Gujarat High Court High Court

Hitendra vs D.W.1 Bhanuprasad Ambalal … on 27 September, 2011

Gujarat High Court
Hitendra vs D.W.1 Bhanuprasad Ambalal … on 27 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/449/1998	 16/ 16	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 449 of 1998
 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE Z.K.SAIYED
 
=========================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

=========================================


 

HITENDRA
NATWALAL RAO - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================
 
Appearance : 
MR
HN  JOSHI FOR M/STHAKKAR ASSOC. for Appellant(s) : 1, 
MR HL JANI
ADDITIONAL PUBLIC PROSECUTOR for Opponent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 25/02/2011 

 

ORAL
JUDGMENT

1. The
present appellant has preferred this appeal under Section 374(2) of
the Code of Criminal Procedure, against the judgment and order of
conviction and sentence dated 5.5.1998 passed by the learned Special
Judge, Nadiad in Special Case No.7 of 1994, whereby, the learned
Judge has convicted the appellant under section 161 of the Indian
Penal Code and sentenced to undergo R.I. for one year and to pay a
fine of Rs.1000/-, in default, to undergo three months S.I. Learned
Special Judge was pleased to convict and sentence the appellant under
Sections 7 and sec. 13(2)of the Prevention of Corruption Act and
sentenced him to undergo R/I for two years and to pay a fine of
Rs.2000/-, in default, to undergo S.I. for four months.

2. The
brief facts of the prosecution case is as under:

3. It
is the case of the prosecution that the appellant was serving as
P.S.I. at Tarapur Police Station and one accused named Shakraji
Somaji Dabhi was performing his duty as Unarmed Head Constable at the
very police station. The complainant Pramodbhai Shankarbhai Patel and
Bhanubhai Ambalal Purohit were engaged in business of caterers. The
altercation took place between the complainant and Manubhai
Parsottambhai Patel and Vishnubhai Parsottambhai regarding dues of
business and about borrowing the amount to the said persons. In
connection to the said dispute, against Bhanuprasad Ambalal and other
three persons the complaint was lodged before Tarapur Police Station
on 24.6.1993 and the investigation was handed over to Shakraji
Somaji Dabhi, Head Constable. Said Constable told the complainant to
meet the appellant – accused, who was P.S.I. of the Police
Station, if you would want to dispose the complaint. Thereafter,
complainant met the appellant and the appellant demanded Rs.15000/-
from the complainant. Ultimately, the deal was fixed in the sum of
Rs.6000/- therefore, the complaint was lodged against the appellant –
accused and other accused, who was Constable at Tarapur Police
Station regarding demand of bribe made by the accused before the ACB,
Nadiad and in the said complaint, the signatures of two witnesses
were taken and they were Ramanbhai Kabhaibhai Solanki and Subhasbhai
Jamnadas Rathod were called from Jilla Panchayat office, Nadiad.
Thereafter, P.I. Mr. Bhatt, A.C.B. told the complainant to produce
the trap amount and therefore, the complainant produced the trap
amount of Rs.6000/- (Rs.500 x 8 = Rs.4000/- and Rs.100 x 20 =
Rs.2000/-). The numbers of said currency notes were noted in first
part of Panchnama and thereafter, anthracene powder was applied to
the said currency notes and experiment of ultra violet lamp of the
said notes was carried out. Thereafter, the complainant, panchas and
raiding party went to Tarapur Police Station, where the appellant
accused was present at that time. The complainant met the accused,
who had demanded the bribe amount and the said amount was accepted by
the appellant accused and kept the said amount in the left pocket of
pent. Thereafter, the complainant made signal to the member of
raiding party, who were standing outside the police station and
therefore, they entered to the police station and said currency notes
were recovered from the pocket of the appellant – accused and
anthracene powder was found on the hand, tips and thumb of right hand
and the edge of the pocket of the accused appellant. After obtaining
the sanction from the appropriate authority, the charge-sheet was
filed, which was given number as Special Case No. 7 of 1994.

4. Thereafter,
the charge was framed at Ex. 8 against the appellant. The appellant –
accused has pleaded not guilty and claimed to be tried.

5. In
order to bring the home the charge levelled against the appellant-
accused, the prosecution has examined the following witnesses

Complainant

– Pramodbhai Shankarbhai Patel at Exhibit 12, PW No.1

Ramanbhai
K. Solanki, Panch No.1 Exhibit 15

Subhash
Jamnadas Rathod Panch No.2 Exhibit 19

Gurudayalsingh
Gopalsingh Add.DGP, PW 3

Pushpalsingh
Nathulal Doshi PW 4

Melaji
Somaji Sodha, Writer Exhibit 30 PW No.5

Udesinh
Bhikhabhai Vaghela Exhibit 39, PW No.6

Suryakant
Ambalal Bhatt PI ACB, Exh. 40 PW 7

6.
The prosecution has also produced various documentary evidence
before the trial Court to prove the case.

7. The
defence side has examined following witnesses:

1.
D.W.1 Bhanuprasad Ambalal Purohit

2.
D.W.2 Nutkur Gulamnabi Vhora

8. Thereafter,
after examining the witnesses, further statement of the
appellant-accused under sec. 313 of Code of Criminal Procedure was
recorded in which the appellant-accused has denied the case of the
prosecution.

9. After
considering the oral as well as documentary evidence and after
hearing the parties, learned Special Judge vide impugned judgment and
order dated 5.5.1998 held the appellant – accused guilty to the
charges levelled against him and sentenced him as stated above

10. Being
aggrieved by and dissatisfied with the impugned judgment and order of
conviction and sentence passed by the learned Special Judge, Nadiad,
the present appellant has preferred this appeal.

11. Heard
Mr. Joshi learned advocate for the appellant and Mr H.L. Jani learned
APP for the respondent-State.

12. Mr
Joshi learned advocate appearing for the appellant has read the
evidence of complainant Mr. Pramodbhai at Exhibit 12 and submitted
that the complainant did not support the case of the prosecution and
later on he was declared hostile. Therefore, it is clearly
established that the appellant had not made any demand from the
complainant. Even from the bare perusal of the evidence of the said
witness, it appears that when the complainant went inside the chamber
of the appellant, at that time, panch No.1 was not with him but he
was outside the chamber. He further submitted that there are four
stages, which are required to be proved though the evidence of the
complainant and there should be corroboration to all four stages from
independent evidence and the stages are like (1) Initial demand (2)
Second demand to be made in the presence of panch (3) Acceptance and
(4) recovery. He submitted that there is no evidence pertaining to
initial demand or demand at the time of raid even any stage in the
instant case, therefore, it cannot be said that the prosecution has
established the case against the appellant. The complainant himself
submitted that as per the evidence of the complainant, it appears
that the appellant had never demanded any bribe money from him. The
demand is most vital part, which was required to be proved by the
prosecution. He further submitted that there is no evidence about
that the appellant made the demand of Rs.15,000/- on 25th
June and after 3 to 4 days , later on it was fixed at Rs.7000/- and
thereafter, once again it was fixed at Rs.6000/-. Even the
prosecution has failed to select independent person as a panch and
the panchas in the instant case, were deliberately selected. As per
the evidence of Mr. Bhatt at Exhibit 40, he admitted that it is true
that he used to take the Government servant as a panch witness with a
view to see that the Government servants can be pressurized to give
depositions as per the panchnama. Therefore, the panch witnesses
cannot be said to be an independent witnesses. He also submitted
that the person viz. Bhanuprasad Purohit, from whom the alleged bribe
was demanded, is cited as witness, but he was not examined by the
prosecution. The PW 2 – Ramanbhai K. Solanki, Exh.15 stated in
his evidence that he is in the government service and if he would not
deposed as per panchnama written by ACB, he would have to face
difficulty. The witness also submitted that the marks of anthracene
powder were found inside of pocket of complainant and he has not
stated with regard to the experiment of ultra violet lamp on the
hands of appellant – accused and the hands of accused were seen
in the ultra violate lamp. This coupled with the fact that P.W.1 –
complainant has not stated any thing about acceptance of bribe by
appellant – accused. Thus, acceptance of bribe cannot be said
to have been proved beyond reasonable doubt.

13. Mr.

Joshi learned advocate for the appellant has also contended that the
sanction letter at Exhibit 21 is not correct as per law. The conduct
of the complainant is also required to be considered as he was
declared later on hostile. The material DW No.1 Bhanuprasad Ambalal
Purohit has not supported the case of the prosecution. As per his
evidence, said Pramodbhai, complainant never demanded Rs.6000/- from
him, which was to be given in form of bribe to the accused and he had
no knowledge that said Pramodbhai lodged complainant before ACB
against the present appellant and one another accused –
Constable. Therefore, it clearly appears that he has not supported
the case of the prosecution even though he is a star witness and the
complaint, which was lodged, in which he was main accused and due to
relationship with the complainant, the complainant lodged the
complainant before ACB against accused. The accused submitted the
written statement at Exhibit 72 in which he denied the story narrated
by the complainant in the complaint, but the same has not been
considered by the learned Special Judge during the course of trial.
D.W. 2 Batadoor Ghulamnabi Vora at Exhibit 75 stated that the accused
made demand during the conversation with the complainant and the
complainant signaled to the raiding members of the ACB. Mr. Joshi,
learned advocate also submitted that learned Special Judge has not
taken into consideration the statement of the accused recorded under
Section 313 of the Code of Criminal Procedure. He further submitted
that the complainant was a President of political party and closely
associated with MLA and he frequently visited the Tarapur Police
Station and was making unusual demands. Even these persons i.e. the
complainant and MLA were pressurizing the accused to falsely involve
the Sarpanch under Section 408 of the Indian Penal Code in the scam
of one Milk Produce Society and the accused did not succumb to their
illegal demand and therefore, the complainant threatened the accused
to involve in the offence of bribe. Necessary entry was made in the
Station diary against complainant. Mr. Joshi further submitted that
the Investigating Officer Mr. Bhatt had visited Tarapur and called
the accused but the accused could not meet him as he was busy with
investigation of some other case and therefore, said Mr. Bhatt
threatened the accused through the police constable that the
appellant – accused does not know what is the ACB Department and he
will teach him a lesson. He also submitted that one Criminal case
being C.R. No.I 43 of 1993 was registered with Tarapur Police
Station, against Bhanubhai Purohit and the investigation was not with
the appellant accused. The relationship of the accused and Sakraji
Dabhi, accused No.2 was not good, as the accused No.2 remained absent
on duty without any report. Mr. Joshi, learned advocate also
submitted that the complainant tried to give money forcefully and to
put the same in the pocket and therefore, the accused caught his hand
and gave a push. The money were lying on the floor and at that time,
the members of raiding party came there and raid was carried out.

14. Mr.

Joshi, learned advocate relied upon the case reported judgment in
Criminal Law Reporter (Mah) 1986 in the case of Marverka H.
Pathan Vs. State of Maharashtra, wherein in para 20 it has been
observed that “once the foundation of the demand becomes not
only brutal but is practically destroyed, then this must have impact
on the other circumstances because as stated earlier, one
circumstance in such cases always unfolds
other and the impact of one on other cannot be ignored.”
He further submitted that in corruption cases, it is the duty of the
investigating officer to secure independent and respectable witness.
In support of this submission, he has relied upon the case of Raghbir
Singh Vs. State of Punjab reported in AIR 1976 SC 91. Mr.
Joshi, learned advocate further submitted that learned Special Judge
failed to appreciate that the accused would ever demand and accept
the bribe in the presence of person about whom he was not sure and in
this circumstances, the appellant accused was entitled to be
acquitted. He relied for this submission, on case of G.V.
Nanjundiah Vs. State (Delhi Admn.), more particularly, para 21 of
the judgment.

15. Mr.

Joshi, learned advocate further submitted that the currency notes
were not recovered from the actual or even conscious possession of
the appellant and therefore, the accused has been wrongly convicted
and sentenced by the learned Special Judge. He relied upon the case
of Surajmal Vs. State (Delhi Administration) reported in AIR
1979 SC 1408. Learned advocate Mr. Joshi also submitted that the
use of anthracene powder on the currency notes was not perfect and
proper because said practice of applying anthracene powder on
currency notes is deprecated by this High Court. He further submitted
that learned Special Judge ought to have given the benefit of doubt
to the present appellant in the circumstances, where no demand by the
appellant is proved and even the aspects of acceptance or recovery of
the currency notes are proved as the complainant did not support the
case of the prosecution. In support of this submission, he relied
upon the case of K.S. Pandya Vs. State of Gujarat reported in
1992 (1) Crimes 488. Mr. Joshi, learned advocate further
submitted that in the instant case, sanctioned letter was already
prepared by the ACB department, without proper application of mind.
Therefore, the sanction granted against the appellant is completely
contrary to law. In that view of the matter, Mr. Joshi, learned
advocate submitted that the impugned judgment and order of conviction
and sentence requires to be quashed and set aside.

16. As
against this, Mr H.L. Jani learned APP appearing for the respondent –
State has argued that the prosecution has examined in all 7 witnesses
in support of the prosecution case and from the oral evidence of
complainant, it is established that demand was made by the present
appellant as per the tactics and practice of the office of the
appellant and in connection of the said trap, amount was paid to the
present appellant and, therefore, demand is proved beyond reasonable
doubt. Initially, the amount of bribe was fixed at Rs.15,000/- and
thereafter, after requests made by the accused, the amount was
determined to the tune of Rs.6000/-. It was very well proved before
the learned trial Judge that the appellant accused made demand of
bribe amount and same was accepted by the accused. He has read the
oral evidence of panch, complainant and Trapping Officer and argued
that trap amount was recovered from the pocket of the
appellant-accused and anthracene powder was also found from the
fingers, tips, thumb of the appellant, therefore, presumption is
required to be drawn against the present appellant. He has read the
impugned judgment and order and contended that the learned Judge has
considered the defence as well as case of the prosecution and he has
rightly convicted the appellant as per the provisions of law and,
therefore, the impugned judgment and order of conviction and sentence
passed by the learned Judge requires to be confirmed. Mr Jani,
learned APP has contended that suppose as per the say of the
appellant, the demand is not established, yet when the acceptance is
established and even the anthracene powder was found from the tips,
fingers and thumb of right hand of the appellant accused and on the
currency notes accepted by the appellant, then no question can arise
that in absence of demand, the appellant accused is entitled for
acquittal. Mr. Jani, learned APP further submitted that the
sanctioned was given by competent Authority after considering the
seriousness of the offence. Therefore also, the impugned judgment and
order of conviction and sentence passed by the learned Judge requires
to be confirmed.

17. I
have gone through the impugned judgment and order passed by the
learned Judge and oral as well as documentary evidence produced on
the record. I have read the oral evidence of prosecution
witness-complainant and also perused the charge framed against the
appellant. From the perusal of the oral evidence of complainant PW-1,
it is established beyond reasonable doubt that at the event of first
meeting, the complainant met the appellant but there was no any kind
of conversation and no demand was made by the present appellant to
the complainant. As per his evidence also, the accused No.2 –
Shakrabhai, who was Head Constable, had told the complainant that
there was no talk with the appellant. The complainant made his own
presumption about the intention of the appellant and said Bhanuprasad
and complainant went to the ACB office. The complainant also stated
in his oral evidence that he presumed about the intention of the
appellant to take money from the complainant, but there was no any
clear conversation with the appellant or even with the said Constable
Shakraji. The complainant also stated in his evidence that the
complainant went into the police station and there was no any person
with him and after giving Rs.6000/- to the appellant, he gave signal
to the ACB personnel. As per the complainant, he had even no
knowledge about where the appellant had kept the money, after taking
the same from the complainant. From the perusal of the judgment and
order passed by the learned Special Judge, it appears that the
complainant was declared hostile when he was cross-examined and he
had not supported the case of the prosecution. It is also admitted
fact that on the same day, the complainant has never talked to the
appellant with regard to the bribe amount, so the demand as per the
prosecution case is not established beyond reasonable doubt. In this
case, the demand is not proved and the demand in a corruption case is
a sine qua non for proving a case. This demand is missing in this
case. Moreover, the panch No.1 was admittedly out side the police
station and therefore, he cannot be said to be witness, in his
presence, the demand was raised by the appellant – accused.
Therefore, in absence of proof of demand, the offence under Section
13(1)(d) of Act cannot be held to be established.

18. So
far as the oral evidence of P.W. 2 Ramanbhai Solakni a Exhibit 15 is
concerned, there were certain contradictions and this evidence is not
a corroborative piece of evidence. Even from the evidence P.W.3, he
fairly admitted that the sanction was given without applying mind.
Therefore, he has not supported the case of the prosecution.
Therefore, as per the complaint, initial conversation regarding
disposal of the complaint was made with the accused No.2 and
thereafter, the accused No.2 told the complainant to meet the
appellant accused. So, the story narrated in the complaint and in the
deposition of this witness is quite different. Thus, present accused
was not having charge of investigation of that case. As per the
deposition of P.W.5 Melaji Somaji Sodha at Exhibit 30, the said
wintess stated in his cross-examination that the investigation was
handed over to accused No.2 with regard to the complaint being C.R. I
49 of 1993 and not with the appellant and he also admitted that the
accused No.2 was frequently remained absent on duty and therefore,
appellant condemned him to remain present on duty and therefore,
altercation took place between them. But he had not averred or
admitted that the appellant had made demand of bribe amount and the
acceptance about the bribe money. Therefore, he had not supported the
case of the prosecution at all. Therefore, it is very well
established that the appellant had never demanded any bribe or
illegal gratification from the complainant. P.W.40 Suryakant Ambalal
Bhatt, P.I., ACB, stated in his deposition that he has no knowledge
about what had happened before entering into the police station,
where the accused was P.S.I., he had solely relied upon the statement
of the complainant. He had no knowledge about strained relationship
between the accused No.1 and 2 and he had not made any inquiry about
past history of the complainant and later on he came to know that the
complainant was not reliable person.

19. D.W.1

– Bhanuprasad stated in his deposition at Exhibit 74 that the
accused never demanded money from him and the complainant made any
demand from the said witness about Rs.6000/- towards bribe amount.
D.W. 2 – Nutkur Gulamnabi Vhora stated in his deposition at Exhibit
75 that the complainant himself kept the bribe money in the pocket of
the appellant and at that time, the accused threw the money on the
floor and immediately, the complainant rushed down outside the police
station for indicating the ACB personnel. When the ACB personnel came
into the police station, the money was found on the floor. In his
cross-examination, he admitted that during the conversation between
the complainant and accused, there was no demand made by the accused
and he also denied that after taking the money, the accused kept the
same in his pocket. It is also proved beyond reasonable doubt from
the oral evidence of the complainant as well as witnesses that at
Tarapur Police Station, the appellant had not on his own accepted
bribe money or made any demand of bribe and the complainant himself
declared hostile then there is no question regarding any kind of
allegation against the accused pertaining to demand and acceptance.
So, no doubt, as per the say of the prosecution, recovery of trap
amount and presence of anthracene powder is also established against
the present appellant, however, looking to the record, it is
established that there is contradictory version of the panch and
complainant It is the case of the prosecution that the trap amount
was found from the appellant and produced before the Trapping
Officer, but when the demand is not established beyond reasonable
doubt, then acceptance and recovery is not sufficient to convict the
present appellant-accused. This coupled with fact that panch No.1
does not say that hands of accused were seen in ultra violet lamp or
marks of anthracene powder were found on hands of the accused. The
panchnama has not supported the case of the prosecution. The accused
also submitted the written submission before the lerned Sessions
Court at Exhibit 74, wherein he stated that due strained relation
with the accused No.2, the accused has been wrongly arraigned in the
offence. Even Bhanubhai, who was accused of the alleged crime, has
supported the case of the accused and in the written statement, it
reflects that said Bhanubhai has not lodged complaint before ACB, but
Pramodbhai lodged the complaint against the accused and therefore,
it appears that the complainant had some grudge with the appellant
accused and therefore, complaint was lodged before the ACB. I have
also perused the statement of the present appellant recorded under
sec.313 of Code of Criminal Procedure and in that view of the matter,
it cannot be considered that the statement of the appellant recorded
under sec. 313 of Code of Criminal Procedure, is an after thought.
The probable defence is established by the present appellant beyond
reasonable doubt. In the latest decision of the Supreme Court in the
case of Banarsi Das Vs. State of Haryana, reported in AIR 2010
SC 1589, wherein, the Hon’ble Supreme Court has observed that
mere proof of recovery of bribe money from accused not sufficient to
prove the offence. In that view of the matter, I am of the opinion
that so far as the offence of bribery is concerned, the demand and
acceptance of bribe is required to be proved beyond reasonable doubt
and mere proof of recovery of bribe money from accused is not
sufficient to prove the offence and to hold the person guilty.
Presumption cannot be raised when demand is not proved in this case.
Therefore, in absence of any evidence regarding the demand, then mere
alleged recovery is not sufficient to convict the present appellant
and hence, this appeal deserves to be allowed.

20. In
the result, the appeal is allowed. The judgment and order dated
5.5.1998 passed by the learned Additional Sessions Judge, Nadiad in
Special Case No.7 of 1994, is hereby quashed and set aside. The
appellant – accused is hereby acquitted from the charges
alleged against him. Bail bonds shall stands cancelled. R & P to
be sent back to the concerned trial Court, forthwith.

(Z.K.SAIYED,J.)

ynvyas

   

Top