IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL.A.No. 2001 of 2009()
1. STATE
... Petitioner
Vs
1. TM LUCY
... Respondent
For Petitioner :PUBLIC PROSECUTOR
For Respondent :SRI.P.VIJAYA BHANU
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/10/2009
O R D E R
V. RAMKUMAR , J.
--------------------------------------------------
Crl. Appeal No. 2001 of 2009
----------------------------------------------------
Dated this the 7th day of October, 2009.
JUDGMENT
In this appeal filed by the State, the order of acquittal
passed by the Enquiry Commissioner and Special Judge,
Kozhikode as against A2 (T.M. Lucy) is challenged. She
along with A1 was charged for offences punishable under
Sections 7 and 13(2) of the Prevention of Corruption Act,
1988. She was a U.D. Clerk in the Melarcode Grama
Panchayat office. The allegation against her was that she
received a sum of Rs.150/- as bribe from PW2 for showing
an official favour. The court below did not accept the
testimony of PWs 2 and 3 with regard to the alleged
acceptance of bribe. Admittedly, PWs 2 and 3 have no case
that the bribe money was handed over to the 2nd accused.
The phenolphthalein test conducted on the hands of A2
showed negative results indicating that she did not have
any contact with the marked notes smeared with
Crl. Appeal No. 2001/2009 : 2 :
phenolphthalein powder. The only evidence was the alleged
recovery of Rs.150/- from her drawer. In this connection,
the court below has relied on the testimony of DW2 to the
effect that at the relevant time, she was talking with the
Standing Committee Chairman of the Panchayat in the room
of the President of the Panchayat. If so, even if the sum of
Rs.150/- has been recovered from her drawer, it cannot be
inferred that she had consciously accepted the said amount
as bribe. The trial Judge who had the unique advantage of
seeing the witnesses and assessing their credibility, was not
inclined to accept the testimony of PWs 2 and 3. That court
has also relied on the testimony of DW2 in support of the
alibi set up by A2. Under these circumstances, I see no
reason to interfere with the order of acquittal as against A2.
This appeal is accordingly dismissed in limine.
Dated this the 7th day of October, 2009.
V. RAMKUMAR, JUDGE.
Rv
Crl. Appeal No. 2001/2009 : 3 :
V. RAMKUMAR, J.
————————————
Crl. Appeal No.2001 of 2009
—————————————-
7th day of October, 2009.
JUDGMENT
Crl. Appeal No. 2001/2009 : 4 :