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 3, Cited by 4]

Supreme Court of India

K.L Bakolia vs State Th. Director,C.B.I on 15 May, 2015

Equivalent citations: 2015 AIR SCW 3182, 2015 (8) SCC 395, AIR 2015 SC( CRI) 1655, 2015 (4) AJR 551, AIR 2015 SC (SUPP) 1828, (2015) 2 CRILR(RAJ) 657, (2015) 3 ALLCRIR 2463, (2015) 3 CURCRIR 115, 2015 (3) SCC (CRI) 620, (2015) 3 CGLJ 228, 2015 ALLMR(CRI) 2471, (2015) 2 UC 1184, (2015) 4 CRIMES 140, (2016) 3 MH LJ (CRI) 159, (2015) 3 KCCR 291, (2015) 3 JLJR 397, (2015) 62 OCR 193, (2015) 6 SCALE 547, 2015 CRILR(SC&MP) 657, (2015) 3 MAD LJ(CRI) 126, (2015) 3 RECCRIR 65, (2015) 3 PAT LJR 530, 2015 CRILR(SC MAH GUJ) 657

Author: R. Banumathi

Bench: R. Banumathi, T.S. Thakur

                                                                              REPORTABLE

                        IN THE SUPREME COURT OF INDIA
                       CRIMINAL APPELLATE JURISDICTION

                     CRIMINAL APPEAL NO. 797    OF 2015
                 (Arising out of S.L.P. (Crl.) No.8161/2013)


K.L. BAKOLIA                                              ..Appellant

                                   Versus

STATE THROUGH DIRECTOR, C.B.I.              ..Respondent



                               J U D G M E N T

R. BANUMATHI, J.

Leave granted.

2. This appeal assails the correctness of the judgment passed by the High Court of Delhi in Criminal Appeal No.207/2003 dated 11.7.2013, in and by which, the High Court confirmed the conviction of the appellant under Section 7 and Section 13(2) read with Section 13(1)(d) of the Prevention of Corruption Act, 1988 and the sentence imposed on him.

3. Shamsher Singh-complainant (PW4) is the sole proprietor of M/s. Colonel’s Security Services working on contract for providing security staff to Indian Agricultural Research Institute (IARI), Pusa, New Delhi on annual basis from 1.03.1993 which was subsequently renewed from year to year basis upto 31.03.1996 and the contract was due for renewal on 1.04.1996. Complainant stated that on 2.04.1996 when he contacted the appellant for renewal of his contract and payment of his outstanding dues, the appellant demanded Rs.50,000/- as a bribe for renewal of contract and when complainant stated that he was not in a position to pay Rs.50,000/-, the bribe amount was reduced to Rs.20,000/- and the complainant was asked to meet the appellant on 3.04.1996 and pay the bribe amount. Complainant was not interested in paying the bribe and on the same day he went to CBI office and narrated the facts. The complainant was asked to come on the next day with Rs.20,000/- by CBI officer. In the evening of 3.04.1996, the appellant rang up the complainant and inquired him as to why he did not contact him on the said date, for which, the complainant replied that he would come to the residence of the appellant on the next day between 1.00 to 2.00 p.m.

4. On 4.4.1996, the complainant visited CBI office and he was asked to submit his complaint in writing. Based on the complaint, FIR was registered in RC No.24(A)/96-CBI/ACB/N.Delhi under Section 7 of the Prevention of Corruption Act, 1988. Raiding party was constituted and pre- trap proceedings were conducted and Rs.20,000/- consisting of forty currency notes of rupees five hundred denomination each treated with phenolphthalein powder were given to complainant. As the complainant alone was supposed to go and contact the appellant, a two piece recorder consisting of recorder and mic-cum-transmitter along with audio cassette was put in the pocket of the complainant. A further direction was given to the complainant to give signal to the trap party by saying ‘Gin Leejiye’.

5. The complainant and the trap party went to Pusa Complex at about 1.45 p.m. The complainant after switching on the mic-cum-transmitter went inside the house of the appellant who welcomed him. The appellant inquired from the complainant ‘Laye Ho’ and the complainant replied in the affirmative. When complainant gave the bribe amount of Rs.20,000/- to the appellant, he raised the cushion of the sofa and asked the complainant to keep the money under the cushion of the sofa. As the complainant insisted that the money should be handed over in the hand, the complainant took the tainted money in his right hand and kept it under the cushion of his sofa. The complainant gave the signal ‘Gin Leejiye’ where after the CBI officials rushed into the drawing room of the appellant and questioned him about the bribe money and the appellant was perplexed and kept mum. On instructions from the officer, PW6 lifted the cushion of the sofa and the trap money was recovered. Wash of both the hands of the appellant in the sodium carbonate solution turned pink. Trap laying officer prepared the seizure memo and completed other formalities of trap proceedings. After completion of investigation, chargesheet was filed against the appellant under Section 7 and Section 13 (2) read with Section 13 (1) (d) of the Prevention of Corruption Act, 1988 (for short ‘the Act’).

6. To bring home the guilt of the accused, the prosecution has examined ten witnesses. Upon consideration of the evidence, learned Special Judge convicted the appellant under Section 7 and Section 13(2) read with Section 13(1)(d) of the Act and sentenced the appellant to undergo rigorous imprisonment for a period of four years on each count with a fine of Rs.500/- each with default clause. Aggrieved by the conviction, the appellant filed appeal before the High Court of Delhi and vide impugned judgment, the High Court confirmed the conviction of the appellant and also the sentence and the fine imposed on him. This appeal assails the correctness of the same.

7. We have heard Ms. Vibha Dutta Makhija, learned Senior Counsel for the appellant, who submitted that the initial demand was not proved by the prosecution which is evident from the self-contradictory version of the complainant and in the light of contradictory statement of witnesses, recovery has become highly doubtful and the courts below erred in convicting the appellant for the alleged receipt of illegal gratification. The learned counsel inter-alia submitted that the occurrence was in the year 1996 and the appellant is now aged seventy four years and prayed for leniency.

8. Per contra, learned counsel for the respondent contended that the prosecution has proved the demand and acceptance of the illegal gratification by the appellant and upon appreciation of evidence, courts below rightly convicted the appellant and the concurrent findings warrant no interference.

9. For coming to the finding of guilt for the offence under Section 13(1)(d) of the Act, firstly, there must be a demand and secondly, there must be acceptance in the sense that the accused received illegal gratification. Courts below recorded concurrent findings that there was evidence on record to substantiate the fact that there was a demand and the complainant paid the bribe amount to the appellant who has accepted the same. Courts below also recorded concurrent findings that there is no reason to discredit the testimony of the complainant (PW4) and Inspector of Police-A.K. Kapoor (PW7). Defence plea of the accused that the currency notes were put under the sofa without his knowledge was rightly rejected by the courts below. Conviction of the appellant under Section 7 and Section 13(2) read with Section 13(1)(d) of the Act is unassailable.

10. In this appeal, notice was issued only limited to the question of sentence. The appellant was sentenced to undergo rigorous imprisonment for four years on each count of conviction under Section 7 and Section 13(2) read with Section 13(1)(d) of the Act and the sentence imposed was ordered to run concurrently. The incident had taken place in the year 1996 about nineteen years ago and for all these years the appellant has undergone the agony of criminal proceedings. Keeping in view the passage of time and that the appellant is now aged seventy four years, in our view, while upholding the conviction of the appellant, interest of justice would be met by reducing the sentence of rigorous imprisonment of four years to one year rigorous imprisonment. Application for exemption from surrendering was allowed by the Chamber Judge on 20.09.2013, which was subsequently continued until further orders by this Court’s order dated 25.11.2013. Necessary steps be taken forthwith to take the appellant into custody to serve out the remaining part of the modified sentence. Judgment of the High Court is accordingly modified and this appeal is allowed in part.

……………………..J. (T.S. Thakur) ……………………..J. (R. Banumathi) New Delhi;

May 15, 2015