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 13, Cited by 10]

Jharkhand High Court

Binod Kumar Alias Binod Kumar Sinha ... vs The State Of Jharkhand on 7 March, 2013

Author: R.R.Prasad

Bench: R.R.Prasad

             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                      Cr. Revision No. 800 of 2012
                                                       with

                                     Cr. Revision No. 1029 of 2012

           Binod Kumar @ Binod Kumar Sinha 
           @ Binod Sinha..... .............                Petitioner (In Cr. Rev. No. 800/12)
           Madhu Koda @ Madhu Kora..........               Petitioner (In Cr. Rev. No. 1029/12)  
                                     Versus
           State of Jharkhand through Vigilance ......Opp. Party (In both cases)
                                     ......
           Coram:  Hon'ble Mr. Justice R.R.Prasad
                                     ......
           For the Petitioners               : Mr. Anshuman Sinha,  Advocate
                                              Mr. Bishwanath Mukherjee, Advocate
           For the Vigilance                 : Mr. Shailesh,  Advocate
                                     .......

17./07.03.2013

Since,   both   he   revision   applications   arising   out   of   the  same order,  were heard together and are being disposed of by this common  order.

Criminal Revision No. 800 of 2012, was initially filed for  quashing   of   the   order   dated   03/09/2012,   passed   in   Special   Case   No.  69/2010   (Vigilance   P.S.   Case   No.   52   of   2010),   whereby   and   whereunder  prayer   for   discharge   was   rejected   after   holding   that   there   are   sufficient  materials to frame charges under Sections 120 B, 420, 467, 468, 471 of the  Indian Penal Code and also under Sections 89 & 10 of the Prevention of  Corruption Act. Subsequently,  during pendency  of this application, when  the   charges   were   framed,   under   the   aforesaid   offences   that   order   dated  21/11/2012, was also challenged by way of interlocutory application.

So far as Criminal Revision No. 1029/2012 is concerned,  it is directed against the order dated 21/11/2012, whereby and whereunder  charges were framed against the petitioner under Sections 420467468471120 B of the Indian Penal Code and also under Sections 13 (1) (c)13  (1) (d) read with Section 13 (2) of the Prevention of Corruption Act, 1988.

The case of the prosecution, as has been made out in the  first information report, is that when an Income Tax raid was laid in the  house   of   one   Raj   Kumar   Sinha,   the   then   Member   Secretary,   Jharkhand  State Pollution Control Board and also at other places, several documents  were   seized.   Those   documents   alongwith   the   statements   made   by   one  Subodh Kumar Dubey, were made available to the Department of Vigilance.  Upon scrutinizing those materials, it was found that said R.K.Sinha, while  was   posted   as   Members   Secretary,   Jharkhand   State   Pollution   Control  Board, allowed those crusher machines, which were being run illegally to  operate on accepting illegal gratification. One Subodh Kumar Dubey, who  was   acting   as   an   agent   of   R.K.Sinha,   was   instrumental   in   getting   NOC  issued by R.K.Sinha illegally. Said Subodh Kumar Dubey in course of his  interrogation made by Income Tax Authority, did accept that he had worked  for Madhu Koda in the Parliamentary Election. In that course, one Rohitas  Krishnan, Proprietor of M/s Quantum Power Tech had given a sum of Rs.  40   lakhs   to   him   for   giving   it   to   one   Sanjay   Poddar   and   other   political  workers   working   for   Madhu   Koda   for   the   purpose   of   expending   it   in   the  election. He had further disclosed that Binod Kumar Sinha (the petitioner)  had   given   him   a   sum   of   Rs.   50   lakhs   to   be   given   to   Sanjay   Poddar   for  expending   it   in   the   election.   He   had   also   disclosed   that   several   license  holders had given illegal gratification to R.K.sinha either for getting a fresh  license or for renewal of the license.  Non only that, the Staffs and Officers  of the Board were also given illegal gratification for favouring the persons to  have a fresh license or for renewal of the license. Thus, it has been alleged  that said R.K.Sinha, who had been appointed as Member Secretary of the  Pollution Board, at the behest of these two petitioners had shown favour to  the  owners   of  crusher   machines   and  also  to  the   companies   belonging   to  Binod Kumar Sinha and, thereby, the accused persons in conspiracy with  each other, did  illegal act, whereby  a great loss was caused  to the State  exchequer  and this has been  done by misusing  the office  of the Member  Secretary, Jharkhand State Pollution Control Board.

On such allegation, the case was registered as Vigilance  P. S. Case No. 52/2010, under Sections, 409, 406, 420, 423, 467, 468, 471,  109, 120 B/34 of the Indian Penal Code and also under Sections 713 (2)  read   with   Section   13   (1)(c)(d)   of   the   Prevention   of   Corruption   Act,   1988.  After completion of the investigation, charge sheet was submitted against  these   two   petitioners   upon   which   cognizance   of   the   offence   was   taken.  Subsequently, when the charges were framed against the petitioner Binod  Kumar Sinha, under Section 120 B, 420, 467, 468, 471 of the Indian Penal  Code and also under Sections 89 & 10 of the Prevention of Corruption Act,  said order framing charge was also challenged. 

Similarly,   when   the   charges   were   framed   against   the  petitioner Madhu Koda under Sections 420467468471120 B of the  Indian Penal Code and also under Sections 13 (1)(c) read with Section 13 (1) 

(c) (d) of the Prevention of Corruption Act, 1988, that order was challenged.

Mr.   Bishwajeet   Mukherjee   and   Mr.   Anshuman   Sinha,  learned   counsel   appearing   for   the   petitioners   Binod   Kumar   Sinha   and  Madhu   Koda   respectively   submitted   that   these   two   petitioners   are   being  prosecuted on the allegation that the petitioner Binod Kumar Sinha and one  Rohitas Krishnan gave Rs. 50 lakhs and 40 lakhs respectively to Subodh  Kumar Dubey, who before the authority of the Income Tax, stated that the  money   had   been   given   by   them,   for   expending   it   in   the   election   of   the  petitioner Madhu Koda, whereas the case of the prosecution centers around  the   allegation   that   one   R.K.Sinha,   Member   Secretary,   Jharkhand   State  Pollution Control Board, after taking illegal gratification from owners of the  crushers, used to grant NOC or used to grant a fresh license or renewal of  the license, but there has been absolutely no connection in between the fact  of   giving   money   by   Binod   Kumar   Sinha   or   Rohitas   Krishnan   to   Subodh  Kumar Dubey with the issuance of forged NOC and if there has been no  connection at all, the petitioners cannot be prosecuted for the offences of  cheating,   forgery   and   also   for   the   offences   under   the   Prevention   of  Corruption Act, which get attracted against R.K.Sinha and other, who had  indulged   themselves   in   the   act   of   issuance   of   NOC   on   receiving   illegal  gratification.

It   was   further   submitted   that   though   these   two  petitioners are being prosecuted with the aid of Section 120 B IPC but there  has been absolutely no material in the entire case diary to show that these  two petitioners had had anything to do in the matter of issuance of NOC.  There  has   been   absolutely   no  material,  circumstantial  or   direct,   to  show  that there was meeting of minds in between these two petitioners on one  hand and R.K.Sinha or his agent on the other hand for hatching conspiracy  for issuance of NOC by R.K.Sinha after taking illegal gratification. Therefore,  in   such   situation,   even   if   the   statement   of   Subodh   Kumar   Dubey,   a   co­ accused, is accepted that Binod Kumar Sinha and Rohitas Krishnan gave a  sum   of   Rs.   50  lakhs   and  40   lakhs   for   expending   it   in  the  electioneering  work of the petitioner Madhu Koda, it hardly constitute any offence under  which charges have been framed, but the Court below without taking into  account   this   vital   aspect,   did   frame   charge   after   holding   that   primafacie  materials are there for framing charges and, therefore, the orders framing  charges, are fit to be quashed.

As against this, Mr. Shailesh, learned counsel appearing  for the Vigilance submits that R.K.Sinha is a close associate of these two  petitioners as it has come from the statement made by R.K.Sinha before the  Income  Tax Authority  that the Minister  concerned  had recommended  his  name for being appointed as Member Secretary, Jharkhand State Pollution  Control Board which had been approved by Madhu Koda and, therefore, it  is   apparent   that   at   the   behest   of   the   petitioners,   he   was   appointed   as  Member Secretary. Further, it has been gathered during investigation as it  appears from  the statement made by  Santosh Prasad and Sanjay Kumar  Sharda that only after receiving illegal gratification R.K.Sinha used to grant  NOC   or   license.   Further,   according   to   the   statements   made   by   Sanjay  Poddar   and   Subodh   Kumar   Dubey,   Rs.   50   lakhs   were   given   by   Binod  Kumar Sinha and a sum or Rs. 40 lakhs was given by Rohitas Krishnan for  expending it in the electioneering work of Parliamentary Election of Madhu  Koda and thus, it is evident that there was close association in between the  petitioners   and   R.K.Sinha   and   that   R.K.Sinha   had   adopted   corrupt  practices in getting NOC issued to owners of the crushers and, thereby, it  can be said that these  two petitioners  facilitated R.K.Sinha  to indulge in  corrupt   practices   and,   thereby,   these   two   petitioners   are   certainly  responsible in commission of the offence under the Prevention of Corruption  Act and, therefore, orders framing charge never warrant to be quashed.

Before coming to the finding as to whether materials are  there   to   frame   charge   or   not   against   these   two   petitioners,   provision   as  contained   in   Section   240   needs   to   be   taken   notice   of,   which   reads   as  follows:­ "If   upon   such   consideration,   examination,   if   any,   and   hearing, the Magistrate is of opinion that there is ground for   presuming that the accused has committed an offence triable   under this Chapter which such Magistrate is competent to try  and which, in his opinion, could be adequately punished by   hi, he shall frame in writing a charge against the accused."  Their   Lordships   in   a   case   of   "L.K.   Advani­versus­   Central Bureau of Investigation, reported in 1997 Cr. L.J. 2559" after  having regard to the provisions as contained in Section 240 did observe as  follows:­ "(52)  It   is   manifest   from   above   that   the   charges   can   be   framed against an accused person only in those discerning,   few cases where the Court comes to the conclusion that the   prosecution   has   shown   a   prima   facie   case   against   the   accused   and   there   is   evidence   before   the   Court   which   is   capable of being converted into legal evidence later on during   the subsequent proceedings after the framing of the charges.   The matter with regard to the framing of the charges came up   for consideration in a catena of authorities wherein time and   again   it   was   observed   that   the   prosecution   must   show   a   prima facie case against the accused in order to enable the   Court to frame a charge against him. If the evidence before  the   Court   is   of   such   type   which   if   un­rebutted   and   un­ challenged   by   way   of   cross­examination   would   not   be   sufficient enough to convict the accused ultimately then the   Court would not be justified in framing the charge against the   accused.   The   Court   at   that   stage   is   under   no   obligation   to   make   an   elaborate   enquiry   by   sifting   and   weighing   the  material   to   find   out   a   case   against   the   accused   beyond   a   reasonable doubt which it is required to do at the time of the   final hearing. The Judge at that preliminary stage is simply   required to find out that there was material which may lead   to the inference that the accused has committed an offence.  Thus   the   charge   can   be   framed   by   the   Court   against   an   accused   if   the   material   placed   before   it   raises   a   strong   suspicion that the accused has committed an offence. In other   words, the Court  would be justified in framing the charges   against an accused if the prosecution has sown the seed in   the   form   of   the   incriminating   material   which   has   got   the   potential to develop itself into a full­fledged tree of conviction  later on."

Thus, what has been held is that if the material placed  before it raises strong suspicion that the accused has committed offence,  the Court would be justified in framing the charge. 

Now, coming to the fact of the case, it be stated that the  case   of   the   prosecution   relating   to   cheating,   forgery   and   misconduct  revolves around R.K.Sinha, who has been alleged to have misused his office  by issuing NOC or a fresh license or renewal of license after taking illegal  gratification   from   the   owners   of   the   crusher   units,   and   that   he   used   to  collect money from different owners of the crusher units through his agent  Subodh   Kumar   Dubey.   But,   when   these   two   petitioners   are   being  prosecuted   on   the   allegation   that   Binod   Kumar   Sinha   and   one   Rohitas  Krishnan gave Rs. 50 lakhs and 40 lakhs to Subodh Kumar Dubey to be  given it to Sanjay Poddar for expending it in the electioneering work of the  Parliamentary Election of Madu Koda, which allegation has nothing to do  with   the   matter   relating   to   issuance   of   NOC   by   R.K.Sinha   to   different  owners   of   the   crusher   units   after   receiving   illegal   gratification.   In   such  situation, the said fact of giving money cannot be connected with the illegal  act of R.K.Sinha. 

Further, nothing seems to be there on the record that any  conspiracy   was   hatched   by   these   two   petitioners   with   said   R.K.Sinha  pursuant to which R.K.Sinha had indulged himself in the illegal activities as  stated   above.   Simply,   it   has   been   placed   that   these   two   petitioners   were  instrumental   in   getting   R.K.Sinha   appointed   as   Member   Secretary,  Jharkhand State Pollution Control Board, but that fact alone in absence of  any other incriminating material, cannot be said to be an act of conspiracy. 

Thus, I do find that there has been absolutely no link in  between   the   fact   of   giving   money   by   two   persons   including   one   of   the  petitioners to Subodh Kumar Dubey, for expending it in the Parliamentary  Election of Madhu Koda and the illegal act committed by R.K.Sinha. In such  situation, I do find that the prosecution has failed to collect materials even  for   raising   strong   suspicion   against   the   petitioners   that   the   accused   has  committed offences, under which charges have been framed. Consequently,  one is constrained to hold that there has been absolutely no material, which  may   lead   to   the   inference   that   the   accused   has   committed   the   offences,  under which charges have been framed.

In   such   situation,   the   Court   certainly   seems   to   have  committed illegality  in  framing  the charges  against  these  two petitioners.  Accordingly, the orders, under which the charges have been framed against  these two petitioners, are hereby quashed.

In   the   result,   both   these   revision   applications   stand  allowed.

(R.R.Prasad, J) Mukund/­