The Court cannot be selective in deciding

a case on facts such as the present case. As already discussed,

PW.1 has turned hostile, as such, the version of demand cannot

be believed unless there is corroboration from any other source.

Normally, corroboration is not required in cases where the

evidence is convincing and reliable. However, PW.1 is a self

condemned witness and the only witness for the alleged demand.

Once his statement regarding demand is eschewed due to

inconsistent and contradicting statement being made, there is no

other corroborating evidence.

27. Once the demand aspect is not proved by the prosecution

beyond reasonable doubt, the question of placing reliance on the

recovery of bribe amount from the table drawer of A2 cannot form

basis to convict either A1 or A2. According to PW.1 the alleged

demand on the date of trap was made by A1. However, according

to PW.3 and PW.11-DSP, the amount was found in the table

drawer of A2. The version of demand cannot be further accepted

for the reason of A1 being on leave on 02.08.2004 when allegedly

A1 demanded the bribe for the first time. It is not the case of PW.1

that A1 was on leave on that date and he met A1 in his house or

some other place. The case when viewed in its entirety, the

prosecution has failed to prove that there was demand by the

accused officers A1 and A2 either prior to or on the date of trap.

Accordingly, benefit of doubt is extended to A1 and A2.

28. Criminal Appeal Nos.933 and 901 of 2012 filed by A1 and

A2, respectively, are allowed and the conviction under Section 7 of

the Prevention of Corruption Act, 1988, recorded by the learned

Prl.Special Judge for SPE & ACB Cases at Hyderabad in

C.C.No.28 of 2010, is hereby set aside. Since A1 and A2 are on

bail, their bail bonds shall stand discharged.

29. Criminal Appeal No.398 of 2013 filed by the State ACB is

dismissed.

___________________ K.SURENDER, J Date: 27.09.2024 tk

 
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