High Court Kerala High Court

Venugopal vs State Of Kerala on 7 March, 2007

Kerala High Court
Venugopal vs State Of Kerala on 7 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 288 of 1997()



1. VENUGOPAL
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.B.RAMAN PILLA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.B.KOSHY

 Dated :07/03/2007

 O R D E R
                             J.B.KOSHY, J.

                     -------------------------------

               CRL.APPEAL.NO.288 OF 1997 ()

                   -----------------------------------

          Dated this the 7th day of  March, 2007


                           J U D G M E N T

Appellant was the sole accused in Crl.A.No.19/1995. He

was charged for the offences punishable under Section 13(2)

read with Section 13(1)(c) of the Prevention of Corruption Act,

1988 and Sections 409, 468, 471 and 477-A of the Indian Penal

Code.

2. The allegations against the accused was that while he

was working as a Senior Assistant at the Pathanamthitta

District Depot of Kerala State Civil Supplies Corporation from

26.7.1988 to 25.11.1988 he was entrusted with the custody of

Palmolein oil and he was also in charge of Onam Market

conducted from 21.8.1988 to 25.8.1988. While he was working

so, he dishonestly forged a release order on 14.10.1988 in the

name of A.R.D.No.88 on the basis of chellan No.2 dated

13.10.1988 for the purpose of cheating and he falsified the

CRL.APPEAL.288/1997 2

accounts and by using forged release order as genuine, he

misappropriated 2 barrels of palmolein worth Rs.6,992/-. It was

further alleged that he has misappropriated provision goods

and other commodities worth Rs.1,62,620.15 during the period

from 4.9.1988 to 25.11.1988. He also misappropriated

provision goods and other commodities worth Rs.16,973/-

entrusted for sale at the Onam Market from 21.8.1988 to

25.8.1988. He misappropriated the accounts by forging

documents. Trial court after the detailed consideration of the

evidence held that allegations regarding misappropriation of

provision goods worth Rs.1,62,620.15 during the period from

4.9.1988 to 25.11.1988 and misappropriation of provision

goods worth Rs.16,973/- during Onam Market sale were not

proved. The only allegation proved was regarding the removal

of Palmolein worth Rs.6,992/- and he was found guilty under

Section 13(2) read with Section13(1)(c) and (d) of the

Prevention of Corruption Act, 1988 and Sections 409 and 477-A

of the I.P.C. The State did not file any appeal regarding the

findings that the accused is not guilty regarding the major

allegations of misappropriation of provision goods. Appeal is

filed against the conviction and sentence for the alleged

CRL.APPEAL.288/1997 3

misappropriation of 2 barrels of palmolein worth Rs.6,992/- by

committing the offence of criminal breach of trust and

falsification of accounts. The case of the prosecution is that

during the relevant time every month only one consignment,

consisting of 2 barrels of palmolein oil can be given to an

Authorised Retail Dealer (ARD). It is the allegation that

accused had forged the release order on 14.10.1988 by

forging chellan No.2 dated 13.10.1988 in the name of ARD

No.88. It is the case of the prosecution that ARD No.88 had

purchased 380 kg of palmolein oil (2 barrels) on 12.10.1988 for

Rs.6,992/-. Two barrels (380 kg) of palmolein oil alone are to

be sold to ARD 88 for October 1988 and that was sold as per

Ext.P7(a) and therefore 2 barrels as per Ext.P4(d) sale was

removed and by using forged chellan No.2 and thus

misappropriated the value of Rs.6,992/-.

3. The prosecution relied on the evidence of PW1,

Internal Audit Officer who marked main documents, PW5,

authorised ration dealer of ARD 200 and PW6, authorised ration

dealer of ARD 199 and deposed that they have not taken

delivery of 2 barrels of palmolein on 14.10.1988 by using

CRL.APPEAL.288/1997 4

chellan No.2 dated 13.10.1988. Unfortunately the prosecution

did not examine the retail dealer of Shop No.ARD 88.

Prosecution in this case ought have examined the ration dealer

of Shop No.ARD 88 to show that he has received 2 barrels of

palmolein oil on 12.10.1988 by using chellan No.2 and he has

not received on 14.10.1988 on the basis of forged chellan No.2.

Main evidence was lacking. I also note that stock register

produced and verification report produced did not show

shortage of 2 barrels of palmolein oil but that showed shortage

of other provision goods and none of the prosecution witnesses

stated that the 2 barrels of palmolein oil were missing from the

store for which no amount was received. If 2 barrels of

palmolein was removed without payment, stock register would

reflect shortage. Here there is no case that any barrels were

found short. Even though chellan No.2 dated 13.10.1988

which was alleged to be a forged chellan was produced,

original of chellan No.2 for which goods were alleged to have

released on 12.10.1988 to ARD 88 was not produced.

According to the prosecution, it was missing. Even the

counterfoils were also not produced. There is no possible

evidence that by using chellan No.2 palmolein was released to

CRL.APPEAL.288/1997 5

ARD 88 on 12.10.1988. Admittedly, according to the

prosecution no remittance was made for the palmolein

removed on 14.10.1988. If no remittance was made, there

should have been shortage in the stock register. But there is

no case that there is shortage of stock regarding palmolein oil.

According to the accused only 2 barrels were sold to ARD 88 for

October 1988. The alleged released chellan No.2 dated

12.10.1988 is not produced. Investigating Officer also stated

that he did not enquire how the above chellan was missing. To

the specific question PW14 answered as follows:

“PW1 88

12.10.1988

.

.”

Exts.P4(a), P4(b) and P4(c) entries also show that there were

corrections. Even the trial court judge found that there is no

supporting evidence on record to show that accused had

committed any forgery or forged documents were used by the

accused as genuine and no cheating was also committed by

the accused as he was acquitted for offences punishable under

CRL.APPEAL.288/1997 6

Sections 468 and 471 of the Indian Penal Code. In the absence

of the evidence that there is no shortage of palmolein in the

stock of the society and the finding that the accused has not

forged the documents and no cheating is involved complied

with the fact that even though alleged original chellan No.2 is

not produced, the retail dealer ARD No.88 also was not

examined to show that he has taken delivery on 12.2.1988.

Prosecution failed to prove the basis of charges. In the above

circumstances, I am of the view that the allegations against the

petitioner with regard to the 2 barrels of palmolein oil are not

proved beyond reasonable doubt. Hence conviction and

sentence is set aside and appeal is allowed accordingly.

J.B.KOSHY, JUDGE

prp

J.B.KOSHY & K.P.BALACHANDRAN, JJ.

——————————————————–

O.P.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

1th January, 2007