JUDGMENT
S.I. Jafri, J.
1. The instant appeal has been filed by Mewa Ram Arun and Ram Naresh challenging their conviction under Section 161 I.P.C. and Section 342 IPC(?) and further under Section 5(2) of the Prevention of Corruption Act and sentence of two years’ R.I. one year’s R.I. and two years’ R.I. respectively under the aforesaid Section 2 of the Penal Code recorded by Sri M. P.S. Tomar, Special Judge/Sessions Judge Gonda by his judgment and order dated 17-2-1986 in Special Case No. 1 of 1985. Along with the appellants, Ram Bhujarat Tewari (since acquitted) had also been put to trial, but he was acquitted by the trial court.
2. To delineate the preliminaries, appellant Mewa Ram Arun was serving as Sub-Inspector of Police at Police Station G.R.P. Gonda on the relevant date and prior to 22-2-1984 as well whereas Ram Naresh, appellant and Ram Bhujarat Tewari (Acquitted) were serving as constables posted at the aforesaid Police Station.
3. The complainant in the Instant case is Krishna Kumar Sharma, he was serving as Health observer under Primary Health Centre Colonelganj, Gonda.
4. The events preceding the date of occurrence are that an unidentified Cheat (Thug) by playing deceit defrauded the wife of the complainant of a gold chain weighing about two tolas under the pretext that he would perform Puja (Prayer) etc. However, Krishna Kumar Sharma the complainant could not trace the culprit despite his best efforts. Later on, on 22nd Feb. 1984, some persons belonging to the village of the complainant sighted the same Cheat at the Railway Station Gonda roving about and they by their joint efforts, apprehended the said Cheat at about 5-6 p.m. at Gonda Railway Station and from there, they brought the aforesaid Cheat to the house of Krishna Kumar Sharma, complainant in village Semra Damman lying about 1, 1/2 furlong away from the aforesaid Railway Station. On being interrogated, the said Cheat confessed to his guilt before Shyam Behari, father of the complainant and other village people. The Cheat was also identified by the village people. Krishna Kumar complainant was away from his house when the Cheat was brought at his house by the villagers. Thereafter, it is the prosecution case that appellant Mewa Ram Arun along with Ram Naresh and Ram Bhujarak constables arrived at the house of the complainant and he along with the Cheat also took with him the father of the complainant Shyam Behari to the Police Station G.R.P. where he had detained the Cheat as well as the father of the complainant However, late in the night at about 11 p.m., when the complainant came back to his house, he was apprised of the entire happening and also about the fact of his father being taken away and detained by the appellant at the Police Station G.R.P. Gonda. Upon this, complainant went to the Police Station G.R.P. Gonda where he found his father Shyam Behari as well as the aforesaid Cheat being detained by the appellant at the Police Station. At the aforesaid Police Station, the complainant made request to the Sub-Inspector Mewa Ram Arun to set his father free consequent to which the appellant Mewa Ram Arun put forth a demand of Rs. 500/- in consideration of the release of complainant’s father. However, the matter came to be settled at Rs. 400/-. Thereafter, the complainant went back to his house in order to bring money and he gave the said money to his companion Sheetla Prasad for being given to the Sub-Inspector Mewa Ram Arun. However, Mewa Ram Arun pointed towards constable Ram Naresh for delivery of money whereupon constable Ram Naresh accepted the aforesaid money from Sheetla Prasad and placed the same in his pocket at about 11.30 p.m. the same day. Thereafter. Mewa Ram Arun, appellant set the father of complainant free. It is further the case of the prosecution that the aforesaid Sub-Inspector also realised Rs. 390/- from the abovementioned cheat and he was also released by the appellant, Thereafter, both complainant, namely, Krishna Kumar Sharma and his father remained tight-lipped for two days together without making any complaint of the alleged occurrence to any one. However, it was on 24-2-1984 that Krishna Kumar Sharma complainant arrived at Police Station G.R.P. Gonda with a written report Ex. Ka 1 containing the happenings of 22-2-1984 and he had handed over the said report to P. W. 10 Sharda Prasad, Dy. S.P. G.R.P. who happened to be at the Police Station at the moment. The Station Officer was not present at the Police Station at that time. However, Sharda Prasad P.W. 10 instead of directing registration of the case by the Head Constable against the appellants on the basis of the aforesaid written report Ex. Ka 1. made a note on the said complaint, directing Shri Dubey Station Officer G.R.P. Gonda to enquire into the allegations as ‘Daryaft Hal’ Under Section 156, Cr. P.C. Sri Dubey, Station Officer, G.R.P., however, enquired into the matter and submitted his report dated 15-3-1984 to the effect that the allegations contained in the aforesaid report were found to be false as is clear from the statement of P.W. 7 Dy. S.P. Sri R.K. Singh, who had investigated this case subsequently. Further according to the prosecution case, the complainant pursued the matter with Sharda Prasad P. W. 10 and he also placed a photostat copy of his earlier complaint praying that the matter be thouroughly investigated again. However, Sharda Prasad, P. W. 10 forwarded the said photo copy to S.P., G.R.P. Gorakhpur who in turn directed the registration of the case at the Police Station G.R.P, Gonda against the appellants. Consequently, the Head Constable Ram Vibhuti Singh, P.W. 2 on the basis of the photo copy Ex. Ka 10, prepared a chik report and he also registered a case against the accused as case Crime No. 322 under Sections 161/342/323/504/506, I.P.C. and also under Section 5(2) of the Prevention of Corruption Act. The aforesaid Head Constable stated that he had registered the case in the General Diary of the Police Station upon receipt of the order Ex. Ka. 10 by post from the office of S.P. G.R.P. Gorakhpur.
5. Under registration of the case, investigation was taken over by Ram Kumar Singh, Dy. S.P., G.R.P. P. W. 7 on 30-5-1984. During the course of investigation, the Investigating Officer recorded the statement of Dinesh Kumar Sharma, P. W. 3 on 5-6-1984 and there in the night intervening 10/11th June 1984, he interrogated Krishna Kumar Sharma complainant and Sheetla Prasad P. W. 5 and recorded their statements. The investigation continued but later on Darbara Singh, Dy. S.P. G.R.P. P. W. 6 took up the investigation of the case and after completing the investigation submitted charge-sheet against all the three accused in the Court.
6. Appellants examined Kashi Ram Sharma as D.W. 1 and Krishna Kumar complainant as D.W. 2 in their defence.
7. The trial Court upon a consideration of the evidence on record as well as after hearing the submissions advanced by the learned Counsel for the parties, arrived at a conclusion that the prosecution had fully succeeded in bringing home the guilt to Mewa Ram Arun and Ram Naresh appellants, However, the trial Court acquitted constable Ram Bhujharat Tewari of the charges for the sake of abundant caution.
8. In support of its case, the prosecution examined 11 witnesses in all and out of them. K. K. Sharma, P. W. Dinesh Kumar P.W. 3, (brother of K. K. Sharma complainant) Balram P. W. 4 and Sheetla Prasad, P. W. 5 (one of his cousins) were examined as ocular witnesses of the occurrence. However, the trial Court found the evidence of Balram. P. W. 4 unworthy of any reliance. Upon consideration of the reasonings advanced by the learned trial Court in disbelieving the testimony of Balram, P. W. 4, I find that the trial Court has advanced cogent reasons in . not relying upon his testomony. Over and above the witnesses cited supra, the remaining witnesses are of formal nature.
9. Shyam Behari, father of the complainant, Krishna Kumar Sharma could not be examined in the case on account of his dying a natural death on 3-11-1984 before the trial Court opened up.
10. As stated supra, Krishna Kumar Sharma is the complainant in the above case. He has narrated the prosecution case before the trial Court deposing that in the year 1984, he was serving as Health Observer at Primary Health Centre Colonelganj, District Gonda, while he was residing in his village Simra Damman situated within the circle of P.S. Kotwali Gonda along with his father Shyam Behari, his wife and children. At his village, some Cheat defrauded his wife of two Tolas of golden chain by misrepresenting to her that he would perform “Puja” in order to invoke divine benediction for the family and, thereafter, he vanished from the scene. In spite of the best efforts rendered by the complainant, the Cheat could not be traced. While embarking on the events of 24-2-1984, he deposed that on the aforesaid date, he was away from his house being on his duty, some persons of his village, namely, Dinesh Kumar P. W. 3, along with some other people of the village sighted the aforesaid cheat-sauntering at the Railway Platform, Gonda whereupon, the aforesaid Dinesh Kumar P. W. 3, in collaboration with the other village people apprehended the aforesaid Cheat at the aforesaid Railway Station and brought him to the house of the complainant at village Semra Damman. On being interrogated, the aforesaid Cheat confessed to his guilt before Shyam Behari the father of the complainant and others. It was further deposed by him that thereafter while he was away from his house being on duty, accused arrived at his house in village Semra Damman at about 5-6 p.m. on 22-2-1984 and took his father Shyam Behari and the aforesaid Cheat to the Police Station G.R.P. Gonda, On his return to his house at about 11 p.m., he came to know of all these facts and he immediately rushed to G.R.P. P.S. Gonda. While proceeding to the Police Station, he had taken with himself his cousin Sheetla Prasad P.W. 5. On reaching the police Station, he found his father Shyam Behari and the aforesaid Cheat being detained at the Police Station by the Sub Inspector. He approached to the appellant Mewa Ram Arun in order to secure release of his father Shyam Behari whereupon the Sub Inspector put forth a demand of Rs. 500/- as illegal grantification. However, after much persuasion, the matter came to be settled at Rs. 400/- and in order to fetch money from his house, he went back to his house and again came to the Police Station with the money and he handed over Rs. 400/- to Sheetla Prasad, P. W. 5 for being delivered to the Sub-Inspector Mewa Ram Arun. Upon Sheetla Prasad trying to hand out the money to the appellant Sub-Inspector, the appellant Sub-Inspector pointed towards Ram Naresh constable for delivering the money, Sheetla Prasad, then delivered the money to Ram Naresh, constable-appellant who accepted the same and kept the same in his pocket. Thereafter Shyam Behari, father of the witness was released from the detention at the Police Station by the appellants and both complainant and his father came back to the house at village Semra Damman. It was further deposed by the witness that thereafter, Head Constable extorted a sum 6f Rs. 390/- from the aforesaid Cheat and also let him off. It was further stated by the witness that (for two) days he was in a fix and could not decide whether to report the matter to the authorities (or not), Thereafter, he made up him mind to report the matter to the authorities concerned He then went to the Police Station G.R.P. Gonda on 24-2-1980 with a written report Ex. Ka 1, and handed over the aforesaid written report to Sharda Prasad, Dy. S.P. G.R.P. Gonda, who was then available at the Police Station. He further deposed that on finding that his complaint had elicited no action from the Police. He again went with a photo copy of’ his report Ex. Ka 1 to Sharda Prasad, P. W. 10 and requested him to initiate action again in the matter and he forwarded the same with his note to Superintendent of Police, G.R.P. (Railways) Gorakhpur which subsequently resulted in the prosecution of the accused.
11. Events subsequent to it have been stated while narrating the prosecution case in the preceding part of this judgment.
12. The evidence of Krishna Kumar Sharma, complainant is lent corroboration by Sheetla Prasad, P. W. 5 in all material particulars.
13. As stated supra, Sheetla Prasad, P. W. 5 admittedly is related to the complainant as cousin. The other witness examined in support of the prosecution case, namely, Balram, P. W. 4, has not been relied upon by the trial Court. Another evidence in support of the prosecution case is that of Dinesh Kumar, P. W. 3, who is also admittedly a cousin of complainant Krishna Kumar, P. W. 1.
14. Adverting to the evidence of Dinesh Kumar Sharma, it may be mentioned here that the evidence of Dinesh Kumar Sharma, is confined to catching hold of the culprit at the Railway Station Gonda and thereafter escorting the culprit to the house of complainant and further taking of Shyam Behari and the Cheat to Police Station G.R.P. Gonda by the accused along with the witness. However, the evidence of the witness does not vouch for the bribe having been accepted by appellant Ram Naresh.
15. The learned Counsel for the appellant has contended that on the own admission of the complainant in his evidence which is quoted below, the veracity of the prosecution case is overshadowed with doubt also considering the inordinate delay in making report of the occurrence regarding accepting -the bribe, The learned Counsel for the appellant further submitted that if the occurrence had taken place in the manner as alleged and the complainant had given the bribe as stated by him, he would not have remained tight-lipped for about two days and (sic) buttress his contention, he has drawn my attention to the admission by the complainant in his evidence which is reproduced below.
Dinak 23-2-1984 Ki Sham Ko Mene Vichar Kiya Ki Vakye Ki report Kami Chahiye. Isse pahle Vichar Nahi Kiya Tha. Raat Ko Kafi Der Se Thane Se Chhutti Milne Par Ghar Par Aakar Khate Pite Der Se Sone Par Din Me Der Tak Sota Raha. Isi se 23-2-1984 Ki Sham Tak Vichar Nahin Kar Paya. Report Hetu Vichar Aane par report Ki Tahrir Subhe Likhi. Subhe Bazar Jakar Kagaz Va Carbon Laya Tab Likha Tha. Tahrir Ghar Par Carbon Sahit Subhe 9. 1/2 Baje Tayyar Kiya.
The above admission comes from a person who had become a victim of extortion himself as alleged by the prosecution. It is worthy to mention that the natural conduct of such a person as expected, could have been to send his complaint to the authorities concerned for redress without delay. It cannot be assumed that the complainant had no enmity or feud with the appellants, will always speak the truth, for placing reliance, the evidence of complainant must be consistent and probable with the facts and circumstances of the case and it must also inspire confidence. In the instant case, the conduct of the complainant is not compatible with the natural conduct of a person placed in the circumstances of the instant case and hence, implicit reliance cannot be placed on his evidence as a matter of abundant caution. His evidence regarding his father being unlawfully detained at the Police Station by the appellants and also regarding extortion of money from him, is corroborated by the evidence of Dinesh Kumar, P. W. 3 and Sheetla Prasad, P. W. 5 who are admittedly close relations of the complainant, but the factum of accepting of the bribe by appellant Ram Naresh through Sheetla Prasad, has not been supported by Dinesh Kumar. P. W. 3. Another aspect which also assumes proportion, is the belated examination of the witnesses. Dinesh Kumar, P. W. 3 was examined by Ram Kumar, Investigating Officer on 5-6-1984 i.e. after about for months of the happening whereas the statements of K. K. Sharma and Sheetla Prasad P. W. 5 were recorded in the intervening night of 10-11th June 1984 i. e. after a lapse of four months of the occurrence. Thus, undue delay in the examination if the witnesses, Under Section 161, Cr. P.C. has also undermined the credibility of the witnesses to a greater extent.
16. Under the circumstances, as propounded above, the evidence of Krishna Kumar Sharma, P.W. 1, Dinesh Kumar P. W. 3, and Sheetla Prasad P. W. 5, does not inspire confidence inasmuch as it would be highly unsafe to place implicit reliance on their testimony which suffers from the lack of corroboration from independent sources despite their availability. Hence, the conviction and sentences as recorded by the trial Court cannot be sustained.
17. In the result, the appeal is allowed. The conviction and sentences recorded by the trial Court against the appellants Mewa Ram Arun and Ram narash are set aside. They are on bail. They need not surrender. Their bail bonds are discharged.