High Court Kerala High Court

Dr.N.Anantha Narayanan vs State Of Kerala on 2 March, 2007

Kerala High Court
Dr.N.Anantha Narayanan vs State Of Kerala on 2 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 1295 of 2004(A)


1. DR.N.ANANTHA NARAYANAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.G.JANARDHANA KURUP (SR.)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :02/03/2007

 O R D E R
                               K.THANKAPPAN, J.

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

                       CRL. APPEAL  NO. 1295 OF 2004

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


                      Dated this the 2nd  day of March,  2007


                                     JUDGMENT

This appeal is filed against the judgment in C.C.No.15 of 2001 on

the file of the Enquiry Commissioner and Special Judge, Thrissur. The

appellant faced trial for the offences punishable under Sections 7 and 13(1)

(d) read with Section 13(2) of the Prevention of Corruption Act, 1988

(hereinafter referred to as “the P.C. Act”).

2. The prosecution case against the appellant was that while the

appellant was working as Anaesthesiologist at Taluk Headquarters

Hospital, Muvattupuzha, he demanded a sum of Rs.300/- from PW.2 for

giving anaesthesia to his sister, one Nabeeza (CW.5) who was admitted in

the said hospital for undergoing Thyroidectomy surgery. The further case

of the prosecution was that the demand was made at about 7 p.m. on

19.3.1999 at his residence in the Housing Board Colony, Muvattupuzha

and that PW.2, who was not willing to give bribe, approached PW.12, the

Deputy Superintendent of Police, Vigilance and Anti-Corruption Bureau,

CRL.APPEAL NO.1295/2004 2

Ernakulam and gave Ext.P2 first information statement. It is the further

case of the prosecution that on the basis of Ext.P2, PW.12 laid a trap

against the appellant and when the appellant came to his official

consultation room at the hospital at 11 a.m. on 24.3.1999, PW.2 went

inside the room along with his brother and PW.3, the official witness and

in furtherance of the demand made by the appellant PW.2 gave him three

currency notes of hundred rupee denomination which were smeared with

phenolphthalein powder at the office of PW.12. The said currency notes

were recovered from the appellant and the appellant was arrested at 12.10

p.m. on 24.3.1999 from his official consultation room. To prove the case

against the appellant, the prosecution examined PWs.1 to 12 and produced

Exts.P1 to P17 as well as MOs.1 to 9. No oral or documentary evidence

was adduced on the side of the defence. On closing the prosecution

evidence, the appellant was questioned under Section 313 Cr.P.C.. He

denied the allegations levelled against him and stated that the case was

foisted against him on the advise of the Vigilance Officer, one George and

some persons of the D.Y.F.I who had demanded Rs.1000/- from him

towards certain fund and he had given only Rs.300/-. The appellant

further stated that the surgery of the sister of PW.2 was provisionally

posted to 24.3.1999 on the advise of Dr.Nathaniel Thomas and that on

examination, the pulse rate of the patient was found to be very high and

CRL.APPEAL NO.1295/2004 3

since it was risky to administer anaesthesia at that stage, he had prescribed

tablets to reduce the pulse rate. He further stated that on 24.3.1999 while

he was in the consultation room at the hospital and examining patients,

three persons entered the room and enquired about the surgery of the sister

of PW.2 and immediately PW.12 entered the room and asked him to

remove his brief case from the table and that when he did so, he found

some currency notes kept under the brief case. The appellant further

stated that the said currency notes when subjected to phenolphthalein test

gave positive result. However, relying on the evidence adduced by the

prosecution, the trial court found the appellant guilty of the offence

punishable under Section 7 of the P.C. Act, convicted him thereunder and

sentenced him to undergo rigorous imprisonment for a period of one year

and to pay a fine of Rs.10,000/- and in default of payment of fine to

undergo simple imprisonment for a further period of two months. The

appellant was found not guilty of the offence punishable under Section 13

(1)(d) read with Section 13(2) of the P.C. Act. The appellant was also

given the benefit of Section 428 Cr.P.C. The above conviction and

sentence are challenged in this appeal.

3. This Court heard Sri. G.Janardana Kurup, learned senior counsel

appearing for the appellant as well as the learned Public Prosecutor.

CRL.APPEAL NO.1295/2004 4

Learned senior counsel appearing for the appellant raised three contentions

before this Court: (i) the trial court went wrong in accepting Ext.P2 first

information statement as PW.2 who was alleged to have given the bribe

had not supported the prosecution case, (ii) the trial court ought not to

have acted upon the evidence given by PWs.3 and 12 with regard to

recovery of the amount from the appellant as their evidence is not

corroborated by any other piece of evidence and (iii) even if the recovery

of the tainted currency notes is accepted, mere recovery of the said

currency notes is not sufficient to prove that the appellant committed the

offence punishable under Section 7 of the P.C. Act as the prosecution

failed to prove demand or acceptance of the amount by the appellant.

4. The prosecution examined PW.1 who was the Additional

Secretary of the Health Department to prove Ext.P1 sanction order to

prosecute the appellant under the P.C. Act. This witness had given

evidence to the effect that Ext.P1 sanction order was issued after

considering the facts and circumstances of the case and the materials

collected by the Vigilance Department and after satisfying that the charges

levelled against the appellant requires to be tried under the provisions of

the P.C. Act. Though Ext.P1 sanction order was challenged by the

defence, the trial court correctly accepted Ext.P1 as having been properly

CRL.APPEAL NO.1295/2004 5

issued as per the provisions of the P.C. Act.

5. PW.2, the brother of CW.5 Nabeeza who was admitted in Taluk

Headquarters Hospital, Muvattupuzha for Thyroidectomy surgery, was

examined to prove that the appellant demanded and accepted bribe. He

deposed before the court below that the operation of his sister was fixed

provisionally on 24.3.1999 and that she was advised to seek the opinion of

the Anaesthesiologist. This witness further stated that the appellant

demanded a bribe of Rs.300/- on 19.3.1999 and since he was not willing to

pay the amount, he preferred a complaint against the appellant before

PW.12. He admitted his signature in Ext.P2 first information statement.

He also stated that he produced three currency notes of hundred rupee

denomination before PW.12 who after smearing the said currency notes

with phenolphthalein powder returned the same to him as per Ext.P4

entrustment mahazar for giving to the appellant. PW.2 further stated that

he placed the tainted currency notes under the brief case which was seen

on the table of the appellant. This witness did not support the

prosecution case that the appellant accepted the currency notes with his

left hand. The trial court analysed the evidence of this witness and found

that though PW.2 did not support the prosecution case with regard to

acceptance of the amount by the appellant, Ext.P2 first information

CRL.APPEAL NO.1295/2004 6

statement given by him before PW.12 can be taken as true as PWs.3 and 12

had given evidence before the court below that PW.2 had given Ext.P2

first information statement before PW.12.

6. PW.3 who was a trap witness deposed that on the basis of the

instruction received by him from A.D.M., Ernakulam, he went to the office

of PW.12 along with the Additional Tahsildar on 24.3.1999. He further

stated that PW.2 who was present in the office produced three currency

notes of hundred rupee denomination before PW.12 who smeared the said

currency notes with phenolphthalein powder and the currency notes were

then put into the pocket of PW.2 on preparing Ext.P4 mahazar with

instruction to give the same to the appellant on demand. This witness

further stated that he accompanied PW.2 and his brother Moidheen to the

hospital and on entering the consultation room of the appellant and after

getting a signal from the said Moidheen, PW.2 gave the tainted currency

notes to the appellant who accepted the currency noes with his left hand

and after counting the currency notes, the appellant placed the same

under the brief case kept on the table. PW.3 further stated that as soon as

PW.2 gave the signal, PW.12 and other members of the trap team entered

the consultation room of the appellant and found the currency notes kept

under the brief case and that the currency notes when subjected to

CRL.APPEAL NO.1295/2004 7

phenolphthalein test were found to be the same currency notes which were

entrusted with PW.2 as per Ext.P4 entrustment mahazar as the test gave

positive result.

7. PWs.4 to 9 were examined to prove the admission of Nabeeza,

sister of PW.2 at Taluk Headquarters Hospital, Muvattupuzha. PW.10

was the Village Officer who prepared Ext.P12 scene plan.

8. PW.11 was the General Surgeon of Taluk Headquarters Hospital,

Muvattupuzha. He stated before the court below that he had issued

Ext.P13 prescription in the name of the patient, Nabeeza, and had advised

her to undergo a surgery and also anaesthesia check up. In cross-

examination, he deposed that the patient was posted for surgery subject to

the approval of the Anaesthesiologist. The evidence of this witness is

relevant only to show that Nabeeza was provisionally posted for surgery

on 24.3.1999 prior to which date the appellant had examined her.

9. PW.12 was the Deputy Superintendent of Police, Vigilance and

Anti-corruption Bureau, Ernakulam. He deposed that he had recorded

Ext.P2 complaint preferred by PW.2 and lodged Ext.P2(a) First

Information Report. This witness spoke about preparation of Ext.P4

CRL.APPEAL NO.1295/2004 8

mahazar after demonstration of the phenolphthalein test in the presence of

PWs.2 and 3, about laying the trap against the appellant and the recovery

of the tainted currency notes placed under the brief case on the table in the

official consultation room of the appellant on preparing Ext.P5 recovery

mahazar. The evidence of this witness corroborates with the version

given by PW.3 who had accompanied PW.2 on the date of the incident.

10. The learned senior counsel appearing for the appellant

submitted that since PW.2 who is alleged to have given the bribe to the

appellant had himself turned hostile to the prosecution, Ext.P2 first

information statement given by PW.2 cannot be taken as a substantive

piece of evidence against the appellant without any other evidence to

corroborate the fact that the appellant had demanded and accepted bribe

from PW.2. Learned senior counsel submitted that the case set up by the

appellant when he was questioned under Section 313 Cr.P.C. was not

considered by the trial court properly.

11. Admittedly, Nabeeza, the sister of PW.2 was admitted in the

hospital for Thyroidectomy surgery and the surgery was provisionally

fixed on 24.3.1999. This is evident from the evidence of PW.11.

Further, it has come out in evidence that the appellant had examined

CRL.APPEAL NO.1295/2004 9

Nabeeza and had prescribed tablets for bringing down her pulse rate. In

the above circumstances, it has to be inferred that there existed a

circumstance for the appellant to do some favour in the exercise of his

official functions for which he wanted a reward. This fact was spoken to

by both PWs.2 and 3. That apart, while the complaint was filed before the

Deputy Superintendent of Police, PW.2 had specifically stated that he and

his brother Moidheen had met the appellant on 19.3.1999 and that on that

day, the appellant had demanded the bribe. Relying on the above

evidence, the trial court correctly accepted Ext.P2 and found that the

appellant accepted the bribe money as per the demand made by him on

19.3.1999.

12. The next contention of the learned senior counsel appearing for

the appellant is that the evidence of PW.3, the trap witness, cannot be

accepted without any other evidence to corroborate the same, as PW.2

himself turned hostile to the prosecution and he had stated he had placed

the currency notes under the brief case kept on the table. In this context,

learned senior counsel placed reliance on the decisions of the Apex Court

reported in Major E.G. Barsay v. State of Bombay, A.I.R. 1961 S.C.

1762 I and Ram Prakash Arora v. State of Punjab (1972) 3 S.C.C.

652. It is seen that even though PW.2 turned hostile to the prosecution, he

CRL.APPEAL NO.1295/2004 10

had admitted having filed Ext.P2 complaint before PW.12 and having

produced three currency notes of hundred rupee denomination as

instructed by PW.12. PW.2 was declared hostile by the prosecution at the

stage at which he deviated from the case with regard to payment of bribe to

the appellant. According to PW.2 he had placed the tainted currency notes

under the brief case kept on the table. In this aspect, the evidence of

PW.3 is that the appellant accepted the amount from PW2 with his left

hand and placed the currency notes under the brief case. The facts

considered by the Apex Court in the above two decisions relied on by the

learned senior counsel are entirely different from the facts of the case in

hand. In this context, learned senior counsel also relied on the decision of

the Apex Court reported in Darshan Lal v. Delhi Administration (1974)

3 S.C.C. 595. In the above judgment, the Apex Court had taken the view

that to accept the evidence of a trap witness, there should be independent

and reliable corroborative evidence. The facts considered by the Apex

Court were relating to charges under Section 5(2) of the P.C. Act and

Section 161 I.P.C. and there was no evidence that the accused had

accepted bribe or that the bribe money was recovered from the body of the

person. In the case in hand, even though PW.2 had stated that he had

placed the currency notes on the table and not paid the same directly to the

appellant, PW.3, the trap witness who had accompanied PW.2 had given

CRL.APPEAL NO.1295/2004 11

evidence to the effect that PW.2 gave the currency notes to the appellant

on demand and the appellant had accepted the same with his left hand and

then placed the currency notes under the brief case kept on the table. The

evidence of PW.3 is supported by the recovery made by PW.12 who had

given evidence to the effect that MO.1 series of currency notes recovered

as per Ext.P5 mahazar were the same currency notes which were brought

to his office by PW.2 and which he had entrusted with PW.2 as per Ext.P4

mahazar. Hence, the contention of the learned senior counsel that there

was no independent evidence to corroborate the evidence of PW.2 cannot

be accepted.

13. A reading of the evidence of PW.12 coupled with the recovery

of the currency notes as per Ext.P5 mahazar would clearly prove that the

appellant had demanded and accepted bribe . It has also come out in

evidence that the currency notes recovered by PW.12 as per Ext.P5

mahazar were the same currency notes entrusted with PW.2 as per Ext.P4

mahazar. The fact that the brother of PW.2 who had accompanied him on

19.3.1999 and on the day of the incident is now working in Saudi Arabia

and that CW.5 left the hospital after recovery of the currency notes from

the possession of the appellant cannot be taken as a ground to discard the

prosecution case. In other words, the prosecution has succeeded in

CRL.APPEAL NO.1295/2004 12

proving the case against the appellant as alleged and the trial court was

fully justified in finding that the appellant had committed the offence

punishable under Section 7 of the P.C. Act .

The Crl. Appeal is accordingly dismissed, confirming the judgment

of the trial court.

(K.THANKAPPAN, JUDGE)

sp/

CRL.APPEAL NO.1295/2004 13