Supreme Court of India

V.S. Achuthanandan vs R. Balakrishna Pillai & Ors on 10 February, 2011

Supreme Court of India
V.S. Achuthanandan vs R. Balakrishna Pillai & Ors on 10 February, 2011
Author: P Sathasivam
Bench: P. Sathasivam, B.S. Chauhan
                                                                           REPORTABLE 


                IN THE SUPREME COURT OF INDIA


              CRIMINAL APPELLATE JURISDICTION


               CRIMINAL APPEAL NO. 350 OF 2006


V.S. Achuthanandan                                         .... Appellant(s)



            Versus



R. Balakrishna Pillai & Ors.                                .... Respondent(s)





                              J U D G M E N T 

P. Sathasivam, J.

1) The challenge in this appeal, by special leave, is to the

legality of the order dated 31.10.2003 passed by the High

Court of Kerala at Ernakulam allowing Criminal Appeal Nos.

822, 823 & 824 of 1999 filed by the accused setting aside the

order dated 10.11.1999 passed by the Special Judge

Idamalayar Investigations, Ernakulam in C.C. No. 1 of 1991

convicting all the accused for the offences punishable under

Sections 120-B and 409 of the Indian Penal Code (in short

`IPC’) and Sections 5(1)(c) and 5(2) of the Prevention of

Corruption Act, 1947 (Act 2 of 1947) (hereinafter referred to as

1

`the P.C. Act’) and sentencing them to undergo rigorous

imprisonment.

2) Brief Facts:-

(a) Idamalayar Hydro Electric Power Project, a multi-purpose

power project in Kerala was conceived and completed in the

year 1985. The project report was approved by the Central

Water and Power Commission in 1973.

(b) After the completion of the Dam, the remaining

construction work relating to the power tunnel and surge

shaft, which are integral part of the water conductor system of

the project, was awarded on contract basis to one K.P. Poulose

(A4), as per the decision of the Kerala State Electricity Board

(hereinafter referred to as the “Board”), on 19.11.1982. The

work relating to power tunnel was awarded at 188% above the

Probable Amount of Contract (PAC) and the work relating to

surge shaft and allied works at 162% above the estimated

amount with many special conditions, as requested by the

contractor, involving heavy financial implications/advantages

to him at the expense of the Board. Further, there was

inordinate delay in completion of the work.

2

(c) During the trial run, on 15.07.1985, several leaks and

cracks were noticed in the tunnel lining which was a matter of

great public concern and caused considerable anxiety and fear

among the public and State as well. Discussions and debates

were held in this regard in the State Legislative Assembly.

There was a public outcry for a judicial probe in this matter.

Extensive rectification work to remedy the defects in the

tunnel lining and surge shaft was undertaken at a

considerable cost which was to the tune of Rs. 1.75 crore.

(d) On 02.08.1985, the Public Undertaking Committee of the

State Legislature inspected the site and submitted its report

recommending a judicial probe. The State Government

appointed a sitting Judge of the Kerala High Court as

Commissioner of Inquiry to conduct the probe. The

Commission recorded its enquiry, collected considerable

evidence and submitted its report in June, 1988. The

Commission came to the conclusion that materials placed

before it prima facie disclosed commission of offences

punishable under I.P.C. and P.C Act against persons

responsible for the same and recommended for investigation

3

into these offences. The State Government accepted the

recommendations and constituted a special team, headed by

Superintendent of Police for Investigation. The report of the

special squad was filed in the Court of Special Judge on

14.12.1990 in Crime No. C.C. No. 1 of 1991.

(e) During pendency of the case, an application for

withdrawal of the prosecution against accused No. 5 – G.

Gopalakrishna Pillai, who was the Secretary to the Kerala

Government, Irrigation and Power Department was made by

the then Special Public Prosecutor on 24.08.1992 under

Section 321 of the Code of Criminal Procedure (in short

`Cr.P.C.’) on the ground of absence of any material to sustain a

successful prosecution of offences alleged against him. At this

stage, the appellant herein – V.S. Achuthanandan, the then

Opposition leader in the Assembly, in public interest, filed

statement of objections against the move for withdrawal of the

case against G. Gopalakrishna Pillai (A5). After full fledged

enquiry, the application filed by the Special Public Prosecutor

was dismissed by the Special Judge on 16.10.1992.

4

(f) On 03.02.1993, Criminal Revision Petition No. 762 of

1992, filed by the State against the order of Special Judge was

allowed by the High Court. On the strength of the

observations made in the order of the Kerala High Court, the

State Government took the decision to withdraw the criminal

case against all other accused.

(g) The appellant challenged the above order of the High

Court in Criminal Appeal No. 122 of 1994 before this Court

which set aside the order of the High Court and restored the

order of the Special Judge declining consent for withdrawal

[vide V.S. Achuthanandan vs. R. Balakrishna Pillai & Ors.,

(1994) 4 SCC 299]. Subsequently, the matter was further

proceeded in the Court of Special Judge.

(h) During trial, Accused No. 22, Paul Mundakkal became

insane and the case against him was allowed to split, Accused

No.4 – K.P. Poulose, Contractor, died, Accused nos. 11 and 14

to 21 were discharged by the Court of Special Judge in the

final report holding that there was no prima facie case made

against them.

5

(i) On 14.12.1995, charges were framed against other

accused for various offences under Sections 120-B, 409, 430

and 201 IPC and Section 5(2) read with Section 5(1)(c) and (d)

of the P.C. Act. This order of the Special Judge was confirmed

by the High Court, but found that the charge under the P.C.

Act is not sustainable against A5 and A8 for want of proper

sanction as per the orders passed in Criminal Revision

Petitions filed by the accused in the High Court. Charge was

amended accordingly and the accused were rearranged as A1

to A11. In the meantime, A7 died.

(j) The Special Court, after analyzing the oral and

documentary evidence on record, vide its judgment and order

dated 10.11.1999 found R. Balakrishna Pillai (A1), P.K. Sajeev

(A3) and Ramabhadran Nair (A6) guilty of the offences

punishable under Section 120-B and 409 IPC and Sections

5(1)(c) and 5(2) of the P.C. Act read with Section 120-B of IPC.

They were sentenced to undergo rigorous imprisonment for a

period of five years for the offence punishable under Section

120-B of IPC and to undergo rigorous imprisonment for a

period of four years each under Section 409 IPC and Section

6

5(2) of the P.C. Act read with Section 120-B IPC and to pay a

fine of Rs.10,000/- each, in default, to undergo simple

imprisonment for one year each. However, A1, A3 and A6

were acquitted of the charges under Sections 161, 201 and

430 IPC read with Section 5(1)(d) of the P.C. Act. It was also

directed that the sentences shall run concurrently. Accused

Nos. 2,4,5,8,9,10 and 11 were found not guilty of the offences

and they were acquitted of all the offences with which they

were charged.

(k) Aggrieved by the order of conviction and sentence, all the

three accused i.e. (A1), (A3) and (A6) filed separate appeals

before the High Court of Kerala at Ernakulam. By the

common impugned judgment dated 31.10.2003, the High

Court set aside the conviction and sentence of all the three

accused and acquitted them from all the charges levelled

against them.

(l) Questioning the order of acquittal, the appellant –

V.S. Achuthanandan, filed special leave petition against the

common impugned judgment and, this Court, by order dated

27.03.2006, granted leave to appeal.

7

3) Heard Mr. Shanti Bhushan, learned senior counsel for

the appellant, Mr. U.U. Lalit, learned senior counsel for

R.Balakrishna Pillai (A1), Mr. Amarendra Sharan, learned

senior counsel for P.K. Sajeev (A3), Mr. S. Gopakumaran Nair,

learned senior counsel for Ramabhadran Nair (A6) and Mr.

R.S. Sodhi, learned senior counsel for the State of Kerala.

Submissions:

4) Mr. Shanti Bhushan, learned senior counsel for the

appellant after taking us through the entire materials relied on

by the prosecution, stand taken by the defence, elaborate

reasonings of the trial Court in convicting the accused and the

reasonings of the High Court in acquitting them, raised the

following submissions:-

i) There was enough material to show that (A1) was very much

interested in favour of (A3) and with the

connivance/assistance of the Board officials, more particularly

through (A6) Member of the Board, made the Board to accept

the tender offered by K.P. Poulose (A4) at an exorbitant rate

with various special conditions.

8

ii) The criminal breach of trust has been committed by the

accused in the following ways:-

(a) By awarding both the works of Idamalayar at a very high

and exorbitant rate with special conditions having heavy

financial implications.

(b) By reducing the retention and security amount.

(c) By allowing the contractor to return only fifty per cent of

the empty cement bags.

(d) By accepting the special condition for the sale of T & P

items (tools & plants) which could not be sold as per the

general conditions of the contract

iii) Contrary to the norms and circulars/procedures of the

Board, in order to favour K.P. Poulose (A4), who was a friend of

(A1), the Board has accepted all the conditions just to favour

(A1) and (A3).

5) Mr. U. U. Lalit, Mr. Amarendra Sharan and Mr. S.

Gopakumaran Nair, learned senior counsel appearing for (A1),

(A3) and (A6) respectively supporting the ultimate decision of

the High Court submitted that:

9

i) The outcome of the contract in favour of K.P. Poulose (A4)

was based on a “collective decision” by the Board and there

was no external pressure from anyone including (A1).

ii) All the decisions taken were in terms of rules/norms

applicable to the contract including accepting special

conditions.

iii) Mere acceptance of higher rate would not amount to

criminality.

iv) There is no allegation that by awarding contract in favour

of K.P. Poulose (A4), (A1) was monetarily benefited.

v) No material to show that there is any wrongful loss to the

Board.

vi) Inasmuch as the High Court acquitted all the accused in

respect of all the charges on appreciation of oral and

documentary evidence, interference by this Court is very

limited. In the absence of perversity in such conclusion,

normally, this Court would not interfere with the order of

acquittal.

vii) In any event, inasmuch as the State has not challenged

the order of acquittal, the present appellant being neither a

10

complainant or heir nor a party to any of the proceedings is

not entitled to pursue the present appeal. Accordingly, the

appeal is not maintainable and on this ground liable to be

dismissed without going into the merits of the claim.

6) We have carefully analysed the materials placed by the

prosecution, the defence, the decision and reasonings of the

trial Court and High Court and considered the rival

contentions.

Interference by this Court in an order of acquittal

7) Learned senior counsel for the respondents by drawing our

attention to the reasoning of the High Court and in respect of

all the charges leveled against acquitting them submitted that

in the absence of perversity in the said decision, interference

by this Court exercising extraordinary jurisdiction is not

warranted. It is settled principle that an Appellate Court has

full power to review, re-appreciate and reconsider the evidence

upon which the order of acquittal is founded. The Code of

Criminal Procedure (in short `Cr.P.C’) puts no limitation,

restriction or condition on exercise of such power and an

Appellate Court is free to arrive at such conclusion, both on

11

questions of fact and of law. An Appellate Court, however,

must bear in mind that in case of acquittal, there is double

presumption in favour of the accused. The presumption of

innocence is available to a person and in the criminal

jurisprudence that every person shall be presumed to be

innocent unless he is proved guilty by a competent court of

law. It is also settled law that if two reasonable conclusions

are possible on the basis of the evidence on record, the

Appellate Court should not disturb the finding of acquittal

recorded by the trial Court. Keeping the above principles in

mind, let us discuss the charges leveled, materials placed by

the prosecution in support of those charges, reasoning of the

Special Court convicting the accused and impugned order of

the High Court acquitting all the three accused in respect of

the said charges.

Statutory Provisions

8) The Electricity (Supply) Act, 1948 (in short `the Act’) was

in force at the relevant time. Section 5 of the Act mandates

each State to constitute State Electricity Board for the

management and supply of electricity. As per Section 78A,

12

which was inserted by Act 101 of 1956 and came into force

w.e.f. 30.12.1956, in discharge of its functions, the Board shall

be guided by such directions and questions of policy as may

be given to it by the State Government. As rightly pointed out

by Mr. Shanti Bhushan, learned senior counsel for the

appellant that except on policy matters, the State Government

has no role in the affairs of the Board. In view of the charges

levelled against A1 who was the Minister for Electricity,

Government of Kerala, we adverted to these statutory

provisions.

A1’s interference in the affairs of the Board:

9) It is the case of the prosecution that A1 while he was

holding office of the Minister for Electricity, Government of

Kerala was interfering in the day-to-day affairs of the Board

including transfers, promotions, appointment of employees,

granting electric connection to consumers by giving directions

to the Board officers. It is also alleged that A1 used to

interfere even in awarding of contracts of the Board during his

period as Minister for Electricity. One of the main charges

leveled against A1 and others is that he, in his capacity, as

13

Minister for Electricity intended to settle contracts of the

Board in the name of his favourites or persons of his choice at

exorbitant rates with the ulterior object of making illegal profit

either to himself or to his favourites. With regard to the above

claim, the prosecution has produced evidence through

Kuriakose Chennakkadan (PW-64), Jagannad Prasad (PW-66),

Managing Partner, C.S. Company, Kottayam, Alexander

Vellappally (PW-138), Managing Director, Asian Tech and

Kamalasanan (PW-146), Managing Director of M/s We-Build.

According to Kamalasanan (PW-146), though he was one of the

tenderers for surge shaft work, quoted acceptable rates, could

not get the contract work because of the interference of A1. He

deposed that, the then Chief Engineer, late Bharathan

recommended his work for acceptance by the Board, but he

was further told by Shri Bharathan that he should meet A6

and also to give 5% of PAC as procuring expenses and if the

said amount is not given, the work could not be awarded,

hence he met A6 who told him that the rate quoted by him is

very low and advised him to settle whether it is workable or

not. He further deposed that at the time when A1 was the

14

Minister, A6 was a Member of the Board who was very

powerful having influence over the Minister. According to him,

the voice of A1 is reflected through A6 with regard to the

affairs of the Board.

10) Shri Alexander Vellappally (PW-138), Managing Director

of Asian Tech, in his evidence deposed that he was asked by

A1 to quote for the Lower Periyar Project Headrace Power

Terminal in 1980-81 when the pre-qualification system was

introduced in the Board. The tender of Shri Alexander

Vellappally was qualified and the lowest when it was

evaluated. However, he was informed that further steps for

negotiation and discussion regarding the acceptance of the

tender would take place only with the concurrence of the

Minister. He further deposed that he met A1 several times and

also sent letters to him and one letter sent by him to A1 is

marked as Ext. P-544. According to him, though he was the

lowest tenderer, the work was not awarded to him, but given to

HCC. He also explained that pre-qualification bid system was

misused by the Board officers, more particularly, in the case of

Lower Periyar Works.

15

11) The next witness who highlighted the above issue is

Kuriakose Chennakkadan (PW-64). According to him, the

Minister used to interfere in the award of contracts and when

he met A6, he was asked to meet A1. He also deposed that A1

was interested for one K.P.Poulose (A4). His work was

terminated and it was re-tendered and awarded to K.P.Poulose

(A4).

12) Jagannad Prasad (PW-66), Managing Partner of M/s C.S.

Company deposed before the Court that while he was doing

the contract work of a tunnel for Kakkad Hydro Electric

Project, he approached the Chief Engineer Bharathan, who

told him that the work could be awarded only as per the

directions of the Minister (A1). He further deposed that he had

executed a promissory note for Rs.5,30,000/- in favour of one

Yackochan, who acted as a middle man for the commission

payment. He informed the Court that this contract was

terminated by the Board.

13) It was highlighted on the side of the appellant that it was

during that period, when A1 was Minister for Electricity, the

tender process of Idamalayar Tunnel and its concrete lining

16

and surge shaft work was started. It is relevant to note that

R. Balakrishna Pillai (A1) was the Minister for Electricity from

27.01.1980 to 21.10.1981, 26.05.1982 to 05.06.1985 and

25.05.1986 to 25.03.1987. The tender for surge shaft was

invited and awarded to one E.M. Varkey at 21% below

estimated rate. The estimated rate was Rs 74 lakhs for surge

shaft. However, the work was abandoned on 28.03.1981 due

to labour strike. Thereafter, tenders were invited again for the

surge shaft and four persons submitted their offers for

tenders. The lowest rate was quoted by M/s We-Build Pvt.

Ltd. and the next lowest rate was by E.M. Varkey at 57% above

PAC. It is pointed out that though the work was recommended

to be awarded, the Board decided to re-tender the work.

Accordingly, the tenders were invited again and E. M. Varkey

alone quoted for the work. His tender was not accepted since

he quoted exorbitant rate. In the meanwhile, pre-qualification

bid system was introduced in the Board which is evident from

Ext. P-576 dated 24.09.1981, which was made applicable to

Idamalayar contract works. Thereafter, tender for both the

works were invited by Shri Bharathan, the then Chief Engineer

17

which is evident from Ext. P-46 dated 05.06.1981. However,

the tender was cancelled by him which is also clear from Ext

P-47 dated 22.10.1981. The Chief Engineer extended the

validity of the tender upto 29.04.1982 and after his demise,

the then Chief Engineer (PW-7) extended the validity upto

30.06.1982. During that time, two tenders were received, one

by K.P.Poulose and other by Kuriakose Chennakkadan (PW-

64), quoting special conditions. The cover containing the

conditions and deviations was opened on 30.06.1982, when

K.P.Poulose was present in the Board’s Office. However,

Kuriakose, the other tenderer was not informed and later on

09.09.1982, K.P.Poulose was pre-qualified and Kuriakose was

disqualified which, according to him, was without notice. The

contract for the balance power tunnel and concrete lining work

of Idamalayar works was ultimately awarded to K.P.Poulose at

188% of the above estimated rate and the surge shaft work

was also awarded to him at 162% above the estimated rate.

14) It is clear from the above materials that the process of

tendering of Idamalayar works was interrupted on several

18

occasions mainly by the Board by cancelling the tenders and

ordering re-tender and by extending the period of validity of

tenders more than once. It was on the last date of extension of

the validity of the tender i.e. on 30.06.1982, K.P.Poulose

appeared and submitted his tender with special conditions

which was later accepted in the Board’s meeting dated

19.11.1982. The Special Judge, basing reliance on Board’s

resolution (Ex. P550(a)), has rightly concluded that there was

inordinate delay in awarding the work which reasoning was

not accepted by the High Court. The materials placed clearly

show that it was nearly three years to take a decision. It is

also clear from the evidence of PWs 64, 66, 138 and 146 which

clingingly established the circumstances under which A1

conceived the idea for fixing contract of the Board at

exorbitant rate in order to derive monetary benefits. From the

above, the contrary conclusion arrived by the High Court,

according to us, is not in terms of the evidence led in by the

prosecution.

19

Whether Idamalayar contract was awarded at exorbitant

rate causing loss to the Board

15) The basic stand of the prosecution is that A1 entered into

criminal conspiracy to award the disputed contract involving

heavy financial gain to K.P.Poulose (A4) and the conspiracy

and abuse of power by certain officials enabled the

conspirators to earn a pecuniary advantage of

Rs.2,39,64,253/-, in addition to the financial loss caused to

the Board. It is the specific case of the prosecution that rate

awarded in both the contracts is exorbitant. It is not in

dispute that the contract was awarded at 188% above PAC in

the case of tunnel work and 162% above PAC for the surge

shaft work. Verification of Ext. P-52(b) shows that the

sanctioned estimate for the tunnel work was

Rs.1,17,20,633.90. On the other hand, the accepted tender

amount as per the award of contract was Rs.2,45,80,796/-

which is clear from Ext P 52. It is further seen as per Ext P-68

agreement, the sanctioned estimate for surge shaft was Rs. 74

lakhs and it was awarded for Rs.1,42,94,901/- The estimate

for floor concreting was Rs.479.5 per M3 and the estimated

20

rate for sides and arches was Rs.476.20 per M3. All the above

details were highlighted in the evidence by PW-151 a

competent Engineer. Likewise, the rate for floor concreting

awarded to K.P.Poulose was Rs.825.47 per M3. In fact, the

calculations made by PW-151 were not seriously disputed by

the defence.

16) In order to appreciate the stand that the estimated rate

and the tender quoted by K.P.Poulose was exorbitant was

demonstrated by Mr. Shanti Bhushan by taking us through

the estimated cost of the work awarded to skilled workers

brought from Kulamavu and Moolamattom, who were awarded

the tunnel driving work on piece rate basis. It is seen that the

tunnel driving work was awarded to them at the rate of Rs.

1,250/- per M3 which was enhanced later, and finally, at the

time, when the workers stopped the work, the rate was Rs.

1,900/- per M3. This is clear from the settlement

memorandum Ext. P-212 signed between the labourers and

the Board. This fact was highlighted in the oral evidence of

PW-7, Chief Engineer of the Board. In his evidence, he

explained that the rate awarded to workers will be Rs. 2,500/-

21

per M3 including cost of materials. PW-156, the Investigating

Officer, also gave evidence on the basis of records collected

during his investigation. Ext.P-52 agreement shows that the

estimated rate for driving one meter tunnel was Rs. 4,090/-.

Ext. P-19/Contract Certificate of the Power tunnel shows that

the amount paid to the contractor for 24 meters tunnel driving

was Rs. 2,39,961/-. It was highlighted that when the total

work was done by the labourers at piece rate basis, they were

given Rs. 2,500/- only per M3. The remuneration for 24

meters driving tunnel would come to only Rs.60,000/- the

difference i.e. Rs.1,79,961 (2,39,961-60,000) would show that

the tunnel driving work was given to K.P.Poulose (A4) at an

excessive rate.

17) It is pointed out that there is enough material to show

that the labourers, who did the tunnel work, were prepared to

carryout the balance work of the tunnel at the estimated rate

of Rs. 4,090/-. At the relevant time, the representatives of the

workers made a representation to the then Minister for

Electricity, namely, R Balakrishna Pillai (A1) informing him

that they are prepared to do the tunnel work and allied works

22

at the estimated rate. Divakaran Kutty (PW-24),

Vadayattupara Radhakrishnan (PW-33), Sasidharan Nair (PW-

34) and Muraleedharan Pillai (PW-46) have given evidence that

they represented before the Minister as well as the officials of

the Board and informed their preparedness to do the work at

the estimated rate and also requested for absorption in the

Board’s service. In this regard, Mr. Shanti Bhushan, learned

senior counsel appearing for the appellant heavily relied on the

evidence of PW-46 who had gone to meet A1 along with (late) N

Sreekantan Nair and submitted a Memorandum Ext.P-287

dated 01.06.1982. It is relevant to note the response of the

Minister (A1) for the above said request. PW-46 stated that A1

told them that there is no question of giving the works to the

workers and he wants to give the work to K.P.Poulose. This

instance pointed out that A1 had personal interest in

K.P.Poulose and had decided to entrust the contract to him,

though at that time, the said K.P.Poulose did not submit the

tender for the work. We have already noted that K.P. Poulose

submitted his tender only on 30.06.1982 i.e. a month after the

memorandum dated 01.06.1982 submitted by PW-46. In

23

support of the same, the evidence of PW-122, T.M. Prabha, the

then President of the Kerala Construction Labour Union that

he met A1 and gave representations and requested for award

of work to the workers at estimated rate and also absorption of

the workers in the Board’s service on permanent basis is also

relevant. Here again, it is relevant to note that PW-122 was

also informed that there is no question of awarding work to

workers, but the work had to be given to K.P.Poulose. The

evidence of PWs-46 and 122 and the statement made by A1 to

both of them clearly show that K.P. Poulose was the contractor

chosen in advance by A1 and other accused who were also

interested in him. As rightly pointed out by Mr. Shanti

Bhushan, this evidence should be connected with the

conspiracy to award the work to K.P.Poulose at exorbitant rate

originated even prior to the submission of tenders to the work

by K.P.Poulose and other tenderers. The contrary conclusion

arrived at by the High Court justifying the award at higher rate

to K.P.Poulose cannot be legally sustained. The Board is

empowered with the authority to award contracts and has

discretion to accept and being an authority constituted under

24

the Statute and a Pubic Undertaking is not expected to accept

tenders at exorbitant rates with financial implications causing

loss to the Board. The Board is always expected to protect its

financial interest while awarding contracts. The Board mainly

relied on the labour problem that was prevailing at the

relevant time. In this regard, it is relevant to point out that

the tender for the Idamalayar work was invited in March, 1982

and four persons, namely, Kamalasanan (PW-146), Managing

Director, We-Build, C.K. Verghese, E.M.Varkey and V.A.

Thankachan submitted tenders vide Exts. P78 series dated

21.03.1982. It is true that the tunnel workers went on strike

on 20.04.1981 and the contractors submitted their tenders

when there was labour unrest. However, the reason attributed

for the delay cannot be accepted. As rightly pointed out, there

were procedural irregularities and omissions by the Board

authorities in the manner of dealing with tenders submitted by

K.P.Poulose and Kuriakose, which ultimately eliminated

Kuriakose from the scene, keeping K.P.Poulose as the sole

tenderer, qualified by pre-qualification Committee of the Board

and hasty steps were taken by the Board in awarding contract

25

in favour of K.P.Poulose in the meeting held on 19.11.1982

lead to the conclusion that the award of contract in favour of

K.P.Poulose was an exorbitant one. It is relevant to point out

that the Special Judge, by adverting to Ext 550(a) expressed

that the reasons stated by the Board in awarding contract in

favour of K.P. Poulose at exorbitant rates are not acceptable.

No serious discussion by the Board

18) It is pointed out and in fact taken us through evidence

that there was no serious discussion in the Board meeting

held on 19.11.1982 and the minutes of the Meeting were

prepared as dictated by A7, the then Chairman of the Board. It

is the responsibility of the members, more particularly, full

time members of the Board, who were responsible for the

scrutiny of the deviations and conditions suggested by the

contractor which involved huge financial implications to see

that all transactions are beneficial to the Board and within the

permissible limit. Mr. Lalit and Mr. Sharan, learned senior

counsel appearing for A1 and A3 respectively heavily

contended that it was a collective decision of the Board and

there was no external pressure from anyone including A1. It is

26

relevant to point out that the decision ultimately taken for

awarding the contract with special conditions, which we will

discuss in the later paras, as suggested by the contractor,

involved huge financial implications at the risk and loss of the

Board. Though the High Court has concluded that the part-

time members who were signatory to Ex550(a) had approved

the minutes, subsequently, the Special Court made a

distinction between the responsibility of full-time members

and that of part-time members in the matters of awarding of

contract. It is true that all the members present subscribed

their signature in the minutes in awarding contract to

K.P.Poulose. It was highlighted that in evidence, A8, the

Financial Adviser to the Board, in his report has stated that

the rates awarded to the contractor are very high. The letters

sent by A8 were marked as Exs. P-415 and 416. It is also

relevant to point out that the then Law Secretary, Shri

Viswanathan Nair also conveyed his opinion during the

meeting of the Board that the rates are exorbitant. These

aspects were taken note of by the Special Court while

considering the culpability of the accused and the High Court

27

was not serious about their views. In other words, the High

Court has concluded that the award of contract to K.P.Poulose

was a collective decision of the Members of the Board. The

High Court also pointed out which was again highlighted by

the learned senior counsel appearing for the accused that

majority of the Members of the Board were highly qualified and

responsible officers and it cannot be said that they were only

mute witnesses to the decision of the Board. In this regard, it

is relevant to point out that the Special Court has rightly

concluded that there was no serious discussion in the Board

Meeting dated 19.11.1982 when the question of award of

contract was taken up and the minutes of the meeting were

prepared as dictated by A7, the then Chairman of the Board.

The then Deputy Secretary of the Board, R. Sankaran was

examined as PW-140, also admitted this aspect and stated

that there was no serious discussion in the meeting held on

19.11.1982. He explained that Ex.550(a) minutes of the

meeting is a reproduction of the dictation given by the

Chairman of the Board (A7).

28

19) The High Court has pointed out that the prosecution has

not produced any contemporaneous agreement for proving the

rates prevalent during the relevant period of award of the

contract. The High Court found that the contract was

awarded at 188% above PAC for the tunnel work and 162%

above PAC for the surge shaft work. It was pointed out from

the side of the Board that the estimate rate was prepared

taking into account the prevalent PWD rates for similar items

of work like tunnel driving, concrete lining, earth work, cost of

materials, labour charges, transportation charges of materials

to worksite etc. It is not in dispute that the contractor was

also given opportunity to conduct site inspection and decide

other aspects connected with the execution of the works for

submitting his tender rate. Though contractor can also quote

special conditions involving financial implications and other

conditions in the contract, which is usually settled by

negotiations, but the general conditions of contract shall not

be superseded while accepting special conditions to the

detriment of the Board. The Special Judge had noted that the

rate quoted by N.K.Kuriakose (PW-30) for tunnel driving and

29

surge shaft work was below 21.75% of the estimated rate and

there was much difference in the rate quoted by K.P.Poulose

and Kuriakose. It is further seen that the work was awarded

to Kuriakose at the rate of Rs. 1,092.3 per M3 for sides and

arches. The work awarded to Kuriakose was abandoned by

him since the Board did not provide him with necessary

materials for proceeding with the work as per the agreement.

He adduced evidence for the said abandonment and also

suffered loss in that regard for which Board was subsequently

held liable and he was paid compensation as per the Court

orders. The work was awarded to N.K. Kuriakose in 1979.

The Special Court has pointed out that even though there was

an increase of 25% of the actual rate awarded to Kuriakose,

still there was wide difference between the rates at which the

two works were awarded and on this ground also, the Special

Court held that the works for floor concreting and for sides

and arches were awarded to K.P.Poulose at a higher rate.

However, the High Court disagreed with the conclusion of the

Special Court. In this regard, it is useful to refer Ext.P174(2),

which is a report with regard to the rate of award of

30

Idamalayar contract. It was stated in the report that the

estimate was prepared with the scheduled rate of 1980 which

had been enhanced by 25% on labour to obtain 1982 schedule

and the work was awarded after the enhancement of the

scheduled rates. It is further seen that the estimate was

prepared with the scheduled rate of 1980 for the purpose of

obtaining the rate of 1982 i.e. increase of 25% in the rate was

given in 1980. The High Court has justified the increase of

25% by pointing out the increase mentioned in Ext.P299

which relates to contractor’s profit of 10%, overhead charges of

10% and 5% for labour benefits. Though the High Court has

agreed with the 25% increase in the rate of 1980-82, no

acceptable evidence was adduced over-riding the documentary

evidence furnished by Ext.P-299 and P174(2).

Award of contract to K.P. Poulose (A4)

20) It is the argument of Mr. Shanti Bhushan, learned senior

counsel for the appellant that the tendering process adopted

by the Board was with a view to eliminate other tenderers and

to choose the tenderer of their choice, namely, K.P.Poulose.

This was elaborated by pointing out that Kuriakose was

31

disqualified without giving him adequate opportunity to

present before the pre-qualification Committee and ultimately

K.P.Poulose was declared as qualified. In the said meeting,

only A6 and A7 were present and A8, and another member of

the pre-qualificaton Committee was not present. Pursuant to

the decision that Full Board meeting should be held on

19.11.1982 to decide the question of award of Idamalayar

contract, PW-7 was directed to issue notice to all the

tenderers. The materials relied on by the prosecution shows

that on 18.11.1982, notices were issued to HCC, E.M.Varkey,

Sunny K. Peter and K.P.Poulose. It is seen that only

K.P.Poulose was present on 19.11.1982. Sunny K. Peter PW-4

sent a telegram on 19.11.1982 stating that he is not physically

well. HCC conveyed their inability to the Board by their letter

which was received in the office of the Chief Engineer on

22.11.1982 stating that there was no sufficient time given to

attend the Board Meeting on 19.11.1982. Without verifying

the fact that whether all the other tenderers were ready, a

decision was taken on 19.11.1982 itself by accepting the offer

of K.P.Poulose with special conditions. As rightly pointed out,

32

the Board being a statutory authority, ought to have waited for

a reply from the other tenderers to ascertain whether they

actually received notices and reason for their inability to

attend. It was demonstrated that it was a pre-planned attempt

to award the work to K.P.Poulose alone and the notices issued

to other tenderers were in the form of an ultimatum. It was

also pointed out that for the negotiation on 04.11.1982, i.e.

prior to 19.11.1982, held by PW-7, with the tenderers, in the

office of the Board only K.P.Poulose and Sunny K. Peter were

present. It is further seen that E.M. Varkey and HCC were not

invited. The fact remains that PW-7 did not invite E.M.Varkey

who quoted less rate and HCC, a reputed construction

company for the second negotiation. Though a telegram was

sent on behalf of E.M.Varkey, one of the tenderers that since

he was away and request was made to fix another date, it was

recorded that the tenderer had already lost his opportunity

offered. This has been demonstrated by the appellant that the

Board was not prepared to allow the request of E.M. Varkey for

a discussion. It is useful to refer here that the pre-

qualification Committee, headed by A7, gave chances to

33

K.P.Poulose to correct the errors and mistakes in the tender

form submitted by him for the impugned works, on the other

hand, such concession was not afforded to the other

tenderers, more particularly, E.M. Varkey. Both Sunny K.

Peter and Kuriakose were examined as PWs-4 and 22

respectively. The evidence of Kuriakose shows that he was an

experienced contractor, quoted 124% above PAC for the work

and submitted his tender on 30.06.1982. According to him,

he was not invited for any discussion. He was disqualified on

09.09.1982 and was not invited for being present for opening

his deviations and conditions in the tender. In the same way,

the evidence of Sunny K. Peter PW-4 also highlighted how he

was discriminated, though he has quoted only 135% above

PAC, he was not given opportunity to consider the

reasonableness of the rates quoted by him. According to him,

he received notice only at 2.40 p.m. on 18.11.1982 and

because of his illness, he could not attend the meeting on

19.11.1982. The fact remains, the Board has not considered

his request and finalised the contract on 19.11.1982 in favour

of K.P.Poulose.

34

21) Another aspect highlighted by the learned counsel for the

appellant relates to the conduct of A1 with regard to

settlement of labour dispute. The evidence shows that there

was labour strike in the tunnel area which started in April,

1981 and continued from the time of inviting tenders on

05.06.1981 till the time of award of contract. It was

highlighted that there was no effort on the part of A1 to settle

the labour dispute before tendering process was initiated. We

have highlighted the Memorandum submitted by the labourers

to A1 on several occasions requesting for settlement of labour

problems. It was not settled and the matter was kept alive till

the tender was fixed in the name of K.P.Poulose on

19.11.1982. It was only after the award of the contract, A1

took initiative to settle the labour dispute, more particularly,

when he came to know that K.P.Poulose cannot enter the site

because of the obstruction of the workers to begin the contract

work. It is relevant to point out that PW-7 informed A1 and A6

more than once that in case the labour dispute could be

settled in advance, the contract could be awarded at a

35

reasonable rate. The evidence of PW-7 clearly shows that his

request was not accepted by A1 and A6.

22) The evidence discussed above show that the rate quoted

by Sunny K. Peter (PW-4) vide his evidence in Court, was

135% above PAC, which was less than 188% above PAC,

quoted by K.P. Poulose and approved by the Board. The High

Court failed to take note of the importance of evidence of PW-4

and justified the action of the Board in not pursuing the

tender submitted by Sunny K Peter (PW-4) with a lesser rate

on the ground that his tender is liable to be rejected since he

wanted an arbitration clause in the agreement. Further,

though PW-4 has quoted lesser rate than K.P. Poulose, in his

evidence, he has highlighted that he was not given an

opportunity to consider the reasonableness of the rate quoted

by him i.e. 135% above PAC. The High Court has not only

ignored his assertion but found that the rate quoted by him for

the surge shaft work is not a lesser rate when compared to one

quoted by K.P. Poulose i.e., 188% above PAC. Though the

Special Court has correctly found that Sunny K. Peter quoted

less than the rate quoted by K.P. Poulose, the High Court, on

36

erroneous assumption found fault with the finding of the

Special Court which correctly appreciated prosecution case.

Acceptance of Special Conditions & Concessions

23) With regard to allegation of the prosecution that certain

Special Conditions were accepted by the Board (Ex. P588)

involving huge financial commitments favourable to the

contractor causing loss to the Board, it is relevant to mention

that one of the special conditions, is condition No. 4 which

relates to tools and plants sold to the contractor in violation of

the General Conditions of the contract. These special

conditions along with other conditions were accepted by the

Board superseding corresponding agreement provisions. Ex

P52 (c) is the general conditions of contract and instructions to

the contractors issued by the Board. Among various clauses,

Clause E1-091 in Ex. P52(c) deals with tools and plants issued

to the contractors. This clause provides that the Board is

bound to make available to the contractors only such tools

and plants listed in the Schedule attached thereto, that too

subject to availability. Such items of tools and plants which

are listed in Ex. P52 agreement marked as Ex. P52(d) shows 8

37

items of tools and plants which can be hired out to the

contractors if requested on the specified rates. In Ex. P58,

deviations and conditions submitted by the contractor as Item

No 4, stated that such tools and plants listed in Ex. P52(d)

shall be sold to him on outright sale at book value deducting

depreciation and the cost may be recovered on prorata basis

from his bills. The full Board, in its decision dated

19.11.1982, had accepted the above special condition of the

contractor. It is relevant to point out that these items includes

tipper wagons loco, louder, existing truck lines and pipes,

items which can only be hired to the contractor as per clause

E1-091 of the General Conditions of the contract. It is the

case of the prosecution that it was the decision of the Board to

sell those items of tools and plants which includes very costly

foreign imported materials. The official examined on the side

of the prosecution pointed out that there is no provision in the

general conditions of the contract enabling the Board to effect

sale of those tools and plants to the contractor. However,

certain materials belonging to the Board mentioned in Clause

E1-093 and not covered by the list mentioned in Clause E1-

38

091 could be sold to the contractors if available to the Board.

The evidence led in clearly shows that the sale of materials

listed in Clause E1-093 supersedes the general conditions of

contract. In other words, it is clear from the evidence that

those materials which were not mentioned in the Special

Conditions were sold to the contractor on outright sale. In this

regard, it is useful to refer the evidence of Udayabhanu

Kandeth PW-136, Auditor attached to the Accountant General

Office which shows that 126 items of tools and plants were

sold to the contractor of which the cost of 117 items was Rs.

16.5 lakhs. The Auditor of the Board, who was examined as

PW-130, also explained about the sale of tools and plants to

the contractor, which was not provided in the agreement. It is

clear from the evidence that the sale of tools and plants which

could only be hired to the contractor as per the list in E1-091

was against the objections raised by A8, the Financial Advisor

and Chief Accounts Officer of the Board during the relevant

period. In his report, A8 had noted that the financial

implications involved in the sale of items of tools and plants

were not considered either by the Board or by the officers of

39

the Board at the time when the full Board decided to sanction

the above special condition No. 4 of the contract. These

aspects have been duly considered by the Special Court,

namely, that the tools and plants which are only to be hired as

per Clause E1-091 to the contractor, however, the Board

permitted outright sale which is detrimental to the financial

interest of the Board. These important aspects have been

overlooked by the High Court while upsetting the decision of

the Special Court.

24) In addition to the same, the prosecution has led in further

evidence to show that the contractor was favored in several

aspects. PW-128, V. Ramanarayanan, Superintending

Engineer, in his evidence has stated that pental placer, an

imported item not included in the list for issue on hire, was

sold to the contractor, the sale value of which was Rs. 4 lakhs

and according to him only lump sum recoveries were made

from the CC bills of the contractor, instead of prorata recovery

as provided in the agreement. This also caused loss of interest

on the sale price of materials. He further deposed that 30

items of spares were issued to the contractor costing Rs. 6

40

lakhs and when he calculated the total value of spares and

materials issued to the contractor it came around Rs. 36

lakhs, out of which, only a portion was recovered by the Board

from the contractor vide Ex P517-P519. This witness has also

pointed out that there were several items sold to the contractor

without obtaining sanction of the Board.

Return of empty cement bags by the Contractor

25) Another special condition sanctioned by the Board in

favour of the Contractor relates to the return of empty cement

bags. This special condition provided that the Contractor shall

return only 50% of empty cement bags in good condition. Ext.

P-33, Audit Enquiry Report of Idamalayar Project Circle states

that the Contractor had to return 65,100 empty cement bags,

the value of which was calculated at more than Rs.1 lakh.

According to the Auditor, because of the special condition, the

Board had sustained a loss of Rs.1,08,879.75. The Financial

Advisor and Chief Accounts Officer, who arrayed as A8, had

stated in Ext. P-416 that without evaluating the exact financial

implications, sanction was accorded by the Board to the

special condition regarding return of empty cement bags to the

41

advantage of the Contractor for getting financial gain. Though

it is stated that the condition only provides for return of 50%

empty cement bags in good condition and for the remaining,

the rate provided by the general conditions of contract could

be realised from the Contractor, the fact remains, the special

condition which we are concerned does not provide for the

realisation of value of the remaining unreturned cement bags.

26) With regard to special conditions, the High Court has

held that inasmuch as there is a provision in tender to enable

the Contractor to get special conditions, it cannot be said that

the special conditions and deviations of the Contractor should

not be accepted. Here, the High Court has missed the real

issue as to whether all special conditions as requested by the

Contractor can be sanctioned by the Board in violation of

general conditions of contract, which is the standing order of

the Board applicable to all contracts and the policy adopted by

the Board. Simply because there is a provision to enable the

contractor to suggest special conditions advantageous to him,

it does not mean that the Contractor can suggest any special

condition which involved financial implication to the detriment

42

of the Board. As correctly found by the Special Court, the

special condition No.4 relating to sale of tools and plants is a

favour done by the Board to the Contractor for obtaining

financial gains at the risk of Board’s loss. The Special Court

has substantiated its finding on the point based on evidence

furnished by the auditors. However, the High Court relying on

Ext D-28 provided for recovery of balance 50% of empty

cement bags not returned or returned in damaged condition

and recovery will be effected as stipulated in the tender

condition, erroneously concluded no loss could be sustained to

the Board. It is relevant to point out that the special condition

No.10 clearly states that the contractor is bound to return only

50% empty cement bags in good condition. To make it clear,

this condition supersedes the corresponding general condition

of the contract. Therefore, the Contractor is bound to return

50% of empty cement bags in good condition and there is no

need to pay the price of balance 50%. Accordingly, the Board

can act only on the basis of the special condition No.10

regarding the return of empty cement bags and is not entitled

to recover the value of balance 50% of unreturned cement

43

bags. The contrary conclusion arrived at by the High Court

relating to return of empty cement bags cannot be accepted.

Fixation of security and retention:

27) Yet another special condition involving financial

implications sanctioned to the Contractor is with regard to the

fixation of security and retention amount. Special Condition

No.1 of Ext.P-588 deals with this subject. It is the prosecution

case that restriction of security and retention amount is in

violation of the provisions contained in the general conditions

of the contract and it is a favour shown to the Contractor to

make illegal gains at the expense of the Board. Clause E1-008

of Ext. P52(c) is the provision relating to security deposit of the

Contractor which states that for major works where the cost of

construction exceeds Rs.25 lakhs, the security deposit should

be 2% of the PAC. In the case on hand, the PAC of Idamalayar

contract works exceeds Rs.25 lakhs. There is no dispute for

the same. The security for both works should be fixed at 2%

of the PAC. Clause E1-011 of ExtP-52 is the general

conditions of contract and instruction to the tenderers dealing

with retention of the money from the bills payable to the

44

Contractor. As per this clause, from each bill of the

Contractor 10% should be deducted towards additional

security. However, the retention was not to exceed 5% of the

PAC where cost of work exceeds Rs.25 lakhs. Therefore, 5% of

PAC is to be retained as retention amount for both these

works. In this regard, it is relevant to refer the special

condition. In the case of tunnel work, the retention and

security is limited to Rs.5 lakhs which is clear from Ext.P-71.

Likewise, in the case of surge shaft, security is limited to Rs.1

lakh as evidenced by Ext.P-69. This is also strengthened from

the evidence of PW-8 who was the Executive Engineer in the

Idamalayar project. He explained that the security amount

and retention amount due from the contractor would come to

Rs.12 lakhs. Inasmuch as the PAC for both works would come

to Rs.2,45,80,796/-, the retention amount in the case of surge

shaft work would come to Rs.7.2 lakhs, which is 5% of the

PAC. PW-8 has explained that the restriction of retention

amount is a benefit shown to the Contractor. In Ext.P-65,

report of PW-7, also calculated financial loss that will be

sustained by the Board in limiting security and retention

45

amount of the Contractor. In the same report, PW-7 also

mentioned the loss of interest for the same. It is also pointed

out that due to restricting the security and retention amount

as per the special condition No.1, sanctioned to the

Contractor, the liquidated damages payable by the contractor

shall not exceed the whole amount of retention plus security

deposit. The result of restriction of security and retention is

that the liquidated damages payable by the Contractor is also

automatically restricted accordingly. In that event, the Board

is not entitled to recover any amount by way of liquidated

damages even if the Contractor is guilty of negligence or

default. All these aspects have been properly scrutinized by

the Special Court. No doubt, the High Court relied on the

evidence of Madhavan Potti (PW-5) that acceptance of special

conditions in a contract is a normal procedure. In the same

way, the High Court has also placed reliance on the evidence

of Ramanarayanan (PW-21) that reduction of security and

retention amount is also a normal procedure. A perusal of

Kerala State Electricity Board Tender Regulations show that

the reduction of security deposit is permissible only in the case

46

of established firm/Company and that the security deposit of a

new contractor shall not be reduced. The course adopted by

the Board is contrary to the condition contained in Regulation

No.25(c) of the Board’s Regulations. Though the High Court

has observed that in all major contracts, it is an accepted

practice to put a ceiling on the security and retention amount

and there is no acceptable evidence to support such a finding,

we are unable to accept the observation of the High Court that

“for the success of execution of major contract works,

small favours are inevitable”. We conclude that the above

observation of the High Court is based on a general opinion

not supported by any material or evidence on record.

Criminal Conspiracy

28) On this aspect, the Special Court has analysed the

evidence of witnesses and considered the documents produced

and marked by the prosecution and concluded that there is

sufficient evidence for finding that a criminal conspiracy was

hatched out at the instance of A1 (R.Balakrishna Pillai, the

then Minister for Electricity) and P.K. Sajeev (A3) who was a

close associate and political ally of A1. This was strengthened

47

by the evidence of I.K. Prabhakaran, Assistant Engineer,

Quality Control, Idamalayar project who was examined as PW-

21 and other witnesses. Nobody has challenged the

relationship between A1 and A3. It is the case of the

prosecution that a conspiracy was hatched out at the instance

of A1 and others with the illegal object of getting the

Idamalayar project fixed on one among themselves at

exorbitant rates and make illegal profits. It is also the definite

case of the prosecution that though the work was awarded in

the name of K.P.Poulouse, one of the accused, it was actually

executed by A3 and another accused Paul Mundakkal

(deceased). It has come in evidence that the amount of work

was invested and payments were made by Paul Mundakkal

and A3. As rightly observed by the Special Court, the

relationship between A1 and A3 is a relevant factor in arriving

at the circumstances leading to the formation of the

conspiracy. The evidence led in normally show that A3 was an

intimate friend of A1 and very closely moving with him who

was the Minister for Electricity during the relevant period.

PW-21, in his evidence, has stated that A3 was an active

48

member and leader of Kerala Congress Party led by A1 at the

time when works were allotted. PW-3, who was a watchman of

the Inspection Bungalow at Idamalayar was examined on the

side of the prosecution has stated that A1 and A3 used to

come and stayed in the Inspection Bungalow. He further

asserted that it was A3 and the deceased Paul Mundakkal,

who were supervising the work at site. In addition to the

evidence of PW-3, the evidence of PWs 6, 7 and 8 who were

Engineers at the relevant time at Idamalayar worksite and

supervising execution of works corroborated the evidence of

PW-3. PWs 24, 25 and 26 also supported the above claim of

the prosecution. PW-25, one of the workers at Idamalayar also

deposed that he was working with A6, who was managing

Idamalayar works. PW-26, another worker also stated that

when he went to the house of A3, he saw A1 in his house.

29) The prosecution has established the relationship and

friendship between A1 and A3 by placing acceptable evidence.

The nomination of A3 to Board’s Consultative Council was

made at the instance of A1. Under Section 16 of the Electricity

(Supply) Act, 1948, the Constituting Authority is the State

49

Government. The evidence led in by the prosecution shows

that A1 took initiative to include the name of A3 in the list of

nominees for constituting the Consultative Council. The

evidence of PWs 18, 27 and 51 and Ext.180(c) establish the

case of the prosecution. The evidence further shows that the

mandatory requirements contemplated under Section 16 of the

Act regarding the constitution of Consultative Council was not

adhered to by A1 who wanted to include A3 in the panel which

states that the State Government may constitute the

Consultative Council considering all representatives of power

generating companies and other persons in consultation with

the representative bodies of various interests, namely,

industry, commerce, agriculture, transport etc. It makes it

clear that consultation with the representative bodies of

various interests is a mandatory condition precedent for

appointment of a Member by the Government in the Board’s

Consultative Committee. But in the case on hand, from the

evidence, it is clear that there was no such consultation by the

Government before making nomination of A3 who was the

Secretary of Kothamangalam Bus Owners Association. It was

50

pointed out that usually the representatives of State Level

Organisers representing various interests alone were

nominated after consultation by the Government with such

bodies. Admittedly, A3 was not representing any State Level

Bus Owners Association. This is evident from the evidence of

PWs 31 and 16. It has also come in evidence that on

30.07.1983, in a Conference held on Idamalayar Inspection

Bungalow, attended by various officers of the Board and

others connected with the execution of Idamalayar work, A1

declared in public that A3 was his bosom friend and requested

everybody to cooperate with him for the successful completion

of the project work.

30) The prosecution has established the relationship of A1

and K.P Poulose even before awarding of contract. In

November 1982 itself, A1 had chosen K.P. Poulose as

prospective contractor for execution of the work which fact is

spoken to by T.M. Prabha (PW-122) and also by

Muraleedharan Pillai (PW-46). We have already adverted to

the evidence of PW-46 in detail in the earlier paragraphs.

Their evidence shows that when they met A1 requesting for the

51

award of the tunnel driving work to the workers at Idamalayar,

who were brought from Idukki, Kulamavu etc, A1 told them

that the execution of the Idamalayar work is proposed to be

given to K.P. Poulose. This was on 29.06.1981 i.e. well prior to

the execution of the contract, and indicate that there was prior

contract between A1 and K.P. Poulose regarding the award of

contract work at Idamalayer.

31) The role played by A3 in fixing the contract to K.P. Poulose

is also relevant to infer the formation of agreement between

himself and A1, the Minister for Electricity. In addition to the

same, the prosecution has adduced acceptable evidence that a

company by name Hydro Power Construction Company was

registered as a partnership firm with K.P. Poulose as Managing

Partner and A3 and Paul Mundakkal as Working Partners.

Further, close relatives of K.P. Poulose, A3 and Paul

Mundakkal were parties to the partnership deed. The object of

the partnership was to execute the Idamalayar tunnel work

and also the surge shaft work in the name of the Company.

The said firm was an assessee under the income tax Act which

is evident from Ex. P245, the income-tax assessment of the

52

firm in the year 1984-85 and 1985-86. K.P. Poulose, A3 and

Paul Mundakkal were submitting income tax returns and this

is evident from the evidence of PW-123, an Income-tax

practitioner. In addition to the same, when A3 was questioned

under Section 313 Cr.P.C., he admitted that he invested good

amount for the work and visited the site to watch the progress

of the work. The fact that A1, while as a Minister for

Electricity, interfered with the award of the contracts of the

Board were spoken to by PW-64, PW-66, PW-138 and PW-146

which we have already discussed in the earlier paragraphs. It

is also clear that A1 was awaiting for a probable contractor of

his choice to undertake the Idamalayar works at exorbitant

rates.

32) There was labour agitation prevailing at Idamalayar work

site. The workers brought from Moolamattom, Kulamavu etc.

went on strike demanding execution of the work on piece rate

basis and also for absorption in permanent service of the

Board. At the time, when the tendering process of the work

was started by the Chief Engineer, Bharathan, strike situation

was pending at Idamalayar which continued till the work was

53

awarded in 1982. It is in evidence that after execution of the

agreement of the Idamalayar work by K.P. Poulose, there was

obstruction from the striking workers preventing him from

entering the worksite and consequently A1 interfered and

settled the labour dispute by awarding a compensation of Rs.

11 lakhs to the striking workers and the worksite was made

clear free of any labour unrest. It is the prosecution’s case

that this was done to help the contractor, a party to the

conspiracy for execution of the work and make illegal profit

therefrom. The evidence of PW-7, Chief Engineer and other

witnesses stated that the awarding of Idamalayar work at

exorbitant rate could have been avoided in case the labour

issue was settled earlier. The prosecution has also highlighted

labour unrest at Idamalayar which was kept pending at the

instance of A1 and other interested parties so as to make it

appear that no contractor will come forward to undertake the

contract, so much so that there is possibility of choosing a

contractor of their choice for the execution of the work at

exorbitant rate.

54

33) The prosecution has also highlighted that to achieve the

illegal object of finding the contract in the name of K.P.

Poulose at exorbitant rate, the pre-qualification system was

introduced by the Board vide order Ex. P576 dated

24.09.1981. This was after tendering process has started for

the Idamalayar work. One Alexander Vellappally, who was

examined as PW-138, explained before the Court that pre-

qualification bid system was misused by the Board to

safeguard vested interest by choosing contractors of their

choice. From the proceedings initiated by the Board on

19.11.1982, passing a resolution to award the work to K.P.

Poulose, a scheme of pre-qualification bid was successfully

operated by the Board authorities at the instance of A1 for

paving the way clear to K.P. Poulose to get the work at a very

high rate.

34) With regard to the relationship between A1 and A3, the

prosecution has relied on the evidence of PW-19, receptionist

of the Paramount Tourist Home who has stated that A3 was

occupying a room on 17.11.1982 and 19.11.1982 on rent at

Paramount Tourist Home. Exs. P185, 186 and 187 are

55

registers maintained in the Tourist Home and relevant entries

therein were marked and proved by PW-19. According to him,

A3, took a room in the Tourist Home at 11:50 a.m. on

17.11.1982 and vacated the room on 5:00 p.m. on 19.11.1982.

The Special Court noted the significance of his stay during the

above period at Thiruvananthapuram. A3, in all probability,

was at Thiruvananthapuram to meet A1 and also to meet PW-

7, Chief Engineer, A6 and A7, to work out the scheme for

getting the contract in favour of K.P. Poulose at a higher rate

after avoiding other tenderers. It is further evident that A3

took the room on 17.11.1982 when the Full Board meeting

was considering the tender of K.P. Poulose and left the room

on 5:00 p.m. on 19.11.1982 after the tender was awarded to

K.P. Poulose. The close intimacy of A3 with A1 is well known

and his influence over A1 might have persuaded A6 and A7 to

fix the contract on K.P. Poulose. PW-7, Chief Engineer has

deposed before the Court that A3 met him on 04.11.1982 and

requested him to make a recommendation for awarding the

contract to K.P. Poulose. A3 also told PW-7 that when A1 was

talking over phone to PW-7, while in the office of the Chairman

56

of the Board, the witness was present in the chamber of A1

and asked PW-7 what was the difficulty in recommending the

contract even after A1 directed him to do so. The Special

Court, after analysing the evidence in detail found that A3 is

the man behind the manuring for getting the contract awarded

to K.P. Poulose. K.P. Poulose, however, was only a benamidar

and A3 and Paul Mundakkal were the beneficiaries though the

work was awarded in the name of K.P. Poulose. The

prosecution has also highlighted and proved that A1 was

awaiting for a better contractor, who would quote higher rate,

when PW-146 Kamalasanan, Managing Partner, We-Build was

not willing to quote a higher rate as desired by A1. The role

played by A6 in the matter of hatching out the conspiracy and

the fulfillment of the unlawful object is proved by evidence,

particularly, from the evidence of PW-7. From the above

materials, it is clear that a criminal conspiracy among A1, A3

and A6 can be inferred. A1, as Minister for Electricity is all in

all dealing with the efforts of the Board including the awarding

or cancellation of the contracts. The officers and the Board

members were under his pressure and fear which clearly seen

57

from the statements of prosecution witnesses, namely, PWs 8,

36, 60, 62, 138, 140, 64, 66 etc. It is also relevant to point out

that A6 and A7 avoided considering the request of PW-4 in his

telegram sent to the Board. We have already adverted to the

fact that it was Sunny K. Peter, PW-4, who quoted a lesser rate

than K.P. Poulose. He quoted only 135% above PAC. By

arranging the Board meeting on 19.11.1982, with short notice

of less than 24 hours, the intention was to avoid other

tenderers and to achieve the object of conspiracy to award the

contract to K.P. Poulose who alone was present on 17.11.1982

and 19.11.1982. The request of E.M. Varkey for fixing another

date for participating in the discussion for award of the

contract was also rejected. From these materials, as rightly

concluded by the Special Court, it leads to a conclusion that

several out of way methods were adopted by the Board at the

instance of A1 for achieving the object of conspiracy.

35) As rightly pointed out by the Special Court, the

confirmation of Hydro Power Construction Company

consisting of A3, A4 and Paul Mundakkal and their close

associates and relations for execution of Idamalayar contract

58

work, A3 supervising the execution of the contract work and

the visit of A4 at the worksite only on rare occasions, the

payment of wages to the labourers by A3 and Paul Mundakkal

are all proved various circumstances that the conspiracy

among the accused continued to operate even after the award

of the contract. The High Court failed to consider various

instances and materials placed by the prosecution in respect

of charge relating to conspiracy. According to the High Court,

“the proved circumstances are not sufficient to hold that

there was conspiracy as alleged by the prosecution or as

found by the Special Court.” Before us, it was demonstrated

that several material aspects have not been considered by the

High Court, for example, the stay of A3 at Paramount Tourist

Home, Thiruvananthapuram on the crucial dates i.e., on

17.11.1982 to 19.11.1982 has not been considered by the

High Court in the correct perspective. As pointed out by the

appellant, the High Court ought to have found that the

evidence relating to A3 at Paramount Tourist Home is only to

bring out one of the circumstances leading to the formation of

criminal conspiracy hatched out by the accused. In fact, A3

59

has admitted his stay in his Section 313 Cr.P.C. statement at

Thiruvananthapuram on those dates, hence, finding by the

High Court on this aspect, faulting with the Special Court

cannot be sustained. Even though, the High Court has

admitted that A1 and A3 belonged to the same political party

and close relationship exists between the two, the nomination

of A3 in the Consultative Council of the Board as evidenced by

Ex.P-180 was unfortunately not recognised by the High Court

as a material evidence proved by the prosecution. Insofar as

claim of PW-3 that it was he who settled the bill in the

inspection bungalow, the perusal of his entire oral evidence

clearly supports the case pleaded by the prosecution insofar as

the close association between A1 and A3 during their visit to

the worksite. PW-7, former Chief Engineer, a most reliable

witness was examined in the presence of A3 on 04.11.1982 in

the Board’s office. There is no necessity to corroborate or

further material in addition to the oral evidence of PW-7. As

rightly analysed and concluded by the Special Court, there is

no infirmity in the evidence of PW-7 merely because there is no

documentary evidence in respect of the presence of A3 at the

60

Board’s meeting. The evidence of PW-7 cannot be ignored.

36) The High Court very much accepted the stand of the

accused that it was a collective decision of the Board, we have

already discussed the reasons stated in Ex P-550(a) for

awarding contract in favour of K.P. Poulose at exorbitant rate.

The reasons relied on by the Board exposes the omission and

negligence on its part in fixing the contract with PW-146

Kamalasanan or E.M. Varkey or with Kuriakose PW-22 or PW-

4 Sunny K. Peter, who quoted lower rates then K.P. Poulose.

Even before us, learned senior counsel appearing for the

accused reiterated that it was a collective decision of the

members of the Board to award the contract in favour of K.P.

Poulose. We have already highlighted the reasoning of the

Special Court relating to the important fact that contract was

awarded at exorbitant rate, reduction in retention and security

amount, return of 50% empty cement bags and also

acceptance of special conditions for the sale of tools and

plants. In the instant case, all the ingredients of criminal

conspiracy are satisfied for convicting A1, A3 and A6 for the

offence charged against them.

61

Special mention about PW-7, retired Chief Engineer of the

Board & PW-46

37) The High Court as well as learned senior counsel

appearing for the accused commented the evidence of PW-7 by

saying that there are inherent improbabilities and

inconsistencies and his evidence is not cogent and convincing

whereas among several witnesses examined, prosecution

heavily relied on the statement of PW-7, a retired Chief

Engineer. He retired from service on March 1985. He joined

the service of the Board on July 1954 as Junior Engineer and

prior to that he was in the Electricity Department. It has come

in evidence that he gained vast experience since he worked in

various projects such as Chakulam project, Neriyamangalam,

Idukki, Kakakd and Idamalayar project. It is also seen from

his evidence that he participated in four major projects. He

first examined on the side of the prosecution on 28.03.1996

and at that time he was 66 years old. In this background, let

us test his evidence as discussed in the earlier part of our

order. The prosecution heavily relied on his evidence and, in

fact, Mr Shanti Bhushan in support of his argument mainly

62

relied on the evidence of PW-7. By his rich experience and

worked as a Chief Engineer at the relevant time, namely, when

Idamalayar project was commissioned, PW-7 furnished all the

details with reference to various documents such as his report,

opinion, minutes of the meeting of the Board with reference to

Idamalayar project. No doubt, all the three senior counsel

appearing for the accused A1, A3 and A6 severely criticized his

conduct in not answering many of the questions in his cross

examination. It is true that in chief-examination, PW-7

highlighted various aspects with reference to documents such

as opinion, report and Board’s proceedings and minutes

thereon. From the perusal of his cross-examination, it cannot

be concluded that he didn’t answer or elaborate any of the

question put by the counsel for accused. It is true that for

certain questions he answered that he has to verify from the

records and for certain questions he didn’t answer or

answered stating that “he do not remember”. It is relevant

to point out that he retired from service in March 1985 and he

was called upon to give evidence only in March 1996 nearly

after 15 years of the commissioning of the Idamalayar project.

63

If we consider all these aspects, there is no reason to reject his

entire evidence as claimed by the respondents/accused. In his

evidence, he has mentioned that on the submission of tender

by K.P. Poulose, it was noted that he quoted 189% above PAC.

Agreement submitted by K.P. Poulose has been marked as Ex.

P-52 and in that Paul Mundakkal was signed as witness. It is

further seen that as Chief Engineer, he sent letters to K.P.

Poulose and Kuriakose who was another persons submitting

tenders on 28.07.1982. He made a note that the tender is not

in proper form and it contains many mistakes and requested

them to rectify the mistakes within a time schedule. In this

regard, it is useful to refer his categorical statement which, he

deposed before the Court that “I considered it as a special

case because the engineer member Mr. Ramabhadran Nair

(A6) informed me that Mr. Balakrishna Pillai (A1) has a

special interest to award this work to Mr. K.P. Poulose

(A4), hence the mistakes happened in the tender should be

rectified with K.P.Poulose himself and make a

circumstance to award the work to K.P. Poulose…” About

the disqualification of tender offered by Kuriakose, PW-7

64

deposed the decision was taken by a committee because he

could not rectify the mistakes as directed by him. In respect of

a question put to PW-7 about the response of A6 and A7, he

answered “they stated that they are happy in disqualifying

Mr. Kuriakose”. It is also seen from his evidence that after

noting that the rate quoted by K.P. Poulose is higher rate, he

forwarded the said information for remarks of FA and CAO.

He also asserted that A6 told him that A1-Minister

Balakrishna Pillai is very much particular to award both the

works to K.P. Poulose. It is further seen that he highlighted

that without solving the problem of tunnel workers no

contractor can do the work. According to him, because of this

reason he informed A6 to take steps to solve the problem of

workers and in fact PW-7 met A6 at his office on 04.11.1982 at

11:00 a.m. When the issue relating to labour problem was

under discussion, according to PW-7, the P.A. of Board

Chairman Sankaran Nair approched him and informed that

Minister Balakrishna Pillai is willing to talk to me through

telephone of the Board’s Chairman. In view of the same,

according to PW-7, he suddenly entered into the cabin of

65

Board’s Chairman which is the next room and took the

telephone. He introduced himself through the phone and

according to PW-7 “A1 asked him why you were not

recommended the tenders of Idamalayar tunnel and surge

shaft to the Board. I replied to A1 I am going to talk about

it with the contractor today and I am having same

problem in this matter. There is only one tender

submitted by K.P. Poulose, the rate is very exorbitant, if

the work is awarded without solving the problem of tunnel

workers, K.P. Poulose cannot start the work. A1 replied

that you don’t look upon it, K.P. Poulose will purchase all

these workers, we granted this higher rate for that also,

hence you recommend the Board to award both the works

to K.P. Poulose without any delay. Then the conversation

was concluded. I immediately visited the room of A6. I

told to A6 about the call of Minister and my reply and

difficulties. At that time A6 told him that the Minister

directly asked you, so you do it as he say.” The following

statement is also relevant about the conduct of A1 and how

much he was interested in awarding contract in favour of K.P.

66

Paulose. PW-7 deposed “the face of A1 shows much anger.

He explained A1 that if tenders are invited after solving

the problem of tunnel workers, rate will be reduced, that is

profitable to the Board. A1 replied with higher anger that

I know how to look after the Board, I do not want any

advice from your people, are you approaching me with

intimate talks, after this, I had no talk anything about it.”

It is further seen that thereafter a note was sent by

Sreedharan Pillai and Unnikrishnan to recommend for

awarding both the works to K.P. Poulose. According to him, he

received all the documents as per the direction of A1. Though,

several reports and minutes of the Board meeting were pressed

into service by the respondents/accused in order to strengthen

their case that all important decisions accepting the contract

in favour of K.P. Poulose including several special conditions

etc., it is clear that due to the pressure of A6, the then

member of the Board, who was close to A1, as well as the

desire of A1 in awarding the contract in favour of K.P. Poulose

with higher rate, PW-7 had no other option except to execute

the directions of A6 and A1.

67

38) Another incident which is relevant about the performance

of PW-7 and response from A1 and A6, in his evidence, he

explained that since the progress of both the works were very

slow, he inspected the site on 23.09.1983. Due to slow

progress in the works, he castigated Paul Mundakkal who

conducted the works. After few days, A3 and Paul Mundakkal

came to his house and A3 told him that he is disturbing them

without any reason by way of sending letters and reports, A3

further warned that if it continues, it will be harmful to them.

He also informed him that the Minister agreed to avoid

concrete lining works of surge shaft but only PW-7 opposed it.

He also assured that if PW-7 gives his consent, they are ready

to give anything. He further explained that he informed them

that it is impossible for him because the technical design is his

duty, being a Chief Engineer. After few days from this

incident, on 13.10.1983, he was transferred and appointed as

an Advisor of Electricity Board in respect of Hydroelectric

Projects. He further explained that such a Post was not there

and his transfer order was signed and taken on 13.10.1983 at

8.00 p.m. in a lodge where he was residing at

68

Thiruvananthapuram. He highlighted that for the post of

Advisor, except chair, table, no other facilities including

telephone facility, official vehicle steno and typist were

provided. After him, A2 was appointed as Idamalayar Chief

Engineer. He also informed the Court that he believed that he

was transferred due to the difference of opinion with P.K.

Poulouse, A3 and Paul Mundakkal

39) As regards the decision of the Board and his role, he has

stated that the Chief Engineer has no right to question the

Board’s decision. However, he clarified that when he was

asked to give his opinion or report, he is bound by the said

direction. ExP-65 is the note submitted by him in connection

with the work. P-64 is the note submitted by him in

connection with the surge shaft work which is also dated

06.11.1982. Thereafter, in 1982, he was transferred

40) With regard to his financial and family position, he

answered that he built two-storied building having built-up

area of 2700 sq. ft. in 1965 after taking loan from the Board

and he sold this building and property after his retirement. He

69

is having six daughters. He constructed a shop room having

15 ft. length and 12 ft width.

41) The analysis of the evidence of PW-7 coupled with the

other prosecution witnesses and other notes and report

prepared for the Board clearly indicate that though he

reminded that certain things are not permissible, because of

the fact that the beneficiaries of the contract are known to A1

and A6, he has no other option except to prepare notes in

such a way and ultimately the Board accepted the same.

42) We have already pointed out the statements of PW-46

who was a member of RSP, a political party. According to him,

the workers of Idamalayar have a Union. The name of the said

Union is Kerala Construction Labour Union and he was the

General Secretary of that Union. In his evidence, he has

informed the Court that the labourers who were doing tunnel

work in Idamalayar became jobless from 10.04.1981. They

were skilled labourers and had good experience from projects

like Idukki, Kulanam etc. He, as the President and others

decided to file a memorandum before the Minister Balakrishna

Pillai. The memorandum was prepared in the letter pad of

70

Kerala Construction Labour Union. PW-46 and Srikantan Nair

signed the said memorandum. It has also come in his

evidence that at the time of submission of his memorandum

PW-46 and others requested the Minister to give work to the

poor labourers at least on piece rate basis for which A1 replied

“no question of giving work to the labourers. It was given

as contract to K.P. Poulouse….” The prosecution has

highlighted the above statement of PW-46 to the effect that A1

decided and determined to award Idamalayar contract to

group of persons headed by K.P.Poulouse and not to the

workers who prepared to work on piece-rate basis.

About maintainability of the appeal by the present

appellant:

43) Mr. Lalit and Mr. Saran at the end of their arguments

submitted that the appellant being a third party unconnected

with the Board or the State is not entitled to challenge the

decision of the High Court acquitting the accused from all the

charges levelled against them. In support of the above claim,

they very much relied on the decision of this Court dated

23.07.2010 rendered in SLP Criminal No 2506 of 2009 –

71

National Commission for Women vs. State of Delhi and

Another 2010 11 Scale 17. In this case, one Sunita then aged

21 years, committed suicide by consuming Aluminium

Phosphide tablets on 14.04.2003. She left behind a suicide

note wherein it was stated that she had taken tuitions from

the accused, Amit, at her residence in Rajgarh Colony and

during that period she had developed a deep friendship with

him leading to physical relations as well. The accused also

held out a promise of marriage but later backed off. She also

stated in her suicide note that not only the accused continued

to have sexual relation with her but also compelled her to have

sexual relation with others as well, which was the reason for

committing the suicide. The trial Judge relied on the dying

declaration, which was the suicide note, convicted the accused

under Section 306 IPC and sentenced him to undergo rigorous

imprisonment for 10 years with a fine of Rs.5000/- and also

imprisonment for life under Section 376 IPC and a fine of

Rs.5000/-. Questioning the above order of conviction and

sentence, the accused preferred an appeal before the High

Court. The High Court ultimately found that as the case

72

under Section 306 was not made out confirmed the conviction

under Section 376 IPC. Taking note that the accused had

already undergone imprisonment for 5 years and 6 months

and his entitlement for remission on account of his conduct in

jail, his term of imprisonment for life has been modified to one

that of period already undergone. Neither the State nor the

complainant or her relatives has chosen to file an appeal to

this Court. However, National Commission for Women (in

short `NCW’) filed a special leave petition against the order of

the High Court reducing the term of life imprisonment to that

of period already undergone in respect of the conviction and

sentence awarded by the High court under Section 376. The

question in that case was whether the NCW is competent or

entitled to file an appeal in this Court against the conviction

and sentence imposed by the High Court. This Court, after

adverting to the relevant provisions namely, Section 377 Cr.PC

and other decisions and finding that neither the State, which

is the complainant, nor the heirs of the deceased have chosen

to file a petition in the High Court or in this Court dismissed

the SLP filed by NCW as not maintainable and revoked the

73

permission to file SLP vide this Court’s order dated

02.04.2009.

44) In the above referred NCW’s case, admittedly the

complainant was the State and neither the State nor the heirs

of the deceased filed any appeal/petition before the High Court

for enhancement of punishment or challenged the same by

way of SLP before this Court.

45) In our case, certain special features exist. Though we

discussed earlier, it is apt to quote once again. During the

pendency of the trial before the special Judge, an application

for withdrawal of the prosecution only against G.

Gopalakrishna Pillai – accused No.5 was made by the Special

Public Prosecutor on 24.08.1992 under Section 321 Cr.P.C.

which was registered as Criminal Appeal No. 79 of 1992 in CC

No. 1 of 1991. The main ground for such withdrawal was that

with the available material successful prosecution against G.

Gopalakrishna Pillai – accused No. 5 cannot be launched,

hence, the trial against him will be unnecessary and the State

also is of that opinion that the prosecution of A-5 may not be

sustainable. With this information, the Special Public

74

Prosecutor requested that by virtue of provisions contained in

Section 321 of the CrP.C, necessary consent may be granted to

withdraw the prosecution against the 5th accused – G.

Gopalkrishna Pillai and the said accused may be discharged.

The Special Judge considered the issue at length and after

analyzing the entire material and finding that there are enough

materials to proceed against A-5 refused to give consent for

withdrawal. This was taken up by way of revision before the

High Court. The High Court set aside the aforesaid order

passed by the Special Judge in the revision filed by the State

of Kerala represented by the Superintendent of Police. The

said order of the High Court was challenged by the present

appellant namely, V.S. Achuthanandan, to this Court by way

of special leave petition. After granting leave, the said special

leave petition was converted into Criminal Appeal No. 122 of

1994. After adverting to the elaborate reasonings of the

special Judge and the conclusion of the High Court, this Court

concluded that “there was no ground available to the High

Court to set aside the well reasoned and justified order of the

learned Special Judge rejecting the application of the Special

75

Public Prosecutor and declining to give consent for withdrawal

of prosecution. We may also add that there is nothing in the

impugned order of the High Court which provides any legal

basis for interfering with the aforesaid order made by the

Special Judge. The High Court’s order must obviously be set

aside.” By setting aside the order of the High Court, this Court

restored the order of the Special Judge and declined to give

consent for withdrawal of the prosecution and permitted the

Special Judge to proceed further. It is not in dispute that

when the very same appellant, namely, V.S. Achuthanandan

filed special leave petition and later leave was granted, the very

same respondent-accused parties in the said appeal did not

raise any objection as to the maintainability of the appeal at

the instance of V.S. Achuthanandan. Further though the

State has not filed any appeal against the impugned order of

acquittal by the High Court being arrayed as one of the

respondents reported by a senior counsel to highlight its

stand, in fact, Mr. R.S. Sodhi, learned senior counsel for the

State highlighted and supported the ultimate conviction and

sentence imposed by the Special Judge and informed this

76

Court that if this Court permits, they are ready to file an

appeal with an application for condonation of delay. While

appreciating the prayer made by Mr. R.S. Sodhi, we are not

inclined to entertain such request at this stage. However, the

fact remains that taking note of the importance of the issue,

allegations against the Minister and higher officials of the

Board in respect of award of contract with the ulterior motive,

the appellant approached this Court on earlier occasion when

the State wanted to close the prosecution against all the

accused including the Minister based on the order of the High

Court in respect of G. Gopalakrishna Pillai, A-5. Further when

the very same appellant filed special leave petition before this

Court and later leave was granted by this Court neither of

these respondents raised any objection as to the

maintainability of the petition. On the other hand, a Bench of

three Judges accepted the appellant’s claim and set aside the

order of the High Court based on which the Special Judge

proceeded further and ultimately convicted and sentenced A-1,

A-3 and A-6. In view of these factual details, learned senior

counsel for the respondents-accused were not serious in

77

projecting the issue relating to maintainability as their first

objection. We hold that the decision in NCW’s case (supra)

which was disposed of at the special leave petition stage is not

applicable to the case on hand.

46) For the same reasons, the decision of this Court in Lalu

Prasad Yadav & Anr. Vs. State of Bihar & Anr., (2010) 5

SCC 1 is also not applicable to the case on hand since in the

said decision, the question was whether the State Government

(of Bihar) has competence to file an appeal from the judgment

dated 18.12.2006 passed by the Special Judge, CBI (AHD),

Patna, acquitting the accused persons when the case has been

investigated by the Delhi Special Police Establishment (CBI)

and this Court held that the appeal at the instance of the State

Government is not maintainable. In view of the special

circumstances highlighted in the case on hand, we reiterate

that the present appeal by the appellant – V.S.

Achuthanandan against the order of acquittal by the High

Court is maintainable. Our view has been strengthened by a

decision of this Court in K. Anbazhagan vs. Superintendent

of Police and Others (2004) 3 SCC 767. Accordingly we

78

reject the contention raised by the learned senior counsel for

the respondents.

Conclusion

47) The analysis of the materials placed by the prosecution,

the plea of defence by the accused, the decision of the Special

Court and the reasoning of the High Court, we are satisfied

that the prosecution has established the following aspects

insofar as the accused (A1), (A3) and (A6) are concerned:-

a) By awarding both the works of Idamalayar at a very

high and exorbitant rate with special conditions

having heavy financial implications.

b) By reducing the retention and security amount.

c) By allowing the contractor to return only fifty per

cent of the empty cement bags.

Having arrived at such conclusion, we are of the view that the

High Court failed to appreciate in its proper sense the

materials placed by the prosecution and brushed aside several

important items of evidence adduced by the prosecution.

Equally, we are unable to accept the conclusion of the High

79

Court, namely, “the proved circumstances are not sufficient

to hold that there was conspiracy as alleged by the

prosecution”. On the other hand, we are satisfied that the

Special Court after framing various points for consideration

and after thorough discussion has accepted the case of the

prosecution insofar as the work of driving the surge shaft,

lining the surge shaft, balance driving the power tunnel and

other allied works of Idamalayar Hydro Electric Power Project

at a higher or exorbitant rates to the contractor K.P. Poulose

and the accused persons have abused their official positions.

The Special Court has also accepted the prosecution case

founding that A1 along with K.P. Poulose, Paul Mundakkal

and other accused persons entered into criminal conspiracy

and rightly convicted them. In our considered view, the High

Court committed a grave error in acquitting the accused

without adverting to the reliable and acceptable evidence

adduced by the prosecution.

48) Now, coming to the sentence part, it is relevant to note

that the contract was awarded to K.P. Poulose, (since

80

deceased) the fourth accused, as early as on 19.11.1982. After

various agitations, discussions in the Assembly, appointment

of a Commission by the Government and based on the report

of the Commission, the State Government initiated a

prosecution which resulted in C.C. No. 01 of 1991 and trial

prolonged upto November 19, 1999. Thereafter, the matter

was kept pending at the High Court from 1999 to October

2003, when the High Court pronounced its order acquitting all

the accused and the matter was taken up to this Court by the

present appellant initially by way of special leave petition in

2005, leave was granted in 2006 and it was kept pending till

this date, we feel that all the three accused have undergone

agony of these proceedings for nearly two decades, we are of

the opinion that ends of justice would be met by awarding

rigorous imprisonment for one year with fine of Rs. 10,000/-

each, and the same shall be paid within eight weeks, in

default, to undergo simple imprisonment for one month each.

49) Before winding up, it is our duty to point out in all the

cases in which charges relating to corruption by public

81

servants are involved, normally, take longer time to reach its

finality. The facts and figures, in the case on hand, which we

have already mentioned clearly show that the contract relates

to the year 1982 and the State Government initiated

prosecution in 1991, however, the trial prolonged for nearly

nine years and the Special Court passed an order convicting

the accused only on 19.11.1999. When the matter was taken

up by way of appeal by the accused to the High Court even in

1999 itself, the decision was rendered by the High Court

acquitting all the accused only in 2003. In the same manner,

though the appellant challenged the order of the High Court

acquitting all the accused before this Court even in 2005, it

has reached its finality only in 2011 by the present order.

Though the issue was handled by a Special Court constituted

for the sole purpose of finding out the truth or otherwise of the

prosecution case, the fact remains it had taken nearly two

decades to reach its finality. We are conscious of the fact that

the Government of India, Department of Law & Justice is

making all efforts for expeditious disposal of cases of this

nature by constituting Special courts, however, the fact

82

remains that it takes longer time to reach its destination. We

are of the view that when a matter of this nature is entrusted

to a Special Court or a regular Court, it is but proper on the

part of the court concerned to give priority to the same and

conclude the trial within a reasonable time. The High Court,

having overall control and supervisory jurisdiction under

Article 227 of the Constitution of India is expected to monitor

and even call for a quarterly report from the court concerned

for speedy disposal. Inasmuch as the accused is entitled to

speedy justice, it is the duty of all in charge of dispensation of

justice to see that the issue reaches its end as early as

possible.

50) Considering all the materials and in the light of the above

discussion, we agree with the conclusion arrived at by the

Special Court and hold that the High Court has committed an

error in acquitting the accused persons. Accordingly,

R. Balakrishna Pillai (A1), P.K. Sajeev (A3) and Ramabhadran

Nair (A6) are awarded rigorous imprisonment for one year with

fine of Rs. 10,000/- each, and the same shall be paid within

83

eight weeks, in default, to undergo simple imprisonment for

one month each. All the three accused are entitled remission

for the period already undergone, if any, by them. The

criminal appeal is allowed to the extent indicated above.

……………………………………J.

(P. SATHASIVAM)

…………………………………….J.

(DR. B.S. CHAUHAN)

NEW DELHI;

FEBRUARY 10, 2011

84