Supreme Court of India

State Of Maharashtra vs Krishnarao Dudhappa Shinde on 5 February, 2009

Supreme Court of India
State Of Maharashtra vs Krishnarao Dudhappa Shinde on 5 February, 2009
Author: . A Pasayat
Bench: Arijit Pasayat, Asok Kumar Ganguly
                                                                         REPORTABLE

                  IN THE SUPREME COURT OF INDIA

                CRIMINAL APPELLATE JURISDICTION

                 CRIMINAL APPEAL NO. 1052 OF 2002


State of Maharashtra                                       ..Appellant

                                          Versus

Krishnarao Dudhappa Shinde                                 ..Respondent



                              JUDGMENT

Dr. ARIJIT PASAYAT, J.

1. Challenge in this appeal is to the judgment of a Division Bench of the

Bombay High Court. By the impugned judgment the High Court set aside the

judgment of the trial Court, and directed acquittal of the respondent.

2. Background facts in a nutshell are as follows:

The respondent a government servant was Inspector of Police at the time

when a raid was conducted in his house on 28.12.1971. He was convicted for

offence punishable under Section 5(1)(e) of the Prevention of Corruption Act,
1947 (in short the `Act’) and was sentenced to under minimum sentence of one

year and was directed to pay a fine of Rs.2,50,000/-. The only point which was

examined by the High Court was whether the respondent could be convicted

for acquisition of wealth disproportionate to his known sources of income prior

to 1964 i.e. from the date of inception of service on 29.5.1944 till the date of

raid under Section 5(1)(e) which came into force only on 18.12.1964. The

High Court was of the view that any acquisition of wealth said to be

disproportionate to his known sources of income prior to 1964 could not be

taken into account since prior to 1964 the same was not an offence. Reliance

was placed by two judgments for the purpose one of this Court in State of

Maharashtra v. Kaliar Koli Subramaniaum Ramaswamy (1977 (3) SCC 525),

and the other of the Bombay High Court in Ramanand Pundalik Kamat v. State

of Maharashtra (ILR 1973 Bom 1066).

3. The primary stand of learned counel for the appellant is that the scope

and ambit of Section 5(1)(e) of the Act has been lost sight of.

4. Learned counsel for the respondent on the other hand supported the

judgment.

5. Section 5(1)(e) of the Act reads as follows:

2

“5. Criminal misconduct in discharge of official duty:1.

A public servant is said to commit the offence of
criminal misconduct..

(e) if he, or any person on his behalf is in possession or
has at any time during the period of his office, been in
possession for which the public servant cannot
satisfactory account of pecuniary resources or property
disproportionate to his known sources of income.”

6. A three-Judge Bench of this Court in Sajjan Singh v. State of Punjab

(1964(4) SCR 630) noted as follows:

“12. Mr Lall contends that when the section speaks of
the accused being in possession of pecuniary resources
or property disproportionate to his known sources of
income only pecuniary resources or property acquired
after the date of the Act is meant. To think otherwise,
says the learned counsel, would be to give the Act
retrospective operation and for this there is no
justification. We agree with the learned counsel that the
Act has no retrospective operation. We are unable to
agree however that to take into consideration the
pecuniary resources or property in the possession of the
accused or any other person on his behalf which are
acquired before the date of the Act is in any way giving
the Act a retrospective operation.

13. A statute cannot be said to be retrospective `because
a part of the requisites for its actions is drawn from a
time antecedent to its passing? (Maxwell on
Interpretation of Statutes, 11th Edn., p. 211; see also
State of Bombay v. Vishnu Ramchandran). Notice must
be taken in this connection of a suggestion made by the
learned counsel that in effect sub-section 3 of Section 5
creates a new offence in the discharge of official duty,

3
different from what is defined in the four clauses of
Section 5(1). It is said that the act of being in possession
of pecuniary resources or property disproportionate to
known sources of income, if it cannot be satisfactorily
accounted for, is said by this sub-section to constitute the
offence of criminal misconduct in addition to those other
acts mentioned in clauses a, b, c and d of Section 5(1)
which constitute the offence of criminal misconduct. On
the basis of this contention the further argument is built
that if the pecuniary resources or property acquired
before the date of the Act is taken into consideration
under sub-section 3 what is in fact being done is that a
person is being convicted for the acquisition of
pecuniary resources or property, though it was not in
violation of a law in force at the time of the commission
of such act of acquisition. If this argument were correct a
conviction of a person under the presumption raised
under Section 5(3) in respect of pecuniary resources or
property acquired before the Prevention of Corruption
Act would be a breach of fundamental rights under
Article 20(1) of the Constitution and so it would be
proper for the court to construe Section 5(3) in a way so
as not to include possession of pecuniary resources or
property acquired before the Act for the purpose of that
sub-section. The basis of the argument that Section 5(3)
creates a new kind of offence of criminal misconduct by
a public servant in the discharge of his official duty is
however unsound. The sub-section does nothing of the
kind. It merely prescribes a rule of evidence for the
purpose of proving the offence of criminal misconduct as
defined in Section 5(1) for which an accused person is
already under trial. It was so held by this Court in C.D.S.
Swamy v. State and again in Surajpal Singh v. State of
U.P.. It is only when a trial has commenced for criminal
misconduct by doing one or more of the acts mentioned
in clauses a, b, c and d of Section 5(1) that sub-section 3
can come into operation. When there is such a trial,
which necessarily must be in respect of acts committed
after the Prevention of Corruption Act came into force,
sub-section 3 places in the hands of the prosecution a

4
new mode of proving an offence with which an accused
has already been charged.

14. Looking at the words of the section and giving them
their plain and natural meaning we find it impossible to
say that pecuniary resources and property acquired
before the date on which the Prevention of Corruption
Act came into force should not be taken into account
even if in possession of the accused or any other person
on his behalf. To accept the contention that such
pecuniary resources or property should not be taken into
consideration one has to read into the section the
additional word “if acquired after the date of this Act”
after the word “property”. For this there is no
justification.

15. It may also be mentioned that if pecuniary resources
or property acquired before the date of commencement
of the Act were to be left out of account in applying sub-
section 3 of Section 5 it would be proper and reasonable
to limit the receipt of income against which the
proportion is to be considered also to the period after the
Act. On the face of it this would lead to a curious and
anomalous position by no means satisfactory or helpful
to the accused himself. For, the income received during
the years previous to the commencement of the Act may
have helped in the acquisition of property after the
commencement of the Act. From whatever point we look
at the matter it seems to us clear that the pecuniary
resources and property in possession of the accused
person or any other person on his behalf have to be taken
into consideration for the purpose of sub-section 3 of
Section 5, whether these were acquired before or after
the Act came into force.”

7. The view expressed by the High Court is apparently in conflict with

the view expressed by this Court in Sajjan Singh’s case (supra).

5

8. Learned counsel for the respondent submitted that even if the accused

has no case on the legal question raised on facts the respondent was bound

to succeed. We find that the High Court did not examine the other aspects

and only dealt with the applicability of Section 5(1)(e) of the Act on the

factual position highlighted above. While we set aside the order of the High

Court so far as it relates to the scope and ambit of Section 5(1)(e) of the Act,

we remit the matter to it for considering the other aspects which according

to learned counsel for the respondent were in issue before the High Court in

appeal filed by the accused person. Since the matter is pending since long

we request the High Court to take up the matter at an early date and make an

effort to dispose of the same within a period of four months from the date of

receipt of our judgment.

9. The appeal is allowed to the aforesaid extent.

………………………………….J.
(Dr. ARIJIT PASAYAT)

………………………………….J.
(ASOK KUMAR GANGULY)
New Delhi,
February 05, 2009

6
7