High Court Punjab-Haryana High Court

Subhash Chander vs The State Of Punjab on 26 March, 2009

Punjab-Haryana High Court
Subhash Chander vs The State Of Punjab on 26 March, 2009
           Criminal Appeal No.529-SB of 2000.
                        -1-

In the High Court of Punjab and Haryana at Chandigarh.

                         Criminal Appeal No.529-SB of 2000.

                         Date of decision:26-3-2009

Subhash Chander.

                                                ...Appellant.

            Versus

The State of Punjab.

                                                ...Respondent.

            ...

Coram:      Hon'ble Mr. Justice K. C. Puri.

            ...

Present:    Mr. Bipan Ghai, Senior Advocate with Mr. Vijay
            Sharma, Advocate for the appellant.

            Ms.Ravinder Kaur Nihalsinghwala, Senior DAG,

Punjab.

            ...

K. C. Puri, J.

Judgment.

Under challenge, in this appeal, is the judgment/order

dated 6.6.2000 passed by Shri Mohinder Pal, the then Special

Judge, Ropar whereby the accused has been convicted and

sentenced to undergo rigorous imprisonment for a period of six
Criminal Appeal No.529-SB of 2000.

-2-

months and to pay a fine of Rs.1,000/- and in default of payment of

fine, to undergo rigorous imprisonment for one month under

Section 7 of the Prevention of Corruption Act, 1988 ( in short the

Act). He was also sentenced to undergo rigorous imprisonment for

a period of two years and to pay a fine of Rs.4,000/- and in default

of payment of fine,to undergo rigorous imprisonment for a period

of six months under Section 13(2) of the Act. However, both the

sentences were ordered to run concurrently.

The prosecution story lie in a narrow compass as

under:-

Complainant Gurmeet Singh was working as a

Conductor in the Punjab Roadways, Nangal Depot, Ropar. In

April, 1996, his bus was checked by the checking staff of the

Roadways. During his checking, it was found that the complainant

had not issued tickets to some of the passengers and accordingly he

was fined to the tune of Rs.1,000/- at the spot by the checking

staff. The checking staff also lodged report to the higher

authorities. Because of that complainant was suspended and an

enquiry was initiated. Complainant Gurmeet Singh requested to the

higher authorities that since he was fined by the checking staff,

enquiry on the same cause of action could not be initiated as a
Criminal Appeal No.529-SB of 2000.

-3-

Government employee could not be punished twice for the same

offence. Sukhdev Singh, Law Officer, also gave opinion in favour

of the complainant. However, the General Manager, Nangal

entrusted the enquiry of the complainant to Subhash Chander

accused who was working as Works Manager at Nangal at the

relevant time. The complainant also requested the Enquiry Officer

to drop the proceedings but he did not agree.

On 30.9.1996, the complainant went to the office of the

accused with a written request that on the basis of the opinion of

Law Officer, enquiry against him be stopped. The accused

demanded Rs.3,000/- from the complainant as bribe to drop the

proceedings. The complainant made a false promise with the

accused regarding payment of Rs.3,000/- and left his office.

On 1.10.1996, the complainant along with Tarsem

Singh, shadow witness, who has since died, came to the office of

DSP Vigilance, Ropar and got recorded his statement Exhibit PK

which was read over to him and was signed by him. The DSP

Vigilance made his endorsement, Exhibit PK/1 and formal FIR,

Exhibit PK/2 was recorded by Inspector Surjit Singh. The

complainant produced six currency notes of the denomination of

Rs.500/- each. Vigilance DSP Sukhdev Singh Aulakh,
Criminal Appeal No.529-SB of 2000.

-4-

Investigating Officer, noted down the numbers of the tainted

currency notes and applied Phenol-phthalein Powder ( in short “P”

Powder) and handed over those currency notes back to

complainant Gurmeet Singh after giving a demonstration. Memo,

Exhibit PP was prepared. DSP asked Tarsem Singh, the

accomplice of the complainant to act as a shadow witness and to

give a signal to the raiding party after passing over tainted currency

notes to the accused. The complainant was also directed that the

currency notes were to be given to the accused on his demand. The

Investigating Officer also moved application, Exhibit PA, to the

SDM, Ropar on the basis of which Narinder Kumar, Naib

Tehsildar was deputed to join as an official witness. After joining

the witness, the raiding party left for the office of the accused for

a raid. Complainant Gurmeet Singh and Tarsem Singh were sent

inside the office. After few minutes, the Investigating Officer

received a signal from Tarsem Singh and he along with Harinder

Kumar and other members of the raiding party went inside the

office of the accused. The accused was found present in the office

along with Gurmeet Singh, complainant. The complainant told the

Investigating Officer that the accused had taken Rs.3,000/- as bribe

from him. DSP Sukhdev Singh gave his introduction to the
Criminal Appeal No.529-SB of 2000.

-5-

accused. Ram Lal, General Manager was also summoned. A glass

of water was arranged and washing Soda was put into the same.

However, the colour of the water did not change. Then, both the

hands of the accused were got dipped into the glass of water one

after the other and the colour of the water turned to light pink. The

water was put into a nip and was sealed with the seal of DSP

bearing impression SSA and was taken into possession vide memo,

Exhibit PC. The accused got recovered Rs.3,000/- from the right

side of the drawer of the table. The notes were of the denomination

of Rs.500/- each. These currency notes were handed over to PW

Harinder Kumar, Executive Magistrate for comparison with memo,

Exhibit PD. Their numbers tallied. Tainted currency notes,

Exhibits P-2 to P-7, were also taken into possession vide memo,

Exhibit PT. From the personal search of the accused, a purse

containing Rs.621/-, Identity Card, Driving Licence and other

documents mentioned in memo Ex.PF were also recovered. From

further search of the drawer of the table of the accused, one rough

memo Exhibit PG was recovered which was taken into possession,

vide memo Exhibit PF. The accused was enquired regarding the

enquiry file of the complainant. The same enquiry was also made

from Ram Lal, General Manager of the Depot. They told that the
Criminal Appeal No.529-SB of 2000.

-6-

concerned official Gurjeet Singh Stenographer was on tour and the

file was in his custody and he had kept the same in the Almirah.

The Investigating Officer sealed the room where Almirah was

lying and memo, Exhibit PJ, regarding it was prepared. The other

investigation was conducted.

After the completion of investigation, challan was

presented against the accused in the Court.

The accused was charge-sheeted accordingly to which

he pleaded not guilty and claimed trial.

In order to substantiate its case, the prosecution

examined PW-1 Ram Kishan, PW-2 Head Constable Hari Singh,

PW-3 Harinder Kumar, Naib Tehsildar, PW-4 Gurmeet Singh

complainant, PW-5 Darshan Singh, PW-6 Bihari Lal, PW-7

Gurjeet Singh, PW-8 Constable Swaran Singh and PW-9 Sukhdev

Singh, Investigating Officer.

After the close of prosecution evidence, the accused

was examined under Section 313 Cr.P.C. He denied the

prosecution allegations and pleaded innocence. He pleaded that

complainant Gurmeet Singh was Unionist who committed fraud for

which the accused was conducting an enquiry. The complainant

never wanted that his enquiry be conducted by him and due to this
Criminal Appeal No.529-SB of 2000.

-7-

reason, he falsely implicated him in this case. He denied his

presence in the office at the time of raid.

In defence, the accused examined DW-1 Pritam Singh.

The accused was convicted and sentenced,as noticed in

the earlier part of the judgment, after the conclusion of trial.

The learned counsel for the appellant has submitted that

to prove the ingredients of offence under the Act, the prosecution

is required to prove demand, acceptance and recovery of illegal

gratification. It is submitted that the evidence of the prosecution

does not prove the factum of demand and acceptance of illegal

gratification. It is submitted that according to the complainant, the

demand of bribe was not made by the accused, but, a Steno told

him that the accused was demanding illegal gratification. So, the

prosecution has failed to prove the factum of demand. The

recovery of tainted amount has not taken place from the person of

the accused. The said amount was found to be lying in the drawer.

The complainant, in his cross-examination, stated that he did not

remember if he had shaken hands with the accused. The case of the

accused is that Gurmeet Singh had shaken his hands with him and,

on that count, the hand wash does not prove the factum of recovery

of tainted currency notes from the accused.

Criminal Appeal No.529-SB of 2000.

-8-

It is further submitted that there is no independent

corroboration regarding demand and acceptance of illegal

gratification. The shadow witness is a union leader whereas the

complainant is a member of that union. The complainant was

found guilty of embezzling Government funds by not issuing the

tickets and from his cross-examination, it is crystal clear that for

those acts, the complainant has been found guilty more than 12

times. It is further contended that the shadow witness defended the

complainant in a departmental enquiry and that fact proves that he

is highly interested in the complainant. So, he cannot be said to be

an independent witness.

It is further submitted that there was no motive for the

accused to demand and accept illegal gratification. According to

the case of the prosecution, the complainant has been imposed a

penalty of Rs.1,000/- at the time of raid on a bus and as such

departmental action cannot continue. It is further submitted that the

file remained in the custody of Steno and the complainant has

moved to the General Manager, Roadways for dropping the

proceedings on the ground that he cannot be penalised for the

same. The accused was an Enquiry Officer appointed by the

General Manager and he was nobody to stop the enquiry. There
Criminal Appeal No.529-SB of 2000.

-9-

was motive for the complainant to falsely implicate the accused as

he wanted to put pressure upon him that he should not proceed

with the enquiry. A prayer has been made for the acceptance of

appeal.

The learned State counsel has supported the judgment

of the trial Court. It is contended that the accused was a

Government servant. The demand and acceptance of illegal

gratification is proved by PW-4 Gurmeet Singh. Tarsem Singh,

shadow witness could not be examined as he has expired. The

factum of recovery of illegal gratification has been proved by

PW-3 Harinder Kumar, Naib Tehsildar , PW-4 Gurmeet Singh and

PW-9 Sukhdev Singh, DSP. All these witnesses have been cross-

examined at length but nothing could be brought on the file to

discard their sworn testimony. A prayer has been made for the

dismissal of the appeal.

I have given my thoughtful consideration to the rival

submissions made by both sides and have gone through the record

of the case.

In this case, the star witnesses for the prosecution are

PW-4 Gurmeet Singh complainant, PW-3 Harinder Kumar, Naib

Tehsildar, PW-7 Gurjeet Singh and PW-9 Sukhdev Singh, DSP.

Criminal Appeal No.529-SB of 2000.

-10-

Others are formal witnesses i.e regarding posting of the accused

and sanction. The counsel for the appellant has not challenged

sanction and the fact that the appellant was a Government servant

at the time of raid. So, the evidence of remaining witnesses is not

so material for the decision of the case.

To prove the demand and acceptance of illegal

gratification, the prosecution has examined PW-4 Gurmeet Singh.

To prove factum of hand wash and recovery of tainted money

from the accused, the prosecution has relied upon the testimony of

PW-3 Harinder Kumar, Naib Tehsildar, PW-4 Gurmeet Singh and

PW-9 Sukhdev Singh, DSP. Now, I shall discuss the testimony of

these witnesses, individually.

PW-4 Gurmeet Singh has supported the case of the

prosecution in his examination-in-chief regarding demand and

acceptance, but, in the cross-examination, this witness has created

a dent in the prosecution version regarding demand and

acceptance. In his cross-examination, this witness has stated that he

was asked by the Steno that the accused was demanding something

and he should pay to him the same. He has categorically stated that

Subhash Chander accused did not demand money from him

directly earlier to the recovery. The testimony of PW-7 Gurjeet
Criminal Appeal No.529-SB of 2000.

-11-

Singh becomes relevant as he has stated that he was working as a

Stenographer in the office of General Manager and he never

demanded any money from Gurmeet Singh complainant regarding

dropping the enquiry. The testimony of the complainant is that of a

accomplice and sometimes the Courts insist on independent

corroboration. In the present case, independent corroboration

regarding demand and acceptance is lacking as the shadow witness

has expired before deposing in the Court. Since the complainant

has not supported the case of the prosecution regarding demand of

illegal gratification so the said fact creates a doubt in the

prosecution version. The benefit of not examining shadow witness

cannot be taken by the prosecution. It is a settled law that where

there are two views in that case, the view in favour of the accused

is to be taken. Gurmeet Singh has himself admitted the fact that

Tarsem Singh, shadow witness was a Trade Union Leader and he

was a co-worker to assist him in the enquiry pending against him.

So, naturally Tarsem Singh cannot be said to be an independent

witness as he is highly interested in the complainant and has even

assisted the complainant in the departmental enquiry. From the

conduct of the complainant, it is revealed that he is habitual of mis-

appropriating Government money as a Conductor as for 12 times,
Criminal Appeal No.529-SB of 2000.

-12-

he was found guilty of not issuing tickets to the passengers and

mis-appropriating the amount. The request for dropping the

proceedings was made to the General Manager by the complainant

on the ground that he was penalized twice. Once the enquiry was

entrusted to the accused/appellant, he has no locus-standi to drop

the enquiry. So, the motive for demanding illegal gratification is

not proved.

So far as testimony of PW-3 Harinder Kumar, Naib

Tehsildar and PW-9 DSP Sukhdev Singh is concerned, they have

proved the hand wash. They have categorically stated that the

recovery was effected from the drawer of the table and hand wash

turned the solution of Sodium Carbonate pink. PW-4 Gurmeet

Singh, during his cross-examination, has stated that Subhash

Chander went outside to urinate and he never kept sitting in his

room. So, there was ample opportunity to put the tainted currency

notes in the drawer. The recovery of tainted currency notes has not

been effected from the person of the accused. So, far as hand wash

is concerned, the complainant has stated that he did not remember

whether he had shaken hands with the accused. According to the

appellant, he had shaken his hands with the accused and that fact

has not been denied by the complainant. Therefore, the hand wash
Criminal Appeal No.529-SB of 2000.

-13-

loses its importance as there were chances that after hand wash, the

solution would turn pink. Hence, in these circumstances, the non-

examination of shadow witness i.e absence of independent

corroboration assumes more importance. The learned trial Court

has not dealt with the above aspect of the case. The testimony of

the complainant is to be read as a whole. The cumulative effect is

that the prosecution story has become doubtful and the accused

cannot be convicted on the basis of evidence on the file.

In authority in case Mathura Dass Gupta Versus State

of Haryana, 2006 (1) R.C.R (Criminal) 566, the accused was

acquitted as the prosecution story regarding demand of bribe was

found to be doubtful.

In authority in case Satbir Singh Versus State of

Haryana, 2000(1) R. C. R (Criminal) 487, the accused was

acquitted where independent witness was not examined and

demand of illegal gratification was not proved beyond reasonable

doubt.

In authority in case State of Haryana Versus Sudesh

Kamal, 1991(2) R.C.R(Criminal) 641, a Division Bench of this

Court held that if the demand of illegal gratification is doubtful, the

accused is entitled to acquittal.

Criminal Appeal No.529-SB of 2000.

-14-

Even Hon’ble Apex Court in authority in case Union of

India Thr. Inspector, CBI Versus Purnandu Biswas, 2005(4)

R.C.R (Criminal) 517, acquitted the accused when demand of

illegal gratification was not proved. It has been further laid down

in the said ruling that mere recovery of currency notes is not

sufficient to convict the accused. Presumption under Section 20 of

the Prevention of Corruption Act cannot be drawn, in those

circumstances.

In view of above discussion, the appeal is accepted. The

judgment of the trial Court stands set aside and the accused stands

acquitted, by giving him benefit of doubt.

A copy of this judgment be sent to the trial Court for

strict compliance.


March 26th,2009.                       ( K. C. Puri )
Jaggi                                       Judge