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 24, Cited by 0]

Delhi District Court

Offence Under The Act. (N.M. Rajendran vs . State Reported As 1995 on 6 July, 2017

                                                 ­1­

               IN THE COURT OF MS.HEMANI MALHOTRA/SPECIAL JUDGE
                (PC ACT)(ACB)/CENTRAL­05/TIS HAZARI COURTS/DELHI 


CC No.  : 12/2017
FIR No. : 33/2008 
PS         : Anti Corruption Branch 
Under Sections 384/120B/34 IPC 
        and 7/13(1)(a)&(d) and 13(2) POC Act

Case ID No. DLCT01­000778­2017


State 

Versus  


      1.

Shiv Dayal 

2. Siddh Gopal  Date of institution : 16.01.2017 Date of receiving by this Court : 16.01.2017 Date of reservation of Order :  07.06.2017  Date of pronouncement of Order :  06.07.2017 ORDER ON CHARGE

1. Vide   this   order,   I   intend   to   decide   the   proposition   whether   sufficient material   has   been   placed   on   record   by   the   prosecution   warranting framing of charges against accused Shiv Dayal (retired Inspector Labour Deptt./GNCT)   and   accused   Siddh   Gopal   (Inspector,   Labour/public servant) under Sections 384/120B/34 IPC and Sections 7/13(1)(a) & (d) of Prevention of Corruption Act (hereinafter referred to as 'PC Act'). 

Order on Charge in case FIR No.33/08; PS ACB Page No.  1 of 12 ­2­

2. Briefly   stated,   facts   of   the   prosecution   case   are   that   complainant   Shiv Kumar   Tiwari   gave   a   written   complaint   dated   04.09.2008   to   Anti Corruption Branch alleging that he is running a small time business of eatables   in   front   of   Shop   No.105,   Baba   Kharak   Singh   Marg.   He   is regularly harassed by officials of NDMC, Police and Labour to pay them illegal   gratification   for   running   his   business.   Under   fear   of   losing   his business,   he   has   been   paying   almost   Rs.25,000/­   per   month   to   the aforesaid officials. He also alleged that the other small time shopkeepers in the  vicinity are also constrained to pay illegal  gratification  to these officials and the said illegal gratification was collected by Chandeshwar Yadav   and   Ram   Sakal   Yadav   who   were   running   a   Pan   shop.   In   his complaint, Shiv Kumar Tiwari specifically named Virender Kaushik, Lalit, Kanta   Parsad,   Naresh   Sharma,   J.S.   Meena,   Siddh   Gopal,   Shiv   Dayal, Ashwani,   D.N.   Rana   and   Bhupinder   Singh   (officials   of   NDMC   and Labour), Pratap, Kishore and Bhagirath (police beat staff) as the public servants   (NDMC/Labour/Police   officials)   who   were   demanding   illegal gratification on regular basis from him and the others. 

3. It is further the case of the prosecution that on receipt of the complaint, officials of Anti Corruption Branch provided the complainant Shiv Kumar Tiwari with a recording instrument/recorder to conduct a sting operation to trap the corrupt officials. Consequently, complainant made audio­video recordings from 05.09.2008 to 03.10.2008 and handed over the same to the   official   of   Anti   Corruption   Branch.   Thereafter,   on   the   basis   of   the complaint of Shiv Kumar Tiwari and the audio­video recordings, present case   FIR   No.   33/08   dated   06.10.2008   u/ss   384/120B/34   IPC   and 7/13(1)(a)&(d) and 13(2) PC Act was registered. During investigation, SI Karnail Singh prepared 8 CDs from the original recordings and handed over the same to Insp. Ranbir  Singh, IO of the  present case. Pursuant Order on Charge in case FIR No.33/08; PS ACB Page No.  2 of 12 ­3­ thereto, public servant i.e. accused Shiv Dayal and Siddh Gopal and other officials were arrested against whom separate chargesheets based on the same FIR were filed.  

4. On completion of investigation, charge­sheet was filed on 16.01.2017 and accused Shiv Dayal and Siddh Gopal were summoned for 14.02.2017 to face trial.  

5. Lengthy   arguments   on   charge   were   addressed   by   learned   counsels   for accused Shiv Dayal and Siddh Gopal and learned Addl.PP for the State. 

SANCTION U/S 19 PC ACT

6. During the course of arguments, learned Counsel for accused Siddh Gopal sought his discharge on many grounds apart from the ground that the sanction   order   dated   31.01.2014   according   sanction   to   prosecute   the accused was invalid and bad in law. 

7. It   was   very  vehemently   argued  by   learned   Counsel   for   accused   public servant   Siddh   Gopal   that   at   the   time   of   according   sanction   i.e. 31.01.2014, documents viz. (i) Certificate u/s 65B of Indian Evidence Act dated 25.05.2016 in support of the secondary evidence i.e. the CDs and

(ii)   Supplementary   Statement   of   complainant   recorded   on   20.09.2015 were   not   in   existence   and   hence,   not   placed   before   the   sanctioning authority. The sanction order thus does not stand the scrutiny of law and deserves to be declared invalid. 

8. Since it is the demand of the legislature u/s 19 of the PC Act that to prosecute   a   public   servant   u/ss   7,   10,   11,   13   and   15   of   the   PC   Act, previous   sanction   which   should   be   necessarily   a   valid   sanction   is   a Order on Charge in case FIR No.33/08; PS ACB Page No.  3 of 12 ­4­ prerequisite, it will be in the interest of justice that the sanction order dt. 31.01.2014 passed by Dr. R.K. Sarin, Director/FSL/Disciplinary Authority, according sanction to prosecute accused Siddh Gopal is scrutinised in the light of the arguments of defence. 

9. The   law   regarding   according   of   sanction   is   well   settled   and   has   been reiterated in a catena of decisions. It has been observed time & again by the   Hon'ble   Supreme   Court   that   according   of   sanction   is   not   an   idle formality but a solemn and sacrosanct act following the consideration of all   the   materials   placed   before   him   not   to   be   guided   by   extraneous considerations,   which   alone   provides   the   protection   to   public   servants against frivolous prosecutions and litigations. This requirement of law is necessarily   incumbent   upon   the   investigating   agency,   to   be   complied with,   before   launching   prosecution   against   the   person   accused   of   the offence   under   the   Act.   (N.M.   RAJENDRAN   VS.   STATE  reported   as  1995 CRL.L.J. 4195). 

10.In the judgment of  P.L.  TATWAL  VS. STATE OF MADHYA PRADESH   in  CRL.

APPEAL   NO.456/2014  it   was   observed   by   Hon'ble   Supreme   Court   as follows: 

"The grant of sanction is only an administrative function. It is intended to protect   public   servant   against   frivolous   and   vexatious   litigations.   It   also ensures   that   a   dishonest   officer   is   brought   before   law   and   is   tried   in accordance   with   law.   Thus,   it   is   a   serious   exercise   of   power   by   the competent authority.  It has to be apprised of all the relevant materials, and on such materials, the authority has to take a conscious decision as to whether the facts would reveal the commission of an offence under the relevant provisions. No doubt, an elaborate discussion in that regard in the order is not necessary. But decision making on relevant materials should be reflected in the  order and if not, it should be capable of proof before the Court." 

11.The fact that the following documents:

(i)   Certificate   u/s   65B   of   Indian   Evidence   Act   dated   25.05.2016   in Order on Charge in case FIR No.33/08; PS ACB Page No.  4 of 12 ­5­ support of the secondary evidence i.e. the CDs; and 
(ii) Supplementary Statement of complainant recorded on 20.09.2015; 

were not in existence on 31.01.2014 and hence not placed before the Sanctioning   Authority   is   not   a   question   which   requires   any   debate. Further,   from   the   said   facts,   it   is   also   thus   abundantly   clear   that   the investigation   was   incomplete   when   sanction   was   accorded   on 31.01.2014. In such circumstances, entire proceeding stands vitiated as held in RAM KRISHAN PRAJAPATI VS. STATE OF U.P. (2000) 10 SC CASES 43  as under:

"It is unnecessary to go into the other merits of the case as we hold that want of sanction would totally exclude the jurisdiction of the Special Judge under the Act of 1947 from taking cognizance of the offence. In the result we  allow  this   appeal  and   set   aside  the   impugned   judgment   and  also   the conviction and sentence passed on him."

12.In  K.   NARSIMHACHARI   VS.   STATE,   INSPECTOR   OF   POLICE   ACB   CUDDAPHA DISTRICT reported as 2003 CRL.L.J. 3315, it has been held that: 

"The   requirement   of   the   existence   of   sanction   cannot   be   given   by   mere interpretation   to   the   effect   that   once   cognizance   is   taken   the   absence   of sanction   becomes   irrelevant.   If   cognizance   itself   cannot   be   taken   in   the absence of sanction and taking cognizance of an offence by whatever means cannot justify the existence or absence of sanction. In fact as strictly speaking if   there   does   not   exist   any   valid   sanction,   it   cannot   be   said   that   the cognizance  of  offence,  was   taken   by  itself,  cannot  cure   the  defect  in  this regard, hence the prosecution of the appellant was vitiated." 

13.Taking into consideration the ratio of the aforesaid judgments, I am of the  considered opinion  that sanction  order  dated 31.01.2014 does not stand the scrutiny of law and since the present case has been instituted on the basis of an invalid sanction, I need not go into the merits of the case. The proceedings are therefore, held void ab initio.

14.Resultantly,   accused   Siddh   Gopal   is   hereby   discharged   of   the offences under the Prevention of Corruption Act. It is clarified that this order shall not preclude the State from filing fresh charge­sheet Order on Charge in case FIR No.33/08; PS ACB Page No.  5 of 12 ­6­ after obtaining valid sanction from the Competent Authority against accused Siddh Gopal. 

15.So   far   as   accused   Shiv   Dayal,   the   then   Inspector/Labour   Deptt.,   now retired   is   concerned,   no   sanction   u/s   19   PC   Act   to   prosecute   him   is required. 

ELECTRONIC EVIDENCE

16.The   prosecution   has   very   strenuously   relied   upon   the   audio­video recordings alleged to have been prepared by the complainant Shiv Kumar Tiwari in the recording devices supplied by Anti Corruption Branch. 

17.On a query put to the IO during the course of arguments, it was very candidly informed that no original recording or recording devices were in existence   as   on   date.   According   to   the   prosecution,   after   the   original incriminating audio­video recordings were handed over by complainant Shiv Kumar Tiwari to SI P.V. Mathew, SI P.V. Mathew handed over the same to SI Karnail Singh of Anti Corruption Branch. SI Karnail Singh had thereafter   fed   the   audio­video   recordings   in   the   office   computer   and prepared   8   CDs   (4   original   and   4   copies)   which   were   seized   by   the IO/Insp. Ranbir Singh on 06.10.2008. It is this secondary evidence which is in the shape of CDs along with certificate of SI Karnail Singh u/s 65B of Indian   Evidence   Act   dated   25.05.2016,   which   is   relied   upon   by   the prosecution. 

18.Now,   the   question   which   needs   to   be   answered   is,   "if   the   secondary evidence in the shape of CDs allegedly containing incriminating audio­ video recordings sans the original recordings admissible in evidence or not?" 

Order on Charge in case FIR No.33/08; PS ACB Page No.  6 of 12 ­7­

19.As per the law settled so far, it is necessary that in every case involving electronic   evidence,   the   recording   device   viz.,   camera/spy camera/audio/video   recorder/mobile   phone   etc.   used   to   store/process the evidence and original storing device viz., DVR/cassette/memory card etc., wherein such evidence/record has been stored, both are subjected to opinion of a notified cyber expert about its genuineness. In absence of which, the authenticity of electronic record cannot be established. This further implies that even a legally valid certificate u/s 65B Evidence Act will   not   be   enough   to   invoke   judicial   confidence   in   absence   of   expert opinion   about   the   genuineness   of   primary   electronic   record.   Meaning thereby, in the absence of the original storing device and the recording device,   a   valid   certificate   u/s   65B   along   with   secondary   electronic evidence is not an admissible piece of evidence. 

20.In   the   judgment   of  KUNDAN   SINGH   VS.   STATE  decided   by  Hon'ble  Mr. Justice Sanjiv Khanna and Hon'ble Mr. Justice R.K. Gauba, reported as I (2016) DLT (CRL.) 144 DB, it has been observed as follows: 

".......However, it must be understood that mere admission or admissibility of the electronic record would not mean that the contents of the electronic record have been proved beyond doubt and debate and are automatically proved when the document is marked exhibit. Mere marking of a document as exhibit does not dispense with the proof of its contents (see Sait Tarajee Khimchand v. Yelamarti SatyamAIR 1971 SC 1856, Narbada Devi Gupta v. Birendra Kumar Jaiswal, (2003) 8 SCC 745 and Mohd. Yusuf v. D., AIR 1968 BOMBAY 112). Provisions of Section 65 of Evidence Act are apposite on the said legal principle and reference can also be made to Sections 91 and 92 of the Evidence Act. The latter sections deal with exclusion of oral evidence by documentary evidence in certain cases and in which cases oral evidence can be led even when there are documents recording terms of contract, grant or any other disposition of property or when a matter is required by law to be reduced to a form of a document. The effect of the aforesaid provisions is that when a certificate under Section 65B authenticates the computer output, it will only show and establish that the computer output is the paper  print out or media copy,  etc.  of the computer from which  the output is obtained. The court has still to rule out when challanged or otherwise, the possibility of tampering interpolation or changes from the date the record was first stored or created in the computer till the Order on Charge in case FIR No.33/08; PS ACB Page No.  7 of 12 ­8­ computer output is obtained.  The focus over here is not so much on the creation of the output as stipulated under sub­section (2) to Section 65B, but rather on the preservation and sanctity of the record after it was originally created.   It   extends   beyond   identification   of   the   particular   computer equipment and the process or equipment used for computer output, etc. It would relate to the policies, procedures for use of the equipment that stored the said information since creation and data base and integrity of the same. Questions which would arise and have to be answered is whether data base   was   protected   and   had   no   or   limited   access,   which   permits modification/   alteration;   whether   the   data   base   could   be   wrongly lodged or created or could be transferred or changed when the data base   was   transferred   and   stored   in   the   backup   systems.   These   are questions   which   are  pertinent  and  have  to  be  examined  to  ascertain whether   or   not   there   was   possibility   of   change,   alteration   or manipulation   in   the   initial   or   original   data   after   it   was   created.  The courts must rule out that the records have not been tampered and read the data or information as it originally existed. These are aspects which are not codified as such, for probative value is examined on the case to case basis keeping in mind the relevant facts."  

21.Therefore, in view of the settled law qua the electronic evidence, the only inevitable   conclusion   which   can   be   arrived   at   is   that   the   CDs   in   the present case in the absence of primary evidence/original recordings are inadmissible in law and therefore, cannot be looked into even at the stage of framing of charge.  

STATEMENTS OF THE COMPLAINANT

22.The perusal of the material placed on record by the prosecution reveals that during the course of investigation, several statements of complainant Shiv  Kumar   Tiwari  were   recorded  u/s  161   Cr.P.C.   The   first  statement which is heavily relied upon by the learned Addl.PP for the State is an undated statement of Shiv Kumar Tiwari. The bare reading of the said statement reflects that he gave a complaint to Anti Corruption Branch on 04.09.2008,   whereafter,   he   conducted   sting   operation   through   audio­ video recorder supplied to him by Anti Corruption Branch. He thereafter, made   recordings   on   several   dates   i.e.   05.09.2008,   08.09.2008, 10.09.2008,   27.09.2008   and   03.10.2008   of   the   incriminating Order on Charge in case FIR No.33/08; PS ACB Page No.  8 of 12 ­9­ conversations between him and the accused Shiv Dayal and other officials of NDMC, Labour and Police. The undated statement however, reveals that no allegations of demand and acceptance of illegal gratification were made in this statement. 

23.In the next statement dated 22.02.2013 relied upon by the prosecution, the   complainant   Shiv   Kumar   Tiwari   interse   contradicted   his   undated statement regarding the mode of recording and stated that he had made the  audio­video recordings  in  the  recording device  supplied to him by ACB by switching on the speaker mode of his mobile phone and that the said   mobile   phone   had   got   lost.   Thus,   from   his   statement   dated 22.02.2013, it is not clear if the complainant had made the recordings by meeting the officials or he had made recordings while speaking to them telephonically.

24.The   third   statement   of   the   complainant   is   dated   20.09.2015   which reflects that the complainant has materially improved upon his previous statement   and   has   stated   that   sting   operation   was   also   conducted   on 11.09.2009,   24.09.2008   and   26.09.2008   apart   from   the   dates   i.e. 05.09.2008, 08.09.2008, 10.09.2008, 27.09.2008 and 03.10.2008. It was only   in   this   supplementary   statement   dated   20.09.2015   that   the complainant   made   specific   allegations   of   demand   and   acceptance   of illegal gratification by accused Shiv Dayal and other officials of NDMC, Police and Labour. In the said statement, it was also stated by him that at about 2.25 pm on 24.09.2008, the complainant with the recording device provided   by   SI   P.V.   Mathew,   went   near   his   shop   where   he   made recording of his conversation with accused/Insp. Siddh Gopal and Insp. Shiv Dayal (now retired) wherein both the aforesaid accused persons in conspiracy with each other had demanded Rs.1,500/­ from him but he Order on Charge in case FIR No.33/08; PS ACB Page No.  9 of 12 ­10­ had paid Rs.1,000/­ to them. It is significant to mention here that the statement   dated   20.09.2015   which   gives   the   particulars   of   demand   of Rs.1,500/­ and acceptance of illegal gratification of Rs.1,000/­ by accused Shiv Dayal (now retired) and Insp. Siddh Gopal was recorded after seven years of the alleged incident. This in my opinion was recorded only to fill up the lacunae in the previous statements of the complainant which did not incriminate accused Shiv Dayal (now retired) in any manner.  

25.The law regarding the material to be considered for framing of charge has been reiterated in a catena of decisions rendered by the Hon'ble Supreme Court as well as the Hon'ble High Courts. In the landmark judgment of Sajjan Kumar and Ors. Vs. Central Bureau of Investigation decided on 20th September 2010, judgments of Union of India Vs. Prafulla Kumar Samal & Anr.  reported as  (1979) 3 SCC IV  and  Dilawar Balu Kurane Vs. State of Maharashtra reported as (2002) 2 SCC 135 in reference to framing of charge were discussed by the Hon'ble Supreme Court  and it was observed as under:

"On consideration of the authorities about the scope of Section 227 and 228 of the Code, the following principle emerged:
(1) The Judge while considering the question of framing of charges under Section 227 of the Cr.P.C. has the undoubted power to sift and weigh the evidence for the limited purpose of finding out  whether or not a prima facie case against the accused has been made out. The test to determine prima facie case would depend upon the facts of each case. 
(2) Where the materials placed before the Court disclosed grave suspicion against the accused which has not been properly explained, the Court will be fully justified in framing a charge and proceeding with the trial.
(3) The court cannot act merely as a post office or a mouthpiece of the prosecution but has to consider the broad probabilities of the case,   the total effect of the evidence and the documents produced before the Court, any basic infirmities etc. However, at this stage there cannot be a roving enquiry into the pros and cons of the matter and weigh the evidence as if he was conducting a trial.
(4)   If   on   the   basis   of   the   material   on   record,   the   court   could   form   an opinion that the accused might have committed offence, it can frame the Order on Charge in case FIR No.33/08; PS ACB Page No.  10 of 12 ­11­ charge,   though   for   conviction   the   conclusion   is   required   to   be   proved beyond reasonable doubt that the accused has committed the offence. 
(5)   At   the   time   of   framing   of   the   charges,   the   probative   value   of   the material on record cannot be gone into but before framing of charge, the court must apply its judicial mind on the material placed on record and must   be   satisfied   that   the   commission   of   offence   by   the   accused   was possible. 
(6) At the stage of Sections 227 and 228, the court is required to evaluate the materials and evidence on record with a view to find out if the facts emerging therefrom taken at their face value discloses the existence of all the ingredients constituting the alleged offence. For this limited purpose, sift the evidence as it cannot be expected even at that initial stage to accept all   that   the   prosecution   states   as   gospel   truth   even   if   it   is   opposed   to commonsense or the broad probabilities of the case. 
(7) If two view are possible and one of them gives rise to suspicion only, as distinguished from grave suspicion, the trial court will be empowered to discharge the accused and at this stage, he is not to see whether the trial will end in conviction or acquittal." 

(emphasis supplied)

26.From   the   bare   reading   of   the   aforesaid   decision(s)   of   the   Hon'ble Supreme   Court,   it   is   thus   more   than   manifestly   clear   that   to   frame charges against accused not just mere suspicion but  existence of  grave suspicion is an essential pre­requisite. In a judgment of the Hon'ble High Court of Delhi relied upon by the learned Counsel for the accused titled as Shri Sukhram Vs. CBI reported as 2001(1) CC cases (HC) 398, the Hon'ble   High   Court   in   respect   of   Practice   and   Procedure   regarding framing of charges observed that:­ "While sifting the material put up for the purposes of framing of charges, the Courts, should desist from approaching the subject with suspicion and with   a   negative   attitude.   A   court   is   required   to   examine   the   material without any preconceived notion, positively and objectively. The material placed   before   it   must   speak   for   itself   giving   rise   to   grave   suspicion.   No presumption  can  be  drawn  unless  there  is   cause   to  do   so  based  on  the material being examined. 

I do not find any material to support the charges framed. A Court is bound by   the   material   placed   before   it   and   not   what   is   in   the   mind   of   the prosecution. Over the time Supreme Court has made us wise on how to deal   with   these   matters.   In   Satish   Mehra   Vs.   Delhi   Administration   and another (1996) 9 SCC 766 the Supreme Court has elaborately dealt with what the  Courts should take into consideration  while framing charge. If Order on Charge in case FIR No.33/08; PS ACB Page No.  11 of 12 ­12­ two views are equally possible and the Judge is satisfied that the evidence produced   before   him   while   giving   rise   to   some   suspicion   but   not   grave suspicion against the accused, he will be fully within his right to discharge the accused. Valuable time of the Court should not be wasted for holding a trial   only   for   the   purpose   of   formally   completing   the   procedure   to pronounce the conclusion on a future date. I am certain that the trial would only be an exercise in futility or a sheer waste of time. I, therefore, find it a fit case to turncate the proceedings at this stage."

27.Considering   the   fact   that   there   is   no   mention   of   demand   of   illegal gratification in the first undated statement of the complainant which was recorded   immediately   after   the   alleged   incident   of   demand   and acceptance and the subsequent statements of complainant on the record, only a mere suspicion and not a strong suspicion is raised against the accused Shiv Dayal (retired Inspector Labour Deptt./GNCT) which in my opinion, is insufficient to frame charge against him.

28.Resultantly,   accused   Shiv   Dayal   (retired   Inspector   Labour Deptt./GNCT) is hereby discharged. 

File be consigned to Record Room. 

Announced in the open Court  on 6th July, 2017 (Hemani Malhotra) Spl.Judge/PC Act/ACB/C Tis Hazari Courts/Delhi Order on Charge in case FIR No.33/08; PS ACB Page No.  12 of 12