2019 INSC 0588 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO(s). 1085 OF 2019 (arising out of SLP (Crl.) No(s). 9004 of 2017) RAM GOPAL    ...APPELLANT(S) VERSUS CENTRAL BUREAU OF INVESTIGATION,  DEHRADUN    ...RESPONDENT(S) WITH CRIMINAL APPEAL NO(s).1086 OF 2019 (arising out of SLP (Crl.) No(s). 1981 of 2018) PANKAJ KUMAR JAIN    ...APPELLANT(S) VERSUS CENTRAL BUREAU OF INVESTIGATION,  DEHRADUN      ...RESPONDENT(S) JUDGMENT NAVIN SINHA, J. Leave granted. 2. The   appellants   assail   their   conviction   under     Sections 120­B,   420,   467,   468,   471,   477­A,   201,   I.P.C.   read   with Sections 13(1)(d) and 13(2), Prevention of Corruption Act.   1 3. The Central Bureau of Investigation registered an F.I.R. on 12.04.1994   based   on   the   statement   of   the   Assistant   General Manager,   State   Bank   of   India,   Ghaziabad   with   regard   to   the opening of a fictitious Bank account on 13.07.1992 in the name of   one   Raj   Kumar.     Soon   thereafter   by   separate   forged   credit entries between the period 23.07.1992 to 31.10.1992, deposit of Rs.3,22,056.00   was   made   in   the   account.   Subsequently   on different   dates   a   sum   of   Rs.3,22,000.00   was   withdrawn   by seventeen   cheques   leaving   a   balance   of   Rs.322.85.   Originally two   clerks   of   the   Bank,   Dinesh   Kumar   Sharma   and   Smt. Vandana   Kundra   were   named   as   accused   along   with   other unknown   persons.   The   names   of   the   appellants   transpired during   investigation   leading   to   the   submission   of   charge   sheet against   them   only,   and   after   conclusion   of   the   trial   they   were convicted.  4. Learned   counsel   for   the   appellants   contended   that   they have   been   made   scapegoats   while   the   original   named   accused have   been   wrongly   exonerated   during   investigation.   The sanction   for   their   prosecution   was   not   in   accordance   with   law. There   is   no   evidence   that   the   appellants   were   instrumental   in 2 any manner with regard to opening of the fictitious account.  No evidence has been led in support of criminal conspiracy.  It was not   possible   for   the   appellants   to   destroy   evidence   with   regard to   account   opening   form,   specimen   signature   of   the   account holder or make forged credit or debit entries in the ledger.   The report of the handwriting expert with regard to the writing  and signature on the cheques was a mere expression of an opinion. DW­1   the   handwriting   expert   on   behalf   of   the   appellants   had doubted   the   very   same   handwriting   and   signatures   of   the appellants.   They   are   therefore   entitled   to   the   benefit   of   doubt. No   action   has   been   taken   against   the   concerned   Bank employees   responsible   for   opening   of   the   fictitious   account, much   less   has   the   prosecution   even   attempted   to   investigate and   identify   such   persons.   The   withdrawals   from   the   fictitious account   through   bearer   cheques   were   not   received   by   the appellants as acknowledged by PW­3. 5. Learned   counsel   for   the   Central   Bureau   of   Investigation submitted that there has been thorough evaluation of evidence, including   that   of   handwriting   experts,   and   the   charge   against the appellants stands proved.   3 6. We   have   considered   the   submissions   on   behalf   of   the parties   and   gone   through   the   materials   on   record.     It   is   an undisputed   fact   that   a   fictitious   account   was   opened   without proper   verification   in   accordance   with   the  banking   procedures. That unfortunately does not appear to have been the subject of investigation   and   which   could   have   revealed   more   facts   with regard to the nature and manner of the embezzlement that has taken   place,   including   the   persons   involved   in   the   same.     The trial court has rightly observed that in accordance with banking procedures,   the   opening   of   the   account,   the   deposits   in   the same   and   withdrawals   could   not   have   been   the   handiwork   of the appellants alone. But merely because the investigation may not have been of the standard and nature that it ought to have been cannot enure to the benefit of the appellants in view of the nature of materials and evidence available against them. 7. The   validity   of   the   sanction   against   the   appellants   for prosecution,   who   were   undisputedly   employed   as   messenger and   assistant   clerk   respectively   in   the   same   branch,   has   been proved by PW­1 and PW­2. The Sub. Inspector, Central Bureau 4 of   Investigation   PW­23,   proved   that   the   appellants   had   given their specimen writing and signatures during investigation. The Principal   Scientific   Officer,   C.F.S.L.,   PW­18   deposed   that   the account   opening   form   of   the   fictitious   account   was   in   the handwriting of appellant Pankaj Kumar Jain impersonating the fictitious   account   holder   Raj   Kumar.     The   receipt   of   cheque book   and   pass   book   from   the   Bank   records,   on   behalf   of   the fictitious   account   holder,   were   in   the   handwriting   of   the appellant   Pankaj   Kumar   Jain.   The   writing   on   two   of   the withdrawal   cheques   drawn   as   “self”   on   the   fictitious   account purporting   to   be   signed   by   the   said   Raj   Kumar   were   in   the handwriting   of   appellant   Ram   Gopal.   The   signature   on   all   the 17   forged   cheques   for   withdrawal   by   “self”   were   in   the handwriting of appellant Pankaj Kumar Jain impersonating the fictitous account holder.  These in our opinion were sufficient to establish   conspiracy.     The   hand   writing   expert   DW­1   relied upon by the appellants gave his report based on photocopies of the   writing   and   signatures   of   the   appellants   and   not   on   the basis   of   their   specimen   signatures.     During   the   course   of hearing we asked the counsel for the appellants if they had filed 5 any objection to the report of the handwriting expert relied upon by the prosecution.  It was fairly stated that they did not do so. 8. The   fraud   was   committed   in   a   systematic   manner   by persons   well   acquainted   with   banking   procedures.   The appellants   were   also   the   employees   of   the   Bank.     There   is   no defence evidence that they had no access to records of the Bank at any  stage to  commit the  offence attributed to  them.   On the contrary,   the   evidence   of   their   involvement   is   clinching.   They also   had   access   to   the   vouchers   and   ledgers   as   part   of   their normal duties.   Even the specimen signature card was made to disappear replaced by a torn paper. 9. We therefore find no reason to interfere with the conviction of the appellants.  The appeals are dismissed.  . ……………………….J.  (Ashok Bhushan)      ………………………..J.    (Navin Sinha)           New Delhi, July 22, 2019. 6