High Court Punjab-Haryana High Court

Ravinder Kumar vs State Of Haryana on 12 September, 2008

Punjab-Haryana High Court
Ravinder Kumar vs State Of Haryana on 12 September, 2008
Criminal Appeal No.627-SB of 1998                        -1-

                                   ***


IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH


                      Criminal Appeal No.627-SB of 1998
                      Date of decision : 12.9.2008

                                   *****

Ravinder Kumar                                     .....Appellant

                      Versus
State of Haryana                                   ...Respondent

                            ****

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:   Dr. Surya Parkash, Advocate for the appellant.

           Ms.S.S.Mor, Senior Deputy Advocate General,Haryana.

                                   *****

S. D. ANAND, J.

The appellant was convicted by the then learned Special

Judge, Jind for the offences under Sections 7 and 13(2) of the

Prevention of Corruption Act, 1988 (hereinafter referred to as “the

Act”) and sentenced as under:-

           "Under Section 7 of To            undergo        rigorous
           the   Prevention    of imprisonment for a period of two

Corruption Act, 1988 years and to pay a fine of
Rs.2000/-. In default of payment
of fine to further undergo R.I. For
a period of six months.

“Under Section 13(2) To undergo rigorous
of the Prevention of imprisonment for a period of two
Corruption Act, 1988 years and to pay a fine of
Rs.3000/-. In default of payment
of fine to further undergo R.I. For
a period of six months.”

Criminal Appeal No.627-SB of 1998 -2-

***

The substantive sentences were ordered to run

concurrently.

The prosecution allegations, upheld at the trial, were as

under:-

The appellant was posted as Assistant Manager at the

Safidon Branch of the State Bank of Patiala. In that capacity, he was

the recommending authority for sanction of (financial) limit. PW-8

Satish Kumar who was running a glass house at Safidon under the

name and style of M/s Vishal Glass House, Safidon, applied for the

sanction of ‘limit’ for furthering his business. In that context, Satish

Kumar met the appellant in the bank premises on 22.4.1995. The

appellant obtained the signatures of Satish Kumar on a blank

cheque, photocopy whereof is Ex. PE, on a representation that some

formalities were required to be completed in the context of pending

request of Satish Kumar PW for sanction of ‘limit’. On the basis of

the original of Ex. PE, the appellant withdrew a sum of Rs.10,000/-

from the loan account and directed Satish Kumar to meet him again

on 24.4.1995. When Satish Kumar went over to the appellant, on

that date, the latter demanded a illegal gratification of Rs.4000/- for

the grant and also disbursement of the loan amount aforementioned.

The appellant further informed Satish Kumar PW-8 that he had

withdrawn a sum of Rs.10,000/- on 22.4.1995 on the basis of the

original of Ex. PE and that the amount afore-mentioned was to be

adjusted towards the amount permissible to be realised under the

‘limit’. When Satish Kumar told the appellant that he was not inclined
Criminal Appeal No.627-SB of 1998 -3-

***

to pay the amount of illegal gratification, the appellant did not allow

him to withdraw the amount from his loan account. Satish Kumar felt

frustrated, went to DSP, Safidon and filed an application (Ex. PF)

against the appellant. Under the direction of DSP, Safidon, PW-8

Satish Kumar made available currency notes of Rs.3500/- available.

When Satish Kumar approached DSP, Safidon, with that amount he

found that the DSP was available in the office and Sh. Inder Singh,

Tehsildar was also sitting with him at that point of time. In the

presence of PW-6 Inder Singh, PW-8 Satish Kumar handed over

currency notes of Rs.3500/- to DSP, Safidon. The amount handed

over included one currency note of the denomination of Rs.500/-

eleven currency notes of Rs.100/- denomination and the remaining

thirty-eight currency notes of Rs.50/- denomination. The DSP noted

down the number of each currency note. Thereafter, the notes were

initialled by the DSP and the Tehsildar and phenolphthalein powder

was applied to the currency notes. The DSP, then, proceeded to

conduct the personal search of PW-8 Satish Kumar. That

transaction was documented vide memo Ex. PG, which was attested

by PW-6 Inder Singh, Tehsildar, PW-8 Satish Kumar and PW-9

Satbir Singh who had been summoned by Satish Kumar under the

direction of the DSP. A raiding party was formed. PW-9 Satbir

Singh was assigned the role of the shadow witness. PW-8 Satish

Kumar was directed to give the agreed signal after passing on the

amount to the appellant. The shadow witness was to further pass on

the agreed signal to the other members of the raiding party. PW-8
Criminal Appeal No.627-SB of 1998 -4-

***

Satish Kumar went inside the cabin of the appellant in the bank at

about 4.45 P.M. Shadow witness PW-9 Satbir Singh stationed

himself at a window near that cabin; while the other members of the

raiding party stayed over at a Panwala shop situated near the

premises afore-mentioned. Once he was inside the cabin, Satish

Kumar informed the appellant that he could pay up the illegal

gratification of only Rs.3500/-. The appellant insisted that he would

accept only the originally demanded amount of Rs.4000/- After a

haggling that lasted about 10-15 minutes, the appellant accepted

the currency notes of Rs.3500/- from Satish Kumar and put the same

in side a pocket of the bag lying on his table. On getting the agreed

signal from Satish Kumar, PW-9 Satbir Singh passed on the agreed

signal to the other members of the party which swooped upon the

appellant. Satish Kumar, on being queried by the Investigating

Officer about whether he had paid the amount of illegal gratification,

owned it up. After informing the appellant, that the party was inclined

to search the bag, the party proceeded to do so. The person of the

appellant, and also contents of the bag, were searched. Currency

noties of Rs.3500/- ( Ex. P5 to Ex. P54) were recovered from the bag

Ex. P4.

The hand wash of the accused was obtained in a jug.

The jug water was, thereafter, made into a sealed nip. Then, the

inside of pocket of the bag (Ex. P4) was also washed and the water

turned light pink. That wash was also put in a nip and was sealed

with that very seal. Thereafter, the currency notes were washed in
Criminal Appeal No.627-SB of 1998 -5-

***

that jug water which also turned light pink.

The prosecution examined PW-1 Rajinder Singh, PW-2

HC Ram Niwas, PW-3 Constable Ramesh Kumar, PW-4 S.S.Thind,

PW-5 M.L.Aggarwal, PW-6 Inder Singh, PW-7 S. Srinivasan, PW-8

Satish Kumar, PW-9 Satbir Singh, PW-10 ASI Daya Nand and PW-

11 H.K.Kalson, DSP in support of its plea at the trial.

The appellant raised a pure and simple plea of innocence

when he was examined in the course of the statement under

Section 313 Cr.P.C. He alleged false implication by averring in that

statement as under:-

“I have been involved in this fase case because Satish

Kumar was annoyed with me on account of my telling him

that stocks were insufficient for recommending the loan of

Rs.85000/- and he had to manage the stocks by

purchase or by loan and as such he managed to secure

the services for obliging DSP.”

The appellant did not adduce any evidence in defence.

Learned Trial Judge placed implicit reliance upon the

prosecution presentation, declined appellant’s plea of innocence and

proceeded to record the impugned finding of conviction( and order

on point of sentence).

The appellant is in appeal before this Court.

I have heard Dr. Surya Parkash, learned counsel

appearing on behalf of the appellant and Shri S.S.MOr, learned

Senior Deputy Advocate General, Haryana and have carefully gone
Criminal Appeal No.627-SB of 1998 -6-

***

through the file.

Learned counsel for the appellant raised the following

items of grievance in support of his plea for invalidation of the

impugned finding of conviction:-

1) There is no evidence whatsoever to prove that the

recovery of tainted currency notes was effected

from the person of the appellant;

2) The prosecution presentation does not inspire

confidence inasmuch as it is not supported by the

testimony of an independent witness;

3) The prosecution presentation is not free from doubt

in view of the fact that there is no evidence to prove

that the sample seal/seal impression were

deposited with the MHC and/or were forwarded to

the FSL. In the absence of that evidence, the

argument proceeded, would prove that the

prosecution had not been able to prove the

intactness of the case property ( hand wash, bag

wash and currency notes wash till analysis thereof

by the FSL). In that very context, learned counsel

found fault with the FSL report as well by pointing

out that one of the sealed nips purporting to

contain the bag wash was described by the FSL

as “some dirty solution with sediments approx. 50

ml. Stated to be “bag-wash”.

Criminal Appeal No.627-SB of 1998 -7-

***

The pleas advocated on behalf of the appellant do not

merit acceptance. The reasons therefor are indicated as under:-

The grievance indicated at item no. 1 is neither here nor

there. Infact, it was no where the prosecution presentation that the

appellant had put the currency notes into his pocket. The very

allegation by the prosecution was that the appellant, after receiving

the tainted money, put the same inside the pocket of a bag which

was lying near him. The fact that it was the appellant who received

the tainted money was proved by the testimony on oath of Satish

Kumar PWE-8 The result of the hand wash, bag wash and

currency notes wash was all confirmed that fact.

In the face of the advancement of the case law and the

awareness on the part of the citizenry in the relevant behalf, the

corrupt public servants have been found to have displayed rare

sense of ingenuity. There are a number of cases in which it is found

that the corrupt public servant would require the tainted money to be

put in side the drawer of his table or under a file which may be lying

upon the table. That ingenuity is aimed at disproving the

prosecution presentation that the corrupt public servant had himself

accepted the tainted money. Ofcourse, the Courts have been

aborting such acts of ingenuity by recording a finding in the given

circumstances of a particular case that the tainted money had, infact,

been received by the corrupt public servant and it could not wriggle

out of accountability in the relevant behalf just by adducing evidence

to the effect that money had not been recovered from his person and
Criminal Appeal No.627-SB of 1998 -8-

***

that the money had been recovered from elsewhere. In this case

too, the appellant appears to have displayed a touch of ingenuity in

having received the tainted money which he put into the side pocket

of a bag. This aspect has to be appreciated in view of the result of

hand wash, bag wash and currency notes wash. The plea shall

stand negatived accordingly.

Insofar as the defence offered by the appellant is

concerned, it is plainly brittle. If there was even an iota of truth in the

plea taken up by the appellant in the course of statement under

Section 313 Cr.P.C., there is no reason why he would not have

adduced evidence to prove that he did make a report to the

competent authority that the stocks available with the complainant,

as security for the ‘limit’ applied for by him, were in adequate or

deficit. It is only on proof of that fact that he could be allowed to

urge motive on the part of the first informant/complainant to falsely

implicate him.

Apart from the above noticed items of grievance, at the

hands of learned counsel for the appellant, he also argued that there

is no reason why the first informant would have agreed to pay the

amount of illegal gratification to the appellant because the latter was

not the sanctioning authority and his role was only that of a

recommending authority. “The plea is too feeble to be accepted. A

common man, particularly a business man in need of funds, would

not be in the know of the fact about who exactly is the sanctioning

authority. Even if the first informant is inferred to have had notice of
Criminal Appeal No.627-SB of 1998 -9-

***

that fact, it is not even denied on behalf of the appellant that he was

the recommending authority which would, obviously, have a pivotal

role to play in the sanction of ‘limit’. The plea shall stand negatived

accordingly.

The other count of grievance ( with regard to non-joining

of independent witness) is also illogical. No doubt PW-9 Satbir

Singh conceded that he is a first cousin of Satish Kumar PW-8, his

testimony does not attract the tag of a biased witness. It is matter of

common observation that the members of public are reluctant to

associate themselves, with a such like exercise. It may be on

account of fear of reprisal at the hands of an accused or it could be

on account of the obvious “I do not care’ attitude of the citizenry.

The statement that public witness avoid association with the police

investigation in order to avoid harassment on account of repeated

visits to the police station and the Courts is also not far from truth. In

that prevalent scenario, there is nothing unnatural if only an

acquaintance would assist investigating agency in the matter. The

reliance placed by the learned counsel upon G.V.Nanjundiah Vs.

State (Delhi Administration) 1987 (Supp) Supreme Court Cases

266 is misconceived. In that case, the Investigating Officer had

associated two trap witnesses. One out of them had already joined

the police exercise 3-4 times. The other was a colleague of that

witness. It was under those circumstances that the Apex court held

that none of them could be termed as independent witness. In the

present case, however, there is no averment that PW-9 Satbir Singh
Criminal Appeal No.627-SB of 1998 -10-

***

had any prior connection with the police. In that view of things, I

have no hesitation in discarding the appellant’s plea tarring Satbir

Singh PW-9 to be a man of biased character.

In support of the last indicated item of grievance, the

learned counsel placed on State of Rajasthan Vs. Gopal (1998) 8

Supreme Court Cases 449.

The reliance placed upon that judicial pronouncement is

thoroughly misconceived. That was a case under the NDPS Act. In

such type of cases, there is certain amount of compulsive sanctity

attached to sealing of the case property. Even otherwise, the plea

advocated is oblivious of the fact that the FSL noticed in the report

itself that “the seals were intact and tallied with the sample seal as

per forwarding authority’s letter.”

In that view of things, I have no hesitation in negativing

the relevant plea put forward on behalf of the appellant.

Insofar as the other part of the last indicated item of

grievance is concerned, it too is without any force. The FSL

recorded a categorical finding that Sodium carbonate and

phenolphthalein were detected in exhibit-1, 2 and 3 and that

phenolphthalein was detected in exhibits 4 and 5. Even at the cost of

repetition, it may be noticed here that Exhibits 1,2 and 3 purported

to be hand wash, bag wash and currency notes wash respectively.

Item No. 4 was rexion bag itself and item no. 5 was a sealed parcel

containing the currency notes. The appellant, cannot, thus, draw any

sustenance from the FSL report to indicate a case for exoneration
Criminal Appeal No.627-SB of 1998 -11-

***

from liability.

In the light of the fore-going discussion, the appeal is held

to be devoid of force and is ordered to be dismissed.

September 12, 2008                                 (S. D. ANAND)
Pka                                                    JUDGE