High Court Kerala High Court

K.Gangadharan Nair vs Vigilance And Anti-Corruption … on 4 January, 2011

Kerala High Court
K.Gangadharan Nair vs Vigilance And Anti-Corruption … on 4 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1 of 2002()


1. K.GANGADHARAN NAIR,FORMER SPECIAL GRADE
                      ...  Petitioner

                        Vs



1. VIGILANCE AND ANTI-CORRUPTION BUREAU,
                       ...       Respondent

2. STATE OF KERALA, REP; BY PUBLIC

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :04/01/2011

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
                Crl.A.No.1 of 2002
            --------------------------

                     JUDGMENT

Appellant was Special Grade Executive Officer

of Parathode Grama Panchayat during 1993-94. He was

convicted and sentenced for the offences under

Sections 13(1)(c) and 13(1)(d) read with Section 13

(2) of Prevention of Corruption Act and Sections

409 and 477A of Indian Penal Code. Prosecution case

is that appellant dishonestly and fraudulently

misappropriated Rs.52,576/-, which was received by

him from Service Co-operative Bank, Koovappally as

interest for the fixed deposits made by the Bank

under Exhibits P4 to P15 vouchers by not accounting

the same and he omitted to show receipt of the

money and thereby falsified the account and

committed the offences. Appellant pleaded not

guilty when charge for the offences under Sections

13(1)(c) and 13(1)(d) read with Section 13(2) of

Prevention of Corruption Act and Sections 409 and

CRA 1/02 2

477A of Indian Penal Code were framed, read over

and explained to him.

2. Prosecution examined ten witnesses and

marked Exhibits P1 to P22. After closing the

prosecution evidence, appellant was questioned

under Section 313 of Code of Criminal Procedure and

was called upon to enter on his evidence and adduce

evidence, if any. On the side of the appellant

Exhibits D1 and D2 were marked. No oral evidence

was adduced.

3. Learned Special Judge, on the evidence,

convicted and sentenced the appellant to rigorous

imprisonment for four year and a fine of

Rs.75,000/- and in default, simple imprisonment for

1= years for the offence under Section 13(1)(c)

read with Section 13(2) of Prevention of Corruption

Act. Though appellant was convicted for the offence

under Section 13(1)(d) read with Section 13(2) of

Prevention of Corruption Act also, in view of the

sentence awarded for the offence under Section 13

CRA 1/02 3

(1)(c), no separate sentence was awarded. He was

convicted and sentenced to rigorous imprisonment

for four years and two years respectively for the

offences under Sections 409 and 477A of Indian

Penal Code. The substantive sentences were directed

to run concurrently. He was also granted set off as

provided under Section 428 of Code of Criminal

Procedure. This appeal is filed challenging the

conviction and sentence.

4. Learned counsel appearing for the appellant

and learned Public Prosecutor were heard.

5. Argument of the learned counsel appearing

for the appellant is that there is no conclusive

evidence to prove that appellant has

misappropriated Rs.52,576/- as found by the learned

Special Judge. Learned counsel vehemently argued

that appellant has accounted receipt of the amounts

covered by Exhibits P4 to P15 vouchers and

prosecution did not produce the material documents

establishing the payment and on the available

CRA 1/02 4

evidence, the conviction is not sustainable.

Learned counsel pointed out that Exhibit P17, the

statement obtained from Koovappally Service Co-

operative Bank, which shows receipt of the amounts

covered by Exhibits P4 to P15 vouchers, establish

that Rs.52,576/- was adjusted and prosecution

failed to produce material records, namely, the day

book maintained by the Panchayat for 31.1.1994 and

1.2.1994 and also the Fixed Deposit Certificates

and argued that the conviction is not sustainable.

It is also argued that when Exhibit P1 order

granting sanction to prosecute does not provide for

prosecuting appellant for the offence under Section

477A of Indian Penal Code, conviction of the

appellant for the said offence is bad for want of

sanction. Learned counsel also submitted that

learned Special Judge did not afford sufficient

opportunity to the appellant to adduce evidence and

even though a petition was filed to produce the

cash book for January 1994, it was not produced and

CRA 1/02 5

in such circumstances, it was submitted that an

opportunity is to be granted to the appellant to

call for the necessary records and examine the

relevant witnesses.

6. Learned Public Prosecutor submitted that

learned Special Judge appreciated the evidence in

the proper perspective and there is no reason to

interfere with the conviction and sentence. It was

pointed out that Exhibits P4 to P15 vouchers

establish that Rs.52,576/- was received by the

appellant from Koovappally Service Co-operative

Bank, being the interest payable for the fixed

deposits and appellant did not account for receipt

of the interest and thereby, misappropriated the

amount. It was argued that by omitting to show

receipt of the amounts, covered by Exhibits P4 to

P15 vouchers, appellant falsified the account and

in such circumstances, the conviction is perfectly

legal.

CRA 1/02 6

7. Following points arise for consideration:

i. Whether appellant received Rs.52,576/- on

31.1.1994 from Koovappally Service Co-operative

Bank under Exhibits P4 to P15 vouchers?

ii. Whether appellant accounted receipt of the

said amount in the account of Parathode Grama

Panchayat?

iii. Whether appellant misappropriated

Rs.52,576/- received under Exhibits P4 to P15

vouchers?

iv. Whether conviction of the appellant for the

offences under Sections 13(1)(c) and 13(1)(d) read

with Section 13(2) of Prevention of Corruption Act

and Sections 409 and 477A of Indian Penal Code is

sustainable?

Points:

8. The fact that appellant was the Special

Grade Executive Officer of Parathode Grama

Panchayat during December 1993 and January 1994 is

not disputed. The fact that Rs.6,75,000/- was

CRA 1/02 7

deposited by the Grama Panchayat in Koovappally

Service Co-operative Bank under Certificate Nos.

1836, 1853, 1908, 1919, 1925, 2096, 2097, 4193,

4194, 4207, 4210, 4232, 2381, 2407 and 3644

respectively on 2.5.1988, 12.5.1988, 15.7.1988,

1.8.1988, 19.8.1988, 12.7.1989, 12.7.1989,

16.4.1990, 16.4.1990, 18.4.1990, 19.4.1990,

30.4.1990, 11.10.1991, 14.10.1991 and 30.12.1992 is

also not disputed. Grama Panchayat is entitled to

get interest for the amount so deposited.

Prosecution case is that towards interest,

appellant received Rs.52,576/-, evidenced by

Exhibits P4 to P15 vouchers. Exhibits P4 to P15 are

respectively for Rs.2,125/-, Rs.5,500/-,

Rs.4,250/-, Rs.3,300/-, Rs.4,400/-, Rs.1,651/-,

Rs.5,500/-, Rs.4,950/-, Rs.4,400/-, Rs.5,500/-,

Rs.5,500/- and Rs.5,500/-. Those vouchers were

issued by the appellant for receipt of the interest

due under Certificate Nos. 2096, 1925, 2097, 4210,

4232, 3644, 1919, 4194, 4207, 1908, 1836 and 1853

CRA 1/02 8

respectively. The fact that Exhibits P4 to P15

vouchers contain the endorsement of the appellant

for receipt of the amounts from the Bank is also

not disputed at the time of evidence. Prosecution

case is that appellant did not account for the

receipt of Rs.52,576/-, evidenced by Exhibits P4 to

P15.

9. Evidence of PW2, the then Panchayat

Inspector attached to Deputy Director Office,

Kottayam Panchayat, establishes that he had

verified the records of Parathode Grama Panchayat

and submitted Exhibit P2 report. He had examined

the entire records maintained by the Panchayat and

found that receipt of the amounts covered by

Exhibits P4 to P15 vouchers were not entered in any

of the records of the Panchayat. That evidence of

PW2 was not challenged in cross-examination.

Exhibit P3 is the Receipt Register of Prathode

Grama Panchayat for the period 15.4.1993 to

26.7.1994. The relevant entries in Exhibit P3 on

CRA 1/02 9

31.1.1994 or 1.2.1994 do not show receipt of the

amounts covered by Exhibits P4 to P15 vouchers.

10. Evidence of PW3, Secretary of Koovappally

Service Co-operative Bank, who proved Exhibit P17,

the Cash Scroll Extract and Exhibit P16, the

details of the fixed deposits, with Exhibits P4 to

P15, establish that amounts covered by Exhibits P4

to P15 were received by the appellant from the

Bank.

11. Evidence of PW4, the then Secretary of

Koovappally Service Co-operative Bank, also prove

that amounts covered by Exhibits P4 to P15 vouchers

were received by the appellant himself. Evidence of

PW6, the Cashier of the Bank, also establishes that

fact. Evidence of PW8, the then Secretary of

Parathode Grama Panchayat, also prove that amounts

were received by the appellant. Even though

appellant had raised a contention that he has

accounted the amounts received and stated so when

questioned under Section 313 of Code of Criminal

CRA 1/02 10

Procedure, he has no specific case as to how the

amounts received under Exhibits P4 to P15 vouchers

were accounted.

12. Learned counsel appearing for the

appellant, relying on Exhibits D1 and D2 and Rule

29 of Kerala Panchayats (Accounts) Rules, 1965,

argued that as provided under Rule 29, receipt of

money should be entered in the register of receipts

and thereafter in the cash book and in spite of the

contention of the appellant that he has accounted

for the amounts, the relevant cash book for

31.1.1994 was not produced. Argument is that if it

was produced, it would have shown that amounts

covered by Exhibits P4 to P15 were accounted.

Learned counsel argued that as the relevant

document was suppressed, an adverse inference has

to be drawn and it is to be found that appellant

has not misappropriated the amount and had properly

accounted for the same.

CRA 1/02 11

13. Rule 29 of Kerala Panchayats (Accounts)

Rules, 1965, which was the Rule governing the field

during the relevant period, provides how moneys

received is to be dealt with. Rule 29 reads:

“29. All moneys received to be entered in Register
of Receipts:- (1) All money received by the
Executive Authority or under his authority by an
officer or servant of the Panchayat (including a
Government servant whose services have been
placed at the disposal of the Panchayat) in his
capacity as such, shall be brought into account as
soon as they are received by entering in the
Register of Receipts in Form No.XXVII.

(2) Money received through postal money orders
shall be first entered in the Register of Money
Orders in Form No.XXVIII. All money so received
shall be paid into the Panchayat office daily.”

Under the said Rule, all moneys received by the

Executive Authority or under his authority by any

officer shall be brought into the account by

entering in the Register of Receipts in Form No.

XXVII. Rule 30 provides that no money received on

behalf of the Panchayat shall be utilised for its

expenditure, without it being brought into account

CRA 1/02 12

and paid or remitted into the Treasury or Post

Office Savings Bank where the Panchayat fund is

lodged.

14. If the case of the appellant is correct and

he had accounted for the receipt of the amounts

covered by Exhibits P4 to P15, immediately on

receipt of the amounts, he should have entered

receipt of the amounts covered by Exhibits P4 to

P15 vouchers in the Register of Receipts as

provided under Rule 29 of Kerala Panchayats

(Accounts) Rules. As provided under Rule 30, he

should have thereafter remitted the amount into the

Treasury after showing it in the cash book. Exhibit

P3 is the Register of Receipts in Form No.XXVII

maintained by the Panchayat as provided under the

Accounts Rules. Exhibit P3 receipt does not show

that amounts covered by Exhibits P4 to P15 were

accounted. Argument of the learned counsel

appearing for the appellant is that Exhibit P3

register is not properly maintained and the entries

CRA 1/02 13

for the months ending on 31.12.1993 and 31.1.1994

and subsequent months were not signed by the

Special Grade Executive Officer. It is seen from

Exhibit P3 that even though seal of the appellant

was affixed on the relevant page where receipts for

the month of December 1993 is entered, it is not

seen signed by the appellant. So also, for the

subsequent months, the details are entered into,

but they are not seen signed. The person to sign

the register is none other than the appellant.

Being the executive authority, it is for the

appellant to maintain the records and registers

properly. If appellant is not maintaining the

register properly, he cannot rely on the non-

maintenance of the records as a ground to canvass

the contention that amounts received were accounted

for. As provided under Rule 29 of Kerala Panchayats

(Accounts) Rules, immediately on receipt of the

amounts, appellant should have entered the receipts

in Exhibit P3 register. When Exhibit P3 register

CRA 1/02 14

shows that receipt of Rs.52,576/-, covered by

Exhibits P4 to P15 vouchers, were not accounted,

appellant cannot be heard to contend that he had

accounted the amounts.

15. Though learned counsel appearing for the

appellant argued that because of the non-production

of the cash book for 31.1.1994 and 1.2.1994, it

cannot be said that amounts received were not

entered in the cash book and therefore, prosecution

case is to be disbelieved, on the evidence, I

cannot accept the case. First of all, evidence of

PW2 stands unchallenged. Evidence of PW2 is that he

had verified the entire records maintained by the

Panchayat and found that receipt of the amounts

covered by Exhibits P4 to P15 was not entered in

any of the registers. Though PW2 did not

specifically depose that it is not entered in the

cash book, his evidence is that in none of the

registers maintained by the Panchayat, receipt of

the amounts covered by Exhibits P4 to P15 vouchers

CRA 1/02 15

were entered into. This evidence of PW2 was not

challenged. Appellant has no case, when PW2 was

cross-examined, either that PW2 did not verify the

cash book or that the cash book contained the

entries for receipt of the amounts covered by

Exhibits P4 to P15. Even when appellant was

questioned under Section 313 of Code of Criminal

Procedure, he has no case that receipt of the

amounts covered by Exhibits P4 to P15 vouchers was

entered in the cash book. Therefore, I cannot

accept the submission of the learned counsel

appearing for the appellant that for non-production

of the cash book, it is to be found that amounts

covered by Exhibits P4 to P15 vouchers were

accounted. If the amounts covered by Exhibits P4 to

P15 vouchers were accounted, necessarily, as

provided under Rule 30 of Kerala Panchayats

(Accounts) Rules, the amount should have been

remitted to the Treasury. Appellant has no case

that the amount was remitted to the Treasury. If

CRA 1/02 16

there was remittance, he could have produced the

relevant records or could have taken steps to

produce the records from the Treasury.

16. Argument of the learned counsel appearing

for the appellant is that appellant had filed a

petition at the defence evidence stage for issuing

summons to the Grama Panchayat to produce various

documents, including the cash book and still the

cash book was not produced. It is, therefore,

argued that an opportunity should be granted to

cause production of the cash book and establish

that amounts were accounted for. I find from the

records that after closing the prosecution evidence

and questioning the appellant under Section 313 of

Code of Criminal Procedure, appellant was called

upon to adduce defence evidence. It is thereafter

appellant filed Crl.M.P.No.588/2001, praying to

issue summons to the Secretary, Parathode Grama

Panchayat, to produce the Register of Receipts and

payments, for the year 1994-95, the cash book of

CRA 1/02 17

the Panchayat for the year 1994-95, the Local fund

Audit Report for the year 1994-95 and the Annual

Finance Statement for the year 1994-95. Paragraph

16 of the judgment of the learned Special Judge

shows that Parathode Grama Panchayat had produced

the records. It shows that Register of Receipts

was for the period 27.7.1994 to 9.6.1995 and from

1.2.1994 to 31.3.1995. Cash Book produced was for

the period 1.3.1994 to 29.2.1996. It was submitted

before the learned Special Judge that Receipt

Register for the period 15.4.1994 to 16.7.1994 was

seized by the Vigilance during investigation and no

audit was conducted during the year 1994-95 by the

Local Fund Audit and as such, the finance statement

was not available. Learned Special Judge recorded

that the documents so recorded were returned as the

accused did not want to rely on them. Argument of

the learned counsel appearing for the appellant is

that relevant document is the cash book for

31.1.1994 and 1.2.1994 and as it is not produced,

CRA 1/02 18

opportunity was denied. Crl.M.P.No.588/2001 does

not show that appellant sought summons to be issued

for production of the cash book for 31.1.1994 or

1.2.1994. Instead, the prayer was to produce the

cash book for the year 1994-95. 1994-95 would

ordinarily mean the financial year 1.3.1994 to

28.2.1995. It was produced by the Panchayat, as

seen from the records. If appellant wanted the cash

book of 31.1.1994, the prayer should have been for

the specific cash book. I find that after

production of the records as prayed for in Crl.M.P.

No.588/2001, appellant filed Crl.M.P.No.734/2001 on

3.12.2001. On a perusal of Crl.M.P.No.734/2001, it

is seen that it was filed after perusing the

records produced by the Panchayat as directed in

Crl.M.P.No.588/2001 and finding that additional

document sought for in the petition was necessary.

If appellant wanted the cash book of 31.1.1994 and

it was not produced pursuant to the summons issued

in Crl.M.P.No.588/2001, he should have sought for

CRA 1/02 19

its production in Crl.M.P.No.734/2001. He did not

do so. I find that appellant thereafter filed

Crl.M.P.No.752/2001 for examination of two

witnesses, the Director of Panchayats and one

Sulaiman Haji, subsequently, when the case was

posted for arguments after closing the evidence,

filing Crl.M.P.No.751/2001, seeking to exercise the

power under Section 311 of Code of Criminal

Procedure. The prayer was to examine the two

witnesses to prove the two documents produced

therein. Learned counsel appearing for the

appellant argued that learned Special Judge did not

permit the appellant to examine those witnesses.

Crl.M.P.No.751/2001 shows that learned Special

Judge did not permit examination of those witnesses

for the reason that prayer for their examination

was to mark Exhibits D1 and D2, which were marked

by the learned Special Judge. In such

circumstances, I do not find that appellant was not

granted opportunity to adduce evidence, including

CRA 1/02 20

production of the records, especially when

appellant has no specific case, even when he was

questioned under Section 313 of Code of Criminal

Procedure, that receipt of the amounts covered by

Exhibits P4 to P15 was entered in the cash book. I

find no reason to remand the case as sought for by

the learned counsel appearing for the appellant to

adduce evidence. As found by the learned Special

Judge, while dismissing the application for

adjournment, more than 1= months was granted to the

appellant to adduce evidence and he did not adduce

any evidence. In such circumstances, I find no

justification for a remand.

17. Evidence would conclusively establish that

appellant received Rs.52,576/- from Koovappally

Service Co-operative Bank, evidenced by Exhibits P4

to P15 vouchers. Evidence also establish that

appellant did not account the said amount in any of

the registers or records of the Grama Panchayat. In

such circumstances, finding of the learned Special

CRA 1/02 21

Judge that appellant misappropriated Rs.52,576/-,

received under Exhibits P4 to P15 vouchers, is

perfectly legal and correct.

18. Evidence establish that appellant, in his

capacity as Special Grade Executive Officer of

Parathode Grama Panchayat, received Rs.52,576/- and

dishonestly omitted to show the amount in the

Receipt Register of the Panchayat or in any other

records and thereby falsified the account. He

dishonestly misappropriated Rs.52,576/- and thereby

committed criminal breach of trust. In such

circumstances, on the evidence, conviction of the

appellant for the offences under Sections 13(1)(c)

and 13(1)(d) read with Section 13(2) of Prevention

of Corruption Act is perfectly legal and correct.

19. Though learned counsel appearing for the

appellant argued that under Exhibit P1 no sanction

was granted to prosecute the appellant for the

offence under Section 477A of Indian Penal Code and

therefore, conviction of the appellant for the said

CRA 1/02 22

offence is illegal, Exhibit P1 order of sanction

establishes that sanction was granted not only to

prosecute the appellant for the offences under

Sections 13(1)(c) and 13(1)(d) read with Section 13

(2) of Prevention of Corruption Act and Section 409

of Indian Penal Code, but also under any other

sections or provisions of law, which implies that

there is sanction for prosecuting the appellant for

the offence under Section 477A of Indian Penal Code

also. As the evidence conclusively establish that

appellant falsified the account and also

misappropriated Rs.52,576/-, which was under his

domine as entrusted to him and he has committed

criminal breach of trust, conviction of the

appellant for the offences under Sections 409 and

477A of Indian Penal Code is also perfectly legal

and correct.

20. Then the only question is regarding the

sentence. Learned Special Judge awarded a

substantive sentence of rigorous imprisonment for

CRA 1/02 23

four years for the offences under Section 13(1)(c)

read with Section 13(2) of Prevention of Corruption

Act and Section 409 of Indian Penal Code. In

addition, fine of Rs.75,000/- and in default,

simple imprisonment for 1= years was awarded for

the offence under Section 13(1)(c) read with

Section 13(2) of Prevention of Corruption Act. He

was also sentenced to rigorous imprisonment for two

years for the offence under Section 477A of Indian

Penal Code. Learned Special Judge directed that

substantive sentences shall run concurrently.

Appellant had retired from service subsequently.

Considering the entire facts and circumstances of

the case, interest of justice will be met if the

substantive sentence for the offences under Section

13(1)(c) read with Section 13(2) of Prevention of

Corruption Act and Section 409 of Indian Penal Code

is reduced to rigorous imprisonment for two years,

maintaining the substantive sentence of two years

for the offence under Section 477A of Indian Penal

CRA 1/02 24

Code. I find no reason to interfere with the fine

of Rs.75,000/- awarded for the offence under

Section 13(1)(c) read with Section 13(2) of

Prevention of Corruption Act in addition to the

substantive sentence. But, the default sentence is

modified to simple imprisonment for six months.

Appeal is allowed in part. Conviction of the

appellant for the offences under Sections 13(1)(c)

and 13(1)(d) read with Section 13(2) of Prevention

of Corruption Act and Sections 409 and 477A of

Indian Penal Code is confirmed. The sentence is

modified as follows:

Appellant is sentenced to rigorous imprisonment

for two years and a fine of Rs.75,000/- for the

offence under Section 13(1)(c) read with Section 13

(2) of Prevention of Corruption Act and rigorous

imprisonment for two years each for the offences

under Sections 409 and 477A of Indian Penal Code.

As learned Special Judge has not awarded separate

sentence for the offence under Section 13(1)(d)

CRA 1/02 25

read with Section 13(2) of Prevention of Corruption

Act, no separate sentence is awarded for the said

offence. Substantive sentences shall run

concurrently. Appellant is entitled to get set off

under Section 428 of Code of Criminal Procedure as

provided by the learned Special Judge Special Judge

(Vigilance), Thrissur is directed to execute the

sentence.




4th January, 2011     (M.Sasidharan Nambiar, Judge)
tkv

CRA 1/02    26




             M.Sasidharan Nambiar, J.

            --------------------------

               Crl.A.No.1 of 2002

            --------------------------

                    JUDGMENT



                  4th January, 2011