Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 15, Cited by 0]

Karnataka High Court

G Narendra Kumar vs The State Of Karnataka on 28 February, 2025

Author: H.P.Sandesh

Bench: H.P.Sandesh

                              1



       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

         DATED THIS THE 28TH DAY OF FEBRUARY, 2025       R
                           BEFORE

            THE HON'BLE MR. JUSTICE H.P. SANDESH

          CRIMINAL REVISION PETITION NO.847/2021
                           C/W.
          CRIMINAL REVISION PETITION NO.937/2021
          CRIMINAL REVISION PETITION NO.848/2021

IN CRIMINAL REVISION PETITION NO.847/2021:

BETWEEN:

1.     G. NARENDRA KUMAR
       S/O LATE K. GURUMURTHY
       AGED ABOUT 62 YEARS,
       NO.1701, 7TH MAIN, II STAGE,
       I BLOCK, RAJAJINAGAR,
       BENGALURU-560010.

       PRESENTLY AT 24/5,
       HURALICHIKKANAHALLI ROAD,
       NEAR MASJID, KODAGI THIRUMALAPURA,
       HESSARGHATTA MAIN ROAD, HESARAGHATTA,
       BENGALURU-560 089.               ... PETITIONER

              (BY SRI. S.G.BHAGAVAN, ADVOCATE)
AND:

1.     THE STATE OF KARNATAKA
       BY THE POLICE INSPECTOR
       ULSOOR GATE POLICE STATION
       BENGALURU-560 009.                 ... RESPONDENT

              (BY SRI. K.NAGESHWARAPPA, HCGP)
                             2




     THIS CRIMINAL REVISION PETITION IS FILED UNDER
SECTION 397 R/W 401 OF CR.P.C PRAYING TO SET ASIDE THE
JUDGMENT AND ORDER DATED 09.07.2021 PASSED BY THE
LXIII ADDITIONAL CITY CIVIL AND SESSIONS JUDGE,
BENGALURU (CCH-64) IN CRL.A.NO.1401/2015 DISMISSING
THE SAME AND CONFIRMING THE JUDGMENT DATED
16.11.2015 PASSED BY THE VI ADDL.C.M.M., BENGALURU IN
C.C.NO.15101/1998 CONVICTING HIM FOR THE OFFENCES
PUNISHABLE UNDER SECTIONS 120B, 109, 465, 419, 468, 474,
477(A), 471, 420, 201 OF IPC AND THE ORDER DATED
18.11.2015,  SENTENCING   HIM   TO   UNDERGO     SIMPLE
IMPRISONMENT FOR 6 MONTHS FOR EACH OFFENCE
CONVICTED AND TO PAY A FINE OF RS.5,000/- FOR EACH
OFFENCE CONVICTED AND IN DEFAULT OF PAYMENT OF FINE
TO UNDERGO FURTHER SIMPLE IMPRISONMENT FOR 1 MONTH
FOR EACH OFFENCE AND TO ACQUIT HIM.

IN CRIMINAL REVISION PETITION NO.937/2021:

BETWEEN:

1.   NANDAKUMAR
     S/O NARAYANA RAO
     AGED ABOUT 60 YEARS
     R/AT ANANDANIKETHANA
     AECS LAYOUT, 3RD STAGE
     GEDALAHALLI
     BANGALORE - 560094

2.   A V R SHRAMA @
     AKELA VENKATARAMA SHARMA
     S/O A R K MURTHYA
     AGED ABOUT 55 YEARS
     R/AT NO.290/6,
     3RD 'A' CROSS, 9TH MAIN ROAD,
     4TH BLOCK, JAYANAGAR,
     BANGALORE - 560009.
                               3



       PRESENTLY RESIDING
       AT NO.1238, 6TH CROSS,
       27TH MAIN, J.P.NAGAR 1ST PHASE
       BANGALORE - 560 078.               ... PETITIONERS

               (BY SRI. MAHESH P., ADVOCATE)
AND:

1.     STATE OF KARNATAKA
       BY HALSURGATE POLICE STATION
       BANGALORE
       REPRESENTED BY SPP
       DR. B.R.AMBEDKAR VEEDHI
       HIGH Court OF KARANTAKA
       BANGALORE-560 001.                 ... RESPONDENT

              (BY SRI. K.NAGESHWARAPPA, HCGP)

     THIS CRIMINAL REVISION PETITION IS FILED UNDER
SECTION397     R/W   401   OF    CR.P.C   PRAYING    TO
A. SET ASIDE THE JUDGMENT OF THE HONBLE TRIAL COURT,
DATED 16.11.2015 IN C.C.NO.15101/1998 PASSED BY THE VI
ADDITIONAL CHIEF METROPOLITAN MAGISTRATE BENGALURU
CONVICTING THE PETITIONER AND SENTENCED TO UNDERGO
FOR THE OFFENCE PUNISHABLE UNDER SECTION 120-B OF IPC,
SIMPLE IMPRISONMENT OF 6 MONTHS AND TO PAY FINE OF
RS.5000/- SENTENCED TO UNDERGO FOR THE OFFENCE
PUNISHABLE    UNDER   SECTION   109   OF   IPC,  SIMPLE
IMPRISONMENT OF 6 MONTHS AND TO PAY FINE OF RS.5000/-
SENTENCED TO UNDERGO FOR THE OFFENCE PUNISHABLE
UNDER SECTION 465 OF IPC, SIMPLE IMPRISONMENT OF 6
MONTHS AND TO PAY FINE OF RS.5000/- SENTENCED TO
UNDERGO FOR THE OFFENCE PUNISHABLE UNDER SECTION 419
OF IPC SIMPLE IMPRISONMENT OF 6 MONTHS AND TO PAY FINE
OF RS.5000/- SENTENCED TO UNDERGO FOR THE OFFENCE
PUNISHABLE    UNDER   SECTION   468    OF   IPC  SIMPLE
IMPRISONMENT, OF 6 MONTHS AND TO PAY FINE OF RS.5000/-
SENTENCED TO UNDERGO FOR THE OFFENCE PUNISHABLE
UNDER SECTION 474 OF IPC , SIMPLE IMPRISONMENT OF 6
                              4



MONTHS AND TO PAY FINE OF RS.5000/- SENTENCED TO
UNDERGO FOR THE OFFENCE PUNISHABLE UNDER SECTION
477A OF IPC, SIMPLE IMPRISONMENT OF 6 MONTHS AND TO
PAY FINE OF RS.5000/- SENTENCED TO UNDERGO FOR THE
OFFENCE PUNISHABLE UNDER SECTION 471 OF IPC, SIMPLE
IMPRISONMENT OF 6 MONTHS AND TO PAY FINE OF RS.5000/-
SENTENCED TO UNDERGO FOR THE OFFENCE PUNISHABLE
UNDER SECTION 420 OF IPC, S.I OF 6 MONTHS AND TO PAY
FINE OF RS.5000/- SENTENCED TO UNDERGO FOR THE
OFFENCE PUNISHABLE UNDER SECTION 201 OF IPC, SIMPLE
IMPRISONMENT OF 6 MONTHS AND TO PAY FINE OF RS.5000/-
IN DEFAULT OF PAYMENT OF FINE AMOUNT, TO UNDERGO
FURTHER I MONTH OF SIMPLE IMPRISONMENT FOR EACH
OFFENCE AND TO SET ASIDE THE JUDGMENT PASSED ON
09.07.2021 IN CRL.A.NO.1503/2015 BY THE HONBLE LXIII
ADDITIONAL CITY CIVIL AND SESSIONS JUDGE (CCH-64) AT
BENGALURU CONFIRMING CONVICTION ORDER OF TRIAL
COURT FOR THE SAME OFFENCE.


IN CRIMINAL REVISION PETITION NO.848/2021:

BETWEEN:

1.     A. RAMACHANDRAN
       S/O APPAVUNAIDU
       AGED ABOUT 56 YEARS
       OCC: RETD. PROFESSOR
       R/AT 690, 2ND CROSS
       ASHOKA NAGAR, BSK-I STAGE
       BENGALURU CITY-560001.                ... PETITIONER

     (BY SRI. CHANDRAMOULI H.S., SENIOR COUNSEL FOR
                  SRI. RAJATH, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       BY THE POLICE OF HALASURUGATE P.S.,
                                 5



     BANGALORE-560002
     REP. BY THE STATE PUBLI PROSECUTOR
     HIGH COURT OF KARNATAKA,
     BANGALORE - 560001.                ... RESPONDENT

             (BY SRI. K.NAGESHWARAPPA, HCGP)

     THIS CRIMINAL REVISION PETITION IS FILED UNDER
SECTION 397 R/W 401 OF CR.P.C PRAYING TO SET ASIDE THE
JUDGMENT DATED 09.07.2021 PASSED BY THE LEARNED LXIII
ADDITIONAL CITY CIVIL AND SESSIONS JUDGE, BANGALORE
(CCH-64)   IN   CRL.A.NO.1515/2015,  CONFIRMING    THE
JUDGMENT AND ORDER OF CONVICTION PASSED AGAINST THE
ACCUSED     NO.2    (THE    PETITIONER   HEREIN)    IN
C.C.NO.15101/1998 DATED 16.11.2015 BY THE VI ACMM,
BANGALORE.

    THESE PETITIONS HAVING BEEN HEARD AND RESERVED
FOR ORDERS ON 05.02.2025      THIS DAY, THE COURT
PRONOUNCED THE FOLLOWING:

CORAM:    HON'BLE MR. JUSTICE H.P.SANDESH

                            CAV ORDER

     Heard learned counsels for petitioners and learned HCGP

for the respondent-State.


     2.    These criminal revision petitions are filed by accused

Nos.1, 2, 5 and 8 challenging the judgment of conviction and

sentence passed in C.C.No.15101/1998 and confirmation of the

judgment of Trial Court by the First Appellate Court in

Crl.A.Nos.1401/2015, 1503/2015 and 1515/2015.
                                  6




      3.    The factual matrix of the case of the prosecution is

that, at the time of B.E. Computer Science valuation during

February-March 1996, in order to get benefit in the valuation,

accused persons formed criminal conspiracy to commit other

offence and accused Nos.1, 2 and 8 abetted to other accused to

commit the offence and created documents, with a common

intention, accused Nos.1, 2, 5 and 8 destroyed original marks list

and prepared duplicate marks list and cheated to the Bangalore

University and forged record of University i.e., possessed

duplicate marks lists knowing it forged document with an

intention to use the same as genuine and thereby, defrauded the

University and also forged marks list by destroying answer

papers, original marks list and also destroyed original answers

paper and marks list and thereby committed the offences.


      4.    When the case was taken up for trial, accused Nos.3,

4, 6, 7 and 9 to 11 did not appear and split up case has been

registered. Hence, accused Nos.1, 2, 5 and 8 have faced the

trial. It is the case of the prosecution that accused Nos.1 and 8

worked     as   valuators   in   Computer   Science   Engineering
                                7



examination held during February-March 1996.      The accused

No.2 worked as custodian and accused No.5 being failed student

colluded with accused Nos.1, 2 and 8 and managed to get

passing marks in Computer Science exam. The police registered

the case based on the complaint, investigated the matter and

filed the charge-sheet against the accused persons and these

accused persons did not plead guilty and hence, trial was

conducted.


      5.     The prosecution examined the witnesses as P.Ws.1

to 14 and got marked the documents as Exs.P1 to P390. The

accused persons were subjected to 313 statement and they have

not led any defence evidence. The Trial Court considering both

oral and documentary evidence placed on record, convicted the

accused persons for the offence punishable under Sections 120B,

109, 465, 419, 468, 474, 477(A), 471, 420 and 201 IPC and for

all the offences, the accused were sentenced to undergo simple

imprisonment for a period of six months with fine of Rs.5,000/-

each to all the offences.
                                   8



      6.    Being aggrieved by the judgment of conviction and

sentence, the accused persons preferred appeals before the First

Appellate   Court     in   Crl.A.Nos.1401/2015,      1503/2015   and

1515/2015 and common judgment was pronounced having

reassessed the material on record. The First Appellate Court

comes to the conclusion that the Trial Court has not committed

any error in appreciating the evidence and impugned judgment

does not require any interference and answered the points for

consideration as 'negative'. Being aggrieved by the judgment of

conviction and sentence and confirmation made by the First

Appellate Court, present criminal revision petitions are filed

before this Court.


      7.    In      Criminal   Revision   Petition     No.847/2021,

petitioner/accused No.8, learned counsel for the petitioner would

contend that case was registered in the year 1998 in Crime

No.193/1997 and charges are also framed against accused

Nos.1, 2, 5 and 8. The Trial Court committed an error in

considering the material available on record. The main ground

urged in the revision petition is that both the Courts failed to
                                    9



consider   the   material   on   record    and   particularly,   in   the

statement under Section 313, not put incriminating materials

i.e., both oral and documentary evidence to the accused. In

order to prove the offence of criminal conspiracy punishable

under Section 120B IPC, the prosecution must prove that there

was an agreement by the accused to commit an offence and

there must be meeting of minds of the accused persons. In the

case on hand, no witness is examined on behalf of the

prosecution, in order to prove the chain of circumstance to

invoke Section 120B IPC. It is also contended that there is no

oral or documentary evidence to satisfy the ingredients of

offence under Section 109 IPC. It is further contended that the

charge for the offence under Section 468 IPC framed for the

offence of forgery is independent offence, wherein an allegation

is made that accused No.1 with a common intention to cheat the

University, destroyed original marks list and thereby committed

an offence punishable under Section 468 IPC.                 It is also

contended that narration of the facts of that charge does not

come within the purview of the definition of forgery defined in

Section    463   IPC.   The      offence   under   Section    463     IPC
                                     10



contemplates creation of a false document, not destruction and

both the Courts failed to take note of said fact into consideration.


      8.     It is also contended that Section 149 IPC was

invoked and the same is with regard to common object is

concerned and while invoking Section 419 IPC, it is alleged that

petitioner and accused Nos.1, 2 and 5 impersonated other

persons with an intention to cheat and prepared duplicate marks

sheets and there is no evidence in the prosecution material that

the petitioner personated any person with an intention to cheat

and thereby prepared duplicate marks lists. There is no evidence

in the prosecution material that petitioner impersonated any

person with an intention to cheat.           The other offence under

Section    474   IPC   is   that   the   petitioner   possessed   forged

document i.e., duplicate marks list knowing it to be forged

document and intending to use it as genuine and nothing is

placed on record by the prosecution that the petitioner had

possessed any forged document.            The offence invoked under

Section 477(A) IPC is also that he created false marks lists with

an intention to defraud the University and there is no evidence
                                     11



to that effect. Even for invoking the offence under Sections 471

and 420 IPC that the petitioner destroyed original marks list and

prepared forged marks list and destroyed the answer scripts

also, no material is placed on record. But, the Trial Court and

the First Appellate Court committed an error in not considering

the material on record in a proper perspective.


     9.       It is further contended that there is a delay in

lodging   the    complaint    and   FIR     was   registered   only   on

20.02.1997. There is a delay over one year in lodging the

information     which   is   unexplained.    Learned   counsel   would

contend that regarding the evidence of P.Ws.12 and 14 is

concerned, after chief examination, they were not subjected to

cross-examination.      Hence, the prosecution ought not to have

considered the evidence of P.Ws.12 and 14 and order suffers

from its legality and correctness. Learned counsel also would

vehemently contend that this judgment is not at all a judgment

and the name of this petitioner was not mentioned in the FIR

and not proved the offence alleged against this petitioner and
                                 12



this petitioner is only a valuator and P.W.10 has not stated

anything about the role of this petitioner.


      10.   In Criminal Revision Petition No.848/2021, learned

Senior counsel appearing for the petitioner/accused No.2 would

contend that there were 11 persons, who have been arraigned

as accused Nos.1 to 11 and this petitioner is accused No.2. It is

contended that 11 students have been implicated and no

Departmental Enquiry is initiated against this petitioner, who is

accused No.2 and his role is only to handover the papers for

valuation. The judgment of the Trial Court in paragraph Nos.14

and 15 is contrary to each other. It is contended that the First

Appellate Court also, not appreciated the same in a proper

perspective and there was a delay in lodging the complaint and

complaint is also not a legal complaint and this incident has

taken place long back i.e., 27 years ago and judgment of

conviction and sentence is not sustainable.    He would further

contend that the Investigating Officer, who has been examined

as P.W.14 has not been subjected to cross-examination and his

evidence ought not to have been relied upon by the prosecution.
                                  13



The allegation against this petitioner is that he committed the

offence of abetment and except the said offence, no other

offence is alleged against this petitioner.


      11.    In Criminal Revision Petition No.937/2021, learned

counsel appearing for the petitioners/accused Nos.1 and 5

adopts the arguments canvassed by the learned Senior counsel

appearing for petitioner/accused Nos.2 in Criminal Revision

Petition    No.848/2021   and    learned      counsel   appearing   for

petitioner/accused     No.8     in    Criminal     Revision   Petition

No.847/2021.


      12.    Per contra, learned HCGP for the respondent-State

would vehemently contend that there was conspiracy and the

same is spoken to by P.W.10. With regard to manipulation of

document and creation of forgery is concerned, Exs.P4 to P23-

duplicate marks lists are produced before the Court and Exs.P24

to P27 and Exs.P35 and P36 are marks lists which have been

tampered and altered the marks which have been given by the

valuators, who have been examined as P.Ws.2 to 9. He would

contend that P.W.1 is the complainant, who gave the complaint
                                14



and based on the complaint, case was registered and Ex.P1 is

the complaint. He would vehemently contend that P.Ws.2 to 9

are the valuators, who categorically deposed that the signature

found therein not belongs to them and created the marks list.

P.W.10 is the Doctor, who categorically deposed with regard to

the manipulation and forgery. He also would contend that both

the Courts in detail discussed act of these petitioners and found

the material and even the First Appellate Court also in detail

discussed in the judgment, particularly in paragraph No.26 of the

judgment. He would vehemently contend that P.W.11, who is the

Professor also deposed before the Court with regard to the

manipulation and forgery and creation of document and P.W.12

is the Scientific Officer, who conducted scientific examination of

the papers, which have been sent to him. It is contended that

though P.W.14 has not been cross-examined and his evidence is

not reliable, the evidence of other witnesses is available before

the Court.   He would further contend that both the Courts in

detail discussed the material on record and given definite finding

that these accused persons, who happen to be the valuators,

custodian and student have indulged in creation of documents
                                    15



and involved in the act of forgery and active role was played in

preparing duplicate marks card.


      13.   In reply to this argument of learned HCGP for the

respondent-State, learned counsel for petitioner/accused No.2 in

Criminal Revision Petition No.848/2021 would contend that the

First Appellate Court ought to have remanded the matter, since

there is no material against the petitioner to prove the alleged

act and no proper discussion with regard to the material on

record and once the Investigating Officer was not cross-

examined, the First Appellate Court ought to have remanded the

matter to the Trial Court.


      14.   Having heard learned counsels for the petitioners,

learned HCGP for the respondent-State and also having perused

the material on record and also the grounds urged in each of

these criminal revision petitions, the points that would arise for

consideration of this Court are:

      (i)   Whether the Trial Court committed an error in
            convicting and sentencing the petitioners and
            confirmation of the same by the First Appellate
                                      16



             Court was an error and whether the order
             impugned      suffers    from   its   legality   and
             correctness to invoke revisional jurisdiction?


      (ii)   What order?


      15.    Having considered the grounds urged in all the

revision petitions and also oral submissions of respective

counsels for the petitioners and also learned HCGP for the

respondent-State, this Court has to analyze the material on

record. Though the scope of the revision is very limited, since

there is a concurrent finding of the Trial Court as well as the First

Appellate Court in arriving at such a conclusion, this Court while

exercising the revisional powers, considering the scope and

ambit of the revision, see whether the judgment of conviction

and sentence suffers from its legality and correctness and

reanalyze the same.


      16.    Having considered the material on record and factual

aspects of the case, this Court would like to sum up nutshell of

the case of the prosecution that at the time of B.E. Computer

Science valuation held during February-March 1996, in order to
                                17



get benefit in the valuation, accused persons formed criminal

conspiracy and accused Nos.1, 2 and 8 abetted other accused to

commit the offence and created documents and with a common

intention, accused Nos.1, 2, 5 and 8 destroyed original marks list

and prepared duplicate marks list i.e., Exs.P4 to P23 and original

marks list are forged i.e.., Exs.P24 to P27, P35 and P36 and

replaced the same and cheated Bangalore University and forged

the records and possessed duplicate marks lists knowing fully

well that the same are forged documents with an intention to

use the same as genuine documents. In order to prove the

charges leveled against them, though cases are registered

against several persons, case was split up, in view of the fact

that other accused persons were not secured and only these

petitioners have faced trial. It is not in dispute that accused

Nos.1 and 8 worked as valuators in B.E. Computer Science

Engineering Examination held during February-March 1996. It is

also not in dispute that accused No.2 is a custodian and accused

No.3 being a student colluded with other accused persons and

managed to get passing marks.
                                18



     17.    The prosecution mainly relied upon the evidence of

P.Ws.1 to 14 and relied upon the documents of Exs.P1 to P390.

The charges leveled against the petitioners are abetment,

conspiracy, forgery, cheating and making use of the forged

documents    as   genuine   documents.   Keeping    in   view   the

contentions alleged in the revision petitions, this Court has to

analyze the material on record. It has to be noted that

prosecution mainly relied upon the evidence of P.W.1, who is the

complainant, who gave complaint and based on the complaint,

case has been registered. It is also the case of the prosecution

that accused Nos.3 to 7 and 9 to 11 are the students, who failed

in the examination. The main contention of the petitioners before

this Court is that, Investigating Officer is not examined and the

evidence placed before the Court is not sufficient to convict the

accused and in the absence of evidence of Investigating Officer,

the judgment passed by the Trial Court is not a judgment at all.

It is also contended that name of accused No.8 is not mentioned

in the FIR. It is also the contention of learned counsel appearing

for accused No.2 that no DE is initiated against him, who worked

as custodian of the papers and his job is only to handover the
                                     19



papers for valuation and there was a delay in lodging the

complaint   and   the    offences    alleged   against   them     is   not

sustainable. Learned counsel appearing for accused Nos.1 and 8

in Crl.R.P.No.937/2021 adopted the arguments of learned

counsel for accused No.5 and learned counsel for accused No.2.

The Court has to take note of the material available on record

with regard to exercising its revisional jurisdiction.


      18.   It is important to note that P.W.1, who is the

Registrar (Evaluation) of Bangalore University has lodged the

complaint and case has been registered at the first instance for

the offence punishable under Sections 465 and 468 IPC, wherein

it is mentioned that some of the members of the academic

council/syndicate and senate have urged Vice-Chancellor to look

into the alleged malpractices in the valuation of B.E. Degree

course   that   was     held   in   the   month   of   February    1996.

Accordingly, the Vice-Chancellor was pleased to appoint a

Special Co-ordinator to conduct thorough verification relating to

the Computer Science branch and submit a report in detail. The

Special Co-ordinator has submitted a detailed report to this
                                20



effect on 18.02.1997 along with enclosures with a request to

take up this case and investigate the matter and particularly, the

report indicates register numbers, answer book number including

additional answer books, year of exam, name of the subject,

nature of malpractice, script code, original answer books,

including main answer books and additional answer books in

respect of the register numbers mentioned in the report

numbering 31. Taking note of the contents of Ex.P1, no doubt,

particularly not made any specific allegation against the accused

persons, but relied upon Ex.P2-letter dated 11.03.1997 of P.W.1

forwarding answer books and also Ex.P3-original marks list of

B.E. examination held during February 1996 and Programming.

Exs.P4 to P23 are mark sheets with main and additional answer

sheets, which are all disclose that the candidates have secured

more than 35 marks and that marks have been added to it by

way of rectifying the initial marks. Exs.P24 to P27 are all marks

list of 4th year B.E. and Exs.P28 to P30 are specimen signatures

of Sri R. John Stephen. Exs.P31 to P34 are model handwritings

of Sri R. John Stephen.    Exs.P35 and P36 are mark lists that

contain seals and signatures of accused No.2, who is one of the
                                  21



petitioner herein and worked as custodian. Exs.P37 to P39 are

sample signatures of valuators and Exs.P40 to P43 are model

handwritings of witnesses. Exs.P45, P46, P47 to P58 and P59 to

P155 are specimen signatures of model handwritings of accused

No.1.    Ex.P156 is the letter of accused No.1 dated 02.09.1992

addressed to Principal.     The other documents are also relied

upon with regard to the specimen signatures.


        19.   It is also important to note that the documents which

have been forged were also subject to Scientific Officer's

examination and Ex.P389 is the FSL report dated 28.05.1998.

The report discloses that all the aforesaid documents have been

scientifically examined and handwritings not tallies with the

disputed handwriting in the marks lists. Ex.P390 is the detailed

reasons for opinion submitted as per Ex.P389. In terms of the

contents of the report at Ex.P390, it is clear that the writings in

the disputed marks list and the writings on the original marks list

and answer book are not resembled to one and the same

persons. The said report discloses that the disputed writings and

admitted writings are tallied with each other. In Ex.P24 to P27-
                                22



marks lists, the signatures of accused No.2 are identified as Q-

35, Q-38, Q-37 and Q-39 respectively. The documents marked

as Exs.P24 to P27 are identified by the Expert as Q-15, Q-18, Q-

17 and Q-19 respectively. The signature of Srinath on Ex.P24 is

identified as Q-112, signature of Y.C. Reddy is identified as Q-

48. In Ex.P25, signature of K.A.R. Shetty is identified as Q-116.

Signature of A. Ramachandran is identified as Q-62. Signature of

R. John Stephen in Exs.P26 and P27 are all identified as Q-114.

Q-115, Q117 and Q-118 respectively. The reports are also given

identifying the signatures.


      20.   Having   considered   both   oral   and   documentary

evidence placed on record, particularly taking note of the

evidence of P.W.2, he categorically says that while handing over

answer papers, the same are decoded and P.W.3 speaks that he

has valued the answer sheet-Ex.P8 and that he has written

marks 49 in the face sheet of Ex.P8. But the marks list shown to

him is not written by him and taken note of the document of

Ex.P8 is forged document. So also in respect of evidence of

P.W.4-valuator, the same discloses that he valued Ex.P25-
                                  23



answer sheet and that his signature is not there. But, signature

marked as Q-116 is not signed by him. Marks entered in Ex.P25

also are not in his handwriting and the same has been forged

and fabricated, so also the evidence of P.W.5 is similar, who had

valuated Ex.P26. In his evidence, he says that P.Ws.3 to 5 have

not been cross-examined by any of the accused persons and the

same is accepted.


      21.   It is also important to note that P.W.6 has valued the

marks sheet-Ex.P27, wherein also his signature was not found

and signature made in Exs.P28 to P30 are his sample signatures.

P.W.7 is also a valuator and he has valuated Ex.P10-answer

script. He has deposed that the handwritings on Exs.P8 to P12

differ from each other and in Ex.P35, his signature is there. So

also, P.W.8, categorically deposes that accused No.2 is the

custodian of valuation centre and handwritings in Ex.P36 is not

his   handwriting.   But,   he   identifies   his   signature   in   the

handwriting Exs.P37 to P43.      The other witness is P.W.9, who

speaks that accused No.2 was custodian and Ex.P16-answer

sheet is valued by him. He categorically says that in Ex.P16, he
                                24



has given only 3 marks. But, somebody has mentioned it as 3 +

3. Similarly, in page Nos.6 to 8 of Ex.P16, he has given only 10

marks.   But, somebody has mentioned it as 4 marks each. So

also in page No.9 of Ex.P16, he has given only '0' marks and the

same is changed as 8 marks, instead of '0' marks and the same

is a manipulation. Having considered the evidence of these

witnesses, it is very clear with regard to forgery, manipulation

and creation of duplicate marks list and documentary evidence

discloses forgery and manipulation is concerned.


     22.   Now coming to the evidence of P.W.10, he was called

to the University and requested him to verify and say whether

some answer booklets were properly evaluated or not. Whether

the total marks tallies with total marks mentioned on the front

sheet of answer booklets and the same has been marked as

Ex.P13, Exs.P14 to P23 and Ex.P45. He also says that there were

alterations in the marks given to each candidate. But, his

evidence does not disclose that, who has actually valuated the

said answer booklets among accused Nos.1, accused No.8 and

other valuators. The other witness is P.W.11, who was deputed
                                  25



to value B.E. Computer Science answer sheet and he deposes

that accused No.2 was custodian and police have obtained his

model handwritings.

      23.   The main evidence of prosecution is P.W.12, who is

the Scientific Officer, who conducted scientific examination of

document. He categorically deposes that he has received 20

marks list marked as Exs.P24, P25, P26, P27, P35, P36, P44,

P47 to P58 and Ex.D1. He also categorically deposes that sample

signatures and handwritings of accused No.1 in 100 sheets are

marked as Exs.P59 to P158 and he also identified the said model

handwritings and sample signatures as E-1 to E-97 and S-1 to S-

7 and model handwriting and sample signatures of A. Prabhakar

in 18 sheets which is marked as Exs.P159 to P176.             He also

identified the said handwriting and sample seals as E-98 to E-

114   and   S-31   and   S-32.   He   also   received   the    model

handwritings and sample signatures of R. Nagaraj in 17 sheets

which are marked as Exs.P177 to P193 and also identified the

said documents. So also handwriting and sample signature of

Smt. Sumitra in 22 sheets are marked as Exs.P199 to P125 and

identified the documents and so also signature of accused No.2-
                               26



A. Ramachandra in 50 sheets is identified by him as Exs.P216 to

P264 and specimen signature of accused No.2 as S-8 and S-13.

The model handwritings of accused No.2 as E-158 to E-201 and

E-165(1) and E-166(1) respectively.     He also received the

sample signature of Y. Chandrashekar Reddy in 60 sheets which

are marked as Exs.P265 to P269 and P324 respectively.

Similarly, he has received model handwritings and sample

signatures of witness V. Ramanathan in 10 sheets which are

marked as Exs.P257 to Exs.P266 and also received the sample

signatures and model handwritings of K.A.R. Shetty in 5 sheets

which is marked as Exs.P335 to P339 and also received the

model handwriting and signature of K.S. Suresh in 7 sheets

which are marked as Exs.P342 to P348          and also model

handwritings and sample signature of N.K. Srinath in 6 sheets

which are marked as Exs.P349 to P354 and sample signature of

R. John Stephen in 7 sheets which are identified by him as

Exs.P294 to P300.


     24.   In respect of these witnesses as well as accused

No.8-G. Narendra Kumar, who valued the papers in 21 sheets,
                                   27



the same are marked as Exs.P335 to P375. P.W.12 has further

deposed that after verification of sample signatures and model

handwritings of the aforesaid persons, he has submitted a report

as per Exs.P389 and P390 respectively. In the cross-examination

of this witness, nothing is elicited in support of the case of the

accused     persons   that   he   has   not   conducted   scientific

examination of the said documents and that he has submitted

false report.


      25.    The other witness is P.W.13 and he has deposed that

he has taken case diary for further investigation from C.W.17.

He has sent a letter to Bangalore University with a request to

verify Xerox documents and to send a report and he has filed the

charge-sheet against the accused persons.


      26.    The other witness is P.W.14, the Investigating

Officer, who came and gave the evidence before the Court and

the Investigating Officer was not subjected to cross-examination.

The cross-examination was deferred at the request of accused

persons. But, later on he did not appear before the Court and no

coercive steps were taken. Hence, the evidence of P.W.14
                                 28



cannot be considered, since he did not subject himself for cross-

examination and his evidence also cannot be considered and

based on his evidence, the Court also cannot convict a person,

since he was not subjected to cross-examination. His evidence

has to be discarded, even inspite of he has been examined as

witness and his evidence cannot be relied upon.


      27.   Having reassessed the material on record, the Court

has to take note of evidence of P.Ws.2 to 9, who have conducted

the valuation, wherein it is observed that mark sheets are

tampered. The evidence of P.W.2 is very clear that documents

are tampered and replaced the marks list and report is also

given in terms of Ex.P389.      It is also important to note that

specimen signatures Exs.P59 to 157 are also marked and the

same were sent for scientific examination. The Trial Court as well

as the First Appellate Court also taken note of these documents

and though the Trial Court and the First Appellate Court not

discussed each and every document, but the First Appellate

Court in paragraph No.28, while considering the evidence of

P.W.12-Scientific   Officer,   each   and   every   document    of
                                   29



handwritings and sample signatures have been taken note of

and particularly, analyzed the evidence in paragraph No.31 and

nothing is elicited in cross-examination of P.W.12.

      28.    I have already pointed out that sample signatures of

accused Nos.1, 2 and 8 and disputed signatures of accused

Nos.1, 2 and 8 were taken note of. The accused persons are

valuators and custodian, who have played major role in

manipulating the marks list in collusion with other accused

persons. But, nothing is elicited with regard to discrediting the

evidence    of   P.W.12   and   P.W.12   categorically   denied   the

suggestions. The fact that accused Nos.3 to 7 and 9 to 11 are

students, who failed in the examination and they were successful

in the subsequent manipulation of documents is not in dispute.

Hence, the Court has to take note of the circumstantial evidence

with regard to criminal conspiracy to tamper the marks given to

them in the said examination and with an intention to obtain

passing marks, these petitioners, particularly accused Nos.1, 2

and 8 have destroyed the original marks list and prepared

duplicate marks list.     It is not in dispute that accused No.2 is

custodian and learned counsel for accused No.2 would contend
                                 30



that his job is only to handover papers for valuation and not only

handing over papers, but after valuation, he has to collect the

same and keep the same in his custody and the fact that he is

the custodian of answer script is not in dispute. It is also

important to note that the evidence of valuators is very clear

that whatever marks they have given are altered, tampered and

they were handed over to accused after evaluating the same. It

is also important to note that accused Nos.1 and 8 were hand-in-

glove with accused Nos.3 to 7 and 9 to 11, who are the students

and their sample handwritings have been obtained and these

petitioners, helped the students, who got less marks in the

valuation and their answer scripts disclose that they got through

in the examination.


      29.   Having taken note of these material on record, I do

not find any error committed by the Trial Court and the First

Appellate Court in appreciating the material on record and I do

not find any perversity in the finding of Trial Court and the First

Appellate Court having considered the evidence of P.Ws.1, 2 to

9, who are the valuators. P.Ws.10 and 11, who have been
                                     31



deputed examined the papers and given the report.                    The

material witness is P.W.12, who speaks about the manipulation

and submitted a report.

      30.       The contention of learned counsels for the respective

petitioners is that the Investigating Officer has not been

subjected to cross-examination and his evidence is not credible,

since he was not subjected to cross-examination. Whether non-

examination of Investigating Officer is fatal to the case of the

prosecution and the same has to be analyzed by this Court.


      31.       In this regard, this Court would like to rely upon the

judgment of the Apex Court in RAJ KISHORE JHA VS. STATE

OF BIHAR AND OTHERS reported in (2003) 11 SCC 519. In

this judgment, the Apex Court in paragraph No.11 held that

mere non-examination of the Investigating Officer does not in

every case cause prejudice to the accused or affects the

creditability     of   the   prosecution     version   and   after   the

examination-in-chief         and   partial    cross-examination,     the

Investigating Officer died.        Therefore, this cannot be a case

which can be stated to have caused any prejudice to the accused
                                   32



on account of the Investigating Officer's non-examination and

held that mere non-examination of the Investigating Officer does

not in every case cause prejudice to the accused or affects the

creditability of the prosecution version and also observed that

non-examination of the Investigating Officer does not in anyway

create any dent in the prosecution case, much less affect the

credibility   of   otherwise   trustworthy   testimony   of   the   eye

witnesses as held in the judgment of the Apex Court in RAM

DEV VS. STATE OF U.P. reported in 1995 SUPP (1) SCC 547.


      32.     The Apex Court also in the judgment in BEHARI

PRASAD AND OTHERS VS. STATE OF BIHAR reported in

(1996) 2 SCC 317, held that non-examination of Investigating

Officer does not per se vitiate the trial. The Apex Court also

observed that entire case diary should not be allowed to be

exhibited by the trial Judge and held that it will not be correct to

contend that if an Investigating Officer is not examined in a

case, such case should fail on the ground that the accused were

deprived of the opportunity to effectively cross-examine the

witnesses for the prosecution and to bring out contradictions in
                                      33



their statements before the police. A case of prejudice likely to

be suffered by an accused must depend on the facts of the case

and no universal strait-jacket formula should be laid down that

non-examination of Investigating Officer per se vitiates a

criminal trial.


      33.     It is also important to note that the Court has to take

note of whether the evidence is crucial, if prosecution presents

strong evidence from the witnesses, who are examined. In the

case on hand, it has to be noted that it is a case of forgery,

manipulation and using forged documents as genuine document

and with regard to the same, the witnesses P.Ws.2 to 9 speak

about the manipulation and manipulation is proved by examining

P.W.12-Scientific Officer, who conducted scientific examination

of   admitted      signature   and   also   specimen   signature   and

tampering of the marks list and preparing duplicate marks list

keeping the same in the records as genuine document.


      34.     It has to noted that non-examination of Investigating

Officer does not automatically mean that the accused was

prejudiced.       It is also important to note that when the case
                                34



involves cheating and forgery, non-examination of Investigating

Officer is not fatal to the prosecution case. That means, it does

not automatically lead to an acquittal as long as no prejudice is

caused to the accused and the evidence of the prosecution

witnesses presented is substantive piece of evidence and

essentially the Court can still analyze the specific circumstances

of the case and determine lack of testimony of Investigating

Officer impacts the case of the prosecution. But, in the case on

hand, that does not goes to the very root of the prosecution

case, since strong circumstantial evidence is available before the

Court i.e., documentary evidence and the evidence of the

prosecution witnesses, particularly the evidence of P.Ws.2 to 9,

who depose that they have valued the papers and manipulated

document does not contain their signature and whatever marks

they have given as '0' has been converted as different marks.

When independent evidence is available before the Court, it

cannot be held that the same goes to the very root of the case,

in view of non-examination of Investigating Officer.
                                35



      35.   In the case of BIRENDRA RAI AND OTHERS VS.

STATE OF BIHAR reported in (2005) 9 SCC 719, the Apex

Court observed that the Investigating Officer was not examined

in this case and that has resulted in prejudice to the accused.

But, held that having gone through the evidence of witnesses

and other material on record, we do not find that any prejudice

has been caused to the defence by non-examination of the

Investigating Officer. The mere fact that according to the seizure

list, a stick with bloodstains and pellet marks was seized from

the place of occurrence, would not advance this argument any

further.


      36.   The Apex Court also in the judgment in BALDEV

SINGH VS. STATE OF HARYANA reported in (2015) 17 SCC

554 held that mere non-examination       of Investigating Officer

does not in every case cause prejudice to the accused or affects

the credibility of the prosecution. It also added that whether or

not any prejudice has been caused to the accused is a question

of fact to be determined in each case.
                                    36



      37.   Having considered the principles laid down in the

judgments, in the case on hand, the Investigating Officer has

been examined, but he was not subjected to cross-examination.

Hence, it cannot be held that his evidence cannot be considered

as evidence for conviction and sentence and the Court has to

take note of other material on record and substantive evidence is

placed by the prosecution by examining the witnesses P.Ws.2 to

9, who have valued the papers and the signatures on the papers

which are valued is not that of their signatures and the

signatures of accused Nos.1, 2 and 8 were also taken and

specimen signatures were also examined by the prosecution.

Hence, both the Courts comes to the conclusion that accused

Nos.1, 2 and 8 being the valuators and custodian have involved

in helping the failed students and they have conspired with each

other, in order to help the students, who failed in the

examination and made them to get through the examination.

These are the material which clearly disclose that other

independent evidence are crucial evidence and strong evidence

available   before   the   Court   and   particularly,   case   of   the

prosecution is forgery and material alterations and documentary
                                 37



evidence is placed before the Court. Hence, non-examination of

Investigating Officer is not fatal to the case of the prosecution

and I do not find any force in the contention of the learned

counsel that the contention that same is not a judgment at all

cannot be accepted and the contention that non-examination of

Investigating Officer goes to the very root of the case and fatal

to the case of the prosecution cannot be accepted and each and

every case has to be looked into and analyzed by the Court.

Here is a case that more than oral evidence is concerned,

documentary evidence depicts involvement of the petitioners in

committing forgery, manipulation and conspiracy clearly disclose

that there was meeting of minds in tampering the papers and

cheating the University, in order to help the other accused

persons. Hence, I do not find any ground to interfere with the

findings of the Trial Court and the First Appellate Court and the

same does not suffer from its legality and corrects. Accordingly,

I answer point No.(i) as 'negative'.

Point No.(ii)

      38.    In view of the discussion made above, I pass the

following:
                                38



                            ORDER

The criminal revision petitions are dismissed.

Sd/-

(H.P. SANDESH) JUDGE ST