Bombay High Court High Court

Manikrao Abaji Thonge vs The State Of Maharashtra on 4 February, 1993

Bombay High Court
Manikrao Abaji Thonge vs The State Of Maharashtra on 4 February, 1993
Equivalent citations: 1993 CriLJ 3796
Bench: A Agarwal


JUDGMENT

1. By the present appeal, the appellant-original accused, seeks to impung an order of conviction and sentence imposed upon him by the Learned Special Judge, Solapur, on 29-4-1986 in Special case No. 4 of 1985. By the order, the accused has been convicted under Section 161 of the Indian Penal Code and Section 5(1)(d) read with Section 5(2) of the Prevention of Corruption Act. For the offence under section 161, I.P.C., he has been sentenced to suffer rigorous imprisonment for one year and to pay a fine of Rs. 1000/- in default to suffer rigorous imprisonment for 3 months and for the offence under section 5(1)(d) read with Section 5(2) of the Prevention of Corruption Act, he has been sentenced to suffer rigorous imprisonment for one year and to pay fine of Rs. 750/- in default to suffer further rigorous imprisonment for 2 months. The substantive sentences have been directed to run concurrently.

2. The accused was charged in the aforesaid trial for having on the 15-2-1985, 21-2-1985, 1-3-1985 and 23-4-1985 while he was serving as Circle Inspector, demanded a sum of Rs. 250/- from P.W. 1 Hanmant Nalavade as a motive or reward for doing an official act i.e. approving the case papers regarding the inquiry into the application of Hanmant for opening a poultry farm under the Scheme of Financial Assistance to educated unemployed and for having finally accepted the said amount on 24-4-1985.

3. The case of the prosecution briefly stated is as under : The complainant P.W. 1 Hanmant had passed his B.Com. but was unemployed. He wanted to start a poultry farm. He, therefore, applied to the Government for grant of assistance. The application was forwarded to the Tahasildar for inquiry. The Tahasildar in turn sent the application to the accused and called for his report.

4. On 20-2-1985, the accused who was then a Circle Inspector sent a message through the Sarpanch and called the complainant. Accordingly, the complainant on the 21-2-1985 contacted the accused in his office. The accused showed the complainant his papers concerning his application for assistance and recorded the statement of the complainant. The accused told the complainant that he would get land worth Rs. 2,500/- free of cost and that the complainant should pay him Rs. 250/-. The accused also asked the complainant to produce certain documents. The accused also asked him to obtain a resolution of the Gram Panchayat regarding its no objection for the grant of land. The accused asked him to produce the documents and also to bring Rs. 250/-.

5. The complainant applied to the Gram Panchayat and the Gram Panchayat on the 23-1-1985 passed the necessary resolution. On the 1-3-1985, the complainant went to the office of the accused and handed over the resolution to the accused. The complainant stated that he was unable to obtain the requisite documents from the Talathi. The accused offered to secure the necessary documents. When asked for the amount, the complainant expressed his inability to pay Rs. 250/- at once. He agreed to pay some amount at that time and pleaded that the work should be done. He assured that he will pay the balance later on. The accused, however, insisted on lump sum payment and unless the payment was made the work would not be done.

6. Again on 15-4-1985, the complainant went to the accused and asked him about his work. The accused reiterated his demand and stated that if payment is made, work will be done. He stated that the case papers will not be forwarded unless payment was made. The accused stated that till the delivery of the possession, the entire matter was under his control and whenever the complainant makes payment he will complete his work. The accused told him that he had received the relevant documents from the Talathi.

7. On 23-4-1985, the complainant came to Barshi. He was on his way to Solapur for an interview in response to an interview call through employment exchange. On that day he had brought tiffin box of PW 3 Buvasaheb Agav who belonged to his village. The nephew of Buvasaheb was in the hospital at Barshi and Buvasaheb was attending on him. Buvasaheb wanted to meet the accused as he wanted to obtain an Income Certificate for a job for which he desired to make an application. The complainant asked Buvasaheb that wile he met the accused of his Income Certificate, he should inquire about the complainant’s work. Buvasaheb met the accused and inquired about the complainant’s work. The accused told Buvasaheb that he had been waiting for the complainant for the last two months but the complainant had not turned up. The accused asked Buvasaheb to inform the complainant that if he brings money, his work will be done and if he did not bring the money, his work will not be done and, therefore, complainant should come with money. Buvasaheb inquired from the accused during what time he will be available on the next day and the accused told him that the complainant may see him between 8.30 to 9 a.m. Buvasaheb conveyed message of the accused to the complainant.

8. On the same day, the complainant went to the office of the Anti Corruption Bureau and lodged a complaint Exhibit 29. The complaint was recorded by PW 4 Vidyadhar Wadekar, Inspector of Police. A trap was laid on the next date. After following the usual procedure a pretrap panchanama Exhibit 31 was prepared in the presence of Panch Witness PW 2 Sashikant Motgi As was arranged, complainant in the company of the Panch went to the accused. At that time, accused was seen proceeding from his house towards a motor-cycle. The complainant met him and told him that he had come for his work of poultry farm. Accused asked him whether he had brought the money and asked him to hand over that amount if he had brought it as he was in hurry to go for some work. The complainant handed over the amount of Rs. 250/-. The accused counted the amount and put it in the pocket of his banian. After the predetermined signal was given, the raiding party arrived. P.W. 4 Wadekar introduced himself as Inspector of the Anti Corruption. At this juncture, the accused tried to wipe his hands with shirt but Wadekar caught his hands and warned him not to wipe the hands. Wadekar asked the accused to take out the cash from his pocket but the accused asked Wadekar to take it out. Wadekar asked Panch Jadhav to take out the cash. Accordingly, Jadhav took out the cash from the pocket of the banian of the accused. The currency notes, hands of the accused and the pocket of the banian were found smeared with anthracene powder. A Panchanama Exhibit-32 in respect of the aforesaid event was recorded. On inquiry, the accused produced a dispatch register and Tapal Book and the same were attached under Panchanama Exhibit 11. Inspector Wadekar registered the offence, recorded statement of witnesses. He sent letter Exhibit 38 to the Collector for obtaining sanction and the Collector granted the necessary sanction vide Exhibit-37. The accused was thereafter charge-sheeted for the aforesaid offence.

9. The accused pleaded not guilty. He conceded that he had accepted the amount of Rs. 250/- at the time of the trap. He stated that the complainant was well known to him. The niece of the accused was shown to the complainant with an offer of marriage. The marriage, however, could not be settled. The complainant was poor. He was a young educated unemployed boy and was badly in need of money. As the accused had come in contact with the complainant and as the proposal of marriage the niece of the accused was pending, the accused advanced the handloan of Rs. 150/- on 25-2-1985 and Rs. 100/- on the 14-3-1985 to the complainant. Hence, on 24-4-1985 what he had accepted from the complainant was the return of the loan. The complainant has lodged a false complaint for harassing the accused as the accused was responsible for fissiling out a marriage proposal.

10. At the trial, the prosecution, led the evidence of PW 1 Hanmant Nalavade. It examined PW 2 Sashikant Motgi as Panch who proved the Panchanama Exhibit 11 for attachment of the outward register and the Tapal Book which were produced by the accused and the panchanamas Exhibits 31 and 32 in respect of the offer and the acceptance of the amount on 24-4-1985. The prosecution next examined P.W. 3 Buvasaheb Agav to whom the accused conveyed his demand for being communicated to the complainant on the 23-4-1985. The prosecution finally examined PW 4 Vidyadhar Wadekar, Police Inspector who is the Investigation Officer in the case. The prosecution further produced at Exhibit 37 the sanction order which was admitted in evidence under section 294 of the Criminal Procedure Code.

11. The above evidence having found favour with the Learned Judge of the trial Court, the impugned order of conviction and sentence came to be passed. The said order is impugned in the present appeal.

12. I have with the assistance of Miss. Dandekar, the learned Advocate appearing in support of the appeal and Shri Nalavade, Learned Public Prosecutor, gone through the entire evidence on record. I have also gone through the judgment and order impugned in the appeal. In my view, the order of conviction and sentence passed by the Learned Judge of the trial Court is justified on the material on record and hence no interference is called for in the present appeal.

13. The facts narrated above show that in the instant case, the accused has admitted that he had on 24-4-1985 accepted the amount of Rs. 250/- from the complainant. Hence, a presumption under Section 4 of the Prevention of Corruption Act would arise and the burden will shift upon the accused to establish his defence by preponderance of probabilities. A perusal of the evidence of the complainant P.W. 1 Hanmant shows that he had applied for Government assistance for opening a poultry farm under the scheme of grant of assistance to the educated unemployed. The papers in respect of the application were forwarded to the accused. After the accused received the papers, he sent a message through the Sarpanch and called the complainant in the office. The complainant met the accused on the 21-2-1985 when the accused demanded a sum of Rs. 250/- for doing the work of the complainant. Similar demands were made by the accused from the complainant on the 1-3-1985, and 15-4-1985. I have gone through the evidence of the complainant Hanmant and I find that his evidence in respect of the aforesaid demands is cognent and worthy of credence. Even the accused has not disputed that the application of the complainant had been forwarded to him for scrutiny. The panchanama Exhibit 11 which was prepared on 24-4-1985 shows that the accused produced outward register and Tapal Book showing that he had forwarded the papers of the complainant to the Tahasildar. It is true that in his evidence, he has described the incident in regard to the demand made on 1-3-1985 as having been made on 29-2-1985. The date given is an obvious mistake as the year 1985 was not a leap year and the incident could not have taken place on the 29th February as he deposed but was on the 1st of March. The reason for the confusion is that he had obtained the resolution Exhibit 20 from the Gram Panchayat awarding the necessary land to him for the business of poultry farm on 28th February, 1985 and he had approached the accused on the next day. He, therefore, described it as 29-2-1985 when, in fact, he should have described it as 1-3-1985. Hence no capital can be made out of the aforesaid minor discripancy. Hence, we find that the aforesaid resolution passed by the Gram Panchayat as also the seizure of the outward register and the Tapal Book leads on assurance to the testimony of the complainant that his application for the grant of assistance was pending before the accused. In his statement under section 313 of the Criminal Procedure Code, the accused has accepted that such application was forwarded to him and he after scrutiny had recorded the statement of the complainant on 21-2-1985. This gave an occasion and also the opportunity for the accused to make the demand. The evidence of the complainant receives further corroboration from the evidence of PW 3 Buvasaheb. The complainant met him both hailed from the same village and Buvasaheb happened to be in Barshi attending upon his nephew who was hospitalised. The complainant had carried tiffin box for him. Buvasaheb wanted to meet the accused for obtaining an Income Certificate which could be useful to him whenever he would have to apply for a job in future. Since Buvasaheb was going to meet the accused, the complainant asked him to make inquries regarding his work. When Buvasaheb inquired from the accused, the accused once again demanded an amount of Rs. 250/- from the complainant through Buvasaheb. It is urged on behalf of the defence that no reliance should be placed on the evidence of Buvasaheb as it was not likely that he would want an Income Certificate when he was not even a matriculate. He had not even applied for any job. In my view it is not possible to dub the witness as a got up and false witness merely on account of the so called improbability of his requiring an Income Certificate. It may be that Buvasaheb having found himself in Barsi while attending to his nephew in the hospital may have thought of obtaining Income Certificate in advance so that the same may be useful when he would apply for job in future. The witness has, though known to the complainant, has no grouse against the accused. It is not possible that he would go to the length of deposing falsely at the instance of the complainant against the accused.

14. We next have the evidence the respect of the incident of 24-4-85 when the complainant paid and the accused accepted the amount of Rs. 250/-, the receipt of the amount by the accused is not disputed. One has to consider whether the defence set up by the accused is probable. The evidence of the Panch P.W. 2 Sashikant shows that after the accused had received the amount, he counted the currency notes and placed them in the pocket of his banian. After the raiding party arrived and after PW 4 Wadekar introduced himself as Inspector of the Anti Corruption Bureau, the accused tried to dust his hands with his shirt or Dhoti. He was promptly prevented from wiping his hands. The accused tried to get rid of tresses of anthracese powder which were on his hands. The evidence further goes to show that when Wadekar asked the accused to take out the amount from his pocket, the accused declined to do so and asked the Inspector himself to take out the amount. The aforesaid conduct of the accused, in my view, is consistent with his guilty mind and is inconsistent with the defence setup by the accused.

15. Miss Dandekar the Learned Advocate appearing on behalf of the accused pointed out certain pieces of evidence and contended that it was not likely that the complainant would have gone to Barsi on the 23-4-1985. She pointed out that the complainant has given more than one reason for his visit to Barsi. According to him, he has received a call for interview at Solapur through the Solapur Employment Exchange. She has pointed out that the complainant has been unable to produce the letter for interview. She next pointed out that according to the complainant, he had come and sold some turmeric at an adat shop. The complainant, however, has not produced a receipt for proving the same. In my view, it will not be proper to brand the complainant as an untruthful witness merely because he has been unable to produce the aforesaid documents. It is possible that he may not have thought that the same would be of a vital relevance in the instant trial.

16. Miss Dandekar has contended that the sanction Exhibit 37 accorded by the Collector is illegal. She has pointed out that Inspector Wadekar had addressed his letter Exhibit 38 forwarding the record of the investigation papers to the Collector for grant of sanction. The letter was sent on the 14-10-1985 and the sanction order was passed on the 17-10-1985. According to Miss Dandekar this did not offer sufficient time for the Collector to apply his mind. According to her, the Collector has merely signed the draft for sanction order sent by the Inspector. The letter Exhibit 38 has been brought on record during the cross-examination of P.W. 4 Wadekar. As far as the sanction order Exhibit 37 is concerned, the same has been admitted in evidence by consent under section 294 of the Criminal Procedure Code. If the accused was wanting to seriously dispute the genuineness of the sanction he would not have consented to the sanction order being proved under section 294 of the Criminal Procedure Code. He would have left to prosecution to lead necessary evidence in order to prove it. Merely because the sanction order is issued within 2 or 3 days, it is not possible to hold that this did not afford sufficient time to the Collector to apply his mind. No material is placed on record to doubt that the sanction order was passed after non-application of mind. The contention that the sanction order is illegal and consequently the present prosecution stands vitiated, it is liable to be rejected.

17. Miss Dandekar next contended that P.W. 4 Wadekar who has investigated into the offence was, at the material time. Inspector of Police. Placing reliance on Section 5A(1)(d) of the Prevention of Corruption Act, she submitted that since Wadekar was not a Deputy Superintendent of Police, he has no authority to investigate into the offence. The prosecution and the consequent order of conviction and sentence is, in the circumstances, liable to be quashed.

18. The present contention was never raised during the trial. No questions were put to Shri Wadekar that he lacked the requisite authority under section 5A to carry on the investigation. In the case of State of Haryana v. Bhajan Lal, , the Supreme Court in para 125 of the Judgment has observed as under :-

“It has been ruled by this Court in several decisions that Section 5A of the Act is mandatory and not directory and the investigation conducted in violation thereof bears the stamp of illegality but that illegality committed in the course of an investigation does not affect the competence and the jurisdiction of the Court for trial and where the cognisance of the case has in fact been taken and the case is proceeded to termination the validity of the proceedings with the preceding investigation does not vitiate the result unless miscarriage of justice has been caused thereby.”

In view of the above decision, the contention that the prosecution and the resultant order of conviction and sentence is liable to be quashed on account of incompetence of PW 4 Wadekar to investigate, is liable to liable to be rejected.

19. The next contention and this is the last, raised by Miss Dandekar in the appeal is that on the facts held proved, no offence can be said to have been brought home against the accused. It is pointed out that the accused, in the instant case, has accepted an amount of Rs. 250/- on 24-4-1985. However, the outward register and the Tapal Book which are attached under Panchanama Exhibit 11 shows that the accused had already forwarded the papers of the complainant to the Tahasildar on the 15-4-1985. Hence, according to the Learned Advocate, on the date on which the accused accepted the amount of Rs. 250/-, there was nothing remaining to be done on his part for which he could be said to have expected the aforesaid gratification. It is contended that it is only when any gratification is received by way of a motive or reward for doing or forbearing to do any official act that an offence can be said to have been committed. In the instant case, the official act or official function which the accused was required to do had already been done any remuneration received thereafter cannot fall within the meaning of illegal gratification as contemplated under section 161 of the Indian Penal Code or under section 5(1)(d) of Prevention of Corruption Act.

20. In the instant case facts proved are that on 15-4-1985 the accused forwarded the papers of the complainant and recommended the grant of assistance. On 23rd April, 1985 the accused demanded the amount of bribe. On that day, when the complainant met him and asked him about his work, the accused told that the work will be done if payment is made. The accused told him that unless payment is made, papers will not be forwarded. The accused told the complainant that till the delivery of possession the entire matter was within his control and whenever the complainant makes payment he will complete the work. It would thus be seen that though the accused may have forwarded the complainant’s papers to the Talathi and performed his part of his official functions, he kept that fact a guarded secret and continued to make demands.

21. The further fact which is proved is that on the 23-4-1985, when the complainant made inquiries about his work through his friend PW 3 Buvasaheb, the accused asked Buvasaheb to inform the complaint that if the complainant will bring the money, his work will be done. Thus it would be seen that even at this stage the accused made a demand from the complainant through PW 3 Buvasaheb. On the next day i.e. on the 24-4-1985 the complainant met the accused and told him that he had come for the work of his Poultry Farm. Accused asked him whether he had brought the money. Accused asked him to hand over the amount to him if he had brought it. Thus, even on the 24th the accused kept the fact of his having performed his official function a guarded secret and continued making his demand on an assumption that the work of the complainant had not been done and it will be done only if he is paid the amount. A short question which, therefore, arises is whether on these facts it can be said that the accused has committed the offence with which he is charged.

22. In my view, to constitute an offence under section 161 of the I.P.C. it is sufficient that there is an offer of a bribe to a public servant in the belief that he has an opportunity or power in the exercise of his official function to show the offerer a desired favour, although, the public servant has, in reality, no such power. Performance of the act which is the consideration for the bribe is not essential but it is essential that the bribe should be obtained as a motive or reward. Similarly, whether the complainant desires the accused to perform by way of consideration of the bribe whether it is actually performed or not at the time of the acceptance of the bribe, is not relevant. What is relevant is that the amount of bribe has been received by corrupt or illegal means by absuing his position a public servant. Once it is shown that the amount has been received by a public servant by absuing his position as a public servant and that the amount is received by corrupt or illegal means, the offence is complete. Hence, even if the illegal gratification is received after the official act is done, yet, it will constitute an offence under section 161 of the IPC. As far as the workings of Section 5(1)(d) are concerned, the same are wider than the wording of Section 161. The said Section 5(1)(d) provides that a public servant would be guilty of committing criminal misconduct if he by corrupt or illegal means or by otherwise abusing his position as a public servant obtains for himself or through any other person any valuable thing or pecuniary advantage. In my view, the contention raised that no offence can be said to have been committed since the accused had already performed his official act on the date on which he received the gratification, cannot be accepted either for the offence under section 161 of the IPC or under section 5(1)(d) read with Section 5(2) of the Prevention of Corruption Act.

23. For the foregoing reasons, I find that the impugned order of conviction is justified on the evidence on record and the same is liable to be confirmed.

24. As far as the sentence is concerned, the Learned Judge of the trial Court has imposed the minimum prescribed by law. I do not find that there are any extenuating circumstances to impose sentence below the minimum. The order of sentence is, in the circumstances, liable to be confirmed. In the result, the order of conviction dated 29-4-1986 passed by the Learned Special Judge, Solapur in case No. 4/85 convicting the appellant/accused under section 161 of the Indian Penal Code and Section 5(1)(d) read with Section 5(2) of the Prevention of Corruption Act and the sentence of rigorous imprisonment for one year and to pay fine of Rs. 1000/- in default to suffer further rigorous imprisonment for 3 months under section 161 of the Indian Penal Code and the sentence of rigorous imprisonment for one year and fine of Rs. 750/- in default to suffer rigorous imprisonment for two months under section 5(1)(d) read with Section 5(2) of the Prevention of Corruption Act, is confirmed and the appeal is dismissed. The accused is directed to surrender to his bail within a period of 4 weeks from today.

Certified copy expedited.

25. Appeal dismissed.