High Court Patna High Court

Raza Imam Rizvi vs State Of Bihar on 25 April, 2008

Patna High Court
Raza Imam Rizvi vs State Of Bihar on 25 April, 2008
Author: Kishore Kumar Mandal
                                                                                          1




                          CRIMINAL APPEAL No.08 OF 1993
                                       ---

Against the judgment and order dated 3.12.1992 passed in
Special Case no.36 of 1986 by Shri P.N.Yadav, Special
Judge, Vigilance, South Bihar, Patna.

RAZA IMAM RIZVI——————————(Appellant)
Versus
STATE OF BIHAR————————— (Respondents)

For the appellant: Mr. Shakeel Ahmed Khan,
Sr. Advocate, with
Messrs. Ajay Kumar No.I,
Md. Mushtaque Alam,
Syed Zafar Haider
Humayou Ahmad Khan,
For the Vigilance: Mrs. Anita Sinha,
Sp.PP (Vigilance)

P R E S E N T

THE HON’BLE MR. JUSTICE KISHORE K. MANDAL

Kishore K. Mandal, J: The present appeal arises out of and is

directed against the judgment and order dated 3rd December,

1992 passed by the learned Special Judge, Vigilance (South

Bihar), Patna in Special Case no.36 of 1986, whereby the

appellant has been found guilty under Section 161 of the

Indian Penal Code and sentenced to undergo rigorous

imprisonment for 01 year. The learned trial court has

further found the appellant guilty under Section 5(2)

read with Section 5(1)(d) of the Prevention of Corruption

Act, 1947 and sentenced to undergo rigorous imprisonment

for 01 year and was also imposed a fine of Rs. 5000/- and

in default thereof to undergo rigorous imprisonment for

six months.

2) The present case germinates out of the complaint

(Ext.12) lodged by one Nagendra Pd. Singh (P.W.13), a

retired officer of the Excise Department, which was

subsequently treated as an F.I.R. (Ext.3). As per the

prosecution case, the appellant during the relevant time

was posted as the Under Secretary in the Department of

Excise, Government of Bihar, Patna, and as such was a
2

public servant. The complainant (P.W.13) had retired from

the post of Superintendent of Excise sometimes in the

year, 1984 and was facing a departmental proceeding which

was pending consideration before the government and on

account of such pendency of the proceeding his payment

of full amount of retrial dues was/were withheld. It is

the prosecution case that the complainant (P.W.13) wanted

that the proceeding pending against him be dropped and he

should be paid the full amount of post retrial benefits.

It is an admitted position that the complainant was getting

provisional pension on account of the pendency of the

proceeding.

3) According to the prosecution, the appellant

demanded bribe/illegal gratification to the tune of

Rs.25000/-(twenty five thousand) for doing his work

relating to pension, gratuity and also the departmental

proceeding. It was made known to the complainant (P.W.13)

by the appellant that the alleged amount of bribe/illegal

gratification shall be shared by different officers of

the department including the appellant. The complainant

expressed his inability to part with such a huge amount

whereafter the appellant is said to have agreed to favour

him on payment of a sum of Rs. 2000/-(two thousand) as

bribe. Such a demand of bribe/illegal gratification by the

appellant was made on 25.11.1986. The complainant (P.W.13)

was not ready to even pay the same and as such he

approached the officials of the Vigilance Department on

25.11.1986 and filed his complaint (Ext.12) with the

D.I.G., Vigilance, Patna, who, vide his endorsement

(Ext.2/2), instructed the Officer In-charge of the

Vigilance Police Station (P.W.3) to take appropriate

action. Further the prosecution case is that one Sri
3

Raghubir Prasad, a Vigilance Officer, (P.W.1) was entrusted

the job of verification of allegation vide an endorsement

(Ext.2/3) on the complaint. Thereafter, it is alleged,

Sri Raghubir Prasad (P.W.1) accompanied the complainant on

the same day to prima facie verify the allegation

levelled by the complainant in his complaint. It was

recess time at the Secretariat, the complainant in

presence of Shri Raghubir Prasad (P.W.1) met the

appellant within the precinct of the Secretariat, who once

again demanded the bribe/illegal gratification to get his

work favourably disposed of in the government. It was

agreed that the same shall be paid tomorrow. On making such

verification Shri Raghubir Prasad (P.W.1) submitted his

verification report (Ext.1) on the same day to the

Vigilance authority concerned. After consideration of the

said report, the authority of the Vigilance department

directed for registration of a formal F.I.R. and

accordingly F.I.R. (Ext.3) was drawn up on the same day

and a raid/trap team was organized to lay a trap on the

following day in order to arrest him red handed while

accepting the bribe/illegal gratification so demanded by

him. The trap team was comprised of Sri Ramshray Lal,

Dy.S.P. (P.W.5), Raghubir Prasad, Inspector (P.W.1), Reyaz

Ahmad, Sub Inspector (P.W.2), Jainandan Singh, Inspector

(P.W.4), Pramod Kumar Singh, Assistant Sub-Inspector

(P.W.9), G.Hembrum, Sub Inspector (P.W.10) and the

complainant (P.W.13). On 26.11.1986 the said team assembled

in the office of Ramshray Lal, Dy.S.P. (P.W.5), where the

complainant (P.W.13) produced twenty G.C. notes of

denomination Rs.100/- each before P.W.5 and they were

returned to him after being treated with Phenolphthalein

powder and their numbers were noted down
4

vide the memorandum (Ext.4). Jainandan Singh (P.W.4) was

given the role of a shadow witness (watcher). He was

directed to ensure the overhearing of talks between the

complainant and the appellant and thereafter to clean his

face with handkerchief as soon as the bribe/illegal

gratification is demanded, tendered and accepted so that

the other members of the raiding party available in and

around the appellant could capture him red-handed. The

prosecution case further is that the team proceeded to the

Secretariat at about recess time. The appellant came out

from his office and after locating the complainant

sitting in a Car proceeded towards him and sat down beside

him on the front seat of the Car and thereafter, it is

alleged, the complainant, as per agreement, handed over

the tainted G.C.notes to the appellant, which was

accepted by him. The appellant counted that amount and

kept them in the pocket of his full paint. On seeing the

accused accepting the amount the shadow witness (watcher)

(P.W.4), who was standing close by, gave the pre-determined

signal and thereafter the members of the trap team

immediately rushed and surrounded the appellant. The

leader of the team Ramashray Lal (P.W.5) thereafter

disclosed his identity and challenged the appellant that he

had demanded and accepted the bribe/illegal gratification

from the complainant (P.W.13). The accused appellant

became surprised and he was not able to speak anything.

The incident, according to the prosecution had taken place

within the precinct of the Secretariat and as such

attracted a crowd and out of the said crowd two persons,

namely, Dilip Jha (P.W.11) and Vijay Kumar (P.W.12) were

picked as independent witnesses and, it is said, in their

presence P.W.4 searched the person of the appellant. In
5

course of the search the aforesaid currency of notes

amounting to Rs.2000/- were found and recovered. Such

recovery was made from the left pocket of the full paint

(trouser) which the appellant was wearing at that time.

The further case of the prosecution is that in order to

avoid the unsavory situation the appellant was taken to the

office of the Dy.S.P. (P.W.5), where the seizure memo

(Ext.5) was prepared after undergoing the process of tests

and sealing. In order to confirm that the appellant

received the said bribe, it is alleged, the seized notes

were compared with the numbers of notes already mentioned

in the pre-determined memorandum (Ext.4) and they were

found to be identical. The fingers and the pocket of the

full pant of the appellant were also treated with the

solution whereafter the solution turned pink.

4) The investigation was whereafter taken up and

Manoranjan Kavi, Inspector, (P.W.14) was made the

Investigating Officer of the case. Upon conclusion of the

investigation the chargesheet was made and thereafter the

cognizance was taken. The appellant denied the allegation

and claimed to be innocent and hence the trial.

5) At the trial, the prosecution, in order to

prove the allegation/charge got examined altogether 15

P.Ws. P.W.1 Raghubir Prasad is the Vigilance Officer, who

is also the verifier of the complaint. He has proved the

verification report (Ext.1). Reyaz Ahmad, Sub Inspector,

(P.W.2) is a police officer of the Vigilance department,

who has been tendered by the prosecution. Arbind Prasad,

Officer In-charge of the Patna Vigilance Police Station,

(P.W.3) is not the member of the trap team. He has proved

the formal F.I.R. (Ext.3), Jainandan Singh, Inspector,

(P.W.4) is an officer of the Vigilance Department and is a
6

member of the trap team/party. Ramshray Lal (P.W.5) is the

Dy. S.P. in the Vigilance Department and under whose

leadership the entire team worked and the trap was laid.

Subrato Gupta, (P.W.6) is the Senior Scientific Officer,

Forensic Science Laboratory, who has proved the laboratory

report (Ext.9). Thakur Bishnu Shankar Singh (P.W.7) is

the Senior Law Officer, Law Department, who has proved

the sanction for prosecution of the appellant (Ext.10).

Surnedra Kumar Singh (P.W.8) is the Registrar of the

Excise Department, who has proved the government files

relating to pension (Ext.11) and departmental proceeding

(Ext.11/1). Pramod Kr. Singh (P.W.9), who is the Vigilance

Officer, has been tendred. G.Hembrum (P.W.10) is the Sub

Inspector of the Vigilance, who is member of the trap team.

P.W.11 Dilip Jha and P.W.12 Vijay Kumar are two independent

witnesses, who had been picked up by P.W.5 from the members

of the mob assembled around the scene of occurrence, who

are said to be the witnesses of the seizure memo. Nagendra

Pd. Singh (P.W.13) is the complainant. Manoranjan Kavi

(P.W.14) is the Vigilance officer, who took up the

investigation soon after the trap was laid. Sardanand Singh

(P.W.15) is another Vigilance officer, who had taken charge

of the investigation of the case at later stage.

6) Learned counsel for the appellant while assailing the

impugned judgment and order has submitted that the

charge/allegation leveled against the appellant has not

been proved beyond all shadow of doubt. While assailing

the judgment under appeal the learned counsel has made the

following submissions:

i) There was no occasion for the appellant to demand

the bribe/illegal gratification.
7

ii) The recovery/seizure of the notes given as bribe

from the possession of the appellant is not free from

doubt in view of the several circumstances emanating

from the evidence.

iii) The sanction accorded by the authority permitting

the prosecution of the appellant (Ext.10) is

mechanical as the same does not deal with all aspects

of the matter.

7) While elaborating on the first point, learned

counsel for the appellant draws attention of the court to

Exts.11 & 11/1. Ext.11 is the government file relating to

the pension of the complainant (P.W.13). Learned counsel

for the appellant submits that the said file was dealt with

by the appellant on 28.5.86, in which he made his notes as

per rule and thereafter it went to the higher authority

concerned for consideration. Ext.11/1 is the file which

deals with the departmental proceeding of the complainant.

Learned counsel for the appellant in reference to the

notings made in the aforesaid files of the government

states that the appellant as the Under Secretary in the

said department had made his notes and/or recorded his

opinion thereon on 3.10.86 itself and thereafter the files

were placed before the other higher authority for

consideration. Relying on these notings appearing in the

files (Ext.11 & 11/1), it has been submitted that there was

prima facie no occasion for the appellant to demand

bribe/illegal gratification and correspondingly the

complainant being a retired officer of the same department

had no occasion to oblige the appellant by paying the

alleged bribe so demanded by the appellant. Reference in

this regard was made to the judgment of Apex Court rendered

in Stat vs. K. Narasimhachary (2006 Cri.L.J.518).
8

8) Learned counsel for the appellant submits that

admittedly the records reveal that the complainant, who

retired 3 years ago (sometime in 1984), was an officer of

the said department and he must have known the

procedure(s) which is/are adopted in pushing the file in

the Secretariat. Based on these facts appearing on the

record, particularly, the contents of the complaint

(Ext.12), learned counsel for the appellant submits that

the demand of bribe made by the appellant as such is not

free from doubt as, admittedly, the appellant acting as

Under Secretary in the Excise Department dealt with the

files of the complainant (P.W.13) much prior to 25.11.1986.

9) Highlighting the second point, learned counsel for

the appellant submits that in such a case where trap is

being laid and all the officers of one department are

involved the presence of independent witness from all

corners is the prime requirement of law in order to

convince that the occurrence had taken place in the manner

depicted by the prosecution.

10) In the present case the incident , admittedly, had

taken place within the premises of the Secretariat of the

government and it was the recess time. According to the

prosecution, the trap team had reached the place (office

premises) at about 1.00 O’ Clock in the noon. At about

1.10 O’ Clock the appellant emerged from the office and

straightway proceeded towards the Car of the complainant

(P.W.13) where he was sitting at the driver seat. The

prosecution case is that the appellant reached near the

Car, opened its gate and sat just by the side of the

complainant (P.W.13) on the front seat and the bribe/illegal

gratification was tendered and received inside the car.
9

11) As per the evidence on record although the search

was carried out at the place of occurrence but the seizure

list/seizure memo was not prepared at the said place. The

evidence of Ramashray Lal (P.W.5), who was the Dy. S.P. and

leading the raiding team, is to the effect that the

raiding team remained in operation at the scene of the

occurrence for about 3 hours. It further appears from the

evidence of this P.W. that a detailed entry with regard to

the event taking place at the place of occurrence was

incorporated by him in the diary (Ext.A.). Learned counsel

referring to the evidence of P.Ws.11 & 12 (independent

witnesses selected by the prosecution at the place of

occurrence) has submitted that these P.Ws. have stated that

no seizure of any article was made and signature of

witnesses including him/them obtained thereon at the place

of the occurrence. They were asked to reach the Vigilance

Office at about 4 O,Clock in the evening and all the post

trap formalities were carried out at the Vigilance Office

after 4 P.M.

12) P.W.11 in his examination in chief has stated that

the trap team after arrest of the appellant took him to the

Vigilance Office and they (independent witnesses) were

directed to come to the said office. He has admitted that

he went to the Vigilance Office on a Scooter. Similar is

the statement of P.W.12 Vinay Kumar in para – 2 of his

deposition. Referring to the evidence of Manoranjan Kavi

(P.W.14) as set out in paras – 5 & 6 of his deposition, it

has been submitted that this P.W. being an officer/I.O. of

the department visited the Vigilance Office (Headquarters)

on 26.11.1986 at 6.00 P.M. but no document concerning the

case including the material exhibits was/ were handed over

to him. No documents including the trap seizure memo
10

was/were handed over to him. In Para – 6 of the deposition,

this witness appears to have stated that on the next day

(26.11.1986) at 10.30 O’Clock, he met with the leader of

the trap team (P.W.5) but on this occasion also no document

including the seizure list and material exhibits concerning

the case was/were handed over to him.

13) Learned counsel for the appellant referring to the

supplementary C.D. (Ext.A) prepared by the P.W.4 at the

place of occurrence (Secretariat Premises) submits that as

per the contents of this Exhibit as also somewhat consistent

evidence of the members of the trap team including that of

P.W.5 indicate the trap team remained operative at the place

of occurrence for about 3 hours but surprisingly the

seizure list(s) was/were not made and prepared there.

According to the counsel, in all fairness, there was

sufficient time to conduct the post trap paraphernalia at

the place of occurrence itself and to get the seizure memo

made and signed by the witnesses including P.Ws. 11 & 12

(independent witnesses). According to the appellant, this

creates a serious doubt about the veracity and

truthfulness of the process of the trap devised by the

authorities.

14) Learned counsel for the appellant has further

questioned the independent status of the two independent

witnesses (P.W.11 & 12). Referring to the evidence of

P.W.11 (Dilip Jha) at para 5, it has been submitted that

this P.W. had admitted that the seizure of the currency

notes was not made in his presence at the Secretariat

premises. In para – 4 of his deposition, this witness has

accepted that on the date of occurrence (26.11.1986) he was

an examinee of Master of Arts (M.A.). Similarly P.W.12

has also stated that he had no work in the Secretariat
11

on that particular day and, in fact, he had accompanied

one boy who had some job in the Education Department of

the Government. Learned counsel for the appellant has

further submitted in reference to the evidence of this

P.W. (appearing at para -11) that this P.W. had

accepted that he is related to a retired officer of the

same department, namely, Y.N.Sinha.

15) Learned counsel for the appellant draws attention of

this court to the evidence of P.W.5 appearing at para – 4

and P.W.12 appearing at para 7 and submitted that these

P.Ws. have admitted that although a crowd had assembled at

the place of occurrence but there was absolutely no

hindrance put by any member of the crowd in carrying out

the functions and duties of the trap team at the said

place. The trap party although stayed at the place of

occurrence for nearly 03 hours but the appellant was

driven to the Vigilance Office in the company of officials

of the trap team and the independent witnesses (P.Ws. 11 &

12) were instructed to come to the Vigilance Office for

completing the post trap process, that is, holding the

chemical test and preparing the seizure memo/material

exhibits.

16) Learned counsel for the appellant submits that

in such a matter the prosecution has to take care and

precaution while selecting an independent witnesses. While

selecting an independent witness it must be kept in mind

that that witness must be respectable and reliable so

that his credibility may not be questioned and all the

actions taken by the officials of the vigilance department

including recovery, seizure and preparation of post trap

memo(s) remain aboveboard and any suspicion is not

created in the mind of the court.

12

17) With regard to the third point no serious arguments

have been advanced by learned counsel for the appellant.

It has only been indicated as one of the points but the

court was not taken to the relevant evidence in this

regard and no further submission was made by learned

counsel for the appellant.

18) Summarizing the evidence on the point, as noticed

above, it has been submitted before this court that, in all

fairness, the prosecution should have completed the

entire process at the place of occurrence, particularly,

considering the fact that the team remained operative at

the place of occurrence (Secretariat premises) for about 3

hours and that there was no hindrance in performance of

their duties by the people assembled at the alleged place

of occurrence and that the evidence of PWs 11 and 12

(independent witnesses) do not inspire confidence as they

admit of suspicion at paces.

19) Learned Special Public Prosecutor appearing on

behalf of the Vigilance Department, on the contrary, has

supported the judgment. According to her, there is

evidence in the shape of P.Ws.1,4,5,11,12 & 13 to indicate

that the complainant (P.W.13) was facing a proceeding and

his post retirement benefits were withheld. The appellant

during the relevant time was posted and working as under

Secretary in the Excise Department, Government of Bihar,

and was definitely involved in the decision making process

so far the work of the complainant is concerned. According

to her, the verification of the allegation was made by

P.W.1 (Raghubir ), who had proved to the effect that the

appellant had demanded the illegal gratification which was

subsequently, on the next date paid to and received by

the appellant by way of illegal gratification. It has been
13

further submitted that considering the scenario it was

absolutely nothing unusual in getting the recovery of

G.C.notes effected not at the said place of occurrence by

preparing seizure memo/list and completing the post trap

formalities and instead carrying the appellant and the

witnesses to the Vigilance Office and thereafter conducting

the entire chemical test confirming the acceptance and

recovery of the illegal gratification in order to favour

the complainant. It has further been submitted that

admittedly the appellant was a public servant and the

sanction for prosecution was granted on due consideration

of the materials on record. The sanction order is Ext.10,

which was proved by P.W.7 (Thakur Bishnu Singh ) the Senior

Law Officer of the Law Department, Government of Bihar. It

has also been submitted that P.W.6 (Subroto Gupta) has

deposed before the court and proved the forensic report

(Ext.9). In regard to credential of the two independent

witnesses so produced by the prosecution (P.Ws. 11 & 12),

learned counsel submits that it was just a chance that

these two witnesses were selected by the prosecution,

particularly, the P.W.5 (Ramashray Lal), the leader of

the team. She has further submitted that in their

deposition the appellant has not been able to get anything

to suspect their credential save and except that they were

ordinarily not supposed to be present there on the alleged

date and time of the occurrence and that seizure list/memo

was not prepared at the Secretariat, the scene of

occurrence just after the acceptance.

20) I have considered the submissions made by the

respective counsels and perused the relevant evidence so

produced in support of their submissions.
14

21) In this case the two independent witnesses (P.Ws.11

& 12) have been selected by the prosecution. They were,

in the ordinary course of business, not required to be

present at the place of occurrence at the relevant date

and time. It further appears that at least one witness

(P.W.12) has accepted that he is related to one of the

officers of the said department, namely, Y.N.Sinha.

According to the evidence available on the record, the

independent witnesses reached the Vigilance Office not

along with the trap team but on their own and as such

separation of these witnesses from the appellant is

admitted. On these factual grounds emerging from the

record of the present case a shadow of doubt is created

with regard to the recovery of G.C. notes as alleged by the

prosecution. Further there may be a possible situation

that no witnesses at the scene of occurrence was ready to

be a witness of the alleged seizure. As such the two

persons (P.Ws. 11 & 12) were subsequently selected and

they were commanded to come to the office of the Vigilance

and there everything was done and their signatures on the

documents(post trap material exhibits etc.) was/were taken.

22) In such a case of trap and recovery of the tendered

amount presence of independent witnesses from all

respects is the requirement of law as all others involved

are personnels of the department. The witnesses so produced

as independent witnesses must not only be independent but

they must be of such a category that what they depose

before the court cannot ordinarily be questioned or

doubted. The prosecution must in such matter seriously

endeavour to secure really independent and respectable

witnesses so that his/their evidence in regard to every

step of trap inspire confidence and the court is not
15

left in any doubt. This is a safeguard for protection of

public servant. Reference in this regard may be made to

the case of Raghbir singh vs. State of Punjab, 1976 Cri.

L.J. 172,.

23) Secondly, in all fairness, the entire process

should have been completed at the place of the occurrence

itself. Admittedly, the trap party remained at the scene

of the occurrence for about 3 hours and incorporated

certain facts in the supplementary diary (Ext.A) but

neither the seizure was made there and got signed by the

witnesses nor post trap chemical test was carried out and

memorandum prepared and signed at the place of occurrence.

The evidence on record of the independent witnesses (P.W.11

& 12) cannot readily be accepted in view of the fact that

they admitted that per chance they were available at

the precinct of the Secretariat as they had absolutely no

work in the government office (Secretariat) and that they

were instructed to come to the Vigilance office and as such

they subsequently reached the vigilance office on their

own. There is no evidence on record to show that they

continued to remain with the trap team and the appellant

from the place of occurrence (Secretariat) to the

Vigilance Office, where the remaining formalities of

chemical test, seizure etc., were carried out by the

Vigilance Department and documents prepared and signed. As

noticed above, there was no convincing reason on the part

of the appellant to demand bribe as he had already dealt

with his files earlier. The shadow of doubt created on the

prosecution story further turns darker considering the

fact that Exts. 11 & 11/1 do indicate that the appellant

had, much prior to the date of occurrence, dealt with the

files concerning the complainant and the complainant
16

being a retired officer of the department had full

knowledge of the procedures, which are adopted in the

government office in order to take a decision by the

government. It has therefore been rightly submitted before

this court that the demand of illegal gratification and/or

undue reward made by the appellant and the agreement on

the part of the complainant to give the same does not

inspire confidence and/or becomes doubtful.

24) This court while taking the said view has also taken

into accounts the submission advanced by the learned

counsel for the appellant that P.Ws. 11 & 12 can neither be

said to be really independent witnesses or respectable

independent witnesses. At least one of them was related

to the officer of the department and as such, to some

extent, cannot be said to be the independent.

25) In view of the discussions made above and the

suspicion that has arisen in the mind of this court, this

court is of the view that the prosecution has not been

able to prove the charge levelled against the appellant

beyond all reasonable shadow of doubt.

26) In the result, this appeal is allowed. The

conviction and sentence recorded against the appellant is

set aside. He is discharged from the liability of the bail

bonds.

(Kishore K. Mandal, J.)

Patna High Court,
Dated, the 25th April, 2008,
NAFR/(Neyaz)