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 14, Cited by 0]

Bombay High Court

Mohammad Salim S/O. Mohammad Hanif vs The Central Bureau Of Investigation ... on 2 December, 2025

2025:BHC-NAG:13355



                                                    1/64             apeal 12 & 114-2019.odt

                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                 NAGPUR BENCH : NAGPUR

                                 CRIMINAL APPEAL NO. 12 OF 2019


                   Ravindra s/o Jyotiram Bhojne,
                   Aged about 42 years, Occupation - Service,
                   R/o Sai Nagar, Tahsil Road, Telhara,
                   Tq. Telhara, District Akola.                               ... Appellant

                                              // VERSUS //

                   Central Bureau of Investigation,
                   through Superintendent of Police, ACB,
                   Nagpur.                                                   ... Respondent

                                                 WITH

                                CRIMINAL APPEAL NO. 114 OF 2019


                   Mohammad Salim s/o Mohammad Hanif,
                   Aged about 36 years, Occupation - Business,
                   R/o Mahadevpura, Ward No. 15, Wardha,
                   Tahsil & District Wardha.                                  ... Appellant

                                              // VERSUS //

                   The Central Bureau of Investigation,
                   through Superintendent of Police,
                   Anti-Corruption Bureau, Taluka & District
                   Nagpur.                                                   ... Respondent



          Mr. Prakash Naidu with Mr. J.D. Bastian, Advocate for the appellant in Appeal No.
          12/2019,
          Mr. J.R. Kidilay, Advocate for appellant in Appeal No. 114/2019,
          Mr. P.K. Sathianathan, Counsel for the respondent/State.




          Sknair
                                           2/64               apeal 12 & 114-2019.odt

                          CORAM : NIVEDITA P. MEHTA, J.

                          Reserved on        : 17th November, 2025.
                          Pronounced on      : 02nd December, 2025.

COMMON JUDGMENT :

         The appellants have preferred the present appeals being aggrieved by the

judgment and order dated 14th December 2018, passed by the learned Sessions Judge,

Wardha, in Special Criminal CBI ACB Case No. 7/2010, whereby they are convicted

for the offences punishable under Section 7 and Section 13(1)(d) read with Section

13(2) of the Prevention of Corruption Act, 1988 (hereinafter, "the PC Act"), as well

as under Section 120-B of the Indian Penal Code (hereinafter, "IPC").


2.       By the said judgment, appellant--Ravindra Bhojne in Criminal Appeal No.

12/2019 and appellant-Mohammad Salim in Criminal Appeal No. 114/2019 are

convicted under Section 7 of the PC Act and sentenced to undergo rigorous

imprisonment for one year and to pay a fine of ₹1,000, and in default, to suffer

simple imprisonment for one month each. They are further convicted for the offence

under Section 13(1)(d) read with Section 13(2) of the PC Act and sentenced to

undergo rigorous imprisonment for one year and to pay a fine of ₹1,000, and in

default, to suffer simple imprisonment for one month each.


3.       The appellants are also convicted for the offence punishable under Section

120-B IPC and sentenced to undergo rigorous imprisonment for one year and to pay




Sknair
                                               3/64           apeal 12 & 114-2019.odt

a fine of ₹500, and in default, to suffer simple imprisonment for one month each. All

substantive sentences were directed to run concurrently.


4.       Since both the appellants have preferred appeals challenging the aforesaid

judgment and order, Criminal Appeal Nos. 12 of 2019 and 114 of 2019 were heard

together.


5.       During the pendency of the trial, accused No. 1, Sunil s/o Gorakhnath

Chahande, expired on 01.03.2012, and consequently, the proceedings against him

stood abated. The judgment and order of conviction and sentence dated 14.12.2018

are thereafter challenged by the remaining accused persons i.e. the appellants by way

of the present appeals.


6.       The prosecution case, in brief, is as follows:


         The complainant, Parvez Khan was engaged in an unlicensed business of

selling food items to passengers on trains plying between Badnera and Wardha

Railway Stations. He employed five boys for this purpose. Accused No. 1, an RPF

Inspector, and Accused No. 2, an RPF Constable posted on the said route, allegedly

demanded a monthly "hafta" of ₹300 per employee, amounting to ₹1,500 per

month, for permitting continuation of the complainant's unlicensed activity. A third

person, Accused No. 3, a fruit vendor at Wardha Railway Station, was also

implicated, though the initial demand is attributed to Accused Nos. 1 and 2.



Sknair
                                           4/64                apeal 12 & 114-2019.odt

6.1.     On 14.09.2010, the complainant contacted Accused No. 2 to resolve the

harassment and illegal demand. Accused No. 2 confirmed the demand of ₹1,500 per

month and instructed the complainant to meet him at Wardha on 15.09.2010,

stating that he would take the complainant to Accused No. 1 for negotiation. When

the complainant refused to comply, he and his employees were allegedly subjected to

harassment.


6.2.      Consequently, the complainant approached the CBI, ACB Nagpur, and

lodged a written complaint detailing the demand. The CBI registered

RC0282011A0014 (Exh. 102) against Accused Nos. 1 and 2. To verify the

allegations, the complainant was asked to make a phone call to Accused No. 2. The

CBI officers overheard the conversation on 15.09.2010 at about 10:58 a.m., wherein

Accused No. 2 directed the complainant to meet him near a tea stall outside Wardha

Railway Station.


6.3.     A verification exercise was thereafter conducted. The complainant, equipped

with a concealed voice recorder, attempted to meet Accused No. 2 at the tea stall, but

was redirected telephonically to a location near the Railway Colony. During the

meeting, Accused No. 2 enquired whether the complainant had brought the amount

demanded by Accused No. 1. When the complainant sought reduction of the "hafta,"

Accused No. 2 stated he would attempt to negotiate but demanded an additional

₹200 per month for himself.



Sknair
                                           5/64               apeal 12 & 114-2019.odt

6.4.     Both then proceeded to the quarters of Accused No. 1. The complainant again

sought reduction of the monthly amount. The complainant then requested to

increase the number of employees from five to seven. Accused No. 1 initially

demanded ₹500 per employee (₹3,500 for seven employees), but after negotiation,

agreed to accept ₹1,500 per month for seven employees. He instructed the

complainant to deposit the amount either with Accused No. 2 or Accused No. 3.

However, Accused No. 2 insisted that the money be handed over only to him.


6.5.     Based on the recorded conversations, the CBI concluded that Accused Nos. 1

and 2 had demanded a bribe of ₹1,500 for Accused No. 1 and ₹200 for Accused No.

2, totalling ₹1,700, to be collected through Accused Nos. 2 and 3. A verification

panchanama was prepared. A trap was then arranged for the total bribe amount of

₹1,700. The currency notes, treated with phenolphthalein powder, were kept in the

complainant's shirt pocket. He was instructed not to touch the money unless

demanded and to give a pre-arranged signal by wiping his hair after handing over the

money. A pre-trap panchanama was drawn.


6.6.     Upon calling Accused No. 2 for arranging payment, the complainant was

directed to deliver the bribe to Accused No. 3 at his fruit stall at Wardha Railway

Station. The complainant accordingly went to the stall and handed over the amount

of ₹1,700 to Accused No. 3, informing him that ₹1,500 was for Accused No. 1 and

₹200 for Accused No. 2. Accused No. 3 accepted the money with his right hand,



Sknair
                                               6/64                apeal 12 & 114-2019.odt

counted it with both hands, and kept it in his left shirt pocket. The complainant then

gave the signal.


6.7.       The CBI officers immediately apprehended Accused No. 3, after washing;

both his hands and his left shirt pocket tested positive for phenolphthalein, turning

the sodium carbonate solution pink, and the solutions were seized. The tainted

currency notes were recovered and tallied with the pre-trap panchanama.


6.8.       Accused No. 3, at the instance of the CBI, made phone calls to Accused No. 2

and the deceased Accused No. 1 on loudspeaker, confirming receipt of the money.

The complainant also called Accused No. 2, confirming payment of ₹1,500 for

Accused No. 1 and ₹200 for himself. These conversations were recorded and

transcribed. Accused Nos. 1, 2, and 3 were thereafter arrested.


7.         Pursuant to investigation, a charge-sheet was filed before the learned Sessions

Judge, who framed Charges vide Exhibit 35 against the appellants for offences

punishable under Section 7, Section 13(2) read with Section 13(1)(d) of the PC Act,

and Section 120-B IPC. The appellants pleaded not guilty and claimed to be tried.

The trial commenced and culminated in their conviction and sentence as noted

earlier.


8.         In support of its case, the prosecution examined all ten witnesses, namely -

1.       P.W.1 - Vijay Khatarkar, who was the Sanctioning authority, his deposition was

brought on record through Exhibit 77;

Sknair
                                           7/64                apeal 12 & 114-2019.odt

2.       P.W.2 - Parwez Khan, who was the complainant, his deposition was brought

on record as Exhibit 82;

3.       P.W.3 - Ajay Wanjari, who is a shadow witness, his deposition brought on

record through Exhibit 92;

4.       P.W.4 - Hanuman Jangir, who is a shadow witness, his deposition brought on

record through Exhibit 101;

5.       P.W.5- Denis Mathew, his deposition brought on record through Exhibit 107;

6.       P.W.6- Dilip Wakhare, his deposition brought on record through Exhibit 108;

7.       PW. 7Rajvilas Walde's deposition brought on record through Exhibit 110;

8.       P.W. 8 Dr. Subrat Chaudhari, his deposition brought on record through

Exhibit 114;

9.       P.W. 9 Kishor BBhagat's deposition was brought on record through Exhibit

116; and

10.      PW. 10 Krishna Kumar Sigh deposition was brought on record through

Exhibit 123.



9.       In addition to the oral evidence, the prosecution relied upon the following

documentary evidence: the complaint (Exhibit 83); the sanction order (Exhibit 78);

the transcript of the conversation between the complainant and the accused (Exhibit

93); the verification panchanama (Exhibit 94); the pre-trap panchanama (Exhibit

95); the post-trap panchanama (Exhibit 96); the transcript of the trap-related




Sknair
                                           8/64               apeal 12 & 114-2019.odt

conversation (Exhibit 97); the spectrographic report (Exhibit 115); and the Chemical

Analyser's Report (Exhibit 124).



10.      Upon appreciation of the oral and documentary evidence on record, the

learned Sessions Judge held that the prosecution evidence was credible and

trustworthy. The Court recorded a finding that the deceased accused No. 1 had

demanded a monthly hafta/bribe of ₹1,500, and accused No. 2 had demanded an

additional ₹200 per month from the complainant for permitting him to carry on the

business of selling food to passengers on trains between Badnera and Wardha

Railway Stations through his seven employee-boys without a licence. It was further

held that the said bribe amount was accepted through accused No. 3 at the date,

time, and place alleged.



11.      The learned Sessions Judge also concluded that accused Nos. 1, 2, and 3 had

entered into a criminal conspiracy to demand and accept a total hafta/bribe of ₹1,700

from the complainant. The prosecution was found to have proved its case beyond

reasonable doubt against accused Nos. 2 and 3 for the offences punishable under

Sections 7 and 13(2) read with Section 13(1)(d) of the Prevention of Corruption Act,

1988, as well as under Section 120-B IPC, and they were sentenced accordingly.




Sknair
                                            9/64                   apeal 12 & 114-2019.odt

12.      Heard learned counsel Shri Prakash Naidu and Shri J.R. Kidilay for the

appellants, and learned Counsel Shri Prakashkumar Sathianathan for the

respondent-CBI.



13.      The learned counsel for the appellants advanced the following submissions:

13.1.          It was contended that Accused No. 3 was a licensed contractor for

selling fruits and food at Wardha Railway Station, whereas the complainant was

engaged in selling food articles on running trains between Wardha and Badnera. The

complainant used to purchase fruits and food items from Accused No. 3 on credit,

and on the date of the alleged incident, Accused No. 3 had merely received the

amount towards the complainant's outstanding dues. It was urged that Accused No.

3 had no nexus with the alleged trap or the alleged illegal transaction.



13.2.          It was submitted that the prosecution failed to fulfil the foundational

requirements for the admissibility of tape-recorded evidence. Without undertaking

the necessary examination on admissibility, the learned Sessions Judge erroneously

treated the recorded material as proved against the appellants.



13.3.          It was argued that the conversation between the complainant and

Accused No. 3 allegedly took place at the latter's fruit stall, where the shadow witness

was not present. The testimony of the complainant regarding this conversation is




Sknair
                                              10/64            apeal 12 & 114-2019.odt

uncorroborated. Hence, the recovery of currency allegedly from Accused No. 3 is

neither credible nor legal.

13.4.         Learned Counsel contended that the prosecution failed to establish that

PW-1, the Additional Chief Security Commissioner, had accorded sanction after due

application of mind. It was submitted that the sanctioning authority did not examine

all relevant materials such as the FIR, complaint, CFSL report, and transcripts,

thereby rendering the sanction invalid.



13.5.         It was further submitted that the prosecution failed to establish the

essential element of demand through clear, cogent, and incriminating evidence. It

was contended that no unbroken chain of circumstances was established to prove that

the appellants demanded illegal gratification.



13.6.         It was contended that the shadow witness did not accompany the

complainant to the actual spot of demand. No explanation was offered for the

investigating officer's failure to position the shadow witness at the scene, despite

procedural requirements under the CBI Manual. This omission, according to the

appellants, vitiates the prosecution case.



13.7.         The appellants argued that the audio recordings were not collected or

produced in accordance with the provisions of the Indian Evidence Act, Rule for

production, Use and the Recording of the tape-recorded evidence 1978, governing

Sknair
                                          11/64               apeal 12 & 114-2019.odt

tape-recorded evidence and section 24 of the Criminal Manual. According to

appellant's Counsel, it was incumbent on the prosecution to take reasonable steps.

The prosecution failed to seize the mobile phones or SIM cards of the complainant

and the accused, to obtain CDR/SDR/CAF records, or to ensure integrity of the

recording. It was submitted that standard protocol to ensure that the audio recording

was unaltered was not followed, and hence, the recordings cannot be relied upon.



13.8.        It was further argued that no certificate under Section 65B of the

Evidence Act was produced in support of the transcripts. The prosecution did not

identify the person who prepared the transcripts or explain how the transcripts were

generated. Being secondary evidence, the transcripts were not verified in court by

playing and comparing the audio files.



13.9.        The appellants lastly submitted that the prosecution failed to produce

the original DVR/cassette containing the primary electronic evidence. In the absence

of the original electronic medium, authenticity, continuity, and integrity of the

alleged recording cannot be established. It was submitted that the possibility of

editing, fabrication, or selective extraction could not be ruled out. The absence of

hash value verification further weakens the prosecution case. Hence, in the absence

of primary evidence and valid certification, the alleged recordings cannot be relied

upon, and the prosecution has failed to prove the guilt of the appellants beyond

reasonable doubt.

Sknair
                                            12/64               apeal 12 & 114-2019.odt

13.10.         In support of these submissions, reliance was placed upon several

judicial pronouncements, including: State v. Uttamchand Bohra (2022) 16 SCC 663;

Ram Sharan Chaturvedi v. State of M.P., (2022) 16 SCC 166; Mir Mustafa Ali

Hasmi v. State of A.P., 2024 INSC 503; Rakesh Kapoor v. State of H.P., (2012) 13

SCC 552; Prakash Babulal Pardeshi v. State of Maharashtra, 2020 (1) Bom CR (Cri)

743; State of Maharashtra v. Ramesh Tukaram Wagh, 2021 (1) AIR Bom R (Cri)

318; Rahil v. State (NCT of Delhi), 2025 INSC 858; Rajesh Gupta v. CBI, 2022

SCC OnLine SC 1107; Vijaykumar Raghunath Gosavi v. State of Maharashtra, 2021

(3) AIR Bom R (Cri) 647; Ramesh Thete v. State of M.P., 2011 (6) RCR (Cri) 1892;

Mohd. Abdul Naim v. State of Maharashtra, Cr. A. No. 277/2005; Vinayak v. State

of Maharashtra, 2023 (1) AIR Bom R (Cri) 28; K.C. Singh v. CBI, Delhi Cr. A. No.

976/2010; Shobha Sonba Raut v. State of Maharashtra, 2022 (3) AIR Bom R (Cri)

395; State of Lokayuktha Police v. C.B. Nagaraj, 2025 INSC 736; Harishchandra

Prabhakar Borkar v. State of Maharashtra, 2017 (3) AIR Bom R (Cri) 763; State of

Maharashtra v. Shivram Bhikaji Pawar, 2011 (2) AIR Bom R 684; K.M. Mallaiah v.

State of Karnataka, Cr. A. No. 260/2015; Jitendra v. State of M.P., 2004 (1) Apex

Criminal 501; Ashok @ Dangra Jaiswal v. State of M.P., AIR 2011 SC 1335; Sunil

Hirasingh Rathod v. State of Maharashtra, 2021 (4) RCR (Cri) 122.

         On these premises, it was contended that the essential ingredients of 'demand'

and 'acceptance', being sine qua non for conviction, Section 7, Section 13(2) read

with Section 13(1) (d) of the PC Act and elements of criminal conspiracy under




Sknair
                                             13/64              apeal 12 & 114-2019.odt

Section 120-B of IPC have not been proved beyond a reasonable doubt. Therefore,

the appellants are entitled to acquittal.



14.      Per contra, learned Counsel appearing for the respondent-CBI supported the

judgment of the trial Court and submitted the following:

14.1.          It was contended that the prosecution had successfully proved the three

foundational elements; demand, acceptance, and recovery, which are essential to

invoke the statutory presumption under Section 20 of the PC Act. Once these facts

stood established, the burden shifted to the accused to rebut the presumption by

offering a credible and probable explanation, which they failed to do. Mere denial or

vague defence is no rebuttal in law.



14.2.          The learned Counsel for CBI submitted that the sanction accorded

under Section 19 of the PC Act was valid. The Additional Chief Security

Commissioner (ACSC) was the Competent Authority having administrative control

over the appellants' service. The sanction order reflects application of mind, having

considered all relevant materials including the complaint, FIR, transcripts, recovery

memos, and the panchanama Hence, the sanction cannot be termed mechanical.



14.3.          It was argued that the testimonies of the shadow and panch witnesses

were consistent, credible, and corroborated each other on all material aspects,

including the demand and acceptance of the tainted currency. The pre-trap

Sknair
                                           14/64               apeal 12 & 114-2019.odt

panchanama was prepared strictly in accordance with procedure, with all mandatory

steps duly followed and proved during the trial.



14.4.         He submitted that the audio recordings produced by the prosecution

were reliable and captured the 'demand' and 'acceptance' of illegal gratification. The

recording is in harmony with the testimonies of the complainant and prosecution

witnesses, and therefore reinforces the prosecution case.



14.5.         It was further argued that the audio recording was preserved and

produced in a manner that excludes any possibility of fabrication or manipulation.

The defence has not demonstrated any plausible reason to doubt its authenticity.



14.6.         It was also submitted that the prosecution had proved the offence of

criminal conspiracy under Section 120-B IPC. The coordinated acts of Accused Nos.

2 and 3, before, during, and after the trap, clearly establish a meeting of minds. The

conspiracy is evident from their communications, conduct, and synchronized

involvement in the bribe transaction. The learned Counsel for the CBI argued that

conspiracy may be inferred from circumstantial evidence and need not be proved by

direct evidence.



14.7.         In support of his submissions, reliance was placed on the following

judgments: K. Nachimuthu v. State, 1994 Cri LJ 2760; Tarsem Lal v. State of

Sknair
                                           15/64                 apeal 12 & 114-2019.odt

Haryana, 1987 Cri LJ 715; State of U.P. v. M.K. Anthony, AIR 1985 SC 48;

Mritunjoy Biswas v. Pranab @ Kuti Biswas, 2013 Cri LJ 4212.



15.      Before proceeding to the analytical discussion and the ultimate conclusion, a

preliminary evaluation of the prosecution's evidence is warranted.

PW-1 - Sanctioning Authority



16.      PW-1 Vijay Khatarkar, the then Senior Divisional Security Commissioner,

RPF, Nagpur, deposed that he was competent to accord sanction for the prosecution

of Accused No. 2 and that, upon receipt of certain documents from the SP, CBI, he

perused the same and issued sanction on 03.12.2010 (Exh. 78). While he asserted

that he had applied his mind, it was admitted in cross-examination that he had not

received the CFSL report, which he himself described as "material evidence". He

further admitted that he neither called for it nor waited for it before according

sanction. The testimony of PW-1 reveals that the sanction order relied upon by the

prosecution was issued without consideration of all relevant materials, particularly the

CFSL report relating to the electronic and voice evidence. His further admission that

the sanction order was similar in language to the sanction accorded by the Chief

Security Commissioner in respect of Accused No. 1, except for the name of the

accused, casts a doubt regarding independent application of mind. The reference in

the covering letter (Exh. 81) to a draft sanction sent by the CBI reinforces this

concern.

Sknair
                                          16/64                apeal 12 & 114-2019.odt

17.      Though PW-1 denied having acted mechanically or under pressure, the

admitted omission of material documents and similarity of language with the earlier

sanction creates an infirmity which affects the validity of sanction. The cumulative

effect of PW-1's evidence indicates that the sanction for prosecution was accorded on

incomplete material and without full and independent consideration, a circumstance

which materially favours the accused.



PW-2 - Complainant

18.      PW-2 Parwez Khan, the complainant, deposed that he was supplying food

items to train passengers through five assistants and that Accused Nos. 1 and 2 were

harassing them and demanding illegal gratification. His narration of events is

primarily based on telephonic conversations, alleged verification, and trap

proceedings organised by the CBI.



19.      During cross-examination, however, several material deficiencies emerged.

PW-2 admitted that he was operating his business without a valid railway licence and

was unaware of procedural requirements. He acknowledged that he had maintained a

personal register of dates and events, yet he neither produced it before the CBI nor

the Court. More importantly, he admitted that after a lapse of four days, he could not

recollect conversations verbatim unless he referred to documents, thereby indicating

that his testimony is substantially memory-dependent and reconstructed rather than

contemporaneous.

Sknair
                                          17/64                apeal 12 & 114-2019.odt

20.      PW-2 also conceded that his written complaint (Exh. 83) was prepared only

after reaching the BSNL guest house and that he could not remember the entire

incident at that time. Several material conversations alleged before the Court were

admittedly not included in his complaint or in his police statement. These omissions

raise serious doubts regarding the reliability and completeness of the prosecution's

primary version. PW-2's testimony further shows that he had no prior acquaintance

or dealings with any of the accused and that several interactions took place on busy

roads, near the railway station, or while on motorcycles--conditions inherently

unsuitable for accurately remembering detailed conversations. His admission that he

was unfamiliar with voice-recording devices, could not confirm the manner of

recording or processing, and did not know whether correct procedures were followed,

weakens the foundation of the prosecution's reliance on electronic evidence.



21.      Significantly, PW-2 admitted that he never discussed the monetary amount

directly with Accused No. 2, despite the prosecution's case being premised on a

demand attributable to him. He further admitted that the directions given to Accused

No. 3 to call Accused Nos. 1 and 2 were purely oral and undocumented. He also

confirmed that Accused No. 3 was not coerced, thereby weakening the prosecution's

claim of a controlled and corroborated trap environment. PW-2 denied suggestions

of external influence or personal animosity; however, the cumulative effect of the

omissions, contradictions, lack of contemporaneous record, absence of direct

conversation with Accused No. 2 regarding money, and failure to recollect material

Sknair
                                            18/64                apeal 12 & 114-2019.odt

facts without written prompts renders his testimony unreliable for proving the

essential ingredients of demand and acceptance beyond reasonable doubt.



22.      On an overall analysis, the evidence of PW-2 suffers from material infirmities,

namely: delay in complaint, absence of verbatim recollection, inconsistency between

complaint, police statement and deposition, failure to document key facts, and lack of

clarity regarding electronic evidence. These deficiencies materially erode the

probative value of his testimony and substantially favour the accused.



Evidence of PW-3 (Shadow Witness)

23.      PW-3 Ajay Wanjari, then serving as a Junior Telecom Officer with BSNL,

deposed that on 15.09.2010 he was directed to report to the BSNL Inspection

Quarter, where he met the CBI officials, the complainant, and another panch witness.

He stated that PI Jangir informed him that the complainant had made allegations of

demand of illegal gratification by Accused Nos. 1 and 2, and the complainant's

written complaint (Exh. 83) was shown to him. PW-3 admitted that he had no prior

knowledge of the dispute and merely signed the complaint after hearing the

complainant's narration. PW-3 stated that the CBI prepared a digital voice recorder

for verification and claimed that it was blank prior to recording; however, he

conceded in cross-examination that no written memorandum, certification, or

documentation was prepared to show that the recorder or SD card contained no pre-



Sknair
                                           19/64                apeal 12 & 114-2019.odt

existing data. No hash value or digital fingerprint of the recording device or recorded

files was generated or preserved.



24.      PW-3 admitted that although he was designated as the shadow witness, he did

not accompany the complainant during the alleged verification conversation with

Accused No. 2. He remained at a distance of 20-30 metres and therefore did not

witness any part of the alleged demand. In explicit terms, PW-3 confirmed that he

neither heard any conversation nor observed any conduct indicating demand of bribe

by the accused. PW-3 further deposed that the recorded conversation was later played

on a laptop, during which he "identified" voices. In cross-examination, however, he

candidly admitted that no formal procedure of voice identification was adopted; no

certification, memorandum, or contemporaneous note was made; and no direction

was issued by the CBI to document such identification. He accepted that proper

documentation of voice identification is necessary, yet no such procedure was

followed.



25.      Regarding the trap, PW-3 admitted that although the CBI manual requires the

shadow witness to accompany the complainant during the actual handover, the

complainant proceeded alone to meet Accused No. 3. PW-3 did not witness the

alleged demand or acceptance of money. His testimony makes it clear that he did not

see the complainant handing over any bribe amount to Accused No. 3, nor did he

hear any conversation relating to demand or acceptance of illegal gratification. PW-3

Sknair
                                           20/64                 apeal 12 & 114-2019.odt

acknowledged that the trap was conducted in a crowded public place between

Platforms 1 and 2 of Wardha Railway Station, with considerable public presence,

thereby making it difficult to observe events clearly. He also stated that he could not

confirm the presence, identity, or activities of Accused Nos. 1 and 2 at the scene.



26.      PW-3 admitted to several procedural deficiencies: no rough sketch of the

scene was prepared; no detailed list of seized articles from either party was drawn;

several documents referred to in the post-trap panchanama (Exh. 96) were not

attached; and he signed various documents without personally verifying all the

contents. He also could not confirm whether mobile phones or SIM cards of the

accused were seized or checked, nor whether statements of Accused No. 3 were

formally recorded.



27.      With respect to the electronic evidence, PW-3 admitted that although SD

cards and CDs were sealed, the panchanama did not consistently mention sealing or

tamper-proofing. Section 65B certificate was also not prepared in his presence. He

also acknowledged that he could not confirm whether all conversations were fully

recorded or whether the devices captured complete and unaltered audio. PW-3

denied acting under pressure of the CBI, but also admitted that some items, such as a

diary seized from Accused No. 3's stall, were taken by the CBI without his

understanding of their relevance. He admitted that he did not personally verify all



Sknair
                                              21/64                apeal 12 & 114-2019.odt

seized articles. He also clarified that none of the accused made any written confession

in his presence.



28.      A cumulative reading of PW-3's testimony reveals material gaps and

inconsistencies, particularly regarding the verification proceedings, the alleged

demand and acceptance, and the handling of electronic evidence. PW-3 did not

witness the demand or acceptance of any bribe, nor did he accompany the

complainant at the crucial time. His testimony highlights significant procedural

lapses, non-compliance with shadow-witness requirements, absence of proper

documentation, lack of voice identification protocol, failure to maintain electronic

integrity, and incomplete seizure records.



29.      Consequently, the evidence of PW-3, rather than corroborating the

prosecution's case, substantially weakens it, as it does not establish the essential

ingredients of demand and acceptance. The omissions and irregularities brought out

in cross-examination materially impair the probative value of the trap proceedings

and tilt the balance of probabilities in favour of the accused.



Evidence of PW-4 - Investigating Officer H.H. Jangir :

30.      PW-4 Hanuman Jangir, who was posted as Police Inspector, CBI, ACB,

Nagpur, deposed that the FIR in the present case was registered by the

Superintendent of Police, CBI, and that the investigation was entrusted to him. He

Sknair
                                          22/64                apeal 12 & 114-2019.odt

identified the FIR (Exh-102) and confirmed that it recorded allegations of illegal

demand for a bribe by the accused. PW-4 stated that he arranged for two

independent panch witnesses, Ajay Wanjari and Dilip Wakhare, to witness the

lodging of the complaint and the verification of the alleged demand through

telephonic conversation and subsequent trap proceedings. PW-4 further testified

regarding the preparation of pre-trap and post-trap panchanamas, use of

phenolphthalein tests, seizure of tainted currency, hand-wash samples, and clothing,

as well as recording of telephonic conversations on a digital voice recorder (DVR)

and transfer to CDs.



31.      However, PW-4 candidly admitted to multiple procedural lapses and non-

compliance with prescribed investigative protocols, which materially weaken the

prosecution case. He admitted that no hash value of the DVR files or SD cards was

generated or preserved, that SD card identification, make, and manufacturer details

were not recorded, and that the DVR and CDs were not properly sealed as required.

Exh-96 does not mention specimen seal impressions or sealing procedures, raising

serious concerns about the integrity and authenticity of the electronic evidence. PW-

4 further acknowledged that he did not prepare any site plan or sketch map of the

locations visited by the complainant or the trap site, nor did he independently verify

whether the complainant visited the residence of Accused No.1 or met Accused No.2

and Accused No.3 at the locations alleged. No independent witnesses were examined

to confirm the complainant's movements or the events at the fruit stall. He admitted

Sknair
                                            23/64                apeal 12 & 114-2019.odt

that the complainant proceeded alone during the crucial stages of the trap, and that

no panch witness accompanied him. These omissions leave the critical acts of

demand and acceptance uncorroborated by any independent observer.



32.      PW-4 conceded that personal searches of the complainant were conducted

without preparing a list of recovered articles, that mobile phones used for alleged calls

were not verified, and that Call Detail Records (CDRs) were neither procured nor

examined. He further admitted that the speaker function was not on during post-trap

phone calls, rendering it impossible for him or the panchas to hear the responses of

the accused. These deficiencies substantially weaken the evidentiary value of the

electronic and telephonic material relied upon by the prosecution. PW-4 also

acknowledged that voice identification of the accused and the complainant was not

documented in any formal panchnama or certification, that the DVR was never sent

for forensic examination, and that no corroborative steps were taken to ensure the

integrity or authenticity of the recordings. He further admitted that no explanations

or statements were obtained from the accused immediately upon apprehension,

contrary to the CBI Manual, depriving the prosecution of contemporaneous evidence

regarding the alleged admissions.



33.      Moreover, PW-4 admitted that he did not seize or examine any account books

or other documents from Accused No.3's stall that could have verified financial

transactions between the complainant and the stall owner. He also acknowledged that

Sknair
                                           24/64                 apeal 12 & 114-2019.odt

several persons were present in the stall at the time of the alleged trap, yet no

statements of such independent witnesses were recorded. These omissions leave open

the possibility that the alleged "bribe" may have been a private transaction or

settlement of dues, rather than an act of criminal demand and acceptance. PW-4's

testimony contains internal contradictions regarding the operation, switching off, and

sealing of the DVR, further undermining the chain of custody and reliability of the

recordings. His admissions regarding lack of site verification, absence of independent

witnesses, failure to obtain CDRs, non-compliance with sealing and hash value

procedures, and non-seizure of potentially exculpatory material collectively cast

serious doubt on the veracity and probative value of the prosecution's case.



34.      On a holistic assessment, the evidence of PW-4 reflects multiple procedural

deficiencies, lapses in compliance with the CBI Manual, and substantial weaknesses

in the chain of custody and authenticity of the electronic recordings. The critical acts

of demand and acceptance were neither witnessed by independent persons nor

corroborated by reliable documentary evidence. The cumulative effect of these

admissions severely undermines the credibility of the prosecution case and raises

reasonable doubts regarding the guilt of the accused, thereby operating strongly in

favour of the accused.




Sknair
                                           25/64               apeal 12 & 114-2019.odt

Evidence of PW-5 - Denis Mathew (RPF Sub-Inspector) Voice Identification

Witness:

35.      PW-5, Denis Mathew, who was serving as Sub-Inspector at RPF Police

Station, Wardha in 2010, deposed that he was called to the CBI Office, Nagpur, on

18.11.2010 to allegedly identify the voices of Accused Nos.1 and 2. According to him,

two sealed envelopes containing CDs were opened in his presence, the recordings

were played, and he claimed to have identified the voices of the accused. The CDs

were reportedly resealed after the hearing.



36.      However, PW-5's cross-examination reveals multiple infirmities that

substantially undermine the evidentiary value of his testimony:

i)       Lack of Familiarity with Voices : PW-5 admitted that he had worked with the

accused for only approximately three months and had never previously heard their

voices in any recorded form. This limited exposure, coupled with no prior voice

samples, renders his ability to identify voices from electronic recordings highly

unreliable.

ii)      Absence of Procedural Safeguards : The process of voice identification was

conducted without any of the standard safeguards. No contemporaneous notes or

panchnama were prepared, no portion of the conversation was reduced to writing in

his presence, no signature of PW-5 was obtained on any document, and no

independent witness authenticated the identification. Further, he did not verify the




Sknair
                                            26/64                 apeal 12 & 114-2019.odt

seals on the envelopes or compare them with specimen seals, and no hash values were

generated to preserve the integrity of the recordings.

iii)     Non-Compliance with Documentation Requirements : PW-5 conceded that

there was no written authorization or summons directing him to attend the CBI

office, nor was his arrival time or the instructions recorded in any contemporaneous

document. His statement before the CBI also omitted material facts that he testified

to in Court, raising doubts regarding the reliability and veracity of his testimony.

iv)      Lack of Independence : PW-5 admitted that he is under administrative control

of the CBI, which, when coupled with the absence of proper procedural safeguards,

raises a question about his independence as a witness and the credibility of the

identification process.



37.      On a holistic assessment, the evidence of PW-5 demonstrates that the

purported voice identification is wholly unreliable. The absence of prior exposure to

the accused's voices, the complete lack of procedural safeguards, the non-verification

of seals, non-preparation of contemporaneous notes, failure to obtain signatures or

independent authentication, and omissions in prior statements collectively render the

voice identification inadmissible in law and of no probative value.



38.      Accordingly, the testimony of PW-5 does not lend any support to the

prosecution case. On the contrary, it strengthens the defence contention that the

electronic voice recordings relied upon by the prosecution were not duly


Sknair
                                           27/64                apeal 12 & 114-2019.odt

authenticated, were improperly handled, and cannot be safely relied upon to establish

the alleged culpability of the accused.



Evidence of PW-6 - Dilip Wakhare (BSNL Officer):

39.      PW-6, Dilip Wakhare, who was serving as Junior Telecom Officer (Outdoor)

in BSNL in 2010, deposed that he was directed by his superior to attend the CBI

office, Nagpur, and reached there at approximately 11:15 a.m. He stated that he was

present during a voice identification procedure in which PW-5, Denis Mathew, was

asked to identify the voices of Accused Nos.1 and 2 from two CDs produced in

sealed envelopes. PW-6 further deposed that after the procedure, the CDs were

returned to the envelopes, resealed, and a panchnama (Exhibit 109) was prepared

and signed by him.



40.      During cross-examination, PW-6 admitted to several critical procedural lapses

and omissions which substantially affect the evidentiary value of the voice

identification. He candidly acknowledged that he had no personal recording of

statements regarding the procedure, that he did not know whose seal was affixed on

the envelopes, could not verify whether the seals matched any specimen seal, and

could not confirm the date or integrity of the envelopes. No hash values were

obtained for the CDs, nor was any forensic verification conducted. He further

admitted that the precise words spoken by the accused, the duration of the

conversations, or any transcript of the identified voices were not recorded in his


Sknair
                                               28/64             apeal 12 & 114-2019.odt

presence, and he could not recollect the contents of the panchnama at the time of

deposition. PW-6 also stated that he merely observed the procedure and did not play

any active role in verifying or authenticating the voice identification. He could not

confirm whether he had received any official summons from the CBI office and

acknowledged that he had only attended on the direction of his superior. These facts

indicate that there was no independent verification or proper chain of custody

maintained for the electronic evidence, and the process lacked the safeguards

required for admissibility and reliability.



41.      On careful consideration of the evidence of PW-6, it is apparent that the voice

identification procedure was informal and non-compliant with forensic or procedural

standards. The absence of hash verification, failure to document the words spoken,

lack of independent authentication, and PW-6's passive role collectively render the

voice identification unreliable. The testimony of PW-6 does not provide credible

support to the prosecution and, in fact, underscores the deficiencies in handling

electronic evidence. Consequently, these lapses weigh in favour of the accused,

casting doubt on the integrity and authenticity of the recordings relied upon by the

prosecution.



Evidence of PW-7 - Rajvilas Walde (Witness to Complainant Voice:

42.      PW-7, Rajvilas Walde, who was serving as Junior Accountant in Mineral

Exploration Corporation Ltd., Nagpur in 2010, deposed that he was called to the


Sknair
                                           29/64                apeal 12 & 114-2019.odt

CBI office, located near his office, where he observed the recording of the

complainant's voice on a blank CD. He stated that a script was provided to the

complainant for reading, and the recorded CD was subsequently sealed. PW-7

confirmed that he signed the panchnama (Exhibit 111) and the script (Exhibit 112)

and deposed that the contents of both documents were correct. He further stated that

he could identify the CD if shown to him and that the CD was opened in the

presence of the learned Public Prosecutor and counsel for the accused.



43.      In cross-examination, PW-7 made several admissions that substantially

weaken the reliability and authenticity of the voice sample evidence. He

acknowledged that the exhibit produced before the Court (Art J) was a cassette and

not a CD, raising serious doubts regarding the continuity and integrity of the

evidence. He admitted that he did not know on what basis the script (Exhibit 112)

was prepared, had received no formal summons from the CBI, and had no written

direction from his office to attend, indicating an informal and unsupervised

procedure. PW-7 further stated that he could not independently confirm that the

person reading the script was the complainant, Parvez Khan, thereby undermining

the link between the recording and the complainant. PW-7 also admitted that his role

was strictly passive; he had no control over the recording, sealing, or verification of

the voice sample. No measures were taken to ensure the authenticity or integrity of

the recording, such as hash verification, contemporaneous documentation, or

independent verification of the complainant's identity. While PW-7 denied that his

Sknair
                                           30/64                 apeal 12 & 114-2019.odt

testimony was influenced by the CBI, the admitted procedural deficiencies indicate

that the voice sample evidence cannot be considered reliable.



44.      On a careful appraisal of PW-7's testimony, it emerges that the complainant's

voice recording is fraught with procedural irregularities and defects in the chain of

custody. The substitution of the cassette for the originally recorded CD, absence of

independent identification of the complainant, and informal nature of the procedure

collectively compromise the authenticity and reliability of the recording.

Consequently, PW-7's evidence cannot be relied upon to incriminate the accused and

lends support to the defence contention that the voice sample evidence is

inadmissible and procedurally flawed, thereby favoring the accused.



Evidence of PW-8 - Dr. Subrat Chaudhari (CFSL Expert):

45.      PW-8, Dr. Subrat Chaudhari, Senior Scientific Officer (Grade II, Physics) at

CFSL, New Delhi, deposed that the laboratory received five sealed parcels, along

with a forwarding letter dated 25.11.2010, which were intact and tallied with the

specimen seal impressions. The parcels, marked Ex.J, Ex.P, Ex.X, Ex.Y, and Ex.Z,

contained one micro SD card with the questioned audio recordings (Ex.J) and micro

audio-cassettes with specimen voice recordings of Parvez Khan, Sunil Chahande,

Ravindra Bhojne, and Mohammad Salim (Ex.P, Ex.X, Ex.Y, Ex.Z). PW-8 stated that

he carried out auditory and spectrographic examination of the questioned and

specimen recordings and prepared a report dated 28.2.2011 (Exhibit 115),


Sknair
                                            31/64                apeal 12 & 114-2019.odt

comprising 15 pages, bearing his initials on each page. According to PW-8, the voices

of Chahande, Bhojne, Salim, and Parvez Khan "tallied" with the respective

questioned voices contained in Ex.J. After examination, the exhibits were sealed in

separate envelopes with his wax seal, and CBI Nagpur was informed to collect them.



46.      In cross-examination, PW-8 made several admissions that materially weaken

the reliability and evidentiary value of the speaker identification report. PW-8

acknowledged that he had joined CFSL only in October 2010 and had limited

experience, having examined only 15 cases before this matter. He admitted that his

opinion in the report was "probable" and that no conclusive identification was

recorded therein. Although CFSL practice may interpret "probable" as identification,

this was not reflected in the report, creating ambiguity as to whether the questioned

and specimen voices were in fact identical. He further acknowledged that there is a

significant difference between a similar voice and the same voice, and that the report

does not conclusively establish that the voices matched.



47.      PW-8 also admitted that no hash values were generated for the audio files, that

no duplicate CD was prepared from Ex.J, and that minor alterations to digital files

could change hash values, thereby compromising the integrity and chain of custody

of the electronic evidence. No independent verification of the recordings or

procedural safeguards was undertaken. While PW-8 denied merely signing the report

mechanically, the admitted procedural deficiencies, including the lack of forensic

Sknair
                                           32/64                apeal 12 & 114-2019.odt

checks and the limited experience of the examiner, significantly undermine the

evidentiary value of the report.



48.      A careful appraisal of PW-8's testimony demonstrates that the speaker

identification evidence is inherently inconclusive and procedurally flawed. The

opinion being only "probable," the absence of hash verification, lack of duplicate

digital copies, and no independent checks raise substantial doubts about the

authenticity and reliability of the evidence. The distinction between a similar and the

same voice was not addressed, and the limited experience of the examiner further

diminishes the weight of the expert opinion. Consequently, the voice identification

report cannot be relied upon as conclusive evidence to implicate the accused, and,

taken cumulatively with other evidentiary deficiencies, creates reasonable doubt,

favoring the accused.



Evidence of PW-9 - Kishor Bhagat (Witness to Accused Voice) :

49.      PW-9, Kishor Bhagat, deposed, through Exhibit 116, that Accused Nos. 1, 2,

and 3 voluntarily consented to provide their voice specimens. A blank cassette was

shown to him, tested and confirmed to be blank, and scripts were provided for

reading. Side A of the cassette recorded direct voice and Side B recorded mobile

phone voice. After recording, the cassettes were sealed, and PW-9 signed them as a

witness. A panchanama was prepared, marked as Exhibit 117, bearing the signatures

of PW-9, PI Jangir, and another panch. The scripts provided to the accused were

Sknair
                                           33/64                apeal 12 & 114-2019.odt

marked as Exhibits 118, 119, and 120 and bore the signatures of PW-9, the panch,

and PI Jangir. The cassettes X, Y, and Z produced before the Court were stated to be

the same as those recorded in his presence.



50.      In cross-examination, PW-9 admitted several procedural deficiencies which

seriously undermine the reliability of the voice specimen evidence. He was not

shown identity cards of the accused, and the panchanama did not mention that the

accused were introduced to him. He could not recall on which documents his

signatures were obtained, and none of Exhibits 117-120 bore the signatures of

Accused Nos. 1, 2, and 3. PW-9's attendance at the CBI office was routine rather

than pursuant to a formal summons, and he acknowledged signing the documents at

the instruction of CBI officers, without independent verification. While he accepted

that the recordings occurred, there was no documentation of independent

verification, and the procedure relied entirely on the direction of CBI officers. These

admissions demonstrate that the attestation of the voice specimens lacked

independence, procedural rigor, and verification, rendering the evidence unreliable

and in favour of the accused.



Evidence of PW-10 - Krishna Kumar Singh (Investigating Officer):

51.      PW-10, Krishna Kumar Singh, deposed through Exhibit 123, that he took

over investigation into Crime No. 14/A/2010 on 21.09.2010 and recorded

statements, collected voice samples of the complainant with oral consent in the

Sknair
                                           34/64                apeal 12 & 114-2019.odt

presence of an independent witness, and conducted voice identification of the

accused in the presence of other witnesses. He sent the recordings to CFSL New

Delhi for spectrographic analysis and obtained hand swabs for chemical examination.

Sanctions for prosecution were obtained, and a charge-sheet was filed.



52.      Cross-examination of PW-10 revealed serious procedural and evidentiary

deficiencies. He did not prepare a map of the alleged spot, record statements from

independent witnesses, or verify whether the complainant had prior complaints or

whether the accused had authority to demand money. Consent for voice recordings

was oral and undocumented. He did not obtain signatures of Denis Mathew, the

complainant, or the accused on the recordings or scripts. The hash values of

recordings were not verified, the seal of envelopes containing recordings was not

documented, and no specimen seal was obtained prior to opening. Critical details

regarding the alleged bribe, sequence of meetings, and handling of digital recordings

were not corroborated by independent witnesses. The procedures outlined in the CBI

Manual, including immediate narration and verification, were not followed.



53.      The cross-examination of PW-10 exposes material lapses that undermine the

credibility, authenticity, and reliability of the prosecution's case. The investigation

relied heavily on oral statements, directions from CBI officers, and unsupervised

procedures, without proper verification, documentation, or adherence to established

investigative safeguards. These deficiencies, cumulatively considered with the

Sknair
                                             35/64                apeal 12 & 114-2019.odt

testimony of PW-9, indicate that the voice specimen evidence and other investigative

findings cannot be safely relied upon, and, accordingly, create reasonable doubt in

favour of the accused.



54.      In assessing the credibility and probative value of the prosecution evidence, it

is necessary to examine the depositions of each material witness and the procedural

compliance achieved at various stages of the investigation, since the prosecution case

rests substantially on the alleged demand and acceptance of illegal gratification

supported by electronic evidence and trap proceedings. The testimony of PW-1, the

Sanctioning Authority, establishes that he was statutorily competent to accord a

sanction. Nonetheless, PW-1 admitted that the CFSL report was not before him

when he granted the sanction (Exh. 78). Although this omission, by itself, may not

be fatal to the validity of the sanction, it unmistakably demonstrates that the sanction

was accorded without consideration of all relevant material evidence. The absence of

such material at the stage of sanction weakens the prosecution's assertion that there

was a complete and proper application of mind and, to that extent, affords support to

the defence contention regarding procedural incompleteness.



55.      Turning to the testimony of PW-2, the complainant, it is evident that he

narrated the broad sequence of events, including the alleged demand for a bribe and

the subsequent trap. However, his evidence suffers from notable deficiencies. The

written complaint (Exh. 83) was not contemporaneously prepared; it was produced

Sknair
                                           36/64                apeal 12 & 114-2019.odt

with a delay and was admittedly based on memory. His recollection of the

conversations was partial, and the scripts provided during verification remained

unsigned and unverified. PW-2 also conceded that he had not personally handed

over any money to accused No.1 and that several interactions were through an

intermediary. Importantly, all meetings took place in public areas characterised by

pedestrian and vehicular traffic, raising legitimate concerns about the accuracy of

PW-2's recollection of crucial details. These infirmities considerably diminish the

evidentiary weight of his testimony and do not inspire confidence in its use as a basis

for establishing the foundational facts of demand and acceptance.



56.      The deposition of PW-3, the panch witness, fares no better in terms of

instilling confidence in the procedural regularity of the trap proceedings. Although

PW-3 corroborated certain formalities, such as the preparation of currency notes and

the general outline of trap preparations, he admitted that no written consent or

appointment as a panch was issued; no detailed sketch map was prepared; voice

identification procedures were neither systematically conducted nor properly

recorded; and some material evidence was neither independently verified nor

documented in detail. While PW-3 denied coercion, the fact remains that the absence

of contemporaneous, detailed, and comprehensive documentation weakens the

veracity of the trap preparations and the reliability of the panchanamas. The

omissions, cumulatively, cast doubt upon the procedural sanctity expected in a

corruption trap case.

Sknair
                                           37/64                apeal 12 & 114-2019.odt

57.      PW-4, the Trap Laying Officer, described in detail the pre-trap verification,

trap execution, and post-trap seizure. However, his cross-examination revealed grave

procedural lapses that undermine the prosecution's case. PW-4 conceded that no

hash values were generated for the electronic recordings; that the SD cards, DVRs,

and CDs were not sealed; that no spot map was prepared; that call detail records,

mobile phone verifications, and independent confirmation of the complainant's visit

to the residence of accused No.1 were not obtained; and that no panch witness

accompanied the complainant at the crucial stage of demand. PW-4 further admitted

that the transaction was not visually witnessed by any member of the trap team due

to obstructions and presence of multiple third parties, whose statements were also not

recorded. No formal voice identification procedure was followed, nor was the DVR

sent for forensic examination. He further admitted that explanations of the accused

were not recorded at the time of apprehension, despite procedural mandates under

the CBI Manual. These lapses seriously impair the integrity of the chain of evidence

and create substantial uncertainty regarding the authenticity of the electronic

recordings said to capture the demand.



58.      PW-5, who purportedly identified the voices of accused Nos.1 and 2, admitted

that he had limited familiarity with their voices, had no previous exposure to

recorded versions of their speech, and had not followed any formal procedure. He did

not sign any document, verify seals, or ensure authenticity of CDs. His

administrative subordination to the CBI further clouds his independence. The lack of

Sknair
                                           38/64                apeal 12 & 114-2019.odt

technical safeguards or scientific procedure in voice identification renders his

evidence wholly unreliable.



59.      PW-6, a telecom officer, was examined to corroborate the voice identification

procedure; however, he played only a passive role. He admitted that he did not verify

seals, was unaware of the contents or duration of the recordings, and that no hash

values were generated. The absence of any contemporaneous documentation or

independent verification severely diminishes the probative value of his testimony.

PW-7, who witnessed the complainant's voice sample, was similarly unable to

confirm the identity of the speaker, admitted irregularities in format (cassette vs.

CD), and stated that no official orders were produced for the recording process. His

limited knowledge and lack of supervision render his testimony insufficient to

establish authenticity of the complainant's voice sample.



60.      PW-8, the CFSL expert, gave an opinion of only a "probable" voice match and

conceded that he had limited experience at the time, had not performed hash

verification, and had not followed all forensic safeguards. His opinion, being neither

conclusive nor based on verified and sealed electronic sources, does not meet the

standard of scientific certainty required for incriminating electronic evidence. PW-9,

the witness to the accused's voice samples, admitted that he had not verified their

identity, that the scripts and panchnamas were unsigned by the accused, and that the

procedure lacked independent safeguards. His deposition adds little assurance

Sknair
                                            39/64                apeal 12 & 114-2019.odt

regarding the legitimacy of the specimen collection. PW-10, the Investigating Officer,

conceded several lapses: absence of spot maps, failure to record independent witness

statements, lack of verification of the accused's authority to demand money, absence

of written consent for voice samples, unsigned scripts, failure to record hash values,

and reliance solely on oral direction for preparation of materials. These lapses

strongly undermine the credibility of the investigation.



61.      In appreciating the prosecution evidence, this Court is conscious that cases

under the PC Act require strict proof of the two foundational elements of the offence

--'demand' and 'acceptance' of illegal gratification. The Hon'ble Supreme Court has

consistently held that mere recovery of tainted money, or mere existence of electronic

recordings, without reliable proof of demand, is insufficient to convict. It is therefore

necessary to examine whether the prosecution's evidence inspires confidence and

satisfies these legal requirements.



62.      The testimony of PW-1, the Sanctioning Authority, though establishing his

legal competence, discloses that the sanction order was granted without the benefit of

the CFSL report, which was part of the central evidentiary corpus. The Court notes

that a sanction under Section 19 of the PC Act, while not expected to be a meticulous

or elaborate judgment, must nonetheless reflect application of mind to the material

placed before the authority. The sanctioning authority acts as a gatekeeper to shield

the public servants from fabricated cases. In circumstances like these, the competent

Sknair
                                           40/64                 apeal 12 & 114-2019.odt

authority must reach to an independent decision that the said accused has prima facie

committed the offence. It is not incumbent upon the authority to verify the truth of

the matter. The competent authority, as it is not a court, cannot be expected to serve

as an adjudicator. However, it should not have happened that the authority issued the

sanction without due diligence. In the present case, PW-1 candidly admitted that

significant material was absent. The omission does not vitiate the sanction, but it

raises doubts about the robustness of the administrative process and, indirectly,

weakens the prosecution's claim of a well-supported foundation for commencing the

prosecution.



63.      The evidence of the complainant, PW-2, forms the backbone of the

prosecution's case. However, the Court finds several troubling inconsistencies and

omissions. The written complaint was admittedly prepared after a lapse of time and

relied heavily on memory rather than contemporaneous documentation. The

complainant could not recall the precise conversations, the verification scripts

remained unsigned, and he confirmed that the alleged monetary dealings were

conducted through an intermediary. The meetings occurred in crowded

environments, which, in the Court's observation, inherently reduce the reliability and

accuracy of the complainant's recollection. Importantly, PW-2 admitted that he had

not personally handed over any money to accused No.1. These factors cast substantial

doubt on the credibility of PW-2's account. The Court notes that where the

complainant's testimony is the sole basis of the prosecution's case, the law requires it

Sknair
                                           41/64                apeal 12 & 114-2019.odt

to be of sterling quality, free from suspicion and corroborated by reliable

circumstances. The evidence in this case does not attain that standard.



64.      PW-3, the panch witness, could not support the prosecution narrative with the

level of precision and independence ordinarily expected of a panch witness in a trap

case. The absence of formal appointments, sketch maps, and inventories, and

unrecorded identification procedures, indicates serious procedural lapses. The Court

observes that panch witnesses serve as the Court's independent eyes and ears;

therefore, any deficiency in their participation or documentation undermines the

reliability of the entire trap process. The deposition of PW-3 appears mechanical and

vague on material particulars, failing to corroborate the complainant's assertions

independently.



65.      The most significant evidence relied upon by the prosecution is the testimony

of PW-4, the Trap Laying Officer. However, his cross-examination reveals a wide

range of procedural failures that undermine the prosecution's case. The Court notes

with particular concern that the electronic recordings--purportedly capturing the

demand--were not handled in accordance with statutory or forensic safeguards.

Failure to generate hash values, non-sealing of DVRs and SD cards, lack of

documentation of device particulars, and absence of specimen seal impressions

collectively destroy the integrity of the chain of custody. In corruption cases

dependent on electronic evidence, courts have repeatedly emphasised that the

Sknair
                                            42/64                  apeal 12 & 114-2019.odt

prosecution must establish that the recordings are authentic, unaltered, and

contemporaneous. This burden has not been discharged in the present matter.



66.      Further, this Court finds that the verification process, as narrated by PW-4,

was not carried out in accordance with the CBI Manual or established investigative

standards. No independent verification of the complainant's visit to accused No.1's

residence was made; no call detail records were collected; no attempt was made to

corroborate telephonic interactions through objective records. The trap itself was

executed in a manner that deprived the prosecution of reliable, independent

confirmation of demand and acceptance. No panch witness accompanied the

complainant at the critical moment, and the CBI team admitted that they could not

visually witness the alleged transaction due to obstructions. Multiple persons

occupied the place of occurrence, yet none were examined as witnesses. The Court

finds that such procedural lapses raise grave doubts not only about the trap operation

but also about whether any illegal transaction occurred at all.



67.      PW-5, PW-6, PW-7, PW-8, and PW-9 collectively highlight defects in voice

sample collection, voice identification, and forensic examination. None of these

witnesses followed established procedures for ensuring the authenticity of electronic

evidence. The absence of hash values, the absence of sealing, the mismatch of

recording formats, the use of unsigned scripts, and the inability to verify the identity

of speakers are all deeply concerning. This Court observes that modern corruption

Sknair
                                           43/64                 apeal 12 & 114-2019.odt

prosecutions often rely extensively on electronic evidence; however, such evidence is

admissible and reliable only when compliance with Section 65B of the Evidence Act

and forensic safeguards is strictly demonstrated. In this case, the prosecution has not

produced any certificate under Section 65B; none of the electronic devices were

sealed; and the expert opinion itself is inconclusive, offering only a "probable" match.

Despite the prosecution claiming that there were talks of demand for illegal

gratification over the mobile phone of the appellant and the complainant on

numerous occasions, and as has been depicted, the prosecution has not been diligent

and responsible enough to have to seize the mobile phones and SIM Cards of the

accused and the complainant, they have not obtained CDR, SDR and CAF of the

SIM Cards to furnish the aspect that the accused and the complainant were in fact the

owners and possessors of the said SIM Cards and the mobile phones. In cases such as

electronic evidence, the burden of proving that the evidence is unaltered falls on the

prosecution. It is incumbent to follow the Evidence Act, Rule for production, Use

and the Recording of the tape-recorded evidence 1978, and Section 24 of the

Criminal Manual. Every possibility of tampering with or erasure of a part of a tape-

recorded statement must be ruled out; otherwise, it may render the said statement

out of context and, therefore, inadmissible. However, in this case, the said procedure

is not followed. Further they have not, produced the alleged voice files/recordings

and played the same along with the tape recorder alleged to have been used in the

trap proceedings before the Court and by practising due diligence, to have firstly

proved that the recordings were not subjected to any tampering or fabrication and

Sknair
                                          44/64                apeal 12 & 114-2019.odt

were in absolute safe custody and again to have got the voice recorded therein

identified through the complainant before the Court and also to have got the alleged

transcripts verified and determined before the Court. However, the prosecution has

not deliberated any attempts to do any of the above acts, nor has the prosecution

furnished any certificate under Section 65B of the Indian Evidence Act in support of

its transcripts, nor any reason is forthcoming for keeping the panch away, not seizing

the mobile phones and SIM Cards, not producing the tape recorder and the memory

cards before the Court and playing the Audio Files before the Court by getting the

voices identified and by not getting the transcripts verified before the Court through

the original voice recordings.



68.      The prosecution has failed to comply with the mandatory procedural

safeguards governing the production and admissibility of electronic evidence,

particularly tape-recorded material, as prescribed under the Criminal Manual issued

by the Bombay High Court 1978. Rule 24 for the production, use and recording of

the tape-record evidence in Courts, of the said Manual imposes specific obligations to

ensure the authenticity and integrity of electronic recordings. Under Rule 24, the

prosecution must produce the original electronic medium--such as cassette tapes or

digital voice recordings--duly sealed and secured to establish that the material has

remained intact and free from tampering. The Rule further requires that the Court

Officer should personally play and verify the recording to ensure that the audio is



Sknair
                                               45/64                apeal 12 & 114-2019.odt

clear, continuous, and untampered. These procedural safeguards are essential to

preserve the evidentiary purity of electronic material.

           In addition to these procedural rules, the prosecution must also satisfy the

statutory requirements under Section 65B of the Indian Evidence Act, 1872. Section

65B mandates that any electronic record sought to be admitted in evidence must be

accompanied by a valid 65B(4) certificate, certifying:

         (a) the manner of production of the electronic record,

         (b) the reliability of the computer or device used, and

         (c) that the contents are a true and accurate reproduction of the original

         electronic data.

           Compliance with Section 65B is not optional; it is a condition precedent for

the admissibility of any secondary electronic evidence. However, in the present case,

the prosecution has not produced the original electronic evidence--the cassette tapes

or the actual digital recordings. Instead, what has been placed on record is merely a

transcript of the alleged conversation. A transcript, by itself, is nothing more than

secondary evidence and cannot be accepted in the absence of the primary electronic

medium. Moreover, even this secondary evidence is inadmissible without a valid

Section 65B certificate demonstrating the authenticity and integrity of the original

recording.



69.        Thus, the prosecution has failed on both fronts. Non-production of the

primary electronic evidence, in violation of Rule 24 of the Criminal Manual, and

Sknair
                                                46/64                 apeal 12 & 114-2019.odt

Non-compliance with the mandatory requirements of Section 65B, rendering even

the transcript inadmissible.



70.       This dual failure strikes at the root of the prosecution's case. Without

adherence to the statutory and procedural safeguards designed to prevent fabrication

or manipulation, the alleged electronic evidence loses all credibility. Consequently,

the transcript cannot be relied upon, and the electronic evidence must be held

inadmissible. The Hon'ble Supreme Court has in the case of Ravinder Singh @ Kaku

Versus State Of Punjab 2022 LiveLaw (SC) 461 held that such electronic evidence

cannot be relied upon in law unless compliance with section 65B of the Evidence

Act. Para 21 of the said judgment is reproduced below-

         "21.   In light of the above, the electronic evidence produced before the
         High Court should have been in accordance with the statute. It should
         have complied with the certification requirement for it to be admissible in
         the court of law. As rightly stated above, Oral evidence in the place of such
         a certificate, as is the case in the present matter, cannot possibly suffice as
         Section 65B(4) is a mandatory requirement of the law".


71.       It is well-settled that in cases of corruption of mere recovery of money cannot

be the basis of conviction. In such cases, the surrounding circumstances and the

testimonies of the panch witnesses play a significant role. There appears to be

absolutely no reason as to why the Investigating Officer did not even attempt to send

the panch witness with the complainant to verify whether the accused would, in fact,

not make a demand of illegal gratification in the presence of the panch or not.

Sknair
                                          47/64                apeal 12 & 114-2019.odt

Verification of demand before a panch shadow witness inherits its own genesis and

significance, and the very act of keeping the panch witness away prima facie

demonstrates a deliberate act with a concocted notion at the hands of the

prosecution. In the present factual matrix, PW2 specifically denied the presence of a

panch witness, which is directly contrary to the CBI Manual. CBI officer Jangir did

not even explain to the complainant or the panch witness the importance of an

independent witness in corruption cases. Further, both the panch witness and PW2,

the complainant, admit that some people were present at the accused's no. 3's shop;

however, the prosecution has not attempted to examine such persons or determine

whether they directly witnessed the transaction. In fact, the complainant said the

panch witness was 15 feet away from the complainant. The complainant on page

no.38, paragraph no.41 admitted that even during the alleged passing over of the

bribe amount to the accused no.3, as per the version of the complainant, the panch

was following him at a distance of 5-6 feet when he handed over the tainted amount

to accused no.3. As such, any prudent person can analyse that the panch is bound to

see the passing over of the tainted amount from the complainant to the accused no.

3. The shadow witness has nowhere spelled out that despite being at a distance of 10-

15 feet, (according to complainant, 5-6 feet), the panch had not witnessed the

complainant giving amount to the accused Salim. In the absence of this corroborative

and incriminating piece of evidence, the very theory of acceptance of money is

washed away, and no reliance can be placed on any of the versions of the prosecution.




Sknair
                                            48/64                apeal 12 & 114-2019.odt

In light of these facts, it can be said that the prosecution has failed to prove the

corroboration through witness testimony.



72.      In a prosecution under Section 120B IPC read with the PC Act, the

prosecution must prove the existence of an agreement between two or more persons

to demand or accept illegal gratification. Direct evidence is seldom available;

therefore, this Court draws an inference of conspiracy from circumstantial evidence

such as coordinated conduct, call records, file movement, recovery of tainted money,

and the statements and acts of co-accused under Section 10 of the Evidence Act. The

complainant's version, being akin to that of an accomplice, requires corroboration

under Sections 114 and 133 of the Evidence Act. Demand and acceptance by one

conspirator in furtherance of a standard design make all conspirators liable even if the

public servant does not physically receive the bribe. The chain of circumstances must

unerringly establish the meeting of minds and intentional participation of each

accused. In the absence of a certificate, electronic evidence cannot be admitted. It is

unclear from the evidence on record how appellants nos. 1 and 2 agreed. However,

when the prosecution intended to incriminate the appellants for criminal conspiracy

culpability in the said crime, it again was incumbent upon the trial to have firstly

seized the mobile phones and SIM Cards of the accused and the complainant,

secondly, obtained CDR, SDR and CAF of the SIM Cards to furnish the aspect that

the accused and the complainant were in fact the owners and possessors of the said

SIM Cards and the mobile phones and thirdly, to have produced the voice

Sknair
                                              49/64                 apeal 12 & 114-2019.odt

files/recordings and played the same along with the tape recorder to have been used

in the trap proceedings before the Court and by practising due diligence, to have

firstly proved that the recordings were not subjected to any tampering or fabrication

and were in absolute safe custody and again to have got the voice recorded therein

identified through the complainant before the Court and also to have got the

transcripts verified and identified before the Court. Apart from the telephonic

conversation, no other evidence was brought on record to show a prior meeting of

the minds. The PW 4 admitted in his deposition that he did not confiscate the

notebook of appellant no.2, which shows the account of sale and that could establish

the link or agreement between appellant no.1 and appellant no. 2. The testimony of

the complainant and the panch witness clearly states that it was undecided to whom

the complainant should pay money. If there had been a prearranged agreement

between the two accused, such apparent confusion would not have occurred.

According to the prosecution's account, appellant no. 2 sought a higher amount for

himself; this conduct shows that there was no agreement between the appellants. It

clearly shows that there was no consensus ad idem. The same principle has been

referred by the Hon'ble Supreme Court in para 12 in the case of - Parveen @Sonu v

State of Haryana| Criminal Appeal No.1571 Of 2021

         "12. It is fairly well settled, to prove the charge of conspiracy, within the
         ambit of Section 120-B, it is necessary to establish that there was an
         agreement between the parties for doing an unlawful act. At the same
         time, it is to be noted that it is difficult to establish conspiracy by direct
         evidence at all, but at the same time, in absence of any evidence to show

Sknair
                                              50/64                 apeal 12 & 114-2019.odt

         meeting of minds between the conspirators for the intended object of
         committing an illegal act, it is not safe to hold a person guilty for offences
         under Section 120-B of IPC. A few bits here and a few bits there on
         which prosecution relies, cannot be held to be adequate for connecting
         the accused with the commission of crime of criminal conspiracy. Even
         the alleged confessional statements of the co-accused, in absence of other
         acceptable corroborative evidence, is not safe to convict the accused..."


         In the absence of clear and cogent evidence that proves the guilt of both

accused, the prosecution has failed to establish criminal conspiracy beyond a

reasonable doubt.


73.      The investigative lapses admitted by PW-10 further reinforce the Court's

concern that the prosecution's case was not investigated with the rigour required for

offences of this nature. No spot map was prepared, no independent witnesses were

examined, no verification of accused No.1's authority to demand money was

undertaken, and no contemporaneous statements of the accused were recorded upon

apprehension. This Court is constrained to observe that such omissions reflect a

casual approach to investigation and substantially weaken the prosecution's case. The

Court reiterates that procedural safeguards in trap cases are not mere technicalities;

they are substantive protections aimed at preventing wrongful implication.



74.      Viewed cumulatively, this Court finds that the prosecution has failed to

establish the critical elements of the offence particularly demand and acceptance


Sknair
                                             51/64                 apeal 12 & 114-2019.odt

through credible, reliable, and legally admissible evidence. This Court further

observes that while the prosecution has attempted to build a chain of circumstances,

each link in that chain is independently weakened by procedural irregularity,

documentary incompleteness, or forensic insufficiency. The chain, therefore, cannot

sustain a finding of guilt.



75.      Upon holistic appreciation of the testimonies of all prosecution witnesses,

significant and consistent deficiencies become evident. There is no credible,

independent, or reliable proof of demand, an indispensable element under the PC

Act. The electronic evidence, which is the backbone of the prosecution's case, is

fundamentally compromised by a lack of sealing, the absence of hash values, the

failure to establish a chain of custody, the lack of verification of the identity of

speakers, unscientific voice identification procedures, and an inconclusive expert

opinion. The trap proceedings themselves suffer from the absence of independent

verification, lack of visual confirmation, failure to record crucial third-party witnesses,

and failure to record contemporaneous statements of the accused. The cumulative

effect of these lapses raises substantial and reasonable doubt regarding the

prosecution's narrative.



76.      During the course of the proceedings, the appellants' counsel have cited

twenty-two cases which favour the position of the appellants; This Court finds all the

relevant instances on the respective law points; however, for the sake of accuracy, this

Sknair
                                             52/64                apeal 12 & 114-2019.odt

Court would like to consider the most pertinent case laws which support the present

factual matrix of the case.

          The appellants have cited CBI v. Ashok Kumar Aggarwal, (2014) 14 SCC

295, wherein the Hon'ble Apex Court has categorically held that the sanction acts as

a weapon against vexatious claims; it is a safeguard for the innocent, though not a

shield for the guilty.      The Hon'ble Apex Court observed with regard to the

sanctioning authority that for a sanction to prosecute a public servant, the

prosecution must prove that all relevant material such as the FIR, statements,

recovery memos, and the draft charge-sheet was placed before the competent

authority. The sanctioning authority must then personally and consciously examine

the entire record, apply its independent mind, and decide whether to grant or refuse

a sanction. Sanction is not a formality; it is a serious safeguard meant to protect

public servants from frivolous or vexatious prosecutions while ensuring public

interest. Therefore, the sanction order must clearly show that the authority

considered all relevant facts and evidence. In each case, the prosecution must

demonstrate that the sanctioning authority had full knowledge of the materials and

genuinely applied its mind. The power to impose sanctions cannot be delegated; the

statutory authority alone must make the decision. The relevant para is reproduced

below-

         "13. The prosecution has to satisfy the court that at the time of sending
         the matter for grant of sanction by the competent authority, adequate
         material for such grant was made available to the said authority. This may
         also be evident from the sanction order, in case it is extremely

Sknair
                                               53/64                apeal 12 & 114-2019.odt

         comprehensive, as all the facts and circumstances of the case may be spelt
         out in the sanction order. However, in every individual case, the court has
         to find out whether there has been an application of mind on the part of
         the sanctioning authority concerned on the material placed before it. It is
         so necessary for the reason that there is an obligation on the sanctioning
         authority to discharge its duty to give or withhold sanction only after
         having full knowledge of the material facts of the case. Grant of sanction is
         not a mere formality. Therefore, the provisions in regard to the sanction
         must be observed with complete strictness keeping in mind the public
         interest and the protection available to the accused against whom the
         sanction is sought."


          In the present factual matrix, the prosecution has failed to prove beyond a

reasonable doubt that the sanctioning authority has approved a sanction based on the

relevant and material evidence. Hence, the sanction given by the PW1 cannot be

considered valid.



77.       Thirdly, the appellant has placed reliance on the State of Lokayuktha Police,

Davanagere vs C B Nagaraj 2025 INSC 736- wherein the Hon'ble Apex court held

that the held demand was not proven beyond a reasonable doubt. In cases under the

Prevention of Corruption Act, the entire chain of demand, acceptance, and recovery

must he completed to sustain a conviction. Suspicion regarding demand breaks the

chain, making conviction unsustainable. Further, under Section 20, Presumption of

guilt, it was held that a presumption under Section 20 cannot be applied if the

factum of the demand is not proven. It was further held that the Reverse onus does

Sknair
                                               54/64                apeal 12 & 114-2019.odt

not cast an uncalled burden on the accused where the demand itself is doubtful. The

Court emphasised that the law requires proof of demand, acceptance, and recovery

collectively, and that mere recovery of money even if tainted cannot substitute proof

of demand. Because the initial demand itself remained unproven, the legal chain

required for conviction was incomplete. Consequently, the statutory presumption

under Section 20 of the PC Act could not apply. The Court held that suspicion or

mere recovery of money cannot replace direct or reliably inferred proof of demand

"from the very mouth of the accused. The Court noted that there was no

independent, coherent, or corroborated evidence showing that the accused himself

made a demand for illegal gratification. Even the prosecution's own version revealed

that, at the time of the alleged payment, the relevant work had already been

completed and the file forwarded making the alleged demand inherently doubtful.

The relevant para are reproduced below-

         "25. It is pertinent to note that till 05.02.2007, when the Respondent
         had conducted the physical/spot inspection, there is not even a whisper of
         there being any demand of bribe. Moreover, when the Complainant went
         back to the Respondent's office at 5:30 PM with the money, the
         prosecution case itself as per the deposition of its witnesses makes it clear
         that the Respondent had informed the Complainant that he had already
         forwarded the concerned file. Thus, if the same is accepted, there was no
         occasion for the Complainant to go ahead with paying the amount, which
         he claims to be in the nature of bribe demanded by the Respondent, after
         the work for which the bribe was purportedly sought, had already been
         done. The observation of the High Court to this extent is correct that just
         because money changed hands, in cases like the present, it cannot be ipso

Sknair
                                              55/64                 apeal 12 & 114-2019.odt

         facto presumed that the same was pursuant to a demand, for the law
         requires that for conviction under the Act, an entire chain - beginning
         from demand, acceptance, and recovery has to be completed. In the case
         at hand, when the initial demand itself is suspicious, even if the two other
         components - of payment and recovery can be held to have been proved,
         the chain would not be complete. A penal law has to be strictly construed
         [Md. Rahim Ali v State of Assam, 2024 SCC OnLine SC 1695 @
         Paragraph 45 and Jay Kishan v State of U.P., 2025 SCC OnLine SC 296
         @ Paragraph 24]. While we will advert to the presumption under Section
         20 of the Act hereinafter, there is no cavil that while a reverse onus under
         a specific statute can be placed on an accused, even then, there cannot be
         a presumption which casts an uncalled for onus on the accused...".


          In the present factual matrix, the prosecution has failed to establish the chain

of events, i.e., from the demand for gratification to the recovery. It is because all the

relevant evidence and witnesses that can prove the guilt of the accused have not been

proved beyond a reasonable doubt. The witness has not actually seen the demand for

gratification, and the audio recording produced does not comply with various

procedural requirements, so it cannot be concluded that the recording is unaltered.



78.       To prove that the shadow witness must watch the entire demand for

gratification, failing which the conviction may be set aside, the appellants' Counsel

has relied on K. Shanthamma vs State of Telangana 2022 SCC Online 213. The

Hon'ble Supreme Court observed that the prosecution's case suffered a major defect

because the shadow witness, who was explicitly instructed to accompany complainant


Sknair
                                             56/64                apeal 12 & 114-2019.odt

into the appellant's chamber and observe the conversation did not comply with this

direction. Instead, the witness waited in the corridor during the crucial moment

when the alleged bribe was demanded and accepted. Both witnesses admitted this

lapse, and the prosecution did not explain the witness's failure to enter the chamber.

As a result, the witness was the sole witness to the alleged demand and payment.

Further Complaint's own testimony contained significant contradictions and

improvements, further weakening the prosecution's case. Since the independent

shadow witness did not witness the transaction and there was no corroboration, the

Court held that the alleged demand was not reliably proved. The relevant paragraph

is reproduced below:

         "14. PW 1 described how the trap was laid. In the pre-trap mediator report,
         it has been recorded that LW 8, Shri R. Hari Kishan, was to accompany
         PW 1 -- complainant at the time of offering the bribe. PW 7 Shri
         P.V.S.S.P. Raju deposed that PW 8 Shri U.V.S. Raju, the Deputy
         Superintendent of Police, ACB, had instructed LW 8 to accompany PW 1
         -- complainant inside the chamber of the appellant. PW 8 has accepted
         this fact by stating in the examination-in-chief that LW 8 was asked to
         accompany PW 1 and observe what transpires between the appellant and
         PW 1. PW 8, in his evidence, accepted that only PW 1 entered the
         chamber of the appellant and LW 8 waited outside the chamber. Even PW
         7 admitted in the cross-examination that when PW 1 entered the
         appellant's chamber, LW 8 remained outside in the corridor. Thus, LW 8
         was supposed to be an independent witness accompanying PW 1. In
         breach of the directions issued to him by PW 8, he did not accompany PW
         1 inside the chamber of the appellant, and he waited outside the chamber
         in the corridor. The prosecution offered no explanation why LW 8 did not

Sknair
                                              57/64                apeal 12 & 114-2019.odt

         accompany PW 1 inside the chamber of the appellant at the time of the
         trap".


79.       The prosecution failed to prove why the investigating officer did not even

attempt to send the panch witness with the complainant to verify whether the

appellant, in fact, made the demand for illegal gratification. The said negligent act by

the investigating officer is in direct contravention of the CBI manual's guidelines.

Further, on the ground of relevance of the audio recording, the appellants have

placed reliance on Rajesh Gupta vs State Through Central Bureau of Investigation

2022, SCC Online SC 1107- wherein the Hon'ble Apex court has held that tape

recording is admissible only if the voice of the speaker is identifiable, further it

should be proved by the prosecution must prove that the tampering or distortion was

not possible with the audio recording. The relevant para is reproduced below:

         "10. As regards the alleged demand at the pre-trap stage, it is said to have
         been made first time on 7-3-2000 through the Chartered Accountant,
         namely, Mr Rajiv Jain and second time when complainant visited the
         office of the appellant on the same date i.e. 7-3-2000 along with her
         employee, Krishan Kumar. To prove the said two demands on 7-3-2000,
         neither Rajiv Jain, Chartered Accountant nor Krishan Kumar (employee
         of the complainant) have been examined in the court. It is to be observed
         that before the accused is called upon to explain the foundational fact of
         demand and acceptance, it must be proved by the prosecution by cogent
         evidence. The testimony of the complainant, who is an interested or
         partisan witness with the success of trap, must be tested in the same way as
         that of any other interested witness. Except the testimony of PW 3 Madhu
         Balal, no other material has been brought on record to prove the said

Sknair
                                              58/64                apeal 12 & 114-2019.odt

         demand. Therefore, in our considered view, pre-trap demand on 7-3-2000
         has not been proved by the prosecution, which is a foundational fact of the
         case. In our view, the finding recorded by the trial court to prove the pre-
         trap demand i.e. on 7-3-2000 is without any evidence on record and based
         on erratic evaluation, which is mechanically confirmed by the High
         Court".



80.       Further reliance is placed on the Rahil and Another vs State (Govt. of N.C.T

of Delhi), 2025INC 858- wherein the Hon'ble Supreme Court unequivocally held

that the certificate under Section 65B(4) is a mandatory condition precedent for

admitting computer-generated secondary evidence, and this requirement cannot be

supplemented by oral evidence. Further, the Hon'ble Court held that even if the

CDRs had been admitted, they only show the cell tower location to which the phone

was connected, providing an approximate area rather than the exact site of the phone.

The operational range of a cell tower is highly variable, depending on factors such as

antenna height, signal frequency, transmitter power, and geographical obstacles. The

relevant para is reproduced below:

         "33. In State (NCT of Delhi) v. Navjot Sandhu, (2005) 11 SCC 600 this
         Court held computer printouts are secondary evidence and may be
         admitted on production. Production of certificate under section 65-B(4)
         was not mandatory admission of such secondary evidence. However, in
         Anvar PV v. PK Basheer, (2014) 10 SCC 473 this Court took a different
         view and held Section 6 a special procedure for admissibility of electronic
         records which mandatorily requires production of certificate under 65-
         B(4) for admissibility of secondary evidence computer printouts. This


Sknair
                                              59/64                apeal 12 & 114-2019.odt

         view was doubted in Shafhi Mohammad v. State of Himachal Pradesh,
         (2018) 2 SCC 801. In Sonu v. State of Haryana, (2017) 8 SCC 570,
         another bench of this Court, held the ratio in Anvar PV (supra) shall apply
         prospectively unless the defence during trial raised objection to admission
         of computer printouts. Finally, the issue was settled by a three-judge bench
         in Arjun Panditrao Khotkar v. Kailash Kushanrao Gorantyal, (2020) 7
         SCC 1, wherein the bench overruling Navjot Sandhu (supra) and Shafhi
         Mohd. (supra) upheld the ratio in Anvar PV (supra) and held issuance of
         certificate under section 65-B(4) is a condition precedent for admissibility
         of computer-generated secondary evidence. It cannot be supplemented
         through oral evidence".


81.       The Court noted that the appellants had raised objections to the admissibility

of the electronic evidence during the trial. This objection put the prosecutor on

notice, providing an opportunity to cure the defect by producing the required

certificate, which was not done. Following this, the documents, such as CDRs and

related electronic records, are inadmissible in law as uncertified secondary evidence.



82.       For proving the inadmissibility of the transcript, reliance is placed on the

Ramesh Thete v State of Madhya Pradesh Cri. Appeal No. 865 of 2007 , which this

Court finds relevant in the present factual matrix.          Transcripts of conversation

between complainant and accused not acceptable in the absence of a tape-recorded

version. The relevant para is reproduced below-

         "25. As far as question of demand of bribe by the accused is concerned,
         again there is sole evidence of complainant (PW-3). We have already

Sknair
                                             60/64               apeal 12 & 114-2019.odt

         discussed that there was no shadow witness in the case. Therefore, whether
         any demand was made by the accused at the time of delivery of bribe
         money to accused, except the evidence of complainant (PW-3), there is no
         other evidence. Though, according to prosecution, complainant was given
         a micro cassette recorder and he recorded the conversation, which took
         place between him and the accused, yet the said tape was not found
         audible. In the absence of the said tape recorded version, the transcript
         prepared by the investigating officer and other witnesses cannot be
         accepted."



83.       To prove that the appellants were wrongfully charged under the criminal

conspiracy offence, the appellants Counsel has cited the case of State v. Uttamchand

Bohra (2022) 16 SCC 663, wherein the Hon'ble Supreme Court has clarified that

criminal conspiracy requires an explicit agreement between two or more persons to

commit an illegal act, or to commit a legal act by unlawful means. This agreement

may be proven through direct or circumstantial evidence, but mere suspicion or

unfounded inferences are not enough. Courts must examine the surrounding

circumstances before and after the alleged act, and guilt can be inferred only when

the circumstances allow no other reasonable explanation. The Hon'ble Apex Court

also reiterated that, under the PC Act, the offence of possessing disproportionate

assets primarily concerns the public servant, and that the prosecution must first

establish possession of such assets. A non-public servant cannot be implicated

without clear, cogent evidence of participating in a conspiracy. The relevant para is

reproduced below-


Sknair
                                               61/64                apeal 12 & 114-2019.odt

         "31. This Court explained the essence of conspiracy in the context of acts
         or omissions, and allegations relating to conspiracy along with offences
         under the PCA, in K. Narayana Rao [CBI v. K. Narayana Rao, (2012) 9
         SCC 512 : (2012) 4 SCC (Civ) 737 : (2012) 3 SCC (Cri) 1183] , and
         observed that : (SCC p. 530, para 24)
                "24. The ingredients of the offence of criminal conspiracy are that
         there should be an agreement between the persons who are alleged to
         conspire and the said agreement should be for doing of an illegal act or for
         doing, by illegal means, an act which by itself may not be illegal. In other
         words, the essence of criminal conspiracy is an agreement to do an illegal
         act and such an agreement can be proved either by direct evidence or by
         circumstantial evidence or by both and in a matter of common experience
         that direct evidence to prove conspiracy is rarely available. Accordingly, the
         circumstances proved before and after the occurrence have to be
         considered to decide about the complicity of the accused. Even if some acts
         are proved to have been committed, it must be clear that they were so
         committed in pursuance of an agreement made between the accused
         persons who were parties to the alleged conspiracy. Inferences from such
         proved circumstances regarding the guilt may be drawn only when such
         circumstances are incapable of any other reasonable explanation. In other
         words, an offence of conspiracy cannot be deemed to have been established
         on mere suspicion and surmises or inference which are not supported by
         cogent and acceptable evidence."


          In the present factual matrix, there is no concrete evidence to show that the

appellants were involved in the criminal conspiracy. Hence, relying on the de jure

position on law of criminal conspiracy, this Court does not find the appellants guilty

of criminal conspiracy.

Sknair
                                           62/64                apeal 12 & 114-2019.odt

84.      This Court would also like to briefly discuss the cases cited by the learned

Counsel for CBI and the reasons for not relying on them-

         Firstly, the learned Counsel for CBI has cited the case of K. Nachimuthu

Appellant v. State, 1994 CRI. L. J. 2760, in which the Madras High Court has held

that the mere use of a draft does not mean the sanctioning authority has not used its

mind. This Court thinks that the mere use of a draft does not imply that the

sanctioning authority has not used its mind. However, it is essential to note that the

authority must issue sanctions after independently analysing each case and reviewing

all relevant documents. In this case, PW1 has not mentioned the exact documents on

which he concluded that a prima facie case was made against both the accused.



85.      Secondly, reliance is placed on the Tarsem Lal Appellant v. State of Haryana,

1987 CRI. L. J. 715. In this case, the Hon'ble Supreme Court observed that no

explanation was given by the accused at the time of the search for recovery. It is a

settled position of law that the mere recovery of money cannot be the basis of

conviction. It should be corroborated by other evidence; similarly, the accused's

conduct cannot be the sole basis of the sentence; it should be corroborated by other

evidence. In the present factual matrix, the prosecution has not proved the accused's

guilt beyond a reasonable doubt; hence, the conduct of the accused at the time of the

pre-trap proceeding cannot be a basis of conviction.




Sknair
                                              63/64                apeal 12 & 114-2019.odt

86.      Thirdly, the learned Counsel for the CBI cited decision in State of U.P.

Appellant v. M.K. Anthony, AIR 1985 Supreme Court 48. In this case, the Hon'ble

Supreme Court held that a hyper-technical approach should not be adopted in

analysing evidence. While appreciating the evidence of a witness, the question is

whether, read as a whole, it has a ring of truth. Indeed, a hyper-technical approach to

proof should not be adopted; however, the procedure and guidelines should not be

ignored in establishing the accused's guilt. In the present factual matrix, CBI has not

followed the guidelines of the CBI Manual and the Criminal Manual. It even ignored

the statutory requirement of a certificate under Section 65B of the Indian Evidence

Act.



87.      The learned Counsel for the CBI also relied on Mritunjoy Biswas v. Pranab

alias Kuti Biswas and another, 2013 CRI. L. J. 4212. In this case, the Hon'ble

Supreme Court held that the witness should inspire confidence in the Court.

However, in the present factual matrix, PW2's testimony, the complainant in this

case, is inconsistent. This Court has adopted no hyper-technical approach in

interpreting the evidence. State agencies must follow the basic procedures and

guidelines.



88.      In light of the above discussion, it is evident that the prosecution has failed to

prove, beyond reasonable doubt, the essential ingredients of the offences alleged. The

inconsistencies in the complainant's version, the procedural irregularities in trap

Sknair
                                                                64/64               apeal 12 & 114-2019.odt

                    preparations, the serious defects in handling and authentication of electronic

                    evidence, the unreliable and unscientific voice identification, and the investigative

                    lapses collectively destroy the credibility of the prosecution case. The evidence

                    presented does not establish a reliable, corroborated, or legally admissible chain of

                    proof connecting the appellants with the alleged demand or acceptance of illegal

                    gratification. The benefit of doubt, therefore, must unquestionably go to the

                    appellant. Accordingly, the prosecution has not discharged its burden, and the

                    appellants are entitled to acquittal.

                                                            ORDER

i) The Criminal Appeal No. 12/2019 and Criminal Appeal No.114/2019 are Allowed.

ii) The impugned Judgment and order dated 14.12.2018 passed by the learned Session Judge, Wardha, in Special Cri. CBI ACB Case No. 7/2010 are hereby quashed and set aside.

iii) The appellants are acquitted of all charges punishable under Sections 7 and 13(1)(d) read with Section 13(2) of the Prevention of Corruption Act, 1988 and Section 120-B of the Indian Penal Code.

iv) Their bail bonds, if any, stand cancelled, and the fine amount, if deposited, shall be refunded to them.

NIVEDITA P. MEHTA Signed by: Mr. S.K. NAIR Designation: PS To Honourable Sknair Judge Date: 02/12/2025 18:03:51