Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tarsem Lal VS. State of Haryana [1987] INSC 27 (30 January 1987)
1987 Latest Caselaw 27 SC

Citation : 1987 Latest Caselaw 27 SC
Judgement Date : 30 Jan 1987

    
Headnote :
The appellant, a Patwari, had been soliciting payment from the complainant for providing copies of the revenue records necessary for executing a sale deed. They agreed on a fee of Rs. 200, with Rs. 50 paid upfront, allowing the appellant to provide the copies. The remaining Rs. 150 was to be paid on the registration date, where it was arranged for the appellant to meet the complainant at a tea stall near the Tehsil to collect the balance. The complainant reported the appellant\'s actions to the Sub-Divisional Officer, who subsequently filed a complaint with the police, leading to the registration of a first information report.

Due to the unavailability of the police officers, the Sub-Divisional Officer set up a sting operation. The complainant handed over currency notes, which had been marked by the Sub-Divisional Officer, to the appellant. Upon receiving a signal, the Sub-Divisional Officer and witnesses arrived, and a search of the appellant revealed the Rs. 150 in cash.

The appellant was charged and found guilty under section 5(2) of the Prevention of Corruption Act, 1947, receiving a sentence of two years of rigorous imprisonment and a fine of Rs. 150. Additionally, he was convicted under section 161 of the Indian Penal Code, resulting in one year of rigorous imprisonment and a fine of Rs. 100. The appellant\'s defense, claiming that the government had instructed Patwaris to collect funds for a small savings scheme from landholders, was dismissed by the Special Judge.

The High Court upheld the dismissal of the appellant\'s appeal.

In a further appeal to this Court, the appellant argued that the revenue record copies had already been provided to the complainant and that the sale deed was registered prior to the sting operation, asserting that the money received was for depositing into the small savings scheme on the complainant\'s behalf.
 

Tarsem Lal Vs. State of Haryana [1987] INSC 27 (30 January 1987)

Oza, G.L. (J) Oza, G.L. (J) Dutt, M.M. (J)

CITATION: 1987 AIR 806 1987 SCR (2) 115 1987 SCC (2) 648 JT 1987 (1) 334 1987 SCALE (1)193

ACT:

Prevention of Corruption Act, 1947, s.5(2) and s.161 Indian Penal Code, 1860--Accused a patwari--Demanding money for supply of copies from revenue record--Defence that money received for deposit in small savings scheme--Defence version disbelieved-Conviction and sentence upheld.

HEAD NOTE:

The appellant, who was a Patwari, had been demanding money for supply of copies from the revenue record to the complainant who needed them in connection with the execution of a sale deed. The bargain was settled for Rs.200. Rs.50 were paid in advance and therefore copies were given, but the appellant was to receive the balance of Rs. 150 for which the complainant had promised to pay it on the date of registration and accordingly on the date of registration it was fixed up that the appellant will be available at the tea stall near the Tehsil where this amount will be paid. The complainant brought the conduct of the appellant to the notice of the Sub-Divisional Officer who sent a complaint to the Police Station, on the basis of which first information report was lodged.

As the concerned Police Officers were not available, the Sub Divisional Officer himself laid a trap. The complainant handed over the currency notes initialled by the Sub-Divisional Officer to the appellant. On receiving a signal, the Sub-Divisional Officer and the witnesses reached there and on personal search currency notes of Rs. 150 were recovered from the person of the appellant.

The appellant was prosecuted and convicted under s.5(2) of the Prevention of Corruption Act, 1947 and sentenced to rigorous imprisonment for two years and fine of Rs. 150 and also under s. 161 of the Indian Penal Code to rigorous imprisonment for one year and a fine of Rs. 100. The plea of the appellant that the Government wanted to collect money from the land holders for small savings scheme and the Patwaris were instructed to collect this amount was rejected by the Special Judge.

116 The appeal of the appellant was dismissed by the High Court.

In further appeal to this Court, on behalf of the appellant it was contended that the copies of the revenue record which were needed by the complainant had already been supplied to him and the sale deed was registered before the trap and that the appellant had received the money for depositing the same under the small savings scheme on behalf of the complainant.

Partly allowing the appeal,

HELD: 1. The conviction of the appellant under s.5(2) of the Prevention of Corruption Act, 1947 and s. 161 of the Indian Penal Code is maintained. However, his sentence as regards sentence of imprisonment is reduced to the sentence already undergone but the sentence of fine is maintained, [120D-E]

2. The explanation given by the appellant was that he had received the amount to be deposited in the small savings scheme on behalf of the complainant. He had neither made any note of this fact nor given any receipt to the complainant.

The Sub-Divisional Officer was a Revenue Officer and the appellant being a Patwari was his subordinate. The normal conduct of the appellant would have been to tell him as soon as he arrived for search that in fact he had received this amount for depositing it under the small savings scheme. The conduct of the appellant in not coming out with this explanation instantaneously goes a long way to make his explanation just an after thought specially when Sub-Divisional Officer conducted the search and recovered the amount from his person. The Courts below were right in discarding this explanation of the appellant. [119G-H;120A-B]

3. Where the receipt of the amount and Rs recovery is not disputed it is not necessary for this Court to go through the evidence and examine it afresh. [119E]

CRIMINAL APPELLATE JURISDICTION: Criminal Appeal No. 208 of 1978.

From the Judgment and Order dated 23.12. 1977 of the Punjab and Haryana High Court in Criminal Appeal No. 259 of 1974 M.R. Sharma, C.M. Sharma and H.K. Puri for the Appellant.

117 Harbans Lal, I.S. Goel and C.V. Subba Rao for the Respondent.

The Judgment of the Court was delivered by OZA, J. This appeal has been filed by the appellant after the grant of special leave by this Court against his conviction under Sec. 5(2) of the Prevention of Corruption Act and sentence to rigorous imprisonment for 2 years and fine of Rs. 150 and also under Sec. 161 of the Indian Penal Code and rigorous imprisonment for one year and a fine of Rs. 100 awarded by Special Judge, Ambala and maintained by the High Court of Punjab & Haryana by its judgment dated 23.12. 1977.

According to the prosecution Shri M.G. Devasahayam P.W.4 Sub-Divisional Officer-, Jagadhri had sent a complaint against the appellant to the Station House Officer, Jagadhri on 7.6.1972 on the basis of which the first information report was recorded at Police Station about 4 P.M. on 7.6.1972. The Sub-Divisional Officer has received an application from one Gian Singh complainant about the conduct of the appellant. It was alleged by Gian Singh P.W.2 in the complaint that the appellant who was a Patwari of Bambhol Circle, had been demanding money for supply of copies from the revenue record and Gian Singh needed those copies in connection with the execution of a sale-deed. Gian Singh was to purchase land form Brij Bhushan who was to act as an Attorney for his mother. It was alleged that for this Rs.200 were settled out of which Rs.50 were paid and Rs. 150 were to be paid on the date of the sale-deed. The copies of the documents required were obtained after Rs.50 were paid. The sale-deed was to be executed on 7.6.72 and therefore on this date (Gian Singh and Brij Bhushan approached the Sub-Divisional Officer with an application making these allegations against the appellant. The Sub-Divisional Officer attempted to contact the Deputy Superintendent of Police and the SubInspector of Police incharge of the Police Station concerned, but when none of them were available he himself decided to lay a trap. It is alleged that Gian Singh P.W.2, Brij Bhushan P.W.3, Raj Kumar and Mangal Singh P.W. 1 had gone to the house of the Sub-Divisional Officer at 2.40 P.M.

on 7.6.1972. Gian Singh narrated the whole story and stated that he had promised to pay he appellant Rs. 150 on the date on which the sale deed was to be executed. Rs. 150 were produced by Gian Singh which included a 100 rupee note and 5 notes of Rs. 10 each. Their number were noted and the SubDivisional Officer initialled the currency notes and were given to Gian Singh and a trap was laid. Brij Bhushan was asked to act as a witness. Gian Singh 118 and Brij Bhushan therefore reached the canteen near the Tehsil. The Sub-Divisional Officer, Raj Kumar and Mungal Singh went to Tensil premises in a Jeep and waited near the tea stall for a signal. On receiving the signal they reached there and on personal search currency notes of Rs. 150 were recovered from the person of the appellant. On these facts the appellant was prosecuted and was convicted and sentenced as mentioned above. The facts are not disputed. The money has been recovered from the possession of the appellant and it is also not disputed that he received this money from Gian Singh. Even before the High Court these facts were not disputed. The plea taken by the appellant was that the Govt.

wanted to collect money from the land holders for small savings schemes and the Patwaris were instructed to collect this amount. Appellant also examined some defence to indicate that such circulars were issued to the Patwaris and they were collecting the amounts to be deposited in the small savings schemes and on this basis they received appreciation and those who could not collect sufficient amount to meet the target also received remarks. It was contended before the High Court and also before this Court that this amount the appellant had received as a deposit for the small savings scheme and which was ultimately recovered by the Sub-Divisional Officer. It was also contended that in fact the copies of the revenue record which were needed by Gian Singh had already been supplied to him and in fact the sale deed was registered on 7th June before this trap and therefore it was alleged that Rs. 150 were paid as alleged by appellant and it was on this basis contended that the explanation given by the appellant that he had received the money to be deposited under the small savings scheme appear to be reasonable.

It is significant that when the Sub-Divisional Officer on getting the signal reached the canteen along with the witnesses and conducted the search it was not the stand of the appellant that he had received the money for small scale deposits as it is apparent that if the money was received for that purpose, as soon as the Sub-Divisional Officer reached the canteen with the witnesses and wanted to search the appellant, appellant would have immediately came out with this explanation. Learned counsel for the appellant frankly conceded that this was not the case of the appellant that he came out with this explanation on the spot at that time. This is not his case even in the statement recorded at the trial nor such a suggestion was put to anyone of the prosecution witnesses in the course of cross examination. In view of this it could not be disputed that this explanation has been given as an after thought and this itself goes to show that this explanation is just as an imagination.

119 There appears to be some controversy about the fact as to whether the Patwaris were directed to collect funds for small savings schemes and in this respect the learned Trial Court also examined the Tehsildar as a Court witness and after considering all the evidence disregarded the explanation given by the appellant in respect of the money (Rs. 150) recovered from his person.

The learned Trial Court after considering the defence evidence and the evidence of the Tehsildar did not accept the defence version and convicted the appellant. The Trial Court also considered the evidence of P.W .5 Jeet Ram who was the keeper of the tea stall who was examined by the prosecution but he turned 'hostile' and supported the defence version.

Learned counsel for the appellant went through the evidence in detail and attempted to contend that as the copies of the documents had already been received there was no occasion for Gian Singh to pay Rs.150. According to the prosecution the bargain was settled for Rs.200. Rs.50 were paid in advance and therefore copies were given but the appellant was to receive the balance of Rs. 150 for which Gian Singh had promised to pay it on the date of the registration and accordingly on the date of registration it was fixed up that the appellant will be available at the tea stall near the Tehsil where this amount will be paid and it was because of this that Gian Singh approached the Sub Divisional Officer with the complaint. In fact where the receipt of the amount and its recovery is not disputed it is not necessary for us to go through the evidence and examine it afresh, although learned counsel went through the evidence in detail. The only question is as to whether the Courts below were fight in rejecting the explanation of the appellant for receipt of Rs. 150. The explanation given by the appellant which was seriously pressed by the learned counsel for the appellant was that he had received this amount to be deposited in the small savings scheme on behalf of Gian Singh but it is significant that neither he had made any note of this fact nor given any receipt to Gain Singh.

Apart from it it is significant that the Sub-Divisional Officer who was a revenue officer and the appellant being a Patwari was his subordinate. The normal conduct of the appellant would have been to tell him as soon as he arrived for search that in fact he had received this amount to be deposited in the small savings scheme. It is impossible to believe that if the appellant had received this amount for being deposited in the small savings scheme he would have not opened his mouth and permitted the search and recovery of this amount from his pocket to be done by the Sub Divisional Officer and allowed the matter to be 120 handed over to the Police and still would not have come out to say what he chose to say at the trial. This conduct of the appellant in not coming out with this explanation instantaneously goes a long way to make this explanation just an after thought specially when Sub-Divisional Officer conducted the search and recovered this amount from his person.

In this view of the matter therefore in our opinion both the Courts below were fight in discarding this explanation of the appellant. We therefore see no substance in this contention advanced on behalf of the appellant.

Learned counsel ultimately contended that this appellant a Patwari who had faced the trial and pendency of this appeal for about 14 years will now have to go to jail for serving out a part of this sentence which remained to be served. It is no doubt true that having been convicted for these offences the appellant is bound to lose his service.

It was also stated that he had served out some sentence of the imprisonment also. The incident is of 1972 and we are now in 1987. In view of these circumstances in our opinion the sentence of the imprisonment already undergone and sentence of find imposed by Hon'ble the Trial Court will meet the ends of justice. Consequently appeal is partly allowed. The conviction of the appellant under Sec.5(2) of the Prevention of Corruption Act and Sec. 161 of the Indian Penal Code is maintained. However his sentence as regards sentence of imprisonment is reduced to the sentence already undergone but the sentence of fine is maintained. He is on bail. His bail bond shall be cancelled if he had not paid the amount of fine he shall do so within one month from today.

A.P.J. Appeal allowed.

 

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