PETITIONER: CENTRAL BUREAU OF INVESTIGATION Vs. RESPONDENT: V.C. SHUKLA & ORS. DATE OF JUDGMENT: 02/03/1998 BENCH: M.K. MUKHERJEE, S.P. KURDUKAR, K.T. THOMAS ACT: HEADNOTE: JUDGMENT:
J U D G M E N T
M.K. MUKHERJEE, J
Leave granted.
On May, 3, 1991 the Central Bureau of Investigation
(CBI), New Delhi, searched the premises of J.K. Jain at G-36
Saket, New Delhi to work out an information received while
investigating RC Case No. 5(S)/91 SIU (B)/CBI/New Delhi. In
course of the search they recovered, besides other articles
and documents, two diaries, two small note books and two
files containing details of receipts of various amounts from
different sources recorded in abbreviated forms of ditties
and initials and details of payments to various persons
recorded in similar fashion. Preliminary investigation taken
up by the Cbi to decode and comprehend those entries
revealed payments amounting to Rs. 65.47 crores, out of
which 53.5 crores had been illegally transferred from abroad
through hawala channels, during the years 1988 to 1991 to
115 persons including politicians, some of whom were members
of either Houses of parliament during the relevant period,
officials of government and Public Sector Undertakings, and
friends of S.K. Jain, B. R. Jain, and N.K. Jain, who are
three brothers carrying on different businesses. It further
revealed that the Jain brothers and J. K. Jain, who is their
employee, had acted as middlemen in the award of certain big
projects in the power sector of the Government of India to
different bidders; that they had official dealings with
politicians and public servants whose names were recorded in
the diaries and the files; and that some of them had
accepted illegal gratification other than legal remuneration
from jains as a reward for giving them and the companies
they own and manage various contracts. On such revelation
the CBI registered a case on march 4, 1995 under Sections 7
and 12 of the prevention of Corruption Act, 1988 and Section
56 read with Section 8(1) of the Foreign Exchange Regulation
Act, 1973 against the Jains, some public servants and others
being RC No. 1(A)/95 ACU (VI) and on completion of
investigation filed 34 charge-sheets (challans) in the Court
of the Special Judge, New Delhi against various politicians,
Government servants and jains. In one of the above charge-
sheets (C.S. No. 4 dated 16.1.1996) Shri Lal Krishna Advani,
who at the material time was a member of the parliament, and
the jains figure as accused and the another (C. S. No. 8
dated 23.1.1996), Shri V. C. Shukla, also a member of
parliament, along with the Jains.
The common allegations made in the above two charge-
sheets (from which these appeals stem) are that during the
years 1988 to 1991 jains entered into a criminal conspiracy
among themselves, the object of which was to receive
unaccounted money and to disburse the same to their
companies, friends, close relatives and other persons
including public servants and political leaders of India. In
pursuance of the said conspiracy S.K. Jain lobbied with
various public servants and Government organisations in the
power and steel sectors of the Government of India to
persuade them to award contracts to different foreign
bidders with the motive of getting illegal kickbacks from
them. During the aforesaid period the jain brothers received
Rs. 59,12, 11, 685/-, major portion of which came from
foreign countries through hawala channels as kickbacks from
the foreign bidders of certain projects of power sector
undertakings and the balance from within the country. An
account of receipts and disbursements of the monies was
maintained by J.K. Jain in the diaries and files recovered
from his house and jain brothers authenticated the same.
As against Shri Advani the specific allegation in the
charge-sheet in which he and jains figure as accused) is
that he received a sum of Rs. 25 lacs from jains during his
tenure as a member of the parliament, (besides a sm of Rs.
35 lacs which was received by him while he was not a member
of the parliament). In the other charge-sheet filed against
Shri Shukla and Jains) it is alleged that during the period
1988 to 1991, while shri Shukla was a member of the
parliament and for some time a Cabinet Minister of the
Central Government he received Rs. 39 lacs (approximately)
from Jains.
According to CBI the materials collected during
investigation clearly disclosed that jains were in the habit
of making payments to influential public servants and
political leaders of high status expecting official favours
from them and the above payments were made to Shri Shukla
and Shri Advani with that oblique motive. Thereby, the Cbi
averred, the above persons (the respondents in these
appeals) committed offences under Section 120B I.B.C. and
Section 13(2) read with Section 13(1) (d), 7 & 12 of the
prevention of Corruption Act, 1988.
The special judge took cognisance upon the above two
charge-sheets and issued processes against the respondents.
After entering appearance they agitated various grounds (to
which we will refer at the appropriate stage) to contend
that there was no material whatsoever to frame charges
against them. The Special Judge, however, the rejected all
those contentions and passed separate orders deciding to
frame charges and try the respondents. Pursuant to the order
passed in Case No. 15 of 1996 (arising out of C.S. No. 8
dated 23.1.1996) the following charges were framed against
Shri Shukla:-
” Firstly, that you, V. C. Shukla ,
during the period from Feb. 90 to
Jan. 91 at Delhi agreed with other
co-accused S.K. Jain, N.K. Jain, B.
R. Jain, and J. K. Jain to do an
illegal act, to wit, to obtain
pecuniary advantage from the said
Jains by abusing your official
position as a public servant being
Member of Parliament during the
said period and also be Minister of
External Affairs from 21.11.90 to
Jan. 91 and in pursuance of the
said agreement, you obtained the
pecuniary advantage and accepted
Rs. 38, 85,834/- as gratification
other than legal remuneration from
the said Jains for a general favour
to them from you and you, thereby,
committed an offence punishable U/s
120 -B IC r/w Sec. 7, 12 and 13(2)
r/w 13(1)(d) of the prevention of
Corruption Act, 1988 and within the
cognizance of this Court.
Secondly, that you during the
aforesaid period at the aforesaid
place in or aforesaid period at the
aforesaid place in your aforesaid
capacity being a public servant,
accepted a sum of Rs. 38,85,834
from the above said co-accused
persons, namely S.K. Jain, N.K.
Jain, B. R. Jain and J. K. Jain as
gratification other than legal
remuneration for showing general
favour to them and you, thereby,
committed an offence punishable U/s
7 of the prevention of Corruption
Act, 1988 and within the cognizance
of this Court.
Thirdly, that you during the
aforesaid period and at the
aforesaid place, in your aforesaid
capacity being a public servant
obtained pecuniary advantage
amounting to Rs. 38,85,834/- from
the co-accused persons namely, S.K.
Jain, B. R. Jain, N.K. Jain and
J.K. Jain by abusing your position
as a public servant and also
without any public interest and
you, thereby committed an offence
punishable U/S 13(2) r/w Section
13(1)(d) of the Prevention of
Corruption Act, 1988 and within the
cognizance of this Court.
The charges framed against S.K. Jain, in that case read as
under:
” Firstly, that you, S.K. Jain,
during the period from Feb. 90 to
Jan. 91 at Delhi, agreed with other
co-accused V.C. Shukla, N. K. Jain,
B. R. Jain and J. K. Jain to do an
illegal act, to wit, to make
payment of Rs. 38,85,834/- to said
Sh. V. C. Shukla, as a
gratification other than legal
remuneration as a motive or reward
for getting general favour from
said V. C. Shukla who was holding
the post of a member of parliament
during the said period and also was
Minister for External Affairs
during the period from 21.11.90 to
Jan. 91 and in pursuance of the
said agreement, the pecuniary
advantage was obtained by said V.
C. Shukla by abusing his official
position and without any public
interest and the payment was made
by you as, aforesaid, gratification
an you, thereby, committed an
offence punishable U/s 120-b IPC
r/w Sec. 7, 12, 13(2) r/w 13(1)(d)
of the prevention of Corruption
Act, 1988 and within the cognizance
of this Court.
Secondly, that you, S.K. Jain
during the aforesaid period and at
the aforesaid place abetted the
commission of offence punishable
U/S 7 of the P. C. Act, 1988 by
offering bribe of Rs. 38,85834 to
said V. C. Shukla, who was a public
servant during the relevant period
as a member of parliament and also
as a minister of External Affairs
during the period from 21.11.90 to
Jan. 91 for getting general favour
from him and you, thereby committed
an offence punishable u/s 12 of the
Prevention of Corruption Act, 1988
and within the cognizance of this
Court.”
Similar charges were also framed against the other Jains.
In the other case (c.c. No. 17 of 1996), in which Shri
Advani figure as an accused with Jains no formal charge was
framed (as by then the respondents had moved the High
Court), but the special Judge decided to frame charges
against them in similar lines as would be evident from the
order dated September 6, 1996, the relevant portion of which
reads as under:
” So, after going through the
entire material available on
record, i.e. charge-sheet
statements of the witnesses
recorded U/s 161 Cr.P.C., documents
placed on record prima facie, it
cannot be said that the allegations
made against all these accused are
groundless or that there is no
sufficient ground for proceeding
against all the accused. Prima
facie, it is clear that there are
sufficient grounds for framing of
charges against all these accused.
Accordingly, I hereby order that
the charges against all these
accused. Accordingly, I hereby
order that the charges for offences
U/S 120b IPC and Sections 7, 12,
13(2) r/w 13(1) (d) of the P. C.
Act, 1988 be framed against all the
accused namely, L. K. Adavani, S.K.
Jain, J.K. Jain, B.R . Jain and
N.K. Jain.
Further Charges for offence
U.s. 7 and 13(2) read with 13(1)(d)
of P.C. Act, 1988 be framed against
accused L. K. Advani.
Further charges for offence
U/s 12 of P.C. Act, 1988 be framed
against accused S.K. Jain, J.K.
Jain, B.R. Jain and N. K. Jain.”
Assailing the above order/charges the respondents moved the
High court through petitions filed under Section 482 CR. P.
C., which were allowed by a common order and the proceedings
of the above two cases were quashed and the respondents were
discharged. The above order of the High Court is under
challenge in these appeals at the instance of the CBI.
From the above resume of facts it is manifest that the
entire edifice of the prosecution case is built on the
diaries and files – and for that matter the entries made
therein – recovered from J. K. Jain. While the appellant
claimed that the entries in the documents would be
admissible under Sections 34,10 and 17 of the Evidence Act,
(‘Act’ for short) the respondents contended that the nature
and character of the documents inhibited their admissibility
under all the above Sections. Needless to say, to delve into
and decide this debatable point it will be necessary at this
stage to look into the documents; the two spiral note books
(marked MR 68/91 and MR 71/91), two small spiral pads (MR
69/91 and MR 70/91) and two files, each containing some
loose sheets of papers (MR 72/91 and MR 73/91). Since
according to the prosecution MR 71/91 is the main (mother)
book we first take the same for scrutiny. Page 1 of the book
begins with the heading “A/C given upto 31st January on
31.1.1998;” and then follows serially numbered entries of
various figures multiplied by `some other figures on the
left hand column and the product thereof on the next column
for each month commencing from January, 1990 to April, 1991.
The overleaf (‘o’ for short ) of the page contains similar
entries for the period from April, 1988 to December, 1989
and it ends with the words “2.77′ we have to receive”. In
the subsequent pages the book records monthly receipts of
monies/funds from inconspicuous persons/entities during the
period commencing from the month of February, 1988 to April
1991 maintained on ‘2 columns’ basis. The left hand column
represents the receipts and the right hand column
disbursements. In the column of receipts the source is
indicated in abbreviated form on the left of the figure
representing the sum received. On the right side of the said
figures a number is mentioned which co-relates with the
serial number of the account of receivers recorded on pages
1 and 1(o) of the diary for the period subsequent to
31.1.1988. So far as the names of the payees are concerned
the same have also been recorded in abbreviated form,
alphabets or words. The entries, however, do not give nay
indication of any sale, purchase or trading and show only
receipts of money from a set of persons and entities on one
side and payments to another set of persons and entities on
the other, both reckoned and kept monthly. As regards the
actual amounts received and disbursed we notice that the
figures which have been mentioned briefly against the
respective names are not suffixed with any symbol, volume or
unit so as to specifically indicate whether they are in
lakhs, thousands or any other denomination. It is noticed
that in most of the entries the figures against transactions
extend to 2 places after decimal which seem to suggest that
the figures in money column may be in thousands, but then in
some of the months, namely, 11/88, 6/89, 10/90, 2/91, 3/91,
4/91, figures extend to 5 places after decimal point in
money column. This gives an impression that the figures are
in lakhs; and this impression gains ground from other
transactions. For example, at page 9 of the book in the
transactions relating to the month of September 80, a figure
of 32,000 prefixed by (sterling pound symbol) indicates that
it is 32,000 sterling pounds and the same has been
multiplied by Rs. 40/- per pound which was possibly the
conversion rate of pound according to Indian currency at
that time) and the total has been indicated at 12.80 as
against the product of Rs. 12,80,000/-. That necessarily
means that the 2 places after decimal denotes that figures
are in lakhs. The book further indicates that it was from
time to time shown to some persons and they put their
signatures in token thereof.
The other book (M.R. 68/91) contains, inter alia,
entries relating to cash and fund received and disbursed in
the months of February, March and April 1991 recorded in
similar fashion as in M.R. 71/91 (some or all of which
correspond with the entries in MR 71/91 for those months);
expenses incurred in the month of March 91; and ‘political
expenses as on 26.4.91’ with names of a number of persons
mentioned thereunder through their initials or surnames and
various amounts shown against their respective names in only
figures running upto 2 points after decimal. The other
entries in this book seem to be wholly unconnected to the
entries earlier referred to. The two small spiral pads (M.R.
69/71 and M.R. 70/91) also contain some entries relating to
similar receipt and disbursement on certain days and in
certain months during the above period – all written in
similar fashion. So far as the two files containing some
loose sheets of paper are concerned ( M. R. 72/91 and 71/91)
we notice that in some of these papers accounts of money
received and disbursed in one particular month or a period
covering a number of months are written.
While arguing their case for framing of charges against
the respondents it was contended on behalf of the appellant
before the trial Court that having regard to the fact that
the documents unmistakably showed that accounts of business
regarding receipt and payment of money during the period
1988 to 19991 were regularly maintained those documents
would be admissible under Section 34 of the Act. Relying
upon the statements of some of the witnesses recorded during
investigation and report of the handwriting expert that the
entries in the documents were in the handwriting of J.K.
Jain, and that the three Jain brothers had signed those
documents in token of their authenticity, it was contended
that entries therein would be admissible also under Section
10 of the Act to prove that pursuant to a conspiracy hatched
up by the Jains to obtain favours from politicians and other
public servants payments were made to them from moneys
received through hawala transactions. Section 17 and 21 were
also pressed into service to contend that the entries would
be ‘admission of the Jains of such payments.
In refuting the above contentions it was submitted on
behalf of the respondents that since those documents were
not books of accounts nor were they maintained in regular
course of business they would not be relevant under Section
34. It was next submitted that even it was assumed that
those documents were relevant and admissible under Section
34 they could be, in view of the plain language of that
Section, used only as corroborative evidence, but in absence
of any independent evidence to prove the payments alleged
therein the documents were of no avail to the prosecution.
The admissibility of the documents under Section 10 was
resisted by the respondents contending that there was not an
iota of material to show even, prima facie, that there was a
conspiracy. Similar was the contention regarding
applicability of sections 17 and 21 in absence of any
material to prove ‘admission’ of Jains. In support of their
respective contentions they relied upon some decisions of
this Court as also of different High Courts.
From the order of the trial Court we find that though
it noted all the contentions of the parties and quoted in
extensor from the judgments relied on by them it left the
question regarding admissibility of the documents under
Section 34 unanswered with the following observation:-
“All the above cited case laws U/s
34 and other sections of Indian
Evidence Act pertain to the stage
where in those cases entire
evidence has been recorded and the
trial was concluded. There is not
even a single judgment which has
been referred to above which
pertains to the stage of charge. In
the instant case, the case is at
the stage of charge. So these case
laws are not applicable to the
facts and circumstances of the
present case, at this stage.”
Then, proceeding on the assumption that those documents did
not come within the purview of Section 34, the trial court
posed the question as to their evidentlary value without
first going into the question whether the documents were
admissible in evidence) and held that being ‘documents’
under Section 3 of the Act they could be proved during
trial under Sections 61 and 62 thereof. The trial Court then
referred to the various entries in the diaries and after
correlating them came to the conclusion that a prima facie
case had been made out against the respondents. However, the
appellant’s contention that the entries made in the diaries
were also admissible under Sections 17 and 21 as against the
Jains did not find favour with the trial court as, according
to it, prima facie there was no admission on behalf of the
accused. As regards the admissibility of the entries in the
documents under Section 10, the trial Court did not record
any specific finding.
In setting aside the order of the trial court, the High
Court accepted the contention of the respondents that the
documents were not admissible in evidence under Section 34
with the following words:
” An account presupposes the
existence of two persons such as a
seller and a purchaser, creditor
and debtor. Admittedly, the alleged
diaries in the present case are not
records of the entries arising out
of a contract. They do not contain
the debts and credits. They can at
the most be described as a
memorandum kept by a person for his
own benefit which will enable him
to look into the same whenever the
need arised to do for his future
purpose. Admittedly the said
diaries were not being maintained
on day-to day basis in he course of
business. There is no mention of
the dates on which the alleged
payment were made. In fact the
entries there in are on monthly
basis. Even the names of the
persons whom the alleged payments
were made do not find a mention in
full. they have been shown in
abreviated form. Only certain
‘letters’ have been written against
their names which are within the
knowledge of only the scribe of the
said diaries as to what they stand
for and whom they refer to.”
After having held that the documents were neither books
of account nor kept in the regular course of business the
High Court observed that even if they were admissible under
Section 34, they were not, in view of the plain language of
the Section , sufficient enough to fasten the liability on
the head of a person, against whom they were sought to be
used. As, according to the High, the prosecution conceded
that besides the alleged entries in the diaries and the
loose sheets there was no other evidence it observed that
the entires would not further the case of the prosecution.
As regards the admissibility of the documents under Section
10 the High Court held that the materials collected during
investigation did not raise a reasonable ground to believe
that a conspiracy existed, far less, that the respondents
were parties thereto and, therefore, those documents would
not be admissible under Section 10 also. The High Court next
took up the question as to whether those documents could be
admitted under Section 17 and observed that the admissions,
if any, therein could be used against Jains only and not
against Shri Adavani and Shri Shukla. The High Court,
however observed that the production and proof of the
documents by themselves would not furnish evidence of the
truth of their contents and that during investigation C.B.I.
did not examine any witness or collect materials to prove
the same. With the above findings and observations, the High
Court arrived at the following conclusion:-
” In the present case there is
no evidence against the petitioners
except the diaries, note books and
the loose sheet with regard to the
alleged payments (vide MR Nos.
68/91, 72/91 and 73/91). The said
evidence is of such a nature which
cannot be converted into a legal
evidence against the petitioners,
in view of my above discussion.
There is no evidence in the
instant case with regard to the
monies which are alleged to have
been, received by Jains for the
purpose of disbursement. There is
no evidence with regard to the
disbursement of the amount . Then
there is no evidence with regard to
the disbursement of the amount.
Then there is no evidence with
regard to the fact to prove prima
facie that the petitioners i.e.
Shri L. K. Advani and Shri V. C.
Shukla accepted the alleged amounts
as a motive or reward for showing
favour or disfavor to any person
and that the said favours and
disfavors were shown in the
discharge of their duties as public
servants as contemplated by 5.7 of
the Act (Prevention of Corruption
Act, 1988). Thus the court will
have to presume all the above facts
in the absence of any evidence in
connection therewith to frame
charges against the petitioners.
To appreciate the contentions raised before us by the
learned counsel for the parties it will be necessary at this
stage to refer to the material provisions of the Act.
Section 3 declares that a fact a relevant to another when it
is connected with the other in any of the ways referred to
in the provisions of the Act relating to the relevancy of
facts; and those provisions are to be found in sections 6 to
55 appearing in Chapter II. Section 5, with which Chapter Ii
opens, expressly provides that evidence may be given in any
suit or proceeding of the existence or non-existence of
every fact in issue and the facts declared relevant in the
aforesaid section, and of no others. Section 34 of the Act
reads as under:-
” Entries in books of account when
relevant – Entries in book of
account, regularly kept in the
course of business, are relevant
whenever they refer to a matter
into which the court has to inquire
but such statements shall not alone
be sufficient evidence to charge
any person with liability.”
From a plain reading of the Section it is manifest that
to make an entry relevant thereunder it must be shown that
it has been made in a book, that book is a book of account
and that book of account has been regularly kept in the
course of business. From the above Section it is also
manifest that even if the above requirements are fulfilled
and the entry becomes admissible as relevant evidence,
still, the statement made therein shall not alone be
sufficient evidence, still, the statement made therein shall
not along be sufficient evidence to charge any person with
liability. It is thus seen that while the first part of the
section speaks of the relevancy of the entry as evidence,
the second park speaks, in a negative way, of its
evidentiary value for charging a person with a liability. It
will, therefore, be necessary for us to first ascertain
whether the entries in the documents, with which we are
concerned, fulfil the requirements of the above section so
as to be admissible in evidence and if this question is
answered in the affirmative then only its probative value
need be assessed.
‘Book’ ordinarily means a collection of sheets of paper
or other material, blank, written, or printed, fastened or
bound together so as to form a material whole. Loose sheets
or scraps of paper cannot be termed as ‘book’ for they can
be easily detached and replaced. In dealing with the work
‘book’ appearing in Section 34 in Mukundram vs. Dayaram [AIR
1914 Nagpur 44], a decision on which both sides have placed
reliance, the Court observed:-
” In its ordinary sense it
signifies a collection of sheets of
paper bound together in a manner
which cannot be disturbed or
altered except by tearing apart.
The binding is of a kind which is
not intended to the moveable in the
sense of being undone and put
together again. A collection of
papers in a portfolio, or clip, or
strung together on a piece of twine
which is intended to be untied at
will, would not, in ordinary
English, be called a
book………………………….
…………………………..I
think the term “book” in S. 34
aforesaid may properly’ be taken to
signify, ordinarily, a collection
of sheets of paper bound together
with the intention that such
binding shall be permanent and the
papers used collectively in one
volume. It is easier however to say
what is not a book for the purposes
of S. 34, and I have no hesitation
in holding that unbound sheets of
paper in whatever quantity, though
filled up with one continuous
account, are not a book of account
within the purview of S. 34.”
We must observe that the aforesaid approach is in accord
with good reasoning and we are in full agreement with it.
Applying the above tests it must be held that the two spiral
note books (MR 68/91 and 71/91) and the two spiral pads (MR
69/91 and MR 70/91) are “books” within the meaning of
Section 34, but not the loose sheets of papers contained in
the two files (MR 72/91 and MR 73/91).
The next question is whether the above books fulfil the
other requirements of Section 34 so as to be admissible in
evidence. Mr. Altaf Ahmed, the learned Additional Solicitor
General, appearing for the appellant submitted that the
interpretation of the High Court that the expressions “books
of account” and “business” appearing in the above section
refer and relate to only such business as may exist between
two persons such as a seller and purchaser, creditor and
debtor, is anomalous for such a truncated view would disable
law from dealing with illicit business and situations
connected therewith, such as the case in hand, where a
conspiracy was hatched up to receive money through hawala
channels and other sources and to distribute it as bribes to
politicians to influence favorable decisions from them.
According to Mr. Altaf Ahmed, the expression “business”
under Section 34 should receive the widest possible meaning
and should be under stood and construed to mean and include
all such efforts of people, which , by varied methods of
dealing with each other are designed to improve their
individual economic conditions and satisfy their desires. he
submitted that any book in which monetary transactions are
recorded and reckoned would answer the description of ‘book
of account’ within the meaning of the aforesaid section.
Relying upon the dictionary meanings of the above two words,
namely, ‘business’ and ‘account’ and the interpretations
given to those words by various Courts of law, he submitted
that the book (MR 71/91) and the connected documents would
clearly prove that they were books of account maintained in
respect of the illegal business that the Jain were carrying.
His last contention on this aspect of the matter was that
the transactions contained in MR 71/91 and the connected
documents were an inherently credible record of the business
in question and the books were maintained with such
regularity as was compatible with the nature of the business
the Jain brothers were carrying and consequently those books
would be admissible in evidence under Section 34.
Mr. Sibal, the learned counsel for the Jains, did not
dispute that the spiral note books and the small pads are
‘books’ within the meaning of Section 34. He, however,
strongly disputed the admissibility of those books in
evidence under the aforesaid section on the ground that they
were neither books of account nor they were regularly kept
in the course of business. he submitted that at best it
could be said that those books were memoranda kept by a
person for his own benefit. According to Mr. Sibal, in
business parlance ‘account’ means a formal statement of
money transactions between parties arising out of
contractual or fiduciary relationship. Since the books in
question did not reflect any such relationship and, on the
contrary, only contained entries of monies received from one
set of persons and payment thereof to another set of persons
it could not be said, by any stretch of imagination that
they were books of account, argued mr. Sibal. He next
contended that even if it was assumed for argument’s sake
that the above books were books of account relating to a
business still they would not be admissible under Section 34
as they were not regularly kept. It was urged by him that
the words ‘regularly kept’ mean that the entries in the
books were contemporaneously made at the time the
transactions took place but a cursory glance of the books
would show that the entries were made therein long after the
purported transactions took place. In support of his
contentions he also relied upon the dictionary meanings of
the words ‘account’ and ‘regularly kept’.
The word ‘account’ has been defined in Words and
Phrases, permanent Edition, Volume IA at pages 336 to 338 to
mean (i) a claim or demand by one person against another
creating a debtor-creditor relation’ (ii) a formal statement
in detail of transactions between two parties arising out of
contracts or some fiduciary relation. At page 343 of the
same book the word has also been defined to mean the
preparation of record or statement of transactions or the
like; a statement and explanation of one’s administration or
conduct in money affairs; a statement of record of financial
transactions, a reckoning or computation; a registry of
pecuniary transactions or a reckoning of money transactions’
a written or printed statement of business dealing or debts
and credits; or a certain class of them. It is thus seen
that while the former definitions give the word ‘account’ a
restrictive meaning the latter give it a comprehensive
meaning. Similarly is the above word defined, both
expansively, in Black’s Law Dictionary (Sixth Edition) to
mean’s detailed statement of the mutual demands in the
nature of debit and credit between parties arising out of
contracts or some fiduciary relation. A statement in
writing, of debits and credits, or of receipts and payments;
a list of items of debits and credits, with their respective
dates. A statement of pecuniary transactions; a record or
course of business dealings between parties; a list of
statement of monetary transactions, such as payments,
losses, sales, debits, credits, accounts payable, accounts
receivable, etc., in most cases showing a balance or result
of comparison between items of an opposite nature.’
Mr. Altaf Ahmed relied upon the wider definition of the
word ‘account’ as mentioned above to conned that MR 71/91
fulfills the requirements of ‘account’ as it records a
statement of monetary transactions – such as receipts and
payments – duly reckoned. Mr. Sibal on the other hand urged
that business accounts must necessarily mean only those
accounts which record transactions between two parties,
arising out of a contract or some fiduciary relations ( a
meaning accepted by the High Court). He submitted, relying
upon the definition of ‘memorandum’ as appearing in ‘words
and Phrases’, that MR 71/91 could at best be described as a
memorandum of some transactions kept by a person for his own
benefit to look into same if and when the occasion would
arise.
From the above definitions of ‘account’ it is evident
that if it has to be narrowly construed to mean a formal
statement of transactions between two parties including
debtor-creditor relation and arising out of contract, or
some fiduciary relations undoubtedly the book MR 71/91 would
not come within the purview of Section 34. Conversely, if
the word ‘account’ is to be given wider meaning to include a
record of financial transactions properly reckoned the above
book would attract the definition of ‘book of account’.
It cannot be gainsaid that the words ‘account’, ‘books
of account’, ‘business’ and ‘regularly kept’ appearing in
Section 34 are of general import. necessarily, therefore,
such words must receive a general construction unless there
is something in the Act itself, such as the subject matter
with which the Act is dealing, or the context in which the
words are used, to show the intention of the legislature
that they must be given a restrictive meaning.
Indubitably, the Act lays down the rules of evidence to
be applied and followed in all judicial proceedings in or
before any Court including some Courts – martial. Keep in
view the purpose for which the Act was brought into the
statute book and its sweep, the words appearing in Section
34 have got to be given their ordinary, natural and
grammatical meaning, more so, when neither the context nor
any principle of construction requires their restrictive
meaning. While on this point we may refer to Section 209 of
the Companies Act, 1956 which expressly lays down what
‘books of account’ to be maintained thereunder must contain
and, therefore, the general meaning of the above words under
the Act may not be applicable there.
In Mukundram (supra) after dealing with the word ‘book’
(to which we have earlier referred) the Court proceeded to
consider what is meant by a ‘book of account’ under Section
34 and stated as under:
” To account is to reckon, and I an
unable to conceive any accounting
which does not involve either
addition or subtraction or both of
these operations of arithmetic. A
book which contains successive
entries of items may be a good
memorandum book; but until those
entries are totalled or balanced,
or both, as the case may be, there
is no reckoning and no account. In
the making of totals and striking
of balances from time to time lies
the chief safeguard under which
books of account have been
distinguished from other private
records as capable of containing
substantive evidence on which
reliance may be placed.”
(emphasis supplied)
We have no hesitation in adopting the reasoning adumbrated
in the above observations. The underlined portion of the
above passage supports the contention of Mr. Altaf Ahmed and
rebuts that of mr. Sibal that Mr 71/91 is only a memorandum
for the entries made therein are totalled and balanced. We
are, therefore, of the opinion that MR71/91 is a ‘book of
account’ as it records monetary transactions duly reckoned.
Coming now to the word ‘ business’ , we need not search
for its meaning in Black’s Law Dictionary, or words and
Phrases for this Court has dealt with the word in a number
of cases. In Narain Swadesh Weaving Mills vs. The
Commissioner of Excess profits Tax [ 1955 (1) SCR 952], a
five judge bench of this Court held that the word ‘business’
connotes some real, substantial and systematic or organised
course of activity or conduct with a set purpose’ and the
above interpretation was quoted with approval in Mazagaon
Dock Ltd. vs. The Commissioner of Income Tax and Excess
Profits Tax [1959 SCR 848]. Again in Barendra Prasad Ray vs.
I.T.O. [1981 92) SCC 693] this court observed that the word
‘business’ is one of wide import ad it means an activity
carried on continuously and systematically by a person by
the application of his labour or skill with a view to
earning an income. The activities of the Jain brothers, as
sought to be projected by the prosecution now on the basis
of the materials collected during investigation (detailed
earlier) would, therefore, be ‘business’ for they were being
carried on continuously in an organised manner, with a set
purpose (be it illegal) to augment their own resources. mr.
71/91 is, therefore, a book of account kept in the course of
business.
That brings us to the question whether it was
‘regularly kept’ so as to satisfy the last requirement of
Section 34 to be admissible in evidence as a relevant fact.
Mr. Altaf Ahamed submitted that the above question has got
to be answered keeping in view the nature of business the
Jain brothers were carrying on and that when MR 71/91 is
Scanned in that perspective it is obvious that it was
regularly kept. In refuting the above contentions Mr. Sibal
relied upon $ 1550 of American Jurisprudence, proof of
Facts (Volume 34, Second Series) wherein it has been
observed that not merely regularity is required; the entry
must have been fairly contemporaneous with the transaction
entered. he also referred to $ 1526 of the same book which
reads as under:
The entry should have been made at
or near the time of the transaction
recorded – not merely because this
is necessary in order to assure a
fairly accurate recollection of the
of the matter, but because any
trustworthy habit of making regular
business records will ordinarily
involve the making of the record
contemporaneously. The rule fixes
no precise time’ each case must
depend on its own circumstances.”
(emphasis supplied)
Mr. Sibal submitted that from a cursory glance of MR 71/91.
It would be apparent that the entries therein were not
contemporaneously made; and, on the contrary, they were made
monthly which necessarily meant that those entries were made
long after the dates the purported transactions of receipt
and disbursement took place.
What is meant by the words ‘regularly kept’ in Section
34 came up for consideration before different high Courts;
and we may profitable refer to some of those decisions cited
at the Bar. In Ramchand Pitembhardar Vs. Emperor [19 Indian
cases 534] it has been observed that the books are
‘regularly kept in the corse of business’ if they are kept
in pursuance of some continuous and uniform practice in the
current routine of the business of the particular person to
whom they belong. In Kesheo Rao vs. Ganesh [AIR 1926 Nagpur
407] the court interpreted the above words as under:
” The regularity of which S.34
speaks cannot possibly mean that
there is not mistake in the
accounts, as that would make the
section a dead letter; no accounts
could be admitted in evidence till
they had been proved to be
absolutely correct, which is in
itself an impossible task and also
cannot be begun till they have been
admitted in evidence. Regularly or
systematically means that the
accounts are kept according to a
set of rules or a system, whether
the accountant has followed the
rules or system closely or not. Nor
is there any thing in the section
that says the system must be an
elaborate or reliable one. Both
those matters, the degree of
excellence of the system and the
closeness with which it has been
followed, affect the weight of the
evidence of an entry, not it s
admissibility. The roughest
memoranda of accounts kept
generally according to the most
elementary system, though often
departing from its, are admissible
in evidence, but would of corse
have no weight.”
The view expressed by the Kerala High Court in
Kunjamman Vs. Govinda Kurukkal [1960 kerala Law Times 184]
in this regard is that the words ‘regularly kept’ do not
necessarily mean kept in a technically correct manner for no
particular set of rule or system of keeping accounts is
prescribed under Section 34 of the Evidence Act and even
memoranda of account kept by petty shopkeepers are
admissible if they are authentic While dealing with the same
question the Punjab & Haryana High Court observe in Hiralal
Mahabir Pershad Vs. Mutsaddilal Jugal Kishore [(1967) 1 I.
L. R P &: H 435] that the entries should not be a recital
of past transactions but an account of transactions as they
occur, of course, not necessarily to be made exactly at the
time of occurrence and it is sufficient if they are made
within a reasonable time when the memory could be considered
recent.
In our considered opinion to ascertain whether a book
of account has been regularly kept the nature of occupation
is an eminent factor fr weighment. The test of regularity of
keeping accounts by a shopkeeper who has dally transactions
cannot be the same as that of a broker in real estates. Not
only their systems of maintaining books of account will
differ but also the yardstick of contemporaneity in making
entries therein. We are, therefore, unable to subscribe to
the view of Mr. Sibal that an entry must necessarily be made
in the book of account at or about the time the related
transaction takes place so as to enable the book to a pass
the test of ‘regularly kept’. Indeed the above Section ($
1526) expressly lays down (emphasised earlier) that the rule
fixed no precise time and each case must depend upon its own
circumstances. Applying the above tests and the principles
consistently laid down by the different High Court
s(referred to above ) we find that Mr 71/91 has been
regularly and systematically maintained. Whether the system
in which the book has been maintained guarantees its
correctness or trustworthiness is a question of its
probative value and not of its admissibility as a relevant
fact under Section 34. The other three books, namely MR
68/91 and MR 70/91 would not however come within the purview
of the above Section, for, even though some of the emonetary
transactions entered therein appear to be related to those
in MR 70/91, they (the three books ) cannot be said to be
books of account regularly kept. We need not, however, at
this stage consider whether the entries in these three books
will be relevant under any other provisions of Chapter II of
the Act.
Now that we have found ( in disagreement with the High
Court ) that entries in MR 71/91 would be admissible under
Section 34 of the Act we have to next ascertain there
probative value. mr. Altaf Ahmed took great pains to decode
and analyses the entries in the above book and, correlating
them with the entries in the other three books and in some
of the loose sheets found in the files, submitted that the
intrinsic evidence furnished by their internal corroboration
and inter-dependence unmistakably demonstrated their
authenticity and trustworthiness. According to Mr. Altaf
Ahmed the entries reflect such periodicity and regularity as
was compatible with the modus operandi of the business of
Jain brothers of corrupting public servant including Members
of Parliament and Ministers in order to influence their
decisions and seek their favours for promotion of their
(Jain brothers’) economic interests. Besides, he submitted,
the external independent corroboration of those entries as
required under Section 34 was also available to the
prosecution from the statements made by Shri Jacob Mathai,
Danial P. Rambal and P. Ghoshal and Ejaj Ilmi during
investigation, in that, they have admitted receipts of the
payments as shown against them in MR. 71/91. While on this
point, he made a particular reference to those entries in MR
71/91 Which, according to him m if corresponded with the
entries in the other books and the enclose sheets would
prove the payments to Shri Advani and Shri Shukla. As regard
s the proof of authorship of the entries he drew our
attention to the statements of Pawan Jain , A. V. Pathak and
D.K. Guha who have stated that the entries were made by J.
K. Jain and that the Jain Brothers had put their signatures
against some of these entries in token of verification
thereof. He also drew our attention to the written opinion
given by the hand writing expert in this regard.
In response Mr. Sibal submitted that the evidence that
has been collected during investigation only shows that the
entries were made by J. K. Jain and that the Jain brothers
had put certain signatures against some of those entries it
there is o evidence whatsoever to prove that movies were
actually paid by the Jains and received by the payees as
shown in the entries, without proof of which no case, even
prima facie, could be said to have ben made out against any
of therm. According to Mr. Sibal and Mr. Jethmalani, learned
Counsel for Shri Advani by more proof of a document the
truth of the contents thereof is to proved and independent
evidence for that purpose is required. In absence of any
such evidence, they contended, no liability can be foisted
under Section 34.
The rationale behind admissibility of parties’ books of
account as evidence is that the regularity of habit, the
difficulty of falsification and the fair certainty of
ultimate detection give them in a sufficient degree a
probability of trustworthiness (wigmore on evidence $ 1546).
Since, however, an element of self interest and partisanship
of the entrant to make a person – behind whose back and
without whose knowledge the entry is made – liable cannot be
ruled out the additional safeguard of insistence upon other
independent evidence to fasten him with such liability, aha
been provided for in Section 34 by incorporating the words
such statements shall not alone be sufficient to charge any
person with liability.
The probative value of the liability created by an
entry in books of account came up for consideration in
Chandradhar vs. Gauhati Bank [1967 (1) S. C. R. 898]. That
case arose out of a suit filed by Gauhati Bank against
Chandradhar (the appellant therein ) for recovery of a loan
of Rs. 40,000/- . IN defence he contended, inter alia, that
no loan was taken. To substantiate their claim the Bank
solely relied upon certified copy of the accounts maintained
by them under Section 4 of the Bankers’ Book Evidence Act,
1891 and contended that certified copies became prima facie
evidence of the existence of the original entries in the
accounts and were admissible to prove the payment of loan
given. The suit was decreed by the trial Court and the
appeal preferred against it was dismissed by the High Court.
In setting aside the decree this Court observed that in the
face of the positive case made out by Chandradhar that he
did not ever borrow any sum from the Bank, the Bank had to
prove that fact of such payment and could not rely on mere
entries in the books of account even if they were regularily
kept in the corse of business in view of the clear language
of Section 34 of the Act. This Court further observed that
where the entries were not admitted it was the duty of the
Bank, if it relied on such entries to charge any person with
liability, to produce evidence in support of the entries to
show that the money was advanced as indicated therein and
thereafter the entries would be of use as corroborative
evidence.
The same question came up for consideration before
different High Court on a number of occasions but to eschew
prolixity we would confine our attention to some of the
judgements on which Mr. Sibal relied. In Yesuvadiyan Vs.
Subba Naicker [A. I. R. 1919 Madras 132] one of the learned
judges constituting the Bench had this to say:
S.34, Evidence Act, lays down that
the entries in books of account,
regularly kept in the course of
business are relevant, but such a
statement will not alone e be
sufficient to charge any person
with liability. That merely means
that the plaintiff cannot obtain a
decree by merely proving the
existence of certain entries in his
books of account even though those
books are shown to be kept in the
regular course of business. he will
have to show further by some
independent evidence that the
entires represent real and honest
transactions and that the moneys
were paid in accordance with those
entries. The legislature however
does not require any particular
form or kind of evidence in
addition to entries in books of
account, and I take it that any
relevant fact s which can be
treated as evidence within the
meaning of the Evidence Act would
be sufficient corroboration of the
evidence furnished by entries in
books of account if true.”
While concurring with the above observations the other
learned Judge stated as under:
” If no other evidence besides the
accounts were given, however
strongly those accounts may be
supported by the probabilities, and
however strong may be the evidence
as to the honesty of those who kept
them, such consideration could not
alone with reference to s.34,
Evidence Act, be the basis of a
decree.”
(emphasis supplied)
In Beni Vs. Bisan Dayal [ A. I. R 1925 Nagpur 445] it
was observed tat entries in book s of account are not by
themselves sufficient to charge any person with liability,
the reason being that a man cannot be allowed to make
evidence for himself by what he chooses to write in his own
books behind the back of the parties. There must be
independent evidence of the transaction to which the entries
relate an din absence of such evidence no relief can be
given to the party who relies upon such entries to support
his claim against another. In Hira Lal Vs. Ram Rakha [ A. I.
R. 1953 Pepsu 113] the High Court, while negativing a
contention that it having been proved that the books of
account were regularly kept in the ordinary course of
business and that, therefore, all entries therein should be
considered to be relevant and to have been prove, said that
the rule as laid down in Section 34 of the Act that entries
in the books of account regularly kept in the course of
business re relevant whenever they refer to a matter in
which the court has to enquire was subject to the salient
proviso that such entries shall not alone be sufficient
evidence to charge any person with liability. It is not,
therefore, enough merely to prove that the books have been
regularly kept in the course of business and the entries
therein are correct. It is further incumbent upon the person
relying upon those entries to prove that the were in
accordance with facts.
The evidentiary value of entries relevant under Section
34 was also considered in Hiralal Mahabir Pershad (supra )
I.D. Dua, ]. (as he then was ) speaking for the Court
observed that such entries though relevant were only
corroborative evidence and it is to be shown further by some
independent evidence that the entries represent honest and
real transactions and that monies were paid in accordance
with those entries.
A conspectus of the above decisions makes it evident
that even correct and authentic entries in books of account
cannot without independent evidence of their
trustworthiness, fix a liability upon a person. Keeping in
view the above principles, even if we proceed on the
assumption that the entries made in MR 71/91 are correct and
the entries in the other books and loose sheets which we
have already found to be not admissible in evidence under
Section 34) are admissible under Section 9 of the Act to
support an inference about the formers’ correctness still
those entries would not be sufficient to charge Shri Advani
and Shri Shukla with the accusations levelled against them
for there is not an iota of independent evidence in support
thereof. In that view of the matter we need not discuss,
deleve into or decide upon the contention raised by Mr.
Altaf Ahmed in this regard. Suffice it to say that the
statements of the for witnesses, who have admitted receipts
of the payments as shown against them in MR 71/91, can at
best be proof of reliability of the entries so far they are
concerned and not others. In other words, the statements of
the above witnesses cannot be independent evidence under
Section 34 as against the above two respondents. So far as
Shri Advani is concerned Section 34 would not come in aid of
the prosecution for another reason also. According to the
prosecution case itself his name finds place only in one of
the loose sheets (sheet No. 8) and not in MR 71/91.
Resultantly, in view of our earlier discussion, section 34
cannot at all be pressed into service against him.
Following conclusion of our discussion on Section 34 of
the Act we may now turn to the principle and scope of
Section 10 of the Act and its applicability to the entries
in question. This section reads as under:-
” Things said or done by
conspirator in reference to common
design. – where there is reasonable
ground to believe that two or more
persons have conspired together to
commit an offence or an actionable
wrong, any thing said, done or
written by any one of such persons
in reference to their common
intention, after the time when such
intention was firs t entertained by
any one of them, is a relevant fact
as against each of the persons
believed to be so conspiring, as
well for the purpose of proving the
existence of the conspiracy as for
the purpose of showing that any
such person was a party to it.”
In dealing with this Section in Sardul Singh vs. State of
Bombay [ AIR 1957 S. C. 747], this court observed that it
is recognised on well established authority that the
principle under lining the reception of evidence of the
statements, acts and writings of one co-conspirator as
against the other is on the theory of agency. Ordinarily, a
person cannot be made responsible for the acts of other
unless they have been instigated by him or done with his
knowledge or consent. This section provides an exception to
that rule, by laying down that an overt act committed by any
one of the conspirators is sufficient, (on the general
principles of agency) to make it the act of all. But then,
the opening of words of the Section makes in abundantly
clear that such concept of agency can be availed of, only
after the Court is satisfied that there is reasonable ground
to believe that they have conspired to commit an offence or
an actionable wrong. In other words, only when such a
reasonable ground exists, any thing said, done or written by
any one of then in reference to their common intention
thereafter is relevant against the others, not only for the
propose of proving the existence of the conspiracy but also
for proving the existence of the conspiracy but also for
proving that the other person was a party to it. In Bhagwan
Swarup vs. State of Maharashtra [ A. I. R 1965 S. C. 682 ],
this court analysed the section as follows:-
” (1) There shall be a prima facie
evidence affording a reasonable
ground for a Court to believe that
two or more persons are members of
a conspiracy; (2) if the said
condition is fulfilled, any thing
said, done or written by any one of
them in reference to their common
intention will be evidence against
the other; (3) any thing said, done
or written by him should have been
said, done or written by him after
the intention was formed by any one
of them; (4) it would also be
relevant for the said purpose
against another who entered the
conspiracy whether it was said ,
done or written before the entered
the conspiracy or after the left
it’ and (5) it can only be used
against a co-conspirator and not in
his favour.”
In the light of the above principles we may now
consider the arguments canvassed by Mr. Altaf Ahmed to made
the entries in the books and the enclose sheets admissible
under the above section as relevant evidence. He submitted
that the materials collected during investigation and placed
on record clearly establish the existence of a general
conspiracy amongst jains to promote their economic interest
by corrupting public servant. He next contended that the
materials further disclosed that in order to accomplish the
design of the general conspiracy, a number of separate
conspiracles with similar purpose had been hatched up
between jains and different public servants.
At the outset we may point out that no charge was
framed against the Jains from having entered into a criminal
conspiracy amongst themselves (even though such was the
allegation in the charge sheet). We need not, therefore,
consider the materials collected during investigation from
that perspective. Indeed , according to the charges of
conspiracy all the respondents were parties thereto and the
conspiracy existed for the period from February, 1990 to
January, 1991. Therefore we have to ascertain whether there
is Prima facie evidence affording a reasonable ground for us
to believe about its such existence.
To persuade us to give an affirmative answer to the
above question mr. Altaf Ahmed drew our attention to the
statements of Jacob Mathai (L. W. 4), Dr. P.K. Magu (L.W.
14), Vijay Kumar Verma (L. W. 15), Bharat Singh (L. W. 16)
C. D.D Reddy (L. W. 17), S.R. Choudhary (L. W. 18), Ram
Prasad (L. W. 19), H. P. Guha Roy (L. W. 20) and Narendra
Singh (L. W. 21). On perusal of their statements we find
that some of them are irrelevant to the charges of
conspiracy with which we are now concerned while others, to
the extent they can be translated into legally admissible
evidence, only indicate that Shri Shukla was known to the
jain Brothers and had gone to their residence on formal
occasions. The above statements cannot be made a reasonable
ground to believe that all of them have conspired together.
So far as Shri Advani is concerned, we find that no one has
even spoke about him in their statements. Since the first
requirement of Section 10 is not fulfilled the entired in
the documents cannot be pressed into service under its
latter part .
Lastly, comes the questions whether the entries are
‘admissions’ within the meaning of Section 17 of the Act so
as to be admissible as relevant evidence under Section 21;
and if so, as against whom can the entries be prove. IN
Section 17 admission has been defended to be a statement,
oral or documentary, which suggests any inference as to any
fact in issue or relevant fact and which is made by any of
the persons, and under the circumstances, mentioned in the
subsequent Sections (Section 18 to 21). Section 18, so far
as it is relevant for our present purposes, provides that
statements made by apart to the proceeding or by an agent to
any such party, whom the Court regards under the
circumstances of the case, has expressly or impliedly
authorised by him to make them are admissions. Section 21
reads as under:
Proof of admissions against persons
making them and by or on their
behalf – admissions are relevant
and may be proved as against the
person who makes them, or his
representative in interest; but hey
cannot be proved by or on behalf of
the person who makes them or by his
representative in interest except
in the following cases:-
(1) An admission may be proved by
or on behalf of the person
making it, when it is of such
a nature, that if the person
making it were dead, it would
be relevant as between third
persons under Section 32.
(2) An admission may be proved by
or on behalf of the person
making it, when it consists of
a statement of the existence
of any state of mind or body,
relevant or in issue, made at
or about the time when such
state of mind or body existed,
and is accompanied by conduct
rendering its falsehood
improbable.
(3) An admission may be proved by
or on behalf of the person
making it, if it is relevant
otherwise than as an
admission.”
From a combined reading of the above Sections it is manifest
that an oral or documentary statement made by a party or his
authorised agent, suggesting any inference as to any fact in
issue or relevant fact may be proved against a party t the
proceeding or his authorised agent as ‘admission’ but, apart
form exceptional cases (as contained in Section 21), such a
statement cannot be proved by or on their behalf. While on
this point the distinction between ‘admission’ and
concession’ needs to be appreciated. In absence of any
definition of ‘confession’ in the Act judicial opinion, as
to its exact meaning, was not unanimous until the judicial
Committee made an authoritative pronouncement about the same
in Pakala Narayana vs Emperor [AIR 1939 privy Council 47]
with these words:-
” …. a confession must either
admit in terms the offence, or at
any rate substantially all the
facts which constitutes the
offence. An admission of a gravely
incriminating fact, even a
conclusively incriminating fact, is
not of itself a confession, eg. An
admission that the accused is the
owner of an was in recent
possession of the knife or revolver
which caused a death
…………………..
…………………………
have a general term for use in the
three following articles,
confession secured by inducement,
made upon oath, made under a
promise of secrecy. The definition
is not contained in the Evidence
Act, 1872, and in that Act it would
not be consistent with the natural
use of language to construe
confession as a statement by an
accused ‘suggesting the inference
that he committed the crime”.
The above statement of law has been approved and
consistently followed by this Court. [Palvinder Kaur vs.
State of Punjab (1953) S.C.R. 94, Om Parkash vs. State of
U.P. A.I.R. 1960 SC 409 and Veera Ibrahim vs. State of
Maharashtra (1976) 3 S.C.R. 692].
It is thus seen that only voluntary and direct
acknowledgement of guilt is a confession but when a
confession falls short of actual admission guilt it may
nevertheless be used as evidence against the person who made
it or his authorised agent as an ‘admission’ under section
21. The law in this regard has been clearly – and in our
considered view correctly – explained in Monir’s law of
Evidence (New Edition at pages 205 and 206), on which mr.
Jethmalani relied to bring home his contention that even if
the entries are treated as ‘admission’ of jains still they
cannot be used against Shri Advani. The relevant passage
reads as under:-
” The distinction between
admissions and confessions is of
considerable importance for two
reasons. Firstly, a statement made
by an accused person, if it is an
admission, is admissible in
evidence under Section 21 of the
evidence Act, unless the Statement
amounts to a confession and was
made to a person in authority in
consequence of some improper
inducement, threat or promise, or
was made at a time when the accused
was in custody of a police officer.
If a statement was made by the
accused in the circumstance just
mentioned it s admissibility will
depend upon the determination of
the question whether it does not
does not amount to a confession. If
it amounts to a confession, it will
be inadmissible, but if it does not
amount to a confession. If it
amounts to a confession. If it
amounts to a confession, it will be
inadmissible, but if it does not
amount to a confession, it will be
admissible under Section 21 of the
Act as an admission, provided that
it suggests an inference as to a
fact which is in issue in, or
relevant to, the case and was not
made to a police officer in the
course of an investigation under
Chapter XIV of the Code of criminal
procedure. Secondly, a statement
made by an accused person is
admissible against others who are
being jointly tried with him only
if the statement amounts to a
confession. Where the statement
falls short of a confession, it is
admissible only against its maker
as an admission and not against
those who are being jointly tried
with him. Therefore, from the point
of view of Section 30 of the
Evidence Act also the distinction
between and admission and a
confession is of fundamental
importance.”
(emphasis supplied)
In the light of the preceding discussion we proceed to
consider the validity of the arguments canvassed by Shri
Altaf Ahmed in this regard. mr. Altaf Ahmed urged that it
being a settled principle of law that statements in account
books of a person are ‘admissions’ and can be used against
him even though those statements were never communicated to
any other person, the entries would be admissible as
admission of J. K. Jain, who made them that apart, he
contended, they would be admissible against jain brothers
also as they were made under their authority as would be
evident from their endorsements/signatures appearing against
below some of those entries. In support of his first
contention he relied upon the following passage from the
judgment of his Court in Bhogilal Chunilal pandya vs. State
of Bombay [(1959) Supp. (1) SCR 310]:
” The first group of sections in
the Act in which the word ‘
statement ‘ occurs, are ss. 17 to
21, which deal with admissions.
Section 17 defines the word
‘admission’, ss. 18 to 21 lay down
what statements are admissions, and
s. 21 deals with the proof of
admissions against persons making
them. The word s used in ss. 18 to
21 in this connection are
‘statements made by.’. It is not
disputed that statements made by
persons may be used as admissions
against them even though they may
not have been communicated to any
other person. For example.
Statements in the account books of
a person showing that he was
indebted to another person are
admissions which can be used
against him even though these
statements were never communicated
to any other person. illustration
(b) of s. 231 also shows that the
word ‘statement’ used in these
sections does not necessarily imply
that they must have been
communicated to any other person.
In the Illustration in question
entries made in the book kept by a
ship’s captain in the ordinary
corse of business are called
statements, though these entries
are not communicated to any other
person. An examination, therefore,
of these sections show that in this
part of the Act the word
‘statement’ has been used in its
primary meaning namely, ‘something
that is stated’ communication is
not necessary in order that it may
be a statement.”.
Even if we are to accept the above contentions of Mr.
Altaf Ahmed the entries, [which re statements’ as held by
this Court in Bhogilal chunilal (supra) and hereinafter will
be so referred to ], being ‘admissions’ – and not t’
confession’- cannot be used as against Shri Advani or Shri
Shukla. however, as against jains the statements may be
proved as admissions under Section 18 read with Section 21
of the Act provided they relate to ‘
any fact in issue or relevant fact.’ Needless to say, what
will be ‘facts in issue’ or ‘relevant facts’ in a criminal
trial will depend upon, and will be delineated by, the
nature of accusations made or charges levelled against the
person indicated. In the two case with which were are
concerned in these appeals, the gravamen of the charges
which were framed against Jains in one of them (quoted
earlier) and were to be framed in the other pursuant to the
order of the trial Court (quoted earlier) is that they
entered into two separate agreements; one with Shri Shukla
and the other with Shri Advani, in terms of which they were
to make certain payments to them as a gratification other
than legal remuneration as a motive or reward for getting
their favour while they were ‘public servants’ and in
pursuance of the said agreements payments were actually made
to them thereby the Jains committed the offence of
conspiracy under Section 120 b of the Indian Penal code; and
under Section 12 of the prevention of Corruption Act, 1988
(P.C. Act for short), in that, they abetted the commission
of offences under Section 7 of the Act by Shri Shukla and
Shri Advani.
It is thus seen that the prosecution sought to prove
that there were tow separate conspiracies, in both of which
Jains together figured as the common party and Shri Advani
or Shri Shukla, as the other . Since we have already found
that the prosecution has not been able to made out a prima
facie case to prove that Shri Advani and Shri shukla were
parties to such conspiracies, the charges of conspiracy, as
framed/sought to be framed, cannot stand also against the
Jains, for the simple reason that in a conspiracy there must
be two parties. Resultantly , the statements cannot be
proved as admission of Jains of such conspiracy. We hasten
to add hat the case the prosecution intended to project now
was not that there was a conspiracy amongst the Jains to
offer illegal gratification to Shri Advani and shri Shukla
and that pursuant thereto the latter accepted the Same. We
need not, therefore, dilate of the question whether, if such
was the case of the prosecution, the statements could be
proved against the Jains as their admission.
Thus said we may now turn our attention to Section 12
of the P. C. Act. That Section reads as under:-
” Punishment for abetment of
offences defined in section 7 or
11… Whoever abets any offence
punishable under Section 7 or
section 11 whether or not that
offence is committed in consequence
of that abetment, shall be
punishable with imprisonment for a
term which shall be not less than
six months but which may extend to
five years and shall also be liable
to fine.”
Undoubtedly for a person to be guilty thereunder it is
not necessary that the offences mentioned therein should
have been committed prusuan to the abetment. Since
‘abetment’ has not been defined under the P.C. Act we may
profitable y refer to its exhaustible definition in Section
107 of the Indian Penal Code. As per that Section a person
abets the doing of a thing when he does any of the acts
mentioned in the following three clauses;
(i) instigates any person to do
that thing, or
(ii) engages with one or more other
person or persons in any
conspiracy for the doing of
that thing …….., or
(iii) intentionally aids, by any
act or illegal omission, the
doing of that things.
So far as the first two clauses are concerned it is not
necessary that the offence instigated should have been
committed. For under standing the scope of the word ” aid”
in the third clause it would be advantageous to see
Explanation 2 in Section 107 I.P.C. which reads thus:
” whoever, either prior to or t the
time of the commission of an act,
does any thing in order to
facilitate the commission of that
act, and thereby facilitates the
commission thereof, is said to aid
the doing of that act.”
It is thus clear that under the third clause when a person
abets by aiding, the act so aided should have been committed
in order to make such aiding an offence. In other words,
unlike the first tow clauses the third clause applies to a
case where the offence is committed.
Since in the instant case the prosecution intended to
prove the abetment of a Jains by aiding (and not by any act
falling under the first two clauses adverted to above ) and
since we have earlier found that no prima facie case has
been made out against Shri Advani and Shri Shukla of their
having committed the offence under Section 7 of the P.C.
Act, the question of Jains’ committing the offence under
Section 12 and , for that matter, their admission in respect
thereof – does not arise. Incidentally, we may mention that
the abetment by conspiracy would not also arise here in view
of our earlier discussion.
Before we conclude it need be mentioned that another
question of considerable importance that came up for
consideration in these appeals was whether members of
parliament come within the definition of ‘public servant’ in
the P.C. Act so as to make the respondents liable for
prosecution for alleged commission of offences there under.
We did not deem it necessary to go into that question as we
found, proceeding on the assumption that they could be so
prosecuted, that no prima facie case was made out against
any of the respondents to justify the changes that were
framed against the Jains and Shri Shukla ( in one case ) ;
and were to be framed against Jains and Shri Advani (in the
other ) pursuant to the order of the trial Court.
Accordingly, we dismiss these appeals keeping this question
of law open .