CASE NO.: Appeal (crl.) 1009 of 2002 PETITIONER: State, C.B.I., Hyderabad RESPONDENT: Edwin Devasahayam DATE OF JUDGMENT: 13/07/2007 BENCH: Dr. ARIJIT PASAYAT & D.K. JAIN JUDGMENT:
J U D G M E N T
Dr. ARIJIT PASAYAT, J.
1. This appeal is directed against the judgment rendered by
a learned Single Judge of the Andhra Pradesh High Court,
directing acquittal of the respondent (hereinafter described as
‘accused’). The Trial Court, i.e., Special Judge for C.B.I. Cases,
Hyderabad in Calendar Case No.80 of 1996, had held the
respondent guilty of offence punishable under Section 7 of the
Prevention of Corruption Act, 1988 (in short ‘the Act’), while
directing his acquittal in respect of the offence punishable
under Section 13(2) read with Section 13(1)(d) of the Act. He
was sentenced to undergo rigorous imprisonment for six
months and also to pay a fine of Rs.1,000/- with default
stipulation.
2. The prosecution version, as unfolded during trial, is as
follows:
The accused herein is a public servant. He demanded a
sum of Rs.300/- from PW-1, a Traveling Ticket Examiner in
South Central Railway on 11.1.1995 and accepted the same
on 16.1.1995 at 5.40 p.m.
PW-1 was working as TTE in South Central Railway and
the accused was working as Assistant Commercial Manager,
Ticket Checking Division. He was the controlling authority of
PW-1, who joined in Railway service in the year 1981 as Clerk
in Hubli Division. In the year 1989-1990 he was promoted as
Ticket Collector. The performance of PW-1 was not
satisfactory. Therefore, he was repatriated to Hubli Division.
However, the accused cancelled those orders. The accused was
not granting leave to PW-1. During January 1995, PW-1 went
to the accused with an application to grant leave for 10 days.
Then the accused asked whether he has taken the charge-
sheet issued against him. Thereupon, PW-1 replied that it was
not served on him but he collected the same from the Chief
Ticket Inspector’s office. Ex. P.1 is the charge sheet dated
10.1.1995.
After receiving the charge sheet, PW-1 went to the office
of the accused and explained him orally about the charges
leveled against him. The accused told PW-1 that he was
prepared to grant leave if he gives explanation to the charges
in writing immediately. PW-1 refused to give explanation
immediately. The leave application given by PW-1 was torn
away by the accused stating that he would pass the orders of
repatriation.
On 12.1.1995 PW-1 met the accused and asked for
cancellation of repatriation orders and also for leave. Then the
accused allegedly demanded a sum of Rs.300/- as
consideration for the work. PW-1 left the office of the accused
saying that he will get the money.
On 14.1.1995 PW-1 was present at Sankranti Mela
organized by Rail Nilayam. The accused was also posted there.
In the Mela the accused asked PW-1 whether he brought full
money. PW-1 replied that since the banks were closed, he
could not get the money and that he would pay the money
after the banks reopen.
On 16.1.1995 PW-1 went to PW-8, the CBI Inspector. On
the basis of the complaint given by PW-1, he registered the
case in R.C. 2 (a)/95, Hyderabad against the accused. Ex.
P.14 is the FIR. PW-8 took up further investigation. He
mobilized two persons to act as mediators for the trap. On
16.1.1995, he prepared first mediators report Ex. P.5 in the
presence of trap party which included the mediator PW-2 and
other CBI officers. PW-2 was instructed to accompany PW-1
to give a signal by wiping the face when the accused accepts
the money.
The trap party proceeded to the office of the accused at
about 5 p.m. At about 5.25 p.m., PWs. 1 and 2 entered into
the office of the accused where the other members of the trap
party stood outside the office. At about 5.40 p.m. PW-2 came
out of the office and gave pre-arranged signal. The entire trap
party entered into the office. PW-8 questioned the accused
who told him that money was kept in the left side shirt pocket.
When questioned by the trap party, the accused told them that
the money was returned as hand loan taken by PW-1 from him
on 15.1.1995 in the presence of PW-3. After complying with
all formalities, the second mediator’s report Ex. P-7 was
prepared. PW-8 seized M.Os. 1 to 5 and other documents
during the trap. PW-8 investigated into the matter and thus on
completion of investigation, the charge sheet was filed.
3. After investigation, charge sheet was filed. The defence of
the accused was of total denial and, therefore, the trial was
conducted. On behalf of the prosecution, 8 witnesses were
examined and certain documents were exhibited as exhibits
P.1 to P.14. On behalf of the accused one witness was
examined. On consideration of the evidence on record, the
trial court, as noted above, found the respondent-accused
guilty. The trial court did not find any substance in the stand
of the accused that there was defect in the sanction accorded.
It was urged that the Secretary Railway Board/Director could
not have signed/issued the order of sanction. The trial court
held that the Secretary was competent to sign/issue the order.
It was also the stand of the accused that since the Secretary
was not examined to prove the sanction order, therefore, it
was fatal to the prosecution. This plea was also not accepted
by the trial court. It was noted that PW-7, who was well
conversant with the Secretary’s signature, and had knowledge
of the sanction order (Exhibit P.13) had been examined. He
was the then Joint Director (Vigilance) of the Railway Board. A
categorical finding was recorded that the Railway Board which
was the authority to accord sanction had, in fact, accorded
sanction under Section 19(1) of the Act for prosecution of the
accused. The entire record along with self-contained note was
put up by the Secretary and the Member (Traffic) Board
approved the same. One Member of the Board was competent
to give sanction. The trial court noted that a reading of the
sanction order prima facie shows that there has been
application of mind and all the relevant materials have been
examined by the concerned officer. The trial court also noted
that non-examination of the sanctioning authority is not fatal
when the sanction order contained details showing application
of mind by the concerned authority. The non-examination of
the Secretary of the Railway Board was held to be not
vulnerable. On merits also, the trial court found that the
accusations against the respondent have been established. In
the appeal filed, it was contended by the accused that the
entire file had not been placed before the Board and the
evidence of PW-7 established the same. The High Court noted
that with reference to the materials on record it was satisfied
that the accused was guilty of accepting the bribe and was
liable to be punished for offence punishable under Section 7 of
the Act, but on technical ground that the entire record was not
placed before the Railway Board or its President, the sanction
was held to be defective.
4. Learned counsel for the appellant submitted that the
High Court having accepted that materials on record are
sufficient to establish the accusations, should not have
interfered with the well-reasoned order of the trial court
holding the accused guilty. The issue relating to sanction was
examined at length by the trial court. It was held that the
Secretary was authorized to sign/issue the order. The Board
alone was competent to accord sanction. PW-7 had in
categorical terms stated that it was not necessary for the
entire Board to sit and take a decision and only the Member
(Traffic) was the competent authority who could have and had,
in fact, accorded sanction for prosecution. It was also
specifically stated that one Member of the Board can sit as the
Board as per the Board’s Rules. There was no material before
the High Court to come to the conclusion that the entire
record was not placed before the Board. On the contrary, with
reference to the evidence of PW-7 and the materials on record
the trial court had held that all relevant records were placed
before the Board. Learned counsel for the respondent
submitted that PW-7 had accepted that he had not produced
the rules authorizing the Secretary to sign the sanction order.
It was also submitted that if the sanction itself is defective, the
trial is vitiated.
5. It is to be noted that before the trial court the stand of
the respondent was in relation to the authority of the
Secretary to sign the sanction order. The trial court, after
analyzing the materials on record, came to hold that the
Secretary had the authority. Before the trial court there was
no plea raised that the relevant records were not placed before
the Board. The plea relating to lack of authority of the
Secretary appears to have been given up before the High Court
and what seems to have been urged is that the relevant
records were not placed before the Board. The trial court had
categorically noted that all the relevant records were placed by
the Secretary before the Member (Traffic). Without indicating
any basis for the conclusion that records were not placed for
consideration, the High Court could not have drawn an
adverse conclusion that the relevant records were not
produced before the Board.
6. Though learned counsel for the respondent urged that
nothing was shown to substantiate the stand that Member
(Traffic) could act as the Board, the same has no substance. In
the re-examination, PW-7 has categorically stated that it was
not necessary for the entire Board to sit and, as per the
Board’s Rules, the Member (Traffic) was authorized and
competent to accord sanction. There was no cross-
examination. Provisions contained in Section 19(3) of the Act
also need to be noted. The principles relating to alleged defect
in sanction have been highlighted by this Court in Central
Bureau of Investigation v. V.K. Sehgal and Anr. (1999 (8) SCC
501) and Shankerbhai Laljibhai Rot v. State of Gujarat (2004
(13) SCC 487). Learned counsel for the respondent has placed
great emphasis in State Inspector of Police, Vishakhapatnam
v. Surva Sankaram Karri (2006 (7) SCC 172) more particularly
in paragraphs 25 and 26 thereof. There is no quarrel with the
principles laid down in that decision. But, on facts of the
present case, it has not been shown that there was any defect
in the sanction and the High Court was not justified in taking
a contrary view. This being the position, the order of the High
Court is unsustainable and is set aside and that of the trial
court is restored.
7. The appeal is allowed accordingly.