Bombay High Court High Court

Age 35 Years vs Bench At Aurangabad on 24 February, 2011

Bombay High Court
Age 35 Years vs Bench At Aurangabad on 24 February, 2011
Bench: S. S. Shinde
                                                                              crapl375.99
                                            -1-

             On 24.02.2011, the Office produced this matter in chamber pointing




                                                                               
     out that in the judgment dated 4.2.2011 delivered in Criminal Appeal No.
     375 of 1999, there appears typographical errors while typing the amount
     on page No.2 as "Rs.3000/-" instead of "Rs.300/-" and also the words




                                                       
     "altra-violate" at page 5 instead of words "ultra violet" and also the word
     "violate" instead of "violet" on page nos.3, 11, 39, 40 and 41.

            The corrected copy of the judgment reads as under:-




                                                      
                   "IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                      APPELLATE SIDE, BENCH AT AURANGABAD




                                         
                          CRIMINAL APPEAL NO. 375 OF 1999

     Dr. Smt. Usha w/o Dhondiram Sarwade
                         
     Age 35 years, Occ. Medical Officer
     (Under suspension)
     R/o. Shahaganj, Aurangabad                         ...Appellant
                        
            Versus

     The State of Maharashtra
     Copy to be served on the
     Public Prosecutor, High Court
      

     Bench at Aurangabad                                ...Respondent
   



                                            .....
     Mr. S.P. Brahme, advocate for the appellant
     Mrs. Yogita M. Kshirsagar (Thorat), A.P.P. for respondent
                                            .....





                                                  CORAM: S. S. SHINDE, J.

DATE OF RESERVATION
OF JUDGMENT : 20.01..2011

DATE OF PRONOUNCEMENT

OF JUDGMENT : 04.02.2011

JUDGMENT:-

1 This appeal is filed challenging the judgment and order passed

by the learned Special Judge (A.C.). Aurangabad in Special Case No.

20 of 1997, thereby convicting the appellant for the offence punishable

under Section 13(1) (d) r.w. 13(2) of the Prevention of Corruption Act

::: Downloaded on – 09/06/2013 17:01:04 :::
crapl375.99
-2-

and sentenced her to suffer S.I. for one year and pay fine of Rs.300/-.

The appellant is also convicted for the offence punishable under

Section 7 of the Prevention of Corruption Act and sentenced her to

suffer S.I. for six months and to pay fine of Rs.200/- in default S.I. for

two months. The trial court has ordered that the substantive sentence

shall run concurrently.

2 The prosecution case, in nutshell, is as under:-

The appellant accused Dr. Smt. Usha Sarwade on 6.2.1996 was

working as “Casualty Medical Officer” in Government Medical College

and Hospital Aurangabad and so she was a public servant. The

complainant Deelip Shelar, r/o Witkheda alongwith his parents on

3.2.1996 was assaulted by one Parbhat Dapke and his children. After

assault, he lodged a complaint in Deogaon Rangari police station. The

police referred him and his father to the Medical Officer for treatment in

Government College and Hospital Aurangabad and for injury

certificate. He, as well as his father were admitted in the said Hospital

commonly known as “Ghati Hospital”, Aurangabad. The accused

being C.M.O. was dealing with the case of the complainant and his

father. The complainant had requested her to keep his father for two

days more in Ghati Hospital Aurangabad but his request has not

considered by the appellant-accused and his father was discharged

::: Downloaded on – 09/06/2013 17:01:04 :::
crapl375.99
-3-

from the hospital.

It is the contention of the prosecution that when the complainant

Deelip Shelar had been to the accused for his injury certificate as well

as the injury certificate of his father, the accused demanded Rs.400/-

from him by way of bribe. It is the allegation of the prosecution that the

accused refused to issue injury certificate unless the amount of bribe

was paid by the complainant Deelip Shelar. She was also told him

that on 6.2.1996 up to 8.00 p.m. she would be at her chamber for her

official work and he may collect the injury certificate from her in the

evening of the same day.

The complainant Deelip Shelar was not inclined to give bribe to

the accused. Therefore, he came to the office of A.C.B. Aurangabad

and met to Dy. Superintendent of Police Shri Kulkarni. His complaint

was reduced into writing in the office of A.C.B. Aurangabad. The

Investigating Officer Shri. Kulkarni called two panchas namely Shri

Munge and Shir Lad. They gave consent to act as panchas in the trap.

They also read the complaint of Shri Deelip Shelar. Thereafter,

demonstration of use of anthracene powder and Ultra violet lamp was

shown to the complainant and both panchas. Then as per the

instructions of Dy. S.P. Shri Kulkarni the complainant Deelip Shelar

produced four currency notes of Rs.100/- each. The anthracene

::: Downloaded on – 09/06/2013 17:01:04 :::
crapl375.99
-4-

powder was applied to the said notes and the same were kept in the

left pocket of shirt of the complainant. Shri Kulkarni instructed to

complainant not to touch the said notes unless the money was

demanded by the accused. The panch Shri Munge was also instructed

to remain with the complainant at the time of trap and to listen the

conversation between the complainant and the accused. Then the pre-

trap panchnama was prepared in the office of A.C.B. Aurangabad in

which the number of marked currency notes were mentioned and the

bottle of anthracene powder was sealed and kept in cupboard. Shri

Kulkarni gave directions to another panch Shri Lad and his other staff

regarding movements at the time of trap. In this way the trap was

arranged against the accused.

Shri Kulkarni, both panchas and his staff at about 7.00 p.m.

came to Panchakki by police jeep. From there, the complainant Shri

Deelip Shelar and panch witness Shri Munge proceeded to Ghati,

Aurangabad. Thereafter, they met the accused at her chamber in

C.M.O. Room in Ghati Hospital Aurangabad. She asked the

complainant whether the money was brought and as the complainant

told her that money was brought, she asked him to give the said

money to her peon. In the meantime, she gave discharge card to her

peon for bringing its xerox copy. As peon was not found at his place,

the complainant and panch Shri Munge again came to the room of the

::: Downloaded on – 09/06/2013 17:01:04 :::
crapl375.99
-5-

accused. The accused told the complainant to keep the said amount in

the drawer of her table. Accordingly, tainted currency notes were put in

the drawer of the table of the accused by the complainant. Then he

came out of the room and gave signal to the raiding party by waiving

his scarf. Shri Kulkarni ad his raiding party rushed on the spot. Shri

Kulkarni asked the accused, where the amount was kept and she

pointed out at the drawer of her table. The panch Shri Lad removed

the said notes from the drawer of the table of the accused. The said

notes were seen in the light of ultra-violet lamp and blue shining of the

anthracene powder was noticed on the said notes. The number of the

said notes were tallied with the numbers mentioned in the pre-trap

panchnama. Thereafter, said notes were seized for the purpose of

investigation. The form on which the notes were kept in the drawer of

the table of accused had also tainted with anthracene powder and so it

was also seized. Then the true copies of the injury certificate of M.L.C.

1133 discharge card with xerox copies of M.L.C. and the original

certificate of M.L.C. were also seized. The detailed panchnama was

also made on the spot and its copy was given to the accused. The

signature of the accused was obtained on the original panchnama by

way of acknowledgment.

Shri Kulkarni thereafter came to city Chowk police station,

Aurangabad and lodged the complaint against the accused. On the

::: Downloaded on – 09/06/2013 17:01:04 :::
crapl375.99
-6-

basis of his complaint, the offence crime No. II-4 of 1996 was

registered under Sections 7, 13(1) (d) r.w. 13(2) of the Prevention of

Corruption Act.

3 During the course of investigation the prosecution has collected

certain material. Mr. Kulkarni has drawn panchnama in the office of

A.C.B. He also searched the house of the accused and prepared

search panchnama. Shri Kulkarni recorded the statements of various

witnesses. On 9.2.1996, he arrested the accused. He also collected

the copy of appointment order of the accused. Similarly, the copy of

transfer and posting on the accused as C.M.O. On 7.3.1996 he

submitted the report to the Government through his superiors Officer

for launching the prosecution against the accused.

4 The learned Special Judge after framing necessary points and

recording evidence and after hearing the parties convicted the

appellant for the offence punishable under Section 13(1) (d) r.w. 13(2)

of the Prevention of Corruption Act and sentenced to suffer S.I. for one

year and pay fine of Rs.3000/-. The appellant is also convicted for the

offence punishable under Section 7 of the Prevention of Corruption Act

and sentenced her to suffer S.I. for six months and to pay fine of Rs.

200/- in default S.I. for two months. Hence, the judgment of the

learned Special Judge is under challenge in this appeal.

::: Downloaded on – 09/06/2013 17:01:04 :::

crapl375.99
-7-

5 Learned counsel for the appellant submitted that the prosecution

has failed to prove the ingredients of offence i.e. demand, acceptance

and alleged recovery of the amount. The prosecution did not adduce

the reliable evidence. In support of his contention learned counsel for

the appellant relied on the reported judgment of this Court in the case

of Panalal Damodar Rathi Vs. State of Maharashtra, reported in

AIR 1979 SC 1191 and more particularly para 6 and 7 of the said

judgment. Relying on the said judgment, counsel would submit that in

the instant case, like in the said case, the demand has not been

proved by the prosecution. It is further submitted that the prosecution

has examined in all five witnesses. Out of them, only P.W.1

complainant, P.W.2 Mr. Munge and P.W.7 Mr. Kulkarni are relevant.

The other two witnesses i.e. P.W.3 and P.W.6 did not support the

prosecution case. According to counsel for the appellant, P.W.1 and

P.W.7 are interested witnesses and P.W.2 is only independent

witness, who was panch. It is further submitted that for demand and

acceptance, there was no corroboration to the evidence of P.W.1. So

called corroboration by P.W.2 is untrustworthy and thus the

prosecution case appears to be doubtful. In support of his contention,

counsel placed reliance on the reported judgment of the Supreme

Court in the case of State of Maharashtra Vs. Dnyaneshwar

Laxmanrao Wankhede, reported in 2010 (1) Bom. C. R. (Cri.) 247

::: Downloaded on – 09/06/2013 17:01:04 :::
crapl375.99
-8-

and more particularly para 16 to 20 of the said judgment.

Learned counsel further submitted that in absence of demand,

the prosecution under Section 20 is not attracted. The prosecution

failed to prove the evidentiary facts. In support of his contention,

counsel placed reliance on the reported judgment of the Supreme

court in the case of V. Venkata Subbarao Vs. State, reported in AIR

2007 SC 489 and more particularly para 12 of the said judgment. He

further submitted in the said judgment the Hon’ble Supreme Court has

held that the unless evidentiary facts are led by the prosecution, the

prosecution under section 20 is not attracted. It is further submitted

that the demand made on 5.2.1996 is not proved by the prosecution.

P.W.1 did not disclose the said demand in his examination in chief but

in cross examination he mentioned the same. Exh.35 is the duty

arrangement which falsifies the demand. Counsel further submitted

that it has come on record through the prosecution witnesses that the

appellant was not entrusted with any duty on 5.2.1996. It is further

submitted that evidence of P.W.1 and P.W.2 do not inspire confidence

and is doubtful. P.W.1 had grudge against the appellant because she

did not accede to his unlawful demand.

According to counsel for the appellant, there are discrepancies

in the evidence of P.W.1, P.W.2 and P.W.7. Counsel further submitted

::: Downloaded on – 09/06/2013 17:01:04 :::
crapl375.99
-9-

that P.W.1 in his deposition stated that he himself and his father was

admitted in the hospital. However, in complaint at Exh.13, he has

stated that only father was admitted. Counsel submitted that the

evidence of P.W.1 before the Court that he was also admitted in the

hospital is falsified because the prosecution has only brought on

record the discharge card of the father. In case the complainant was

admitted in the hospital, his discharge card should have been placed

on record. It is further submitted that P.W.1 had admitted in cross

examination that he was in hospital on 6.2.1996 at about 3.00 p.m.

Learned counsel invited my attention to the document at Exh.52 which

shows that only the father of the complainant was admitted in the

hospital. However, the complainant in his complaint at Exh.13 is silent

about at what time he was in hospital on 6.2.1996. Learned counsel

further submitted that P.W.2 in his cross examination admitted that he

received requisition from ACB office at 12.30 p.m. However, P.W.7

Investigating officer admitted that P.W.1 came to ACB office at 2.30

p.m. Therefore, counsel for the appellant submitted that there is vital

contradictions and it makes evidence of prosecution witnesses

doubtful. Counsel further submitted that if the evidence of P.W.1, P.W.

2 and P.W.3 is read about the alleged demand, his presence in the

ACB office and requisition received by P.W.2 from ACB office would

lead to only conclusion that the prosecution case is afterthought and

concocted.

::: Downloaded on – 09/06/2013 17:01:04 :::

crapl375.99
-10-

It is further submitted that P.W.1 in his statement stated that a

lady doctor started preparing certificate and gave him the same and

took his signature. However, P.W.2 is silent on that count.

Therefore, counsel for the appellant would submit that even evidence

of P.W.1 and P.W.2 at the time of actual alleged trap is not consistent

with the evidence of each other. It is further submitted that P.W.1 in

his evidence before the Court has stated that on 5.2.1996 appellant-

accused demanded money when he went to hospital. He did not have

Rs.152/- to pay. However, he has not mentioned the same fact in his

complaint. P.W.2 has not mentioned this fact in his statement. It is

submitted by the counsel for the appellant that there is improvisation

by P.W.1 about demand on 5.2.1996 which is not corroborated and

proved, as she was not on duty on 5.2.1996. It is further submitted

that P.W.2 Munge has not given details of distance from where he

heard the conversation between the accused and the P.W.1 nor he

has stated that he was inside the cabin. It is submitted that the

prosecution story is not supported by P.W.2 in material particulars on

demand and acceptance. It is further submitted that P.W.2 in his

deposition has stated that accused removed discharge card and

delivered it to peon and asked him to bring its xerox copy, however,

P.W.1 has not mentioned this fact in his statement. Therefore,

evidence of P.W.2 is inconsistent with the deposition of P.W.1. It is

::: Downloaded on – 09/06/2013 17:01:04 :::
crapl375.99
-11-

further submitted that preparation of certificate by accused and giving

the same to P.W.1 is not mentioned by P.W.2 in his evidence, which is

stated by P.W.1. Therefore, there is no corroboration to the evidence

of P.W.1 that certificate was already given and the said fact is

consciously missing in the evidence of P.W.2. Therefore, counsel

would submit that there are material discrepancies in the evidence of

P.W.1 and P.W.2 which makes prosecution story untrustworthy.

It is further submitted that P.W.2 has stated in his evidence that

the office employee from ACB office came to his office at 12.30 p.m.

however, P.W. 1 in his deposition, more particularly, in cross

examination stated that they went to the hospital i.e. to the accused at

3.00 p.m. and P.W.7 stated that P.W.1 came to his office between

2.00 to 2.30 p.m.. Therefore their evidence is full of contradiction and

there are material discrepancies in the evidence of P.W.1, P.W.2 and

P.W.7. It is further submitted that evidence of Investigating Officer

P.W.7 reveals many lapses during the course of investigation. There

is no explanation as to why Manorama and Anil, were not examined.

There is no explanation as to why Mr. Lad and Mr. Asaram Shelar,

uncle of P.W.1 are not examined though they were available at the

material time. This also contradicts the evidence of P.W.2. Though it

is stated by P.W.7 that the bottle of anthracene powder and ultra

violet lamp were kept in his cupboard in the office of A.C.B. however,

::: Downloaded on – 09/06/2013 17:01:04 :::
crapl375.99
-12-

no explanation is offered as to how the said articles were taken to the

hospital. The pre-trap panchnama is at Exh.23 as well as the post trap

panchnama. However, there is no separate panchnama prepared by

the prosecution. It is further submitted that P.W.7 lodged F.I.R. at Exh.

46 and also he has conducted the investigation and therefore

investigation was biased and untrustworthy. In support of his

contention, counsel placed reliance on the reported judgment of the

Hon’ble Supreme Court in the case of Megha Singh Vs. State of

Haryana, reported in AIR 1995 SC 2339. Learned counsel further

submitted that the prosecution failed to prove that already injury

certificate was issued as per the deposition of P.W.1. panchnama at

Exh.23 discloses that certificate was recovered from PW.1, thus there

was no reason to demand bribe. The prosecution case is doubtful and

the evidence of P.W.1, P.W.2 and P.W.7 is unreliable.

It is further submitted that the sanction under Section 197 of

Cr.P.C. was not proved. P.W.8 was not empowered to accord

sanction. He admits that no document was placed on record in

respect of grant of sanction. He stated that he was under Secretary of

the said department and the Secretary is empowered to grant

sanction. Therefore, relying on judgment of this Court in the case of

State Inspector of Police Vs. Surya Sankaram Karri, reported in

(2006) 7 SCC 172, counsel for the appellant would submit that benefit

::: Downloaded on – 09/06/2013 17:01:04 :::
crapl375.99
-13-

of doubt is required to be given to the appellant. It is further submitted

that defence of the plantation is probable. The table of the accused

was accessible. It was in emergency ward and the accused was

required to attend the patients. Accused was not in the cabin when

P.W.1 and P.W.2 went to meet her first. P.W.2 stated so. Another

occasion of plantation was when P.W.1 alleged to have gone to signal

raiding squad. Learned counsel further submitted that mere recovery

is not sufficient. The recovery of amount is from the drawer of the table

and not from the person of the appellant. Learned counsel further

placed reliance on the following judgments:-

i) Smt. Meeta Vs. State, reported in 2000 Bom.C.R. (Cri.)

865

ii) (2010) 4 SCC 450 Banarasi Vs. State

iii) 2002 (Cri. Supp.) Bom.C.R. 601 Chintaman Vs. state

iv) 2006 (Supp.) Bom.C.R. 1021 Nilkantha Vs. State

It is further submitted that the defence of the appellant taken

under Section 313 of Cr.P.C. while answering the questions No.100

and question No.108 is plausible defence. There was access to the

cabin of the accused. Evidence of P.W. 4 that the injury certificate

does not tally with entries in M.L.C. register is insignificant. The

allegations against the appellant were not to the effect of corrections of

::: Downloaded on – 09/06/2013 17:01:04 :::
crapl375.99
-14-

certificate. Therefore, counsel for the appellant relying on the grounds

taken in the appeal and also pleading in the appeal would submit that

the appellant be acquitted from all charges by allowing this appeal by

setting aside the impugned judgment and order passed by the Special

Court.

6 On the other hand, learned A.P.P. appearing for the respondent-

State submitted that the prosecution has proved beyond doubt the

demand, acceptance and recovery of the bribe amount. Learned

A.P.P. submitted that evidence of P.W.1, P.W.2 and P.W.7 lead to

conclusion that there was demand of amount of Rs.400/- by the

appellant and the said was accepted and accordingly by following

proper procedure, trap was arranged and amount has been recovered

from drawer of the table of the accused. Learned A.P.P. invited my

attention to the evidence of complainant P.W.1, P.W.2 and P.W.7 and

also other evidence in the nature of panchnama etc. and submitted

that the prosecution has convincingly proved its case beyond

reasonable doubt. Therefore, the Special Court has rightly convicted

the appellant-accused and no interference is warranted in the

impugned judgment and order, which is passed after appreciation of

clinching evidence brought on record by the prosecution.

7 With the assistance of the learned counsel appearing for the

::: Downloaded on – 09/06/2013 17:01:04 :::
crapl375.99
-15-

appellant and the learned A.P.P. appearing for the respondent-State, I

have carefully perused the grounds taken in the appeal memo,

annexures thereto as also the judgments cited by the counsel for the

appellant and also the other evidence brought on record and which is

received from the trial court.

8 P.W.1 Deelip Bhaulal Shelar is the complaint, who had given the

complaint on 6.2.1996. The said complaint is at Exh.13.

ig In his

complaint he has stated that on 3.2.1996 he was beaten by one

Parbhat Bhaurao Dapke, his wife, children and daughter-in-law. Even

his father and mother were also beaten up. He further stated that the

said quarrel took place on account of some land dispute. The said Mr.

Bhaulal and his other family members assaulted the complainant and

also his father by means of axe, sticks etc. He has further stated in his

complaint that the offence was registered at Deogaon Rangari police

station on the complaint of his father Bhaulal Gangaram Shelar.

Accordingly his mother was sent to Deogaon hospital for medical

treatment. His father and himself had been to Ghati Hospital,

Aurangabad and to that effect written letter was given by the

concerned police Officer. He has specifically stated that he was given

only pills and his father was admitted in ward No.11 in Ghati Hospital,

Aurangabad.

::: Downloaded on – 09/06/2013 17:01:04 :::

crapl375.99
-16-

9 He has stated that on 5.2.1996 his father was discharged from

ward No.11. On 6.2.1996, in the afternoon at about 2.30 p.m. he

himself and his uncle Asaram Gangaram Shelar, resident of Vitkheda

had been to Ghati Hospital in casualty ward for obtaining injury

certificate of his father. They met the appellant herein, who was in

ward No.11 as Medical Officer at the relevant time and requested her

to issue injury certificate, since the appellant has examined his father

on 3.2.1996. However, the lady doctor i.e. the appellant herein

demanded Rs.400/- for issuing such certificate. He replied to the lady

doctor that he does not have money and he would pay Rs.150/- and

requested her to issue injury certificate. However, the appellant-

accused replied that the work cannot be done as she has to go even to

the court for giving evidence. The complainant left the Ghati hospital

by telling the appellant that he will make arrangement for Rs.400/-. At

that time, the appellant replied that her duty is up to 8.00 p.m. She

further asked the appellant to pay Rs.400/- and then she will issue

injury certificate. The complainant further stated in the complaint that

since the amount of Rs.400/- was demanded by the accused-appellant

to issue injury certificate in respect of his father Bhaulal Gangaram

Shelar, however, since he was not inclined to pay Rs.400 to the

appellant, he has come to lodge the said complaint. He has stated in

his complaint that he is not acquainted with said Dr. Sarwade earlier,

he had not entered in any financial transaction with the appellant-

::: Downloaded on – 09/06/2013 17:01:04 :::

crapl375.99
-17-

accused or he has no any enmity with the appellant. Accordingly he

lodged the complaint in the office of Deputy Superintendent of Police-

II, ACB Aurangabad.

10 P.W.1 complainant, in his deposition before the court has

narrated the incident dated 3.2.1996, took place in the village. He

further stated that his father and he himself were sent to Ghati hospital

by the concerned police Officer. In his examination in chief, he stated

that he met Dr. Usha Sarwade. He and his father were admitted in

ward No.11. They were in the hospital for two days and thereafter they

were discharged. They had requested doctor that his father may be

kept in the hospital for another two days but the doctor did not take

cognizance of his request and discharged them. He asked for

certificate from the doctor. The doctor told him to give amount of Rs.

400/- and unless the said amount is paid, no certificate can be issued

as she has to attend the court.

11 In his statement he further stated the time of visit to the office of

P.I. Kulkarni i.e. office of ACB and the procedure followed in preparing

for trap. In detail he has stated about what has happened when he

met Mr. P.I. Kulkarni and thereafter he called two panchas then the

pre-trap procedure was followed. He was given certain instructions.

These are minute details which have been stated by P.W.1 in his

::: Downloaded on – 09/06/2013 17:01:04 :::
crapl375.99
-18-

examination in chief. There is no much dispute about the said version

of the P.W.1 appearing in examination in chief.

12 Therefore, on perusal of the contents of the complaint at Exh.13

and perusal of the above extract from the statement of accused, it is

crystal clear that in his complaint P.W.1 did not state that he was also

admitted in the hospital. He stated in the complaint that only his father

was admitted in Ward No.11 from 3.2.1996 to 5.2.1996. However, in

his deposition before the Court he stated that he was also admitted in

the hospital alongwith his father. It does not appear from his

deposition that when actually initial demand was made by the

appellant, whether the said amount was demanded on 5.2.1996 or on

6.2.1996. (Emphasis supplied).

13 In his complaint he has stated that he went to Ghati hospital on

6.2.1996 at about 2.30 p.m. alongwith his uncle Asaram Gangaram

Shelar and requested the appellant accused for injury certificate of his

father. However, the appellant accused demanded Rs.400/- to issue

such certificate. The said amount was not with the complainant, he

therefore, returned back. It is pertinent to note that the said uncle

Asaram Shelar is not examined by the prosecution. In his deposition

before the court, the complainant has stated that when they were

discharged from the hospital, he requested for injury certificate of his

::: Downloaded on – 09/06/2013 17:01:04 :::
crapl375.99
-19-

father and the demand of Rs.400/- was made by the appellant for

issuing such certificate. Therefore, I find considerable force in the

argument of the counsel for the appellant that the evidence of P.W.1

before the court is ‘substantial improvement’. In his complaint he has

not stated that he was also admitted in the hospital. On the contrary, in

the complaint he has stated that he was given only pills and his father

was admitted in ward No.11 on 3.2.1996 and was discharged on

5.2.1996. There is no doubt that in the complaint the complainant has

stated that he was given only pills and his father was admitted in the

hospital. However, in his deposition before the Court he has stated

that he was also admitted in the hospital. In cross examination also he

has reiterated that he was also admitted in the hospital. However, on

perusal of the evidence brought on record by the prosecution, it

appears that only in respect of father of the complainant discharge

card is placed on record and the discharge card in respect of the

appellant-complainant is not placed on record and this raises

reasonable doubt about the truthfulness in the statement of the

complainant before the Court. It is also pertinent to note that P.W.1

complainant in his examination in chief has specifically stated that he

had requested the doctor that his father may be kept in the hospital for

another two days but the doctor has declined the same. The trial court

while trying the case has also accepted the case of the appellant that

in the complaint the complainant has stated that only father was

::: Downloaded on – 09/06/2013 17:01:04 :::
crapl375.99
-20-

admitted in the hospital, however in his deposition before the court, he

has stated that he was also admitted in the hospital. Upon perusal of

the deposition before the court and the complaint, it does raise

reasonable doubt in mind about assertion of the complainant that there

was demand of Rs.400 by the appellant-accused.

As stated earlier, in the complaint he has stated that he went to

Ghati Hospital on 6.2.1996, however, in his deposition before the court

he has stated that as soon as they were discharged from the hospital,

he requested for injury certificate, however, doctor demanded Rs.400/-

for issuing injury certificate. According to prosecution case they were

discharged from Ghati hospital on 5.2.1996.

14 Coming to the evidence of the complainant about actual demand

of amount by the appellant-accused on 6.2.1996 at 7.30 p.m. is

concerned, the complainant in his evidence has stated that he himself,

P.I. Kulkarni, panch witness, two lady constables proceeded in jeep

towards the Ghati Hospital. They were asked to park the jeep near

Panchakki. Then they went to the place where accused was working.

Accused on seeing the complainant, put question to him whether the

amount is brought by him. The accused thereafter called peon, she

directed peon to bring xerox copy of discharge card. Thereafter, peon

called him. Peon questioned him whether he has brought the amount.

::: Downloaded on – 09/06/2013 17:01:04 :::

crapl375.99
-21-

He told him that he has brought Rs.400/-. Peon thereafter replied that

doctor had asked to bring Rs.500/-. Thereafter complainant went to

doctor. He told doctor that he had brought Rs.400/- as stated by her,

however, peon is demanding Rs.500/-. The lady doctor i.e. appellant

herein told him that he had told him to bring Rs.500/-. The lady doctor

thereafter started preparing certificate. She took his signature on the

copy and gave him certificate. She also told him to pay amount of Rs.

400/- to the peon. He went outside the cabin to see the peon but he

was not present there. Thereafter lady doctor told him to keep the

amount in the drawer. Thereafter, lady doctor questioned him that

whether he has property brought the amount or not?. He told her to

count the same. At that time P.W.2 Mr. Munge was near to him. He

thereafter came out with certificate and signaled with his scarf to

raiding party. Thereafter P.W.7 Mr. Kulkarni came inside and

questioned Mr. Munge as to who had accepted the amount. Mr.

Munge pointed out towards the accused. The lady constable

immediately caught hold both the hands of lady doctor. Thereafter,

P.W.7 Mr. Kulkarni proceeded to prepare panchnama while

complainant was told to go out. After two or two and half hours he was

again called.

15 Before referring to the cross examination of this witness, it would

be appropriate at this juncture to refer to the evidence of P.W.2 Mr.

::: Downloaded on – 09/06/2013 17:01:04 :::
crapl375.99
-22-

Tulshiram Ramchandra Munge, who was Administrative Officer,

Regional Joint Director of Animal Husbandry at the relevant time. The

prosecution has claimed that this witness is independent witness and

his evidence corroborates the evidence of P.W.1. This witness has

stated in his examination in chief that on 6.2.1996 he was working as

Regional Joint Director of Animal Husbandry office at Aurangabad.

There was requisition from the office of ACB to act as panch. One Mr.

Lad and himself went to ACB office to act as panchas. P.W.7 told

them in detail about what they are supposed to do and they prepared

for trap. He has narrated details about what was happened in the

office of ACB. He further stated that all of them went in police jeep at

about 6.45 p.m. and they stopped their vehicle near Panchakki. He

himself and Mr. Shelar, got down and proceeded by walk to Ghati

Hospital. The other raiding party was behind them at some distance.

At around 7.00 p.m. they reached the office of the accused i.e.

casualty department. When they reached the office at first, the

accused was not present on her chair. The accused, on seeing Mr.

Shelar came from another room and sat on her chair and questioned

Mr. Shelar whether he has brought the amount. Thereafter, accused

removed discharge card and told peon to bring xerox copy. Accused

told Mr. Shelar to pay the amount to peon. The peon, who had gone

out to bring xerox called both of them i.e. P.W.1 and P.W.2 and

questioned them as to how much amount Shelar has brought. Shelar

::: Downloaded on – 09/06/2013 17:01:04 :::
crapl375.99
-23-

told that he has brought Rs.400/-. At that time peon told that Shelar

was told to bring Rs.500/-. At that time Shelar again went to meet the

accused. When Mr. Shelar went and told accused that peon is

demanding Rs.500/- at that time accused told that he was told to bring

Rs.500/-. Thereafter accused told Mr. Shelar to pay whatever amount.

When both these witnesses came out peon was not present. They

returned back and told accused that the peon is not present. Accused

thereafter opened the drawer and again questioned that whether

amount is properly brought by Mr. Shelar. Mr. Shelar told the accused

to count the same. At the instance of accused Mr. Shelar put the

amount in the drawer. Thereafter, Mr. Shelar went out and gave signal

to raiding party.

16 The above portion of examination in chief from the evidence of

P.W.1 and P.W.2 is material. As argued by the counsel for the

appellant it is true that P.W.2 has not given details of distance from

whether he heard the conversation between the accused and P.W.1.

He has also not specifically stated that whether he was inside of cabin.

However, it is true that P.W.2 has stated that he accompanied P.W.1

Shelar when actually incident of acceptance of amount has taken

place. So far as the evidence of P.W.1 that the appellant-accused

prepared certificate of injury and handed over the same to P.W.1 has

not been mentioned by P.W.2 in his evidence. In short, P.W.1 has

::: Downloaded on – 09/06/2013 17:01:04 :::
crapl375.99
-24-

stated in his examination in chief that the accused prepared injury

certificate and handed in to the P.W.1 and thereafter P.W.1 has paid

the amount. The preparation of the injury certificate by the accused

has not stated by P.W.2 in his evidence. Therefore, so far as the

preparation of injury certificate at the relevant time and handing over it

to P.W.1, as stated by P.W.1 in his examination in chief is missing in

the evidence of P.W.2 Mr. Munge.

17

Therefore, to the extent of issuing injury certificate it reveals

from examination in chief of this witness P.W.1 and P.W.2 that, P.W.1

in his examination in chief has stated that at the relevant time when

they went to Ghati hospital for actual payment of amount at about

7.30 p.m.. Accused prepared injury certificate and handed in to the

P.W.1 and thereafter, he paid the amount is not stated by P.W.2. In

short, P.W.2 in his evidence has not stated that the accused prepared

injury certificate and handed in to the P.W.1, as stated by P.W.1 in his

evidence. Therefore, to that extent, the submission of the appellant is

required to be accepted.

18 P.W.1 has stated in his examination in chief that when lady

doctor told him to keep the amount in drawer, at that time, Mr. Munge

P.W.2 was near to him. Thereafter, he came out with certificate and

signaled with his scarf to the raiding party. P.W.2 has stated that when

::: Downloaded on – 09/06/2013 17:01:04 :::
crapl375.99
-25-

they returned back to accused and told her that peon is not present,

accused thereafter opened the drawer and questioned to Shelar that

whether amount is properly brought, Shelar told accused to count the

same. At the instance of accused Mr. Shelar put the amount in the

drawer. However, if examination in chief of P.W.1 is perused carefully

he has not stated in his deposition that the accused opened the

drawer. However, the same has been stated by P.W.2. P.W.1 has

stated that lady doctor told him to keep the amount in drawer,

however, he has not stated that the drawer was opened by accused

lady doctor. P.W.1 in his cross examination has asserted that he was

admitted in the hospital alongwith his father. However, as stated

earlier, in his complaint he has not stated that he was also admitted in

the hospital. On the contrary, he has stated that his father was

admitted in the hospital and he was given only pills. Therefore,

assertion of P.W.1 in his cross examination is substantial that he was

admitted in the hospital is substantial improvement and he has not

stated the said fact in the complaint. In his cross examination he has

specifically stated that he had asked for the certificate on 5.2.1996. He

has further stated that it is not true to say that he did not go to the

hospital on 6.2.1996. On 6.2.1996, he went only once to meet doctor

that too in the evening at about 6.00 p.m. On 5.2.1996 when he went

to the hospital, he was accompanied by his uncle Asaram. On

5.2.1996, accused told him that he should get amount and that she

::: Downloaded on – 09/06/2013 17:01:04 :::
crapl375.99
-26-

had duty upto 8.00 p.m. On 5.2.1996 he did not have Rs.150/- to pay

the accused. He had taken Rs.400/- on 6.2.1996 in order to obtain the

certificate. On that day i.e. on 6.2.1996, he did not return to his village.

He had taken Rs.400/- from his uncle Asaram. He had taken this

amount on 6.2.1996. He had taken this amount in the afternoon at

about 3.00 p.m. He further states that he did not remember if he had

gone to meet the accused in Ghati hospital at about 2.30 p.m.

The aforesaid version of P.W.1 complainant creates doubts in

the mind about the prosecution case. P.W.1 in his cross examination

stated that he went to the hospital to ask for the certificate on

5.2.1996. In fact, it has come on record through the prosecution

witnesses that on 5.2.1996 the appellant-accused was not on duty. In

this respect nothing was brought on record by the prosecution to

suggest that the appellant-accused came to the hospital though she

was not on duty. The complainant has also stated that on 6.2.1996

only he went to the hospital to meet the doctor that too in the evening

at about 6.00 p.m. However, prosecution case so far the demand is

concerned is that the complainant met the accused at about 2.30 p.m.

He specifically stated on 6.2.1996 only he went to meet the doctor and

that too in the evening at about 6.00 p.m. He stated that on 5.2.1996

he was accompanied by his uncle Asaram. The accused told him to

get the amount and her duty is upto 8.00 p.m. In fact as stated earlier,

::: Downloaded on – 09/06/2013 17:01:04 :::
crapl375.99
-27-

the appellant accused was not on duty on 5.2.1996. Uncle of the

complainant viz. Asaram is not examined by the prosecution. In fact,

his evidence was material on two points i.e initial demand of amount of

Rs.400/- by the accused on 5.2.1996 and whether amount of Rs.400/-

was borrowed by the complainant from him, as stated by the

complainant in his cross examination.

The complainant has stated in his deposition that he did not

return to his village on 5.2.1996. However, he states that he has taken

Rs.400/- from his uncle Asaram on 6.2.1996. As stated earlier, his

uncle Asaram is not examined by the prosecution. This witness P.W.1

again stated in his cross examination that he does not remember if he

went to Ghati Hospital at about 2.30 p.m. on 6.2.1996. Therefore, the

cross examination of P.W.1 referred to the above extent is full of

contradictions. This P.W.1 has further admitted in his cross

examination that amount was not paid to the accused in her hand.

P.W.1 in cross has admitted that he does not remember the number of

said room where the accused used to sit. It further appears that in

examination in chief he stated that peon asked P.W.1 whether he has

brought Rs.500/- then he went inside the cabin of the appellant and

asked about the amount. Then lady doctor told him he was asked to

bring Rs.500/-. This demand of Rs.500/- by the lady doctor is also

inconsistent with the evidence of P.W.1 himself. Initially he has stated

::: Downloaded on – 09/06/2013 17:01:04 :::
crapl375.99
-28-

that lady doctor asked him to bing Rs.400/- for issuing injury certificate.

He has stated in his evidence that lady doctor started preparing the

certificate. He took signature of the complainant and issued him

certificate. Thereafter, she told him to pay the amount of Rs.400/- to

peon. Therefore, it appears that injury certificate was already issued

even before alleged acceptance of amount by the prosecution.

As stated earlier, P.W.2 has not stated in his evidence that the

lady doctor started preparing certificate, she took signature of the

complaint and handed over copy of certificate to the complainant and

thereafter she told to pay amount of Rs.400/- to peon. P.W.2 has not

stated about issuance of any injury certificate or preparation of the

same by the appellant-accused. It is pertinent to note here that P.W.1

complainant specifically states in his evidence that the lady doctor

started preparing certificate. She took signature and issued injury

certificate and thereafter she told him to hand over Rs.400/- to peon,

who is outside the cabin is not stated by P.W.2. In my opinion, the very

case of the prosecution is that for issuance of injury certificate lady

doctor appellant demanded Rs.400/- from the complainant.

Admittedly, the alleged bribe amount of Rs.400/- was not accepted by

the appellant-accused in her hand. Even according to the prosecution,

the said amount was asked to be kept in drawer of the table of the

appellant-accused. Therefore, in such case where the amount is not

::: Downloaded on – 09/06/2013 17:01:05 :::
crapl375.99
-29-

accepted directly in hand by the accused, the corroboration to the

evidence of complainant assumes importance. Unless there is full

corroboration to the evidence of P.W.1 complainant, it would not be

safe to hold the appellant-accused guilty for the offences charges

against her.

The said peon who is alleged to have asked for Rs.500/- has not

supported the prosecution story. He has stated that said amount was

not demanded and paid. It has also come in the evidence of P.W.2

that when P.W.1 and P.W.2 went to the cabin of the appellant-

accused, she was available in the cabin at about 7.00 p.m. It is the

prosecution case that said cabin is not accessible to all. From entire

material brought on record it seems that nothing has been brought on

record to suggest that said cabin was not accessible to the common

public. It has also come on record that the accused appellant was not

present in her cabin at 7.00 p.m. and she was in casualty ward. There

was every possibility that the medical Officer on duty in casualty ward

is not available in the cabin at all times. Therefore, defence taken by

the appellant-accused in her statement recorded under Section 313 of

Cr.P.C. assumes importance.

19 Question No. 100 which was asked to the appellant-accused in

her statement recorded under Section 313 of Cr.P.C. and the answer

::: Downloaded on – 09/06/2013 17:01:05 :::
crapl375.99
-30-

given to the said question is reproduced herein below:-

“Q No. 100. Why the complainant Deelip Shelar gave evidence

against you?

Ans: On 3.2.1996 he came to me with the letter of police of

Police Station, Deogaon Rangari at 9.30 p.m. and

requested me to give certificate of his father showing

injuries more than the actual injuries on his person and I

told him that I could not give such certificate but I would

admit his father in the hospital and thereafter he came to

me on 6.2.96. There were holidays on 4.2.96 and 5.2.96.

As I was only lady medical officer in well known hospital,

somebody from our staff of hospital, did not like it and

with the help of Shelar has implicated me in the offence. I

had not demanded money for the injury certificate.

Therefore, upon perusal of the answer to the said question, the

appellant-accused has taken a defence that the complainant has

requested the appellant to give certificate of his father showing injuries

more than the actual injuries on his person. However, she declined to

issue such certificate. She has further stated that the complainant

came to her on 6.2.1996. Another question No.108 and answer given

::: Downloaded on – 09/06/2013 17:01:05 :::
crapl375.99
-31-

to the said question by the appellant is reproduced herein below:-

“Q. No.108 : Do you wish to say anything more about the

offence?

Ans:- I had not demanded bribe and not accepted the bribe. I

had also not asked to keep the money in the drawer of my

table. Accordingly, I had given my statement immediately

to the officer of A.C.B. I did not tell anybody to bring

Xerox of any document and had not given money for

xerox. It is false case.

The appellant accused has specifically stated in her reply to

question No.108 that he has not accepted the bribe amount and she

has not asked the complainant to keep that amount in drawer. As

stated earlier P.W.1 has told that lady doctor asked him to keep

amount in drawer. However, P.W.2 stated that the drawer was opened

by lady Doctor and she asked Shelar to keep the amount in drawer.

P.W.1 complainant in his cross examination stated that, “It is not

true to say that I had told the doctor to issue me certificate that my

father had sustained serious injuries and he should be hospitalized for

more days.” This statement in cross examination by P.W.1 runs

::: Downloaded on – 09/06/2013 17:01:05 :::
crapl375.99
-32-

contrary to his statement in examination in chief that ,” We had

requested the doctor that my father may be kept in the hospital

another two days but the doctor did not listen and we were discharged

from the hospital.” Therefore, the evidence of P.W.1 complainant is full

of contradiction and creates serious doubts in the mind about

authenticity of what he stated in the complaint and before the court in

the examination in chief and in the cross examination.

It has also come in the evidence of P.W.1 that he was

accompanied by his father and uncle when he went to ACB office.

However, the prosecution has not examined either father or the uncle

of the complainant. In his cross examination P.W.1 has contradicted

its own statement by which vehicle he went to ACB office at first

moment. He says that he gone to ACB office in a jeep. At very next

moment he says that he went to ACB office by rickshaw. P.W.1 in his

cross examination states that he met doctor in her own chamber. At

that time other patients were sitting in front of her. He and Munge

went to the chamber of accused. The accused told the patients to go

and then questioned them if the amount has been brought. P.W.2 in

his examination in chief has stated that, “When we reached the office

at first, accused was not present on her chair. Accused on seeing Mr.

Shelar came from another room and sat on her chair.” Therefore, the

version of P.W.1 that when he went alongwith P.W.2, the accused was

::: Downloaded on – 09/06/2013 17:01:05 :::
crapl375.99
-33-

in her own chamber and that other patients were sitting in front of her,

however, P.W.2 states that when they reached the office of the

accused at first, she was not present on the chair. On seeing Mr.

Shelar, she came from another room and sat on her chair. This

different version of P.W.1 and P.W.2 creates serious doubt in the mind

about the prosecution case. The evidence of P.W.1 and P.W.2 are not

sure about the agreed amount.

The prosecution story, as reflected through the evidence of the

complainant is that the accused demanded Rs.400/- to issue injury

certificate in respect of father of the complainant. So agreed amount

was Rs.400/-. However, both the witnesses have stated in their

evidence that the accused demanded Rs.500/- at the relevant time.

P.W.1 has stated in his evidence that the injury certificate was already

issued by the accused-appellant and thereafter the amount was

demanded. In fact the complainant throughout has stated that the

appellant-accused demanded Rs.400/- and unless said amount is

paid, she will not issue injury certificate in respect of father of the

complainant. If the injury certificate was already issued in that case

there was no question of agreement as alleged by the complainant

that unless Rs.400/- is paid, the appellant-accused told that she will

not issue injury certificate. P.W.1 in his cross examination has

admitted that the amount was not paid to the accused in her hand.

::: Downloaded on – 09/06/2013 17:01:05 :::

crapl375.99
-34-

P.W.2 has admitted in his examination in chief that anthracene powder

was not seen on the hands of the accused. He has also stated in his

examination in chief that they went to the house of the accused and

search of house panchnama was drawn. Nothing incriminating was

found.

P.W.2 in his cross examination has stated thus:-

“Mr. Kulkarni, was working as my superior as Regional
Joint Director of Animal Husbandry. A.C.B. staff must have

come to my office around 12.30 p.m. My superior did not
tell me about any letter having been received form A.C.B.
Office. I have not received any written letter to act as

panch. We must have reached A.C.B. Office around 2

p.m. or 2.30 p.m.”

If the version of this witness is read in the light of the

prosecution story that the accused appellant demanded Rs.400/- at

2.30 p.m. on 6.2.1996 and thereafter at 3.00 p.m. the complainant

borrowed Rs.400/- from his uncle and then he went to ACB office to

lodge the complaint runs completely contradictory to what is stated by

P.W.2 in his cross examination. Therefore, the evidence of P.W.2 and

the prosecution story creates serious doubt in mind about authenticity

of the evidence of prosecution witnesses and in particular P.W.1, P.W.

2 and P.W.7. This witness has further admitted in his cross

::: Downloaded on – 09/06/2013 17:01:05 :::
crapl375.99
-35-

examination that in routine course whenever he singed, as per habit,

below his signature dates are written but signatures on panchnama

time and dates are not written. It is true that on panchnama at Exhibit

18,23, 24 dates are not put below his signatures. In his cross

examination, he further states that they directly went to casualty ward.

He does not say he alongwith P.W.1 went to the chamber of appellant-

accused. This version runs contrary to what he has stated in

examination in chief when they went to to the chamber of appellant-

accused that she was not there. He has admitted in his cross

examination in front of room/cabin that there is passage of 4 to 5 feet

having benches to sit. He has also admitted in his cross examination

that ward is visible from open space in front of cabin. He has also

admitted that there is lot of rush in the ward and in the open space

which is visible from the room of accused. He has further admitted that

accused was facing towards the east that means towards the passage

side. He has further stated that when the accused was told Shelar to

place the amount in drawer at that time Shelar was standing near the

door. He has further stated that he had not seen Shelar actually

signaled the raiding party, as he was inside the room.

21 The prosecution has examined P.W.3 Kamal Shivanand

Mahajan at Exh.29 on the preparation of map of the spot.

::: Downloaded on – 09/06/2013 17:01:05 :::

crapl375.99
-36-

22 The prosecution has examined P.W.4 Dr. Prabhakar Kisanrao

Phute at Exh.33. In his examination in chief, he has stated that on the

relevant date i.e. on 6.2.1996, the appellant-accused was on duty as a

Medical Officer in casualty. However, he has stated that the appellant-

accused was not on duty on 5.2.1996. Therefore, this prosecution

witness has stated in his evidence that on 5.2.1996 the appellant-

accused was not on duty. Therefore, the version of the complainant as

appeared in the cross examination before the court and also in the

examination in chief that she was on duty on 5.2.1996 is completely

negatived by the evidence of this witness that the appellant-accused

was on duty on 5.2.1996. The prosecution has not brought anything on

record to suggest that the appellant accused came to the hospital on

5.2.1996 though she was on duty on 5.2.1996.

23 The prosecution has examined P.W. 5 Eknath Bhivsan

Gadhekar at Exh.37, who was at the relevant time, was working as

Ward boy. But he has not supported the prosecution story. He has

denied that there was talk between Mr. Shelar and the accused

regrading money. Nothing has been brought on record by the

prosecution in his cross examination, which would support the

prosecution story. On the contrary, in the cross examination he has

admitted that there is always crowd of people in casualty ward. It is

true that there is always crowd in the room of C.M.O. There is M.L.C.

::: Downloaded on – 09/06/2013 17:01:05 :::

crapl375.99
-37-

ward adjoining to the room of R.M.O. and R.M.O. is required to go in

the ward frequently for examination of the patients. He was not

acquainted with Deelip Bhaulal Shelar and Tulshiram Munge.

Therefore, the evidence of this witness does indicate that there is

always flow of crowd and medical officer on duty has frequently visit

the ward for examination of patient. Therefore, the defence of the

accused-appellant that the amount of Rs.400/- has kept in the drawer

of the table in her cabin when she was not in the chamber appears to

be probable.

24 P.W.6 Syed Nawab Syed Gani, whose evidence is at Exh.38.

At the relevant time he was working as sweeper in Ghati hospital. He

has stated that his duty was from 4.00 p.m. to 7.00 p.m. He in his

cross examination has stated that his signature was taken on blank

paper by the police. He has denied that the copies of xerox was

brought by him.

25 The prosecution has examined P.W.7 Hanumantrao Panditrao

Kulkarni, who is investigating Officer and also complainant at Exh.43.

In his examination in chief, he has stated that on 6.2.1996 one Deelip

Bhaulal Shelar came to the office of ACB and lodged complaint

against the appellant-accused alleging that she has demanded Rs.

400/- for the injury certificate, which was required for him in criminal

::: Downloaded on – 09/06/2013 17:01:05 :::
crapl375.99
-38-

case. His complaint was reduced into writing as per his instructions.

His signature was obtained on the complaint. This witness has not

stated at what time the said complainant came to his office. In fact,

since he is investigating Officer in the case he could have stated at

what time the complainant came to his office. He further stated that he

called two employees from the office of Animal Husbandry to act as

panchas by letter. However, it is pertinent to mention here that P.W.2

has stated in his deposition that no such letter was received by him to

act as panch. This witness has further stated about preparation of pre-

trap panchnama and also other details as to how the complainant and

panchas were instructed to prepare themselves for their role at the

time of actual trap. He further stated that at about 6.50 p.m. alongwith

the panch and his staff and complainant they proceeded to Ghati

Hospital. The complainant and panch Munge went ahead to the office

of accused. However, this witness and others were behind them and

they followed Mr. Munge and complainant at some distance. This

witness has stated that at about 7.00 p.m. the complainant gave signal

to this witness and thereafter they went to the spot. Mr. Munge P.W.2

told that accused had accepted the money. This witness has also

stated the role played by panch Mr. Lad. However, it is pertinent to

note that said panch Mr. Lad is not examined by the prosecution.

According to this witness Mr. Lad removed currency notes from drawer

of the table. In fact, the prosecution should have examined Mr. Lad

::: Downloaded on – 09/06/2013 17:01:05 :::
crapl375.99
-39-

whether actual currency notes were removed from the drawer of the

table of the appellant-accused. P.W.7 has stated that the their hands

and the hands of the accused were examined in light of ultra-violet

lamp but no blue shining was found on the hands. Therefore, it is

prosecution story that no blue shining was found on the hands of the

appellant-accused.

P.W.7 in his cross examination stated that on 6.2.1996 the

complainant came to his office at about 2.00 to 2.30 p.m. On that day,

their office was at Jalna road. This statement of P.W.7 that

complainant came to his office between 2.00 to 2.30 p.m. required to

be examined in the light of the statement of the complainant. The

complainant has stated that at about 3.00 p.m. he borrowed Rs.400/-

from his uncle. P.W.2 in his cross examination before the Court has

stated that some persons from ACB office came to his office at 12.30

p.m. requesting him to act as panch. Therefore, the evidence of P.W.1

complainant, P.W. 2 and P.W.7 about timing of events on 6.2.1996 are

required to be taken seriously. In the case like one in hand, the

prosecution is bound to explain the material contradictions in the

evidence of the star witnesses i.e. P.W.1, P.W.2 and P.W.7 about the

timing of the events, which creates serious doubt in the mind about the

prosecution story. In short, P.W.2 in his examination in chief stated

that at 12.30 p.m. the persons from ACB office came to his office

::: Downloaded on – 09/06/2013 17:01:05 :::
crapl375.99
-40-

requesting him to act as panch. In case of the complainant, the

complainant stated in his evidence that he borrowed Rs.400/- from his

uncle at 3.00 p.m. The complainant has stated in his deposition before

the Court that on 6.2.1996 he went once in Ghati Hospital and that too

at 6.00 p.m. However, P.W.7 in his cross examination stated that the

complainant came in his office at about 2.00 to 2.30 p.m. on 6.2.1996.

P.W.7 has stated further that panch came to his office at about 3.30 to

4.00 p.m. However, the evidence of P.W.2 shows that he alongwith

another panch who is employee of his office went to the office of ACB

between 2.00 2.30 p.m.

26 P.W.8 Mr. Gangaram Ippewar, was under Secretary, Public

Health Department, is examined and his evidence is at Exh.51. In his

cross examination he has admitted that there is notification of the

government empowering him to grant sanction for prosecution but on

that day he has not brought its copy on record and his statement came

to be recorded.

27 As stated earlier, so far as the evidence of prosecution

regarding pre-trap panchnama Exh.18 and demonstration of use of

anthracene powder and ultra violet lamp in case of trap is concerned, it

is not seriously contested by the defence since it was in the office of

the ACB. However, counsel for the appellant has argued that

::: Downloaded on – 09/06/2013 17:01:05 :::
crapl375.99
-41-

according to P.W.7 ultra violet lamp was in the cupboard in the office

of ACB However, no explanation has come on record how the said

lamp was used immediately in the hospital. In short, there is no

evidence on record to show that as to how the said ultra violet lamp

was taken from cupboard to the hospital.

28 Therefore, as discussed herein above, in detailed, the evidence

of P.W.1 complainant before the court contradicts with his statement in

the complaint. The evidence of P.W.1 and P.W.2 at the time of actual

trap suffers from material contradictions and more particularly about

demand and acceptance of the alleged amount of Rs.400/- towards

bribe by the appellant-accused. It is not necessary to repeat what

P.W.1 and P.W.3 have stated in their evidence. As stated earlier, the

evidence of P.W.1 and P.W.2 cannot be believed and trusted so as to

sustain the conviction of the appellant accused. It is an admitted

position that the alleged amount of bribe amount of Rs.400/- was not

accepted by the appellant in her hand. P.W.1 has stated in his

evidence that when he alongwith P.W.2 went to the chamber of

accused, she was sitting in her chair and patients were sitting in front

of her. However, P.W.2 has stated that when they went to the

chamber of the appellant at 7.00 p.m. she was not there. On seeing

the complainant Shelar, she came to her chamber. P.W.1 has stated

that the appellant accused prepared injury certificate when P.W.1 and

::: Downloaded on – 09/06/2013 17:01:05 :::
crapl375.99
-42-

P.W.2 were present in her chamber and after preparation of certificate,

his signature was taken on copy and the said injury certificate was

handed in to the complainant. Thereafter she did ask for Rs.400/-, as

agreed. However, P.W.2 has not stated in his evidence that the

appellant-accused prepared injury certificate and then signature of the

complainant was obtained and certificate was handed in to the

complainant. P.W.1 in his statement has stated that the accused

appellant told to keep the amount in drawer of the table. However,

P.W.2 stated that drawer of the table was opened by the appellant-

accused and the complainant was told to keep the amount in the

drawer of the table. At one point, the complainant stated that the

agreed amount of Rs.400/- and after payment of said Rs.400/- the

accused told him that she will give injury certificate of his father to him.

However, in his evidence, he has stated that certificate was issued and

thereafter the amount was demanded.

29 As stated earlier, so far as the timing of events taken place

before actual incident on 6.2.1996 are concerned, there are material

contradictions in mentioning the time by P.W.1, P.W.2 and P.W.7

which makes prosecution story doubtful. Prosecution story is not

supported by other witnesses i.e. Ward Boy and Sweeper. On the

contrary, one of the witness has stated that there is always crowed in

the casualty ward where the appellant-accused has to go frequently in

::: Downloaded on – 09/06/2013 17:01:05 :::
crapl375.99
-43-

the ward to check the patients. The important witness Mr. Lad is not

examined by the prosecution and also the uncle of the complainant is

not examined by the prosecution who was accompanied the

complainant when initial demand was made by the appellant-accused.

It has come in the examination in chief of the complainant that he was

requesting the appellant to keep his father in the hospital for two more

days but the doctor did not listen and she discharged his father. In my

opinion, this version of the complainant in his examination in chief

does indicate that he has some grudge against the appellant-accused

in his mind since the appellant-accused did not accede to his request

to keep his father in the hospital for another two days.

30 As already stated, the prosecution story is full of contradictions,

omissions, improvements and lacks from sufficient convincing

evidence, which would prove the prosecution case beyond reasonable

doubt. It is settled position of law that if there is room for doubt, the

benefits should go to the accused.

31 The Hon’ble Supreme Court in the case of Panalal Ramodar

Rathi (supra) in para 7 has considered the said case on the facts

brought before the court and held that if the version of the complainant

is lacking corroboration and if marked notes are not recovered from

the appellant, the prosecution case should fail. If there is any

::: Downloaded on – 09/06/2013 17:01:05 :::
crapl375.99
-44-

suspicion in the prosecution case, then the benefit should go to the

accused. The prosecution has to prove ingredients of the offence. In

that case also the appellant-accused therein did not accept the money

in hand and therefore, in the facts of that case, the Hon’ble Supreme

Court held that unless there is corroboration to the evidence of the

complainant about actual demand and acceptance, the benefit of

doubt is required to be given to the accused.

32

In the case of State of Maharashtra vs. Dnyaneshwar

(Supra), in para 7, the Hon’ble Supreme Court held that the demand

of illegal gratification is sine qua non for constitution of an offence

under the provisions of Prevention of Corruption Act. For arriving at

conclusion as to whether all ingredients of illegal gratification viz.

demand, acceptance and recovery have been satisfied or not, facts

and circumstances brought on record must be considered in their

entirety. Presumptive evidence as laid down under Section 20 must

also be considered, but, in respect thereof, it is trite law that, standard

of burden of proof on accused vis-a-vis standard of burden of proof on

prosecution would differ. Even in a case where burden is on accused,

prosecution must prove foundational facts. Before calling an accused

to explain as to how amount in question was found in his possession,

foundational facts must be established. While invoking provisions of

section 20, explanation offered by accused, if any, is required to be

::: Downloaded on – 09/06/2013 17:01:05 :::
crapl375.99
-45-

considered only on touchstone of preponderance of probability, not on

proof beyond all reasonable doubt.

33 Yet in another case in case of V. Vyankat Subbarao (supra)

the Hon’ble Supreme Court held that in absence of a proof of demand

the question of raising the presumption would not arise. Section 20 of

the Prevention of Corruption Act provides for raising of a presumption

only if a demand is proved.

34 In case of Ramprkash Arora (supra) the Hon’ble Supreme

court held that there should be independent witness from which

corroboration could be found of the evidence given by the prosecution

witnesses.

35 Yet in another case in the case of State Inspector of Police

Vishakhapatnam (supra), the Hon’ble Supreme Court held that when

authority of person to carry out investigation is questioned on the

ground that he did not fulfill statutory requirements laid down, burden

is on the prosecution to prove the same as contemplated in terms of

second proviso of Section 17 i.e. power to grant sanction has been

conferred by the authority.

In the instant case, one of the point argued by the counsel for

::: Downloaded on – 09/06/2013 17:01:05 :::
crapl375.99
-46-

the appellant is that under Secretary who stepped into witness box to

contend that he is authorized to grant sanction, did not produce

anything on record before the court showing that he is authorized to

give sanction to prosecute the accused.

37 In case of Banarasi Dass (supra) the Hon’ble Supreme court

held that it is a settled cannon of criminal jurisprudence that conviction

of accused cannot be founded on the basis of the inference. The

offence should be proved against accused beyond reasonable doubt

either by direct evidence or even by circumstantial evidence if each

link of chain of events is established pointing towards guilt of accused.

38 Therefore, in the instant case, admittedly the alleged amount of

Rs.400/- to issue injury certificate was not accepted by the appellant-

accused in her hand. Therefore, corroboration to the evidence of P.W.

1 that at the relevant time, the amount was demanded by the

appellant-accused was required to be corroborated by the material

particulars by the evidence of P.W.2. However, as stated earlier, the

evidence of P.W.1 and P.W.2 is full of contradictions and which makes

the evidence of both the witnesses untrustworthy. Even if the

evidence of P.W.1 in respect of demand is believed, the said does not

find corroboration in material particulars. On the contrary, there is

variance between the evidence of P.W.1 and P.W.2 about demand

::: Downloaded on – 09/06/2013 17:01:05 :::
crapl375.99
-47-

and acceptance of amount of Rs.400/- to issue injury certificate. If

the evidence of prosecution is considered in its entirety, it does not

lead to only conclusion that the appellant accused is guilty of offence

alleged against her. The evidence is full of contradictions, omission,

improvements and far from satisfactory required for sustaining the

conviction.

39 As stated in the earlier part of this judgment, the appellant

accused has stated in her statement recorded under Section 313 of

Cr.P.C. that on 3.2.1996 the complainant came with letter of police of

police station Deogaon Rangari at 9.30 p.m. and requested her to give

certificate of his father showing the injuries more than the actual

injuries on his person and she told him that she could not give such

certificate. She has also stated that she was the only Medical Officer

in well known hospital and somebody from her hospital did not like it

and with the help of Mr. Shelar, impleaded her in the said offence.

40 As stated earlier, at the cost of repeatation it is to be stated that

it has come in the evidence of P.W.1 complainant that he requested to

the appellant to keep his father in the hospital for some more days,

however, the appellant accused did not accede to the said request.

41 Therefore, viewed from any angle, in my opinion, the benefit of

::: Downloaded on – 09/06/2013 17:01:05 :::
crapl375.99
-48-

doubt is required to be given to the appellant-accused Dr. Usha w/o

Dhondiram Sarwade. The prosecution has utterly failed to prove its

case beyond reasonable doubt. Therefore, the criminal appeal is

allowed. The impugned judgment and order of conviction and

sentence is quashed and set aside. The appellant-accused Dr. Usha

w/o Dhondiram Sarwade is acquitted from all charges levelled against

her. Bail bonds shall stand cancelled. Original record should be sent

back to the concerned Court.

( S. S. SHINDE. J.)

rlj/”

::: Downloaded on – 09/06/2013 17:01:05 :::