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 0]

Bombay High Court

Dr. Smt. Usha W/O Dhondiram Sarwade vs The State Of Maharashtra on 24 February, 2011

Author: S. S. Shinde

Bench: S. S. Shinde

                                                                              crapl375.99
                                            -1-

             On 24.02.2011, the Office produced this matter in chamber pointing




                                                                               
     out that in the judgment dated 4.2.2011 delivered in Criminal Appeal No.
     375 of 1999, there appears typographical errors while typing the amount
     on page No.2 as "Rs.3000/-" instead of "Rs.300/-" and also the words




                                                       
     "altra-violate" at page 5 instead of words "ultra violet" and also the word
     "violate" instead of "violet" on page nos.3, 11, 39, 40 and 41.

            The corrected copy of the judgment reads as under:-




                                                      
                   "IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                      APPELLATE SIDE, BENCH AT AURANGABAD




                                         
                          CRIMINAL APPEAL NO. 375 OF 1999

     Dr. Smt. Usha w/o Dhondiram Sarwade
                         
     Age 35 years, Occ. Medical Officer
     (Under suspension)
     R/o. Shahaganj, Aurangabad                         ...Appellant
                        
            Versus

     The State of Maharashtra
     Copy to be served on the
     Public Prosecutor, High Court
      

     Bench at Aurangabad                                ...Respondent
   



                                            .....
     Mr. S.P. Brahme, advocate for the appellant
     Mrs. Yogita M. Kshirsagar (Thorat), A.P.P. for respondent
                                            .....





                                                  CORAM: S. S. SHINDE, J.

                                  DATE OF RESERVATION
                                  OF JUDGMENT                           : 20.01..2011

                                  DATE OF PRONOUNCEMENT





                                  OF JUDGMENT                           : 04.02.2011

     JUDGMENT:

-

1 This appeal is filed challenging the judgment and order passed by the learned Special Judge (A.C.). Aurangabad in Special Case No. 20 of 1997, thereby convicting the appellant for the offence punishable under Section 13(1) (d) r.w. 13(2) of the Prevention of Corruption Act ::: Downloaded on - 09/06/2013 17:01:04 ::: crapl375.99 -2- and sentenced her to suffer S.I. for one year and pay fine of Rs.300/-.

The appellant is also convicted for the offence punishable under Section 7 of the Prevention of Corruption Act and sentenced her to suffer S.I. for six months and to pay fine of Rs.200/- in default S.I. for two months. The trial court has ordered that the substantive sentence shall run concurrently.

2 The prosecution case, in nutshell, is as under:-

The appellant accused Dr. Smt. Usha Sarwade on 6.2.1996 was working as "Casualty Medical Officer" in Government Medical College and Hospital Aurangabad and so she was a public servant. The complainant Deelip Shelar, r/o Witkheda alongwith his parents on

3.2.1996 was assaulted by one Parbhat Dapke and his children. After assault, he lodged a complaint in Deogaon Rangari police station. The police referred him and his father to the Medical Officer for treatment in Government College and Hospital Aurangabad and for injury certificate. He, as well as his father were admitted in the said Hospital commonly known as "Ghati Hospital", Aurangabad. The accused being C.M.O. was dealing with the case of the complainant and his father. The complainant had requested her to keep his father for two days more in Ghati Hospital Aurangabad but his request has not considered by the appellant-accused and his father was discharged ::: Downloaded on - 09/06/2013 17:01:04 ::: crapl375.99 -3- from the hospital.

It is the contention of the prosecution that when the complainant Deelip Shelar had been to the accused for his injury certificate as well as the injury certificate of his father, the accused demanded Rs.400/-

from him by way of bribe. It is the allegation of the prosecution that the accused refused to issue injury certificate unless the amount of bribe was paid by the complainant Deelip Shelar. She was also told him that on 6.2.1996 up to 8.00 p.m. she would be at her chamber for her official work and he may collect the injury certificate from her in the evening of the same day.

The complainant Deelip Shelar was not inclined to give bribe to the accused. Therefore, he came to the office of A.C.B. Aurangabad and met to Dy. Superintendent of Police Shri Kulkarni. His complaint was reduced into writing in the office of A.C.B. Aurangabad. The Investigating Officer Shri. Kulkarni called two panchas namely Shri Munge and Shir Lad. They gave consent to act as panchas in the trap.

They also read the complaint of Shri Deelip Shelar. Thereafter, demonstration of use of anthracene powder and Ultra violet lamp was shown to the complainant and both panchas. Then as per the instructions of Dy. S.P. Shri Kulkarni the complainant Deelip Shelar produced four currency notes of Rs.100/- each. The anthracene ::: Downloaded on - 09/06/2013 17:01:04 ::: crapl375.99 -4- powder was applied to the said notes and the same were kept in the left pocket of shirt of the complainant. Shri Kulkarni instructed to complainant not to touch the said notes unless the money was demanded by the accused. The panch Shri Munge was also instructed to remain with the complainant at the time of trap and to listen the conversation between the complainant and the accused. Then the pre-

trap panchnama was prepared in the office of A.C.B. Aurangabad in which the number of marked currency notes were mentioned and the bottle of anthracene powder was sealed and kept in cupboard. Shri Kulkarni gave directions to another panch Shri Lad and his other staff regarding movements at the time of trap. In this way the trap was arranged against the accused.

Shri Kulkarni, both panchas and his staff at about 7.00 p.m. came to Panchakki by police jeep. From there, the complainant Shri Deelip Shelar and panch witness Shri Munge proceeded to Ghati, Aurangabad. Thereafter, they met the accused at her chamber in C.M.O. Room in Ghati Hospital Aurangabad. She asked the complainant whether the money was brought and as the complainant told her that money was brought, she asked him to give the said money to her peon. In the meantime, she gave discharge card to her peon for bringing its xerox copy. As peon was not found at his place, the complainant and panch Shri Munge again came to the room of the ::: Downloaded on - 09/06/2013 17:01:04 ::: crapl375.99 -5- accused. The accused told the complainant to keep the said amount in the drawer of her table. Accordingly, tainted currency notes were put in the drawer of the table of the accused by the complainant. Then he came out of the room and gave signal to the raiding party by waiving his scarf. Shri Kulkarni ad his raiding party rushed on the spot. Shri Kulkarni asked the accused, where the amount was kept and she pointed out at the drawer of her table. The panch Shri Lad removed the said notes from the drawer of the table of the accused. The said notes were seen in the light of ultra-violet lamp and blue shining of the anthracene powder was noticed on the said notes. The number of the said notes were tallied with the numbers mentioned in the pre-trap panchnama. Thereafter, said notes were seized for the purpose of investigation. The form on which the notes were kept in the drawer of the table of accused had also tainted with anthracene powder and so it was also seized. Then the true copies of the injury certificate of M.L.C. 1133 discharge card with xerox copies of M.L.C. and the original certificate of M.L.C. were also seized. The detailed panchnama was also made on the spot and its copy was given to the accused. The signature of the accused was obtained on the original panchnama by way of acknowledgment.

Shri Kulkarni thereafter came to city Chowk police station, Aurangabad and lodged the complaint against the accused. On the ::: Downloaded on - 09/06/2013 17:01:04 ::: crapl375.99 -6- basis of his complaint, the offence crime No. II-4 of 1996 was registered under Sections 7, 13(1) (d) r.w. 13(2) of the Prevention of Corruption Act.

3 During the course of investigation the prosecution has collected certain material. Mr. Kulkarni has drawn panchnama in the office of A.C.B. He also searched the house of the accused and prepared search panchnama. Shri Kulkarni recorded the statements of various witnesses. On 9.2.1996, he arrested the accused. He also collected the copy of appointment order of the accused. Similarly, the copy of transfer and posting on the accused as C.M.O. On 7.3.1996 he submitted the report to the Government through his superiors Officer for launching the prosecution against the accused.

4 The learned Special Judge after framing necessary points and recording evidence and after hearing the parties convicted the appellant for the offence punishable under Section 13(1) (d) r.w. 13(2) of the Prevention of Corruption Act and sentenced to suffer S.I. for one year and pay fine of Rs.3000/-. The appellant is also convicted for the offence punishable under Section 7 of the Prevention of Corruption Act and sentenced her to suffer S.I. for six months and to pay fine of Rs.

200/- in default S.I. for two months. Hence, the judgment of the learned Special Judge is under challenge in this appeal.

::: Downloaded on - 09/06/2013 17:01:04 :::

crapl375.99 -7- 5 Learned counsel for the appellant submitted that the prosecution has failed to prove the ingredients of offence i.e. demand, acceptance and alleged recovery of the amount. The prosecution did not adduce the reliable evidence. In support of his contention learned counsel for the appellant relied on the reported judgment of this Court in the case of Panalal Damodar Rathi Vs. State of Maharashtra, reported in AIR 1979 SC 1191 and more particularly para 6 and 7 of the said judgment. Relying on the said judgment, counsel would submit that in the instant case, like in the said case, the demand has not been proved by the prosecution. It is further submitted that the prosecution has examined in all five witnesses. Out of them, only P.W.1 complainant, P.W.2 Mr. Munge and P.W.7 Mr. Kulkarni are relevant.

The other two witnesses i.e. P.W.3 and P.W.6 did not support the prosecution case. According to counsel for the appellant, P.W.1 and P.W.7 are interested witnesses and P.W.2 is only independent witness, who was panch. It is further submitted that for demand and acceptance, there was no corroboration to the evidence of P.W.1. So called corroboration by P.W.2 is untrustworthy and thus the prosecution case appears to be doubtful. In support of his contention, counsel placed reliance on the reported judgment of the Supreme Court in the case of State of Maharashtra Vs. Dnyaneshwar Laxmanrao Wankhede, reported in 2010 (1) Bom. C. R. (Cri.) 247 ::: Downloaded on - 09/06/2013 17:01:04 ::: crapl375.99 -8- and more particularly para 16 to 20 of the said judgment.

Learned counsel further submitted that in absence of demand, the prosecution under Section 20 is not attracted. The prosecution failed to prove the evidentiary facts. In support of his contention, counsel placed reliance on the reported judgment of the Supreme court in the case of V. Venkata Subbarao Vs. State, reported in AIR 2007 SC 489 and more particularly para 12 of the said judgment. He further submitted in the said judgment the Hon'ble Supreme Court has held that the unless evidentiary facts are led by the prosecution, the prosecution under section 20 is not attracted. It is further submitted that the demand made on 5.2.1996 is not proved by the prosecution.

P.W.1 did not disclose the said demand in his examination in chief but in cross examination he mentioned the same. Exh.35 is the duty arrangement which falsifies the demand. Counsel further submitted that it has come on record through the prosecution witnesses that the appellant was not entrusted with any duty on 5.2.1996. It is further submitted that evidence of P.W.1 and P.W.2 do not inspire confidence and is doubtful. P.W.1 had grudge against the appellant because she did not accede to his unlawful demand.

According to counsel for the appellant, there are discrepancies in the evidence of P.W.1, P.W.2 and P.W.7. Counsel further submitted ::: Downloaded on - 09/06/2013 17:01:04 ::: crapl375.99 -9- that P.W.1 in his deposition stated that he himself and his father was admitted in the hospital. However, in complaint at Exh.13, he has stated that only father was admitted. Counsel submitted that the evidence of P.W.1 before the Court that he was also admitted in the hospital is falsified because the prosecution has only brought on record the discharge card of the father. In case the complainant was admitted in the hospital, his discharge card should have been placed on record. It is further submitted that P.W.1 had admitted in cross examination that he was in hospital on 6.2.1996 at about 3.00 p.m. Learned counsel invited my attention to the document at Exh.52 which shows that only the father of the complainant was admitted in the hospital. However, the complainant in his complaint at Exh.13 is silent about at what time he was in hospital on 6.2.1996. Learned counsel further submitted that P.W.2 in his cross examination admitted that he received requisition from ACB office at 12.30 p.m. However, P.W.7 Investigating officer admitted that P.W.1 came to ACB office at 2.30 p.m. Therefore, counsel for the appellant submitted that there is vital contradictions and it makes evidence of prosecution witnesses doubtful. Counsel further submitted that if the evidence of P.W.1, P.W. 2 and P.W.3 is read about the alleged demand, his presence in the ACB office and requisition received by P.W.2 from ACB office would lead to only conclusion that the prosecution case is afterthought and concocted.

::: Downloaded on - 09/06/2013 17:01:04 :::

crapl375.99 -10- It is further submitted that P.W.1 in his statement stated that a lady doctor started preparing certificate and gave him the same and took his signature. However, P.W.2 is silent on that count.

Therefore, counsel for the appellant would submit that even evidence of P.W.1 and P.W.2 at the time of actual alleged trap is not consistent with the evidence of each other. It is further submitted that P.W.1 in his evidence before the Court has stated that on 5.2.1996 appellant-

accused demanded money when he went to hospital. He did not have Rs.152/- to pay. However, he has not mentioned the same fact in his complaint. P.W.2 has not mentioned this fact in his statement. It is submitted by the counsel for the appellant that there is improvisation by P.W.1 about demand on 5.2.1996 which is not corroborated and proved, as she was not on duty on 5.2.1996. It is further submitted that P.W.2 Munge has not given details of distance from where he heard the conversation between the accused and the P.W.1 nor he has stated that he was inside the cabin. It is submitted that the prosecution story is not supported by P.W.2 in material particulars on demand and acceptance. It is further submitted that P.W.2 in his deposition has stated that accused removed discharge card and delivered it to peon and asked him to bring its xerox copy, however, P.W.1 has not mentioned this fact in his statement. Therefore, evidence of P.W.2 is inconsistent with the deposition of P.W.1. It is ::: Downloaded on - 09/06/2013 17:01:04 ::: crapl375.99 -11- further submitted that preparation of certificate by accused and giving the same to P.W.1 is not mentioned by P.W.2 in his evidence, which is stated by P.W.1. Therefore, there is no corroboration to the evidence of P.W.1 that certificate was already given and the said fact is consciously missing in the evidence of P.W.2. Therefore, counsel would submit that there are material discrepancies in the evidence of P.W.1 and P.W.2 which makes prosecution story untrustworthy.

It is further submitted that P.W.2 has stated in his evidence that the office employee from ACB office came to his office at 12.30 p.m. however, P.W. 1 in his deposition, more particularly, in cross examination stated that they went to the hospital i.e. to the accused at 3.00 p.m. and P.W.7 stated that P.W.1 came to his office between 2.00 to 2.30 p.m.. Therefore their evidence is full of contradiction and there are material discrepancies in the evidence of P.W.1, P.W.2 and P.W.7. It is further submitted that evidence of Investigating Officer P.W.7 reveals many lapses during the course of investigation. There is no explanation as to why Manorama and Anil, were not examined.

There is no explanation as to why Mr. Lad and Mr. Asaram Shelar, uncle of P.W.1 are not examined though they were available at the material time. This also contradicts the evidence of P.W.2. Though it is stated by P.W.7 that the bottle of anthracene powder and ultra violet lamp were kept in his cupboard in the office of A.C.B. however, ::: Downloaded on - 09/06/2013 17:01:04 ::: crapl375.99 -12- no explanation is offered as to how the said articles were taken to the hospital. The pre-trap panchnama is at Exh.23 as well as the post trap panchnama. However, there is no separate panchnama prepared by the prosecution. It is further submitted that P.W.7 lodged F.I.R. at Exh.

46 and also he has conducted the investigation and therefore investigation was biased and untrustworthy. In support of his contention, counsel placed reliance on the reported judgment of the Hon'ble Supreme Court in the case of Megha Singh Vs. State of Haryana, reported in AIR 1995 SC 2339. Learned counsel further submitted that the prosecution failed to prove that already injury certificate was issued as per the deposition of P.W.1. panchnama at Exh.23 discloses that certificate was recovered from PW.1, thus there was no reason to demand bribe. The prosecution case is doubtful and the evidence of P.W.1, P.W.2 and P.W.7 is unreliable.

It is further submitted that the sanction under Section 197 of Cr.P.C. was not proved. P.W.8 was not empowered to accord sanction. He admits that no document was placed on record in respect of grant of sanction. He stated that he was under Secretary of the said department and the Secretary is empowered to grant sanction. Therefore, relying on judgment of this Court in the case of State Inspector of Police Vs. Surya Sankaram Karri, reported in (2006) 7 SCC 172, counsel for the appellant would submit that benefit ::: Downloaded on - 09/06/2013 17:01:04 ::: crapl375.99 -13- of doubt is required to be given to the appellant. It is further submitted that defence of the plantation is probable. The table of the accused was accessible. It was in emergency ward and the accused was required to attend the patients. Accused was not in the cabin when P.W.1 and P.W.2 went to meet her first. P.W.2 stated so. Another occasion of plantation was when P.W.1 alleged to have gone to signal raiding squad. Learned counsel further submitted that mere recovery is not sufficient. The recovery of amount is from the drawer of the table and not from the person of the appellant. Learned counsel further placed reliance on the following judgments:-

i) Smt. Meeta Vs. State, reported in 2000 Bom.C.R. (Cri.) 865
ii) (2010) 4 SCC 450 Banarasi Vs. State
iii) 2002 (Cri. Supp.) Bom.C.R. 601 Chintaman Vs. state
iv) 2006 (Supp.) Bom.C.R. 1021 Nilkantha Vs. State It is further submitted that the defence of the appellant taken under Section 313 of Cr.P.C. while answering the questions No.100 and question No.108 is plausible defence. There was access to the cabin of the accused. Evidence of P.W. 4 that the injury certificate does not tally with entries in M.L.C. register is insignificant. The allegations against the appellant were not to the effect of corrections of ::: Downloaded on - 09/06/2013 17:01:04 ::: crapl375.99 -14- certificate. Therefore, counsel for the appellant relying on the grounds taken in the appeal and also pleading in the appeal would submit that the appellant be acquitted from all charges by allowing this appeal by setting aside the impugned judgment and order passed by the Special Court.

6 On the other hand, learned A.P.P. appearing for the respondent-

State submitted that the prosecution has proved beyond doubt the demand, acceptance and recovery of the bribe amount. Learned A.P.P. submitted that evidence of P.W.1, P.W.2 and P.W.7 lead to conclusion that there was demand of amount of Rs.400/- by the appellant and the said was accepted and accordingly by following proper procedure, trap was arranged and amount has been recovered from drawer of the table of the accused. Learned A.P.P. invited my attention to the evidence of complainant P.W.1, P.W.2 and P.W.7 and also other evidence in the nature of panchnama etc. and submitted that the prosecution has convincingly proved its case beyond reasonable doubt. Therefore, the Special Court has rightly convicted the appellant-accused and no interference is warranted in the impugned judgment and order, which is passed after appreciation of clinching evidence brought on record by the prosecution.

7 With the assistance of the learned counsel appearing for the ::: Downloaded on - 09/06/2013 17:01:04 ::: crapl375.99 -15- appellant and the learned A.P.P. appearing for the respondent-State, I have carefully perused the grounds taken in the appeal memo, annexures thereto as also the judgments cited by the counsel for the appellant and also the other evidence brought on record and which is received from the trial court.

8 P.W.1 Deelip Bhaulal Shelar is the complaint, who had given the complaint on 6.2.1996. The said complaint is at Exh.13.

ig In his complaint he has stated that on 3.2.1996 he was beaten by one Parbhat Bhaurao Dapke, his wife, children and daughter-in-law. Even his father and mother were also beaten up. He further stated that the said quarrel took place on account of some land dispute. The said Mr. Bhaulal and his other family members assaulted the complainant and also his father by means of axe, sticks etc. He has further stated in his complaint that the offence was registered at Deogaon Rangari police station on the complaint of his father Bhaulal Gangaram Shelar.

Accordingly his mother was sent to Deogaon hospital for medical treatment. His father and himself had been to Ghati Hospital, Aurangabad and to that effect written letter was given by the concerned police Officer. He has specifically stated that he was given only pills and his father was admitted in ward No.11 in Ghati Hospital, Aurangabad.

::: Downloaded on - 09/06/2013 17:01:04 :::

crapl375.99 -16- 9 He has stated that on 5.2.1996 his father was discharged from ward No.11. On 6.2.1996, in the afternoon at about 2.30 p.m. he himself and his uncle Asaram Gangaram Shelar, resident of Vitkheda had been to Ghati Hospital in casualty ward for obtaining injury certificate of his father. They met the appellant herein, who was in ward No.11 as Medical Officer at the relevant time and requested her to issue injury certificate, since the appellant has examined his father on 3.2.1996. However, the lady doctor i.e. the appellant herein demanded Rs.400/- for issuing such certificate. He replied to the lady doctor that he does not have money and he would pay Rs.150/- and requested her to issue injury certificate. However, the appellant-

accused replied that the work cannot be done as she has to go even to the court for giving evidence. The complainant left the Ghati hospital by telling the appellant that he will make arrangement for Rs.400/-. At that time, the appellant replied that her duty is up to 8.00 p.m. She further asked the appellant to pay Rs.400/- and then she will issue injury certificate. The complainant further stated in the complaint that since the amount of Rs.400/- was demanded by the accused-appellant to issue injury certificate in respect of his father Bhaulal Gangaram Shelar, however, since he was not inclined to pay Rs.400 to the appellant, he has come to lodge the said complaint. He has stated in his complaint that he is not acquainted with said Dr. Sarwade earlier, he had not entered in any financial transaction with the appellant-

::: Downloaded on - 09/06/2013 17:01:04 :::

crapl375.99 -17- accused or he has no any enmity with the appellant. Accordingly he lodged the complaint in the office of Deputy Superintendent of Police-

II, ACB Aurangabad.

10 P.W.1 complainant, in his deposition before the court has narrated the incident dated 3.2.1996, took place in the village. He further stated that his father and he himself were sent to Ghati hospital by the concerned police Officer. In his examination in chief, he stated that he met Dr. Usha Sarwade. He and his father were admitted in ward No.11. They were in the hospital for two days and thereafter they were discharged. They had requested doctor that his father may be kept in the hospital for another two days but the doctor did not take cognizance of his request and discharged them. He asked for certificate from the doctor. The doctor told him to give amount of Rs.

400/- and unless the said amount is paid, no certificate can be issued as she has to attend the court.

11 In his statement he further stated the time of visit to the office of P.I. Kulkarni i.e. office of ACB and the procedure followed in preparing for trap. In detail he has stated about what has happened when he met Mr. P.I. Kulkarni and thereafter he called two panchas then the pre-trap procedure was followed. He was given certain instructions.

These are minute details which have been stated by P.W.1 in his ::: Downloaded on - 09/06/2013 17:01:04 ::: crapl375.99 -18- examination in chief. There is no much dispute about the said version of the P.W.1 appearing in examination in chief.

12 Therefore, on perusal of the contents of the complaint at Exh.13 and perusal of the above extract from the statement of accused, it is crystal clear that in his complaint P.W.1 did not state that he was also admitted in the hospital. He stated in the complaint that only his father was admitted in Ward No.11 from 3.2.1996 to 5.2.1996. However, in his deposition before the Court he stated that he was also admitted in the hospital alongwith his father. It does not appear from his deposition that when actually initial demand was made by the appellant, whether the said amount was demanded on 5.2.1996 or on 6.2.1996. (Emphasis supplied).

13 In his complaint he has stated that he went to Ghati hospital on 6.2.1996 at about 2.30 p.m. alongwith his uncle Asaram Gangaram Shelar and requested the appellant accused for injury certificate of his father. However, the appellant accused demanded Rs.400/- to issue such certificate. The said amount was not with the complainant, he therefore, returned back. It is pertinent to note that the said uncle Asaram Shelar is not examined by the prosecution. In his deposition before the court, the complainant has stated that when they were discharged from the hospital, he requested for injury certificate of his ::: Downloaded on - 09/06/2013 17:01:04 ::: crapl375.99 -19- father and the demand of Rs.400/- was made by the appellant for issuing such certificate. Therefore, I find considerable force in the argument of the counsel for the appellant that the evidence of P.W.1 before the court is 'substantial improvement'. In his complaint he has not stated that he was also admitted in the hospital. On the contrary, in the complaint he has stated that he was given only pills and his father was admitted in ward No.11 on 3.2.1996 and was discharged on 5.2.1996. There is no doubt that in the complaint the complainant has stated that he was given only pills and his father was admitted in the hospital. However, in his deposition before the Court he has stated that he was also admitted in the hospital. In cross examination also he has reiterated that he was also admitted in the hospital. However, on perusal of the evidence brought on record by the prosecution, it appears that only in respect of father of the complainant discharge card is placed on record and the discharge card in respect of the appellant-complainant is not placed on record and this raises reasonable doubt about the truthfulness in the statement of the complainant before the Court. It is also pertinent to note that P.W.1 complainant in his examination in chief has specifically stated that he had requested the doctor that his father may be kept in the hospital for another two days but the doctor has declined the same. The trial court while trying the case has also accepted the case of the appellant that in the complaint the complainant has stated that only father was ::: Downloaded on - 09/06/2013 17:01:04 ::: crapl375.99 -20- admitted in the hospital, however in his deposition before the court, he has stated that he was also admitted in the hospital. Upon perusal of the deposition before the court and the complaint, it does raise reasonable doubt in mind about assertion of the complainant that there was demand of Rs.400 by the appellant-accused.

As stated earlier, in the complaint he has stated that he went to Ghati Hospital on 6.2.1996, however, in his deposition before the court he has stated that as soon as they were discharged from the hospital, he requested for injury certificate, however, doctor demanded Rs.400/-

for issuing injury certificate. According to prosecution case they were discharged from Ghati hospital on 5.2.1996.

14 Coming to the evidence of the complainant about actual demand of amount by the appellant-accused on 6.2.1996 at 7.30 p.m. is concerned, the complainant in his evidence has stated that he himself, P.I. Kulkarni, panch witness, two lady constables proceeded in jeep towards the Ghati Hospital. They were asked to park the jeep near Panchakki. Then they went to the place where accused was working.

Accused on seeing the complainant, put question to him whether the amount is brought by him. The accused thereafter called peon, she directed peon to bring xerox copy of discharge card. Thereafter, peon called him. Peon questioned him whether he has brought the amount.

::: Downloaded on - 09/06/2013 17:01:04 :::

crapl375.99 -21- He told him that he has brought Rs.400/-. Peon thereafter replied that doctor had asked to bring Rs.500/-. Thereafter complainant went to doctor. He told doctor that he had brought Rs.400/- as stated by her, however, peon is demanding Rs.500/-. The lady doctor i.e. appellant herein told him that he had told him to bring Rs.500/-. The lady doctor thereafter started preparing certificate. She took his signature on the copy and gave him certificate. She also told him to pay amount of Rs.

400/- to the peon. He went outside the cabin to see the peon but he was not present there. Thereafter lady doctor told him to keep the amount in the drawer. Thereafter, lady doctor questioned him that whether he has property brought the amount or not?. He told her to count the same. At that time P.W.2 Mr. Munge was near to him. He thereafter came out with certificate and signaled with his scarf to raiding party. Thereafter P.W.7 Mr. Kulkarni came inside and questioned Mr. Munge as to who had accepted the amount. Mr. Munge pointed out towards the accused. The lady constable immediately caught hold both the hands of lady doctor. Thereafter, P.W.7 Mr. Kulkarni proceeded to prepare panchnama while complainant was told to go out. After two or two and half hours he was again called.

15 Before referring to the cross examination of this witness, it would be appropriate at this juncture to refer to the evidence of P.W.2 Mr. ::: Downloaded on - 09/06/2013 17:01:04 ::: crapl375.99 -22- Tulshiram Ramchandra Munge, who was Administrative Officer, Regional Joint Director of Animal Husbandry at the relevant time. The prosecution has claimed that this witness is independent witness and his evidence corroborates the evidence of P.W.1. This witness has stated in his examination in chief that on 6.2.1996 he was working as Regional Joint Director of Animal Husbandry office at Aurangabad.

There was requisition from the office of ACB to act as panch. One Mr. Lad and himself went to ACB office to act as panchas. P.W.7 told them in detail about what they are supposed to do and they prepared for trap. He has narrated details about what was happened in the office of ACB. He further stated that all of them went in police jeep at about 6.45 p.m. and they stopped their vehicle near Panchakki. He himself and Mr. Shelar, got down and proceeded by walk to Ghati Hospital. The other raiding party was behind them at some distance.

At around 7.00 p.m. they reached the office of the accused i.e. casualty department. When they reached the office at first, the accused was not present on her chair. The accused, on seeing Mr. Shelar came from another room and sat on her chair and questioned Mr. Shelar whether he has brought the amount. Thereafter, accused removed discharge card and told peon to bring xerox copy. Accused told Mr. Shelar to pay the amount to peon. The peon, who had gone out to bring xerox called both of them i.e. P.W.1 and P.W.2 and questioned them as to how much amount Shelar has brought. Shelar ::: Downloaded on - 09/06/2013 17:01:04 ::: crapl375.99 -23- told that he has brought Rs.400/-. At that time peon told that Shelar was told to bring Rs.500/-. At that time Shelar again went to meet the accused. When Mr. Shelar went and told accused that peon is demanding Rs.500/- at that time accused told that he was told to bring Rs.500/-. Thereafter accused told Mr. Shelar to pay whatever amount.

When both these witnesses came out peon was not present. They returned back and told accused that the peon is not present. Accused thereafter opened the drawer and again questioned that whether amount is properly brought by Mr. Shelar. Mr. Shelar told the accused to count the same. At the instance of accused Mr. Shelar put the amount in the drawer. Thereafter, Mr. Shelar went out and gave signal to raiding party.

16 The above portion of examination in chief from the evidence of P.W.1 and P.W.2 is material. As argued by the counsel for the appellant it is true that P.W.2 has not given details of distance from whether he heard the conversation between the accused and P.W.1.

He has also not specifically stated that whether he was inside of cabin.

However, it is true that P.W.2 has stated that he accompanied P.W.1 Shelar when actually incident of acceptance of amount has taken place. So far as the evidence of P.W.1 that the appellant-accused prepared certificate of injury and handed over the same to P.W.1 has not been mentioned by P.W.2 in his evidence. In short, P.W.1 has ::: Downloaded on - 09/06/2013 17:01:04 ::: crapl375.99 -24- stated in his examination in chief that the accused prepared injury certificate and handed in to the P.W.1 and thereafter P.W.1 has paid the amount. The preparation of the injury certificate by the accused has not stated by P.W.2 in his evidence. Therefore, so far as the preparation of injury certificate at the relevant time and handing over it to P.W.1, as stated by P.W.1 in his examination in chief is missing in the evidence of P.W.2 Mr. Munge.

17

Therefore, to the extent of issuing injury certificate it reveals from examination in chief of this witness P.W.1 and P.W.2 that, P.W.1 in his examination in chief has stated that at the relevant time when they went to Ghati hospital for actual payment of amount at about 7.30 p.m.. Accused prepared injury certificate and handed in to the P.W.1 and thereafter, he paid the amount is not stated by P.W.2. In short, P.W.2 in his evidence has not stated that the accused prepared injury certificate and handed in to the P.W.1, as stated by P.W.1 in his evidence. Therefore, to that extent, the submission of the appellant is required to be accepted.

18 P.W.1 has stated in his examination in chief that when lady doctor told him to keep the amount in drawer, at that time, Mr. Munge P.W.2 was near to him. Thereafter, he came out with certificate and signaled with his scarf to the raiding party. P.W.2 has stated that when ::: Downloaded on - 09/06/2013 17:01:04 ::: crapl375.99 -25- they returned back to accused and told her that peon is not present, accused thereafter opened the drawer and questioned to Shelar that whether amount is properly brought, Shelar told accused to count the same. At the instance of accused Mr. Shelar put the amount in the drawer. However, if examination in chief of P.W.1 is perused carefully he has not stated in his deposition that the accused opened the drawer. However, the same has been stated by P.W.2. P.W.1 has stated that lady doctor told him to keep the amount in drawer, however, he has not stated that the drawer was opened by accused lady doctor. P.W.1 in his cross examination has asserted that he was admitted in the hospital alongwith his father. However, as stated earlier, in his complaint he has not stated that he was also admitted in the hospital. On the contrary, he has stated that his father was admitted in the hospital and he was given only pills. Therefore, assertion of P.W.1 in his cross examination is substantial that he was admitted in the hospital is substantial improvement and he has not stated the said fact in the complaint. In his cross examination he has specifically stated that he had asked for the certificate on 5.2.1996. He has further stated that it is not true to say that he did not go to the hospital on 6.2.1996. On 6.2.1996, he went only once to meet doctor that too in the evening at about 6.00 p.m. On 5.2.1996 when he went to the hospital, he was accompanied by his uncle Asaram. On 5.2.1996, accused told him that he should get amount and that she ::: Downloaded on - 09/06/2013 17:01:04 ::: crapl375.99 -26- had duty upto 8.00 p.m. On 5.2.1996 he did not have Rs.150/- to pay the accused. He had taken Rs.400/- on 6.2.1996 in order to obtain the certificate. On that day i.e. on 6.2.1996, he did not return to his village.

He had taken Rs.400/- from his uncle Asaram. He had taken this amount on 6.2.1996. He had taken this amount in the afternoon at about 3.00 p.m. He further states that he did not remember if he had gone to meet the accused in Ghati hospital at about 2.30 p.m. The aforesaid version of P.W.1 complainant creates doubts in the mind about the prosecution case. P.W.1 in his cross examination stated that he went to the hospital to ask for the certificate on 5.2.1996. In fact, it has come on record through the prosecution witnesses that on 5.2.1996 the appellant-accused was not on duty. In this respect nothing was brought on record by the prosecution to suggest that the appellant-accused came to the hospital though she was not on duty. The complainant has also stated that on 6.2.1996 only he went to the hospital to meet the doctor that too in the evening at about 6.00 p.m. However, prosecution case so far the demand is concerned is that the complainant met the accused at about 2.30 p.m. He specifically stated on 6.2.1996 only he went to meet the doctor and that too in the evening at about 6.00 p.m. He stated that on 5.2.1996 he was accompanied by his uncle Asaram. The accused told him to get the amount and her duty is upto 8.00 p.m. In fact as stated earlier, ::: Downloaded on - 09/06/2013 17:01:04 ::: crapl375.99 -27- the appellant accused was not on duty on 5.2.1996. Uncle of the complainant viz. Asaram is not examined by the prosecution. In fact, his evidence was material on two points i.e initial demand of amount of Rs.400/- by the accused on 5.2.1996 and whether amount of Rs.400/-

was borrowed by the complainant from him, as stated by the complainant in his cross examination.

The complainant has stated in his deposition that he did not return to his village on 5.2.1996. However, he states that he has taken Rs.400/- from his uncle Asaram on 6.2.1996. As stated earlier, his uncle Asaram is not examined by the prosecution. This witness P.W.1 again stated in his cross examination that he does not remember if he went to Ghati Hospital at about 2.30 p.m. on 6.2.1996. Therefore, the cross examination of P.W.1 referred to the above extent is full of contradictions. This P.W.1 has further admitted in his cross examination that amount was not paid to the accused in her hand.

P.W.1 in cross has admitted that he does not remember the number of said room where the accused used to sit. It further appears that in examination in chief he stated that peon asked P.W.1 whether he has brought Rs.500/- then he went inside the cabin of the appellant and asked about the amount. Then lady doctor told him he was asked to bring Rs.500/-. This demand of Rs.500/- by the lady doctor is also inconsistent with the evidence of P.W.1 himself. Initially he has stated ::: Downloaded on - 09/06/2013 17:01:04 ::: crapl375.99 -28- that lady doctor asked him to bing Rs.400/- for issuing injury certificate.

He has stated in his evidence that lady doctor started preparing the certificate. He took signature of the complainant and issued him certificate. Thereafter, she told him to pay the amount of Rs.400/- to peon. Therefore, it appears that injury certificate was already issued even before alleged acceptance of amount by the prosecution.

As stated earlier, P.W.2 has not stated in his evidence that the lady doctor started preparing certificate, she took signature of the complaint and handed over copy of certificate to the complainant and thereafter she told to pay amount of Rs.400/- to peon. P.W.2 has not stated about issuance of any injury certificate or preparation of the same by the appellant-accused. It is pertinent to note here that P.W.1 complainant specifically states in his evidence that the lady doctor started preparing certificate. She took signature and issued injury certificate and thereafter she told him to hand over Rs.400/- to peon, who is outside the cabin is not stated by P.W.2. In my opinion, the very case of the prosecution is that for issuance of injury certificate lady doctor appellant demanded Rs.400/- from the complainant.

Admittedly, the alleged bribe amount of Rs.400/- was not accepted by the appellant-accused in her hand. Even according to the prosecution, the said amount was asked to be kept in drawer of the table of the appellant-accused. Therefore, in such case where the amount is not ::: Downloaded on - 09/06/2013 17:01:05 ::: crapl375.99 -29- accepted directly in hand by the accused, the corroboration to the evidence of complainant assumes importance. Unless there is full corroboration to the evidence of P.W.1 complainant, it would not be safe to hold the appellant-accused guilty for the offences charges against her.

The said peon who is alleged to have asked for Rs.500/- has not supported the prosecution story. He has stated that said amount was not demanded and paid. It has also come in the evidence of P.W.2 that when P.W.1 and P.W.2 went to the cabin of the appellant-

accused, she was available in the cabin at about 7.00 p.m. It is the prosecution case that said cabin is not accessible to all. From entire material brought on record it seems that nothing has been brought on record to suggest that said cabin was not accessible to the common public. It has also come on record that the accused appellant was not present in her cabin at 7.00 p.m. and she was in casualty ward. There was every possibility that the medical Officer on duty in casualty ward is not available in the cabin at all times. Therefore, defence taken by the appellant-accused in her statement recorded under Section 313 of Cr.P.C. assumes importance.

19 Question No. 100 which was asked to the appellant-accused in her statement recorded under Section 313 of Cr.P.C. and the answer ::: Downloaded on - 09/06/2013 17:01:05 ::: crapl375.99 -30- given to the said question is reproduced herein below:-

"Q No. 100. Why the complainant Deelip Shelar gave evidence against you?
Ans: On 3.2.1996 he came to me with the letter of police of Police Station, Deogaon Rangari at 9.30 p.m. and requested me to give certificate of his father showing injuries more than the actual injuries on his person and I told him that I could not give such certificate but I would admit his father in the hospital and thereafter he came to me on 6.2.96. There were holidays on 4.2.96 and 5.2.96.
As I was only lady medical officer in well known hospital, somebody from our staff of hospital, did not like it and with the help of Shelar has implicated me in the offence. I had not demanded money for the injury certificate.
Therefore, upon perusal of the answer to the said question, the appellant-accused has taken a defence that the complainant has requested the appellant to give certificate of his father showing injuries more than the actual injuries on his person. However, she declined to issue such certificate. She has further stated that the complainant came to her on 6.2.1996. Another question No.108 and answer given ::: Downloaded on - 09/06/2013 17:01:05 ::: crapl375.99 -31- to the said question by the appellant is reproduced herein below:-
"Q. No.108 : Do you wish to say anything more about the offence?
Ans:- I had not demanded bribe and not accepted the bribe. I had also not asked to keep the money in the drawer of my table. Accordingly, I had given my statement immediately to the officer of A.C.B. I did not tell anybody to bring Xerox of any document and had not given money for xerox. It is false case.
The appellant accused has specifically stated in her reply to question No.108 that he has not accepted the bribe amount and she has not asked the complainant to keep that amount in drawer. As stated earlier P.W.1 has told that lady doctor asked him to keep amount in drawer. However, P.W.2 stated that the drawer was opened by lady Doctor and she asked Shelar to keep the amount in drawer.
P.W.1 complainant in his cross examination stated that, "It is not true to say that I had told the doctor to issue me certificate that my father had sustained serious injuries and he should be hospitalized for more days." This statement in cross examination by P.W.1 runs ::: Downloaded on - 09/06/2013 17:01:05 ::: crapl375.99 -32- contrary to his statement in examination in chief that ," We had requested the doctor that my father may be kept in the hospital another two days but the doctor did not listen and we were discharged from the hospital." Therefore, the evidence of P.W.1 complainant is full of contradiction and creates serious doubts in the mind about authenticity of what he stated in the complaint and before the court in the examination in chief and in the cross examination.
It has also come in the evidence of P.W.1 that he was accompanied by his father and uncle when he went to ACB office.
However, the prosecution has not examined either father or the uncle of the complainant. In his cross examination P.W.1 has contradicted its own statement by which vehicle he went to ACB office at first moment. He says that he gone to ACB office in a jeep. At very next moment he says that he went to ACB office by rickshaw. P.W.1 in his cross examination states that he met doctor in her own chamber. At that time other patients were sitting in front of her. He and Munge went to the chamber of accused. The accused told the patients to go and then questioned them if the amount has been brought. P.W.2 in his examination in chief has stated that, "When we reached the office at first, accused was not present on her chair. Accused on seeing Mr. Shelar came from another room and sat on her chair." Therefore, the version of P.W.1 that when he went alongwith P.W.2, the accused was ::: Downloaded on - 09/06/2013 17:01:05 ::: crapl375.99 -33- in her own chamber and that other patients were sitting in front of her, however, P.W.2 states that when they reached the office of the accused at first, she was not present on the chair. On seeing Mr. Shelar, she came from another room and sat on her chair. This different version of P.W.1 and P.W.2 creates serious doubt in the mind about the prosecution case. The evidence of P.W.1 and P.W.2 are not sure about the agreed amount.
The prosecution story, as reflected through the evidence of the complainant is that the accused demanded Rs.400/- to issue injury certificate in respect of father of the complainant. So agreed amount was Rs.400/-. However, both the witnesses have stated in their evidence that the accused demanded Rs.500/- at the relevant time.
P.W.1 has stated in his evidence that the injury certificate was already issued by the accused-appellant and thereafter the amount was demanded. In fact the complainant throughout has stated that the appellant-accused demanded Rs.400/- and unless said amount is paid, she will not issue injury certificate in respect of father of the complainant. If the injury certificate was already issued in that case there was no question of agreement as alleged by the complainant that unless Rs.400/- is paid, the appellant-accused told that she will not issue injury certificate. P.W.1 in his cross examination has admitted that the amount was not paid to the accused in her hand.
::: Downloaded on - 09/06/2013 17:01:05 :::
crapl375.99 -34- P.W.2 has admitted in his examination in chief that anthracene powder was not seen on the hands of the accused. He has also stated in his examination in chief that they went to the house of the accused and search of house panchnama was drawn. Nothing incriminating was found.
P.W.2 in his cross examination has stated thus:-
"Mr. Kulkarni, was working as my superior as Regional Joint Director of Animal Husbandry. A.C.B. staff must have come to my office around 12.30 p.m. My superior did not tell me about any letter having been received form A.C.B. Office. I have not received any written letter to act as panch. We must have reached A.C.B. Office around 2 p.m. or 2.30 p.m."

If the version of this witness is read in the light of the prosecution story that the accused appellant demanded Rs.400/- at 2.30 p.m. on 6.2.1996 and thereafter at 3.00 p.m. the complainant borrowed Rs.400/- from his uncle and then he went to ACB office to lodge the complaint runs completely contradictory to what is stated by P.W.2 in his cross examination. Therefore, the evidence of P.W.2 and the prosecution story creates serious doubt in mind about authenticity of the evidence of prosecution witnesses and in particular P.W.1, P.W. 2 and P.W.7. This witness has further admitted in his cross ::: Downloaded on - 09/06/2013 17:01:05 ::: crapl375.99 -35- examination that in routine course whenever he singed, as per habit, below his signature dates are written but signatures on panchnama time and dates are not written. It is true that on panchnama at Exhibit 18,23, 24 dates are not put below his signatures. In his cross examination, he further states that they directly went to casualty ward.

He does not say he alongwith P.W.1 went to the chamber of appellant-

accused. This version runs contrary to what he has stated in examination in chief when they went to to the chamber of appellant-

accused that she was not there. He has admitted in his cross examination in front of room/cabin that there is passage of 4 to 5 feet having benches to sit. He has also admitted in his cross examination that ward is visible from open space in front of cabin. He has also admitted that there is lot of rush in the ward and in the open space which is visible from the room of accused. He has further admitted that accused was facing towards the east that means towards the passage side. He has further stated that when the accused was told Shelar to place the amount in drawer at that time Shelar was standing near the door. He has further stated that he had not seen Shelar actually signaled the raiding party, as he was inside the room.

21 The prosecution has examined P.W.3 Kamal Shivanand Mahajan at Exh.29 on the preparation of map of the spot.

::: Downloaded on - 09/06/2013 17:01:05 :::

crapl375.99 -36- 22 The prosecution has examined P.W.4 Dr. Prabhakar Kisanrao Phute at Exh.33. In his examination in chief, he has stated that on the relevant date i.e. on 6.2.1996, the appellant-accused was on duty as a Medical Officer in casualty. However, he has stated that the appellant-

accused was not on duty on 5.2.1996. Therefore, this prosecution witness has stated in his evidence that on 5.2.1996 the appellant-

accused was not on duty. Therefore, the version of the complainant as appeared in the cross examination before the court and also in the examination in chief that she was on duty on 5.2.1996 is completely negatived by the evidence of this witness that the appellant-accused was on duty on 5.2.1996. The prosecution has not brought anything on record to suggest that the appellant accused came to the hospital on 5.2.1996 though she was on duty on 5.2.1996.

23 The prosecution has examined P.W. 5 Eknath Bhivsan Gadhekar at Exh.37, who was at the relevant time, was working as Ward boy. But he has not supported the prosecution story. He has denied that there was talk between Mr. Shelar and the accused regrading money. Nothing has been brought on record by the prosecution in his cross examination, which would support the prosecution story. On the contrary, in the cross examination he has admitted that there is always crowd of people in casualty ward. It is true that there is always crowd in the room of C.M.O. There is M.L.C. ::: Downloaded on - 09/06/2013 17:01:05 ::: crapl375.99 -37- ward adjoining to the room of R.M.O. and R.M.O. is required to go in the ward frequently for examination of the patients. He was not acquainted with Deelip Bhaulal Shelar and Tulshiram Munge.

Therefore, the evidence of this witness does indicate that there is always flow of crowd and medical officer on duty has frequently visit the ward for examination of patient. Therefore, the defence of the accused-appellant that the amount of Rs.400/- has kept in the drawer of the table in her cabin when she was not in the chamber appears to be probable.

24 P.W.6 Syed Nawab Syed Gani, whose evidence is at Exh.38.

At the relevant time he was working as sweeper in Ghati hospital. He has stated that his duty was from 4.00 p.m. to 7.00 p.m. He in his cross examination has stated that his signature was taken on blank paper by the police. He has denied that the copies of xerox was brought by him.

25 The prosecution has examined P.W.7 Hanumantrao Panditrao Kulkarni, who is investigating Officer and also complainant at Exh.43.

In his examination in chief, he has stated that on 6.2.1996 one Deelip Bhaulal Shelar came to the office of ACB and lodged complaint against the appellant-accused alleging that she has demanded Rs.

400/- for the injury certificate, which was required for him in criminal ::: Downloaded on - 09/06/2013 17:01:05 ::: crapl375.99 -38- case. His complaint was reduced into writing as per his instructions.

His signature was obtained on the complaint. This witness has not stated at what time the said complainant came to his office. In fact, since he is investigating Officer in the case he could have stated at what time the complainant came to his office. He further stated that he called two employees from the office of Animal Husbandry to act as panchas by letter. However, it is pertinent to mention here that P.W.2 has stated in his deposition that no such letter was received by him to act as panch. This witness has further stated about preparation of pre-

trap panchnama and also other details as to how the complainant and panchas were instructed to prepare themselves for their role at the time of actual trap. He further stated that at about 6.50 p.m. alongwith the panch and his staff and complainant they proceeded to Ghati Hospital. The complainant and panch Munge went ahead to the office of accused. However, this witness and others were behind them and they followed Mr. Munge and complainant at some distance. This witness has stated that at about 7.00 p.m. the complainant gave signal to this witness and thereafter they went to the spot. Mr. Munge P.W.2 told that accused had accepted the money. This witness has also stated the role played by panch Mr. Lad. However, it is pertinent to note that said panch Mr. Lad is not examined by the prosecution.

According to this witness Mr. Lad removed currency notes from drawer of the table. In fact, the prosecution should have examined Mr. Lad ::: Downloaded on - 09/06/2013 17:01:05 ::: crapl375.99 -39- whether actual currency notes were removed from the drawer of the table of the appellant-accused. P.W.7 has stated that the their hands and the hands of the accused were examined in light of ultra-violet lamp but no blue shining was found on the hands. Therefore, it is prosecution story that no blue shining was found on the hands of the appellant-accused.

P.W.7 in his cross examination stated that on 6.2.1996 the complainant came to his office at about 2.00 to 2.30 p.m. On that day, their office was at Jalna road. This statement of P.W.7 that complainant came to his office between 2.00 to 2.30 p.m. required to be examined in the light of the statement of the complainant. The complainant has stated that at about 3.00 p.m. he borrowed Rs.400/-

from his uncle. P.W.2 in his cross examination before the Court has stated that some persons from ACB office came to his office at 12.30 p.m. requesting him to act as panch. Therefore, the evidence of P.W.1 complainant, P.W. 2 and P.W.7 about timing of events on 6.2.1996 are required to be taken seriously. In the case like one in hand, the prosecution is bound to explain the material contradictions in the evidence of the star witnesses i.e. P.W.1, P.W.2 and P.W.7 about the timing of the events, which creates serious doubt in the mind about the prosecution story. In short, P.W.2 in his examination in chief stated that at 12.30 p.m. the persons from ACB office came to his office ::: Downloaded on - 09/06/2013 17:01:05 ::: crapl375.99 -40- requesting him to act as panch. In case of the complainant, the complainant stated in his evidence that he borrowed Rs.400/- from his uncle at 3.00 p.m. The complainant has stated in his deposition before the Court that on 6.2.1996 he went once in Ghati Hospital and that too at 6.00 p.m. However, P.W.7 in his cross examination stated that the complainant came in his office at about 2.00 to 2.30 p.m. on 6.2.1996.

P.W.7 has stated further that panch came to his office at about 3.30 to 4.00 p.m. However, the evidence of P.W.2 shows that he alongwith another panch who is employee of his office went to the office of ACB between 2.00 2.30 p.m. 26 P.W.8 Mr. Gangaram Ippewar, was under Secretary, Public Health Department, is examined and his evidence is at Exh.51. In his cross examination he has admitted that there is notification of the government empowering him to grant sanction for prosecution but on that day he has not brought its copy on record and his statement came to be recorded.

27 As stated earlier, so far as the evidence of prosecution regarding pre-trap panchnama Exh.18 and demonstration of use of anthracene powder and ultra violet lamp in case of trap is concerned, it is not seriously contested by the defence since it was in the office of the ACB. However, counsel for the appellant has argued that ::: Downloaded on - 09/06/2013 17:01:05 ::: crapl375.99 -41- according to P.W.7 ultra violet lamp was in the cupboard in the office of ACB However, no explanation has come on record how the said lamp was used immediately in the hospital. In short, there is no evidence on record to show that as to how the said ultra violet lamp was taken from cupboard to the hospital.

28 Therefore, as discussed herein above, in detailed, the evidence of P.W.1 complainant before the court contradicts with his statement in the complaint. The evidence of P.W.1 and P.W.2 at the time of actual trap suffers from material contradictions and more particularly about demand and acceptance of the alleged amount of Rs.400/- towards bribe by the appellant-accused. It is not necessary to repeat what P.W.1 and P.W.3 have stated in their evidence. As stated earlier, the evidence of P.W.1 and P.W.2 cannot be believed and trusted so as to sustain the conviction of the appellant accused. It is an admitted position that the alleged amount of bribe amount of Rs.400/- was not accepted by the appellant in her hand. P.W.1 has stated in his evidence that when he alongwith P.W.2 went to the chamber of accused, she was sitting in her chair and patients were sitting in front of her. However, P.W.2 has stated that when they went to the chamber of the appellant at 7.00 p.m. she was not there. On seeing the complainant Shelar, she came to her chamber. P.W.1 has stated that the appellant accused prepared injury certificate when P.W.1 and ::: Downloaded on - 09/06/2013 17:01:05 ::: crapl375.99 -42- P.W.2 were present in her chamber and after preparation of certificate, his signature was taken on copy and the said injury certificate was handed in to the complainant. Thereafter she did ask for Rs.400/-, as agreed. However, P.W.2 has not stated in his evidence that the appellant-accused prepared injury certificate and then signature of the complainant was obtained and certificate was handed in to the complainant. P.W.1 in his statement has stated that the accused appellant told to keep the amount in drawer of the table. However, P.W.2 stated that drawer of the table was opened by the appellant-

accused and the complainant was told to keep the amount in the drawer of the table. At one point, the complainant stated that the agreed amount of Rs.400/- and after payment of said Rs.400/- the accused told him that she will give injury certificate of his father to him.

However, in his evidence, he has stated that certificate was issued and thereafter the amount was demanded.

29 As stated earlier, so far as the timing of events taken place before actual incident on 6.2.1996 are concerned, there are material contradictions in mentioning the time by P.W.1, P.W.2 and P.W.7 which makes prosecution story doubtful. Prosecution story is not supported by other witnesses i.e. Ward Boy and Sweeper. On the contrary, one of the witness has stated that there is always crowed in the casualty ward where the appellant-accused has to go frequently in ::: Downloaded on - 09/06/2013 17:01:05 ::: crapl375.99 -43- the ward to check the patients. The important witness Mr. Lad is not examined by the prosecution and also the uncle of the complainant is not examined by the prosecution who was accompanied the complainant when initial demand was made by the appellant-accused.

It has come in the examination in chief of the complainant that he was requesting the appellant to keep his father in the hospital for two more days but the doctor did not listen and she discharged his father. In my opinion, this version of the complainant in his examination in chief does indicate that he has some grudge against the appellant-accused in his mind since the appellant-accused did not accede to his request to keep his father in the hospital for another two days.

30 As already stated, the prosecution story is full of contradictions, omissions, improvements and lacks from sufficient convincing evidence, which would prove the prosecution case beyond reasonable doubt. It is settled position of law that if there is room for doubt, the benefits should go to the accused.

31 The Hon'ble Supreme Court in the case of Panalal Ramodar Rathi (supra) in para 7 has considered the said case on the facts brought before the court and held that if the version of the complainant is lacking corroboration and if marked notes are not recovered from the appellant, the prosecution case should fail. If there is any ::: Downloaded on - 09/06/2013 17:01:05 ::: crapl375.99 -44- suspicion in the prosecution case, then the benefit should go to the accused. The prosecution has to prove ingredients of the offence. In that case also the appellant-accused therein did not accept the money in hand and therefore, in the facts of that case, the Hon'ble Supreme Court held that unless there is corroboration to the evidence of the complainant about actual demand and acceptance, the benefit of doubt is required to be given to the accused.

32

In the case of State of Maharashtra vs. Dnyaneshwar (Supra), in para 7, the Hon'ble Supreme Court held that the demand of illegal gratification is sine qua non for constitution of an offence under the provisions of Prevention of Corruption Act. For arriving at conclusion as to whether all ingredients of illegal gratification viz.

demand, acceptance and recovery have been satisfied or not, facts and circumstances brought on record must be considered in their entirety. Presumptive evidence as laid down under Section 20 must also be considered, but, in respect thereof, it is trite law that, standard of burden of proof on accused vis-a-vis standard of burden of proof on prosecution would differ. Even in a case where burden is on accused, prosecution must prove foundational facts. Before calling an accused to explain as to how amount in question was found in his possession, foundational facts must be established. While invoking provisions of section 20, explanation offered by accused, if any, is required to be ::: Downloaded on - 09/06/2013 17:01:05 ::: crapl375.99 -45- considered only on touchstone of preponderance of probability, not on proof beyond all reasonable doubt.

33 Yet in another case in case of V. Vyankat Subbarao (supra) the Hon'ble Supreme Court held that in absence of a proof of demand the question of raising the presumption would not arise. Section 20 of the Prevention of Corruption Act provides for raising of a presumption only if a demand is proved.

34 In case of Ramprkash Arora (supra) the Hon'ble Supreme court held that there should be independent witness from which corroboration could be found of the evidence given by the prosecution witnesses.

35 Yet in another case in the case of State Inspector of Police Vishakhapatnam (supra), the Hon'ble Supreme Court held that when authority of person to carry out investigation is questioned on the ground that he did not fulfill statutory requirements laid down, burden is on the prosecution to prove the same as contemplated in terms of second proviso of Section 17 i.e. power to grant sanction has been conferred by the authority.

In the instant case, one of the point argued by the counsel for ::: Downloaded on - 09/06/2013 17:01:05 ::: crapl375.99 -46- the appellant is that under Secretary who stepped into witness box to contend that he is authorized to grant sanction, did not produce anything on record before the court showing that he is authorized to give sanction to prosecute the accused.

37 In case of Banarasi Dass (supra) the Hon'ble Supreme court held that it is a settled cannon of criminal jurisprudence that conviction of accused cannot be founded on the basis of the inference. The offence should be proved against accused beyond reasonable doubt either by direct evidence or even by circumstantial evidence if each link of chain of events is established pointing towards guilt of accused.

38 Therefore, in the instant case, admittedly the alleged amount of Rs.400/- to issue injury certificate was not accepted by the appellant-

accused in her hand. Therefore, corroboration to the evidence of P.W. 1 that at the relevant time, the amount was demanded by the appellant-accused was required to be corroborated by the material particulars by the evidence of P.W.2. However, as stated earlier, the evidence of P.W.1 and P.W.2 is full of contradictions and which makes the evidence of both the witnesses untrustworthy. Even if the evidence of P.W.1 in respect of demand is believed, the said does not find corroboration in material particulars. On the contrary, there is variance between the evidence of P.W.1 and P.W.2 about demand ::: Downloaded on - 09/06/2013 17:01:05 ::: crapl375.99 -47- and acceptance of amount of Rs.400/- to issue injury certificate. If the evidence of prosecution is considered in its entirety, it does not lead to only conclusion that the appellant accused is guilty of offence alleged against her. The evidence is full of contradictions, omission, improvements and far from satisfactory required for sustaining the conviction.

39 As stated in the earlier part of this judgment, the appellant accused has stated in her statement recorded under Section 313 of Cr.P.C. that on 3.2.1996 the complainant came with letter of police of police station Deogaon Rangari at 9.30 p.m. and requested her to give certificate of his father showing the injuries more than the actual injuries on his person and she told him that she could not give such certificate. She has also stated that she was the only Medical Officer in well known hospital and somebody from her hospital did not like it and with the help of Mr. Shelar, impleaded her in the said offence.

40 As stated earlier, at the cost of repeatation it is to be stated that it has come in the evidence of P.W.1 complainant that he requested to the appellant to keep his father in the hospital for some more days, however, the appellant accused did not accede to the said request.

41 Therefore, viewed from any angle, in my opinion, the benefit of ::: Downloaded on - 09/06/2013 17:01:05 ::: crapl375.99 -48- doubt is required to be given to the appellant-accused Dr. Usha w/o Dhondiram Sarwade. The prosecution has utterly failed to prove its case beyond reasonable doubt. Therefore, the criminal appeal is allowed. The impugned judgment and order of conviction and sentence is quashed and set aside. The appellant-accused Dr. Usha w/o Dhondiram Sarwade is acquitted from all charges levelled against her. Bail bonds shall stand cancelled. Original record should be sent back to the concerned Court.

( S. S. SHINDE. J.) rlj/"

::: Downloaded on - 09/06/2013 17:01:05 :::