High Court Kerala High Court

Kurian vs State Of Kerala on 23 November, 1981

Kerala High Court
Kurian vs State Of Kerala on 23 November, 1981
Author: P J Amma
Bench: P J Amma, S Kader


JUDGMENT

P. Janaki Amma, J.

1. The revision petitioner was convicted by the Chief Judicial Magistrate, Kottayam, in C. C. No. 56 of 1978, for offences punishable Under Sections 409, 465, 471 and 477-A of the Indian Penal Code and sentenced to undergo rigorous imprisonment for one year Under Section 409 of the Indian Penal Code and rigorous imprisonment for six months under each of the other counts. The sentences were directed to run concurrently. He filed Criminal Appeal No. 159 of 1978 before the Sessions Judge, Kottayam. The Sessions Judge confirmed the conviction Under Sections 409 and 477-A of the Indian Penal Code and reduced the sentence Under Section 409 of the Indian Penal Code to six months. The conviction and sentences Under Sections 465 and 471 of the Indian Penal Code were set aside. The revision petition is directed against the conviction and sentences Under Section 409 and 477-A of the Indian Penal Code.

2. The facts of the case are as follows: The petitioner was a permanent employee of the Central Bank of India, Kottayam branch. An extension counter had been functioning during the relevant period at the Rubber Board Office at Puthupally to facilitate the operation of savings account transactions of the staff of the Rubber Board. The revision petitioner was functioning as a C Grade Cashier in the extension counter in Nov. 1977. The depositors having accounts in the extension counter were being issued pass books wherein the deposits and withdrawals were entered. Separate accounts regarding the transactions were maintained in the Kottayam branch. The daily transactions were entered in u token book as well as a teller card maintained in respect of individual customers. Amounts were being withdrawn on presentation of withdrawal slips signed by the party. The petitioner was having custody of the relevant records. On the basis of the token book entries were being made in the ledger maintained in the branch office at Kottayam and this account was being checked by the Accountant.

3. PW-2, Aleyamma Abraham, a member of the staff of the Rubber Board, was having a savings bank account, of which Ext. PI is the pass book. On 16-1-1978, she had to her credit an amount of Rs. 12,463.70. She withdrew Rs. 11,000/-on that day and the balance was Rupees 1,463.70 as per the pass book issued to her. PW-3 a Sub Accountant of the Kottayam Branch had occasion to scrutinise the ledger maintained in respect of PW-2. He detected a credit entry of Rs. 6,000/- on 12-1-1978 stated to have been paid by cheque, unsupported by a voucher. Further verification revealed a withdrawal of Rs. 1,000/- on 9-11-1&77 as per Ext. P2 withdrawal slip and another amount of Rs. 5,000/- on 14-11-1977 as per Ext. P6 withdrawal slip. These entries were seen entered in Ext. P3, teller card maintained in the name of PW-2. It was disclosed that another teller card Ext. P5 was also maintained in the name of the same party and that the balance under Ext. P3 and Ext. P5 did not tally. PW-1, the branch manager, was informed about the irregularity. He contacted PW-2, Aleyamma Abraham, as per Ext. P8 letter dated 16-1-1978 in order to ascertain the authenticity of the credit entry of Rs. 6,000/- on 12-1-1978. She was also informed that if the credit entry of Rs. 6,000/- was not to be taken into account the balance available to her account was only Rs. 4,536.30. Since there was some doubt regarding two withdrawals viz., the one of Rs. 1,000/-on 9-11-1977 and the another of Rupees 5.000/- on 14-11-1977, she was asked to inform whether those amounts were actually withdrawn by her. PW 2 received the letter on 17-1-1978. She sent Ext. P9 reply denying that she had withdrawn amounts debited against her on 9-11-1977 and 14-11-1977. She also stated that she had not paid an amount of Rs. 6,000/-referred to in Ext, P8 either by cash or cheque on 12-1-1978. She maintained that even without that deposit she had sufficient amount to her credit when she withdrew Rs, 11,000/-. The entries in Ext. P3 and Ext. P5 teller cards, Ext. P10 token register and Ext. Pll voucher were found to be in the hand-writing of the petitioner. On 18-1-1978 according to the prosecution, the petitioner remitted Rupees 6,000/- in the bank under Ext. P12 series vouchers. On 19-1-1978 he gave the statement Ext. P7 admitting that he had misappropriated Rs. 6,000/- on the basis of Ext. P2 and Ext. P6 forged withdrawal slips. The petitioner was thereupon placed under suspension. A complaint Ext. P13 was launched to the police. A crime was registered and in due course the petitioner was tried and convicted. It is the above conviction and sentence which are the subject matter of the revision.

4. The revision petition stands referred to a Division Bench for a decision on the question whether an employee of a nationalised bank is a public servant coming under the definition of that term in Section 21 of the IPC As far as we could see there is no scope for controversy on this point. Section 21 of the IPC mentions the various persons who are public servants. The 12th clause reads:

Twelfth Every person

(a) in the service or pay of the Government or remunerated by fees or commission for the performance of any public duty by the Government;

(b) in the service or pay of a local authority, a corporation established by or under a Central, Provincial or State Act or a Government Company as defined in Section 617 of the Companies Act, 1956(1 of 1956).

5. The Central Bank of India, of which the petitioner was an employee, is included in the first schedule to the Banking Companies (Acquisition and Transfer of Undertakings) Act, 1970. Under the said Act, certain then existing banks which were functioning as banking companies not being foreign companies were converted into nationalised banks. The banking companies so converted and the corresponding new banks are included the First Schedule. Under Section 3(3) of the Act, the entire capital of each corresponding new bank stood vested in, and allotted to, the Central Government. Subsection (4) of Section 3 mentions that every corresponding new bank is a body corporate with perpetual succession and a common seal with power, subject to the provisions of the Act to acquire, hold and dispose of property, and to contract, and may sue and be sued in its name. It is thus clear that after the above enactment the Central Bank of India became a bank of which the entire share capital vested in the Central Government.

6. Section 617 of the Companies Act defines a Government company as any company in which not less than fifty-one per cent, of the paid up share capital is held by the Central Government, or by any State Government or Governments, or partly by the Central Government and partly by one or more State Governments and includes a company which is subsidiary of a Government company as defined. Therefore, the Central Bank of India thus satisfies the definition. It is also a body corporate established under a Central Act. It follows that a person in the service or pay of the Central Bank of India is a public servant within the definition of the term in Section 21 of the Indian Penal Code.

7. Reference may in this connection be made to the decision in United Commercial Bank v. V. J. Vyas, 1977 Lab IC 1013(Cal). The decision recognises the principle that an employee of a bank acquired the status of a public servant after nationalisation of the bank. There was however no discussion on the point. It may be noted in this connection that Article 12 ol the Constitution of India defines a State: The definition includes ‘all local or other authorities within the territory of India or under the control of the Government of India., It has been held in Rajasthan State Electricity Board v. Mohanlal and Sukhdev v. Bhagatram , that the expression ‘other authorities’ is wide enough to include within it every authority created by statute and functioning within the territory of India or under the control of the Government of India. Following the above dictum it has been held in N. B. Shukla v. Bank of Baroda, (1979) 1 Lab LJ 291, that a nationalised bank comes under “other authorities” under Article 12 of the Constitution of India. This also indicates that an employee of the nationalised bank is a public servant, but this aspect need not be taken into account in view of the reasoning adopted in the foregoing paragraph.

8. Coming to the merits of the case, the contention put forward on behalf of the petitioner is that there are no sufficient materials in the case to prove that he is guilty of an offence of breach of trust. He admitted that Ext. P3 teller card is maintained by him, but denied that Ext. P5 teller card was written by him. The petitioner also denied that he remitted Rs. 6,000/- on 18-1-1978. According to the stand taken, Ext. P7 statement was given by him under duress, and therefore, should not be acted upon. He also denied that he had anything to do with the entry of Rs. 6,000/- in Ext. P4 against the date 12-1-1978. It was further argued that in the absence of expert opinion on a comparison of the handwriting and signature the trial Court should not have relied upon the documents produced and held that he was responsible for the misappropriation and using of forged documents,

9. The main question involved is whether there were withdrawals of Rs. 1,000/- and Rs. 5,000/- on 9-11-1977 and 14-11-1977 respectively. In the ordinary course the evidence of P.W. 2 Ale-yamma Abraham has considerable significance, but in the course of her evidence she evinced an interest in the revision petitioner and gave pre-varicative answers. She was therefore declared hostile and cross-examined. When asked whether she had drawn amounts on 9-11-1977 and 14-11-1977 she would say that she did not remember the dates when she withdrew amounts. When confronted with the signatures in Ext. P2 and Ext. P6 she would say that they resembled her signature and could not say whether they were hers or were not hers. She admitted Ext. P9, her letter to the Manager, Central Bank, Kottayam, wherein she denied that there was any withdrawal either on 9-11-1977 or 14-11-1977. But she would say that when she wrote that letter she was not in possession of the pass book Ext. PI. Evidently her version in Court is against the case put forward by her in Ext, P9 letter. The courts below rightly declined to act upon her evidence in Court to the effect that the signature in Ext. P2 and Ext. P6 resembled her signature. A casual look at the signature in Ext. P2 and Ext. P6 with the admitted signature of P.W. 2 in Ext. P9 and her deposition is sufficient to show that Ext. P2 and Ext. P6 could not have been signed by her. While she has put her signature as “Aleyamma” in Ext. P9 and the deposit tion the signatures in Ext. P2 and Ext. P6 read “Aleyama”. This is a strong circumstance which goes to show that Ext. P2 and Ext. P6 could not have been signed by her. It is also significant to note that although P.W. 2 would say that her statement in Ext, P9, that she had not withdrawn any amount on 9-11-1977 and 14-11-1977, was made because she was not at the time of making the statement in possession of her pass book, her pass book Ext. PI does not contain entries on 9-11-1977 and 14-11-1977 to the effect that she had withdrawn any amount. When she was confronted with this she would say that it could be because of some omission. Assuming that it was due to omission that the withdrawals on 9-11-1977 and 14-11-1977 were not noted in the pass book, it would mean that the amount to her credit would stand reduced by Rs. 6,000/-. The amount to her credit on 14-11-1977 would only be Rs. 2,593.10. She has no case that she remitted Rupees 6,000/- on 12-1-1978 either by cash or by cheque. If that be so, the balance amount which stood to her credit on 14-11-1977 and the subsequent remittances and withdrawals would have left only an amount of less than Rs. 11,000/- and she would not have been able to withdraw Rupees 11,000/- on 16-1-1978.

10. As regards the alleged remittance of Rs. 6,000/- on 12-1-1978, the only document which makes mention of it is Ext. P4 the ledger account. As per the entry, the remittance was by cheque. PW-2 as already stated has no case that she remitted the amount. The entry in Ext. P4 is not seen initialled. The cheque or the supporting credit slip in respect of the deposit is not forthcoming. P.W. 1 the Branch Manager would say that even though he scrutinised all the available vouchers he could not find one corresponding to the entry of Rs. 6,000/-. The combined effect of the evidence of P. Ws. 1 and 2 is that there was no remittance of Rs, 6,000/r by or on behalf of P.W. 2 on 12-1-1978. It is noted that above the entry relating to Rs. 6,000/- there is another entry regarding disbursement of Rs 6,000/- on 12-1-1978 and below the disputed entry there is the entry regarding payment of Rs, 11,000/- on 16-1-1978. P.W. 3, the Sub Accountant of the Kot-tayam Branch, has given evidence that both these entries have been initialled by him but not the entry regarding Rs. 6,000/-. He searched to find out if there was any supporting voucher, but could not get it. It was he who reported the matter to P.W. 1. There is no scope for about that the entry of Rs. 6,000/- was made by somebody to cover the earlier payment of Rs, 1,000/- on 9-11-1977 and Rs. 5,000/- on 14-11-1977 and to enable the payment of Rs. 11,000/- when a demand was made by P.W. 2 on 16-1-1978,

11. The evidence of P. W, l would further make out that he sent the letter Ext. P8 to P.W. 2 Aleyamma Abraham and after getting her reply questioned the petitioner, The petitioner remitted Rs. 6,000/- on 18-1-1978 as per Ext, P12 series and gave Ext. P7 statement on 19-1-1978. The petitioner would say that he did not give the statement but that he gave a blank sheet with his signature and that he did not remit any amount on 18-1-1978. It is difficult to accept this case in view of the documents produced and the evidence of P.W. 1. Even if the remittance of 18-1-1978 and Ext, P7 are ignored there are enough materials to sustain the conviction, The petitioner has admitted that Ext. P3 teller card was maintained by him, The withdrawals on 9-11-1977 and 14-11-1977 are seen noted in it, Ext, P10 is the Teller Daily Cash Register for 9-11-1977. The withdrawal of Rs. 1,000/- by P.W. 2 on 9-11-1977 is noted therein. The absence of corresponding entries in Ext. PI and the difference in signature in Ext, P2 and Ext. P6, the inconsistent versions spoken to by P.W. 2, taken along with the admitted withdrawal by P.W. 2 of Rs. 11,000/- on 16-1-1978, clearly make out that no amount was withdrawn by P.W. 2 on 9-11-1977, and 14-11-1977, and that the revision petitioner who was in charge of the bank counter at the Rubber Board Office on those days appropriated for himself the amounts of Rs. 1,000/- and Rs. 5,000/-shown against the above dates in Ext. P3,

12. On behalf of the petitioner it was contended that in the absence of the evidence of an expert or a person who is conversant with the hand-writing of the petitioner and in view of the fact that the person who made the entries on 16-1-1978 has not been examined the conviction cannot be sustained. It is true that the evidence of an expert or that of a person conversant with the handwriting is ordinarily desirable and can be acted upon in proving the entries in accounts. It is also desirable to get entries in accounts proved by the person who wrote the account. But the above are not the only ways making out a case of misappropriation. It can be made out by circumstantial evidence as well. In this case, Ext. P3 is admitted by the petitioner as written in his handwriting. There is clinching circumstantial evidence to show that no amount was withdrawn by P.W. 2 on 9-11-1977 and 14-11-1977 which is sufficient to show that Ext. P2 and Ext. P6 are withdrawal slips containing forged signature of P.W. 2. It is amply proved that the petitioner was responsible for the withdrawal of Rs. 1,000/- on 9-11-1977 and of Rs. 5000/- on 14-11-1977 and that such withdrawals were made making use of Ext. P2 and Ext. P6. There are therefore sufficient reasons for sustaining the conviction.

13. The revision petition is therefore dismissed.

14. An oral application was made for a certificate for appeal to the Supreme Court under Article 134 of the Constitution. We are not satisfied that this is ant case for appeal to the Supreme Court. Certificate not granted.