Delhi High Court High Court

Sri Sharma vs State on 12 March, 2008

Delhi High Court
Sri Sharma vs State on 12 March, 2008
Author: P Bhasin
Bench: P Bhasin


JUDGMENT

P.K. Bhasin, J.

1. This appeal has been preferred against the judgment dated 26.02.1999 and order dated 27.02.1999 passed by the learned Special Judge, Delhi in Sessions Case No. 40/1993 whereby the appellant was convicted under Sections 7 and 13(1)(d) read with Section 13(2) of the Prevention of Corruption Act, 1988 (hereinafter referred to as ‘the Act’) and was sentenced under Section 7 to undergo six months rigorous imprisonment and also to pay a fine of Rs. 1000/- with a default stipulation of two months rigorous imprisonment in case of default of payment of fine and under Section 13(1)(d) to undergo rigorous imprisonment for a period of one year and six months and also to pay a fine of Rs. 4000/-, in default of payment of which to further undergo six months rigorous imprisonment. Both the substantive sentences were ordered to run concurrently.

2. The relevant facts leading to the prosecution of the appellant herein have been noticed by the trial court in paras 1-3 of the impugned judgment and are as under:

Accused Sri Sharma had been working as a Chaudhari in the Horticulture Department, N.D.M.C. in Chanakyapuri area. Complainant Sikandar (P.W.1) was a gardener working under the accused. On 9-9-1989, Sikandar came to the Anti- Corruption Branch and lodged his complaint Ex.PW1/A, alleging that the accused used to harass him. The accused used to mark him absent off and on, as a result of which, money was deducted from his salary. The accused used to demand Rs. 200/- per month for not harassing him. On 8-9-89, the accused had given him an ultimatum that if he did not pay him Rs. 200/- before the noon of 9-9-89, he would be marked absent and money will be deducted from his salary.

(2) This complaint was recorded in the presence of panch-witness Shalender Gupta (P.W.2). The bribe amount was provided by complainant Sikandar in the form of two currency notes of Rs. 100/- each. Numbers of these currency notes were noted down phenolphthalein powder was applied to the currency notes. Demonstration and necessary instructions were given to the complainant and the panch-witness and a raid was organized by Inspector Kanwal Singh (P.W. 6).

(3) The raiding party went to the N.D.M.C. park on Rajdoor Marg, Chanakyapuri where the money was settled to be paid. They reached there at about 9.45 a.m. and waited there till about 12 noon, but the accused did not turn up at that place. The complainant informed the raiding officer that the accused is now be available at the Government Co-Education Middle School, Malcha Marg. The raid was shifted to that place. The complainant and the panch-witness were sent ahead while the other members of the raiding party took appropriate positions. The complainant went and sat under a tree where a cot was lying. At about 1.50 p.m., the accused came there. At 1.55 p.m., panch-witness Shalender Gupta gave the pre-arranged signal. The accused was apprehended and Rs. 200/- were recovered from his right wrist. The number of the currency notes were tallied with the pre-raid report and right hand wash of the accused gave positive test for presence of phenolphthalein. The complainant and the panch-witness informed the raiding officer that the accused had demanded and accepted the bribe money from the complainant and had promised not to harass him in future. The accused, on being challenged, became nervous, first of all kept mum and then started pleading that he may be excused.

3. After obtaining Sanction Order (Ex. PW-7/A) dated 16.05.1991 for prosecution of the appellant from the Administrator of Municipal Committee, as required under Section 19 of the Act, the appellant was charge-sheeted for the offences under Sections 7 and 13(1)(d) read with Section 13(2) of the Act and the Special Judge also framed charges for these offences against the appellant to which he pleaded not guilty and claimed trial. To prove the accusations against the appellant, the prosecution had examined eight witnesses in all. The accused when examined under Section 313 Cr.P.C. stated that he had been falsely implicated because of complainant’s grudge against him as he (appellant) used to mark him absent in the duty register for coming late which used to result in deduction of his salary. Regarding the recovery of bribe money the plea put forth by him was that the complainant Sikandar had borrowed Rs. 5,000/- as a loan from him on 3.3.88 against which a receipt (Ex. DW-1/A) was also executed in the presence of one Gajender Singh Kohli (who was examined as a defense witness) and one T.R. Sharma. He further stated that it was agreed that the loan amount would be paid in Installments of Rs. 200/300 every month. On insistence of the appellant to pay up the loan amount due to the complainant’s failure to pay the installment of the previous month the complainant implicated him in a false case. The appellant went on to deny the recovery of bribe money at the time of raid and stated that on the day of the trap he was taking rest in the room in the school when the complainant came he asked the complainant to bring tea and his waist-coat and at that time the complainant clandestinely put the money in his waist coat which was hanging in the room and when he (the appellant) took out the money from the waist-coat he was apprehended by the officers of Anti Corruption Branch. The defense witness Sh. Gajender Singh Kohli deposed that on 03.03.1988 the complainant had taken loan of Rs. 5,000/- from the accused Sri Sharma for which a receipt Ex. DW-1/A was signed by the complainant and further that the complainant at that time had agreed to return the loan amount in installments of Rs. 200/- or Rs. 300/- per month.

4. The learned Special Judge after taking into consideration the evidence adduced by both the sides found the appellant guilty and convicted and sentenced him as already noticed. Feeling aggrieved by the decision of the Special Judge the appellant preferred this appeal.

5. At the outset, it may be stated that although the impugned judgment was challenged on various grounds set out in the memorandum of appeal but at the time of hearing of this appeal learned Counsel for the appellant did not challenge the conviction of the appellant and restricted his submissions only on the point of sentence. It was submitted that considering the fact that the incident was of the year 1989 and trial of the appellant took almost ten years to conclude and thereafter this appeal has also been pending for about nine years and during all these years the appellant has undergone a lot of mental agony and also the fact that he is now an old person of over 75 years of age suffering from various kinds of old age ailments he should not be sent back to jail. Learned Counsel also contended that the appellant had remained in jail from 23.07.1999, when he had surrendered himself to serve the sentence after the rejection of his bail application by this Court, till 09.12.1999 when he again came out of the jail after his release on bail was ordered by this Court vide order dated 07.12.1999 and during the trial also the appellant had remained in jail for some days and so interest of justice would be fully met if considering the aforesaid mitigating circumstances as also the fact that he has been convicted for having accepted bribe of a paltry sum of Rs. 200/- the sentence of imprisonment is reduced to the period which the appellant has already spent in jail. In support of this prayer the learned Counsel for the appellant cited three judgments of the Hon’ble Supreme Court which are reported as , Ramesh Kumar Gupta v. State of Madhya Pradesh , M.W. Mohiuddin v. State of Maharashtra and , Ajit Kumar Vasantlal Zaveri v. State of Gujarat.

6. Learned Additional Public Prosecutor, on the other hand, while supporting the judgment of the learned Special Judge contended that the appellant cannot be let off with the sentence of imprisonment only for the period which he has already spent in jail during the trial as well as this appeal since for both the offences for which he has been convicted by the trial Court minimum sentence of imprisonment is provided and under Section 13(2) of the Act the minimum sentence of imprisonment being one year and there being no discretion given to the Court by the legislature to award less than the minimum prescribed punishment for the offences of corruption punishable under the Act of 1988 the submissions made on behalf of the appellant for reducing the sentence of imprisonment only to the period already spent by him in jail cannot be accepted.

7. Even though the findings of the learned Special Judge holding the appellant guilty, as already noticed, were not challenged in this appeal at the time of its hearing by the learned Counsel for the appellant but still in order to satisfy myself about the correctness of the decision of the learned trial Court I have examined the evidence adduced during the trial. The prosecution had sought to establish its case through the evidence of the complainant Sikandar (PW1), panch witness Shailender Gupta (PW2) and the Raid Officer Kanwal Singh (PW6). I have gone through the evidence of all of them and have found that they have supported the prosecution case against the appellant in entirety and they have all deposed about the making of the complaint (Ex. PW-1/A) by the complainant Sikandar with the Anti Corruption Branch on 09.09.1989, PW6 deciding to lay a trap to apprehend the appellant, a public servant, red-handed while accepting illegal gratification from the complainant. Thereafter these witnesses had also deposed about the pre-raid formalities conducted by the Raid Officer at the Anti Corruption Branch and then about the actual raid proceedings during which the appellant was apprehended. The complainant as well as the panch witness deposed about the payment of Rs. 200/- to the appellant by the complainant as bribe and the complainant handing over two phenolphthalein treated currency notes of the denomination of Rs. 100 each as per the raid plan chalked out by the Raid Officer (PW6). The Raid Officer, the complainant and the panch witness had also deposed about the recovery of the two phenolphthalein treated currency notes from the appellant’s hand after the panch witness had given the pre-arranged signal to the raid officer after acceptance of the bribe money by the appellant. From the evidence of the complainant (PW1), panch witness (PW3) and the Raid Officer (PW6) it clearly stood established beyond any doubt that at the time of raid the appellant-accused had accepted Rs. 200/- from the complainant as illegal gratification.

8. As far as the recovery of Rs. 200/- from the appellant is concerned the appellant had himself also admitted the payment of Rs. 200/- to him by the complainant at the time of the raid when he cross-examined the complainant. His plea, however, was that the complainant had taken from him a loan of Rs. 5000/- which was to be repaid in installments of Rs. 200/300 every month and in the cross-examination of the complainant it was suggested to him that it was the loan installment of Rs. 200/- which he had paid to him(appellant-accused). This suggestion clearly shows that the appellant-accused was admitting that at the time of raid he had taken Rs. 200/- from the complainant. However, when statement of the appellant was recorded under Section 313 Cr.P.C. he came out with a different version of the recovery of two phenolphthalein treated currency notes at the time of the raid. While claiming that the complainant had taken a loan of Rs. 5000/- from him on 03.03.1988 against a proper receipt executed in the presence of two persons namely G.S. Kohli who was examined as a defense witness and T R Sharma (who was however not examined as a defense witness) denied that at the time of the raid he had demanded money from the complainant or that the complainant had given him Rs. 200/- and the same was recovered from his hand by the Raid Officer after he had reached the place of raid on getting a signal from the panch witness. He took the plea that when the complainant had come to the school (at the time of raid) he was taking rest in his room and at that time he had asked the complainant to bring tea as he was not feeling well and also to bring his waist coat which was hanging there in the room and at that time the complainant had surreptitiously put the money in his waist-coat pocket and further that while he (appellant-accused) was taking out money from the waist- coat (the appellant perhaps intended to convey that he was taking out his own money to be given to the complainant for bringing tea) the Anti Corruption Branch officials came there and pounced upon him and took him to the Anti Corruption Branch and falsely implicated him in this case. Now, as far as this plea of the appellant-accused taken by him at the time of his statement under Section 313 Cr.P.C., is concerned, the same has been rejected by the learned Special Judge and in my view rightly so. To none of the witnesses who had participated in the raid proceedings it was suggested in their cross-examination that the complainant had clandestinely put the phenolphthalein treated currency notes in the pocket of his waist-coat. That shows that at the time of recording of his statement under Section 313 Cr.P.C. a false plea was taken by the appellant-accused and that circumstance falsifies his plea that the complainant had taken loan from him and he was supposed to return the loan amount in installments and in order to avoid repayment of that loan amount the complainant got him falsely implicated by lodging a false complaint with the Anti Corruption Branch and getting him trapped by clandestinely keeping phenolphthalein treated currency notes in his waist-coat pocket.

9. The learned Special Judge came to a conclusion of appellant being guilty of taking bribe money from the complainant after proper appreciation of evidence brought on record and I am fully satisfied that the learned Special Judge was justified in coming to this conclusion. As I am in general agreement with the view expressed by the learned Special Judge I need not re-appraise the evidence in detail all over again. In two decisions of the Hon’ble Supreme Court reported as , State of Karnataka v. Hema Reddy and Anr. and , Girija Nandini Devi and Ors. v. Bijendra Narain Chaudhary, it has been held that when the appellate Court is in general agreement with findings of the trial Court it is not necessary for the appellate Court to repeat the narration of evidence or to reiterate the reasons given by the trial Court and expression of general agreement with those reasons would suffice.

10. In view of the foregoing, I do not find any reason whatsoever to interfere with the decision of the trial Court and in my considered opinion, the appellant was rightly convicted for the offences punishable under Sections 7 and 13(1)(d) of the Act.

11. Coming to the point of quantum of sentence the learned Counsel for the appellant contended that since the appellant has already suffered a lot due to prolonged trial and had also spent some time in jail his sentence should be reduced to the period already undergone in jail. The appellant was ordered to undergo six months imprisonment under Section 7 and one year and six months imprisonment under Section 13(1)(d) of the Act. Section 7 and Section 13(1)(d) of the Act provide for a minimum sentence of six months and one year respectively. Contention of the learned Counsel to reduce the sentence to the period already undergone cannot be accepted in view of the ruling of the Apex Court in State v. Ratan Lal Arora 2004 Cri.L.J. 2105 wherein it has been held that awarding of sentence of imprisonment below the minimum sentence prescribed in the Act is impermissible. The judgments relied upon by the learned Counsel for the appellant also are of no respite to him as in all the decisions cited by the learned Counsel the accused were charged under the provisions of the old Prevention of Corruption Act of 1947 whereunder Court could award a sentence of imprisonment less than the minimum sentence for special reasons. However, in the present Act of 1988 under which the appellant stands convicted, there is no such discretion available to the Court. However, taking into account the mitigating circumstances highlighted by the counsel for the appellant the minimum sentence prescribed for the offence under Section 13(1)(d) of the Act can be awarded to the appellant and this is the only relief which he can get in this appeal.

12. In view of the foregoing, while confirming the conviction of the appellant under Sections 7 and 13(1)(d) of the Prevention of Corruption Act, 1988 and also the sentence awarded to him for his conviction under Section 7 the sentence of imprisonment under Section 13(1)(d) is reduced to one year’s rigorous imprisonment while the sentence of fine with default clause is maintained. Subject to this modification of the sentence in respect of the conviction of the appellant under Section 13(1)(d) this appeal is dismissed.