High Court Punjab-Haryana High Court

Chand Ram vs ` on 14 August, 2008

Punjab-Haryana High Court
Chand Ram vs ` on 14 August, 2008
             Criminal Appeal No.600- SB of 1998.
                       -1-

In the High Court of Punjab and Haryana High Court at Chandigarh.

                         Criminal Appeal No.600-SB of 1998.

                         Date of decision:14-8-2008

Chand Ram.

                                             ...Appellant.

            Versus

State of Haryana.

            `                                ...Respondent.

            ...

Coram:      Hon'ble Mr. Justice K. C. Puri.

            ...

Present:    Mr.Baldev Singh, Senior Advocate with Mr.Arshwinder
            Singh, Advocate for the appellant.

            Mr.Dinesh Arora, AAG Haryana.

            ...

K. C. Puri, J.

Judgment.

The appellant is aggrieved against the judgment/order dated

24.7.1998 passed by Shri Virendra Singh, the then Special Judge,

Sonepat whereby he convicted the appellant under Section 7 of the

Prevention of Corruption Act,1988 and sentenced him to undergo

rigorous imprisonment for a period of four years and to pay a fine of

Rs.5,000/- and in default of payment of fine, to undergo further
Criminal Appeal No.600- SB of 1998.

-2-

imprisonment for six months.

Concisely, the prosecution case is that the complainant

approached Shri Samay Singh, Deputy Superintendent of Police

(Headquarters), Sonepat in his office on 5.3.1997 and presented before

him a written complaint about the harassment caused to him by Chand

Ram, Junior Engineer. The complainant has alleged that he had

constructed house No.1531 in Sector 15, three or four years earlier but

completion certificate was not supplied to him. Chand Ram, Junior

Engineer, who is an accused in this case, had already pocketed a sum of

Rs.15,000/- for the purpose and was further demanding Rs.5,000/-

more for giving completion certificate to him. He had constructed yet

another house bearing No.395 in Sector 15. The accused was

demanding a sum of Rs.40,000/- for the issuance of completion

certificate to him. He requested for taking necessary action against the

accused.

The written complaint was immediately sent to Police

Station City, Sonepat through Constable Rajender Singh, No.478 for

the registration of a case. The Information was sent to the

Superintendent of Police who made a request to the Deputy

Commissioner, Sonepat for deputing an Executive Magistrate to join

the raiding party. Thereupon, Shri Rajinder Singh Gehlaut, Naib

Tehsildar-cum-Executive Magistrate arrived in the office of Deputy

Superintendent of Police, under the orders of the Deputy
Criminal Appeal No.600- SB of 1998.

-3-

Commissioner. All the witnesses were introduced to Shri Mohan Lal

Madan, complainant who was asked to hand over currency notes to the

police which he had brought with him for payment as illegal

gratification to the accused. Shri Ravinder Kumar, District Inspector,

Sonepat was also joined in the raiding party.

Complainant Mohan Lal Madan was directed to visit

HUDA office and call Chand Ram, accused out of his office and pay

the amount of illegal gratification to him. The complainant possessed a

mobile phone. He was required to use the phone by giving a call at the

other phone retained by the DSP immediately after the amount was

received by the appellant. The second party was required to wait in a

car parked at some distance from the HUDA office. Inspector Ravinder

Kumar was required to travel with the complainant in his Maruti car

bearing registration No.HR-10B-1942. The police party waited in

another car. The DSP received the signal on his phone through the

phone bell upon which he took his car to the gate of the office and

rounded up the appellant. The DSP offered himself for search to the

accused and then carried out the search of the appellant and retrieved

the same duly initialled eighty currency notes of the denomination of

Rs.500/- each from the pocket of the pants of the appellant. The

currency notes were washed in Sodium Carbonate solution and the

residue was collected in a bottle. The hands of the appellant were also

washed in Sodium Carbonate solution and the residue was collected in
Criminal Appeal No.600- SB of 1998.

-4-

a separate bottle. The pocket of the pants was also similarly washed in

the solution and the residue was collected in another bottle. The

currency notes, the pants and the residue collected in the bottles were

duly sealed. All the sealed parcels were taken into possession through a

memo duly attested by the witnesses present at the spot. The seal, after

use, was handed over to Shri Rajinder Singh Gehlaut, Executive

Magistrate. Investigation in the case was conducted and ultimately the

accused was challaned.

The accused was charge-sheeted for commission of offence

punishable under Section 7 of the Prevention of Corruption Act to

which he pleaded not guilty and claimed trial.

During trial, the prosecution examined PW-1 HC Sitar

Singh, PW-2 Inderpal, Draftsman, PW-3 Sudeep Singh Dhillon, PW-4

Mohan Lal Madan, PW-5 Inspector Ram Kishan, PW-6 Samay Singh,

PW-7 Inspector Ravinder Kumar, PW-8 Rajbir Singh and PW-9

Rajinder Singh Gehlaut.

Statement of the accused under Section 313 Cr.P.C was

recorded in which he pleaded that he was implicated in a totally false

case. Mohan Lal Madan had offered to purchase a Revolver for a sum

of Rs.40,000/-. He went to his office on 5.3.1997 and paid the amount

to him. As he was in the process of handing over the Revolver to the

complainant, some persons nabbed him and framed him in this case.

There was no question of demanding illegal gratification from Mohan
Criminal Appeal No.600- SB of 1998.

-5-

Lal Madan as he had already completed all the formalities within his

power approximately two months prior to the alleged incident. Even

the file had been sent by the Estate Officer to the Administrator at

Faridabad for assessing the composition fee. He was no where in the

picture after he had recorded his note on 18.1.1997. It was a false

against him.

The accused did not lead any evidence in defence.

The learned trial Court, after conclusion of trial, has

convicted and sentenced the appellant, as noticed in the earlier part of

this judgment.

Feeling aggrieved, the appellant is before this Court in the

present appeal.

The learned counsel for the appellant has submitted that in

order to prove offence under the Prevention of Corruption Act, the

prosecution is required to establish the following ingredients:-

(a) There is a demand of illegal gratification.

(b) The Government servant has accepted illegal

gratification.

© That the recovery of illegal gratification has been

effected from the accused.

It has been submitted that without proving the demand of

illegal gratification, offence under Section 7 of the Prevention of

Corruption Act is not made out. The complainant is the best witness to
Criminal Appeal No.600- SB of 1998.

-6-

prove the demand of illegal gratification by the accused. The

prosecution examined PW-4 Mohan Lal Madan who is the

complainant, in the present case. This witness has not supported the

case of the prosecution and has stated that he had paid Rs.40,000/-to

the accused not in connection with the demand of illegal gratification

but has paid him Rs.40,000/- on account of purchase of Revolver from

him. The testimony of Shri Ram Kishan, Inspector Welfare, in this

regard, cannot be taken into account.

I have carefully considered the said submission but do not

find any force in the same.

Complainant Mohan Lal Madan moved application Exhibit

PA complaining that Rs.15,000/- have already been paid to the

accused. He has categorically mentioned in his application, Exhibit PA,

that Rs.40,000/- have been demanded by the accused in connection

with the issuance of completion certificate in respect of his house. It

has been further mentioned in Exhibit PA that the accused has

threatened the complainant that in case illegal gratification of

Rs.40,000/- was not paid, the said certificate would not be supplied.

The statement made by this witness to the effect that an amount of

Rs.40,000/- was paid to the accused in connection with the purchase of

Revolver is an attempt to save the accused from legal punishment and

does not appeal to reason. In case the amount of Rs.40,000/- was to be

paid in connection with the purchase of Revolver, in that case, he
Criminal Appeal No.600- SB of 1998.

-7-

would not have approached the police department to arrange for a raid.

The complainant would not have arranged a raid by tendering

Rs.40,000/- from his own pocket. PW-4 Mohan Lal Madan was

declared hostile.

PW-5 Ram Kishan, Welfare Inspector, has categorically

stated that on 5.3.1997, he went to the office of Deputy Superintendent

of Police (Headquarters). He further stated that Mohan Lal Madan,

complainant who was present there, disclosed in his presence, that he

had already paid Rs.15,000/- to the accused in connection with the

completion certificate. He has further stated that the complainant

tendered 80 currency notes of the denomination of Rs.500/- before the

DSP on which Phenol-phthalein Power (in short P. Powder) was

applied. Moreover, the complainant or the accused had not produced

the licence for keeping the arms. The Court can take judicial notice of

the fact that only a person having arms licence could purchase the

Revolver. Non-production of the licence clearly shows that the story

propounded by the accused regarding payment of Rs.40,000/- in

connection with Revolver has been concocted on the expert advice.

The learned counsel for the appellant has further submitted

that mere recovery of Rs.40,000/- is not sufficient to prove the guilt of

the accused under Section 7 of the Prevention of Corruption Act. To

support this contention, the counsel for the appellant has relied upon

the following authorities:-

Criminal Appeal No.600- SB of 1998.

-8-

(a) Sarwan Singh Versus State of Punjab, 2004(1) RCR

(Criminal) 368.

(b) Subash Parbat Sonvane Versus State of Gujarat,

2003(2) RCR (Criminal) 541.

© Criminal Appeal No.2242-SB of 2003 titled Phool

Kumar Versus State of Haryana, decided on 7.12.2007.

It has been further submitted that presumption under

Section 4 of the unamended Prevention of Corruption Act

corresponding to Section 20 of the present Act can only be attracted

when demand of illegal gratification is proved. To support this

contention, the learned counsel for the appellant has relied upon

authorities in case V.Venkata Subbarao Versus State represented by

Inspector of Police, A.P, (2007) 3 SCC (Cri.) 175 and Sita Ram

Versus The State of Rajasthan, 1975 SCC 9 (Crl.) 491.

It has been submitted that according to all the prosecution

witnesses, the notes were washed after recovery. This fact itself creates

a doubt in the prosecution version as normally the notes are never

washed after alleged recovery.

It has been further submitted that the prosecution has failed

to prove the motive. The alleged recovery has taken place on 5.3.1997.

The completion certificate in respect of one house was already

recommended by the accused on 18.1.1997 and sent to the concerned

authority on 29.1.1997. So far as the said certificate in respect of
Criminal Appeal No.600- SB of 1998.

-9-

second house is concerned, there was no request for the same.

According to the prosecution, the request for completion of second

house was made on 17.7.1997 i.e after the alleged recovery.

The learned State counsel has supported the judgment of

the learned trial Court. It has been submitted that the hands of the

accused were washed and the solution turned pink. The said solution

was analyzed from the Laboratory and there was a report that it

contained P.Powder. The washing of notes does not create any dent in

the prosecution version as the accused has not disputed the recovery of

Rs.40,000/-. A prayer has been made by the State counsel for the

dismissal of the appeal. The State counsel has relied upon authority in

case M. Narsinga Rao Versus State of Andhra Pradesh, 2001(1)

R.C.R (Criminal) 95 equivalent to 2001 A.I.R (SC) 318.

In this case, the accused has not disputed the acceptance of

Rs.40,000/- and has also not disputed the factum of recovery of

Rs.40,000/- from him. Otherwise also, PW-5 Ram Kishan, Inspector

Welfare, shadow witness, PW-6 DSP Same Singh, PW-7 Inspector

Ravinder Kumar and PW-9 Rajinder Singh Gehlaut, Tehsildar have

supported the prosecution version. All of them have supported the fact

that Mohan Lal Madan presented 80 currency notes of the

denomination of Rs.500/- before DSP. Further, Sh.Rajinder Singh

Gehlaut, then working as Naib Tehsildar put his signatures on those

currency notes. P. Powder was applied. The number of notes were
Criminal Appeal No.600- SB of 1998.

-10-

noted in the memo. These currency notes were handed over to Mohan

Lal Madan for making payment of the same to the accused on his

demand. Inspector Ravinder Kumar was appointed as a shadow

witness. The complainant and Ravinder Kumar went to the office of

HUDA in a car whereas the other party stayed outside the office. The

complainant handed over the cash amount to the accused on his

demand. On receiving signal on his mobile phone by the DSP, the

raiding party reached the HUDA office and apprehended the accused.

The currency notes were recovered from the pocket of the pants of

accused. The hand wash of the accused in Sodium Carbonate turned the

solution pink. The pocket of the pants was also washed in the solution

of Sodium Carbonate and that solution also turned pink. The accused in

his statement under Section 313 Cr.P.C stated that Mohan Lal Madan

was well known to him prior to the occurrence. He had offered to

purchase his Revolver for a sum of Rs.40,000/-. He came to his office

on 5.3.1997 and paid the amount to him. As he was in the process of

handing over the Revolver to the complainant, some persons nabbed

him and framed him in this false case. He has further stated that he did

not demand illegal gratification and the Estate Officer had sent the file

to the Administrator at Faridabad for assessing the composition fee on

18.1.1997. So, from his statement under Section 313 Cr.P.C and the

trend of cross-examination of witnesses, it is revealed that the accused

has not disputed the factum of receiving Rs.40,000/- from Mohan Lal
Criminal Appeal No.600- SB of 1998.

-11-

Madan and the recovery of the said amount from him. As discussed

above, the demand of Rs.40,000/- also stands proved beyond

reasonable doubt.

The Hon’ble Apex Court in authority in case M. Narsinga

Rao (supra), relied upon by the State counsel summed up legal position

in respect of application of 20 of the Act corresponding to Section 4 of

unamended Act as under:-

“(i) Expressions “may presume” and ” shall presume” are

defined in Section 4 of the Evidence Act. The presumptions

falling under the former category are compendiously

known as “factual presumptions” or “discretionary

presumptions” and those falling under the latter as “legal

presumptions” or “compulsory presumptions”.

(ii)Such a legal presumption under Section 20 is that during

trial, it should be proved that the accused has accepted or

agreed to accept any gratification. The Section does not

say that the said condition should be satisfied through

direct evidence.

(iii) A fact is said to be proved when, after considering the

matters before it, the Court either believed it to exist, or

consider its existence so probable that a prudent man

ought, under the circumstances of the particular case, to

act upon the supposition that it exists.
Criminal Appeal No.600- SB of 1998.

-12-

(iv) Law gives absolute discretion to the court to presume

the existence of any fact which it thinks likely to have

happened. In that process the court may have regard to

common course of natural events, human conduct, public

or private business vis-a-vis the facts of the particular

case. The discretion is clearly envisaged in Section 114

of the Evidence Act.

(v) Presumption is an inference of a certain fact drawn from

other proved facts. While inferring the existence of fact

from another, the court is only applying a process of

intelligent reasoning which the mind of a prudent man

would do under similar circumstances.

(vi) Unless the presumption is disproved or dispelled or

rebutted, the court can treat the presumption as

tantamounting to proof.

(vii) It may be unsafe to use that presumption to draw yet

another discretionary presumption unless there is a

statutory compulsion. 1998(4) RCR (Crl.) 433 (SC)

relied.”

So, the Hon’ble Apex Court has held that direct evidence is

not required to prove that the accused has accepted or agreed to accept

illegal gratification. The circumstances of each case are to be seen. The

recovery, in the present case, has been effected by the DSP in the
Criminal Appeal No.600- SB of 1998.

-13-

presence of a Gazetted Officer and Naib Tehsildar. The factum of

demand is mentioned by the complainant in his application Exhibit PA.

The story of purchase of Revolver does not appeal to reason. So, I have

no hesitation in confirming the finding of the learned trial Court

regarding the guilt of the accused.

So far as authorities in cases Sarwan Singh , Subash

Parbat, Phool Kumar, V.Venkata Subbarao and Sita Ram (supra),

relied upon by the counsel for the appellant are concerned, in all these

authorities, the demand of illegal gratification was not proved and there

were other circumstances which militated against the case of

prosecution. In the present case, as discussed above, the demand of

illegal gratification stands proved and there is no material on the file

which creates a doubt in the prosecution version. Mere fact that

application for completion certificate was made, after the occurrence,

does not create a doubt in the prosecution version. From application,

Exhibit PA, which is supported by the other prosecution witnesses, it is

proved that the complainant has previously paid Rs.15,000/- also for

getting completion certificate. The complainant was having two houses

and completion certificate in respect of one house was not issued prior

to the day of occurrence. PW-8 Rajbir Singh, Estate Officer, in his

cross-examination has stated that the accused was required to check the

building before issuance of completion certificate. It was only on the

recommendation of the accused that a completion certificate was to be
Criminal Appeal No.600- SB of 1998.

-14-

issued. That was a motive for the demand of illegal gratification.The

washing of notes does not create any doubt in prosecution version as

recovery of tainted currency notes has not been disputed by the

accused.

The prayer for reduction of sentence, to the extent already

undergone, cannot be accepted as corruption is eating the fibre of

Society. In case, the corrupt officials are not hauled up with an iron

hand, the disease of corruption shall spread in the Society. At the same

time, keeping in view the fact that the accused is undergoing the agony

of trial for the last 11 years, his sentence is reduced to two years instead

of four years awarded by the learned trial Court.

With above modification in the sentence part of the

judgment, this appeal stands disposed of.

The accused is on bail. His bail bonds and surety bonds

stand cancelled. He be taken into custody for undergoing the remaining

part of his sentence.

A copy of this judgment be sent to the trial Court for strict

compliance.

August 14th ,2008                        ( K. C. Puri )
Jaggi                                       Judge