High Court Karnataka High Court

State By Police Inspector vs H P Jagadish on 18 November, 2009

Karnataka High Court
State By Police Inspector vs H P Jagadish on 18 November, 2009
Author: L.Narayana Swamy
 

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 18TH DAY OF NOVEMBER, 2009
BEFORE 1'
THE HONBLE MR. JUSTICE L. NARAYANA SwAMYj_~   ;_. A' 

CRIMINAL APPEAL No. 1511_,I.:2.¢§;fc3»3EwA.T.::' _ 3

BETWEEN:

AND:

STATE BY POLICE INSPECTOR,--- _ 
B.O.I., LOKAYUKTHA,   '-
EELLARY.

.' " « ;.V._AAA]?i'PELLANT
(EY SR1: M.I3. GUN-D'AwA_D?E;.   _

;'_v-LP. JAGADISH,   _
S/O'. 4PUTTAjNAII<,,'  
AGE. 41 YEARS, ' 
OCCE..1NSPECT*QR' POP

.   CHILD DEVELOPMENT
~  PROJECT OFFICER,

'*,VKURUO0D.

EELLARY RURAL,

 RESPONDENT

V K.L. PATIL, ADV.)

SPL.

“THIS CRL.A IS FILED UNDER SECTION 378(1) 823 (3)

CR..P.C.”‘BY THE STATE P.P. PRAYING TO GRANT LEAVE TO
_E’?.I_LE_« AN APPEAL AGAINST THE JUDGEMENT DT.
“:29/07/2002 PASSED BY THE SPL. JUDGE, BELLARY IN

CASE NO. 5/98, ACQUITTING THE RESPONDENT»

“ACCUSED FOR THE OFFENCES PUNISHABLE U /SECS. 7,

T.

13(1) (D) AND 13(2) OF THE PREVENTION OF CORRUP’I__’EON
ACT, 1988. r

THIS CRL.A IS COMING ON FOR HEARING _

THE COURT MADE THE FOLLOWING:

This appeal is filed against.’ theiorder paiss.ed,_in

Case No. 5/1998 on the Jiudge_,::Be:Ilary, dt.
29/07/2002, whereinvthie.accusedi’gotiacquitted, against
which the prosecution \_
25″ viprosecution is that, on
27 / 02:’,’Vv_199′-0?; has appeared at Bellary
Karnatal{apiiLoka}tuistai:_iPolice.–station and complained that

shepghasappliedi ‘for loan” under “Mane Belaku” about four

andumsame was recommended by the Child

A Deveplovpimeintf;Project Officer. On inquiry, Assistant Directors

()i”i3._ce of’ and Child Development in Bellary, it was

xdeposed: that loan of Rs. 10,000 / — was sanctioned and the

has taken charge of the subsidy amount of

_fas.2,5o0/- on 31/01/1997 and he is keeping with it. When

‘K

officials entered and caught the accused and he was Charged

under the sections referred above.

3. On the basis of the same, a charge framed.

against the accused and the accused

is suggested for triai, accordingly theicase wasfcnvtrustedifor”ti

trial.

4. On behalf of the:proseciiiti.oin,i.’i’iiivitnesses have been
examined as P.W.I to :’?~; the compiainant,
P.W.2 is thg recovery panch.

P.W.4 is persons in whose residence
he was [official of the accused office.

P.W.6 isthe tehghie.-gr, gt-h§’g;tve the sketch and P.W.7 is the

_ Investigating V-Officer ‘land on behalf of the prosecution,

ii -. .;1o”c:Liirrier1tsVi’h.ave ‘marked as Ex.P–1 to 11. Ex.P–1 is the

is the administration panchanama. P.W.3

is the traoipanchanama. Ex.P~-it is the statement of P.W.2.

Ex.P–5.vi__s? the statement of P.W.3. Ex.P–6 is the sketch and

is the FIR and Ex.P–l0 is FSL Report. Ex.P–8 is the

V’ explanation of accused. On behaif of the accused, none was

T

examined and documents have not been marked aI1d–.__the

prosecution has marked the properties as M.O. NO1:l:1″

M.O. No. 1 is cash of Rs.200/–, M0. N0. 2 is-‘thev ‘

M0. N0. 3 to 6 are quarter bottles- After

trial, the Trial Court has acquitted th_e'”acc’us_’ed,’_

which the appeal is preferred. 2

5. Learned counse1~~..for submitted that
there is demand on the part’ Who demanded
P.W.I of Rs.50§),=’ –th.e:fsubsidy cheque to
the Bank. offegi…iggiiadfiacceptance on behalf of the
accused» “”” it the P.W.1. The
accused}’.compiai:narit:..: been examined as P.W.1 she

supported theiproslecutivornand in her chief–examination she

.~,&_hasv_»d-igposedv that”‘”«accused asked me to come on the next

‘morninog..qtov receive the cheque, accused asked me to

bring.mone;}}”q:tolA’oVbtain the cheque, I expressed my inability to

–V pay amount, I told him that after encashment of cheque

l:ramount, ill will pay, then accused told me to bring money as

.’ Aj_.me.ich”as possible. I took R3200/– to pay the accused”.

6. Again in the next para, she has deposed that, I took

the money and Lokayuktha police briefed to hand over the

same to the person, who demanded the money”.

cross–examination she has stated that “it is true ‘

27/02/1997 I visited the Lokayu1_{.tha_4OfficeiV’ari§;1iii;1f_ther._bV

deposed that the accused has demar:.ded_”th’e bri_b’e Br

Rs.200/- and when a demanidkévas r L’

P.W.2 Indrarnrna was aiso and has
received the bribe an1ouAn..tV:i.” ‘went outside and
gave pre–determined_signalitoftrapéithefiparty; ‘:.Again she has
deposed that’_f’it was given by
way of cane chair and same
was colieicted poiice and thereafter they

have seized thcarnount under a panchanama. The learned

V. °cou”nsCe1 Yreiying onithieéievidence of P.W.2, who is a shadow

witness in her cross-examination deposed that,

“Lok_aiyuktha’:*.VpoIice washed the hand of the accused with

Hsodiuni carbonate and it turned pink and the same was

‘if;_o1I:¢c’t_ed.” On the basis of the deposition of P.W.1 and 2 the

learned counsel submitted that, though the prosecution has

proved the case of the offence punishable Under sections

referred above, the Court has disbelieved the

rejected the case of the prosecution. The learnedvcolu-n’sel_”‘_’e it

also referred the deposition of P.W.3., >w}1o&is–‘_an

witness working as a S.D.A. in State”EXc_ise’l

has deposed that he Went along police
jeep and after the completion Vof.ll{vorl{‘V..l\Aleelarnrn_a gave pres
determined signal to submitted on
behalf of the prosecution.thatthe”csaSelfivvas:p.roved beyond all
reasonable rejected by the
Court belppgwg this appeal by setting
aside the i:*:yl”‘th_e–Court below and convict the
person referred ” if

‘{‘he ullearneidl counsel for the respondent submitted

ithat;”=the¥’appeal is reduired to be dismissed for the reason

l’that,a. titef»-prosecution did not satisfy the requirement of

Section Prevention of Corruption Act. In order to

l’c,onstit1,ite_A’3~an offence there shall be an acceptance and

In the instant case, both the ingredients have not

satisfied by the parties. P.W.1, who is the complainant

l

has also turned hostile. In her chief–exarnination though

she stated that the accused has demanded the money and

asked her to come next day morning to receive the’chequ–e,

but in her cross»-exarnination she further states–*that; ~

next day she went to the residence ofi the accused:’aloing’with

another lady i.e., P.W.2, the accused sitting-.i:n thie’-haiii.j,_:

accused saw me and the anothe-«rg ladv’-and invitetfl; memtcg the

hall. Accused told me to collecti”th:e .cheque.«i_}’lccLised gave
the cheque to me, then LOitayftil.{itl:a’pit5ll¢C came there”.

8. But even in the”–chie’f~eexarnin.ation P.W.1 never

stated that’ iin;”1%espief%*:t* ofthc dethahd of bribe amount by the
complainant. ‘ Eeeej cross»-examination she has

deposed thatitheg amcuintivvhich was given to the accused

– V. g_ was ‘tihroivvngvgon the cane chair and thereafter it was collected

‘bjf’*the–vI,o}tet3;ij1i:.tha police. It is submitted that the P.W.l

though complainant, she never spoke about the

‘V acceuptariceiiof bribe amount by the accused and also the

i_’e,di’bmand.”i In internal page in the deposition she has stated

. that do not know to read and write the kannada language

it ehd I get the same written by somebody else.” in view of the

said deposition, it is submitted by the learned counselpthat,

though the complaint has not been written by the but

the scribe has not been examined on

prosecution. In respect of P.W.2,..who_is shaldotw ‘witness

has stated in her chief-examination

went inside the house of accused along with has” i

not seen the complainant ‘bribe “amount to the
accused and she also }ith’e–iiCioinversation between
the accused andthe did not seize
any money that both
P.W.1 and illegal gratification of
demand behalf of the accused and
petitioner.’ that the ingredients of Sec.

7 of_–t.he Preventioln of Corruption Act to constitute the

._,_offence ?t’hefe..pshouldlllbe an acceptance of the bribe amount.

~:.:_a_se such things have not been proved beyond

all ,__reasonai:i–l.cil. doubt. Hence, the appeal made by the

gprosecutiion is required to be dismissed.

l

10

9. In order to substantiate the submission, learned

counsel for the respondent placed reiiance on

reported in 2003 (2) KCCR 985 betweefii.

Lokayuktha Police, Mandya V. V’

has been held that-

PREVENTION 01:’ co1?{2UP?I*i’oiV Ac:.~=j”I..93;3 W.
Sections 7 and 13(1) (ci’)’e»._–T–V’i’Evidence:'”ori record
brings out the fact of the notes’ being
recovered from pocioet . and his
hands being tested positi.i2e:_ye.t’v ~ themselves
are not holxd’i’.:_th.atn:bfbthe accused
demar’ioh°.d __ gratification from the

compiainarict anti’ receibvedv the same.

in ‘Anothe’rv’vA:_juiigni’ent reported in 2006(3) KCCR
1445 betvve’en_’State ‘of Kéirnataka v. Kfi’. Hanumanthaiah,

4

‘~ has beenhelvd that-

‘EREVENTION OF CORRUPTION ACT,

. j’9é”8n:.–‘A*s.>;§ctions 7, 13(1) (d) r/w. 13(2) –. There

s£;o’u1.ci’ be independent corroboration for proving

ihescase of demand and acceptance of bribe for

‘ifinthe offence under Sections 7 and 13(1) (d) r/w
V b 13(2) ofPrevention of Corruption Act, 1 988.

i

11

11. It is submitted that in View of the earlier judgment

even if it is required from the pocket of accused

sufficient to hold that the petitioner has

accepted the bribe for the presu.inpti.on the C

Prevention of Corruption Act. in

judgment it is submittedi__V.”that there» _sh’ou1:d”‘ an”?

independent Corporation for the case of demand
and acceptance of th’C..i:i’Drib.e. }i.It””i.’s:’.:i:s:ubrr1itted that the
independent wigtnesseisfl v_ P.W.2 and 3.
P.W.2 is also a shadow Witness.

P.W.3 is ali-:~..gC.JV of them have not
suppoartedi they have turned hostile. When
such being” the the Court below rejected the

caseof prosecutiori. Hence, it is submitted to dismiss the

i C -case of 3prosecution.

C’ 12. I heard the arguments.

I.3_.7~In View of the arguments made by both the parties

«.:i”‘grV1.:;1ii”‘a’1A’T.so in the light of the parties and the judgment placed

l2

by the learned counsel for the respondent, the pointsflfor my

consideration are;

1. Whether the Court below has
error in rejecting the case, of prosecution’?-. it

2. Whether the prosecution has lprovedgtlhpe it
of the accused for llthel’l’ofi’ences. ‘punishable
Under sections’ ~~referi”ed_ ~– _

14. My..a’nst;trer §;youir:l..’be«. referrediflto in favour of the
accused, ,. V
‘4.._}ff_EASONS

15.lxThe is the complainant,’ nodoubt she

hasfignade out Cas_e__,before the prosecution that the accused

» has_Vde.rr1anded a bribe of Rs.500/- on her oral complaint, it

‘was,reVduc’ed”;:to writing by a person, who has not been

narned ascribe. However, on the basis of the complaint

r’educed'”to writing, P,W,1 was sent along with 13’.W.2 as a

shaciow witness with a predetermined suggestions to the

~-parties. As per the directions, P.W.1 to 3 along with the

14

police have recorded. When the complainant herseifturned

hostile, question of proving the case of prosecut_icnl”b:e»ylond

all reasonable doubt does not arise. Assuming

turned hostile in order to help the”‘ac.cused,_..a:tieast ‘P.§W:2, i

who is an independent witness shoui.d “have” sup,p€.)rte:d~..tl*re,V

prosecution. But she alsols.ta’ted iniherichi’ef-lexaminationl’

that there was no dernand and:iaccep_tance”and recovery
from the police. When” the question of
proving the caseof Accordingly,
court ijg-lfllldellcases referred by the
learned throw light on the
su’ojec»_:t. ireported in 200812] KCCR 985
this Court has lhreld;fhatpmffioidence on record brings out the

act of the citrrency notes. being recovered rom the ocket o

-‘ accn’se”cI..,and hlislhands being tested positive yet they

“dre_in~ot suflicient to hold that accused demanded

illegal from the complainant.” Though

l’V..,presun1,ption is there U/sec. 20 of the P.C. Act, but this

go along with the ingredient of Sec. 7, it cannot be

read and understood independently. Sec. 7 of the Prevention

1’

15

of Corruption Act has to be read along with Sec. 20 of the
PC. Act, there shall be a compliance of the ingredient-“of Sec.

7. Thereafter Sec. 20 of the Prevention of Corruption-vvfor

the purpose of presumption comes into picturefin the “1-nstai1ti’~.

case though after wash of the accused

turned pink, itself is not suff1cient’«sin’ce”ther’e no

recovery from the accused,» ._V’Second’1’y1_ when herself V V

states that, there was no ancfacceppitance and
recovery from the V importantly the
complainant he’:s_elf has thing. Under
these Court to hold in

favour of ‘ .

V’Accordingi3f”the_app’ea.1 is rejected. The order passed

by the below affiiirmed.

Sd/-

JUDGE