/2022 INSC 0799/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.  1562 OF 2022 ARISING OUT OF SLP (CRL) NO. 9601 OF 2016 KANCHAN KUMAR                  ...APPELLANT VERSUS THE STATE OF BIHAR      ...RESPONDENT J U D G M E N T PAMIDIGHANTAM SRI NARASIMHA J.  1.  Leave granted. 2. This   appeal   is   against   the   concurrent   dismissals   by   the Trial 1  and the High Court 2  of the application for discharge filed by the   Appellant   under   Section   227   of   the   Code   of   Criminal Procedure, 1973 3 . 1  Special Judge (Vigilance), Patna, in Special Case No. 9 of 2000 dated 28.03.2016.  2   High   Court   of   Judicature   at   Patna,   in   Criminal   Miscellaneous   No.   23031   of   2016   dated 05.10.2016. 3   hereinafter referred to as the ‘Cr.P.C.’ Page 1 of 16 3.   Facts   leading   to   the   filing   of   this   Appeal:   The   Appellant joined   the   Bihar   State   Financial   Corporation 4   in   the   capacity   of an   Assistant   General   Manager   on   19.07.1974.   After   a   period   of thirteen years, in 1987, a complaint came to be filed against the Appellant   for   having   allegedly   purchased   three   houses   and   two pieces of land in Bihar, which according to the complainant, was disproportionate   to   Appellant’s   known   sources   of   income.   This complaint   was   inquired   into,   and   after   a   detailed   investigation, the   allegations   were   found   to   be   false.   Except   for   a   residential house   in   Patna,   which   the   Appellant   had   purchased   on 29.08.1988   for   Rs.   2,26,500   with   the   help   of   a   loan   from   the BSFC,   no   other   assets   could   be   traced   to   the   ownership   of   the Appellant. However, despite finding no merit in the allegation, the investigation was kept pending.  4. In the meanwhile, life moved on and in 1996, the Appellant joined   the   Oil   and   Natural   Gas   Commission 5   as   Deputy   General Manager   on   deputation,   keeping   his   lien   with   the   BSFC.     Four years   after   joining   ONGC,   an   FIR   came   to   be   registered   against him   on   21.02.2000,   under   Sections   13(l)(d)   and   13(2)   of   the 4  hereinafter referred to as ‘the BSFC’. 5   hereinafter referred to as ‘the ONGC’. Page 2 of 16 Prevention of Corruption Act, 1988 6 ,   on the same   allegation that he   possessed   assets   disproportionate   to   his   known   sources   of income.   These   alleged   assets   were   purportedly   acquired   during his tenure with the BSFC, and consequently, the check period in the   FIR   was   considered   from   the   date   he   joined   BSFC,   i.e., 19.07.1974   to   the   date   of   registration   of   the   residential   house purchased by  him, i.e., 29.08.1988. The Appellant wrote a letter to   the   Director   General   of   Police   (Vigilance),   Patna,   on 18.04.2002,   raising   a   grievance   that   the   calculations   in   the   FIR undervalued   his   income   and   overvalued   his   assets,   thus depicting a false and inflated account of his expenditure. 5. Eventually   a   charge   sheet   came   to   be   filed   on   11.09.2007, i.e.,   about   seven   years   after   the   registration   of   the   FIR,   and   in fact, twenty years after the complaint on this very allegation was found   to   be   false   by   the   authorities.   Be   that   as   it   may,   the charge­sheet filed against the Appellant indicated that he earned a total income of  Rs. 3,01,561 and incurred an expenditure of Rs. 5,24,386   during   the   check   period.   In   view   of   this,   the   charge against   the   Appellant   was   of   having   amassed   Rs.   2,22,825 , disproportionate   to   his   known   sources   of   income.   The   charge­ 6   hereinafter referred to as the ‘PC Act’. Page 3 of 16 sheet indicated   two components of his income, being ­ i) savings of   Rs.   1,13,081   (1/3 rd   of   his   salary),   and   ii)   home   and   car   loan from   BSFC   worth   Rs.   1,88,480.   On   the   other   hand,   the   charge sheet   included   six   components   of   his   expenditure,   being   –   i) payment   of   Rs.   2,26,500   towards   the   construction   of   his   house, ii) general expenditure during the check period of Rs. 24,800, iii) amount in bank deposit worth Rs. 55,000, iv) loan repayment of Rs.   53,467,   v)   LIC   deposit   worth   Rs.   6,057,   and   vi)   estimated value of articles found during a search conducted on 21.02.2000, as being Rs. 1,58,562. 6. At   the   relevant   stage,   the   Appellant   applied   for   discharge under “Section 239” of the Cr.P.C (which should have been under Section 227 7 ) before the Court of Special Judge (Vigilance), Patna, alleging   that   there   were   glaring   errors   in   the   calculation. However,   t he   Court   summarily   dismissed   the   application   by   its order   dated   28.03.2016 ,   without   analysing   or   examining   the documents   produced   and   the   arguments   advanced.   The   Court held that: 7   Though the Appellant stated that the application is under Section 239 of the Cr.P.C., as Special   Judges   appointed   under   the   PC   Act   are   deemed   to   be   Court   of   Session,   the discharge   application   should   have   been   filed   under   Section   227   of   the   Cr.P.C.,   and   not under   Section   239   therein.   The   Ld   counsel   for   the   Appellant   Shri   Sunil   Kumar,   Senior Advocate clarified this position of law while making his submissions. Page 4 of 16 “ Perused the record and I find that there is sufficient materials against accused in this case at   least   prima   facie   at   this   stage   to   frame charge against the accused against whom there is   allegation   that   he   during   the   check   period amassed.   Although   certain   explanations   have been   advanced   by   the   learned   counsel   for   the petitioner   but   the   same   appears   to   be   looked into   and   appreciated   during   the   course   of   trial when the accused petitioner wife have a chance to   prevents   innocence   producing   his   oral   or documentary   evidences.   For   the   present   I   am not   satisfied   with   the   explanation   so   produced by   the   accused   in   his   favour   in   support   of   his discharge application. Considering   the   aforesaid   facts   and circumstances   the   charge   petition   of   the accused   petitioner   namely   Kanchan   Kumar   is hereby   rejected.   Put   up   on   22.04.2016   for framing   of   charge.   The   accused   is   directed   to remaining   physically   present   on   the   date   so fixed by this court for framing of charge.” 7. Aggrieved   by   the   dismissal   of   his   application   for   discharge, the   Appellant   moved   the   High   Court.   After   recounting   the chronology   of   events,   the   High   Court   proceeded   to   quote judgment   after   judgment,   and   finally   dismissed   the   revision application by merely holding that:  “ 15.   In   the   aforesaid   circumstances,   even   if considering the  submissions  made  on behalf of petitioner,   for   argument’s   sake   needs   proper verification   attracting   roving   enquiry   which could be permissible only during course of trial. Page 5 of 16 16.  Much emphasis has been laid at the end of the petitioner relating to valuation. With the cost of   repetition,   the   contention   of   the   petitioner   is that as the raid was conducted on 21.02.2000, on   account   thereof,   the   valuation   having   been shown   against   the   article   so   seized   at   the   end of   the   Vigilance   must   be   considered   to   be   in consonance   with   the   date   of   recovery.   That argument   happens   to   be   fallacious   in   the background of the fact that from the case diary, it   is   evident   that   valuation   has   been   estimated only. There   happens  to  be   complete  absence  of prima facie material whereupon one could infer that   the   value   so   affixed   at   that   very   moment was   prevailing   rate   on   the   alleged   date   of seizure.   Furthermore,   to   ascertain   genuineness on   this   score   will   again   attract   roving   enquiry which for the present stage is found forbidden.  17.   Consequent   thereupon,   the   instant   petition is   found   devoid   of   merit   and   is,   accordingly, rejected. ” 8. It   is   against   the   aforesaid   order   that   the   Appellant   has approached this Court.   9. Submissions of parties : The Ld. Senior Counsel Shri Sunil Kumar   has   submitted   that   the   basic   objection   relating   to   the calculation and wrongful inclusion of certain items was sufficient for   the   Trial   Court   to   discharge   the   Appellant.   In   a   simple   and straight   forward   submission,   he   took   us   through   certain   glaring errors   that   were   evident   from   the   record   of   the   case   before   the Page 6 of 16 Special Judge (Vigilance). In support of his submissions, he   also referred to the decisions of this Court in  Union of India  v.  Prafulla Kumar Samal and Anr. 8  and  Ghulam Hassan Beigh  v.  Mohammad Maqbool Magrey 9 . 10. The counsel for the Respondent   Shri Abhinav Mukerji AOR, has   contended   that   the   Trial   Court   was   right   in   dismissing   the discharge   application.   He   submitted   that   the   Courts   could   not have   conducted   a   roving   inquiry   while   adjudicating   an application under Section 239 of the Cr.P.C. 11. Issue:   The   short   question   arising   for   consideration   is whether   the   Appellant   is   entitled   to   be   discharged   of   the proceedings initiated against him under the PC Act.  12. Legal provision and precedents:  Section 227 of the Cr.P.C relating to discharge is as under :  “ 227.   Discharge   —   If,   upon   consideration   of the   record   of   the   case   and   the   documents submitted   therewith,   and   after   hearing   the submissions of the accused and the prosecution in this behalf, the Judge considers that there is not sufficient ground for proceeding against the accused,   he   shall   discharge   the   accused   and record his reasons for so doing. ” 8   (1979) 3 SCC 4. 9   2022 SCC OnLine SC 913. Page 7 of 16 13. The   threshold   of   scrutiny   required   to   adjudicate   an application   under   Section   227   of   the   Cr.P.C.,   is   to   consider   the broad probabilities of the case and the total effect of the material on   record,   including   examination   of   any   infirmities   appearing   in the case.  In  Prafulla Kumar Samal  (supra), it was noted that: “10.   Thus, on a consideration of the authorities mentioned   above,   the   following   principles emerge:   (1)   That   the   Judge   while   considering   the question   of   framing   the   charges   under Section   227   of   the   Code   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. (2)   Where   the   materials   placed   before   the Court   disclose   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   test   to   determine   a   prima   facie   case would   naturally   depend   upon   the   facts   of each   case   and   it   is   difficult   to   lay   down   a rule   of   universal   application.   By   and   large however   if   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. Page 8 of 16 (4)   That   in   exercising   his   jurisdiction   under Section   227   of   the   Code   the   Judge   which under   the   present   Code   is   a   senior   and experienced   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   appearing   in the   case   and   so   on .   This   however   does   not mean   that   the   Judge   should   make   a   roving enquiry  into  the  pros  and   cons   of  the  matter and   weigh   the   evidence   as   if   he   was conducting a trial.”                                                (emphasis supplied) 14.   In   Sajjan   Kumar   v.   Central   Bureau   of   Investigation 10 ,   the Court   cautioned   against   accepting   every   document   produced   by the prosecution on face value, and noted that it was important to sift the evidence produced before the Court. It observed that: “ 21.   On   consideration   of   the   authorities   about the scope of Sections 227 and 228 of the Code, the following principles emerge: ... (v)   At   the   time   of   framing   of   the   charges,   the probative value of the material on record cannot be   gone   into   but   before   framing   a   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 . (vi)   At   the   stage   of   Sections   227   and   228,   the court   is   required   to   evaluate   the   material   and 10  (2010) 9 SCC 368. Page 9 of 16 documents   on   record   with   a   view   to   find   out   if the facts emerging therefrom taken at their face value   disclose   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   common   sense   or the broad probabilities of the case ...” (emphasis supplied) 15.   Summarising the principles on discharge under Section 227 of   the   Cr.P.C,   in   Dipakbhai   Jagdishchandra   Patel   v.   State   of Gujarat , 11  this Court recapitulated: “ 23.   At   the   stage   of   framing   the   charge   in accordance with the principles which have been laid   down   by   this   Court,   what   the   court   is expected to do is, it does not act as a mere post office.   The   court   must   indeed   sift   the   material before it.   The material to be sifted would be the material  which is  produced  and  relied  upon by the   prosecution .   The   sifting   is   not   to   be meticulous in the sense that the court dons the mantle   of   the   trial   Judge   hearing   arguments after   the   entire   evidence   has   been   adduced after a full­fledged trial and the question is  not whether the prosecution has made out the case for   the   conviction   of   the   accused.   All   that   is required is, the court must be satisfied that with the   materials   available,   a  case   is   made   out   for the   accused   to   stand   trial .   A   strong   suspicion suffices.   However,   a   strong   suspicion   must   be founded   on   some   material.   The   material   must be   such   as   can   be   translated   into   evidence   at 11  (2019) 16 SCC 547. Page 10 of 16 the   stage   of   trial.   The   strong   suspicion   cannot be the pure subjective satisfaction based on the moral   notions   of   the   Judge   that   here   is   a   case where   it   is   possible   that   the   accused   has committed the offence.  Strong suspicion must be the   suspicion   which   is   premised   on   some material   which  commends  itself  to  the  court  as sufficient  to  entertain the  prima facie  view  that the   accused   has   committed   the   offence .” (emphasis supplied) 16.1 Analysis:   Without   getting   into   too   many   details,   we consider it to be appropriate and in fact sufficient to confine our inquiry   to   three   heads   of   expenditure   indicated   in   the   charge­ sheet itself. This limited inquiry will also satisfy the requirements of Section 227 of the Cr.P.C.  16.2   The first objection pertains to the inclusion an amount of Rs. 55,000, recorded as the balance amount in the Appellant’s bank   account   during   the   check  period,   and  accordingly   counted as   an   expenditure   in   the   charge   sheet.   However,   the   Bank Passbook   filed   by   the   Appellant,   which   was   available   to   the Investigation   Officer   and   the   Special   Judge   (Vigilance),   evidently records   a   balance   amount   of   only   Rs.   11,998   during   the   check­ period.   The   difference   in   the   figures   was   not   explained   by   the Prosecution.   Accordingly,   the   Special   Judge   (Vigilance)   and   the Page 11 of 16 High Court failed to reconcile such a simple and straightforward inconsistency in the Prosecution’s evidence.  We are of the opinion that   only   an   amount   of   Rs.   11,998,   recorded   in   the   Appellant’s Bank Passbook during  the check­period as the balance amount, is validly admissible as expenditure under this head. 16.3 The   second   objection   relates   to   the   inclusion   of   an amount   of   Rs.   53,467   as   expenditure   towards   repayment   of   the loan   from   the   BSFC.   However,   the   amount   repaid   towards   loan instalments   was   already   deducted   from  Appellant’s   gross  salary, and   the   deducted   figure   was   recorded   as   the   total   disposable income   with   the   Appellant   during   the   check   period.   Hence,   the loan repayment cannot be separately counted as an expenditure yet again. This is a glaring mistake. The Special Judge (Vigilance) as  well  as  the  High  Court  did  not  consider   this  objection   on  the ground   that   a   roving   inquiry   is   not   permissible   the   stage   of discharge.  16.4 The   third   objection   relates   to   the   inclusion   of   Rs. 1,58,562   as   the   value   of   the   articles   found   during   a   search conducted in Appellant’s house on 21.02.2000, twelve years after the   check   period   of   1974   to   1988.   There   is   nothing   to   indicate, Page 12 of 16 even   prima   facie ,   that   these   articles   found   during   the   search   in the   year   2000   were   acquired   during   the   check   period.   In   the absence   of   any   material   to   link   these   articles   as   having   been acquired   during   the   check   period,   it   is   impermissible   to   include their   value   in   the   expenditure.   We   are   therefore   of   the   opinion that   the   Appellant’s   objection   about   inclusion   of   this   amount   in the   list   of   expenditure   is   fully   justified.   Unfortunately,   even   this objection, which did not require much scrutiny of the material on record, was not considered by the Special Judge (Vigilance) or the High Court. 17.  The three heads of expenditure discussed hereinabove must be excluded from Appellant’s total alleged expenditure during the check   period.   First,   the   Appellant’s   actual   balance   amount reflected   in   the   Bank   Passbook,   i.e.,   Rs.   11,998,   as   against   the purported   account   balance   of   Rs.   55,000,   must   be   taken   into account.   Further,   the   second   and   third   amounts,   as   indicated above,   must   be   excluded   from   Appellant’s   total   expenditure mentioned in the charge­sheet. Accordingly, the total expenditure comes only to Rs. 2,69,355, and not Rs. 5,24,386, which is based on certain mistakes that we have indicated hereinabove. It is this Page 13 of 16 expenditure   of   Rs.   2,69,355   which   is   to   be   contrasted   with   the income   of   Rs.   3,01,561   during   the   check­period.   These   facts clearly demonstrate that there is no  prima facie  case made out by the   prosecution   and   therefore   the   Appellant   was   entitled   to   be discharged.  18. The conclusions that we have drawn are based on materials placed   before   us,   which   are   part   of   the   case   record.   This   is   the same record that was available with the Special Judge (Vigilance) when the application under Section 227 of the Cr.P.C. was taken up.   Despite   that,   the   Special   Judge   (Vigilance)   dismissed   the discharge application on the simple ground that a roving inquiry is   not   permitted   at   the   stage   of   discharge.   What   we   have undertaken   is   not   a   roving   inquiry,   but   a   simple   and   necessary inquiry for a proper adjudication of an application for discharge. The   Special   Judge   (Vigilance)   was   bound   to   conduct   a   similar inquiry for coming to a conclusion that a  prima facie  case is made out for the Appellant to stand trial. Unfortunately, the High Court committed   the   same   mistake   as   that   of   the   Special   Judge (Vigilance). Page 14 of 16 19. Apart   from   the   above   analysis,   we   would   note   with   great distress   that   the   allegation   relating   to   Appellant’s disproportionate   income   in   the   period   between   1974   and   1988 was   levelled   in   an   FIR   filed   twelve   years   after   the   said   period concluded.   The   charge­sheet   came   to   be   filed   seven   years   after the registration of the FIR. The application for discharge came to be dismissed on 28.03.2016, almost after a decade of filing of the charge   sheet.   The   dismissal   was   affirmed   by   the   High   Court seven   months   thereafter,   i.e.,   on   05.10.2016.   Finally,   and   most unfortunately,   the   present   SLP   has   been   pending   before   this Court   for   the   last   six   years.   In   the   meanwhile,   the   Appellant superannuated from service in 2010, but had no option except to contest   the   case.   He   is   now   72   years.   Continuation   of   the prosecution,   apart   from   the   illegality   as   indicated   hereinabove, would also be unjust.  20. For the reasons stated above, we allow the Criminal Appeal arising   out   of   SLP   (Crl)   No.   9601   of   2016,   and   set   aside   the judgment   and   order   of   the   High   Court   of   Patna   in   CRLM   No. 23031 of 2016 dated 05.10.2016, and that of the  Court of Special Page 15 of 16 Judge   (Vigilance),   Patna   in   Special   Case   No.   09   of   2000 ,   dated 28.03.2016, and d ischarge the Appellant.   21. No order as to costs. ……………………………….J.                                                             [B.R. GAVAI] ……………………………….J. [PAMIDIGHANTAM SRI NARASIMHA] NEW DELHI; SEPTEMBER 14, 2022               Page 16 of 16