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 6, Cited by 11]

Supreme Court of India

Salimkhan Sardarkhan vs State Of Gujarat on 18 September, 1985

Equivalent citations: 1986 AIR 307, 1985 SCR SUPL. (2) 854, AIR 1986 SUPREME COURT 307, 1986 ALL. L. J. 651, 1985 CRI APP R (SC) 330, 1985 SCC(CRI) 511, 1986 ALLAPPCAS (CRI) 14, 1986 UP CRIR 1, 1985 (4) SCC 234, (1985) 2 CRIMES 729, (1986) MAD LJ(CRI) 4, (1986) 1 RECCRIR 40, (1986) EASTCRIC 67, (1986) MADLW(CRI) 170, (1986) 1 CRILC 60, (1986) 1 SUPREME 74, (1986) ALLCRIC 360, (1986) 1 ALLCRILR 601

Author: Amarendra Nath Sen

Bench: Amarendra Nath Sen, Misra Rangnath

           PETITIONER:
SALIMKHAN SARDARKHAN

	Vs.

RESPONDENT:
STATE OF GUJARAT

DATE OF JUDGMENT18/09/1985

BENCH:
SEN, AMARENDRA NATH (J)
BENCH:
SEN, AMARENDRA NATH (J)
MISRA RANGNATH

CITATION:
 1986 AIR  307		  1985 SCR  Supl. (2) 854
 1985 SCC  (4) 234	  1985 SCALE  (2)786


ACT:
     Indian Penal  Code 1860,  Section 161  & Prevention  of
Corruption Act 1947, section 5(1)(d) and 5(2).
     Police constable  - Acceptance  of bribe  - Charge of -
Demand and  acceptance of bribe - Denial of - Claim of bribe
amount being  inserted in  pocket - Defence plea accepted by
Trial Court  and acquitted  - Conviction  by  High  Court  -
Whether valid.



HEADNOTE:
     The appellant  who was  a Police  Constable was charged
under section  161 IPC and section 5(1)(d) read with section
5(2)  of   the	Prevention  of	Corruption  Act,  1947.	 The
prosecution case  was that  the appellant  demanded a sum of
Rs. 50	from PW	 1 who was a taxi driver and in the habit of
parking the taxi where parking was prohibited. PW 1 informed
the Anti-Corruption  staff, a  trap was laid and five Rs. 10
currency notes	were treated  with  phenolphthalien  powder,
made over  to PW  1 to	be paid as bribe. PW 9 the Inspector
supervised the	trap. After the currency notes were received
by the	appellant PW  9 and  others recovered the money from
him. The  currency notes  were dipped  into the	 mixture  of
sodium	Carbonate  and	the  same  turned  rosy	 in  colour.
Similarly the  pocket of  one shirt of the appellant and his
fingers were put to test and these too turned rosy.
     The defence  of the appellant was a total denial of the
bribe having  been demanded  and taken	and he stated in the
statement under	 sec. 313  Cr.	P.C.  that  the	 amount	 was
inserted into his left hand side pocket by PW 1.
     In the  Trial Court  it was  contended on behalf of the
appellant that	PWs.  3	 and  8	 the  Panch  witnesses	were
interested in  PW 1  and that PW 1 was previously working in
the Police  and had  been removed  from service.  The  Trial
Judge  disbelieved   the  prosecution	evidence   regarding
acceptance of  Rs. 50/-	 by the	 appellant, and accepted the
defence stand  that the currency notes	had been inserted by
PW 1  into the	pocket of  the appellant,  and acquitted the
appellant.
855
     In appeal	by the	State, the  High Court held that the
appellant was a policeman who was about to retire in a short
time, that he had been in service for more than 30 years and
that it	 is not	 possible to  believe that a policeman would
not come  to know  if someone  inserts currency notes in his
left hand  side pocket,	 and reversed the order of acquittal
passed by the Trial Court and convicted the appellant.
     Allowing the appeal,
^
     HELD: 1.  The Trial Court had accepted the defence plea
of possibility	of insertion  of the  currency notes without
the appellant  knowing about it. The High Court reversed the
trial court  in this  regard by merely drawing a presumption
on the	basis of  the appellant having been a policeman. The
appellant was  already nearing the age of superannuation and
had been  more than 30 years in service. The High Court lost
sight of  the fact  that the  appellant may  have  lost	 his
agility and that the currency notes could have been inserted
without the appellant knowing about it. [857 G-858 A]
     2. Very clever people who are young and agile are often
victimised by  pick-pockets and	 only when  their  valuables
have been  lost the  fact is noticed by them. The process in
the instant  case, is the reverse one. Instead of the pocket
being picked,  currency notes  have been  inserted into	 it.
[858 B]
     3. The  allegation that PWs. 3 and 8 were interested in
PW 1  has not  been carefully examined by the High Court yet
the conclusion	of the	trial court has been disturbed. PW 7
was admittedly	present at the spot and he has categorically
spoken that  when the  appellant's fingers were put into the
mixture they did not turn rosy. The trial court had referred
to this	 fact and  relied upon	it. That  evidence which had
been  accepted	probabilities  the  defence  plea  that	 the
currency notes had not been received by the appellant in his
left hand  and, therefore,  the insertion  of the notes into
the pocket  of the  appellant by  some other person was more
probable. This	is the	defence plea which has been accepted
by the	trial court,  and reversal  by the  High  Court	 was
therefore not warranted. [858 D-E]



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION : Criminal Appeal No. 117 of 1977.

From the Judgment and Order dated 8.7.1976 of the Gujarat High Court in Criminal Appeal No. 11 of 1975.

856

Mrs. Sheil Sethi for the Appellant.

S.K. Dholakia and R.N. Poddar for the Respondent. The order of the Court was delivered by A.N. SEN, J. This appeal by special leave is directed against the judgment of the Gujarat High Court reversing the acquittal of the appellant. The appellant was tried for offences punishable under section 161 of the Indian Penal Code and section 5(1)(d) read with s. 5(2) of Act. No. 2 of 1947, on the allegation of having received Rs. 50 as bribe.

The appellant was a police constable and at the relevant time, on 29.11.73, he was posted at S.T. Bus Stand at Bhaber. PW 1, the informant was plying a taxi and was in the habit of parking the taxi by the side of the bus stand where such parking was prohibited. It is the prosecution case that PW 1 used by pay Rs. 5 per month to the appellant as a consideration for not prosecuting him for such illegal parking. It is the further case of the prosecution that a few days before 29.11.73, the appellant told the informant that he should pay him (appellant) a sum of Rs. 60 representing the payment for a whole year @ Rs. 5 per month, as he was in need of money, and it was finally settled that if the amount was paid in lump the informant would get a rebate of Rs. 10 and he would have to pay Rs. 50 only. On the information given by PW. 1 to the Anti-Corruption staff, a trap was laid. Five 10 currency notes were treated with phinolphthalein powder and made over to PW 1 to be paid as bribe. PW. 9, the Inspector supervised the trap. PWs. 3 and 8 were called as Panches. At about 8 in the morning on 29.11.73, PW. 1 met the appellant near Jalaram hotel. PW. 9 and his companions remained at a distance of about 150 feet. PWs. 1 and 3 went into the hotel along with the appellant. According to PW. 1 he took out the five 10 rupees currency notes and paid them to the appellant who received the notes in his left hand and put them into the side pocket of his khaki shirt. Thereupon as previously arranged, PW. 3 placed orders in loud voice for pondas. At this state PW. 9 and others came up to the appellant and recovered the money. It is said that the currency notes were dipped into the mixture of Sodium Carbonate and same turned rosy in colour. Similarly the pocket of the shirt and the fingers of the appellant were put to test and these too turned rosy.

The defence was a total denial of the bribe having been demanded and taken. The appellant stated under s. 313, Crl.P.C. 857 that "at about 9.30 A.M. when I was writing my diary in the hotel, Ramji (PW. 1) came in the hotel and sat by my side. Ramji then asked whether I knew the death of one woman. I told him that I do not know any thing about it though I had gone to the hospital to bring the medicine. Then he took tea and got up. The Mankadia Saheb, Patel Saheb and Morarji came there, when I was standing up to go to the bus stand then on Ramjibhai making some sign, Mankadia Saheb asked me to take out those notes but I refused to do so and, therefore, Mr. Patel took out those notes and counted...."

On behalf of the appellant, it had been contended before the trial Court that PWs. 3 and 8 the Panch witnesses were interested in PW. 1 and PW. 1 was previously working in the police and had been removed from service. It is on account of this interestedness that these Panches were not reliable. The learned trial Judge did not believe the prosecution evidence regarding acceptance of Rs. 50 by the appellant and accepted the defence stand that the currency notes had been inserted by PW. 1 into the pocket of the appellant. The entire evidence had been taken into account by the learned trial Judge in reaching his conclusion and he acquitted the appellant of both the charges levelled against him.

This judgment of acquittal was assailed by the State in appeal before the High Court. Dealing with the question as to whether the currency notes could have been inserted into the appellant's pocket, the High Court observed:

"On our part we find it extremely difficult to accept this version. The respondent was a policeman who was about to retire in a short time. He had been in service for more than

30 years. Even if one is extremely credulous, it is not possible to believe that a policeman would not come to know if some one sitting at a distance of 6" inserts currency notes in his left hand side pocket. To us it appears that such a feat cannot be achieved. Even if attempted, the respondent would have come to know about it.

The trial Court had accepted the defence plea of possibility of insertion of the currency notes without the appellant knowing about it. The High Court reversed the trial Court in this regard by merely drawing a presumption on the basis of the appellant having been a policeman. The appellant was already nearing the age of superannuation as found by the High Court and had been for more than 30 years in service. The High Court obviously lost sight of the fact that the appellant may have lost his agility 858 and in the peculiar circumstances indicated above the notes could have been inserted without the appellant knowing it. Very clever people who are young and agile are often victimised by pick-pockets and only when their valuables have been lost the fact is noticed by them. The process here is the reverse one. Instead of the pocket being picked, currency notes have been inserted into it. The view of the trial Court should not have been discarded merely on the basis of what has been extracted by us above from the judgment of the High Court.

The allegation that PWs. 3 and 8 were interested in PW. 1 has not been carefully examined by the High Court yet the conclusion of the trial Court has been disturbed. PW. 7 was admittedly present at the spot and he has categorically spoken that when the appellant's fingers were put into the mixture they did not turn rosy. The trial Court had referred to this fact and relied upon it. That evidence which had been accepted, probabilities the defence plea that the currency notes had not been received by the appellant in his left hand and, therefore, the insertion of the notes into the pocket of the appellant by some other person was more probable. This is the defence plea which had been accepted by the trial Court. We are inclined to think that reversal by the High Court was not warranted.

We accordingly allow this appeal, set aside the judgment of the High Court and restore the judgment of acquittal passed by the Trial Court. The bail bonds of the appellant are discharged.

The appellant was serving as a constable and was due to superannuate on 10.9.1979. There is nothing on record to show as to what happened to him when the judgment of acquittal was set aside. We, however, hope and believe that the reversal of the judgment of the High Court by us will be taken due note of and such relief as the appellant is entitled to in regard to his service benefits, would be extended to him without any delay.

N.V.K. Appeal allowed.

859