Andhra High Court High Court

Mohd. Nazeeruddin vs State Of Andhra Pradesh on 18 January, 1994

Andhra High Court
Mohd. Nazeeruddin vs State Of Andhra Pradesh on 18 January, 1994
Equivalent citations: 1994 (1) ALT Cri 177, 1994 CriLJ 2304
Bench: B S Reddy


JUDGMENT

1. This appeal is directed against the judgment rendered by the Court of the I Additional Special Judge for SPE & ACB cases, Hyderabad convicting the appellant for the offences under Sections 7, 11 and 13(1)(d)(i) read with S. 13(2) of the Prevention of Corruption Act, 1988 and sentencing him to undergo rigorous imprisonment for one year and also to pay a fine of Rs. 5,000/-. PW-1 who is the de facto complainant and decoy witness is the proprietor of Anil Printing Press at Nizamabad and when quotations were called for, for printing 1500 identity cards to the Social Welfare Office of Nizamabad, he submitted his quotation and the same was accepted. He executed the work by supplying the said identity cards on 16-3-1989 and submitted a bill for Rs. 4,875/-. This bill was to be processed by the appellant-accused who was working as the Accountant in the said office. When PW-1 met the appellant-accused, he was asked to come on 5-4-1989 on the ground that audit was going on and again when he met on 5-4-1989, he was asked to come on 7-4-1989. On 7-4-1989, when PW-1 met the appellant-accused, the latter had asked the former to get 10% of the bill amount on 10-4-1989 and then take the cheque for the bill amount mentioned above. PW-1 did go to the appellant-accused on 10-4-1989, but not to pay the said amount voluntarily. Before that, he met the ACB official i.e. PW-6 and gave report, Ex. P-1. After complying all the formalities for laying the trap, the raid party along with PW-1 went to the office where the appellant-accused was working at Nizamabad on 10-4-1989 by 11.30 a.m. PW-7 is the DSP-ACB, Nizamabad. After 15 minutes, the appellant-accused had asked the PW-1 as to whether he had brought the said amount and when PW-1 answered in affirmative, the appellant-accused took him into the adjacent record room, demanded the said amount, upon which PW-1 gave him the said amount which was tainted and after counting the amount of Rs. 480/-, he kept the same in his shirt pocket and thereafter, on the pre-arranged signal being given, the raid party came inside and by that time, the cheque was handed-over by the appellant-accused to PW-1. Pre-arranged signal was given by PW-2. Both the hands of the appellant-accused were subjected to phenolpthalein test and it proved positive. Later, he was asked to take out the tainted notes kept in his pocket and he obeyed the same. Inner portion of his shirt pocket was also subjected to phenolpthalein test and the same also proved positive.

2. Scanning through the evidence of the prosecution witnesses, leaves no doubt with regard to receipt of Rs. 480/- by the appellant-accused. In fact, the appellant-accused himself admits the receipt of the same. But, his plea in defence is that he did not receive the same as illegal gratification, but collected the same at the instance of PW 4 who is his superior officer to meet the expenses of the audit party which was lodging in a hotel – Shanthi Lodge – at Nizamabad. A contention is raised that the amount which was received by the appellant-accused was only a contribution collected from PW-1 at the behest of PW-4 to meet the expenses spent on audit party and as such, it is not an illegal gratification. It is also pleaded that the said collection comes within the term ‘legal remuneration’ defined under explanation ‘C’ to S. 7 of the Prevention of Corruption Act, 1988. In view of this, two aspects have to be considered; one is factual and the another is legal.

3. With regard to factual aspect, the important witness is PW-4 on whose evidence, the entire factual plea of the accused rests. PW-4 who is of the rank of District Treasury Officer was working as Accounts Officer in the office of the Social Welfare, Nizamabad and was superior in rank to the appellant-accused. When he was examined by the prosecution, there is no elicitation on behalf of the appellant with regard to the said amount of Rs. 480/-. In fact, no question was put in that regard. PW-4 was not at all confronted on that aspect on behalf of the appellant-accused. There was not even a suggestion that the amount of Rs. 480/- was collected by the appellant-accused at the behest of PW-4 to meet the expenses mentioned above. As such, the factual aspect has to be answered in negative against the appellant-accused and his defence plea put forth in his S. 313, Cr.P.C. examination is only an afterthought.

4. Coming to the legal aspect that the receipt of the amount for meeting the expenses of audit party is only by way of contribution and was not a personal gain for the appellant-accused and as such, is not an illegal gratification and that in any event, it is a practice that such amounts were collected from the contractors for meeting audit party expenses and that it is a legal remuneration, which is vehemently contended by Mr. C. Padmanabha Reddy, the learned counsel for the appellant-accused cannot be countenanced. The appellant-accused has to discharge the functions assigned to him as Senior Accountant. For discharging his functions by virtue of his holding the post, he was being paid the legal remuneration i.e. the salary and other allowances. He was to receive the bill forwarded to him, verify the game and take action. He did verify the same and found the amounts stated in the bill as due and payable to PW- 1. Then, he was duty bound to pass the bill without putting any condition for payment of 10% commission for handing-over the cheque for the said amount. A quotation was made for the work to be executed and the quotation having been accepted and the work having been executed, PW-1 was having absolute right of collecting that amount in entirety without foregoing any amount towards commission. In fact, there is absolutely no legal sanction either for demand of such commission or liability to pay the same. I fail to understand as to how and under what right or authority, the appellant-accused was entitled to demand for such amount. There is no legal recognition for payment of any amount for meeting the expenses of audit party. The audit party was sent by the Government and they had to do their part of the job by going over to the places concerned. In fact, they are paid the TA & DA for that work. Either audit party’s expectation that they should be flattered by honouring them with food and bewerages and making them comfortable in an air-conditioned hotel or obliging them by the persons like appellant-accused, is an unholy and illegal practice and is a social malady. May be, such things go on, as we see rampant corruption prevalent in the country. But, coming to legal test, such act does not stand to the legal scrutiny as being not clothed with any legal sanction. The appellant-accused had no business to demand for 10% contribution for meeting audit party expenses and PW-1 was under no obligation to pay the same and rightly PW-1 complained to the ACB party who laid the trap which proved to be positive. If the plea of the appellant-accused is accepted, the courts of law would be granting a licence for the collection of such illegal amounts under the guise that the same is not illegal gratification, but is a legal remuneration. The amount demanded by the appellant-accused and paid by PW-1 was certainly an illegal gratification and is not a legal remuneration and and S. 7 of the Act is attracted. My view is that the amount collected in the instant case is an illegal gratification for doing favour of issuing a cheque which PW-1 was entitled as of right, is fortified by the decisions in Crown Prosecutor v. R. K. Pillai, (1948) 49 Cri LJ 265 : AIR 1948 Mad 281; B. K. Sen v. Rajeshwari Prasad, (1945) 46 Cri LJ 748 : AIR 1945 Pat 258; In re Vardadesikachariar, and In re M. S. Mohiddin, .

5. In view of what is stated supra, I confirm the conviction of the appellant-accused under S. 7 of the Act, but I do not find any substance in the arguments of the learned Public Prosecutor that the appellant-accused is also liable for punishment under Sections 11 and 13 of the Act. Consequently, I acquit the appellant-accused of the offences under Sections 11 and 13 of the Act and confirm the conviction under S. 7 of the Act. I propose to award the minimum mandatory sentence of imprisonment. The appellant-accused is, thus, sentenced to undergo RI for six months and out of this, if he had spent any period in jail as under-trial prisoner, the same will be set off. The fine amount of Rs. 5,000/- is very heavy and disproportionate and as such, I reduce the same to Rs. 500/-. The balance of fine amount imposed by the court-below, if paid, shall be refunded to the appellant-accused.

6. With this, modification, the appeal is dismissed.

7. Appeal dismissed.