Bombay High Court High Court

Shri Hemant vs The State Of Maharashtra on 3 February, 2009

Bombay High Court
Shri Hemant vs The State Of Maharashtra on 3 February, 2009
Bench: R. C. Chavan
                                        1
             IN THE HIGH COURT OF JUDICATURE AT BOMBAY,




                                                                         
                        NAGPUR BENCH, NAGPUR




                                                 
                     CRIMINAL APPEAL NO.438 OF 2007

                                    WITH




                                                
                     CRIMINAL APPEAL NO.439 OF 2007

                                    WITH




                                           
                     CRIMINAL APPEAL NO.454 OF 2007
                             
                            
    Shri Hemant s/o. Omkarrao Thakre
    Aged about 44 years, Occupation : Service,
    R/o 262-A, Laxmi Nagar, Nagpur.
                                                          ... APPELLANT.
           


            Versus
        



    The State of Maharashtra,





    through Police Station Officer,
    Police Station Sitabuldi, Nagpur.
                                                       ... RESPONDENT.

    Shri S.P.Dharmadhikari, Mrs. Sangeeta Gaikee-Jachak, Advocates for





    Appellant.
    Shri S.S. Doifode, Additional Public Prosecutor for Respondent.


    WITH




                                                 ::: Downloaded on - 09/06/2013 14:18:27 :::
                                        2
    CRI.APPEAL NO.439 OF 2007.




                                                                             
    Anil S/o. Sitaram Gupta,




                                                     
    Aged about 31 years,
    Occupation : Business,
    R/o. Gopal Nagar, Nagpur.
    (Presently lodged at Central Prison,




                                                    
    Nagpur).
                                                              ... APPELLANT.
            Versus




                                          
    State of Maharashtra,
    through Police Station Officer,
                             
    Police Station Sitabuldi,
    Nagpur.
                                                           ... RESPONDENT.
                            
    Shri S.S.Vaditel, Advocate for Appellant.
    Shri S.S. Doifode, Additional Public Prosecutor for Respondent.
           


    WITH
        



    CRI.APPEAL NO.454 OF 2007.

    Shri Shyamrao S/o. Kisanrao Kalamkar,





    Aged about 60 years, Occu. : Retired,
    R/o. Misal Layout, Near Dhamm Kuti
    Vihar, Jaripatka, Nagpur.
                                                              ... APPELLANT.
             Versus





    State of Maharashtra,
    through Police Station Officer,
    Police Station Sitabuldi,
    Nagpur.
                                                           ... RESPONDENT.




                                                     ::: Downloaded on - 09/06/2013 14:18:27 :::
                                         3




                                                                                    
    Shri S.P.Gadling, Advocate for Appellant.
    Shri S.S. Doifode, Additional Public Prosecutor for the Respondent.




                                                            
                  CORAM : R.C.CHAVAN, J.




                                                           
                  Date of Reserving the Judgment : 22-1-2009.
                  Date of Pronouncing the judgment : 03-2-2009.




                                                
        JUDGMENT :

1. These appeals are directed against appellants’

conviction for various offences and sentences imposed upon them

for those offences by the learned 2nd Additional Chief Judicial

Magistrate, Nagpur, in Criminal Case No.375 of 2002.

2. In the year 1999, a scandal of bogus degrees,

mark-sheets and unwarranted increase of marks in revaluation at

various examinations conducted by the Nagpur University

surfaced. The University authorities reported the matter to police,

whereupon Crime No.346 of 1999 was registered on

22nd June, 1999 on the complaint of Shri Prakash Mistry. Two

::: Downloaded on – 09/06/2013 14:18:27 :::
4
other crimes were also reported. In course of investigation of

these crimes, some more matters surfaced. On 21-6-1999, on a

report by Shri Prakash Mistry, Crime No.346 of 1999 was

registered against some students of the University. Eventually, in

Crime No.348 of 1999, Shri Prakash Mistry was himself arrested

by the police. Investigation into the crimes was conducted by PI

Sayyad and after him by PSI Anil Lokhande.

ig Originally one

chargesheet was filed bearing Regular Criminal Case No.387 of

1999 and after separate trials were ordered, separate

supplementary chargesheets for various offences came to be filed

against various offenders.

3. Facts, which led to prosecution and conviction of the

appellants are as under :

Appellant Anil Gupta in Criminal Appeal No.439 of

2007, who was accused No.1 before the Court, was a student, who

had appeared at Part III of BE Examination in Summer- 1998. He

failed in some of the subjects at the said examination. The Nagpur

::: Downloaded on – 09/06/2013 14:18:27 :::
5
University permitted revaluation of answer books in terms of

Ordinance No.159 at the instance of such failed candidates.

Therefore, accused No.1 Anil Gupta applied for revaluation of his

papers of Theory of Structures(TOS)-1 and Limit State Design

(LSD), by paying requisite fees.

4. Procedure for conduct of examinations is prescribed in

Ordinance No.9 issued by the Nagpur University. It provides,

among other things, from Clause 57 onwards, for appointing

tabulators, scrutineers, etc., and their respective roles. This

ordinance did not provide for revaluation, which facility was

introduced by Ordinance No.159. Ordinance No.159 providing for

revaluation merely gives sketchy procedure about revaluation. It

does not lay down the procedure to be followed internally by the

University administration. Therefore, it may be taken that the

provisions of Ordinance No.9 would apply mutatis mutandis to

revaluation as well.

::: Downloaded on – 09/06/2013 14:18:27 :::
6

5. The practice, which was followed by the University

officials for such revaluation has been deposed to by PW 3

Narayan Ghatole, an employee of the University in the

Revaluation Section, and PW 1 Gangaram Meshram, the Assistant

Registrar (Revaluation) of the University. According to them,

after a candidate applied for revaluation after paying the

prescribed fee, an entry used to be taken in the Revaluation

Tabulation Register (hereinafter referred to as “the RTR” for the

sake or brevity). The RTR contains the following columns :

    I)    Sr.No.                     VIII) Original Marks
       


    II)   Roll No.                   IX) Marks of 1st examiner in
    



                                         revaluation

    III) Date and amount             X)   Marks of 2nd examiner in
                                          revaluation





    IV) Name of candidates           XI) Average marks in both

    V)    Case No./Code No.          XII) Result/change or no change





    VI) Subject paper                XIII) % increase or decrease

    VII) Maximum marks               XIV) Signature of scrutineer

                                     XV) Remarks




                                                 ::: Downloaded on - 09/06/2013 14:18:27 :::
                                    7

The Clerks in the Revaluation Section used to fill up column

nos.(I) to (IV) and (VI) to (VIII) on the basis of the material which

they already had. Requisition for relevant answer books used to

be sent to the godown. After the answer books were received, the

portion of the answer book containing roll number of the

candidate and marks obtained by him in the original valuation

used to be masked. A code number used to be printed on the

answer book by using a numbering machine.

6. According to Shri Ghatole, earlier the University used to

maintain a register, where roll number of the candidate and the

code number allotted to his answer books used to be recorded.

However, since it was found that students could trace out the

place where papers were sent for revaluation from this register,

this practice was discontinued.

7. The answer books of students in the Engineering faculty

used to be taken by a special messenger to the examiners

::: Downloaded on – 09/06/2013 14:18:27 :::
8
appointed for the purpose of revaluation. Normally, the answer

book used to be taken to a College in another University, where

the Principal or the Head of the Department in the College

concerned, used to assign the task of revaluation to the examiners

in the said College or University. They were not supposed to write

the marks on the answer sheets itself. These examiners were

provided with “revaluation sheets”.

ig These revaluation sheets

contained columns of code number and marks assigned to each

answer, with a column of total at the end. The revaluation sheet

also provided for recording the subject of the question paper and

its date. The revaluation sheet was to be signed by the revaluator.

One revaluation sheet ordinarily contained 9 to 10 rows so that

information in respect of 9 to 10 answer sheets revalued would be

filled in. Since the examiners, who revalued the papers, had no

access to the roll number, they would mention the code number

and then fill up the marks allotted by them for each answer. Since

the revaluation of each answer book used to be done by two

revaluators, there used to be two such revaluation sheets (for the

::: Downloaded on – 09/06/2013 14:18:27 :::
9
sake of easy reference, they would be hereinafter referred to as

“R1” and “R2” sheets corresponding to revaluation done by the

first and the second revaluator). The messenger, who took the

papers for revaluation, used to bring back the answer books along

with revaluation sheets to the University.

8. After receipt of answer books and revaluation sheets in

the Revaluation Section of the University, the University

employees used to de-mask the roll number on the answer sheet

and used to fill up column no.(V) in the RTR by recording the

relevant code number against the name of the student, his roll

number and subject of the paper sent for revaluation.

9. After this was done by the University employees, the

RTR along with R1 and R2 sheets used to be handed over to

scrutineers. The scrutineers were select Professors of affiliated

Colleges, who were assigned the task of entering marks obtained

upon revaluation. The scrutineers used to work in pairs. Two

::: Downloaded on – 09/06/2013 14:18:27 :::
10
Professors would be working as a team for entering marks in

respect of one or more students. Column nos.(IX) and (X) for

marks assigned by the two examiners used to be filled in by the

scrutineers. They then calculated average marks and filled them

up in column no.(XI). In column no.(XII), the scrutineers would

mention whether there was a change or no change or an adverse

change. In column no.(XIII), they were supposed to mention the

percentage of increase or decrease and were expected to sign the

entry in column No.(XIV). If there was a change of 5% or more

over the original marks, then the result of the candidate would

change.

10. It is not in dispute that there is no authentic document

to describe this procedure or to discern as to what was the

standard procedure to be followed. However, according to Shri

Ghatole, after the RTR was filled up, a notification was expected

to be issued about change in the result upon revaluation. After

this notification, necessary changes were made in the Final

::: Downloaded on – 09/06/2013 14:18:27 :::
11
Tabulation Register (for short, hereinafter referred to as “the

FTR”). The FTR in respect of an examination conducted by the

University used to be drawn up after evaluation of answer books

at the examination was over and the result used to be declared on

the basis of the FTR. The FTR is in the form of a computer

printout since the record was computerised. Thereafter the

students used to apply for revaluation. After revaluation, change,

if any, in the marks used to be noted in hand in the FTR by the

same set of scrutineers.

11. Accused No.2 Suresh Manmode and accused No.3

Shyamrao Shinde were the pairs of scrutineers, who were

entrusted with the task of entering marks of accused No.1 Anil

Gupta in the RTR as well as the FTR. Both of them are now dead.

Accused No.4 Shyamrao Kalamkar was the Assistant Registrar in

charge of Revaluation Section in the University. Accused No.5

Hemant Thakre was a Professor in Yashwantrao Chavan College of

Engineering and Dean of the Engineering Faculty.

::: Downloaded on – 09/06/2013 14:18:27 :::
12

12. In this case, Anil Gupta, accused No.1, had initially

secured 23 marks out of 80 in the subject of TOS-I and 19 out of

80 marks in LSD. He applied for revaluation. Code Nos. 4728

and 4482 were assigned to his answer books of TOS-I and LSD

respectively. Examiner-I for the subject of TOS-I had assigned him

31 marks and Examiner-II had assigned 29 marks, thus average of

marks came to 30. However, while noting the marks in the RTR,

the marks assigned by Ist and IInd Examiners were entered by

Scrutineer Shri Shinde as 41 and 37 and the average was shown

as 39. However even these marks were scored out and 37, 29 and

34 marks were entered in columns of R1, R2 and average

respectively. Change was shown to be 14%, by scrutineer Shri

Manmode. Thus, by adding 8 marks of sessionals the accused

would pass in TOS-I subject. In the subject of LSD, for which code

No.4482 was given accused No.1 had initially scored only 23

marks. The two examiners gave 33 and 34 marks. Average thus

came to 34 and after adding 4 sessional marks accused No.1

would have failed. However, in the RTR scrutineer Shinde

::: Downloaded on – 09/06/2013 14:18:27 :::
13
entered 34 and 38 marks as assigned by the two revaluators and

drew up average of 36. Correction in respect of average was

initiated by Scrutineer Shri Manmode. Originally change of 19%

was shown which was altered to 22% by Manmode. In the FTR

corresponding changes were made by Shri Manmode. In the FTR,

the marks in theory were changed to 29, practical marks of 14

were added, and thus he was shown to have secured 43 marks,

and got an exemption.

13. It is the case of the prosecution that accused No.1 Anil

Gupta approached accused Nos.2 to 5 in order to get his marks

changed and accused Nos.2 to 5 changed the marks in order to

favour accused No.1, either actively indulging in making such

changes or conniving at such changes or contriving to bring about

changes by abetment, by engaging in conspiracy. It was,

therefore, alleged that accused No.1 had committed offence

punishable under Section 420 of the Penal Code; accused Nos.2 to

5 had committed offences punishable under Sections 468 and 471

::: Downloaded on – 09/06/2013 14:18:27 :::
14
read with Section 34 of the Penal Code, and all the accused

persons had committed offences punishable under Sections 420,

468 and 471 read with Section 109 of the Penal Code.

14. In course of investigation, the Investigating Officer

secured the necessary record from the University, recorded

statements of witnesses, had the disputed and admitted

handwriting of all dramtis personae sent to the Examiner of

Questioned Documents, State CID, Pune, and after getting an

opinion from the Experts, and finding that the accused persons

were involved in the aforementioned offences, chargesheeted

them.

15. The learned Chief Judicial Magistrate, Nagpur, charged

all the appellant Anil Gupta of offences punishable under Sections

420 read with Section 34 of the Indian Penal Code and the other

appellants of offences punishable under Sections 468 and 471

read with Sections 109 and 34 of the Penal Code. The appellants

::: Downloaded on – 09/06/2013 14:18:27 :::
15
Shyamrao Kalamkar and Hemant Thakare were later also charged

of offence punishable under Section 409 read with Section 34 of

the Penal Code. Accused Nos. 2 and 3, scrutineers Suresh and

Shyamrao died before charge could be framed. The accused

pleaded not guilty to the said charge and hence were put on trial,

at which the prosecution examined in all 11 witnesses in its

attempt to bring home the guilt of the accused. They are : PW 1

Gangaram Meshram, who was serving as Assistant Registrar

(Revaluation), PW 2 Bhaiyyalal Barbate, who was Assistant

Registrar Professional Examinations, PW 3 Narayan Ghatole,who

was serving as Senior Clerk in Revaluation Section, PW 4 Vishwas

Rajangaonkar, Examiner of Questioned Documents in the State

C.I.D., PW 5 Jageshwar Sahariya, who was acting as Vice

Chancellor of the University, PW 6 Shriniwas Patwardhan, Chief

Administrative Officer, Yashwantrao Chavan College of

Engineering, PW 7 Laxman Khobragade, API, who registered the

F.I.R., PW 8 Udaykumar Pandya, Reader Govt. Engineering

College, Jabalpur, PW 9 Dharmesh Parate, Deputy Registrar

::: Downloaded on – 09/06/2013 14:18:27 :::
16
Academic, VNIT, Nagpur, P.W. 10 Dr. Vijendra Kumar, Valuer-II,

PW 11 Investigating Officer PSI Anil Lokhande.

16. After considering the evidence tendered before him, the

learned 2nd Additional Chief Judicial Magistrate, Nagpur, held that

the charges against accused Nos. 1, 3 and 5 were proved. He also

convicted the accused of offence punishable under Section 120-B

of the Penal Code. The convictions and sentence recorded by the

learned Magistrate are as under :

(a) For offence punishable under Section 420

read with Section 34 & 109 of the Penal Code accused

No.1 Anil Gupta, accused No.4 Shyamrao Kalamkar and

accused No.5 Hemant Thakare were sentenced to

rigorous imprisonment for four years and fine of

Rs.20,000/- each, or in default RI for two months.

::: Downloaded on – 09/06/2013 14:18:27 :::
17

(b) For offence punishable under Section 468

read with Sections 34 & 109 of the Penal Code accused

No.1 Anil Gupta, accused No.4 Shyamrao Kalamkar and

accused No.5 Hemant Thakare were sentenced to

rigorous imprisonment for three years and fine of

Rs.15,000/- each, or in default RI for one month.

(c)

For offence punishable under Section 471

read with Sections 34 & 109 of Penal Code, accused

No.1 Anil Gupta, accused No.4 Shyamrao Kalamkar and

accused No.5 Hemant Thakare were sentenced to

rigorous imprisonment for one year and fine of

Rs.15,000/- each, or in default RI for one month.

(d) For offence punishable under Section 120-B

of the Penal Code, accused No.1 Anil Gupta, accused

No.4 Shyamrao Kalamkar and accused No.5 Hemant

Thakare were sentenced to rigorous imprisonment for

::: Downloaded on – 09/06/2013 14:18:27 :::
18
six months and fine of Rs.2,000/- each, or in default RI

for fifteen days.

(e) For offence punishable under Section 409

read with Section 34 of Penal Code, accused No.4

Shyamrao Kalamkar and accused No.5 Hemant Thakare

were sentenced to rigorous imprisonment for four years

and fine of Rs.20,000/- each, or in default RI for two

months.

17. The learned Magistrate directed that all the sentences

imposed upon the appellants were to run consecutively and not

concurrently. Aggrieved thereby, the appellants have preferred

these appeals. He also ordered confiscation of mark list as well as

degree of B. E. (Civil) of appellant Anil Gupta.

18. I have heard the learned counsel appearing for the

respective appellants and the learned APP for the State. With the

::: Downloaded on – 09/06/2013 14:18:27 :::
19
help of all the learned counsel, I have gone through the evidence

tendered.

19. Anil Gupta had admitted in his statement under Section

313 of the Code of Criminal Procedure that he had appeared in BE

Part III Examination in Summer-1998 and failed. He admitted

that he had scored 23 and 19 marks respectively in TOS-I and LSD

papers, in reply to question No.1 and had applied for revaluation.

He stated that he had failed in revaluation.

20. PW 1 Shri Gangaram Meshram was the Assistant

Registrar, Revaluation, after the scandal came to light. Various

documents were made available by him to the investigating

machinery. He deposed about the entire process of revaluation.

He stated that accused Anil Gupta had initially scored 23 and 19

marks in TOS-I & LSD papers respectively. Anil’s roll No. was 499.

Anil applied for revaluation. His answer sheet of TOS-I was given

code No.4728 and answersheet for LSD was given Code No.4482.

::: Downloaded on – 09/06/2013 14:18:27 :::
20

In the RTR against subject of TOS-I, 39 and 29 marks were

entered in columns of two revaluations and average marks were

noted as 34. Against subject of LSD 34 and 38 marks were noted

as assigned by two revaluators and average was shown as 36.

Increase was shown as 14% in TOS-I and 22% in LSD.

Accordingly in the FTR marks against TOS-I and LSD were shown

as 34 and 36, respectively. R1, R2 sheets on the basis of which

these marks were entered were identified by him at Exh. 22 to 25.

Evidence of P.W. 2 Bhaiyyalal Barbate, who was Assistant

Registrar, Professional Examinations is to the same effect.

21. Revaluator Prof. Pandya was examined as PW 8. He

stated having received the answer papers of BE Part III Theory of

Structures (TOS)-I and Limit State Design (LSD) bearing Code

Nos. 4728 and 4489 on R1 sheet from the Nagpur University.

After assessment of the papers, he allotted 29 marks against Code

No.4728 on R2 sheet and 33 marks against Code No.4482 on R1

sheet. He proved R1 & R2 sheets to be in his handwriting, which

are at Exhibits 23 and 25.

::: Downloaded on – 09/06/2013 14:18:27 :::
21

22. PW 10 Prof. Jain stated that he had examined TOS-I

paper of BE Part III Examination and identified revaluation sheet

Exh. 22 dated 30.09.1998 to be in his hand and bearing his

signature. Against Code No.4728, he claims to have given 31

marks.

23. PW 3 Narayan Ghatole had also stated about the change

in marks. He identified R1 and R2 sheets at Exhibit 22 and 23.

He stated that the student had initially scored 23 marks in TOS-I.

After adding 8 marks of sessional examination, the total marks

were 31 and thus the student had failed. The Revaluators had

awarded 31 and 29 marks respectively against Code No.4728.

They were wrongly entered as 39 and 29 with average drawn as

34, when it ought to have been 30. He stated that initially in the

RTR against the subject TOS-I, 41, 37 and 39 marks were entered.

According to Narayan, these entries are in the handwriting of

deceased scrutineer Shinde. They were changed to 37(39?) and

29 and 34 in the handwriting of deceased scrutineer Manmode.

::: Downloaded on – 09/06/2013 14:18:27 :::
22

Adding 8 sessional marks Anil Gupta had thus scored total of 42

marks and had passed. According to P.W. 3 Narayan Ghatole, in

the subject of LSD, Anil Gupta had initially scored 19 in theory

and 4 marks in sessional. His answer sheet with code No.4482

was sent for revaluation. In revaluation he was awarded 33 and

34 marks respectively and thus the average came to 34. Even with

the addition of 4 sessional marks, the candidate failed. However,

in the RTR marks entered were 34 and 38 and average was shown

as 36, with overwriting in average. Original figure 33 was

changed to 38. Adding 4 marks scored in sessionals, Anil Gupta,

thus passed even in LSD. He stated that these entries against the

subject of TOS-I were in the handwriting of accused No.2

Madhukar Smarth.

24. PW 3 Narayan Ghatole had stated that since he was

working in Revaluation Section, he had the occasion to see their

handwritings and signatures frequently and, therefore, could

identify the signatures and handwritings of all the six Scrutineers.

::: Downloaded on – 09/06/2013 14:18:27 :::
23

25. PW 11 PSI Lokhande had conducted investigation in the

matter. He stated in para 6 of his deposition about change of

marks in the case of Anil Gupta. In para 9 of this deposition, he

stated that he had caused specimen handwriting of Dean Hemant

Thakre to be obtained, and sent the samples along with the

questioned writing to the Examiner of Questioned Documents. He

had also caused handwriting of other persons involved in the

scandal to be collected and sent to the Examiner of Questioned

Documents.

26. PW 4 Vishwas Ranjangaonkar is the State Examiner of

Questioned Documents, who stated about examination of

documents referred to him. Since appellant Hemant Thakre

admitted that chit in question was in his handwriting and since

the scrutineers who allegedly entered wrong marks are dead, it

may not be necessary to dwelve on the evidence of P.W. 8 at

length.

::: Downloaded on – 09/06/2013 14:18:27 :::
24

27. The learned counsel for appellant Anil Gupta submitted

that there is no evidence that Anil Gupta had ever approached

other accused persons or that other accused persons changed the

marks to the advantage of Anil Gupta at the instance of Anil

Gupta. He submitted that it may be possible that the change was

unintentional, that is, without any motivation to make such a

change, or could also have been at the instance of someone else

and not necessarily Anil Gupta. Therefore, according to the

learned counsel, since the nexus is not established, it would be

wrong to hold that the accused persons had engaged in any

conspiracy or that Anil Gupta had abetted in forgery or

falsification of record by Scrutineers or that Anil Gupta had

indulged in cheating by using a genuine mark-list, which was

false.

28. The learned APP submitted that it would be too far

fetched to imagine that the Scrutineers would increase the marks

of Anil Gupta for no apparent reason, or without being

::: Downloaded on – 09/06/2013 14:18:27 :::
25
approached by Anil Gupta or merely because he took a fancy for

the name. Since scrutineers are no more, it is not necessary to

ascertain authorship of handwriting. Suffice it to say that marks

of accused Anil Gupta were altered to his advantage.

29. The learned APP submitted that in course of

investigation, accused No.4 Shamrao Kalamkar had been arrested.

He was interrogated by Investigating Officer PI Sayyad in presence

of Advocate Dhananjay Dhondarkar, who was called as panch but

was not examined in this case. P.W. 11 P.S.I. Lokhande claimed to

have been present at the memorandum and stated that accused

Shamrao Kalamkar stated that Dr. Prakash Mistry and accused

No.5 Hemant Thakre and some others used to send chits to him to

have marks increased and that he had preserved those chits. He

stated that the chits were kept at his house and that he would

hand over the chits to the police. A memorandum was

accordingly made in presence of panch Dhananjay Dhondarkar as

well as other panch Sudhir Shivdekar. He proved the copy of

::: Downloaded on – 09/06/2013 14:18:27 :::
26
memorandum from original, which was in record of another

Regular Criminal Case. He stated that then all of them procedded

to the house of Kalamkar in a jeep. Kalamkar’s house was situated

near Bouddha Vihar, Dhammapuri, Misal Layout, Jaripatka,

Nagpur, which was shown by Kalamkar himself. Kalamkar called

them inside the house and from the steel cupboard, took out some

some chits. After sorting out the chits from the almirah, he

handed over the chits to PI Sayyad, which included chits written

by accused Hemant Thakre. There was also an envelope, which

had been taken out. A seizure panchanama was drawn up and the

chits were seized. Copy of the panchanama was proved by the

witness at Exhibit 127. The chits and envelope seized were

proved at Exhibits 128, 129 and 130.

30. The learned counsel for accused Anil Gupta submitted

that the Investigating Officer had admitted in his cross-

examination that Anil Gupta had applied for revaluation in nine

subjects, out of which he passed in five subjects. No malpractice

::: Downloaded on – 09/06/2013 14:18:27 :::
27
was found in respect of three subjects and so no case was filed in

respect of those subjects. Case is in respect of change in only TOS-

I and LSD papers. He admitted that in the chit Exh.129 written

by accused Hemant Thakre which is relevant, only the branch and

roll nos are mentioned. Roll No.499 of accused Anil Gupta is

written against the subject of Civil Engineering. The learned

counsel submitted that the theory of prosecution was that accused

Anil Gupta approached accused Hemant Thakre, who through

accused Shyamrao Kalamkar influenced the Scrutineers to change

marks. If that was so, the learned counsel wondered as to how

Anil Gupta could have failed in four subjects even after

revaluation. Therefore, according to the learned counsel, if there

is any mistake on the part of the University authorities to note

down marks in TOS-I and LSD papers, it cannot lead to inference

that it was done at the instance of accused Anil Gupta.

31. In State (Delhi Admn.) v. V.C. Shukla and another,

reported in 1980 Cri.L.J. 965(1), while considering the case of

::: Downloaded on – 09/06/2013 14:18:27 :::
28
conspiracy, the Court held that it was well settled that in order to

prove a criminal conspiracy, there must be direct or circumstantial

evidence to show that there was an agreement between two or

more persons to commit an offence and that this clearly envisages

that there must be a meeting of minds resulting in an ultimate

decision taken by the conspirators regarding the commission of an

offence. The Court observed that it was true that in most cases, it

will be difficult to get direct evidence of an agreement to conspire

but a conspiracy can be inferred even from circumstances giving

rise to a conclusive or irresistible inference of an agreement

between two or more persons to commit an offence.

32. On the question of elements of conspiracy the learned

Additional Public Prosecutor placed reliance in K. Hashim Vs.

State of T.N., reported at (2005) 1 SCC 237 the Court was

considering ‘conspiracy’ in the context of circulating counterfeit

currency. In this context the Court observed in paragraph 22 of

the judgment as under :

::: Downloaded on – 09/06/2013 14:18:27 :::
29

“22. It would be appropriate to deal with

the question of conspiracy. Section 120-B IPC is the
provision which provides for punishment for

criminal conspiracy. Definition of ‘criminal
conspiracy” given in Section 120-A reads as follows
:

“120-A. When two or more persons
agree to do, or cause to be done –

     (1)        an illegal act, or
     (2)        an act which is not illegal by illegal




                             
                means, such an agreement is designated
                a criminal conspiracy ;
                
               Provided that no agreement except an
               

agreement to commit an offence shall amount to a
criminal conspiracy unless some act besides the
agreement is done by one or more parties to such
agreement in pursuance thereof.”

The elements of a criminal conspiracy have been

stated to be (a) an object to be accomplished, (b) a
plan or scheme embodying means to accomplish the
object, (c) an agreement or understanding between
two or more of the accused persons whereby, they

become definitely committed to cooperate for the
accomplishment of the object by the means
embodied in the agreement, or by any effectual
means, and (d) in the jurisdiction where the statute

required an overt act. The essence of a criminal
conspiracy is the unlawful combination and
ordinarily the offence is complete when the
combination is framed. From this, it necessarily
follows that unless the statute so requires, no overt
act need be done in furtherance of the conspiracy,

::: Downloaded on – 09/06/2013 14:18:27 :::
30

and that the object of the combination need not be

accomplished in order to constitute an indictable
offence. Encouragement and support which co-

conspirators give to one another rendering
enterprises possible which, if left to individual effort,
would have been impossible, furnish the ground for
visiting conspirators and abettors with condign

punishment. The conspiracy is held to be continued
and renewed as to all its members wherever and
whenever any member of the conspiracy acts in
furtherance of the common design. (See American

Jurisprudence, Vol.II, Section 23, p.559). For an
offence punishable under Section 120-B the

prosecution need not necessarily prove that the
perpetrators expressly agree to do or cause to be

done illegal act; the agreement may be proved by
necessary implication. Offence of criminal
conspiracy consists not merely in the intention of
two or more, but in the agreement of two or more

to do an unlawful act by unlawful means. So long
as such a design rests in intention only, it is not

indictable. When two agree to carry it into effect,
the very plot is an act in itself, and an act of each of
the parties, promise against promise, actus contra
capable of being enforced, if lawful, punishable if for

a criminal object or for use of criminal means.”

33. In this judgment reliance is placed on earlier judgment

of the Supreme Court in Ramnarayan Popli Vs. CBI, reported at

(2003) 3 SCC 641, which too was made available for my perusal

::: Downloaded on – 09/06/2013 14:18:27 :::
31
by the learned Additional Public Prosecutor. In that case a three

Judge Bench of the Supreme Court was considering the

ingredients of the criminal conspiracy amongst other things,

though the Judges were divided on the complicity of some of the

accused persons. According to the learned A.P.P., as far as

ingredients of conspiracy comes, observations of minority judge

Hon’ble Shri Justice Shah as well as majority judgment written by

Hon’ble Shri Justice Pasayat and Hon’ble Shri Justice Agrawal

would be helpful in bringing out as to what would constitute

conspiracy as also concepts of making false documents defrauding

dishonestly and fraudulently. I have carefully gone through the

judgment. In that case the Court was considering the cases which

were not of conventional or traditional type. The case pertained

to the famous security scam where the ultimate objective was to

use public money in carefully planned manner for personal use

with no right to it. The Court held that in the last few years the

country has seen an alarming rise in white-collar crimes which has

affected the fiber of the country’s economic structure. These cases

::: Downloaded on – 09/06/2013 14:18:27 :::
32
are nothing but private gain at the cost of the public, and lead to

economic disaster.

34. The learned A.P.P. submitted, relying on the

observations of these cases that the duty cast on the scrutineers

and University officers in respect of filling in the marks secured by

the candidates was
ig an entrustment which they had

misappropriated by vending the marks to willing students by

engaging in a conspiracy.

35. The contention in relation to entrustment and

misappropriation is being dealt with separately. The foundation

of conspiracy is involvement of accused No.5 Hemant Thakre who

was allegedly approached by the students for getting their marks

changed and who inturn influenced the University officers to

change the marks. It may, therefore, be useful to examine the

explanation which accused No.5 Hemant Thakare has to offer in

this regard.

::: Downloaded on – 09/06/2013 14:18:27 :::
33

36. Accused No.5 Hemant Thakre had admitted that in the

chit, copy whereof was at Exhibit 129, roll No.499 of Anil Gupta

was in his handwriting in response to question No.54. He

submitted reply to questions No.55 to 59 that he was the Dean of

the Faculty of Engineering and Technology, and since revaluation

results were not declared even after stipulated time he wanted to

know as to why revaluation results were not declared, and so sent

chits of roll numbers of concerned students with a request to

enquire about delay in declaration of revaluation results.

37. The learned Senior Counsel for appellant Hemant

Thakre submitted that revaluation results used to be declared in

bits as and when revaluation in respect of some of the students

was over. There used to be multiple notifications as and when

results were ready. Therefore, according to him, there is nothing

abnormal in the students approaching the Dean with a grievance

that their results were not declared. Therefore, he sent chit

Exhibit 129, to the Assistant Registrar (Revaluation). He

::: Downloaded on – 09/06/2013 14:18:27 :::
34
submitted that it would be ridiculous to conclude that a person in

the position of a Dean of a Faculty desirous of indulging in

clandestine increase of marks would write a chit and send it. Had

accused Hemant Thakre desired to secure increase in marks, he

could have telephoned the officer giving the roll numbers or could

have contacted the officer secretly. Therefore, according to him,

sending the chits to the Assistant Registrar is consistent only with

the innocence of the accused.

38. The learned Senior Counsel for appellant Hemant

Thakre pointed out that the Investigating Officer had admitted in

paragraph 26 that only on the basis of statement of accused

Shyamrao Kalamkar Hemant Thakre has been involved in the case

and also that except the chit there is no other document on record

to connect accused Hemant Thakre. The Investigating Officer had

also admitted that it was the duty of the Board of Examinations to

declare the result and the Dean was the member of the Board. In

para 26 of the deposition, the Investigating Officer stated that the

::: Downloaded on – 09/06/2013 14:18:27 :::
35
two chits Exhibits 128 and 129 contain roll numbers of 14

students. Out of them, cases have been filed only against seven

students. The Investigating Officer volunteered that since no

discrepancy was found in R1 and R2 sheets and RTR and FTR,

cases were not filed against remaining seven students. He had

admitted that even in respect of Anil Gupta no discrepancy was

found in respect of three subjects.

39. The Investigating Officer admitted that except chit

Exhibit 129, there was no other document on record to connect

accused Hemant Thakre to the crime. He admitted that accused

No.4 Shamrao Kalamkar told him that marks were increased at

the instance of Hemant Thakre and, therefore, Hemant Thakre has

been made an accused in the case, because the Investigating

Officer believed the information given by Shamrao Kalamkar as

true and correct.

::: Downloaded on – 09/06/2013 14:18:27 :::
36

40. The learned Senior Counsel for appellant Hemant

Thakre submitted that it may be a mistake on the part of the

Investigating Officer to rely on statement of co-accused and to

chargesheet a person. But he wondered as to how the learned

Trial Magistrate could forget that such a statement of an accused

made to a Police Officer is inadmissible and a conviction could not

be based on such a statement.

ig The learned Senior Counsel

submitted that the evidence of the Investigating Officer clearly

shows that he had roped in accused Hemant Thakre only on what

the Investigating Officer understood to have been communicated

by Shamrao Kalamkar and on no other basis.

41. Further cross-examination of the Investigating Officer in

para 27 is also interesting. According to the Investigating Officer,

in the chit Exhibit 128, where five roll numbers are mentioned

and out of which cases have been filed against two students, there

were some figures in the chit, which, according to the

Investigating Officer, showed as to how many marks were

::: Downloaded on – 09/06/2013 14:18:27 :::
37
required to be given to the students so that they could pass. He

stated that in the investigation, it was revealed that the cross

marks and tik marks in Exhibit 128 were made by Shamrao

Kalamkar. He admitted that such cross marks or tik marks are not

in the copies supplied to the accused and he could not assign any

reason for the same. Also numbers 15 and 33 in Exh.128 were

also not found in copies supplied to accused. The learned Senior

Counsel submitted that this would indicate that those cross marks

and tik marks were in fact made subsequently after the copies

meant for delivery to the accused were prepared and, therefore,

would rule out Shamrao Kalamkar making tik marks or cross

marks.

42. The entire cross-examination would show that there

was absolutely no reason to rope in appellant Hemant Thakre

except what Shamrao Kalamkar was allegedly told to the

Investigating Officer, which cannot be a part of the evidence.

::: Downloaded on – 09/06/2013 14:18:27 :::
38

43. The learned Senior Counsel submitted that since the

chits were in respect of only Engineering student and since the

appellant was the Dean of Engineering Faculty, it is reasonable to

infer that the chit was sent because the student came with a

grievance that the revaluation result was heldup. He pointed out

that the fact that there was no irregularity in respect of half of the

roll numbers in the chits and even in more than half the number

of papers (7 out of 9) in which accused Anil Gupta appeared, since

the case is in respect of only two papers, would rule out the

possibility that the chit was sent in order to secure increase in the

marks or to influence the result. The learned Senior Counsel

submitted that in a case resting on circumstantial evidence, unless

it is shown that the circumstances are incompatible with the

innocence of the accused, conviction could not be handed down.

44. Relying on a judgment of the Supreme Court in Sharad

Birdhichand Sarda v. State of Maharashtra, reported at AIR 1984

SC 1622. The learned counsel submitted that in a case resting on

::: Downloaded on – 09/06/2013 14:18:27 :::
39
circumstantial evidence, every circumstance has to be fully

established and the circumstances so established must form a

chain so complete as to leave no other conclusion but that of guilt

of the accused. The observations drawn in Sharad’s case by the

Hon’ble Supreme Court in para 152 of the judgment may be

usefully reproduced as under :

“152. A close analysis of this decision would

show that the following conditions must be
fulfilled before a case against an accused can be
said to be fully established:

(1) the circumstances from which the
conclusion of guilt is to be drawn should be fully
established.

It may be noted here that this Court
indicated that the circumstances concerned ‘must
or should’ and not ‘may be’ established. There is
not only a grammatical but a legal distinction

between ‘may be proved’ and ‘must be or should
be proved’ as was held by this Court in Shivaji
Sahebrao Bobade v. State of Maharashtra,

(1973) 2 SCC 793 : (AIR 1973 SC 2622) where
the following observations were made :

“certainly, it is a primary principle that the
accused must be and not merely may be guilty
before a Court can convict and the mental

::: Downloaded on – 09/06/2013 14:18:27 :::
40

distance between ‘may be’ and ‘must be’ is long

and divides vague conjectures from sure
conclusions.”

(2) the facts so established should be
consistent only with the hypothesis of the guilt of
the accused, that is to say, they should not be

explainable on any other hypothesis except that
the accused is guilty.

(3) the circumstances should be of a

conclusive nature and tendency.

(4)

they should exclude every possible
hypothesis except the one to be proved, and

(5) there must be a chain of evidence so complete
as not to leave any reasonable ground for the
conclusion consistent with the innocence of the

accused and must show that in all human
probability the act must have been done by the

accused.

45. In Jaharlal Das v. State of Orissa, reported at AIR 1999

SC 1388, on which the learned counsel for the accused placed

reliance, the Supreme Court had held that the circumstances from

which an inference of guilt is sought to be drawn must be cogently

and firmly established, those circumstances should be of a definite

::: Downloaded on – 09/06/2013 14:18:27 :::
41
tendency unerringly pointing towards the guilt of the accused, and

the circumstances, taken cumulatively, should form a chain so

complete that there is no escape from the conclusion that within

all human probability the crime was committed by the accused

and none else, and it should also be incapable of explanation on

any other hypothesis than that of the guilt of the accused.

46.

In Abdulla Mohammed Pagarkar etc. v. State (Union

Territory of Goa, Daman and Diu), reported at AIR 1980 SC 499,

the Court held that even strong suspicion created against the

accused, and failure of the accused to repel the same, is not

sufficient to convict the accused of offences punishable under

Section 5(1)(d) of the Prevention of Corruption Act and Sections

420 and 471 of the Penal Code.

47. Viewed in this light, the only circumstance established

in this case is that accused Anil Gupta had failed in nine subjects.

The application for revaluation had been made. At the

::: Downloaded on – 09/06/2013 14:18:27 :::
42
revaluation, he had secured 31 and 29 marks respectively, in

subject of TOS-I which were changed to 39 and 29 by each of the

Revaluators while noting the marks in the RTR. He had secured

33 and 34 marks at revaluation of LSD paper by the two

examiners. They were changed to 34 and 38. Accused No.5

Hemant Thakre did send chit containing roll No.499 of accused

Anil Gupta, without mentioning any subject. Anil Gupta is not

shown to have been favoured in four out of nine subjects. There is

no irregularity in remaining three subjects. Half of the students

whose roll numbers are mentioned in the chits have not at all

been benefited. Accused Hemant Thakre was the Dean of the

Engineering Faculty. Results of revaluation was unduly delayed.

Therefore, the chits may have indeed been sent for reasons given

by appellant Hemant. Considering all this, it would be difficult to

hold that complicity of appellants in a conspiracy to increase the

marks of appellant Anil Gupta in the subject of TOS-I or LSD is not

established.

::: Downloaded on – 09/06/2013 14:18:27 :::
43

48. In view of this, it would not be possible to sustain

appellants’ conviction for engaging in conspiracy to forge

tabulation registers and marksheets or to cheat the authorities by

not only using as genuine the forged document.

49. The learned Additional Public Prosecutor submitted that

appellant Shyamrao Kalamkar was the Assistant Registrar

incharge of Revaluation Section and, therefore, was entrusted

with the job of properly maintaining the relevant records. The

fact that in two subjects marks of appellant Anil Gupta were

wrongly entered in order to favour Anil Gupta would show that

the appellant Shyamrao Kalamkar has not discharged trust which

was reposed on him and therefore, was guilty for the offence

punishable under Section 409 of the Penal Code.

50. In R.K. Dalmia Vs. Delhi Administration, reported in AIR

1962 SC 1821 on which the learned A.P.P. relied, the Court had

considered the meaning of the word ‘property’ used in Sections

::: Downloaded on – 09/06/2013 14:18:27 :::
44
405 and 409 of the Penal Code. The Court observed that the

word ‘property’ is used in the Penal code in a much wider sense

than the expression ‘movable property’. The Court observed that

there was no good reason to restrict the meaning of the ‘property’

to movable property only. The Court held that whether the

offence defined in a particular section of the Penal Code can be

committed in respect of any particular kind of property will

depend not on the interpretation of the word ‘property’ but on the

fact whether that particular kind of property can be subject to the

acts covered by that section. The learned A.P.P. submitted that in

view of this judgment, the marks earned by the appellant-student

and the mark-sheet issued to him would be a sort of property and

therefore, the offence punishable under Section 420 of the Penal

Code as also 409 of the Penal Code would be attracted. It is not

possible to accept this submission. In the case, which the Supreme

Court was considering, the question was of entrustment that

dominion over funds of Bharat Insurance Company and in that

context the observations came. It cannot be held that the property

::: Downloaded on – 09/06/2013 14:18:27 :::
45
for the purpose of Section 420 or 405 of the Penal Code would be

non-corporeal property. It will have to be either movable or

immovable property or the property which is transferable,

consumable or capable of being spent and not one of the type of

mark-sheet which is intangible, non-transferable or non-

expendable.

51.

The learned Additional Public Prosecutor also placed

reliance on the judgment of the Supreme Court in Anwar Chand

Sub Nandikar Vs. State of Karnataka, reported at (2003) 10 SCC

521 where a property clerk of the Court was prosecuted for

misappropriating the properties belonging to the Court and selling

them to other accused persons. It was contended that only entries

in the books of accounts were made by the appellant and that

there was nothing beyond to show that he was actually acting as a

property clerk. Rejecting this contention the Court held that in

order to sustain conviction under Section 409 of the Penal Code

two ingredients to be proved are :

::: Downloaded on – 09/06/2013 14:18:27 :::
46

(1) the accused, a public servant, or a banker or agent

was entrusted with property of which he is duty-

bound to account for ; and

(2) the accused has committed criminal breach of trust.

52. The Court further observed that the basic requirement

to bring home the accusations under Section 405 of the Penal

Code was to prove conjointly (1) entrustment, and (2) whether

the accused, actuated by the dishonest intention or not,

misappropriated it or converted it to his own use to the detriment

of the persons who entrusted it. The Court further held that the

question of intention is not a matter of direct proof. Applicability

of this judgment is also doubtful, since there is no property which

has been entrusted to the scrutineer. They had been charged with

the duty in relation to the registers which they were supposed to

fill up but that was certainly not the property of any kind.

::: Downloaded on – 09/06/2013 14:18:27 :::
47

53. The University would doubtless take appropriate action

against Shyamrao Kalamkar for his failure to perform his duties

diligently.

54. The learned counsel for appellant Anil Gupta assailed

the direction of the learned Additional Chief Judicial Magistrate

ordering confiscation of marksheet as well as degree awarded to

Anil Gupta. He submitted that such a direction was beyond the

scope of powers of the learned 2nd Additional Chief Judicial

Magistrate.

55. The learned A.P.P. relying on judgment of the Supreme

Court in Ram Preeti Yadav Vs. U.P. Board of High School and

Intermediate Education, reported at (2003) 8 SCC 311 submitted

that once fraud is proved, it will deprive the person of all the

benefits and therefore, the certificate or degree awarded to the

student will have to be cancelled. It was a case of mass copying

and the Court observed that principles of natural justice need not

::: Downloaded on – 09/06/2013 14:18:27 :::
48
be strictly complied. It may be seen that in that case, the Court

was considering action taken by the Board after conducting an

inquiry. The Court was not concerned with the powers of the

criminal Court to cancel the certificate or degree awarded.

56. In view of this, even the order cancelling degree cannot

be sustained.

57.

As a result, the appeals are allowed.

Conviction of the appellants for the offences punishable

under Sections 420, 468, 471, 120-B, 409 read with Section 34,

109 of the Indian Penal Code and sentences imposed upon them

for the said offences are set aside, instead they are acquitted of the

offences charged.

The order cancelling degree awarded to appellant Anil

Gupta is also set aside.

JUDGE

RR

::: Downloaded on – 09/06/2013 14:18:27 :::