Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

T.Sankar Narayana Rao, Guntur District vs State Of A.P, Rep.By Inspector Of ...
2025 Latest Caselaw 4843 Tel

Citation : 2025 Latest Caselaw 4843 Tel
Judgement Date : 16 April, 2025

Telangana High Court

T.Sankar Narayana Rao, Guntur District vs State Of A.P, Rep.By Inspector Of ... on 16 April, 2025

           HIGH COURT FOR THE STATE OF TELANGANA
                       AT HYDERABAD

                                *****
                   Criminal Appeal No.713 OF 2011
Between:

T.Sankar Narayana Rao                           ... Appellant

                            And
The State of AP,
Inspector of Police, ACB,
Warangal Range                                 ... Respondent

DATE OF JUDGMENT PRONOUNCED:        16.04.2025
Submitted for approval.
           THE HON'BLE SRI JUSTICE K.SURENDER

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

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

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. 713 OF 2011


% Dated 16.04.2025

# T.Sankar Narayana Rao                                           ... Appellant
                                         And

$ The State of AP,
Inspector of Police, ACB,
Warangal Range                                                  ... Respondent


! Counsel for the Appellant: Sri A.Vishwanath

^ Counsel for the Respondent: Sri T.Bala Mohan Reddy,
                                           Special Public Prosecutor
    >HEAD NOTE:
? Cases referred
1
    (2002) 10 Supreme Court Cases 371
2
    (2015) 10 Supreme Court Cases 152
3
    AIR 2009 SC 2022
                                   3


             HON'BLE SRI JUSTICE K.SURENDER

              CRIMINAL APPEAL No.713 OF 2011
JUDGMENT:

1. The appellant was convicted and sentenced to undergo

rigorous imprisonment for a period of six months and one year

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

of Corruption Act, 1988, respectively, vide judgment in C.C.No.17

of 2010 dated 30.06.2011, passed by the II Additional Special

Judge for SPE & ACB Cases, Hyderabad. Aggrieved by the said

conviction, the present appeal is filed.

2. Briefly, the case of the prosecution is that P.W.1 is the

defacto complainant. He was working as Assistant Engineer in

the office of Agriculture Marketing Committee, Warangal. The

appellant worked as Executive Engineer in the said office and he

was superior to P.W.1. The contract work was awarded to M/s.

Satyamurthy Constructions for laying cement concrete at Chilly

Sabad at part-III at Market Yard Ennmamula, and balance

cement concrete work at Chilly Sabad part-IV, Market Yard

Enmamula. The contract work was awarded to Satyamurthy

Constructions on a tender basis. The said construction work was

represented by P.W.4/Srinivas Reddy. After entering into the

contract, the contract work was executed within the stipulated

time. In all, P.W.1 prepared 8 bills for making payment to the

contractor. Out of 8 bills to be paid to M/s. Satyamurthy

Constructions, the 8th bill was due to be paid to the construction

company. The remaining seven bills were already paid. The final

bill i.e., Ex.P10, (8th bill) which is dated 16.09.2003, was to be

paid and was pending.

3. Another contract work was awarded to Sri R.Bala

Narasimha Reddy for construction of a rural Godown in the

Market Yard of Ennmamula. Two bills were prepared by P.W.1.

Out of two bills, one bill, Ex.P13, was paid and the 2nd bill,

Ex.P14, which is dated 20.09.2003, was not paid.

4. On 17.09.2003, P.W.1 met the appellant in his office. The

appellant instructed P.W.1 to collect a percentage of the bills

claimed by the contractors. In respect of the bills covered under

Exs.P10 and P14, P.W.1 informed that he would inform the

contractors. On 19.09.2003, when P.W.1 met the appellant, the

appellant insisted for collecting the percentage from the

contractors and paying him the amount since he would be on

leave from 27.09.2003. P.W.1 then informed the contractors, who

are P.Ws.4 and 5. P.W.4 gave an amount of Rs.3,000/- to P.W.1

and P.W.5 gave an amount of Rs.10,000/- to P.W.1. According to

both P.Ws.4 and 5, when they met the appellant, he demanded

Rs.10,000/- as bribe.

5. On 20.09.2003, when P.W.1 met the appellant, the

appellant insisted on payment of Rs.20,000/- for passing the bills

covered under Exs.P10 and P14, which pertain to P.Ws.4 and 5,

respectively. The appellant further threatened that he would spoil

the career of P.W.1 if the percentage was not collected. P.W.1

stated that he would collect the amount and passed on

Rs.3,000/-, which was given by P.W.4. However, the appellant

was angry and directed P.W.1 to pay from his pocket. The

appellant then insisted P.W.1 to pay Rs.10,000/- initially and

Rs.10,000/- thereafter.

6. P.W.1 then approached the ACB authorities and lodged a

written complaint/Ex.P15 on 20.09.2003. The Inspector, ACB

informed P.W.1 to come after three days since the DSP, ACB, was

not available. The trap was arranged on 26.09.2003.

P.W.1/complainant, P.W.2/independent mediator, Umakanth

Reddy/DSP (died), P.W.7/Inspector of Police, who assisted the

DSP in pre and post-trap proceedings, and others formed the trap

party. The pre-trap proceedings were conducted by following

formalities before proceeding to lay the trap. The trap party

members then went to the office of the appellant and reached at

12.00 noon.

7. One Sri S.Venugopal (not examined), who was one of the

independent mediators, was asked to accompany P.W.1 inside

the office of the appellant. P.W.1, along with said Venugopal,

went inside the office. When P.W.1 entered, the appellant was

interacting with one Chandrasekhar (examined as D.W.2). After

Chandrasekhar left, P.W.1 entered the room of the appellant

while said Venugopal was standing outside. The appellant

demanded the amount from P.W.1. The appellant received the

bribe amount with both hands and kept it in his shirt pocket.

Immediately, P.W.1 went outside and relayed the signal to the

trap party members indicating demand and acceptance of bribe

by the appellant. The DSP/Umakanth Reddy, P.W.7/Inspector,

and other trap party members then entered the office and

enquired about the bribe amount. The test on the hands of the

appellant turned positive. The amount of Rs.10,000/- was

handed over by the appellant and another Rs.16,000/- was also

found in his possession. The appellant spontaneously explained

that the said Rs.16,000/- was rent that he received from his

tenant for his house at Guntur. Insofar as bribe amount is

concerned, the appellant informed that the said amount was

towards a loan and not as a bribe.

8. The version of P.W.1 and S.Venugopal was recorded during

post-trap proceedings. The concerned bills were also seized.

Having concluded the post-trap proceedings, the appellant was

arrested and produced before the concerned Court.

9. The investigation was partly done by Umakanth

Reddy/DSP, then, by P.W.7/Inspector of Police, who was part of

the trap party, and finally, P.W.8 Inspector concluded the

investigation and filed the charge sheet.

10. The defence of the appellant is that the appellant had served

the department without any blemish. He has spontaneously

explained during the post-trap proceedings that the amount of

Rs.10,000/- was given by P.W.1 as a loan, and the amount of

Rs.16,000/-, which was found in his possession on the date of

the trap, was the rental amount, which was passed on by D.W.1.

Since the son-in-law of the appellant, D.W.3, asked for

Rs.25,000/-, the appellant had the rental amount of

Rs.16,000/-, and P.W.1 had volunteered to give him a hand loan

of Rs.10,000/-. On the date of trap, Rs.10,000/- was handed

over by P.W.1 stating that it was towards loan. D.W.2 was

present in the office when the amount was handed over by P.W.1.

11. Learned Special Judge did not find favour with the

appellant's version about receiving the bribe amount stating that

it was towards a loan, and convicted the appellant accordingly.

12. Learned counsel argued that, as per the contents of the

complaint, the appellant demanded a bribe from P.W.1 on

20.09.2003 to pass the bills covered under Exs.P10 and P14.

However, the said bills were not presented before the appellant

on or before 20.09.2003; as such, the question of demand does

not arise. He submits that Ex.P10 bill was submitted by P.W.1

through his immediate superior officer, P.W.6, to the office of the

E.E on 24.09.2003, and the same was put up before the E.E on

25.09.2003. On the same day, the appellant countersigned the

bill and forwarded it to the Chairman, Market Yard Committee,

Warangal.

13. Counsel further submits that Ex.P14 bill was submitted by

P.W.1 to the office of the E.E through P.W.6 on 22.09.2003, and

the office subordinate placed it before the appellant on

23.09.2003 for his counter-signature. The appellant

countersigned on the same day and forwarded it to the

Chairman, Market Yard Committee, Warangal. P.W.1, P.W.6, and

P.W.7 categorically admitted these facts in their cross-

examination.

14. Learned counsel further argued that the recovery of the

amount from the appellant is consistent with the fact that P.W.1

gave only a hand loan, and it was not a bribe amount.

P.W.2/mediator and P.W.7/IO admitted in their cross-

examination about the spontaneous explanation given by the

appellant that this amount was given by P.W.1 as hand loan.

15. Learned counsel further submits that P.W.1, being an

Assistant Engineer, is in the habit of colluding with the

contractors, and hence, he used to prepare excess bill amounts.

The appellant, being an Executive Engineer, used to cross-check,

very minutely, the bills prepared and submitted by P.W.1, and in

the said process, proposed bill amounts were deducted for their

eligibility, and only then did the appellant make his counter-

signature on each bill. The conduct of the appellant developed a

silent grudge in the minds of the contractors (P.W.4 and P.W.5)

and P.W.1, and hence, they planned to falsely implicate the

appellant. He further submits that the appellant never asked for

a hand loan amount from P.W.1. However, when the appellant

was discussing with D.W.1 about his financial requirements,

P.W.1 himself came forward to give a hand loan to the appellant,

which is evident from the evidence of D.W.1. Without knowing

the mala fide intention of P.W.1, the appellant took the loan

amount from P.W.1 on the date of the alleged trap. Unless it was

a true fact, the appellant would not have stated spontaneously to

the ACB officers on the date of the trap.

16. Learned counsel relied on the following judgments; i) In

Punjabrao v. State of Maharashtra 1, the Hon'ble Supreme Court

held that when the explanation given by the accused is probable

and reasonable, such defence can be accepted; ii) In

P.Satyanarayana Murthy v. District Inspector of Police and

State of Andhra Pradesh and another2, it was held that mere

recovery or acceptance of the amount, dehors the proof of

demand, will not be sufficient to bring home the charge under

Sections 7 and 13 of the Prevention of Corruption Act, 1988; and

iii) In C.M.Girish Babu v. CBI, Cochin, High Court of Kerala3,

(2002) 10 Supreme Court Cases 371

(2015) 10 Supreme Court Cases 152

AIR 2009 SC 2022

the Hon'ble Supreme Court held that mere recovery of tainted

money, divorced from the circumstances under which it was

paid, is not sufficient to convict the accused when the

substantive evidence in the case is not reliable. Mere recovery, by

itself, cannot prove the charge of the prosecution against the

accused in the absence of any demand.

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

ACB argued that the appellant has misused his position as a

superior officer of P.W.1 and forced him to part with the bribe

amount and threatened him with destroying his career. P.W.1 did

not have any other option but to approach ACB authorities with

his grievance. Further, Ex.X4, which was marked by the

appellant during the course of trial, is dated 12.05.2004, and the

trap was laid on 26.09.2003. As an afterthought, the appellant

had come up with the complaint against P.W.1. The alleged

demand by the appellant from P.W.1 was to collect the

percentage of earlier bills passed in favour of P.Ws.4 and

5/Contractors, and specifically towards passing of Exs.P10 and

P14 bills in favour of P.Ws.5 and 6/contractors, respectively.

18. It is admitted by the prosecution that P.W.4's firm had

claimed the amount through eight (8) bills, and all the initial 7

bills, under Exs.P3 to P9, amounting to approximately Rs.40.00

lakhs, were paid. Ex.P10, dated 16.09.2003, was the 8th and final

bill, which was due for payment. Ex.P13 and Ex.P14 are the two

bills that were raised by P.W.5's firm/contractor, out of which

Ex.P13 for Rs.5,50,400/- was already paid, and Ex.P14 bill,

dated 20.09.2003, was pending.

19. Under Exs.P10 and P14, it is admitted that Ex.P10 bill,

which was raised for Rs.3,45,229/-, was calculated and reduced

by the appellant to Rs.3,33,000/-. Insofar as Ex.P14 is

concerned, the bill was raised for Rs.4,66,657/-, whereas the

appellant reduced the bill to Rs.4,37,201/-. Ex.P10 was passed

on 25.09.2003, and Ex.P14 was passed on 23.09.2003.

20. In the present case, neither P.W.4 nor P.W.5 have

approached the ACB lodging a complaint about any kind of

demand made by the appellant. Though they entered into the

witness box and stated that demand was made by the appellant,

however, the amounts were not paid by P.Ws.4 and 5 to the

appellant directly. Admittedly, both the bills, Exs.P10 and P14,

for which the alleged demand was made, were passed prior to the

trap date. Though Rs.40.00 lakhs through seven bills were

passed in favour of P.W.4, and Rs.5,50,000/- was paid to P.W.5,

admittedly, there was no payment of bribe, nor were any of the

bills stopped for the payment of a bribe by the appellant.

21. Both Exs.P10 and P14 were scrutinized by the appellant,

and the claim amount was also reduced, as stated earlier. In the

background of nearly 8 bills being passed for a value of more

than Rs.45.00 lakhs in favour of P.Ws.4 and 5/contractors, and

when two bills in question, Exs.P10 and P14, were already

passed by reducing the claim amount, the version of P.W.1 that

demand was made for passing Exs.P10 and P14 bills creates any

amount of doubt. The allegation of P.W.1 that the appellant

insisted that he should pay the amount from his pocket cannot

be believed. If P.W.1, who is the subordinate of the appellant, was

aggrieved by any acts of the appellant, he ought to have

approached the superior officers in the department. In the

background of the passing of the bills without any bribe being

paid, and the bills for which demand was made having been

inspected and the claim amounts reduced, the version of the

prosecution that demand of bribe was made by the appellant is

not only doubtful, but, in the present facts, unacceptable.

22. The appellant had spontaneously explained during the

course of post-trap proceedings that the amount of Rs.16,000/-

in his possession was towards the rental amount from his house

in Guntur, and this was not disputed by the prosecution. D.W.1

is a Retired Deputy Executive Engineer in the very same office. In

his evidence, D.W.1 stated that, at the instance of the appellant,

he collected R.16,000/- from the tenant of the appellant and

handed it over to the appellant on 19.09.2003 in the morning.

According to D.W.1, P.W.1 came there and volunteered to give an

amount of Rs.10,000/-, since the appellant had informed D.W.1

that his son-in-law(D.W.3) wanted an amount of Rs.25,000/-.

23. D.W.2, who was also working in the very same office, stated

that on the date of the trap, while he was sitting with the

appellant in his office, P.W.1 entered into the chamber and

informed that he had arranged Rs.10,000/- and handed over the

amount to the appellant.

24. The presence of D.W.2 in the chamber of the appellant was

admitted by P.W.1 during his examination.

25. D.W.4 was examined to speak about his presence on the

date of the trap and about P.W.1 entering into the chamber and

handing over the amount of Rs.10,000/- as a loan. D.W.4 is a

civil contractor who executed works for the department.

26. D.W.3 is the son-in-law, who speaks about the promise

made by the appellant to arrange for Rs.25,000/-.

27. It is admitted that, on the date of the trap, the appellant

spontaneously explained that Rs.16,000/- cash with him was the

rent he received, and the bribe amount of Rs.10,000/- was

handed over by P.W.1 towards a loan.

28. The burden that is on the appellant can be discharged by

preponderance of probability. The facts in a given case and the

events that transpired have to be looked into in their entirety.

Further, the defence witnesses have to be treated on par with the

prosecution witnesses. Only for the reason of the defence

witnesses coming and speaking in favour of an accused, that in

itself cannot discredit their evidence.

29. As already discussed earlier, all the bills were passed in

favour of P.Ws.4 and 5/Contractors, and never was any bribe

passed on. Even the two bills in question, Exs.P10 and P14, were

already passed by the date of the trap. In fact, the appellant had

reduced the claim amount under Exs.P10 and P14. In the said

circumstances, the version of P.W.1 that the appellant insisted

P.W.1 to collect bribe from P.W.4 and P.W.5/contractors and pay

him is doubtful. The defence of the appellant that P.W.1 had

falsely implicated him at the instance of contractors is believable

in the present facts and circumstances.

30. In the result, the judgment of the trial Court in C.C.No.17 of

2010 dated 30.06.2011, passed by the II Additional Special

Judge for SPE & ACB Cases, Hyderabad, is set aside, and the

appellant is acquitted. Since the appellant is on bail, his bail

bonds shall stand discharged.

31. Accordingly, the Criminal Appeal is allowed.

__________________ K.SURENDER, J Date: 16.04.2025 kvs

HON'BLE SRI JUSTICE K.SURENDER

CRIMINAL APPEAL No.713 of 2011

Date: 16.04.2025

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter