High Court Punjab-Haryana High Court

State Of Haryana vs Dhanpat Rai on 13 November, 2009

Punjab-Haryana High Court
State Of Haryana vs Dhanpat Rai on 13 November, 2009
Criminal Appeal No.258-MA of 2009                               -1-


                                      ****

IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH
                         Criminal Appeal No.258-MA of 2009
                         Date of decision : 13.11.2009

State of Haryana                                         ....Appellant

                               Versus

Dhanpat Rai                                              ....Respondent

                               ****

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

Present: Ms. Neena Madan, Additional Advocate General, Haryana

S. D. ANAND, J.

The respondent-accused Dhanpat Rai was prosecuted by the

Police Station, S.V.B., Ambala for the offences under Sections 7 and 13 of

the Prevention of Corruption Act,1988. It is apparent from the impugned

judgment itself that there were initially two accused in that case. The other

accused (Y.K.Gupta) died during the pendency of investigation and the

State had also withdrawn the prosecution against him vide order Ex. D-2.

It proved by the record-based testimony of DW-2 RamKumar Saini. On

appreciation of the material obtaining on the file, a verdict of acquittal was

recorded by the learned Special Judge, Kurukshetra. The State is in

appeal against the finding of exoneration in favour of the respondent-

accused.

In obtaining the view aforementioned, learned Special Judge

was persuaded by the following facts which were established on record.

1. There was variation in the testimony of prosecution witnesses

inasmuch as PW-7 Sanjiv Kumar had testified at the trial that respondent-

Accused Dhanpat was initially sitting in the room; while his co-accused
Criminal Appeal No.258-MA of 2009 -2-

****

Y.K.Gupta was not present at that time and it was only subsequently that

latter was brought to the room where the former accused was sitting and it

is there only that recovery of tainted currency notes was effected from the

possession of respondent-accused Dhanpat. His statement, in the context,

was falsified by PW-6 Ravinder Kumar who had testified on oath that both

of them ( i.e.Y.K.Gupta and Dhanpat) were present in the same room.

Inconsistency in the statements of witnesses is apparent in the

circumstances of the case.

2. No independent witness had been joined in the raiding party.

3. PW-11 Ram Saran DSP had nowhere testified having offered

his personal search in the first instance before proceeding to search the

person of respondent-accused Dhanpat. The learned Special Judge

notice of that an offer on point of personal search by the police official in

accord with the law laiddown by this Court in Resham Singh Vs. The

State (U.T.Chandigarh) 1981 PLR 402.

It may be noticed that, as per the prosecution presentation,

the bribe amount had been first handed over to Dhanpat on the asking of

Y.K.Gupta. It was that latter only who had demanded amount of illegal

gratification.

Learned State Counsel is not in a position to aver that there is

any factual inaccuracy in noticing the above facts by the Special Judge.

In the light of the foregoing discussion, I am clear in my mind

that the finding of exoneration recorded by the learned Trial Judge and

also the reasoning noticed in support thereof, is in order and does not call

for any interference. I have examined the impugned finding on the touch

stone of the parameters laid down by the Apex Court in Ramesh Babulal

Vs. State of Gurarat, AIR 1996 SC 2035, Jaswant Singh Vs. State of
Criminal Appeal No.258-MA of 2009 -3-

****

Haryana AIR 2000 SC 1833 and Main Pal Vs. State of Haryana AIR

2004 SC 2158 for adjudication of a such like controversy.

In the light of the foregoing discussion, I have no hesitation in

holding that the present plea must be invalidated and it so ordered

accordingly.

November 13, 2009                                        (S. D. ANAND)
Pka                                                        JUDGE