High Court Madras High Court

State By vs Tmt. Ramadevi on 8 July, 2003

Madras High Court
State By vs Tmt. Ramadevi on 8 July, 2003
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 08/07/2003

CORAM

THE HONOURABLE MR.JUSTICE M. CHOCKALINGAM

CRL. APPEAL NO.828 OF 1996

State by
Public Prosecutor
High Court, Madras                                      ..  Appellant

-Vs-

Tmt. Ramadevi                                          ..  Respondent

        This appeal is preferred under Section 378 of  Cr.P.C.    against  the
judgment  dated  28.4.1995 in C.C.No.36 of 1992 on the file of the learned VII
Additional Sessions Judge, Madras.

!For Appellant :  Mr.V.Jaya Prakash Narayanan,
                Govt.  Advocate, (Crl.  Side)

^For Respondent :  Mr.A.Balaguru

:JUDGMENT

This is an appeal by the State challenging the judgment of acquittal
by the the learned VII Additional Sessions Judge, Madras made in C. C.No.36
of 1992 wherein the respondent/accused stood charged and tried for the
offences under Sections 12 & 13(2) r/w 13(1)(d) of Prevention of Corruption
Act, 1988.

2. The short facts which are necessary for the disposal of the appeal
can be stated as follows:

P.W.1 Natarajan, Joint Transport Commissioner (i/c), Madras-5 accorded
sanction under Section 19(1)(c) of Prevention of Corruption Act, 1 988 for the
prosecution of the respondent Tmt. Ramadevi Jalasundaram for the alleged
offences under Sections 7, 13(2) r/w 13(1)(d) and 12 of Prevention of
Corruption Act, 1988 under Ex.P1. P.W.2 Kuppusamy asked the accused for a
permit in respect of his auto rickshaw. At that time, the accused directed
P.W.2 to get a certificate from a notary public regarding his name. When
P.W.2 produced the said certificate on 4.9.1991, the accused demanded a sum of
Rs.200/- as bribe. Thereafter P.W.2 not willing to give bribe decided to
report the same to the concerned authorities. Accordingly, P.W.2 gave Ex.P4
report on 5.9.1991, on the basis of which, the concerned D.S.P. called the
Inspector by name Jagannathan and two others by name Munitsha and Mohan, and
introduced them to P.W.2. P.W.2 handed over the currency notes amounting to
Rs.200/- to the said Inspector. The required test was conducted. The
Inspector handed over the said currency notes to P.W.2 and told him to give it
to the accused on demand. When P.W.2 went to Regional Transport Office and
met the accused, the accused again demanded bribe. P.W.2 gave the said
currency notes to the accused and the accused received the same on 5.9.91 and
put the bribe money in her black colour hand bag. Besides that, she asked
P.W.2 to give bribe to one Karunanidhi. Immediately P.W.2 went outside and
gave signal to the vigilance authorities. The Inspector asked P.W.2 to stand
outside. When, the Inspector enquired the accused as to whether she received
the bribe, she accepted the same. Then, he conducted a test and it was proved
positive. Then the Inspector examined the bag of the accused, and the accused
gave acceptable reasons for the remaining moneys available in the bag. Hence,
he handed over the bag with remaining amounts to the accused. Then, the
accused was told to take the said currency notes, and the Inspector compared
the same with the particulars available with him and found correct. The
Inspector recovered a small purse and obtained the affidavit of P.W.2 and
records pertaining to P.W.2. A mahazar was prepared in that regard and P.W.3
Munsifshah signed in the same. Then the Inspector made a search in the house
of the accused, and no material was found. P.W.5 Sundarrajan gave a report
under Ex.P.11. P.W.6 Narasimhan, who was working as R.T.O, narrated the
incident. P.W.7 Savarimuthu, was present at the time of the said test. P.W.9
Jagannathan, Inspector, received Ex.P4 report, investigated the same, examined
the witnesses and recorded their statements. The case in Crime No.8/AC/93/AC
was handed over to P.W.10, Subramaniam for further investigation. He enquired
P.W.9 and the accused and recorded their statements. On completion of the
investigation, P.W.10 filed a charge sheet on 1.4.1992 against the accused
after getting sanction.

3. In order to prove its case, the prosecution has examined 10
witnesses and marked 14 exhibits and 6 material objects. After the evidence
of the prosecution was over, the accused was questioned under S.31 3 of
Cr.P.C. as to the incriminating circumstances found in the evidence of the
prosecution witnesses, and the accused denied the same as false. On the side
of the defence, D.W.1 was examined. After considering the rival submissions
and scrutiny of the available materials, the trial Court acquitted the
respondent/accused, which is under challenge.

4. The learned Government Advocate (Criminal Side) would submit that
the lower Court was wrong in holding that P.W.1 was not a competent person to
give sanction to prosecute the respondent; that it is pertinent to note that
P.W.1, who accorded sanction to prosecute the accused, was a competent person
by virtue of his position as Joint Commissioner; that according to P.W.1, he
had additional charge as Joint Commissioner with all rights available to the
Joint Commissioner, and hence, the judgment of the lower Court has got to be
set aside and the respondent/accused be convicted of the charges framed
against her.

5. Countering to the above contentions of the appellant’s side, the
learned Counsel appearing for the respondent/accused would urge that the lower
Court only on proper appreciation of the entire evidence has come to the
conclusion that P.W.1 was incompetent to accord sanction for prosecution; that
in the instant case, the authority who appointed the respondent namely the
Commissioner, has not given sanction to prosecute her; that the lower Court
has rightly acquitted the accused, and hence, the judgment of the lower Court
has got to be sustained.

6. This Court has considered the rival submissions and has made a
thorough scrutiny of the materials available.

7. The lower Court has acquitted the accused only on the ground that
the authority who granted the sanction was not competent to do so, and hence,
the prosecution cannot be said to be, in the eye of law, a valid one. The
Court below has found that there was a demand and receipt of bribe as required
under the provisions of the Prevention of Corruption Act. From the evidence
adduced by the prosecution, it would be clear that P.W.1, who accorded
sanction at the time when it was sought for, was not the Joint Commissioner.
But, according to him, he was a Joint Commissioner in-charge. As rightly
pointed out by the learned Counsel for the respondent/accused, though P.W.1
stated so in his evidence, no documentary evidence or material was placed in
the hands of the lower Court to accept the same. It is not in dispute that
the respondent was appointed by the Commissioner of the Transport Department.
In the absence of any material to hold that the sanctioning authority at the
relevant time, was the Joint Commissioner incharge or he was competent to
dismiss the respondent, the contention of the State that he was competent to
accord sanction cannot be accepted.

8. The learned Counsel for the respondent relied on a decision of the
Apex Court reported in 2000 SUPREME COURT CASES (CRI) 687 (RAM KRISHAN
PRAJAPATI VS. STATE OF U.P.), wherein it has been held thus:
“8. The position is now clear that even though the District Magistrate was
also an appointing authority, as the appellant was in fact appointed by the
Commissioner, who is admittedly a higher authority than the District
Magistrate, the Commissioner is the appointing authority so far as the
appellant is concerned.

9. If that be so, the appellant is entitled to contend that the sanction to
prosecute him in this case should have been passed by the Commissioner and not
by the District Magistrate. The sanction issued by the District Magistrate is
not a sanction in the eye of law as the said authority was incompetent to
accord sanction for prosecution under the Act concerning the appellant.”
The said decision of the Apex Court is squarely applicable to the present
facts of the case. Applying the said principles laid down by the Apex Court,
the Court is of the considered view that in order to accept the contention of
the State that sanction was accorded by a competent person namely P.W.1, who
according to him was the Joint Commissioner, no documentary proof or material
was placed in the hands of the Court below, and hence, the sanction accorded
by P.W.1 is not a sanction in the eye of law, since he was incompetent to
accord sanction for prosecution under the Act concerning the
respondent/accused. Therefore, without any hesitation, on that ground, the
Court has to necessarily agree with the findings recorded by the lower Court.
The judgment of the lower Court acquitting the accused has got to be
sustained.

9. In the result, this criminal appeal fails, and the same is
dismissed, confirming the judgment of the lower Court.

Index: Yes
Internet: Yes

To:

1) The VII Additional Sessions Judge, Madras.

2) The VII Additional Sessions Judge, Madras,
Thro’ The Principal Sessions Judge, Madras.

3) The Public Prosecutor, High Court, Madras.

4) Mr.V.Jaya Prakash Narayanan, Government Advocate
(Crl. Side), High Court, Madras.

5) The D.I.G. of Police, Chennai 4.

nsv/