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 12, Cited by 0]

Bombay High Court

Jagannath Shivram Jadhav vs State Of Maharashtra on 5 January, 2024

Author: Prakash D. Naik

Bench: Prakash D.Naik

2024:BHC-AS:4670

                 DAE                                                    Appeal-458-2007.doc

                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                                    CRIMINAL APPELLATE JURISDICTION

                                     CRIMINAL APPEAL NO. 458 OF 2007

            Jagannath Shivram Jadhav
            Age:37 years, Occu.:Service
            R/o. Kalian Railway Quarters
            Bangla, Behind Rly. P. Stn.,
            Kalyan (W), Dist. Thane.                            ...Appellant
                  Versus
            The State of Maharashtra                            ...Respondent

                                                  ....
            Mr. Ujwal Agandsurve, Advocate for Appellant.
            Ms. P. N. Dabholkar, APP for the Respondent - State.

                                                  ....

                                                       CORAM : PRAKASH D.NAIK, J.
                          DATE OF RESERVING JUDGMENT :           28th JULY, 2023
                    DATE OF PRONOUNCING JUDGMENT : 5th JANUARY 2024

            JUDGMENT.:-

            1.      The Appellant is convicted vide Judgment and Order dated 24 th April

            2007 passed by Special Judge (under Prevention of Corruption Act, 1988)

            and Additional Sessions Judge, Greater Bombay in Special Case No. 34 of

            2002 for offences punishable under Section 7 of the Prevention of

            Corruption Act, 1988 (hereinafter referred to as P.C. Act) and sentenced to

            suffer Rigorous Imprisonment for four years and pay fine of Rs.1,000/-.

            The Appellant is also convicted for offence punishable under Section 13(1)

            (d) read with 13(2) of the P.C. Act and sentenced to suffer Rigorous


                                                                                                1/23



                   ::: Uploaded on - 31/01/2024                 ::: Downloaded on - 03/02/2024 05:53:23 :::
        DAE                                                    Appeal-458-2007.doc

Imprisonment for seven years and pay fine of Rs.1,000/-.                   He is also

convicted for the offence under Section 343 of Indian Penal Code, 1860 and

sentenced to suffer Rigorous Imprisonment for six months and pay fine of

Rs.1,000/-.


2.       The brief facts of the prosecution case are as under:-

(i)      The complainant Firoz Ahmed Dilawar Khan is the brother of

Munnafa @ Munna Khan. They were residing at Gowandi, Mumbai.


(ii)     On 6th February 2001, the complainant was alone in the house. His

brother Munna was not at home. Six persons in civil dress including

Appellant/accused visited his house and made inquiry about complainant's

brother Munna. The appellant told complainant to accompany him to Vashi

Railway Police Station.


(iii)    The complainant accompanied police. Inquiry was made with him

about Mohd. Nabi.              The complainant was not knowing anything about

Mohd. Nabi. The complainant was taken to Vashi Railway Police Station.


(iv)     The complainant was detained at Vashi Railway Police Station till

04:00 p.m. on 7th February 2001. The Police Station is situated at platform

No.1. During the said period, the appellant and others were making inquiry

about Munna and Mohd. Nabi with complainant.




                                                                                      2/23



        ::: Uploaded on - 31/01/2024                  ::: Downloaded on - 03/02/2024 05:53:23 :::
       DAE                                                Appeal-458-2007.doc

(v)     On 7th February 2001 at about 06:00 p.m., the appellant and three

police constables brought complainant at his residence. Munna was present

in the house. Accused and other police constables took Munna into custody

and released complainant. The appellant told the complainant that amount

of Rs.25,000/- will be required to be given to release his brother. The

complainant told the accused that, he is not having money. He will have to

make arrangement by selling his room. The accused told the complainant

to give an amount of Rs.5,000/- on 10 th February 2001 at Vashi Railway

Police Station and remaining amount within eight days. The accused told

the complainant that, unless he gives amount, he will not release Munna.

The complainant agreed to give amount of Rs.5,000/- to accused/appellant

on 10th February 2001 between 06:00 to 08:00 p.m.


(vi)    The complainant was not willing to give bribe amount to accused. He

approached ACB. He lodged the report with ACB on 10 th February 2001.

FIR was registered as Crime No. 07 of 2001 under Section 7 of Prevention

of Corruption Act.


(vii) Pre-trap panchnama was prepared. Details of incident were noted

down. Amount of Rs.5,000/- was arranged. Instructions were given to

panch witnesses.


(viii) Another complaint was lodged by Ruksana Banu Ahmed Qureshi

alleging that, the accused/appellant demanded bribe for releasing

                                                                                 3/23



       ::: Uploaded on - 31/01/2024              ::: Downloaded on - 03/02/2024 05:53:23 :::
       DAE                                                 Appeal-458-2007.doc

complainant's brother-in-law. FIR was registered vide C.R. No. 08 of 2001.


(ix)    Parallel investigation was conducted in both the cases. Investigation

in C.R. No. 08 of 2001 was conducted by Police Inspector Mausamkar.

Separate pre-trap panchnama was conducted in respect to the said case.

Amount of Rs.25,000/- was arranged for conducting raid. Instructions were

given to panch witnesses and both the complainants.


(x)     All members of the trap, two complainants i.e. Firoz Khan and

Ruksana Banu Ahmed, proceeded in four vehicles to Vashi Railway Police

Station.


(xi)    The complainant Firoz Dilawar Khan, Panch Vaishali Malshekhar,

Ruksana Banu Qureshi and Panch Smt. Muluk proceeded towards platform

No.1 at Vashi Railway Police Station and others followed them.


(xii) The complainant Firoz Khan, panch Vaishali Malshekhar, Ruksana

Banu Qureshi and panch Smt. Muluk entered into the cabin of

Mr.Jadhav/appellant. Police Inspector More, panch Turbhekar, panch Gadve

and members of both the trap parties were standing at the same distance.


(xiii) The appellant, accused Bangar and Jagdhane were present in the

cabin of the appellant/accused.




                                                                                  4/23



       ::: Uploaded on - 31/01/2024               ::: Downloaded on - 03/02/2024 05:53:23 :::
      DAE                                                  Appeal-458-2007.doc

(xiv) The appellant inquired with Ruksana Banu whether she has brought

the amount of Rs.25,000/- . She replied in the affirmative. The accused

inquired with complainant Firoz Khan whether he has brought the amount

of Rs.5,000/-. He answered in the affirmative. The appellant told him to

bring the balance amount within eight days. The appellant told the

complainant Ruksana Banu to hand over the amount to the co-accused. The

complainant Firoz Khan was told to hand over the amount to the co-

accused, Mr. Somnath Bangar. The amount was accepted by the co-accused.

The raiding party rushed inside the cabin and apprehended accused.

Further procedure was completed. Accused were arrested. On completing

investigation, charge-sheet was filed.


3.     Both the cases were tried separately. Separate charge was framed.

Witnesses were examined before the trial Court. The co-accused Somnath

Bangar could not be tried as he was dead. Case against him was abated.


4.     Charge was framed against the appellant vide order dated 3 rd

February 2006.


5.     Case of the prosecution which is apparent from the charge in the

present case is that, the appellant was posted as Police Inspector along with

deceased/accused Somnath Dagdu Bangar, Head Constable, Vashi Railway

Police Station, Navi Mumbai.         On 10 th February 2001, the accused



                                                                                  5/23



      ::: Uploaded on - 31/01/2024                ::: Downloaded on - 03/02/2024 05:53:23 :::
      DAE                                                 Appeal-458-2007.doc

demanded and accepted bribe of Rs.5,000/- from the complainant Firoz

Ahmed Dilawar Khan as bribe showing favour to the complainant for not

arresting his brother Munna in theft case which is already registered at

Vashi Railway Police Station vide C.R. No. 07 of 2001 under Section 379

read with 34 of the Indian Penal Code.      The accused in furtherance of

common intention from 7th February 2001 to 11th February 2001 detained

Munnafa @ Munna Khan for extracting money from the complainant by

showing favour to him for not arresting him in the crime.


6.     Learned Advocate for the appellant submitted that, the appellant has

been falsely implicated in this case. The complainant realized that his

brother will be arrested in the crime and to prevent his arrest. False

complaint was lodged with ACB. The bribe amount was not accepted by

the appellant. The raiding party concocted the story that the complainant

was instructed to hand over the amount to co-accused and thereby

implicated both the accused in the crime. There is no evidence that the

complainant was wrongfully restrained at the police station. The

complainant's brother was indeed involved in the crime and admittedly,

subsequently he was arrested in the crime. The demand was not verified.

Investigation in two complaints was conducted. The complainant in both

the cases and the raiding party had connived with each other.                   The

complainant in both the cases were interested in evading the arrest of their


                                                                                 6/23



      ::: Uploaded on - 31/01/2024               ::: Downloaded on - 03/02/2024 05:53:23 :::
      DAE                                                      Appeal-458-2007.doc

relation, who were involved in crime No.07 of 2001 investigated by Vashi

Railway Police Station, sanction is defective. The sanctioning authority has

not applied its mind while granting sanction. The sanctioning authority was

not competent to grant sanction.


7.       Learned Advocate for the appellant had relied upon the following

decisions reads as under:

       (i)       P.A. Mohandas Vs. State of Kerala1
       (ii)      State Inspector of Police, Vishakhapatnam Vs. Surya Sankaram
       Karri2


8.       Learned APP submitted that, the appellant has demanded the bribe

amount. Demand is proved. Amount was handed over to the co-accused.

The amount was accepted by the co-accused. There is no infirmity in the

sanction order. The sanctioning authority was competent to accord

sanction. The sanctioning authority had applied its mind to the fact of the

case while granting sanction.         The prosecution has proved demand and

acceptance of bribe amount.

9.       The prosecution case proceeds on the basis that the brother of the

complainant was involved in the crime and to release him, the appellant

demanded the bribe amount. C.R. No. 02 of 2001 was registered with Vashi

Railway Police Station for offence under Section 379 of I.P.C.. It was under


1    (2003) 9 SCC 504
2    2007 ALL MR (Cri) 555 (S.C.)

                                                                                      7/23



       ::: Uploaded on - 31/01/2024                   ::: Downloaded on - 03/02/2024 05:53:23 :::
       DAE                                               Appeal-458-2007.doc

investigation. The complainant's brother Munna was allegedly involved in

the said crime. He was detained at Police Station. The accused demanded

money for his release. Accused No.2 was present at the police station. The

accused No.1 (appellant) instructed complainant to hand over the money to

accused No.2 which was accepted by him. Similarly another complainant

Ruksana Banu had approached ACB at the same time. Brother-in-law of the

said complainant was involved in the same crime for releasing him. The

appellant/accused demanded bribe of Rs.25,000/-. Thus, bribe amount was

demanded for releasing persons, who were involved in crime No.07 of

2001. Both the complainants proceeded to the police station at the same

time. In both the cases, the appellant did not accepted money but it was

handed over to the co-accused.


10.     PW-1 Mr. Firoz Ahmed Dilwar Khan is the complainant. According to

him, police visited his house on 6th February 2001. They inquired about

Munna Khan. He was brought back to his residence. Munna was at home.

He was taken to police station. The accused demanded Rs.25,000/- for

releasing Munna. The complainant was told to arrange Rs.5,000/- and

balance amount within eight days. Complaint was lodged on 10 th February

2001. Thus, according to PW-1, the accused visited his residence on 6 th

February 2001. The accused took custody of his brother on 6 th February

2001. Complaint was lodged on 10 th February 2001. There is no reason as


                                                                                8/23



       ::: Uploaded on - 31/01/2024             ::: Downloaded on - 03/02/2024 05:53:23 :::
       DAE                                                 Appeal-458-2007.doc

to why the complainant did not approach ACB immediately after the

demand was made by accused. Immediately after lodging complaint,

arrangement was made for trap.            Instructions were given to the

complainant, panch witnesses and raiding party. According to PW-1, while

he was at ACB office, he saw one female, who was attended by another

officer. Her name was Ruksana Banu. She filed report about Rs.25,000/-

bribe from her for releasing her husband's brother Nabi Ahmed Nabi

Qureshi. All of them went to Police Station. All of them entered into police

station. Two police constables were present in the cabin. Accused inquired

with both the complainants. He instructed them to hand over the amount to

the co-accused. PW-1 handed over the amount to Somnath Bangar whereas

the complainant in the other case handed over the amount to co-accused

Arjun Jagdhane. In the cross-examination, he stated that in the statement

before the police that his brother Munna Khan and Nabi Qureshi informed

in his presence that they were in custody from 7 th February 2001 and were

not produced before the Court. However, this fact is not mentioned in his

statement.



11.     PW-2 Mrs. Vaishali Bharat Chawdhari is the panch witness to the trap

dated 10th February 2001. She stated that, she was instructed to act as a

panch witness. She was instructed to accompany Firoz Khan.                  Another

officer by name Mr.Mousamkar arrived in the room along with two females.


                                                                                  9/23



       ::: Uploaded on - 31/01/2024               ::: Downloaded on - 03/02/2024 05:53:23 :::
       DAE                                                    Appeal-458-2007.doc

One of them was Mrs.Sunanda Mulik and other was Ruksana Banu. She

was the complainant in the other case.            Ruksana Banu produced the

amount of Rs.25,000/- for the purpose of raid.                 After making the

arrangement for raid, they proceeded to Vashi Railway Police Station.

Accused inquired whether she had brought money. The complainant had

bought money. The accused No.2 accepted the money. The accused were

apprehended.



12.     PW-3 Mr. Munna Dilawar Khan stated that on 7 th February 2001 four

police persons came to his house. They arrested him and took him to the

house of Mr.Nabi Qureshi.             He was knowing Mohd. Nabi Ahmad Nabi

Qureshi. He was released in the night of 10 th and 11th February 2001. His

version that, he was at police station from 7 th February 2001 to 10th

February 2001 is not supported by any evidence.


13.     PW-4 Mr.Sitaram Ganpat More is the police constable. He was on

duty at Nerul Railway Police Station. On 10 th February 2001, he was called

at Vashi Railway Police Station. He was told to keep watch on the two

accused at the police station. The said accused were Munna and Nabi. They

were arrested in the offence of theft. In the cross-examination, he stated

that he was called at Vashi Railway Police Station from Nerul Railway Police

Station. He has not maintained any diary. He had watched the accused at

Vashi Railway Police Station. He had no personal knowledge exactly in

                                                                                   10/23



       ::: Uploaded on - 31/01/2024                  ::: Downloaded on - 03/02/2024 05:53:23 :::
       DAE                                               Appeal-458-2007.doc

which crime Munna and Nabi were arrested.


14.     PW-5 Mr. Subhashchandra Malhotra was serving as Director General

of Police, Maharashtra State. He stated that accused was attached to Vashi

Railway Police Station. He received paper for sanction. He found that there

was prima facie case against the accused to grant sanction. He recorded the

reasons as to why sanction to prosecute is granted. He granted sanction to

prosecute the accused. In the cross-examination, he stated that he had

received papers of investigation and draft sanction order.           Except few

changes in the draft sanction order, he approved the draft sanction order

and the place and timing in respect of the allegations are not mentioned,

though it is mentioned in FIR. Police Inspectors of A Class and B Class are

Gazetted Officers. The Maharashtra State Government has issued GR dated

3rd April 2000.


15.     PW-6 Shri. Manohar Sitaram Gokhale, was working as Deputy

Secretary to Government of Maharashtra. He stated that sanction order

was received under his signature on 18th November 2002 in respect of C.R.

No. 07 of 2001 of Vashi Railway Police Station after application of mind.

Sanction has been accorded relying upon letters Exh. 40 and 41. Letter was

regarding ACB trap pertaining to Vashi Railway Police Station in respect of

accused. He denied that the sanction order was passed only by relying on

letter Exh. 40 and 41.

                                                                              11/23



       ::: Uploaded on - 31/01/2024             ::: Downloaded on - 03/02/2024 05:53:23 :::
       DAE                                                   Appeal-458-2007.doc

16.     PW-7 Mr.Govindsingh Jagdishsingh Pardeshi was serving as PSI at

Vashi Railway Police Station since May 2000. On 10 th February 2001, he

was on duty at Vashi Railway Police Station. According to him, two to three

days prior to 10th February 2001 P.I. Jadhav and Police staff brought Nabi

Mohd. and Munna for investigation.          There was no entry made in the

station diary about bringing the said persons. In the cross examination, he

stated that, the incident which have occurred are noted in the station diary.

The incidents which have not occurred are not noted in station diary. The

attention of the witness was drawn to station diary entry Nos. 17, 18 and

19 dated 6th February 2001. As per the station diary entry Nos. 17, 18 and

19 dated 6th February 2001 the accused No.1 was present at Vashi Railway

Police Station from 10:15 am to 12:20 noon. The attention of the witness

was drawn to station diary entry No.21 dated 7 th February 2001. As per the

said entry at 01:45 p.m. accused No.1 and others including the witness had

gone to search the pages of Guru Granthsahib as mentioned in the entry

serial No. 21.         In the entry No. 26 dated 7 th February 2001, there is

reference of entry No.21. They all returned on the same day at 08:00 pm.

On 8th February 2001 at 11:30 am, accused No.1 and others went to search

aforesaid papers in three groups at Vashi to Vashi Creek. Accordingly, the

entry was made at Sr. No. 17 in the station diary dated 8 th February 2001.

All of them returned at 07:45 p.m. and accordingly entry was made at Sr.

No. 26.

                                                                                  12/23



       ::: Uploaded on - 31/01/2024                 ::: Downloaded on - 03/02/2024 05:53:23 :::
       DAE                                                          Appeal-458-2007.doc

17.     PW-8 Mr.Pandurang Ramaji More conducted investigation. He was

attached to ACB unit. He stated that, the complaint of Mr. Firoz Khan was

recorded. Pre-trap panchnama was recorded. Trap was arranged. Trap

Panchnama was recorded. Accused had accepted the bribe amount. Both

accused were apprehended. He has not mentioned in panchnama about

introduction of all members of police party, names and buckle number to

the panchnama and informant. In the said party, there were five police

officers and eight constables. In the trap P.I. Mosamkar and five Officers and

seven constables were involved. In both trap parties, there were ten police

officers and 15 police constables.

18.     The defence of the appellant reflected in explanation under Section

313 of Cr.P.C. reads as follows:-

            "Q.114.      Do you want to say anything else?
            Ans. Whatever stated by informant Firoz Khan about the demand
            and acceptance by me from time to time is false. It is false that, I
            brought informant's brother in the Vashi Railway Police Station.
            From the entries made in the station diary Vashi Railway Police
            Station it will be disclosed that evidence of informant Firoz is false.
            I neither called nor brought to informant and his brother at Vashi
            Railway Police Station at any time. This will be cleared from the
            station diary entries, parallel investigation of C.R. No. 7 of 2001 of
            Vashi Railway Police Station under Section 379, 34 of IPC was
            going on through P.I. Avhad and his staff under the supervision of
            ACP Shri. Nagdevane. There was direct control of CP on said unit.
            I was also making investigation of said crime. There were two
            names of accused in the said crime. One accused Mr. Khambal was
            arrested on the spot of incident at the platform of Govandi Railway
            Police Station. Other accused Waghmare was absconded with the
            bag of Rs. One lakh. Waghmare was brought by police staff Vashi
            Railway Police Station for investigation. In the said investigation,

                                                                                         13/23



       ::: Uploaded on - 31/01/2024                        ::: Downloaded on - 03/02/2024 05:53:23 :::
       DAE                                                       Appeal-458-2007.doc

            Munna and Nabi were disclosed as offenders in the said crime.
            Munna and Nabi realised that they would be arrested by me.
            Hence, they lodged false complaints against me at ACB office.
            Thus, I am falsely involved in this crime with help of ACB Police.
            ACB Police, Panch and informant Firoz made collusion in this case.
            DGP Mr. Malhotrasaheb is not a competent authority to remove me
            from the service. Maharashtra Government is competent authority
            to remove me from the service. Sanction given by him is without
            perusal of the papers. Mr. Gokhale has also issued sanction order
            without perusal of relevant papers only on the basis of draft
            sanction order submitted by ACB Office."

19.     The defence of the accused is of denial.          The Station diary entry

(Exh.29/2) mentioned that on 7 th February 2001 at 13:30 hours in the

afternoon, the accused upon information left Vashi Railway Police Station

along with PSI Shri. Pardesh (PW-7) and his staff to search some lost pages

of the 'Holy Guru Granth Sahib' near Vashi Creek where some Sikh

followers had gathered and returned in the evening at 20:00 hours vide

entry No. 26. The accused thereby denies that he had visited the house of

complainant at 06:00 p.m. on 7 th February 2001. It is also case of the

accused that in the absence of any such prior demand and appointment, the

question of calling the complainant at Vashi Railway Police Station on 10 th

February 2001 at 19:50 hours does not arise.


20.     The station diary entries referred to hereinabove creates doubt about

the prosecution case spelt out the evidence from complainant that the

appellant had visited his house on 7th February 2001 for making inquiry

about Munna and there was demand of bribe amount.

                                                                                      14/23



       ::: Uploaded on - 31/01/2024                     ::: Downloaded on - 03/02/2024 05:53:23 :::
       DAE                                                       Appeal-458-2007.doc



21.     PW-7 Mr. Pardeshi has stated that the incidents which are not

occurred are noted in the station diary. His attention was drawn to station

diary entry Nos. 17, 18 and 19 dated 6 th February 2001. As per the station

diary entry Nos. 17, 18 and 19 dated 6 th February 2001 the accused No.1

was present in Vashi Railway Police Station during the period of 10:15 am

to 12:20 noon. The attention of witness is drawn to station diary entry

No.21 dated 7th February 2001. He admitted that as per the said entry at

about 01:45 pm the witness, accused No.1 and five constables were gone to

search the pages of Guru Granth Sahib as mentioned in the entry No.26

dated 7th February 2001 and there is a reference of entry No.21.                       The

witness also admitted that they all returned on the same day at 08:00 p.m..

On 8th February 2001, the witness, accused No.1 and other staff had gone to

search the aforesaid papers in three groups to the area in between Vashi to

Vashi Creek and entry in that regard is taken at serial No. 17 in station diary

dated 8th February 2001. This admission and documentary evidence speaks

volumes about the version of complainant.


22.     PW-1 has stated that on 6th February 2001, he was present in the

house at 10:30 am.               Five to six persons entered in his house.            They

represented themselves as Police attached to Vashi Railway Police Station.

One of them gave his name Mr.Jadhav. He has never seen him earlier. Thus,



                                                                                      15/23



       ::: Uploaded on - 31/01/2024                     ::: Downloaded on - 03/02/2024 05:53:23 :::
       DAE                                               Appeal-458-2007.doc

the version of PW-1 that the accused visited his house at 10:30 am on 6 th

February 2001 is doubtful. Documentary evidence Exh.29/1 shows that the

accused was at Vashi Railway Police Station at 10:30 am on 6 th February

2001.


23.     PW-1 has deposed that the accused had demanded Rs.25,000/- while

he was in the house of PW-1 for releasing his brother and he expressed

inability to make the payment and agreed to pay Rs.5,000/- after two days

and balance amount of Rs.20,000/- after selling his room. According to

PW-1 accused had agreed for the same and directed him to attend Vashi

Railway Police Station on 10th February 2001 with cash of Rs.10,000/- in

the evening at 06:00 p.m. Documentary evidence (Exh.29/1 and 29/2) run

counter to the evidence of the said witness which indicate that the accused

could not have visited the house of complainant and the question of making

any demand does not arise. The trial Court however drawn adverse

inference of imagination that the house is situated about 5 to 6 km. and it

was possible for the accused to visit the house of complainant. There was

no reason to draw such adverse inference. The version of the complainant

was not corroborated by any other witnesses and therefore, accepting his

version as gospel truth was not warranted.


24.     PW-1 has deposed that while he was in ACB Office he saw one

female, who was attended by another officer. He learnt her name as

                                                                              16/23



       ::: Uploaded on - 31/01/2024             ::: Downloaded on - 03/02/2024 05:53:23 :::
    DAE                                                   Appeal-458-2007.doc

Ruksana Banu. In the cross-examination, he stated that it is not true to say

that he was not knowing Ruksana prior to the incident as she was residing

in the same locality and accused had also taken away brother of husband

and demanded bribe for releasing him. It is true to say that Ruksana visited

ACB office for lodging his report along with him. He had not stated that

Ruksana Banu visited ACB Office for lodging her report. PW-8 has

contradicted himself and PW-1 has deposed during his cross-examination

that it was not revealed during investigation that complainant was already

having acquaintance with Ruksana Banu. The complainant has stated in his

statement that he knows Ruksana Bano because she resides in the area

where he resides. PW-1 has deposed that he saw his brother Munna and

Nabi Qureshi in the adjoining room.      They were handcuffed. Inspector

Mausamkar was present. Both of them replied that they were in custody

from 7th February 2001 and were not produced in Court. Police Hawaldar

More was present along with Munna and Nabi Qureshi. PW-8 stated that in

the writers section they found two persons having joint handcuff. PHC

More was guarding him. When PI Mausamkar asked the names of said two

persons, they told their names as Munna Dilawar Khan and Nabi Ahmad

Qureshi. They told that PI Jadhav and police staff brought them on 7 th

February 2001 and since then they were not produced before Court.

Munna Dilawar Khan is the brother of informant in C.R. No. 7 of 2001 and

Nabi Ahmad is the brother-in-law of informant Ruksana Bano in C.R. No. 8

                                                                               17/23



     ::: Uploaded on - 31/01/2024                ::: Downloaded on - 03/02/2024 05:53:23 :::
    DAE                                                   Appeal-458-2007.doc

of 2001. During examination-in-chief, PW-2 has deposed that witness and

Smt. Mulik were taken by ACB officers in the adjoining room at police

station. They noticed two persons being handcuffed. They were disclosed

their names as Munaf and Nabi Qureshi.         He do not remember who

inquired about their names. Though both of them were handcuffed in one

handcuff. PW-2 has not deposed that both of them disclosed that they were

brought by the accused. PW-3 and PW-4 have not corroborated the

prosecution witnesses PW-1, PW-2 and PW-8 on the point that at the time of

trap on 10th February 2001. PW-3 and Nabi were handcuffed in one

handcuff or they had disclosed any information when they were inquired

with by any of the officers from ACB, who came along with the

complainant, PW-1 and Panch witnesses. PW-4 has stated that he had not

maintained diary to show that he was called at Vashi Railway Police Station.

He has also not maintained any diary to show that he was watching accused

at Vashi Railway Police Station. He has no personal knowledge exactly in

which crime Munna and Nabi were arrested. Although PW-3 Munna has

deposed that during his examination in chief, four persons came to his

house on 7th February 2001. They arrested him and took at the house of

Mr.Nabi. On 8th February 2001, Ruksanabhabhi        came to Vashi Railway

Police Station but police did not allow her to meet the accused. Police

released him in the night of 10th and 11th February 2001. This evidence is

not corroborated by PW-1. Station diary entry is contrary to the evidence.

                                                                               18/23



     ::: Uploaded on - 31/01/2024                ::: Downloaded on - 03/02/2024 05:53:23 :::
       DAE                                                  Appeal-458-2007.doc

25.     The prosecution has failed to prove the charge that the accused had

detained PW-3 Munna for extracting bribe amount of Rs.25,000/- from the

complainant Firoz Ahmed Dilawar Khan by showing favour to him for not

arresting his brother PW-3 Munna in theft case which was already

registered in Vashi Railway Police Station vide C.R. No. 07 of 2001.



26.     The defence has relied upon the notification dated 2nd June 1979

issued by Government of Maharashtra under Section 197(3) of Cr.P.C.

showing that provisions of 197(2) shall apply to all police officers as

defined in the Bombay Police Act, 1951. It is mandatory that prior sanction

to prosecute accused is required to be before taking cognizance and issuing

process if the alleged act is done in the discharge of official duties. PW-8 has

stated that Sanction from the Government is obtained under Section 197 of

Cr.P.C. to prosecute the accused under IPC Section. Hence, sanction was

accorded by PW-6 to prosecute the accused under Section 343 of IPC.

However, defence has challenged the sanction on the ground that it has

been accorded mechanically without perusing papers of investigation and

without application of mind. The sanction order Exh. 42 referred to name

of accused No.2 Somnath Bangar, who died on 5 th August 2002. Sanction

was accorded on 21st November 2002 in respect of deceased/accused who

had expired before according of the sanction to prosecute him. Letter at

Exh. 40 and 41 pertain to ACB in which charge-sheet is filed vide Special

                                                                                 19/23



       ::: Uploaded on - 31/01/2024                ::: Downloaded on - 03/02/2024 05:53:23 :::
       DAE                                                Appeal-458-2007.doc

Case No. 42 of 2002. The prosecution has not brought on record documents

to show that the sanctioning authority was asked to accord sanction in C.R.

No. 7 of 2001 of ACB in which Charge-sheet is filed vide Special Case No.

34 of 2002. PW-2 has admitted that sanction was accorded by relying upon

two letters (Exh.40 and 41) which were not connected with the present

case. He also received draft sanction order. Notesheet is not produced by

PW-6. There is nothing on record to show that papers of investigation

alongwith draft sanction order and covering letter were sent to the

Sanctioning Authority in the present case and that the PW-6 has perused

the same before according sanction. Sanction was accorded by Government

of Maharashtra. There is nothing on record to show that notesheet was

submitted to the Deputy Chief Minister or Chief Minister. Sanction order

therefore, suffers from infirmity.


27.     Sanction accorded by PW-5 Mr. Subhashchandra Malhotra was

challenged by defence on the ground that it was granted mechanically

without perusing the papers of investigation and application of mind. PW-5

has stated that he received papers of investigation and draft sanction order

alongwith letter Exh.32, diary No.21, diary No.26 were filed. PW-5

admitted that except few changes in the draft sanction order, he approved

draft sanction order. Apparently, the sanctioning authority has not

considered the station diary entry No.21 (Exh.29/2) and station diary entry


                                                                               20/23



       ::: Uploaded on - 31/01/2024              ::: Downloaded on - 03/02/2024 05:53:23 :::
       DAE                                                Appeal-458-2007.doc

No.26 (Exh.29/3) of Vashi Railway Police Station. The said entry shows

that on 7th February 2001 at about 13:30 hours the accused had upon

information, left the Vashi Railway Police Station along with staff to search

of lost pages of the Holy Guru Granth Sahib. They returned in the evening

at 20:00 hours vide entry No.26. PW-5 has admitted that in the sanction

order and draft sanction order, the place and timing 06:00 pm in respect of

allegations are not mentioned though it is mentioned in the FIR. PW-5 has

deposed that along with letter Exh.32 he received complaint, panchnama,

statement of accused, supplementary statement of informant, statement of

PW-7 and statement of panch witness. Apparently, PW-5 has not perused

the FIR otherwise he would have mentioned in the sanction order (Exh.34)

that 'for releasing him' and may not have mentioned in the sanction order

in the matter of releasing him.       Except for a few changes PW-5 has

approved draft sanction order and accorded sanction. Both the documents

are identical. Apparently, the sanctioning authority had adopted the draft

sanction order.


28.     PW-5 has deposed that Police Inspector of A Class and B Class are

gazetted Officers. The Maharashtra State Government had issued G.R.

dated 3rd April 2000. It was marked at Exh.37 which relates to grant of

sanction under Section 19 of the Prevention of Corruption Act, 1988 to

prosecute class A and B Gazetted Officers, The submission of the defence is


                                                                               21/23



       ::: Uploaded on - 31/01/2024              ::: Downloaded on - 03/02/2024 05:53:23 :::
        DAE                                                Appeal-458-2007.doc

that the Government is the only Competent Authority to prosecute P.I.

Jadhav who is the Gazetted Officer and in view of the fact that sanction

order has been accorded on 25th October 2001 after G.R. was issued on 3rd

April 2000. PW-5 is the competent authority to accord the sanction. PW-5

has admitted that Police Inspector are class A and Class B Gazetted Officer.

The accused is the Police Inspector. Hence, the sanctioning authority was

not competent to accord sanction. The trial Court has analyzed Section 19

of the P.C. Act and held that there is nothing on record to show that

prejudice is caused to the accused due to grant of sanction by Director

General of Police is valid. The Court also held that sanction under Section

197 of Cr.P.C. to prosecute the accused under Section 343 is not necessary.

The reasons assigned by the trial Court are erroneous. The sanction order

reflects non-application of mind while granting sanction under section 19 of

the P.C. Act.


29.      Considering the nature of infirmities in the evidence and doubtful

version of witnesses, the accused is entitled for benefit of doubt and hence,

conviction is required to be set aside.

                                       ORDER

(i) Criminal Appeal No. 458 of 2007 is allowed.

(ii) The impugned Judgment and Order dated 24 th April 2007 passed by learned Special Judge (under Prevention of Corruption Act, 1988) and 22/23 ::: Uploaded on - 31/01/2024 ::: Downloaded on - 03/02/2024 05:53:23 ::: DAE Appeal-458-2007.doc Additional Sessions Judge, Greater Bombay in Special Case No. 34 of 2002 convicting the Appellant for the offence punishable under Section 343 of Indian Penal Code, and Sections 7, 13(1)(d) read with 13(2) of Prevention of Corruption Act, 1988 is set aside and the appellant is acquitted of all the charges.

(iii)    Bail bond stands cancelled.

(iv)     Criminal Appeal stands disposed of accordingly.



                                              (PRAKASH D. NAIK, J.)




                                                                                 23/23



        ::: Uploaded on - 31/01/2024               ::: Downloaded on - 03/02/2024 05:53:23 :::