High Court Kerala High Court

Thomas vs State Of Kerala on 10 January, 2007

Kerala High Court
Thomas vs State Of Kerala on 10 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 486 of 1998()



1. THOMAS
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.B.RAMAN PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.B.KOSHY

 Dated :10/01/2007

 O R D E R

J.B. KOSHY, J.

—————————-

Crl. Appeal Nos. 486 & 490 of 1998

—————————-

Dated this the 10th day of January, 2007

Judgment

Accused, five in number, were charge-sheeted

under section 13 (2) read with section 13 (1) (c) and (e)

of the Prevention of Corruption Act, 1988 and sections

409 and 120-B of the Indian Penal Code. The allegation

was regarding cutting and removal of rubber trees from an

estate called ‘Koduman Estate’ belonging to the

Plantation Corporation of Kerala Limited, a Government

undertaking. An agreement for cutting and removal of

rubber trees was entered into by the Plantation

Corporation and A2 from ‘C’ Division of Block No.9. Date

of agreement was 15.2.1994. During February and March,

1994 first accused was the Field Executive of ‘C’

Division, Block No.9 of Koduman Estate. Fifth accused

was the Estate Manager of that estate. Third and fourth

accused are brothers of the second accused who was

awarded contract for cutting and removing the slaughter

tapping of rubber trees of other blocks in ‘C’ Division.

It is also the case of the prosecution that they are

doing the work in partnership. Second accused has

Crl.A.Nos.486 & 490/98 2

remitted a sum of Rs.13,67,311/- by various occasions

towards the value of 3,250 rubber trees, but, removed

5,024 rubber trees on the basis of Ext.P1 agreement and

first and fifth accused allowed accused 2 to 4 to cut and

remove 1,774 rubber trees worth Rs.6,92,592/- for which

value was not paid. It is the case of the prosecution

that accused Nos.1 and 5 committed criminal breach of

trust and criminal misconduct in respect of 1,774 rubber

trees at Rs.6,92,592/- and accused Nos.2 and 4 had got

undue pecuniary advantage amounting to the above amount

because of the abuse of office by accused Nos.1 and 5 in

pursuance of the criminal conspiracy. Ext.P1 is the

agreement.

2. At the time of tender, 10% of the total bid

amount was remitted as can be seen from clause 2 of the

agreement. Clause 3 deals with schedule for payment as

well as cutting and removing of rubber trees. Clause 3

of Ext.P1 is as follows:

“3. The purchaser has also remitted an

amount of Rs.4,41,438/- (Rupees Four lakhs

forty one thousand four hundred thirty eight

only) being 20% of the total consideration

against cash receipt No.1786 dated 14.2.1994

as an advance towards the total

consideration. He has also remitted interest

Crl.A.Nos.486 & 490/98 3

of Rs.81,594.55. The balance purchase price

of Rs.17,65,752/- (Rupees seventeen lakhs

sixty five thousand seven hundred and fifty

two only) shall be paid by the purchaser in

ten monthly instalments on or before the

dates shown hereunder and the purchaser

shall cut and remove the trees from the

scheduled property as shown hereunder:-

——————————————–

             Date on or         Amount of     No.of trees

             before as          Instalment    to be cut

             applicable           (Rs.)       and removed

             to similar                         (Nos.)

             contracts

——————————————–

             1. 25.06.1993 (5%)    88,288/-        254

             2. 25.07.1993 (5%)    88,288/-                 254

             3. 25.08.1993 (5%)    88,288/-        254

             4. 25.09.1993 (5%)    88,288/-                  254

             5. 25.10.1993 (10%) 1,76,576/-                  508

             6. 25.11.1993 (15%) 2,64,864/-                  762

             7. 25.12.1993 (15%) 2,64,864/-                  762

             8. 25.01.1994 (20%) 3,53,144/-                 1010

             9. 25.02.1994 (10%) 1,76,576/-                  508

          10. 10.03.1994 (10%) 1,76,576/-                    508

                                      ----------       -----

                   Total              17,65,752/-           5074

——————————————–

It can be seen from the above that 30% of the amount

already paid was adjusted towards five instalments and

the total amount including the above 30% of the total

value of 5,074 trees. The agreement was executed on

15.2.1994. The agreement contemplates cutting and

removing of 3250 rubber trees. There is no case for the

Crl.A.Nos.486 & 490/98 4

prosecution that the cutting and removing of trees

started before the date of agreement. Therefore, it can

be seen that the schedule was not followed by both

parties. If it was according to the schedule, 80% of the

work would have been over by 25.1.1994. The agreement

was executed only on 15.2.1994. It was executed only by

A2 and the complainant. The trial court found that A3 and

A4 are not involved in the matter as they are not parties

to the contract and the contract is only with A2 and A3

and A4 were acquitted. The trial court found that A5 is

the manager of the estate. It is only a general

supervision and there is no evidence to connect with any

criminal conspiracy or breach of trust. Accordingly, he

was also acquitted. No appeal has been filed by the

State against the acquittal of A3, A4 or A5.

3. PW1, former General Manager of the

Plantation Corporation, deposed that first and fifth

accused were the field executive and estate manager

respectively during the period. PW2 deposed that he was

the senior manager of Koduman Group of Estates and

accused No.5 was the estate manager. PW3 Personnel

Officer was also examined to prove the same. PW4 who was

the confidential assistant to the General Manager was

Crl.A.Nos.486 & 490/98 5

examined to show that first accused was the field

executive of ‘C’ division of Koduman estate. Evidence of

PWs 6 and 9 were mainly relied on by the prosecution.

PW6 is the field assistant of Koduman estate, ‘C’

Division during the period 1993-94. There were 3,300

trees and the trees were removed during the year 1993.

He also deposed that the people who are taking contract

will have to get in touch with the field executive. On

one day, A1 came late to the office and stated that he

has allowed to remove the trees believing that value of

the trees would be remitted and he committed a mistake in

believing him. The other employees also started hue and

cry. He further deposed that he is not aware the date

when A1 came late to the office. He also stated that

during the period when trees were cut and removed, A5

also came to the place. He again deposed that about 48

gate passes were written by him and other passes were

written by A1. He further deposed that he could not

count the trees and A1 was entrusted the charge to count

the trees. He deposed as follows:

Crl.A.Nos.486 & 490/98 6

He also deposed that trees were removed from other

division also. But, according to him, the trees were

earlier counted and passes were given so that trees

cannot be removed unauthorisedly.

4. PW9 is another witness relied on by the

prosecution. He was the field executive and he stated

that A1 was the field executive for block No.9 of ‘C’

Division and trees were counted. According to him, work

order was to cut 3,000 trees, but, the entire trees were

cut and the matter was reported. PW9 also deposed that

the entire trees were cut, but, some of the trees were

there at that time. He further deposed that he handed

over charge to PW6. He did not give any record as the

number of trees in the estate at the time of handing over

charge. It has come out in evidence that as per the

record there were 5074 trees in Block No.9 of ‘C’

division and A1 was the field executive and A2 was the

contractor to cut and remove the trees. According to the

prosecution, the entire trees by 1993-94, but, full

amount was not paid and there was a shortage of payment

for 1,774 trees. It is the contention of A1 that he has

reported the matter that the amount was not paid as per

schedule of 10.3.1994 by Ext.D3 letter. By Ext.D3

Crl.A.Nos.486 & 490/98 7

letter, he noticed that the entire amount as per the

schedule was not paid. Despite Ext.D3, A5 did not take

any action. In fact, he subsequently enquired with the

contractor. Evidence of PW9 shows that the matter was

reported and the entire trees were cut, but, some of the

cut trees were not yet removed. It is the case of A2

that, as per the schedule, nine months’ time is there to

cut and remove the trees. According to him, even though

it is the case of the Corporation that there was 5,074

trees in ‘C’ division of 9th block, actually, the trees

were much below in number. He also filed a civil case

stating that number of trees available to cut and remove

was less. According to his defence, amount has been paid

for the entire trees and if at all any amount is due on

the basis of Ext.P1 agreement, it is only a civil

liability. Apart from the fact that at the time of

giving pass, A2 talked to A1, there is no evidence of

criminal conspiracy between A1 and A2. Without the

knowledge of A5, it would not have happened and if A2 had

conspiracy with A1, he would not have written Ext.D3

letter to A5. However, against acquittal of A5, no

appeal has been filed. Totality of evidence shows that

there was a real dispute between the management as well

Crl.A.Nos.486 & 490/98 8

as A2 contractor regarding the number of trees and

regarding the amount payable. Contending that full

amount was not paid, A2 filed a case before the Munsiff’s

Court alleging that there were shortage of trees and

claiming damages. Management has also filed a case.

Finally, a joint petition was filed in O.S. No.597 of

1994 filed by the plaintiff Corporation along with O.S.

No. 278 of 1994 and 442 of 1994. In the joint petition

it is stated that as follows:

“1. The parties have settled the above

suits out of court and all the three suits

may be dismissed as not pressed.

2. Half the court fee paid may be

refunded to the respective plaintiffs in

the three suits.

In the above circumstances, it is

prayed that this compromise may be recorded

accordingly and a decree passed in

accordance therewith.”

Here, the matter was compromised and civil disputes were

over. Decree was also passed accordingly.

In the above circumstances, it cannot be stated

that A2 has received any undue amount against the

contractual provisions or A1 has entered into criminal

conspiracy with A2. In these circumstances, I am of

Crl.A.Nos.486 & 490/98 9

opinion that the charges against A1 and A2 are also not

proved. Hence, conviction and sentence on A1 and A2 are

set aside and appeals are allowed and the accused are

acquitted.

J.B.KOSHY

JUDGE

vaa

Crl.A.Nos.486 & 490/98 10

J.B. KOSHY, J.

————————–

CRL.APPEAL Nos.486 &

490/98

————————–

Judgment

Dated:10th January, 2007