High Court Kerala High Court

M.Sivaraman vs Deputy Superintendent Of Police on 10 January, 2011

Kerala High Court
M.Sivaraman vs Deputy Superintendent Of Police on 10 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 294 of 2002()


1. M.SIVARAMAN S/O.CHEYIKUTTY,
                      ...  Petitioner

                        Vs



1. DEPUTY SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. STATE-REPRESENTED BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :10/01/2011

 O R D E R
                  M.Sasidharan Nambiar, J.

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

                     Crl.A.No.294 of 2002

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

                            JUDGMENT

Appellant, the second accused in C.C.No.9/1999, was

convicted and sentenced for the offences under Section 13

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

Act and Section 409 of Indian Penal Code by Special Judge

(Vigilance), Kozhikode. Prosecution case is that first

accused was the Lay Secretary and Treasurer of Institute of

Maternal and Child Health, Kozhikode. Appellant was the

Peon therein. The treasury bills of the establishment were

being presented to the Treasury and get them encashed by

the first accused authorising appellant. It is the prosecution

case that during the period 3.2.1992 to 25.2.1992,

Rs.68,774/- covered by Exhibit P20 series of bills which

were encashed from the Treasury, by presenting the bills

along with Exhibit P2 Treasury Bill Book were not

accounted and both the accused misappropriated the

CRA 294/02 2

amount and thereby committed the offences. As authorised

by the first accused, appellant presented Exhibits P20(d) to

P20(h) bills on 25.2.1992 and got the bills passed and did

not entrust the amount to the first accused. Appellant did

not attend the office from 26.2.1992 onwards. First accused

submitted Exhibit P1(a) report to PW1, Superintendent of

Institute of Maternal and Child Health, Kozhikode informing

the non receipt of the amount covered by the Treasury Bills

and the absence of the appellant PW1, in turn, intimated the

police under Exhibit P37(a). Based on the information Crime

No.59/1992 was registered under Exhibit P37 FIR of

Medical College Police Station. As the offences alleged

include offence under Prevention of Corruption Act, the

case was transferred to Vigilance and Anti Corruption

Bureau, Kozhikode. PW23, Superintendent of Police,

Vigilance and Anti Corruption Bureau, re-registered the

case so received as Vigilance Crime No.2/1993 under

Exhibit P44 FIR. PW22, Deputy Superintendent of Police,

investigated the case. PW24 continued the investigation and

CRA 294/02 3

laid the charge on getting Exhibit P38 order sanctioning the

prosecution. Learned Special Judge took cognizance of the

offences under Section 13(1) read with Section 13(2) and

Sections 409 and 109 of the Indian Penal Code. On the

appearance of the accused learned Special Judge framed

charge 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 against both the accused and for

the offence under Section 109 of Indian Penal Code also

against the first accused. Both the accused pleaded not

guilty.

2. Prosecution examined 24 witnesses and marked

Exthibits P1 to P44. After closing the prosecution evidence,

accused were questioned under Section 313 of Code of

Criminal Procedure and were called upon to adduce

evidence, if any. Appellant examined DW1. Learned

Special Judge, on the evidence, found the first accused not

guilty of the offences and acquitted him. Finding that

Exhibits P20 (a) to P20(h) bills were presented before the

CRA 294/02 4

Treasury, as authorised by the first accused, by the

appellant and the bills were encashed by him and holding

that appellant did not entrust the amount back to the first

accused and he misappropriated Rs.68,774/-, appellant was

found guilty of the offences. He was convicted and

sentenced to rigorous imprisonment for two years and a fine

of Rs.67,481/- and in default, simple imprisonment for two

years for the offence under Section 13(2) read with section

13(1)(c) of Prevention of Corruption Act and rigorous

imprisonment for two years for the offence under Section

409 of Indian Penal Code. The substantive sentences were

directed to run concurrently. He was granted set off as

provided under Section 428 of Code of Criminal Procedure.

This appeal is filed challenging the conviction and sentence.

3. Learned counsel appearing for the appellant and

learned Public Prosecutor were heard.

4. Argument of the learned counsel appearing for the

appellant is that learned Special Judge did not properly

appreciate the evidence and should have found that first

CRA 294/02 5

accused, being the Drawing and Disbursement Officer, who

is responsible to keep custody of Exhibit P2 Treasury Bill

Book and to present it, along with the bills for encashment

was primarily responsible for the amount encashed through

the appellant. It was argued that Exhibit P2 Treasury Bill

Book establishes that appellant had encashed the bills as

authorised by the first accused and entrusted the money to

the first accused but first accused was not in the habit of

properly accounting the amount so received. It was pointed

out that Exhibit P2 Treasury Bill Book shows that on

18.2.1992, 21.2.1992 and 25.2.1992 several bills were

entrusted by the first accused to the appellant, to present

them before the Treasury and first accused admitted receipt

of money so encashed under many of those bills, though he

is disputing entrustment of the money covered by Exhibits

P20(a) to P20(h) bills. Learned counsel pointed out that

when Exhibit P26, the personal register maintained by the

first accused, establishes that some of the bills encashed on

25.2.1992 were entrusted to the first accused by the

CRA 294/02 6

appellant, he cannot be heard to contend that the remaining

amounts covered by the bills were not entrusted to him and

as appellant had to take leave on compelling reasons on

26.2.1992 and could not attend the office on the next two or

three days a complaint was lodged to escape from the

liability, as first accused was aware that audit will be

conducted on 27.2.1992 and that audit would reveal the

misappropriation. It was argued that when appellant is

responsible for receipt of the amount covered by Exhibits

P20(a) to P20(h) bills, when first accused admitted that

appellant entrusted the remaining undisputed bills, which

were entrusted to the appellant by the first accused on

18.2.1992, 21.2.1992 and 25.2.1992, learned Special Judge

should not have accepted the case of the first accused or

the prosecution that appellant did not entrust the amount

covered by Exhibits P20(a) to P20(h) bills to the first

accused and for the sole reason that appellant did not

attend the office on 26.2.1992 and the subsequent days,

appellant could not be convicted. Learned counsel pointed

CRA 294/02 7

out that appellant was convicted finding that he did not

attend the office on 26.2.1992 onwards and Exhibit P2

Treasury Bill Book was not returned by the appellant to the

first accused but there is no evidence to prove that Exhibit

P2 Treasury Bill Book was returned to the appellant on

25.2.1992. It was argued that evidence would establish that

when bills are objected to by the Treasury Officer, there is a

practice of retaining the Treasury Bill Book in the Treasury

and Exhibit P2 shows that two bills were objected on audit

reasons and in such circumstances, explanation of the

appellant that Exhibit P2 Treasury Bill Book was not

returned to the first accused on 25.2.1992 should have been

accepted, especially when, it is the prosecution case that

subsequently Exhibit P2 Treasury Bill Book was produced

before the Deputy Superintendent on 15.9.1992, by PW1,

the Treasury Officer.

5. Learned Public Prosecutor argued that it is not

disputed that Exhibits P20(a) to P20(h) bills were entrusted

by the first accused to the appellant authorising him to

CRA 294/02 8

present them before the Treasury and to get them

encashed and appellant admittedly encashed them and

there is no evidence to prove that the amount so received

by the appellant under Exhibits P20(a) to P20(h) bills were

entrusted to the first accused or to the office by the

appellant and therefore, the conviction is perfectly legal.

6. The following points arise for consideration:

1. Whether appellant misappropriated Rs.68,774/-
received under Exhibits P20(a) to P20(h) bills?

2. Whether appellant committed the offence under
Section 13(1)(c) read with Section 13(2) of
Prevention of Corruption Act and Section 409 of
Indian Penal Code and if so, whether the sentence
awarded is reasonable?

The Points:

7. The fact that appellant, the second accused, was

Peon of Institute of Maternal and Child Health, Kozhikode

and he was being authorised by the first accused Lay

Secretary as the Disbursing Officer, to present the bills

before the Treasury and to receive the amount on behalf of

CRA 294/02 9

the first accused are not disputed. It is proved by Exhibit

P2 Treasury Bill Book also. It is also in evidence that even

though, as per the Rules, first accused is to authorise a

Clerk to present the bill and receive the amount if it

exceeds Rs.10,000/-, first accused was sending the

appellant even if the bill exceeds Rs.10,000/- is also not

disputed. Prosecution case is that first accused authorised

appellant to present Exhibit P20 series of bills and they

were presented before the Treasury by the appellant and he

received the amounts and first accused, along with the

appellant, misappropriated the amount by not showing

receipt of the amount in the account of the Institute of

Maternal and Child Health. Learned Special Judge, on the

evidence, found the first accused not guilty of the offences

and acquitted him holding that there is no evidence to prove

that first accused, in any way, assisted or aided appellant in

the misappropriation, even though there are circumstances

indicating laches on his part in the financial transactions of

the establishment through the Treasury. Learned Special

CRA 294/02 10

Judge found that as appellant admitted that he received

Rs.68,774/-, evidenced by Exhibits P20(a) to P20(h) bills and

there is no evidence to prove that he entrusted the amount

to the first accused and as appellant did not attend the

offence from 26.2.1992 onwards and did not take Exhibit P2

Treasury Bill Book from the Treasury, appellant is guilty of

the offences. As rightly pointed out by the learned counsel

appearing for the appellant, learned Special Judge did not

appreciate the evidence properly.

8. Exhibit P2, the Treasury Bill Book, contains the

instructions to be followed by the Disbursing Officers.

9. Under Instruction No.6, Drawing Officer is

personally responsible for the entries in Column Nos.1 to 6

and 12 to 13 and for any omission to make appropriate

entries in these columns in respect of any bill. Similarly, the

Treasury officer shall be responsible for entries in Columns

7 to 11 and for the omission to make any entry in these

columns in respect of any bill presented/ encashed at the

Treasury. Column 14 may be filled up and attested by the

CRA 294/02 11

Drawing Officer or the Treasury Officer, as the case may be,

according to the nature of the entry made therein.

Instruction No.7 is most relevant. It reads:

“Columns 12 and 13 shall be completed by the
Drawing Officer on the same day of encashment of
the bill.”

10. Under Instruction No.8, when a bill is objected to

in the Treasury, the word ‘objected’ should be got written in

column 10 by the Treasury or the Sub Treasury Officer with

dated signature in column 11. When such bills are

presented again after clearing the objections, bills should

be entered afresh in the Bill Book. Instruction No.9 reads:

“Drawing Officer shall take note of the fact if
columns 1 to 6 and 12 to 13 are not filled up by
him, the bills presented subsequently at the
Treasury will not be honoured for payment.”

Instruction No.10 reads:

“It is the primary responsibility of the Drawing
Officer to get back the Treasury Bill Book from
the concerned Treasury immediately after the bills

CRA 294/02 12

presented are cashed or objected and to keep the
book safely. Used Treasury Bill Books should be
preserved as a permanent record.”

Therefore, under Instruction No.7, Drawing Officer is

expected to complete columns 12 and 13 on the same day of

encashment of the bill. Column 12 relates to the date of

entry in the cash book and column 13 signature of the

Drawing Officer in charge of the cash. Therefore, it is clear

that when a bill, along with the Treasury Bill Book, is

presented before the Treasury for encashment either by the

Disbursing Officer personally or as authorised by him by

some other subordinate officer, as and when the bill is

encashed or objected to, the Treasury Bill Book shall be

received back by the drawing Officer and on the date of

encashment of the bill itself, columns 12 and 13 are to be

filled up. If column 12 is to be filled up on the same day, it is

mandatory that receipt of the amount covered by the bill

should be entered in the cash book on the same day and

then only, the date of entry in the cash book could be

CRA 294/02 13

entered in column 12 and Disbursing Officer could affix

his/her signature in column 13.

11. Exhibit P2 Treasury Bill Book conclusively establish

that Exhibit P20(a) bill was presented before the Treasury.

It is seen entered as Sl.No. 209 in Page No.33 of Exhibit P2.

The relevant entry was separately marked as Exhibit P2(a).

It is for Rs.1,293/-. The bill shows that after it was prepared,

first accused signed in it on 29.1.1992 and it was passed by

the Treasury as Bill No.3372 on 29.1.1992. It shows that the

amount thereunder was received by the appellant on

3.2.1992. As per Instruction No.7, first accused should have

shown receipt of that amount in the cash book on the same

day and should have filled up columns 12 and 13 also on the

same day. Exhibit P2 Treasury Bill Book shows that first

accused filled up columns 12 and 13 on 30.1.1992, but did

not fill up columns 12 and 13 in Exhibit P2(a) entry. At the

same time, Exhibit P2 shows that in Page No.34, the bills

encashed subsequently on 1.2.1992 were received by the

first accused and columns 12 and 13 were filled up on

CRA 294/02 14

3.2.1992. Exhibit P2 shows that even thereafter first

accused was sending bills for presentation before the

Treasury through the appellant. Though Exhibit P2 shows

that various bills were encashed, columns 12 and 13 were

not filled up in many of the pages of Exhibit P2 Treasury Bill

Book, in violation of the mandatory instructions provided

under Instruction No.7 of Exhibit P2 Treasury Bill Book.

Learned Special Judge unfortunately held that though

instructions are mandatory to the Drawing Officer and if the

bills are not presented following the instructions, they need

not be honoured by the Treasury, it does not prohibit the

Treasury officer from receiving the bills or passing the bills.

I cannot agree with the said finding. When instructions in

the Treasury Bill Book mandate that as when bills presented

before the Treasury are encashed or objected to, the Bill

Book should be received back by the Disbursing Officer

from the Treasury and columns 12 and 13 should be filled

up on the same day and before presenting the next bill,

columns 12 and 13 should be filled up. The Treasury Officer

CRA 294/02 15

should not have passed the bill when columns 12 and 13 are

not filled up regarding the bills which were passed

previously. Whatever it be, when presentation or

encashment of Exhibit P20 bill, evidenced by Exhibit P2(a)

entry is not the subject matter of the charge, it is not very

relevant to be considered in this appeal.

12. Exhibit P20(a) bill is for Rs.4,034/-. It shows that

the bill relates to arrears of pay consequent to the pay

fixation of several employees, including PW4, the Nursing

Assistant. Exhibit P2 Treasury Bill Book shows that it was

prepared as Bill No.444/91-92 and was entered in Exhibit

P2 as Sl.No.254 and was presented before the Treasury

through the appellant, along with Exhibit P2 bill book. The

relevant entry shows that first accused signed in column 6

on 17.2.1992 and the bill was passed on 18.2.1992. Though

learned Special Judge, on the evidence, found that there is

no evidence to prove that appellant, who admittedly

encashed the amount, did not pay the amount covered by

Exhibit P20(a) bill to the first accused, Exhibit P2 bill book

CRA 294/02 16

shows that several other bills were also presented before

the Treasury by the appellant on the same day and were

encashed. Sl.No.251 is a bill for reimbursement for

Rs.3,350/- and it was presented on 17.2.1992 and was

passed on 18.2.1992. As Sl.No. 250, bill for Rs.15,120/-,

being the GPF advance, was presented through appellant on

17.2.1992 and was passed on 17.2.1992. As Sl.No.249, GPF

advance bill for Rs.10,250/- was presented before the

Treasury through the appellant and was encashed on

17.2.1992. Similarly, bills shown as Sl.Nos.252, 253, 254,

255, 256, 257, 258, 259 and 260 were also presented on

17.2.1992 respectively for Rs.534/-, Rs.995/-, Rs.4,034/-

Rs.665/-, Rs.23,120/-, Rs.7,280/-, Rs.2,428/-, Rs.2,630/- and

Rs.792/-. Columns 12 and 13 are seen filled up. Therefore,

Exhibit P2 itself establishes that even though bills were

presented before the Treasury through appellant and were

encashed, the bill book was not properly maintained.

Exhibit P26 was produced as the personal register

maintained by the first accused. It is claimed that in Exhibit

CRA 294/02 17

P26 register, first accused used to enter the amounts

received by him as entrusted by the appellant after bills

were encashed from the Treasury. Case is that if the

amounts covered by Exhibits P20(a) to P20(h) bills were

encashed and those amounts were entrusted to the first

accused by the appellant, it would have been entered in

Exhibit P26 register. Argument is that as Exhibit P26

register does not contain the entries for receipt of the

amounts covered by Exhibits P20(a) to P20(h) bills, it is to

be accepted that amounts were not entrusted by the

appellant. If Exhibit P26 was being properly maintained and

the amounts covered by the disputed bills are not seen in

the said register, it could be said that appellant did not

entrust the amount. But, when Exhibit P26 is a personal

register maintained by the first accused and appellant has

no opportunity to go through the register and when no

endorsement of the appellant is being obtained in Exhibit

P26 register, if first accused committed omissions in

preparing Exhibit P26, based on the omissions in Exhibit

CRA 294/02 18

P26, it cannot be said that appellant did not entrust the

amounts received by him, on encashing the bills, to the first

accused. When Exhibit P2 Treasury Bill Book establishes

that several bills were presented before the Treasury on the

same day and when subsequent bills are presented before

the Treasury by the Disbursing Officer and he is expected to

fill up columns 12 and 13 before presenting the subsequent

bills, first accused should have necessarily gone through

Exhibit P2 Treasury Bill Book regarding the details of the

previous bills. If first accused had gone through the relevant

entries about the previous bills in Exhibit P2 before

presenting the subsequent bills, he must be aware of the

fact that previous bills were encashed. If that be so, defence

of the first accused cannot be believed that he was unaware

of encashment of the previous bills and therefore, he did not

find out the omissions or misappropriation, if any,

committed by the second accused. As stated earlier, when

Exhibit P20(a) bill is seen passed by the Treasury on

18.2.1992 as Sl.No.254 of Exhibit P2, first accused

CRA 294/02 19

admittedly presented the subsequent bills on 21.2.1992

through the appellant, evidenced by Exhibit P2 Treasury Bill

Book. It cannot be believed that first accused was unaware

of encashment of Exhibit P20(a) bill on 18.2.1992. Exhibit

P26 register also shows that first accused had shown

receipt of several bills, including GPF advance Bill 83 and

Treasury Bills 440, 446, 447, 448 and 449. It is also to be

borne in mind that Exhibit P20(a) bill includes arrears of

salary to be paid to PW4. In such circumstances, it cannot

be believed that the staff will be unaware of encashment of

the bills.

13. Exhibit P20(b) bill for Rs.14,237/- was seen

prepared on 21.2.1992. It relates to surrender of earned

leave of various staff of Institute of Maternal and Child

Health. It is seen presented as Bill No.450/91-92 and passed

by the Treasury as Bill No.1786 on 21.2.1992. Similarly,

Exhibit P20(c) bill was seen prepared on 19.2.1992 for

Rs.21,740/- and was presented as Bill No.85/91-92 and

passed by the Treasury on 21.2.1992 as Bill No.1785. These

CRA 294/02 20

two bills are seen encashed by Token Nos.1237 and 686 by

the appellant as per the endorsements made on 21.2.1992.

Exhibit P2 Treasury Bill Book also shows that they were

passed and encashed. The relevant entry in columns 12 and

13 are not seen filled up, either in respect of the said bills or

the bills presented and encashed along with those bills, on

the same day. Even though Exhibit P2 Treasury Bill Book

was presented along with subsequent bills on 25.2.1992, it

shows that on 21.2.1992, apart from Exhibits P20(b) and

P20(c) bills, Bill No.86/91-92 for Rs.27,683/- and Bill Nos.

451, 452, 453, 454 and 455 were also presented before the

Treasury on the same day respectively for Rs.5,502/-,

Rs.59/-, 1,474/-, Rs.838/- and Rs.98/- and they were all

encahsed on the same day. Exhibit P26 register shows that

on 27.2.1992, the amounts encahsed under GPF bills 82/91-

92, 436, 405, 404, 455, 459 and 452 are entered. But

receipt of the amounts covered by Exhibits P20(b) and P20

(c) bills are not seen entered. When Exhibit P2 Treasury Bill

Book was definitely sent by the first accused on 25.2.1992,

CRA 294/02 21

at the time of presenting the subsequent bills before the

Treasury after filling up columns 6 and 7, it can only be

found that first accused had seen the relevant entries with

respect to Exhibits P20(b) and P20(c) bills at least on

25.2.1992, when he had filled up columns 6 and 7 and

presented the subsequent bills by authorising the very same

appellant to encash them on his behalf. Exhibits P20(d) to

P20(h) are Bill Nos.453, 460, 462, 464 and 465 respectively

for Rs.1,474/-, Rs.15,035/-, Rs.9,981/-, Rs.490/- and Rs.490/-.

The respective bills show that they were prepared on

25.2.1992 and first accused authorised appellant to present

those bills and encash the same. Bills were presented by the

appellant before the Treasury on 25.2.1992. Exhibit P2 also

shows that apart from Exhibit P20(d) to P20(h) bills, GPF

Bill 84 for Rs.23,120/-, Bill 463 for Rs.6,280/-, Bill 451 for

Rs.5,502/- Bill 461 for Rs.5,917/- and Bill 456 for Rs.1,192/-

were also presented and encashed on the same day. Exhibit

P26 register maintained by the first accused shows that he

entered receipt of Rs.23,120/-, received by the appellant

CRA 294/02 22

under Bill No.84/91-92, Rs.6,280/-, received under Bill No.

463, Rs.5,502/-, received under Bill No.451, Rs.5,917/-,

received under Bill No.461 and Rs.1,192/-, received under

Bill No.456. It is, therefore, absolutely clear that out of the

several bills presented by the first accused through the

appellant on 25.2.1992, appellant had entrusted at least the

amounts shown in Exhibit P26 register to the first accused.

Though appellants claims that he entrusted the entire

amount covered by Exhibits P20(d) to P20(h) bills to the

first accused, it was denied by the first accused. Question is

whether, on the evidence, it can be found that appellant did

not entrust the amounts to the first accused and thereby

misappropriated the amount or appellant, in conspiracy

with the first accused, misappropriated the said amount as

aided by the first accused.

14. Findings of the learned Special Judge are that

there is no conclusive evidence to prove conspiracy between

the first accused and the appellant or that first accused

abetted the appellant to misappropriate the amount or

CRA 294/02 23

allowed the appellant to misappropriate the amount with his

knowledge. It is on that ground first accused was acquitted.

Entire case is to be appreciated in this background.

15. When the Treasury Rules and the Instructions in

Exhibit P2 Treasury Bill Book mandate that when a bill is to

be presented before the Treasury, along with the Treasury

Bill Book, the Disbursing Officer shall fill up columns 12 and

13 in the Treasury Bill Book, regarding encashment of the

previous bills passed by the Treasury and he shall show the

date of encashment of the bill in the cash book. When

subsequent bill is to be prepared and presented before the

Treasury, first accused, as the Disbursing Officer, shall,

necessarily, verify whether the previous bills presented

through appellant were encashed and if encashed, he

should, necessarily, show receipt of the amount in the cash

book and thereafter fill up columns 12 and 13 of Exhibit P2

Treasury Bill Book. Hence, it cannot be believed that first

accused was unaware of encashment of the previous bills

when Exhibits P20(b) and P20(c) bills were presented

CRA 294/02 24

subsequently on 21.2.1992. If that be so, if there was no

conspiracy as found by the learned Special Judge, first

accused would not have entrusted Exhibits P20(b) and P20

(c) bills to the appellant again, when he did not account for

Exhibit P20(a) bill. Similarly, when the amounts received

under Exhibits P20(b) and P20(c) bills, which were

encashed on 21.2.1992, were not entrusted to the first

accused, when Exhibits P20(d) to P20(h) bills were

presented on 25.2.1992, first accused would never entrust

those bills again to the appellant, with the knowledge that

the amounts received under Exhibits P20(a) to P20(c) bills,

which were encashed by the appellant, were not entrusted

to him. As stated earlier, if Exhibit P2 Treasury Bill Book

was verified by the first accused, as he should have,

mandatorily, he should not have entrusted Exhibits P20(d)

to P20(h) bills to the appellant again. Therefore, I have

absolutely no hesitation to hold that without the knowledge

or consent of the first accused, appellant could not have

independently misappropriated the amounts covered under

CRA 294/02 25

Exhibits P20(a) to P20(h) bills, as found by the learned

Special Judge.

16. The crucial question is whether there is evidence to

prove that appellant misappropriated the amounts covered

under Exhibits P20(a) to P20(h) bills after encashing the

same from the Treasury and receiving from the Bank,

without entrusting the same to the first accused. As stated

earlier, on the evidence, it cannot be believed that first

accused did not entrust the amount covered by Exhibits P20

(b) and P20(c) bills on 21.2.1992, when first accused was

well aware that Exhibit P20(a) bill for Rs.4,034/- was

encashed by the appellant on 18.2.1992. It is clear that first

accused had received the amount covered by Exhibit P20(a)

bill before 21.2.1992, as otherwise, he would not have

entrusted Exhibits P20(b) and P20(c) bills to the appellant,

authorising him to encash them. It is the similar case with

Exhibits P20(d) to P20(h) bills. When Exhibit P2 Treasury

Bill Book establishes that Exhibits P20(a) to P20(c) bills

were already encashed by the appellant, if appellant had

CRA 294/02 26

not entrusted the amount to the first accused, it is

absolutely clear that he would not have authorised

appellant to present the subsequent bills and encash the

same on 25.2.1992. On the evidence, it is not possible to

hold that appellant did not entrust the amounts covered by

Exhibits P20(a) to P20(h) bills to the first accused,

especially when, admittedly, other bills authorised in favour

of the appellant and encashed by him were entrusted to the

first accused.

17. Evidence of PW1, Superintendent of Institute of

Maternal and Child Health, Kozhikode is to the effect that

first accused informed him on the morning of 26.2.1992 that

appellant, to whom several bills were entrusted for

presentation before the Treasury, did not return back from

the Treasury and did not entrust the bill book or the

amounts covered by the bills. According to PW1, he wanted

to verify whether appellant is available at his house and

advised first accused to wait till the evening. Evidence of

PW4, the Nursing Assistant, is to the effect that appellant

CRA 294/02 27

attended the office on the morning of 26.2.1992 and

informing that a close relative is hospitalised he left the

office. PW9, the then Deputy District Medical officer, had

conducted an enquiry on the allegation against the first

accused and the appellant and submitted Exhibit P27

report along with the statements recorded. Exhibit P27

report includes the signed written statement submitted by

the first accused in the disciplinary proceedings. The said

statement shows that on 18.2.1992, appellant entrusted him

Rs.36,963/-, stating that it is the amount received by

encashing eight bills and on 21.2.1992, appellant entrusted

Rs.36,047/-, stating that it is the amount received by

encashing eight bills and on 25.2.1992, appellant entrusted

Rs.42,011/-, stating that it is the amount received by

encashing five bills. The statement further discloses that the

said amounts, received by the first accused, were shown in

the Cash Book, UDP Register and were disbursed through

the acquittance roll. Though first accused claimed that he

was not aware of encashment of the other bills, statement

CRA 294/02 28

discloses that seven tokens entrusted to the appellant, on

presentation of the bills, were found in the bag which was

being taken by the appellant to the Treasury, along with the

bills, which was found in the office itself and subsequently,

those tokens were surrendered to the Treasury. Statement

further discloses that on 26.2.1992 morning, when first

accused reached the office, Clerk Kumaran and PW4, the

Nursing Assistant, informed first accused that appellant had

attended the office in the morning and informed that his

brother is ill and has to go to Parappanangadi and left the

office. When first accused enquired whether he had given

any leave letter, it was disclosed that he did not furnish any

leave letter and therefore, appellant did not make any

further enquiry. Further case in the statement is that when

appellant failed to attend the office on 27.2.1992, first

accused was under the impression that appellant did not

attend the office as his brother’s illness aggravated. When,

on 28.2.1992 also, appellant did not attend the office, first

accused authorised Lift Operator K.J.Joseph to obtain the

CRA 294/02 29

Treasury Bill Book from the Treasury, who in turn, informed

first accused that Bill Book is not available in the Treasury

and it was taken by the appellant. When this information

was given to the first accused over phone, first accused

asked Joseph to go to the quarters of the appellant and get

the Treasury Bill Book. Joseph, on enquiry, informed first

accused that appellant is not in the quarters and he could

not find the Treasury Bill Book in the quarters. The said

statement of the first accused shows that evidence of PW1

that first accused approached PW1 and informed him on the

morning of 26.2.1992 that appellant did not come back from

the Treasury and did not entrust he amounts by encashing

the bills is not correct. Instead, even according to the first

accused, appellant had returned from the Treasury and

entrusted Rs.42,011/- on 25.2.1992 itself.

18. Exhibit P26 personal register corroborates the

statement of the first accused seen in Exhibit P27 report

that at least Rs.42,011/- was entrusted by the appellant to

the first accused, being the amount received by him by

CRA 294/02 30

encashing five bills presented before the Treasury on

25.2.1992. If that be so, it is clear that if Exhibits P20(d) to

P20(h) bills were presented on 25.2.1992 along with other

bills and passed by the Treasury and encashed by the

appellant, on behalf of the first accused, appellant had

returned back to the office and entrusted the amount

received by him. There is no evidence to prove that

appellant did not entrust the money received by him on

encashing all the bills passed on that day. For the reason

that first accused did not show the amounts covered under

Exhibits P20(d) to P20(h) bills in Exhibit P26 register, it

cannot be believed that appellant did not entrust the

amounts received by encashing Exhibits P20(d) to P20(h)

bills to the first accused. It is pertinent to note that even

when first accused was questioned under Section 313 of

Code of Criminal Procedure, he has not given any

explanation as to why he omitted to take action against the

appellant when the amount covered by Exhibit P20(a) was

not accounted for, when Exhibits P20(b) and P20(c) bills

CRA 294/02 31

were entrusted to the appellant on 21.2.1992 or when

Exhibits P20((b) and P20(c) bills were not accounted, when

Exhibits P20(d) to P20(h) bills were entrusted to the

appellant for encashment on 25.2.1992. In view of these

intrinsic evidence, it can only be found that there cannot be

a misappropriation of the amounts, covered by Exhibits P20

(a) to P20(h) bills, independently by the appellant. If at all

there was misappropriation, it can only be by the first

accused and with the connivance of the appellant. There is

absolutely no possibility for the appellant to misappropriate

the amounts covered by Exhibits P20(a) to P20(h) bills

without the junction of the first accused. When learned

Special Judge already found that there was no conspiracy

and first accused has not misappropriated the amount

either independently or jointly with the appellant and the

State has not challenged the said findings by filing an

appeal against the order of acquittal of first accused,

appellant cannot be convicted holding that he

misappropriated the amount jointly with the first accused.

CRA 294/02 32

As the evidence do not establish that appellant did not

entrust the amount received by him by encashing Exhibits

P20(a) to P20(h) bills, it cannot be found that appellant

misappropriated Rs.68,774/-, covered by these bills. Hence,

conviction of the appellant for the offences under Sections 7

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

Corruption Act and Section 409 of Indian Penal Code can

only be set aside.

Appeal is allowed. Conviction and sentence passed by

Special Judge (Vigilance), Kozhikode in C.C.No.9/1999

against the appellant is set aside. Appellant is found not

guilty of the offences charged. He is acquitted. Bail bond

executed by the appellant stands cancelled.





10th January, 2011           (M.Sasidharan Nambiar, Judge)

tkv

CRA 294/02    33




                 M.Sasidharan Nambiar, J.

—————————————

Crl.A.No.294 of 2002

—————————————

JUDGMENT

10th January, 2011