Supreme Court of India

D.S.P., Chennai vs K. Inbasagaran on 7 December, 2005

Supreme Court of India
D.S.P., Chennai vs K. Inbasagaran on 7 December, 2005
Author: A Mathur
Bench: B.N.Agrawal, A.K. Mathur
           CASE NO.:
Appeal (crl.)  480 of 2002

PETITIONER:
D.S.P., Chennai		     			      

RESPONDENT:
K. Inbasagaran		                              

DATE OF JUDGMENT: 07/12/2005

BENCH:
B.N.Agrawal & A.K. Mathur

JUDGMENT:

J U D G M E N T

A.K. MATHUR, J.

This appeal is directed against an order of the Madras High
Court whereby the Single Bench of the High Court has acquitted
the accused by its order dated 11th July, 2001 passed in Criminal
Appeal No.231/2000. Hence the present appeal has been filed
against the order of acquittal by the Deputy Superintendent of
Police, Chennai.

Brief facts which are necessary for disposal of this appeal
are that the accused-respondent, Mr. K. Inbasagaran was a senior
I.A.S. Officer of the Government of Tamil Nadu who stood
charged for offence punishable under Section 13(2) read with
Section 13(1)(e) of the Prevention of Corruption Act, 1988
(hereinafter to be referred as an “Act”) and was found guilty,
convicted and sentenced by the learned Special Judge (XIth
Additional Judge, City Civil Court) at Madras to undergo rigorous
imprisonment for one year and also to pay a fine of Rs. 5,000/-,
in default to undergo Rigorous Imprisonment for three months.

Aggrieved against this Order, the accused preferred an
appeal before the Madras High Court at Chennai and the learned
Single Judge of the Madras High Court acquitted the accused of
the aforesaid charges. Hence, the present appeal filed by the
State of Tamil Nadu through the Deputy Superintendent of
Police, Directorate of Vigilance and Anti-Corruption, Chennai.

The accused, Inbasagaran obtained B.E. Hons. Degree and
joined Indian Navy as an Officer during 1965. Later on he
entered the Indian Administrative Service during 1970 and was
allotted the Tamil Nadu Cadre. During 1982 he went to America
for studies alongwith his wife and children. He worked in
various capacities under the Government of Tamil Nadu, like
Managing Director of Tamil Nadu Chemical Products, Chairman
of Tamil Nadu Leather Corporation and lastly he was appointed
as a Secretary to the Health Department. According to
prosecution on 13th September, 1993 and on 14th September, 1993
there was a raid by the Income-tax Authorities in the house of
the accused. The raid by Income-tax Department yielded a
huge amount of cash amounting to Rs. 30 lakhs, 7 gold biscuits
weighing 819 grams, $1118 and certain documents regarding
purchase of immovable properties and also fixed deposit receipts
of the Bank for Rs. 25,000/- in the name of third parties. The
Income-tax Authorities registered the case but subsequently
they referred the matter on 15.2.1994 to the State Government
to take departmental action against the accused. The
Government of Tamil Nadu initiated the disciplinary proceedings
against the accused during February, 1994. A parallel criminal
proceedings was also taken by the Department regarding the
assets unearthed at the time of raid by the Income-tax
Department. However, the charges against the accused were
dropped with a warning to the accused in disciplinary proceedings
and the criminal case was also closed on mistake of facts. P.W.
51 S. Ganapathy Iyer an Assistant Commissioner of Income-tax,
Chennai Circle-1 (II), held an inquiry regarding the huge amount
of cash unearthed for the purpose of Income-tax assessment and
came to the conclusion that the said assets belonged to the
accused. On the basis of the inquiry by PW-51, the criminal
case against the accused was reopened as per the Order of the
Special Judge passed in Crl. M.P. No. 7453/1996 on 9.12.1996.
PW-53 Vishwanathan, Deputy Superintendent of Police, V&AC,
Chennai City-1, continued investigation at the instance of the
Special Judge, Madras. This reopening of the case was
challenged by the accused-petitioner by filing Crl. M.P.
6812/1997 before the Madras High Court but it was dismissed by
the Court on 24.2.1998. After the permission by the Special
Judge to reopen the case, the investigation was taken up by the
PW-53, Viswanathan, he issued notice to the accused, his wife
and children to appear before him but they did not appear.
After closing of the investigation, a charge-sheet was filed
before the Special Judge that the accused had committed
offence under Section 13(2) read with Section 13(1)(e) of the
Act on 4.11.1997.

The prosecution examined 53 witnesses as PWs 1 to 53 and
marked & executed documents as Exs. P.1 to P.185.
The accused denied the charges and according to the
accused the assets which had been unearthed during the raid by
the Income tax department was not his assets but they were
the assets of his wife who was running certain companies.
According to him, his wife accompanied him when he went to
America where she worked in a pharmaceutical company and also
as a clerk in State Bank of India and she earned salaries and was
also assessed by Income tax Department in America. At the
time of her return from America, she brought cash, video
camera and a computer. Video camera and computer were
revenue earning assets, his wife leased out the video camera for
marriage coverage and earned sufficient monies. She had
started a computer concern under the name and style of Tamil
Nadu Computer Service by incurring a loan of Rs. 2,00,000/- by
Punjab National Bank. The computer centre also generated
funds. It was also stated that apart from this, his wife had
floated three concerns one in the name and style of A.V.J.,
Marketing Service, a proprietory concerned of her own which
was having franchise for sale of hypo-dermic needles in Tamil
Nadu and Andhra Pradesh, another in the name and style of
M/s Southern Rims (P) Ltd. which was manufacturing cycle rims
and another company in the name of M/s Silver Shoes (P) Ltd.
which was manufacturing shoe uppers It was alleged that she
was Director of two companies and amounts of the two
companies were in her possession which she kept in her house.
Out of $1118, $800 belonged to his wife which she had earned as
salary in U.S.A. and $ 318 belonged to his son-in-law, S.
Rajasankar who went to Europe in September, 1988 for which he
obtained F.T.S. of $500 out of which he saved $318. Regarding
the purchase of immovable properties, he stated that for the
purpose of a factory for M/s Silver Shoes (P) Limited, land was
purchased at Vannagaram in the name of Rajasankar who
happened to be the Managing Director of the company with the
funds of the company. Regarding cash of Rs. 30 lakhs
recovered from his house, it was urged that a sum of Rs. 29 lakhs
was unaccounted money obtained by sale of cycle rims and shoe
uppers by the two companies without bill and that money
belonged to her companies. Regarding Rs. 1 lakh, it was stated
that amount belonged to PW-46 Girish A. Darvey.

It was submitted that he had no proprietary control over
sum of Rs. 30 lakh seized by the Income-tax Department as it
belonged to the unaccounted money of his wife. Regarding Rs.
19 lakhs deposited in various branches of Punjab National Bank in
Karnataka State, it was submitted that all these monies
belonged to the companies owned by his wife and the same was
deposited at the instance of his wife. The accused justified
these unaccounted money by examining himself as D.W.13
alongwith other witnesses as D.Ws. 1 t o 12. including his wife
and had also got the documents exhibited as D.1 to D.99 to
substantiate his allegation.

The Special Judge discussed the evidence on record
and found that the purchase of gold biscuits, US dollars and cash
recovered from the house of the accused belonged the accused
and source of money for the purchase of land also traceable to
the accused. Learned trial court also found that deposit of Rs.
19 lakhs made in various banks in Punjab National Bank at
Bangalore was that of the accused and it was deposited in benami
names. The learned trial court held that assets worth Rs.
54,50,510/- was found in the possession of accused and
accordingly held him guilty as aforesaid.

On appeal by accused, learned Single Judge of the
Madras High Court examined the findings as well as the judgment
of the learned trial Court and came to the conclusion that the
recovery of sum of Rs. 29 lakhs at the house of the accused was
not in exclusive possession of the accused. So far as Rs.1 lakh
found on the dining table is concerned, it belonged to one Girish
Davey who appeared in the witness box as PW 46 and was
representative of pharmaceutical company, Ranbaxy and the
learned Single Judge of the High Court also held that Rs. 1 lakh
kept in plastic bag and two packets of sweets found on the
dining table at the time of raid, belonged to Girish and it does
not belong to the accused. Learned Single Judge also found that
since the entire money has been admitted by his wife who had
come in witness box as DW-12 & admitted that she earned this
money by selling cycle rims and leather shoe uppers without any
bill and this money belonged to her and she had made a clean
breast before the Income tax authority and thereby she had
accepted this unaccounted money being belonging to her.
Therefore, learned Single Judge held that this unaccounted
money did not belong to the accused. So far as the recovery of
the $1118 is concerned, the learned Single Judge found the
explanation satisfactory and his son-in-law has been found to be
guilty by foreign exchange authorities and fined. Likewise, the
learned Single Judge also found the purchase of gold biscuits by
his wife has been properly explained and likewise, the purchase
of the property by the wife from her unaccounted money and
also found that the money belonged to his wife and she has made
a clean breast before the Income-tax Officer. Hence, after
hearing both the parties the learned Single Judge acquitted the
accused and held that the money was not found from the
possession of the accused and it was unaccounted money
belonged to his wife who was dealing with various business and
it was also pointed out that Income-tax authorities had assessed
the money in her account, it was also held that no unaccounted
money has been recovered from the exclusive possession of the
accused, hence learned Single Judge acquitted the accused.
Aggrieved against this, the present appeal was filed by the
State, through Deputy Superintendent of Police, Vigilance.

We have heard learned counsel for the State as well
as the Respondent-in-person and his counsel. Learned counsel
for the State has taken us through the entire evidence and has
tried to emphasize that the plea taken by the wife of the
accused that the money belonged to her was with a view to
shield her husband and his wife is only a decoy to protect her
husband. She has owned the entire money being the black
money, from her business. And she has accepted that all the
money which had been recovered from her house, the money
which has found deposited in the banks and the immovable
properties which were purchased, was done by her and she
owes the entire responsibility and she had disclosed to the
Income-tax department. The Income-tax department has
assessed all this money in her hands and assessment order has
been passed by the Income-tax Officer and in the appeal it has
been affirmed. In short, in fact all the money which has been
recovered at the house of the accused in cash, in kind and the
documents of properties purchased at various parts in
Karnataka and Tamil Nadu she has owned it. Therefore, the
wife has taken the full responsibility of this black money and
owned the same.

Learned counsel for the State states that the money
belongs to the accused since he was a Secretary to the
Government of Tamil Nadu in the Medical Health Department
and it is alleged that on the relevant date Girish Davay came
with the cash and sweets which were lying on the dining table
and it was recovered from the dining table. In fact this money
was brought for gratification to raise the purchase price of the
medicine, ‘Fortwin’ which was manufactured by the company of
which Girish Davey was one of the Senior Representative.
Learned counsel for the appellant invited our attention to the
following decisions of this Court.

i. AIR 1960 SC 7 [ C.S.D.Swami v. The State ]
ii. (1981) 3 SCC 199 [ State of Maharashtra v.

Wasudeo Ramchandra Kaidalwar]

iii. AIR 1988 SC 88 [State of Maharashtra v.

Pollonji DarabshawDaruwalla]

iv. (1991) 3 SCC 655 [ K.Veeraswami v. Union of
India & Ors.
]

v. (1999) 6 SCC 559 [ P.Nallammal & Anr. V. State
represented by Inspector of Police]

As against this, learned counsel for the respondent as well
as the respondent in person have submitted that the act of
recovery of the money, the deposits in the bank and purchase of
the property is not disputed but the question is whether it was in
the possession of the accused or not?

It was pointed out that in fact all the money
belonged to his wife as she was running three companies and
she had admitted that out of the unaccounted sale of rims of
cycle as well as the leather shoe uppers without bills she
earned this huge wealth and she had owned it. Therefore,
recovery in this raid by Income-tax department cannot be
considered to be from exclusive possession of the accused.
Specially when the wife who has come in witness box as DW-12
and accepts it that she has earned all this money by sale of
goods without bill.

Learned counsel for the respondent also submitted that
under Section 132(4) of the Income-tax Act, the order of the
Income Tax Officer has been confirmed in appeal and all money
owned by the wife has been assessed against her. It was also
submitted that finding of Income Tax authority and confession
of DW-12 Vijaya Inbasgaran have been accepted. Therefore, it
is a judicial finding and on the same a criminal prosecution
cannot be lodged. In support thereof learned counsel for the
respondent invited out attention in the case of K.C. Builders
and another Vs. Assistant Commissioner of Income Tax
Reported in (2004) 2 SCC 731.

We have heard both the learned counsel at length. The
basic question that emerges in the present case is whether the
accused could be saddled with all the unaccounted money at his
hand or not. It is the admitted position that both the husband
and wife were living together. The wife was running three
concerns though those concerns were running in loss. Yet she
could manage to earn black money by selling goods without bills
and amassed this wealth without disclosing the same to the
Income-tax authority and when the raid was conducted she
disclosed the unaccounted money and accepted herself for being
assessed by the Income-tax Department. Therefore, in this
context, the question arises whether the joint possession of the
premises by the husband and wife and the unaccounted money
which has been recovered from the house could be said to be in
exclusive possession of the accused. There is no two opinion in
the matter that the initial burden has to be discharged by the
prosecution. The prosecution in order to discharge that burden
has examined the Investigating Officer, P.W.53- Shri
Viswanathan, D.S.P. (Investigation). P.W.53- Viswanathan has
collected all the materials from various places and he has given
the details of his investigation. He has also supported the
recoveries which have been made by the Income-tax Department.
He in his statement, has also deposed that some money was
deposited at various branches of Punjab National Bank at
Bangalore and he has examined all the Senior Managers of Punjab
National Bank to show that various amounts were deposited in
their Banks and the prosecution has also produced them in the
witness box to substantiate their allegation as P.Ws.22, 23, 24,
25, 26 and 32. He has also examined the persons against whose
names those amounts were deposited in the witness box. He has
also examined the Income-tax Officer as P.W.14, P.W.44
Assistant Director of Income-tax (Investigation) and P.W.51- S.
Ganapathy Iyer. By this evidence the prosecution has established
that the money was recovered at the house of the accused as well
as various purchases of immovable properties made by the wife of
the accused. The prosecution has tried to establish that all the
moneys which had been recovered from the house of the accused,
various deposits in the Punjab National Bank at various places
through the influence of the Regional Manager of Punjab National
Bank and the recovery of the gold ornaments as well as the
recovery of foreign exchange i.e. dollars belong to accused. Thus,
the prosecution has tried to establish that all the moneys
belonged to the accused and after taking sanction, prosecution
was launched against the accused. There is no two opinion in the
matter that the initial burden lies on the prosecution. In the
case of C.S.D.Swami v. The State reported in AIR 1960 SC 7,
this Court has taken the view that in Section 5(3) of the
Prevention of Corruption Act, 1947 a complete departure has
made from the criminal jurisprudence still initial burden lies on
the prosecution and in that context it has been observed as
follows :

” Section 5 (3) does not create a new
offence but only lays down a rule of evidence,
enabling the court to raise a presumption of
guilt in certain circumstances- a rule which is a
complete departure from the established
principle of criminal jurisprudence that the
burden always lies on the prosecution to prove
all the ingredients of the offence charged, and
that the burden never shifts on to the accused
to disprove the charge framed against him.

Therefore, the initial burden was on the prosecution to establish
whether the accused has acquired the property disproportionate
to his known source of income or not. But at the same time it
has been held in a case of State of M.P. Vs. Awadh Kishore
Gupta and Others reported in (2004) 1 SCC 691 that accused
has to account satisfactorily the money received in his hand and
satisfy the court that his explanation was worthy of acceptance.
In order to substantiate the plea taken by the accused that all
the moneys which had been received belonged to his wife and in
support thereof he has examined as many as 13 witnesses
including himself, his wife and his son-in-law. D.W. 12 is the wife
of the accused. She has deposed that the entire money belonged
to her. She has admitted the raid on her house and she has also
admitted that she has amassed the wealth by selling cycle rims
and leather products without any bill and out of the money
amassed by her she had persuaded her husband to deposit the
same at various Banks. She has come forward and admitted the
recovery of the foreign exchange at her house and she has
accounted for the same. She has also admitted the recovery of
the gold ornaments at her house and she has explained that she
has purchased those gold ornaments. She has also submitted that
some real estate was purchased out of self earning as well as the
loan from the mother of the son-in-law and some contribution was
made by the son-in-law and the son-in-law has also admitted.
Likewise, D.W.8 – her son-in-law, Thiru S.Rajasankar also
appeared in the witness box and admitted that he has also saved
certain foreign exchange when he had gone on various visits
abroad. He has also admitted to have carried some money to be
deposited in the Bank. The accused has also come forward in the
witness box as D.W.13 and has deposed that all the moneys
belonged to his wife and when he came to know about the
unaccounted money at his house, he gave his piece of mind to her.
He has admitted that on one or two occasions money was carried
by himself to be deposited in the account in Punjab National Bank
and some money was also deposited on account of some of the
members of the family by P.W.8, S. Rajasankar, son-in-law.
Therefore, under these circumstances, the respondent has
explained the possession of unaccounted money.
Now, in this background, when the accused has come
forward with the plea that all the money which has been
recovered from his house and purchase of real estate or the
recovery of the gold and other deposits in the Bank, all have
been owned by his wife, then in that situation how can all these
recoveries of unaccounted money could be laid in his hands. The
question is when the accused has provided satisfactorily
explanation that all the money belonged to his wife and she has
owned it and the Income-tax Department has assessed in her
hand, then in that case, whether he could be charged under the
Prevention of Corruption Act. It is true that when there is joint
possession between the wife and husband, or father and son and
if some of the members of the family are involved in amassing
illegal wealth, then unless there is categorical evidence to
believe, that this can be read in the hands of the husband or as
the case may be, it cannot be fastened on the husband or head
of family. It is true that the prosecution in the present case has
tried its best to lead the evidence to show that all these moneys
belonged to the accused but when the wife has fully owned the
entire money and the other wealth earned by her by not showing
in the Income-tax return and she has accepted the whole
responsibilities, in that case, it is very difficult to hold the
accused guilty of the charge. It is very difficult to segregate
that how much of wealth belonged to the husband and how much
belonged to the wife. The prosecution has not been able to lead
evidence to establish that some of the money could be held in the
hands of the accused. In case of joint possession it is very
difficult when one of the persons accepted the entire
responsibility. The wife of the accused has not been prosecuted
and it is only the husband who has been charged being the public
servant. In view of the explanation given by the husband and
when it has been substantiated by the evidence of the wife, the
other witnesses who have been produced on behalf of the
accused coupled with the fact that the entire money has been
treated in the hands of the wife and she has owned it and she has
been assessed by the Income-tax Department, it will not be
proper to hold the accused guilty under the prevention of
Corruption Act as his explanation appears to be plausible and
justifiable. The burden is on the accused to offer plausible
explanation and in the present case, he has satisfactorily
explained that the whole money which has been recovered from
his house does not belong to him and it belonged to his wife.
Therefore, he has satisfactorily accounted for the recovery of
the unaccounted money. Since the crucial question in this case
was of the possession and the premises in question was jointly
shared by the wife and the husband and the wife having accepted
the entire recovery at her hand, it will not be proper to hold
husband guilty. Therefore, in these circumstances, we are of the
opinion that the view taken by the High Court appears to be
justified and there are no compelling circumstances to reverse
the order of acquittal. Hence, we do not find any merit in this
appeal and the same is dismissed.