High Court Kerala High Court

T.M.Gopalan vs State Of Keral on 21 January, 2011

Kerala High Court
T.M.Gopalan vs State Of Keral on 21 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 123 of 2002(A)


1. T.M.GOPALAN S/O.CHAPPA KURUP,
                      ...  Petitioner

                        Vs



1. STATE OF KERAL,REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :21/01/2011

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ---------------------------------------------
               Crl.A.NO.123 OF 2002
           ---------------------------------------------
            Dated 21st          January, 2011


                         JUDGMENT

Appellant was Village Officer,

Muppainad village during 1985. He was the

first accused in C.C.2/1996 on the file of

Special Judge, Vigilance, Kozhikode. Second

accused was the hearing clerk of Land

Tribunal, Kalpetta from February, 1982 to

May 1982. Appellant was convicted and

sentenced for the offences under Section 5

(1)(d) read with Section 5(2) of Prevention

of Corruption Act, 1947 and Sections 420

and 167 of Indian Penal Code. Appeal is

filed challenging the conviction and

sentence.

2. Prosecution case in short was

that while working as Village Officer, he

Cra 123/02
2

conspired with the second accused to obtain

bogus purchase certificates in respect of

vested forest land and pursuant to the

conspiracy got filed O.A.Nos.7/1982 and 9/1982

respectively in favour of PWs.12 and 13 and

O.A.Nos.8/1982 and 11/1982 respectively in

favour of Pws.17 and 16 and issued false

reports to the effect that they are cultivating

tenants, though it is part of the vested

forest and cannot be legally assigned to them.

Appellant having succeeded in getting purchase

certificates in favour of Pws.12, 13, his

relatives got power of attorney executed by

them in his favour and with the dishonest

intention, applied for agricultural loans in

the name of Pws.12 and 13 from Kainatty branch

of State Bank of India and obtained Rs.4,000/-

on 13/10/1982, Rs.2,600/- on 30/9/1983,

Cra 123/02
3

Rs.2,500/- on 3/2/1984 through account

No.12/347 in the name of PW13 and Rs.10,180/-

on 13/10/1982, Rs.5,300/- on 30/9/1983 and

Rs.4,205/- on 3/2/1984 in Account No.12/346 in

the name of PW12 by making use of the bogus

purchase certificates. It is alleged that

appellant obtained the loans in the name of

Pws.12 and 13 respectively for Rs.27,000/- and

Rs.20,000/- respectively in the names of PW12

and PW13 on the strength of power of attorney

executed by Pws.12 and 13 in his favour and

misappropriated the amount, by withdrawing

the amount from the loan allowed in their

favour. It is alleged that similarly, second

accused on the basis of the power of attorney

executed by Pws.16 and 17, availed a loan of

Rs.10,180/- on 12/10/1982, Rs.5,300/- on

30/8/1983 and Rs.1,000/- on 21/7/1984 through

Cra 123/02
4

account No.12/343 in the name of PW17 and

Rs.4,000/- on 30/10/1982 and Rs.2,600/- on

17/11/1982 through account No.12 maintained in

the name of PW16 in State Bank of India in

account No.12/345 and appellant thereby

cheated the bank to the tune of Rs.28,785/-

and second accused cheated Rs.23,080/-. When

the loans were not repaid, revenue recovery

proceedings were initiated. When revenue

recovery proceedings were initiated, appellant

as Village Officer prepared plans of the

properties with false details and thereby

committed the offences.

3. Learned Special Judge took

cognizance of the offences under Section 5(1)

(d) read with Section 5(2) of Prevention of

Corruption Act and Sections 420, 167 and 120 B

of Indian Penal Code. Both the accused pleaded

Cra 123/02
5

not guilty. Prosecution examined 27 witnesses

and marked 53 exhibits. After closing the

evidence of the prosecution, accused were

questioned under Section 313 of Code of

Criminal Procedure. They were called upon to

adduce evidence. Appellant then examined DW1

and marked Exts.D1 and D2. Learned Special

Judge on the evidence found that entire

property in survey number 1226 of Muppainad

village is a vested forest and the properties

assigned in O.A.7/1982, 8/1982, 9/1982 and

11/1982 in favour of Pws.12,13, 16 and 17 are

part of the vested forest and suppressing that

fact appellant submitted false reports before

the Land Tribunal and got the properties

assigned in favour of Pws.12, 13, 16 and 17 and

appellant got executed power of attorneys in

his favour by Pws.12 and 13 and filed

Cra 123/02
6

applications for agricultural loan before

Kainatty branch of State Bank of India and

availed loans by mortgaging the properties

obtained under the purchase certificates and

misappropriated the amount and thereby

committed all the offences charged. Appellant

was convicted and sentenced to rigorous

imprisonment for three years and fine of

Rs.50,000/- and in default rigorous

imprisonment for one year, for the offence

under Section 5(1)(d) read with Section 5(2) of

Prevention of Corruption Act, 1947. Appellant

was also convicted and sentenced to rigorous

imprisonment for two years and one year each

for the offences under Sections 420 and 167 of

Indian Penal Code. All the substantive

sentences were directed to run concurrently.

The second accused was acquitted finding that

Cra 123/02
7

there is no evidence to prove the conspiracy

alleged against him or the offences alleged

against the second accused. First accused filed

the appeal challenging his conviction and

sentence.

4. Learned counsel appearing for the

appellant and learned Public Prosecutor were

heard.

5. Argument of the learned counsel

appearing for the appellant is that learned

Special Judge proceeded on the basis that

properties obtained by Pws.12, 13, 16 and 17

as per the orders of the Land Tribunal in

O.A.7/1982, O.A.8/1982, O.A.9/1982 and

O.A.11/1982 are vested forest, though there is

no evidence in support of the said findings. It

was argued that along with the statement filed

when questioned under Section 313 of Code of

Cra 123/02
8

Criminal Procedure, appellant produced a

letter, copy of which was produced again in the

appeal along with Crl.M.A.455/2011 whereunder,

the Secretary, Land Board addressed the

District Collector, Wayanad to report whether

an extent of 741 acres in survey No.1226 of

Muppainad village was a vested forest, as it

was reported by the Deputy Collector

(General), Wayanand by letter dated 19/12/1988

that out of 3980.73 acres in survey No.1226,

only an extent of 741 acres is vested forest.

It is argued that as Ext.P21 plan was not

proved and was not relied on by the learned

Specail Judge, there is no legal evidence to

prove that the properties claimed by Pws.12,

13, 16 and 17 are portions of vested forest and

therefore, the prosecution case is not

sustainable.

Cra 123/02
9

6. Learned counsel also argued that

evidence of the officials of the Forest

department are insufficient to prove that it

was the properties involved in O.As.7/1982,

8/1982, 9/1982 and 11/1982 are part of vested

forest and instead, the evidence show that the

properties do not fall within the vested forest

and in such circumstances, the conviction is

not sustainable. Learned counsel also argued

that material evidence was suppressed from

the Court and evidence of PW9 shows that he was

asked to enquire and report whether the

purchase certificates were obtained from the

Land Tribunal, after obtaining NOC from the

Forest department and before the properties

were assigned by the Land Tribunal whether the

properties were in their possession and though

it was deposed that the report shall be filed

Cra 123/02
10

within fifteen days, no such report was

submitted. It was argued that the report was

not produced because if the report was produced

it would disprove the prosecution case and it

would have established that only 741 acres of

land in survey No.1226 of Muppainad village is

vested forest and the properties obtained by

Pws.12,13, 16 and 17 are not part of vested

forest. Learned counsel also argued that

when on almost identical set of facts, second

accused was acquitted, on the same evidence,

conviction of the appellant is not sustainable.

Learned counsel finally argued that on a proper

appreciation of evidence, it is to be found

that appellant did not commit any of the

offences.

7. Learned Public Prosecutor submitted

that evidence conclusively establish that

Cra 123/02
11

property got assigned from the Land Tribunal

by Pws.12,13, 16 and 17 are part of vested

forest. It was argued that property was

identified in the presence of the appellant

with reference to the records and it is clear

that the properties were part of vested forest

and in such circumstances, the conviction is

perfectly legal. Learned Public Prosecutor

also pointed out that evidence establish that

bogus proceedings were initiated before the

Land Tribunal and purchase certificates were

obtained in the name of Pws.12 and 13 his

relatives and appellant got power of attorney

executed in his favour by Pws.12 and 13 and

thereafter availed agricultural loans from

State Bank of India in the name of Pws.12 and

13 and for getting the loans from the bank

appellant forged plans and submitted them and

Cra 123/02
12

produced the bogus certificates. It was pointed

out that subsequently when the loan was not

repaid for realisation of the amount, revenue

recovery proceedings were initiated and in that

proceedings also appellant submitted false

reports. It was argued that on the evidence

conviction for the offence under Section 5(2)

read with Section 5(1)(d) of Prevention of

Corruption Act is perfectly legal. Learned

Public Prosecutor also pointed out that

evidence establish that with the dishonest

intention to cheat, after getting power of

attorneys executed in his favour, appellant

approached State Bank of India and availed

loans for agricultural purpose and did not pay

the same and to avail that loans bogus

purchase certificates were produced and in such

circumstances, offence under Sections 420 and

Cra 123/02
13

167 of Indian Penal Code were committed and

there is no reason to interfere with the

conviction or the sentence.

          8. Following     points    arise    for

consideration.

1) Whether the properties covered by

O.A.7/1982, 8/1982, 9/1982 and 11/1982 are

parts of the vested forest?

2) Whether appellant submitted false

reports to the Land Tribunal to obtain purchase

certificates in the name of PWs.12, 13, 16 and

17?

3) Whether the appellant, with the

dishonest intention applied for agricultural

loans from Kainatty Branch of State Bank of

India in the name of Pws.12 and 13 on the

strength of their power of attorney and by

inducement made the bank part with money,

Cra 123/02
14

which was received by the appellant and

misappropriated it and thereby committed the

offences as alleged?

4) Whether the sentences awarded is

reasonable?

9. The points:

Fact that appellant was Village officer

of Muppainad village during 1984 is not

disputed. Second accused was the hearing clerk

of Land Tribunal, Kalpetta. One Savithri

claiming to be landlady filed four applications

under Section 72BB of Kerala Land Reforms Act

for payment of compensation due to her alleging

that PWs.12, 13, 16 and 17 are the cultivating

tenants in respect of the property in survey

No.1226 having an extent of five acres each.

Land Tribunal initiated O.A.7/1982 and 9/1982

in respect of the property allegedly in the

Cra 123/02
15

possession of Pws.12, 13 and O.A.8/1982 and

11/1982 in respect of the properties allegedly

in the possession of Pws.17, and 16. Exts.P16

and P18 are the files relating to O.A.7/1982

and 9/1982 maintained by Land Tribunal.

Exts.P17 and P19 are the files of O.A.8/1982

and 11/1982 maintained by the Land Tribunal.

Reports were called for by the Special

Tahsildar, Land Tribunal, from the appellant as

he was the concerned Village Officer. Exts.P16

(a) and P18(a) are the respective

communications sent by Tahsildar to the

appellant in respect of O.A.7/1982 and 9/1982

calling for the reports. Exts.P16(b) and P18(b)

are the reports respectively submitted by the

appellant to the Tahsildar as sought for under

Ext.P16(a) and P18(a) to the effect that

properties were in their possession before

Cra 123/02
16

1964. Based on the reports, Tahsidar as per

separate orders dated 18/3/1982, assigned the

jenm right in respect of 5 acres each in

survey No.1226 part of Muppainad village in

favour of Pws.12 and 13. Similarly based on

Ext.P17(a) and P19(a) requisitions, appellant

as the Village Officer submitted Exts.P17(b),

P19(b) reports to the Land Tribunal in

O.A.8/1982 and O.A.11/1982 and based on those

reports Tahsildar passed separate orders dated

18/3/1982 assigning jenm right in respect of 5

acres of land in survey No.1226. Ext.P16 to

Ext.P19 files reveal that the applications were

filed in C form by the landlady in February

1982. The respective communications calling for

the reports of the appellant was sent by

Tahsildar on 10/3/1982. Appellant as the

Village officer furnished the positive reports,

Cra 123/02
17

in all the cases on 16/3/1982. Immediately on

18/3/1982 all the O.As were allowed and jenm

rights were assigned to Pws.12,13, 16 and 17.

In the reports appellant has certified that

Pws.12, 13, 16 and 17 have been in possession

of the property earlier to 1964 and they have

been cultivating Thiruva grass earlier and

later cardamom is being cultivated. Pws.12 and

13 are direct brothers. Wife of the appellant

is the niece of Pws.12 and 13. It is in their

favour, Exts.P16(b) and P18(b) reports were

submitted by the appellant. Learned Public

Prosecutor argued that on the evidence it is

proved that the reports are falsely filed and

Pws.12 and 13 were never cultivating tenants.

Argument of the learned counsel appearing for

the appellant is that the said findings of the

trial court is based on the erroneous

Cra 123/02
18

assumption of the learned Special Judge that

entire extent in survey No.1226 is vested

forest land. It is argued that the said finding

was based on Ext.P22 notification and Ext.P22

notification will not establish that entire

extent in survey No.1226 is a vested forest.

Learned counsel also pointed out that along

with the statement filed by the appellant

before the Special Judge, as part of the

questioning under Section 313 of Code of

Criminal Procedure, appellant had produced a

copy of the letter addressed by the Secretary

of Land Board to District Collector, Wayanad

and the said letter reveals that out of 3980.73

acres comprised in survey No.1226 of Muppainad

village, only an extent of 741 acres is

vested forest and there are 250 occupants

in that land. A report was called for

Cra 123/02
19

from the District Collector to consider whether

the said 741 acres alone is vested forest. A

copy of that document was produced in the

appeal and I.A.455/2011 is filed to receive it

as additional evidence. Being a document

produced before the trial court along with the

written statement filed as part of his answers

to the questions put to him under Section 313

of Code of Criminal Procedure the document is

not to be received as additional evidence.

I.A.455/2011 is therefore, dismissed. It is

also argued that though Ext.P21 plan was

produced and PW22 was examined, the surveyor

who prepared the plan was not examined and

learned Special Judge did not accept Ext.P21

did not rely on that plan and there is no

evidence to prove that the whole extent in

survey No.1226 is vested forest. Argument is

Cra 123/02
20

that if that be so and only 741 acres in survey

No.1226 is vested forest, unless prosecution

establishes that the property covered by

Exts.P16 to P19 O.As are portions of the said

vested forest, finding of the learned Special

Judge that report filed by the appellant is

false, cannot be accepted. Learned counsel

also argued that evidence of the Forest

officials, when examined establish that near to

the disputed properties there are other persons

in possession of similar properties and in such

circumstances, it cannot be found that the

reports are false.

10. True, Ext.P22 notification will not

establish that the whole extent in survey

No.1226 as found by the learned Special Judge

was vested forest. Ext.P22 notification was

issued by custodian of vested forest, in

Cra 123/02
21

exercise of the powers under Kerala Private

Forests (Vesting and Assignment) Act, 1971 and

published in the Gazette dated 25/1/1977

showing the location of vested forest in

Kozhikode district. Wayanad was at that time

part of Kozhikode district as Wayanad district

was formed carving out parts from the districts

of Kozhikode and Kannur only later. Ext.P22

shows that vested forest in Muppainad village

are the following viz.(1) Survey No.1169

portion– Malayalam Plantation 185 acres,

(2)Survey No.1186, 1187, 1208, 1215 and 1226

together portion-Nilambur Kovilakom.

Approximate extent 2200 hectres. Boundaries of

this item are shown as south Calicut Taluk,

east survey no.1214 and Ernad Taluk and west

survey No.1187 portion and Calicut taluk and

north survey numbers 1185, 1186 part, 1180

Cra 123/02
22

part, 1219 part, 1208 part, 1225 part, 1213

part and 1214 part. Learned Special Judge found

that Rule 2A of Kerala Private Forests

(Vesting and Assignment) Rules, 1974 specifies

how demarcation of private forests are to be

effected and notification is to be published in

the Village office also and Ext.P22

notification was issued in exercise of the

powers under Kerala Private Forest (Vesting

and Assignment) Act, 1971 and it shows

S.No.1226 is a vested forest. It was held that

therefore, the whole extent in survey N0.1226

of Muppainad village is vested forest. Letter

dated 15/7/1989 by the Secretary of Land Board

to the District Collector establish that total

extent in survey no.1226 of Muppainad

village is 3980.73 acres. Together with that

extent, the total extent in survey nos.1186,

Cra 123/02
23

1187, 1208, 1215 and 1226 admittedly exceeds

much more than 2200 hectres, which alone is

shown as the vested forest in Ext.P22

notification. If that be so, only portion of

those items are the notified vested forests.

Therefore, finding of the learned Special Judge

that the whole extent in survey no.1226 of

Muppainad village is vested forest cannot be

correct. But that does not mean that Ext.P16

(b), 17(b),P18(b) and P19(b) reports submitted

by the appellant in favour of Pws.12,17, 13 and

16 are not false reports.

11. Exts.P23 and P24 are the respective

files maintained by State Bank of India

Kainatty branch in respect of the agricultural

loans granted in the name of Pws.12 and 13.

PW19 was the Manager of that branch when the

loan was sanctioned. Ext.P23 establishes that

Cra 123/02
24

though a loan of Rs.27,000/- was sanctioned in

the name of PW12, even the loan application was

filed by the appellant, as the power of

attorney holder of PW12 and not by PW12. That

application is dated 2/7/1982. Ext.P23(a) is

the power of attorney executed by PW12 in

favour of the appellant. It was executed only

on 6/10/1982. It is thus clear that application

for the loan as the power of attorney holder of

PW12 was submitted by the appellant even before

the power of attorney was executed in his

favour by PW12. Ext.P23(a) shows that the power

of attorney was executed by PW12 empowering

appellant, who allegedly has been in

possession of the property obtained by him as

per the order in O.A.7/1982 and purchase

certificate 123/1982 to be in possession of the

property and also to avail any loan from State

Cra 123/02
25

Bank of India, Kainatty branch and empowering

the appellant deal with the same. Similarly,

Ext.P24 file relating to the loan sanctioned

in the name of PW13 shows that the application

for loan in the name of PW.13 was also

submitted before the bank by the appellant as

his power of attorney on 2/7/1982. As is the

case with the power of attorney executed by

PW12, Ext.P24(a) power of attorney was executed

by PW13 only much later on 6/10/1982. It is

thus clear that when appellant approached the

bank and submitted application for agricultural

loan in the name of PW13, he was not having

any power of attorney, which was executed in

his favour only subsequently. The fact that

appellant submitted those applications for loan

as power of attorney holder of Pws.12 and 13

and loan of Rs.27,000/- and Rs.20,000/-

Cra 123/02
26

respectively in favour of Pws.12 and 13 were

sanctioned and part of the loans so sanctioned

were received by the appellant and utilized by

him personally, are not only not disputed but

admitted when he was questioned under Section

313 of Code of Criminal Procedure. True, case

of the appellant is that he utilized the money

for agricultural operation in the properties,

though he claims that the cultivation so made

were damaged. Evidence of Pws.12 and 13 prove

that they were unaware of the loan or the

liability due to climatic variations. It is

also admitted by the appellant that for non

payment of the loan amount, bank initiated

proceedings against Pws.12 and 13, for

realisation of the loan granted in favour of

PW12 and PW13. Ext.P38 is the file relating to

realisation of loan granted in the name of

Cra 123/02
27

PW13. Exts.P37 and 38 files establish that

revenue recovery proceedings were initiated for

realisation of the amounts respectively due

from PW12 and PW13. Ext.P37 file shows that

including interest revenue recovery proceedings

were initiated for realisation of Rs.26,048.70

due from PW12. The file shows that demand

notice under Section 7 was issued by Tahsildar,

which is seen served by the endorsement of the

appellant as Village officer, on 10/3/1986.

Ext.P37(g) is the report of the appellant. The

report is to the effect that notice was served

on PW12. He is not a resident of that village

and he is not having any movable property and

he is in possession of 5 acres in survey

No.1226 and though it was cultivated with

cardamom and coffee, there is no income from

the property. Report also reveals that along

Cra 123/02
28

with the report Ext.P37(a) sketch of the

property and Ext.P37(b) Adangal extract are

enclosed. Ext.P37(a) sketch shows that the

property was identified by the appellant as a

property which lies to north of river, west of

the property of PW17 (against him also revenue

recovery proceedings were initiated under

Ext.P39 file), to the south of D.stone and to

the east of the property of PW13 (against whom

also revenue recovery proceedings are

initiated). The file also discloses that

subsequently Ext.P37(f) plan was prepared by

PW22 Village Assistant, whereunder the said

property is identified. As per that sketch, the

property of PW12 lies to the north of the

property of Bhaskaran, west of the property of

PW16, to the south thodu and to the east of the

property of PW12. Evidence of PW22 establishes

Cra 123/02
29

that when Ext.P37(f) plan was prepared,

appellant was present and the property was

identified by him and the plan was prepared as

per that identification. When appellant was

questioned on this evidence under Section 313

of Code of Criminal Procedure he did not deny

those facts. It is thus clear that when

Ext.P37(a) sketch was prepared and submitted by

the appellant to the Tahsildar stating that

said property is in the possession of PW12,

property so identified by him entirely

different from the property which was

subsequently identified and shown in Ext.P37(f)

plan as pointed out by the appellant.

12. So also Ext.P38 file shows that on

getting a certificate from the District

Collector based on the requisition submitted by

the Manager of Kainatty branch of State Bank

Cra 123/02
30

of India for realisation of Rs.11,900/- from

PW13 demand notice was issued under Section 7

of Revenue Recovery Act and sent it to the

appellant for service. Ext.P38(f) is the report

submitted by the appellant. The report is dated

10/3/1986. Report shows that notice was served

on PW13 on 4/3/1986. Appellant reported that

PW13 is not a resident of that village and he

is not having any movable property in that

village and he is in possession of 5 acres of

land and though it was cultivated with grass,

the cultivation was damaged and at present

there is no income and the property could be

attached and for that purpose Ext.P38(b) sketch

and Ext.P38(a) Adangal extract are enclosed.

Ext.P38(b) sketch prepared by the appellant

shows that property of PW13 is marked as a

property which lies to the north of river to

Cra 123/02
31

the west of the property of PW12 to the south

of D stone and to the east of river. Ext.P38(c)

is the mahazar prepared by the appellant

showing the boundaries of the property as shown

in the plan. When the property was directed to

be attached, it is seen that attachment notice

was not served on PW13 and instead a report was

filed by the appellant stating that as PW13 is

not a resident in that property order of

attachment could not be served on him and there

is no building in the property and hence notice

was affixed on the tree and the present address

of PW13 is not known. Ext.P38 plan was prepared

by PW22, as is the case with Ext.P37(f) plan.

As per that plan the property lies to the

north of the property of Bhaskaran to the west

of the property of PW12, to the south of Thodu

and to the east of road. It is to be born in

Cra 123/02
32

mind that even according to the appellant, it

is admitted even in his written statement,

Pws.12 and 13 were not residing in Wayanad,

their properties were in possession of the

appellant. As stated earlier power of attornies

were executed by Pws.12 and 13 in favour of the

appellant enabling him to be in possession of

the property and to obtain loan from the bank.

It is the case of the appellant himself that

he availed loans and cultivated the properties.

The property sought to be proceeded under

revenue recovery proceedings in Ext.P37 file

relates to the property covered by O.A.7/1982

and property sought to be proceeded against

under Ext.P38 file, relates to the property

covered by O.A.9/1982. When it is the specific

case of the appellant that he has been in

possession of the properties and cultivating

Cra 123/02
33

the same on behalf of PWs.12 and 13, he cannot

be allowed to contend that he was not aware

of the identity of the properties or its

boundaries. If that be so and Pws.12 and 13

were cultivating tenants and after obtaining

jenm right from the Land Tribunal on behalf

of the appellant, appellant was cultivating the

properties after obtaining loans by mortgaging

the properties in favour of the bank, appellant

should necessarily know the identity and other

details of the properties covered by O.A.7/1982

and O.A.9/1982. It is more so when the

properties were assigned by the Land Tribunal

in favour of Pws.12 and 13 based on his report

that they have been in possession of the

properties even before 1964. As rightly

found by the learned Special Judge PW12 was

employed as Head Master and was working in

Cra 123/02
34

Mahe.

13. Ext.P16 file and copy of purchase

certificate show that property assigned in

favour of PW.12 is 5 acres of land which lies

to east of property of PW13 and to the west of

property of Thankappan and to the south and

north of remaining properties in that survey

number. If in fact the property claimed by PW12

was lying to the south of a thodu or to the

west of the property of PW16 or to north of the

property of Bhaskaran as found at the time of

preparing Ext.P37(f) plan, appellant would not

have shown the property claimed by PW12 in the

O.A as one which lies to the north of the river

and east of the property of PW17 or to the

south of D.stone. Even the property as

identified in Ext.P38(f) is not identical to

the property shown in the purchase certificate.

Cra 123/02
35

Similarly, purchase certificate in Ext.P18 file

shows that property assigned in favour of PW13

based on the report submitted by the appellant

is 5 acres in survey no.1226 part, which lies

to the east of the property of PW16, to the

west of the property of PW1 and to north and

south of remaining properties in that survey

number. If this is the property which has been

in the alleged possession of PW13, which

continued to be in possession of the appellant

as his power of attorney holder, he would not

have shown that property in Ext.P38(b) sketch

as the property which lies to the north of

the river, to the west of property of PW12, to

the south of D stone and to the east of river.

If appellant was aware of the property covered

by O.A.9/1982, he would not have shown to

PW.22 the property as demarcated in Ext.P38(e)

Cra 123/02
36

plan which lies to east of road, south of thodu

and north of the property of Bhaskaran. When

these materials are appreciated in the proper

perspective, it is absolutely clear that

appellant has no idea of the identity of the

properties covered by O.A.7/1982 or O.A.9/1982.

If that be so, no other material is necessary

to uphold the finding of the learned Special

Judge that the respective reports submitted by

the appellant in O.A.7/1982 and O.A.9/1982 are

false to the knowledge of the appellant. When

all the surrounding circumstance is also

appreciated, it is clear that the said O.A

proceedings were initiated and reports were

submitted at the instance of the appellant, so

that he can claim those properties on the

strength of the power of attornies executed by

Pws.12 and 13, his relatives and dishonestly

Cra 123/02
37

induced the bank to grant loan based on the

certificates and thereby cheated the bank also.

That was exactly what happened in this case.

Immediately after getting purchase certificates

issued in favour of Pws.12 and 13, even before

getting any power of attorney executed by

Pws.12 or 13, appellant approached the bank by

filing applications for loan in their names

claiming that he is their power of attorney

holder and induced the bank to believe that

Pws.12 and 13 are in possession of the

properties and grant loans, admittedly availed

by the appellant himself and utilized by him.

In such circumstances, I have absolutely no

hesitation to hold that appellant has misused

his position as Village Officer to submit

false reports so that purchase certificates

could be obtained in the name of his close

Cra 123/02
38

relatives. He thereby obtained undue pecuniary

advantage for himself. Evidence also establish

that appellant dishonestly induced State Bank

of India, Kainatty branch to grant loan based

on the purchase certificates so obtained by

the appellant in the name of Pws.12 and 13 and

made the bank part with the money sanctioned

under agricultural loans and did not repay

the same.

14. In such circumstances, finding of

the learned Special Judge that appellant

committed the offences under Section 5(1)(d)

read with Section 5(2) of Prevention of

Corruption Act, 1947 and Sections 420 and 167

of Indian Penal Code is perfectly legal and

correct. Fact that second accused was acquitted

and conspiracy was found against him, does not

affect the conviction of the appellant. Even

Cra 123/02
39

in the absence of conspiracy to prove that the

loan obtained by the second accused based on

the purchase certificate issued, in O.A.8/1982

and 11/1982 in favour of Pws.16 and 17, it is

clear that the reports in respect of Pws.16

and 17 in O.A.8/1982 and 11/1982 are also

falsely submitted by the appellant, as is clear

from the properties shown in the sketches in

Ext.P39 and Ext.P40 files and the subsequent

plan prepared by PW22 in the presence of the

appellant which are contradictory to each other

and do not tally with the property claimed in

O.A.8/1982 and 11/1982. In such circumstances,

the fact that second accused was acquitted does

not make any difference in the conviction of

the appellant, as evidence conclusively

establish the ingredients of the offences under

Section 5(1)(d) read with Section 5(2) of

Cra 123/02
40

Prevention of Corruption Act, 1947 and Sections

420 and 167 of Indian Penal Code.

15. Then the question is regarding the

sentence. Learned Special Judge sentenced the

appellant to rigorous imprisonment for three

years and a fine of Rs.50,000/- and in default

rigorous imprisonment for one year for the

offence under Section 5(1)(d) read with

Section 5(2) of Prevention of Corruption Act

and rigorous imprisonment for two years and

one year respectively for the offences under

Sections 420 and 167 of Indian Penal Code.

Substantive sentences were directed to run

concurrently. Learned counsel appearing for

the appellant submitted that considering the

age of the appellant and the fact that

appellant was dismissed from service, sentence

may be reduced.

Cra 123/02
41

16. Considering the gravity of the

offence and position of the appellant as

Village Officer, the custodian of the

properties of the government, the offences

cannot be lightly viewed. In such

circumstances, the substantive sentence awarded

by learned Special Judge for the offences

under Section 5(1)(d) read with Section 5(2) of

Prevention of Corruption Act, 1947 does not

warrant any interference. So also fine of

Rs.50,000/- awarded for the offence under

Section 5(1)(d) read with Section 5(2) of

Prevention of Corruption Act. But the default

sentence is reduced to simple imprisonment for

six months. As the learned Special Judge has

directed that substantive sentences shall run

concurrently, no interference is warranted on

the sentences awarded for the offence under

Cra 123/02
42

Sections 420 and 167 of Indian Penal Code.

In the result, appeal is dismissed

confirming the conviction and sentence. But

the default sentence for the offence under

Section 5(1)(d) read with Section 5(2) of

Prevention of Corruption Act is reduced to

simple imprisonment for six months, instead

of rigorous imprisonment for one year.

Substantive sentences shall run concurrently.

Special Judge, Kozhikode is directed to

execute the sentence.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.