Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri V.V.V.N.S.S.Pradad vs The State Of Ap., Through Cbi / Spe, Hyd
2025 Latest Caselaw 1459 Tel

Citation : 2025 Latest Caselaw 1459 Tel
Judgement Date : 29 January, 2025

Telangana High Court

Sri V.V.V.N.S.S.Pradad vs The State Of Ap., Through Cbi / Spe, Hyd on 29 January, 2025

           HIGH COURT FOR THE STATE OF TELANGANA
                       AT HYDERABAD

                             *****
                CRIMINAL APPEAL No. 417 OF 2014

Between:

Sri V.V.V.N.S.S.Prasad                        ...Appellant/Accused

                              And
The State of Andhra Pradesh              ... Respondent/complainant




DATE OF JUDGMENT PRONOUNCED:                  29.01.2025

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



                   + CRIMINAL APPEAL No.417 OF 2014

% Dated 29.01.2025

Between:

# V.V.V.N.S.S.Prasad                               ...Appellant/Accused

                                And

$ The State of Andhra Pradesh               ... Respondent/complainant


! Counsel for the Appellant           :   Sri M.V.Hanumantha Rao


^ Counsel for the Respondents         : Sri Srinivas Kapatia
                                      Learned Special Public Prosecutor for
                                       CBI


>HEAD NOTE:

? Cases referred

   1. 2021 CRI.L.J 1353
   2. 2015 (10) SCC 152
                                    3



        THE HONOURABLE SRI JUSTICE K.SURENDER
              CRIMINAL APPEAL No.417 OF 2014

JUDGMENT:

The appellant/Accused officer filed the appeal questioning his

conviction and sentence recorded by the Prl.Special Judge for CBI

Cases, Hyderabad, in CC.No.30 of 2008, dated 28.03.2014, for the

offences punishable under Sections 7 & 13(2) r/w.13(1)(d) of the

Prevention of Corruption Act, 1988.

2. Heard Sri M.V.Hanumantha Rao, learned counsel for the

appellant and Sri Srinivas Kapatia, learned Special Public

Prosecutor for CBI.

3. Briefly, the case of the prosecution is that the Appellant, was

employed as Junior Engineer at the University of Hyderabad. A

case was registered based on a complaint lodged on 08.07.2008 by

PW.1 and PW.2, who were the Managing Partner and Supervisor of

M/s.Sri Sai Constructions, respectively. The complainant-PW.1

alleged that the appellant had demanded an illegal gratification of

Rs.50,000/- for recommending the clearance of pending bills

related to civil work executed by their firm at the University of

Hyderabad premises. It was further alleged that the appellant had

asked for the bribe to be paid on 08.07.2008.

4. Upon registration of the case on 08.07.2008, a CBI team led

by PW.9-Inspector B.Shankar Rao, along with PWs.1 and 2 and

mediators LW.3 and PW.3, assembled at the office of the

Superintendent of Police, CBI. Pre-trap proceedings were

conducted and the details were recorded under Ex.P3-the 1st

mediators report.

5. Following the pre-trap proceedings, the trap party, including

PWs.1, 2, 3, 9 and LW.3, proceeded to the University of Hyderabad.

PW.2 entered the office of the appellant, while PW.1, the CBI team,

and other members positioned themselves nearby. It was alleged

that the appellant accepted the bribe amount from PW.2 and

placed it in the left-side table drawer. PW.2 then exited the office

and signaled the trap team. The trap team subsequently entered

the office, apprehended the appellant and seized the bribe amount

from the top left side table drawer. A hand wash of the appellant

resulted in a pink colour for the left hand and a colourless result

for the right hand. The serial numbers and denominations of the

currency notes seized from the appellant matched those recorded

in Ex.P3. Additional items seized included the swab wash of the top

left side table drawer, the cotton swab used for the drawer wash

and a Citizen SLD 760N calculator found in the same drawer. The

trap proceedings were documented in Ex.P4-2nd Mediators Report.

6. Appellant was arrested on 09.07.2008. The M.Os.2 to 5 were

sent to CSFL for examination, which comprised the left hand wash

of the appellant in a sealed quarter-size bottle, the swab wash of

the appellant's left-side table drawer (top left) in a sealed quarter-

size bottle, the cotton swab used to collect the wash from the

appellant's table drawer in a sealed cover; and the Citizen SLD

760N calculator on which the bribe amount was placed. PW.8, the

Expert, opined that MOs.2 to 5 tested positive for the presence of

phenolphthalein ions. Furthermore, the presence of sodium and

carbonate ions was detected in MOs.2 to 4. It was revealed that the

appellant acted as the Site In-charge for the contract work allotted

to PW.1's firm at the University of Hyderabad. The appellant

managed the measurement book, which formed the basis for the

first payment for the completed work. When the process for the

second bill was pending, the appellant allegedly demanded an

illegal gratification of Rs.50,000/- from PWs.1 and 2 to clear the

bill. The relevant measurement books and bills were seized from

the appellant's office table. Call details for Landline No.23011833,

located at the appellant's residence, were obtained from the BSNL

office. The report confirmed that on 08.07.2008 at about 1.32 P.M.,

the appellant made a call to PW.2's mobile number 9866444885

and spoke for approximately 887 seconds. According to

investigation, it is established that the appellant committed

offences punishable under Sections 7 and 13(2) read with 13(1)(d)

of the Prevention of Corruption Act. PW.7, the Vice Chancellor of

the University of Hyderabad and the authority competent to remove

the appellant, accorded sanction under Section 19(1)(c) of the

Prevention of Corruption Act for prosecuting the appellant.

7. The learned Sessions Judge did not find favour with the

defence of the appellant that no official favour was pending.

Further on the basis of other evidence adduced in support of the

prosecution, the appellant was convicted.

8. The defence of the appellant is that;

i) No Official Favor is Pending: The testimonies of PW.4 and

PW.6 confirm that the only pending amount in the final bill to be

paid to PW.1 is Rs.45,347/-. The final bill (Ex.P13) was already

prepared, and both the appellant and PW.4 had signed it. However,

PW.1 had not signed the bill, and he himself admitted that without

his signature, pass orders could not be issued. There was no

pending bill of Rs.1,70,000/- with the appellant, nor was the

appellant authorized to prepare or pass such a bill, as his role was

limited to supervising the work executed by the contractor (PW1).

ii) Improbability of Demand: Since the final bill (Ex.P13) was

ready and already signed by PW.4 and the appellant, while PW.1

had not signed it, the alleged demand for recording measurements

and passing bills, as claimed by PWs.1 and 2 and documented in

Ex.P1, appears highly improbable.

iii) Improper Trap Laying: The trap laid through PW.2 is

impermissible and contrary to law, as PW.2 had no authorization to

represent PW.1 in any capacity. Consequently, the statements and

actions of PW.2 lack legal validity.

iv) Malafide Intent by PW.1: PW.1 lodged a false complaint against

the appellant out of malafide intention. This is evident from PW1's

habitual conduct of filing frivolous cases against officers.

Additionally, PW.1 was motivated by the fact that the appellant had

previously lodged complaints with PW.4 regarding the quality of

PW.1's work.

9. Further, according to the appellant, on 08.07.2008, PW2, a

stranger, entered the office room. He enquired about the bill of

PW.1, falsely representing that he was a supervisor. The appellant

told PW.2 that the bills were ready by 9.6.2008 and that PW.1 had

to come and sign the bill, which was already prepared and signed

by PW.4 and himself. On this, PW.2 informed him that PW.1 was

waiting outside the office. The appellant was about to call PW.1,

when, the CBI officials entered into his office room, and one person

by the name Raghavendra Kumar caught hold of his hands.

Further, when the appellant left the room to fetch PW.1, PW.2 was

positioned at the left file rack side on the left side, making it

possible for PW.2 to have access to the left side table drawer.

Additionally, the appellant mentioned to PW.6 that he had not

taken any bribe and that when he went out to call PW.1, PW.2 was

in the chamber, and after he returned, he noticed money there.

Regarding the colour change of the solution on the appellant's left

hand, the defence argues that Raghavendra Kumar is a material

witness and was not examined. It is alleged that Raghavendra had

phenolphthalein on his hands and caught hold of the appellant's

hands, subsequently putting the appellant's hands in the solution.

Further, Raghavendra Kumar's hands were not tested before he

caught hold of the appellant's hands, and appellant was asked to

dip his fingers in the solution. There is a possibility of

phenolphthalein traces on the appellant's hands due to the

newspaper that was accessible to Raghavendra, raising the

question of why he was the selective person to catch hold of the

appellant's hands. The appellant's plea is that he did not touch the

currency notes at all and had no knowledge that PW2 was carrying

tainted notes and came to trap him. Appellant further pleaded that

PW.2 shook hands with him.

10. According to PWs. 1 and 2, the total value of the contract

work was Rs 13,90,877/-, and they stated that they completed the

repairs by April, 2008. Regarding the bills, they mentioned that

except for an outstanding amount of Rs.1,70,000/-, the university

had paid the remaining amount. Thus, as per PWs.1 and 2, the

final bill amount pending with the appellant was

Rs. 1,70,000/-.

11. According to PW4's testimony, the final amount pending for

payment to PW.1 was Rs.45,347/-. He further stated that part

payments were made to PW.1, leaving a balance amount of

Rs. 45,347/-.

12. According to PW.6, for part-measured works, an amount of

Rs.11,41,656/- was paid to PW.1 as per Ex.P8, the Measurement

Book. He also deposed that PW.1 submitted a final bill for

Rs. 45,347/- prior to the trap.

13. Moreover, PW.4 stated that Ex.P12 is the bill dated 5.11.2007

for Rs.13,97,206.14 ps., and Ex.P13 is the bill dated 9.6.2008 for

Rs.45,347.32 ps.

14. As per the evidence the bill amounting to Rs.13,97,206.14 ps.

has already been cleared. The work order issued for the repairs to

the C Block hostel was for Rs. 13,97,206.14 ps.. The evidence

confirms that part payments were made to PW.1, who himself

admitted to signing on page 40 of M-Book No. 1231/2007,

accepting the part bill value of Rs. 13,97,206.14 ps.. After

permissible deductions, an amount of Rs.11,41,656/- was paid to

him via cheque as part payment, as reflected on page 43 of M-Book

No. 1231/2007, where he also signed. Additionally, according to

the testimonies of PWs.4 and 6, the final bill amount pending for

payment to PW.1 was only Rs.45,347.32 ps., which represented the

balance remaining after the part payments were made to PW.1.

15. PW.4 further deposed that Ex.P14 is the bill dated

15.10.2007 for Rs.1,54,596.15 ps. He clarified that Ex.P14 lists the

extra works carried out by PW.1, which were submitted to the

university engineering section for approval. As on the date of the

trap, this approval was pending. Once the approval was obtained, a

new bill for the amount covered by Ex.P14 would be prepared.

Nevertheless, PW.4 confirmed that he and appellant had signed

Ex.P12 to Ex.P14. Though Ex.P14 is pending approval, as per the

procedure explained by PW.6, it is PW.4 who has to finally approve

it and pass it over for technical check. PW.4 himself has admitted

that he and appellant had signed on Ex.P14 as well. According to

PW.6, the procedure is that, on being satisfied, PW.4 will cause

PW.1-contractor to sign on the M-Book and then PW.4 will prepare

the bill form and forward the same to university engineer's office for

technical check. After the technical check, the bill would be sent to

the university's finance section for processing payment to the

contractor.

16. Appellant's work was completed when he verified the

measurement and passed it on to PW.4 for physical verification. It

is PW.4's responsibility to then prepare the bill and pass it on to

university's engineering section. It cannot be said that Ex.P14 was

pending. Since Ex.P14 bill has already been signed by the

appellant and passed over by PW.4 to the university's engineering

section for approval. Further PW.6 does not mention that there is

any final bill of Rs.1,54,596.15 ps. that is pending to be given to

PW.1, he only speaks that there is a final amount of Rs. 45,347/-

that needs to be given to PW.1.

17. It is evident that the final bill amount due to PW.1 was

Rs.45,347.32 ps., not Rs.1,70,000/- as claimed by PWs.1 and 2.

Ex.P14-bill pending approval has no relevance to accused as

accused and PW4's work regarding Ex.P14 was already complete.

18. The allegation whether the appellant had intentionally

withheld the bills of Rs.45,347.32 Ps. for the purpose of bribe has

to be assessed.

19. PW6 stated that upon completion of the work, the contractor

submits the particulars of measurements of the works executed by

him to the appellant. The appellant, being the junior engineer,

along with the contractor-PW1, physically verifies the

measurements. If satisfied, the Appellant records them in the M-

Book and submits it to the assistant engineer, i.e., PW4, for further

physical verification and authentication. Upon being satisfied, PW4

causes PW1-contractor to sign the M-Book, prepares the bill form,

and forwards it to the university engineer's office for technical

checks. Once the technical check is completed, the bill is sent to

the university's finance section for processing payment to the

contractor. The finance officer then issues a pass order, and

payment is made to the contractor in the form of a cheque.

20. PW.1 identified the document shown to him as the final bill

dated 9.6.2008, prepared by PW.4, for Rs. 45,347.32. He stated

that he had not signed this bill. PW.1 also deposed that as of

9.6.2008, pass orders were not prepared. He admitted that unless

he signed the final bill, agreeing to the amount mentioned therein,

pass orders could not be prepared.

21. In his cross-examination, PW.1 admitted (as reflected on page

40 of M-Book No. 1231/2007) that he had signed, accepting the

part bill value of Rs. 13,97,206.14. After permissible deductions,

an amount of Rs. 11,41,656 was paid to him by cheque as part

payment, as recorded on page 43 of M-Book No. 1231/2007, where

he also signed.

22. PW.4 deposed that upon completion of work, bill forms were

submitted by the Appellant. As the Assistant Engineer, he also

signed these bill forms. He stated that the bill forms were prepared

based on Ex.P8, which contains the values of the measurements.

PW4 identified Ex.P12 as the bill dated 5.11.2007 for Rs.

13,97,206.14 Ps. and Ex.P13 as the bill dated 9.6.2008 for Rs.

45,347.32 ps.

23. During cross-examination, PW.4 confirmed that the bill

amount of Rs. 45,347.32 ps., recorded on page 90 of Ex.P8, was

signed by him and the appellant, but not by PW.1. He stated that

this amount represented the final bill to be paid to PW.1.

24. PW.6 further deposed that based on the copy of the final bill,

the bill amount was sanctioned to PW.1. However, PW.1 did not

sign the copy of the final bill, nor did he protest against the final

bill amount. PW.6, also stated that the final bill was signed by the

appellant and PW4 on 9.6.2008.

25. PW.2, stated that the appellant prepares the bills, and PW.4

signs both the M-Book and the bill. Subsequently, PW.1 and the

appellant sign these documents, and PW.4 forwards the bill to the

Executive Engineer's office.

26. PW.10-Inspector, stated that PW.1 has not signed on the bill

by the date of examination of PW.4.

27. From the above, it is evident that PW.1 was also required to

sign Ex.P13, the bill dated 9.6.2008, for Rs. 45,347.32 ps.,

alongside PW.4 and the appellant. PW.4 admitted that PW.1 had

not signed the bill, and PW.1 himself confirmed the same. PW.1

further acknowledged that pass orders could not be prepared

unless he signed the final bill, agreeing to the amount mentioned

therein. This procedure is consistent with the earlier part bill of Rs.

13,97,206.14 ps, where PW.1 admitted (as reflected on page 40 of

M-Book No. 1231/2007) that he signed, accepting the part bill

value. Subsequently, the cheque for the permissible amount was

issued to him, clearly establishing the process.

28. Further, PW.4 and appellant both work under PW6. Hence,

PW.6's testimony becomes more relevant. According to PW.6, the

work given to PW.1 fell under the jurisdiction of PW.4, the

Assistant Engineer (Civil), with the Appellant, serving as the Junior

Assistant (Civil), assigned to assist PW.4. PW.6 further mentioned

that PW.4, after physically verifying the measurements, would

prepare the bill and forward it for a technical check. This also

needs to be considered when determining whether any official

favour was pending with the Appellant and whether he

intentionally withheld the clearance of bills. Since PW.6's testimony

is clear that PW.4 is the one who has to prepare the bills and

forward the same to the university engineer's office for technical

check.

29. As per Ex.P1, the allegation is that Appellant demanded Rs 1

lakh initially for making entries in measurement books and passing

the final bill, and thereafter, demanded Rs.50,000/- for passing the

bill. As per the procedure, only when the entries are made in the

measurement book, the bills will be prepared and then forwarded

by PW.4, once the Appellant, PW.4, and PW.1 sign on the same. In

this case, the bill was already prepared. Hence, there is no

question of Appellant's pending work of recording entries in the

measurement books. Further, both PWs. 4 and 6 nowhere depose

about Appellant's authority to pass the bill. Appellant's work is

only to record the entries and forward the same to PW.4 for

physical verification. At the risk of repetition, PW.6's evidence is

also clear that it is PW.4's responsibility to prepare the bills. Hence,

the question of Appellant preparing them does not arise.

30. PW.4 in his testimony stated that Appellant prepares the bills

and passes it over to him, it nevertheless has no effect because as

per the facts, the final bill pending to be given to PW.1 was already

prepared--Ex.P13 and signed by Appellant and PW.4. It was PW.1

who was left to sign the same.

31. Therefore, it is clear that the work of PW.4 and the accused

was complete, as their signatures were already present on Ex.P13,

dated 9.6.2008. The only pending step was PW.1's signature,

without which pass orders could not be prepared, as admitted by

PW.1 himself. As on the date of the trap, no official favour was

pending with the Appellant.

32. Moreover, PW.6 stated that although the bill amount was

sanctioned to PW.1, he neither signed the copy of the final bill nor

protested against the final amount. This indicates that PW.1

accepted the final amount of Rs.45,347.32 ps.

33. It is not PW.1's case that though the bill was ready, the

appellant didn't let him sign on Ex.P13. PW.1's case is that the

appellant had not entered the measurements in M-Books and

prepared the bills, whereas the appellant had completed both these

things, as evidenced by Ex.P13 and the signature of PW.4 and the

appellant on Ex.P13. It cannot be assumed that PW.1 did not sign

on Ex.P13 because the appellant was demanding a bribe, since the

allegation is that the bribe was demanded for entering

measurement values and preparation of bills, not for allowing

clearance of bills. Hence, from the record it is apparent that

appellant did not intentionally withheld the bill Ex.P13.

34. Further, with regard to bribe, what needs to be determined is

whether Appellant called PW.2 on 8th around 1:30 pm and whether

PW.2 called Appellant at 4:00 pm, after which Appellant told them

to come to his office and give Rs.50,000/-.

35. Firstly, from the evidence of PW.5, two things are clear: that

telephone No. 23011833 was allotted to Appellant and that Ex.P16

shows a call was made from the telephone of Appellant to the cell

phone No. 9866444885 on 8.7.2008 at 1:32 pm. However, the

prosecution was not able to establish that the cell phone No.

9866444885 belongs to PW.2, since, PW.5 admitted that from

Ex.P16, he cannot give the particulars of the names of the persons

to whom phone calls were made from phone No. 23011833. Hence,

from Ex.P16, one can only see the number but not the names of

the owner of the number. The prosecution did not place evidence

on record to prove that the number belongs to PW.2.

36. PW.10 deposed that his investigation revealed that the cell

phone No. 9866444885 belongs to PW.2; however, no evidence was

placed on record to prove the same. PW.5 stated that the CBI did

not give him a requisition for providing the call particulars of the

cell phone bearing No. 9866444885.

37. Further, PW9-Inspector stated that during the investigation,

he did not collect information from the nodal officer as to in whose

name the cell phone bearing No. 9866444885 stands. He also did

not seize the cell phone with this number. Additionally, he did not

observe where the office landline telephone in the appellant's office

was located. PW.2 admitted that he does not know his cell phone

number and that his cell phone was not seized by the CBI officer.

38. According to PW.2 and other witnesses, PW.2 got a call from

the appellant around 1:32 pm on 8.7.2008. However, in Ex.P4, it is

specified that the TLO enquired with PW.4 after the trap, and PW.4

stated about the appellant coming to the office at 1:55 pm on

8.7.2008. If this is taken to be true, the whole case of the appellant

calling PW.2 around 1:32 pm on 8.7.2008 becomes doubtful.

39. PW.3's statement that PW.2 informed them on 8th morning

about the appellant demanding him a bribe of Rs.50,000/- is also

contradictory to other witnesses' testimonies, as, according to the

prosecution, PW.2 got a call around 1:32 pm.

40. PW.10's evidence is completely contradictory. PW.10 deposed

that the landline telephone No. 66792313 belongs to the office of

the appellant, whereas, according to PW.5, telephone No.

23011833 was allotted to Appellant.

41. Hence, the prosecution has not successfully established that

the appellant called PW.2's cell phone on 8.7.2008 around 1:32 pm

and that PW.2 called the appellant again at 4:00 pm. Only after the

calls, did they come to know that they were supposed to give the

bribe amount of Rs.50,000/- to the appellant at his office. This is

again contradictory to PW.1's testimony of the appellant calling him

on 8th morning and contrary to Ex.P1 as well.

42. The Honourable Supreme Court in N.Vijayakumar v. State

of Tamil Nadu 1 held that mere recovery of the amount divorced

from the circumstances cannot form basis to convict, when the

substantive evidence in the case was not reliable.

43. In P.Satyanarayana Murthy v. District Inspector of

Police, State of A.P (2015(10) SCC 152). A three judge bench

of the Supreme Court held that proof of demand of illegal

gratification is the gravamen of the offences punishable under

Section 7 & 13(1)(d) r/w 13(2) of the Prevention of Corruption

Act and in the absence of the same, the charge would fail. It

was also held that mere acceptance and recovery of the illegal

gratification would not be sufficient to prove the above

charges.

44. In the background of the discussion above, it emerges

that no work was pending with the appellant as claimed by

PW.1 nor any demand was made. The demand of bribe for

clearing the bill for Rs.45,347/- is highly improbable. Hence,

even if there was recovery in the present case, the same

2021 CRI.L.J 1353

cannot be made basis to convict the appellant in the light of

the above two Judgments.

45. Accordingly, the appellant is extended benefit of doubt

and the appeal is allowed. Since the appellant/accused officer

is on bail, his bail bonds shall stand discharged.

___________________ K.SURENDER, J Date: 29.01.2025 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter