High Court Punjab-Haryana High Court

State Of Punjab vs Joginder Singh And Another on 17 December, 2008

Punjab-Haryana High Court
State Of Punjab vs Joginder Singh And Another on 17 December, 2008
Criminal Misc. No.A-592-MA of 2007                            -1-

                                     ***


IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH

                        Criminal Misc. No.A-592-MA of 2007
                        Date of decision : 17.12.2008

State of Punjab                                         .....Appellant

                        Versus
Joginder Singh and another                              ...Respondent

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:     Ms. Manjari Nehru Kaul, Deputy Advocate Genera, Punjab.

             Ms. Sarpreet Kaur Ahluwalia, Advocate for respondent no.1

             Mr. Mohd. Yusuf, Advocate for respondent no.2.


S. D. ANAND, J.

The appellant has applied to obtain the leave to appeal against

verdict of acquittal recorded by the learned Trial Judge vide judgment

dated 3.7.2006.

The appellant prosecuted the respondent/accused on a charge

under Section 7, 13 (2) of the Prevention of Corruption Act, 1988 on an

allegation that the latter was caught red handed after he had accepted the

illegal gratification from the first informant/complainant, who had

approached the former for the release of an electricity connection. The

respondent/accused was posted as Tehsil Welfare Officer, Sunam and the

application (for the purpose aforementioned) had to be routed through that

office. The respondent/accused had demanded illegal gratification of

Rs.100/- as consideration for forwarding his application, for the grant of

electricity connection in terms of a Governmental scheme which envisaged

the providing of one electricity connection free of costs to all the members
Criminal Misc. No.A-592-MA of 2007 -2-

***

of scheduled castes of the village.

Learned Special Judge invalidated the prosecution

presentation by noticing that the complainant and also the other recovery

witness had not supported the prosecution plea are that no independent

witness had been joined inspite of the fact that plenty of people were

available over there. It was noticed that the prosecution had not been able

to prove the audible demand of bribe and acceptance thereof by the

appellant. In that context, plenty of discrepancies in the inter-se statement

of shadow witness PW-10 Darshan Singh and PW-11 Joginder Singh were

noticed. It was further noticed that the complainant had testified that

none else was around when he handed over the tainted money to the

respondent/accused. The other recovery witness and Investigating Officer

had also not conceded the presence of the trio at the time tainted currency

notes had been handed over to the accused. The shadow witness have

claimed having rejoined duty in the office of S.D.M. At 1.30 P.M. As against

it, the statement PW-11 Joginder Singh it was was to the effect that the

party was freed from the spot at about 3.00 P.M.

I have given my considered thought to the reasoning recorded

by the learned Trial Magistrate in support of the finding of exoneration. I

find that reasoning recorded is fact based and is relatable to the material

obtaining on the file and further that there is nothing illegal or perverse in

the manner of appreciation of evidence by the learned Trial Magistrate. I

have no hesitation in holding that present is not a fit case for the grant of

leave to appeal.

Dismissed.

December 17, 2008                                    (S.D. ANAND)
Pka                                                      JUDGE
 Criminal Misc. No.A-592-MA of 2007   -3-

                            ***