Supreme Court of India
Dologovinda Mohanty vs State Of Orissa on 23 January, 1979
Equivalent citations: AIR1979SC1260, 1979CRILJ1076, (1979)4SCC557, 1979(11)UJ343(SC), AIR 1979 SUPREME COURT 1260, 1979 UJ (SC) 343, 1979 CRILR(SC&MP) 316, 1979 CRILR(SC&MP) 181, (1979) 48 CUTLT 445, 1979 SCC(CRI) 924, 1979 (4) SCC 557
Author: S. Murtaza Fazal Ali
Bench: A.D. Koshal, S. Murtaza Fazal Ali
JUDGMENT S. Murtaza Fazal Ali, J.
1. In this appeal by special the appellant has been convicted under Section 5(1)(c) read with Section 5(2) of the Prevention of Corruption Act, 1947 and sentenced to four month's rigorous imprisonment and a fine of Rs. 1,000/-, in default eight month's rigorous imprisonment.
2. We have heard learned Counsel for the appellant who has argued that it was not a case of misappropriation but one of benafide mistake in accounting It appears that the appellant who was a District Fishery Officer, was not at all conversant with accounts and while writing the cash book and the Consolidated Form and other documents he may have committed mistakes, but in view of the findings of the courts below there can be no doubt that the charge of misappropriation as found against him is proved beyond reasonable doubt. It, however, appears that the entire money which was said to have been embezzled by the appellant was recovered by the government by deducting the entire amount from the salary of the appellant. It also appears from the statement of the accused under Section 342 that in view of his domestic circumstances he was mentally disturbed. Having regard to these special circumstances and further having regard to the facts that the sum embezelled is only Rs. 138/- we feel that it would not be proper to send the appellant back to jail. The appellant has already undergone about a week's imprisonment. For these reasons, therefore, we reduce the sentence to the period already served and reduce the fine from Rs. 1,000/- to Rs. 500/- in default one month's rigorous imprisonment. Out of the fine, if deposited already, Rs. 500/- may be refunded to the appellant. With this modification the appeal is dismissed.