Criminal Appeal No.1669 of 2009 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 1669 OF 2009  Neeraj Dutta             …Appellant versus State (Govt. of N.C.T. of Delhi)       ...Respondent J  U  D  G  M  E  N  T ABHAY S. OKA, J . FACTUAL ASPECTS 1. The   appellant   was   convicted   by   the   Special   Judge,   Delhi for the offences punishable under Section 7 and clauses (i) and (ii)  of  Section13(1)(d) read  with  Section  13(2)  of  the  Prevention of   Corruption   Act,   1988   (for   short,   ‘the   PC   Act’).     The   co­ accused,   Mr.   Yogesh   Kumar,   was   convicted   by   the   Special Judge   for   the   offence   punishable   under   Section   12   of   the   PC Act.   The   co­accused   was   acquitted   by   the   High   Court.   The 1 Criminal Appeal No.1669 of 2009 appellant   was   sentenced   to   undergo   a   rigorous   imprisonment for a period of three years and to pay a fine of Rs.15,000/­ for the   offence   punishable   under   sub­section   (2)   of   Section   13   of the   PC   Act.     For   the   offence   punishable   under   Section   7,   she was sentenced to undergo rigorous imprisonment for two years and   to   pay   a   fine   of   Rs.5,000/­.     Sentences   in   default   of payment   of   fine   were   also   imposed.     The   conviction   of   the appellant has been upheld by the High Court by the impugned judgment. 2. The   complainant   –   Mr.   Ravijit   Singh   died   before   the   trial commenced.   In   fact,   PW­7,   the   Investigation   Officer,   deposed that   the   complainant   was   murdered.   In   his   complaint,   the complainant   stated   that   he   was   doing   business   of   sale   and purchase   of   cars   in   a   shop   situated   at   Vikas   Puri,   New   Delhi. His   case   is   that   there   was   no   electricity   meter   installed   in   his shop   and   therefore,   on   6 th   May   1996   he   applied   for   an electricity  meter.       In the complaint filed by  him  on 17 th   April 2000,   in   the   form   of   his   statement   recorded   by   the   Anti­ Corruption Bureau, he stated that pursuant to the application dated 6 th  May 199 6 , a meter was installed in his shop and after a   few   months,   he   found   that   the   meter   was   removed.     As   the 2 Criminal Appeal No.1669 of 2009 shopkeepers in the area had got the electricity meters installed through   the   appellant,   he   met   her.     On   17 th   April   2000,   he received   a   telephone   call   at   7:30   a.m.   from   the   appellant   who was   working   as   an   Inspector   in   the   D.V.B./electricity department in the local area.   She called him at her residence to   discuss   the   issue   of   the   electricity   meter.     At   8:00   a.m., when   the   complainant   met   her,   she   demanded   a   sum   of Rs.15,000/­ for getting the meter installed and ultimately after negotiations,   she   settled   the   demand   at   Rs.10,000/­. According   to   the   complainant,   the   appellant   stated   that   she would come to his shop between 3:00 and 4:00 p.m. when the complainant   should   hand   over   the   papers   for   the   electricity meter   and   Rs.10,000/­   as   a   bribe.     The   complainant   stated that he had no option but to accept her demand for a bribe. 3. The   prosecution’s   case   is   that   on   the   basis   of   the aforesaid complaint, a trap was laid.   PW­5, Mr. S. K. Awasthi, was the shadow witness.  When he along with the complainant as   well   as   members   of   the   raiding   party   visited   the complainant’s shop at 3:50 p.m., the appellant was not present there.  At about 4:40 p.m., a telephone call was received by the complainant   that   the   appellant   would   come   at   around 3 Criminal Appeal No.1669 of 2009 5:30/6:00 p.m.   At 5:20 p.m., the appellant came with the co­ accused   and   demanded   the   documents   and   bribe   of Rs.10,000/­, which was paid by the complainant.   The Special Court held that there was sufficient circumstantial evidence on record to prove the guilt of the appellant.  In fact, a finding was recorded   on   the   basis   of   circumstantial   evidence   that   the demand  and  acceptance  were  proved.    The  order  of  conviction of the learned Special Court as regards the appellant has been confirmed by the High Court in the impugned judgment. 4. While hearing this appeal, a bench of two Hon’ble Judges of   this   Court   came   to   a   conclusion   that   the   decisions   of   this Court of the benches of three Hon’ble Judges in the cases of  B. Jayaraj   v.   State   of   Andhra   Pradesh 1   and   P. Satyanarayana   Murthy   v.   District   Inspector   of   Police, State   of   Andhra   Pradesh   &   Anr. 2   were   in   conflict   with   an earlier   three­Judge   bench’s   decision   in   the   case   of   M. Narsinga   Rao   v.   State   of   A.P. 3     Accordingly,   the   following question was referred to the larger bench: “The   question   whether   in   the   absence   of evidence   of   complainant/direct   or   primary 1    2014 (13) SCC 55 2    2015 (10) SCC 152 3    2001 (1) SCC 691 4 Criminal Appeal No.1669 of 2009 evidence   of   demand   of   illegal   gratification,   is   it not permissible to draw inferential deduction of culpability/guilt   of   a   public   servant   under Section 7 and Section 13(1)(d) read with Section 13(2)   of   Prevention   of   Corruption   Act,   1988 based   on   other   evidence   adduced   by   the prosecution.” 5. The above­mentioned question was referred for decision to a   Constitution   Bench,   which   disposed   of   the   reference   by   the judgment   dated   15 th   December   2022 4 .     Broadly,   the Constitution   Bench   held   that   in   absence   of   the   complaint’s testimony   in   a   prosecution   for   offences   punishable   under Sections   7   and   13(2)   of   the   PC   Act,   the   prosecution   can   rely upon   even   circumstantial   evidence   to   prove   the   demand   of gratification.     In   paragraph   74   of   the   said   decision,   the Constitution Bench has summarized its conclusions. RIVAL SUBMISSIONS 6. Shri S. Nagamuthu, the learned senior counsel appearing for the appellant submitted that this is a case where there is no evidence   of   demand   of   illegal   gratification   by   the   appellant. The  learned  senior  counsel  submitted  that  proof of  demand  of gratification   by   a   public   servant   is   a   sine   qua   non   for   the offences   punishable   under   Sections   7   and   13(1)(d)   of   the   PC 4    2022 SCCOnline SC 1724 5 Criminal Appeal No.1669 of 2009 Act. He submitted that the findings of the Courts are based on surmises and conjectures.  7. Ms.   Aishwarya   Bhati,   the   learned   Additional   Solicitor General appearing for the prosecution supported the impugned judgments.   She submitted that PW­5 has proved the demand. Moreover,   on   the   basis   of   the   circumstantial   evidence,   the demand and acceptance were proved. She also submitted that once   the   demand   and   acceptance   are   established,   there   is   a presumption   that   the   acceptance   of   gratification   proves   the existence of motive or reward.  The learned ASG submitted that no interference is called for with the impugned judgments. LEGAL POSITION 8. Before we analyze the evidence, we must note that we are dealing   with   Sections   7   and   13   of   the   PC   Act   as   they   stood prior to the amendment made by the Act 16 of 2018 with effect from 26 th   July 2018.   We are referring to Sections 7 and 13 as they stood on the date of commission of the offence.  Section 7, as existed at the relevant time, reads thus: “ 7.   Public  servant   taking  gratification   other than   legal   remuneration   in   respect   of   an official act.— 6 Criminal Appeal No.1669 of 2009 Whoever,   being,   or   expecting   to   be   a   public servant, accepts or obtains or agrees to accept or   attempts   to   obtain   from   any   person,   for himself   or   for   any   other   person,   any gratification   whatever,   other   than   legal remuneration,  as  a  motive  or  reward for  doing or   forbearing   to   do   any   official   act   or   for showing   or   forbearing   to   show,   in   the   exercise of   his   official   functions,   favour   or   disfavour   to any   person   or   for   rendering   or   attempting   to render any service or disservice to any person, with   the   Central   Government   or   any   State Government or Parliament or the Legislature of any   State   or   with   any   local   authority, corporation   or   Government   company   referred to in clause (c) of section 2, or with any public servant,  whether  named  or   otherwise, shall   be punishable   with   imprisonment   which   shall   be not   less   than   three   years   but   which   may extend   to   seven   years   and   shall   also   be   liable to fine. Explanations. ­ (a)   "Expecting   to   be   a   public   servant"­   If   a person   not   expecting   to   be   in   office   obtains   a gratification   by   deceiving   others   into   a   belief that he is about to be in office, and that he will then serve them, he may be guilty of cheating, but   he   is   not   guilty   of   the   offence   defined   in this section. (b)"Gratification".   The   word   “gratification”   is not   restricted   to   pecuniary   gratifications   or   to gratifications estimable in money. (c)   "Legal   remuneration"­   The   words   "legal remuneration”   are   not   restricted   to remuneration   which   a   public   servant   can lawfully  demand, but include all remuneration which   he   is   permitted   by   the   Government   or the organisation, which he serves, to accept. 7 Criminal Appeal No.1669 of 2009 (d)   "A   motive   or   reward   for   doing”.   A   person who   receives   a   gratification   as   a   motive   or reward for doing what he does not intend or is not in a position to do, or has not done, comes within this expression. (e)   Where   a   public   servant   induces   a   person erroneously   to   believe   that   his   influence   with the   Government   has   obtained   a   title   for   that person   and   thus   induces   that   person   to   give the   public   servant,   money   or   any   other gratification   as   a   reward   for   this   service,   the public servant has committed an offence under this section.” 9. Section   13(1)(d),   as   existed   at   the   relevant   time,   reads thus: “ 13.Criminal   misconduct   by   a   public servant.— (1)   A   public   servant   is   said   to   commit   the offence of criminal misconduct,­ (a) ……………………………… (b) ……………………………... (c) ……………………………… (d) if he,­ (i) by corrupt or illegal means, obtains for himself   or   for   any   other   person   any valuable thing or pecuniary advantage; or (ii)   by   abusing   his   position   as   a   public servant,   obtains   for   himself   or   for   any other   person   any   valuable   thing   or pecuniary advantage; or  (iii)   while   holding   office   as   a   public servant,   obtains   for   any   person   any valuable   thing   or   pecuniary   advantage without any public interest; or (e)  ………………………………….”   8 Criminal Appeal No.1669 of 2009 The   demand   for   gratification   and   the   acceptance   thereof   are sine qua non  for the offence punishable under Section 7 of the PC Act. 10. The   Constitution   Bench 4   was   called   upon   to   decide   the question   which   we   have   quoted   earlier.   In   paragraph   74,   the conclusions of the Constitution have been summarised, which read thus:  “ 74.   What   emerges   from   the   aforesaid discussion is summarised as under: (a)   Proof   of   demand   and   acceptance   of illegal   gratification   by   a   public   servant   as a fact in issue by the prosecution is a   sine qua   non   in   order   to   establish   the   guilt   of the accused public servant under Sections 7 and 13(1)(d)(i) and (ii) of the Act. (b)   In order to bring home the guilt of the accused,   the   prosecution   has   to   first prove   the   demand   of   illegal   gratification and   the   subsequent   acceptance   as   a matter   of   fact.   This   fact   in   issue   can   be proved   either   by   direct   evidence   which can   be   in   the   nature   of   oral   evidence   or documentary evidence. (c)   Further,   the   fact   in   issue,   namely,   the proof of demand and acceptance of  illegal gratification   can   also   be   proved   by circumstantial  evidence in the  absence of direct oral and documentary evidence. (d)   In   order   to   prove   the   fact   in   issue, namely,   the   demand   and   acceptance   of 9 Criminal Appeal No.1669 of 2009 illegal gratification by the public servant, the following aspects have to be borne in mind: (i)   if   there   is   an   offer   to   pay   by   the bribe   giver   without   there   being   any demand from the public servant and the latter   simply   accepts   the   offer   and receives   the   illegal   gratification,   it   is a   case of acceptance   as per Section 7 of the   Act.   In   such   a   case,   there   need   not be a prior demand by the public servant. (ii)   On   the   other   hand,   if   the   public servant makes a demand   and the bribe giver   accepts   the   demand   and   tenders the demanded gratification which in turn is   received   by   the   public   servant,   it   is   a case   of   obtainment .   In   the   case   of obtainment,   the   prior   demand   for   illegal gratification   emanates   from   the   public servant. This is an offence under Section 13(1)(d)(i) and (ii) of the Act. (iii)   In   both   cases   of   (i)   and   (ii)   above, the   offer   by   the   bribe   giver   and   the demand   by   the   public   servant respectively   have   to   be   proved   by   the prosecution as a fact in issue. In other words,   mere   acceptance   or   receipt   of an   illegal   gratification   without anything   more   would   not   make   it   an offence   under   Section   7   or   Section 13(1)(d),   (i)  and   (ii)   respectively   of   the Act.   Therefore,   under   Section   7   of   the Act,   in   order   to   bring   home   the   offence, there   must   be   an   offer   which   emanates from the bribe giver which is accepted by the   public   servant   which   would   make   it an   offence.   Similarly,   a   prior   demand by   the   public   servant   when   accepted by the bribe giver and in turn there is 10 Criminal Appeal No.1669 of 2009 a   payment   made   which   is   received   by the   public   servant,   would   be   an offence   of   obtainment   under   Section 13(1)(d) and (i) and (ii) of the Act. (e)   The presumption of fact with regard to the   demand   and   acceptance   or obtainment  of an  illegal  gratification  may be   made   by   a   court   of   law   by   way   of   an inference   only   when   the   foundational facts   have   been   proved   by   relevant   oral and documentary evidence and not in the absence   thereof.   On   the   basis   of   the material   on   record,   the   Court   has   the discretion   to   raise   a   presumption   of   fact while considering whether the fact of demand has   been   proved   by   the   prosecution   or   not. Of course, a presumption of fact is subject to rebuttal   by   the   accused   and   in   the   absence of rebuttal presumption stands. (f)   In   the   event   the   complainant   turns ‘hostile’, or has died or is unavailable to let in his   evidence   during   trial,   demand   of   illegal gratification   can   be   proved   by   letting   in   the evidence of any other witness who can again let   in   evidence,   either   orally   or   by documentary   evidence   or   the   prosecution can   prove   the   case   by   circumstantial evidence. The trial does not abate nor does it result in an order of acquittal of the accused public servant. (g)   In   so   far   as   Section   7   of   the   Act   is concerned,   on   the   proof   of   the   facts   in issue,   Section   20   mandates   the   court   to raise   a   presumption   that   the   illegal gratification   was   for   the   purpose   of   a motive or reward as mentioned in the said Section.   The   said   presumption   has   to   be raised by the court as a legal presumption or a   presumption   in   law.   Of   course,   the   said 11 Criminal Appeal No.1669 of 2009 presumption   is   also   subject   to   rebuttal. Section 20 does not apply to Section 13(1)(d) (i) and (ii) of the Act. (h)   We   clarify   that   the   presumption   in   law under   Section   20   of   the   Act   is   distinct   from presumption of fact referred to above in point (e) as the former is a mandatory presumption while the latter is discretionary in nature.”                    (emphasis added) The   referred   question   was   answered   in   paragraph   76   of   the aforesaid judgment, which reads thus:  “76.   Accordingly,   the   question   referred   for consideration   of   this   Constitution   Bench   is answered as under: In   the   absence   of   evidence   of the   complainant   (direct/primary,   oral/ documentary   evidence),   it   is permissible   to   draw   an   inferential deduction   of   culpability/guilt   of   a public   servant   under   Section   7   and Section 13(1)(d) read with Section 13(2) of   the   Act   based   on   other evidence   adduced by the prosecution . ”                  (emphasis added) 11. Even   the   issue   of   presumption   under   Section   20   of   the PC   Act   has   been   answered   by   the   Constitution   Bench   by holding   that   only   on   proof   of   the   facts   in   issue,   Section   20 mandates   the   Court   to   raise   a   presumption   that   illegal gratification   was   for   the   purpose   of   motive   or   reward   as mentioned   in   Section   7  (as   it   existed   prior   to   the   amendment 12 Criminal Appeal No.1669 of 2009 of   2018).     In   fact,   the   Constitution   Bench   has   approved   two decisions by the benches of three Hon’ble Judges in the cases of   B.   Jayaraj 1   and   P.   Satyanarayana   Murthy 2 .   There   is another   decision   of   a   three   Judges’   bench   in   the   case   of   N. Vijayakumar   v.   State   of   Tamil   Nadu 5 ,   which   follows   the view taken in the cases of  B. Jayaraj 1  and  P. Satyanarayana Murthy 2 .     In   paragraph   9   of   the   decision   in   the   case   of   B. Jayaraj 1 ,   this   Court   has   dealt   with   the   presumption   under Section   20   of   the   PC   Act.     In   paragraph   9,   this   Court   held thus:  “9.   Insofar   as   the   presumption permissible   to   be   drawn   under   Section 20   of   the   Act   is   concerned,   such presumption   can   only   be   in   respect   of the   offence   under   Section   7   and   not the   offences   under   Sections   13(1)( d )( i ) and   ( ii )   of   the   Act.   In   any   event,   it   is only   on   proof   of   acceptance   of   illegal gratification   that   presumption   can   be drawn under Section 20 of the Act that such   gratification   was   received   for doing   or   forbearing   to   do   any   official act.   Proof   of   acceptance   of   illegal gratification   can   follow   only   if   there   is proof   of   demand.   As   the   same   is   lacking in   the   present   case   the   primary   facts   on the   basis   of   which   the   legal   presumption under Section 20 can be drawn are wholly absent.” 5    2021 (3) SCC 687 13 Criminal Appeal No.1669 of 2009                (emphasis added) The presumption under Section 20 can be invoked only when the two basic facts required to be proved under Section 7, are proved.  The said two basic facts are ‘demand’ and ‘acceptance’ of   gratification.   The   presumption   under   Section   20   is   that unless   the   contrary   is   proved,   the   acceptance   of   gratification shall   be   presumed   to   be   for   a   motive   or   reward,   as contemplated by Section 7. It means that once the basic facts of   the   demand   of   illegal   gratification   and   acceptance   thereof are proved, unless the contrary are proved, the Court will have to presume that the gratification was demanded and accepted as a motive or reward as contemplated by Section 7. However, this   presumption   is   rebuttable.     Even   on   the   basis   of   the preponderance   of   probability,   the   accused   can   rebut   the presumption. 12. In   the  case  of   N.   Vijayakumar 5 ,  another   bench   of   three Hon’ble   Judges   dealt   with   the   issue   of   presumption   under Section   20   and   the   degree   of   proof   required   to   establish   the offences   punishable   under   Section   7   and   clauses   (i)   and   (ii) Section   13(1)(d)   read   with   Section   13(2)   of   PC   Act.     In paragraph 26, the bench held thus:  14 Criminal Appeal No.1669 of 2009 “ 26.   It   is   equally   well   settled   that   mere recovery by itself cannot prove the charge of   the   prosecution   against   the   accused. Reference   can   be   made   to   the   judgments of   this   Court   in   C.M.   Girish Babu   v.   CBI   [ C.M.   Girish   Babu   v.   CBI , (2009)  3   SCC   779  :   (2009)  2  SCC   (Cri)   1] and   in   B.   Jayaraj   v.   State   of   A.P.   [ B. Jayaraj   v.   State   of   A.P. ,   (2014)   13   SCC 55   :   (2014)   5   SCC   (Cri)   543]   In   the aforesaid judgments of this Court while considering   the   case   under   Sections   7, 13(1)( d )( i )   and   ( ii )   of   the   Prevention   of Corruption   Act,   1988   it   is   reiterated that   to   prove   the   charge,   it   has   to   be proved   beyond   reasonable   doubt   that the   accused   voluntarily   accepted money   knowing   it   to   be   bribe.   Absence of proof of demand  for  illegal  gratification and   mere   possession   or   recovery   of currency   notes   is   not   sufficient   to constitute   such   offence.   In   the   said judgments   it   is   also   held   that   even   the presumption   under   Section   20   of   the   Act can   be   drawn   only   after   demand   for   and acceptance   of   illegal   gratification   is proved.   It   is   also   fairly   well   settled   that initial   presumption   of   innocence   in   the criminal   jurisprudence   gets   doubled   by acquittal recorded by the trial court.”                  (emphasis added) Thus, the demand for gratification and its acceptance must be proved beyond a reasonable doubt.  13. Section 7, as existed prior to 26 th  July 2018, was different from the present Section 7.   The unamended Section 7 which is   applicable   in   the   present   case,   specifically   refers   to   “any 15 Criminal Appeal No.1669 of 2009 gratification”.     The   substituted   Section   7   does   not   use   the word   “gratification”,   but   it   uses   a   wider   term   “undue advantage”.   When the allegation is of demand of gratification and acceptance thereof by the accused, it must be as a motive or reward for doing or forbearing to do any official act. The fact that   the   demand   and   acceptance   of   gratification   were   for motive   or   reward   as   provided   in   Section   7   can   be   proved   by invoking the presumption under Section 20 provided the basic allegations   of   the   demand   and   acceptance   are   proved.   In   this case, we are also concerned with the offence punishable under clauses  (i)   and  (ii)   Section   13(1)(d)   which   is  punishable   under Section   13(2)   of   the   PC   Act.     Clause   (d)   of   sub­section   (1)   of Section   13,   which   existed   on   the   statute   book   prior   to   the amendment   of   26 th   July   2018,   has   been   quoted   earlier.   On   a plain   reading   of   clauses   (i)   and   (ii)   of   Section   13(1)(d),   it   is apparent that proof of acceptance of illegal gratification will be necessary   to   prove   the   offences   under   clauses   (i)   and   (ii)   of Section   13(1)(d).   In   view   of   what   is   laid   down   by   the Constitution   Bench,   in   a   given   case,   the   demand   and acceptance   of   illegal   gratification   by   a   public   servant   can   be proved by circumstantial evidence in the absence of direct oral 16 Criminal Appeal No.1669 of 2009 or   documentary   evidence.     While   answering   the   referred question,   the   Constitution   Bench   has   observed   that   it   is permissible   to   draw   an   inferential   deduction   of   culpability and/or  guilt of  the  public  servant  for  the  offences punishable under Sections 7 and 13(1)(d) read with Section 13(2) of the PC Act.   The conclusion is that in absence of direct evidence, the demand   and/or   acceptance   can   always   be   proved   by   other evidence such as circumstantial evidence. 14. The allegation  of demand  of  gratification  and acceptance made   by   a   public   servant   has   to   be   established   beyond   a reasonable   doubt.     The   decision   of   the   Constitution   Bench does not dilute this elementary requirement of proof beyond a reasonable   doubt.   The   Constitution   Bench   was   dealing   with the   issue   of   the   modes   by   which   the   demand   can   be   proved. The Constitution Bench has laid down that the proof need not be only  by  direct oral  or  documentary  evidence,  but it  can be by   way   of   other   evidence   including   circumstantial   evidence. When   reliance   is   placed   on   circumstantial   evidence   to   prove the   demand   for   gratification,   the   prosecution   must   establish each   and   every   circumstance   from   which   the   prosecution wants   the   Court   to   draw   a   conclusion   of   guilt.   The   facts   so 17 Criminal Appeal No.1669 of 2009 established  must  be  consistent   with   only   one   hypothesis  that there   was   a   demand   made   for   gratification   by   the   accused. Therefore, in this case, we will have to examine whether there is any direct evidence of demand.   If we come to a conclusion that there is no direct evidence of demand, this Court will have to   consider   whether   there   is   any   circumstantial   evidence   to prove the demand.   CONSIDERATION OF THE EVIDENCE ON RECORD 15. Now,  coming   to  the evidence on record,  according   to  the prosecution,   the   direct   evidence   is   in   the   form   of   evidence   of PW­5   –   Mr.   S.K.   Awasthi.   In   this   case,   the   complainant   had died   and   therefore,   he   could   not   be   examined.     The   raiding party   consisted   of   PW­5,   Mr.   S.K.   Awasthi,   an   Officer   in Irrigation Department; PW­6, Mr. O.D. Yadav, Traffic Inspector and  PW­7, Mr. Niranjan  Singh, ACP.   Going  by  the complaint which  could  not  be proved  through  the  complainant,  it  is  the case of the prosecution that the first demand was made by the appellant   to   the   complainant   in   the   morning   of   17th   April 2000 when he met her at her residence. There was no charge framed   on   the   basis   of   this   demand.   According   to   the prosecution’s   case,   the   second   demand   was   made   during   the 18 Criminal Appeal No.1669 of 2009 trap.    There  is  absolutely  no  evidence  about  the  first  demand made   in   the   house   of   the   appellant   as   no   one   except   the complainant   was   present   there.     According   to   the prosecution’s   case,   PW­5   was   the   witness   to   the   second demand   made   by   the   appellant   on   17 th   April   2000   at   around 5:20   p.m.     PW­5   stated   in   his   evidence   that   though   the complainant   had   informed   the   trap   party   that   the   appellant will be visiting his shop at about 3:50 p.m., the appellant did not   turn   up.     Subsequently,   a   telephone   call   was   received   by the complainant informing that she would come by 5:30/6:00 p.m.   Ultimately, according to the case of PW­5, at about 5:20 p.m.,   the   appellant   along   with   the   co­accused   came   to   the Complainant’s shop.   The version of PW­5, which according to the prosecution constitutes demand, reads thus: “ Mrs. Neeraj  Dutta asked  the complainant to   give   papers   regarding   his   electricity meter   and   Rs.10,000/­   to   her   as   she   was in   a   hurry.     Complainant   handed   over   the documents   of   his   electricity   meter   and treated   GC   Notes   of   Rs.10,000/­   to   Mrs. Neeraj   Dutta   in   her   right   hand   after   taking the same out of left pocket of his shirt.  Mrs. Neeraj   Dutta   handed   over   said   GC   Notes   to his   associate   Yogesh   Kumar   to   count   and she   told   the   complainant   that   his   work would be done.”                      (emphasis added) 19 Criminal Appeal No.1669 of 2009 16. Rest   of   the   examination­in­chief   deals   with   the acceptance by the appellant and recovery.  Now the question is whether,   on   the   basis   of   the   evidence   on   record,   the prosecution   has   proved   the   demand   of   gratification   by   the accused.   When   we   consider   the   issue   of   proof   of   demand within   the   meaning   of   Section   7,   it   cannot   be   a   simpliciter demand   for   money   but   it   has   to   be   a   demand   of   gratification other than legal remuneration.  All that PW­5 says is when the appellant   visited   the   shop   of   the   complainant,   she   asked   the complainant to give papers regarding the electricity meter and Rs.10,000/­   to   her   by   telling   him   that   she   was   in   a   hurry. This is not a case where a specific demand of gratification for providing   electricity   meter   was   made   by   the   appellant   to   the complainant in the presence of the shadow witness. PW­5 has not   stated   that   there   was   any   discussion   in   his   presence between   the   appellant   and   the   complainant   on   the   basis   of which   an   inference   could   have   been   drawn   that   there   was   a demand   made   for   gratification   by   the   appellant.   The   witness had   no   knowledge   about   what   transpired   between   the complainant   and   the   appellant   earlier.   PW­5   had   admittedly no   personal   knowledge   about   the  purpose   for  which   the  cash 20 Criminal Appeal No.1669 of 2009 was   allegedly   handed   over   by   the   complainant   to   the appellant.  17. We may note here that as per the version of the appellant in   her   statement   under   Section   313   of   the   Code   of   Criminal Procedure, 1973 (Cr.P.C.), on 17 th  April 2000, she was working as an LDC in DVB office.  On that day, she was busy with her official  duty   in  a collection  drive  organized by  the  department to   collect   dues   from   the   consumers.     Her   explanation   is   that the   complainant   was   her   neighbour   and   he   wanted   her assistance   to   deposit   electricity   charges.     She   stated   that earlier,   she   had   a   transaction   of   sale   and   purchase   of   a   car through   the   complainant.     She   has   also   stated   that   the complainant   was   a   history­sheeter   and   there   were   three   First Information   Reports   (FIRs)   registered   against   him.   In   this context,   PW­5   was   questioned   in   the   cross­examination.     The relevant answer given by PW­5 reads thus: “I   cannot   confirm   or   deny   that   accused Neeraj   Dutta   along   with   her   cashier   and other   staff   consisting   of  four  five  member had   collected   Rs.71,000/­   in   the   single delivery point camp held at Jai Vihar and she   along   with   her   staff   members   were coming   in   her   car   and   on   the   way   she stopped   at   the   shop   of   the   complainant who   was   her   neighbour   to   collect   the 21 Criminal Appeal No.1669 of 2009 balance   sale   proceeds   of   Rs.1   lac   of   her previous car from the complainant as she had   sold   the   said   car   through   the complainant   to   M/s.   Sagar   Motors   and this   payment   was   to   be   received   by   her through   complainant   from   M/s.   Sagar Motors.” It   is   pertinent   to   note   here   that   PW­5   did   not   confirm   the correctness   of  the   suggestion   but   stated  that  he   was  not   in   a position   to   deny   the   same.     In   fact,   PW­7,   the   investigation officer,   deposed   that   cash   of   Rs.71,900/­   was   found   in   the appellant’s   car.     This   lends   support   to   the   defence   that   there was   a  recovery   drive   conducted  by   the   appellant.    Apart   from the   evidence   of   PW­5,   there   is   no   other   evidence   that   is pressed into service by the prosecution for proving the demand by   the   appellant.     Even   taking   the   statements   of   PW­5   in   the examination­in­chief   as   correct,   it   is   impossible   to   even   infer that the demand of Rs.10,000/­ was made by the appellant by way   of   gratification.     Every   demand   made   for   payment   of money   is   not   a   demand   for   gratification.     It   has   to   be something more than mere demand for money. 18. There   is   one   more   important   factual   aspect   to   be   noted which   creates   serious   doubt   about   the   prosecution’s   case.   In the complaint filed by  the deceased complainant on 17 th   April 22 Criminal Appeal No.1669 of 2009 2000,   in   the   form   of   his   statement   recorded   by   the   Anti­ Corruption   Bureau,   he   has   stated   that   pursuant   to   the application   dated   6 th   May   199 6 ,   a   meter   was   installed   in   his shop   and   after   a   few   months,   he   found   that   the   meter   was removed.   However,   the   Special   Court   has   observed   in paragraph   19   of   the   impugned   judgment   that   a   complaint regarding   a   stolen   electricity   meter   was   registered   at   the instance   of   the   complainant   on   25 th   April   2000.   Thus,   the grievance   regarding   stolen   meter   was   made   by   the complainant 8 days after the alleged demand for bribe. In fact, PW­7 admitted that the complainant did not produce a copy of the   application   made   by   him   for   providing   electricity   meter. PW­7   further   stated   that   the   complainant   did   not   clearly   tell him that he had given such application. In absence of proof of making   such   application,   the   prosecution’s   case   regarding demand   of   bribe   for   installing   new   electricity   meter   becomes doubtful.     Moreover,   till   24 th   April   2000,   the   complainant   did not register a complaint regarding commission of offence.  This makes   the   prosecution’s   case   regarding   the   demand   of gratification   on   17 th   April   2000   for   installing   a   new   electricity meter extremely doubtful.  23 Criminal Appeal No.1669 of 2009 19. In the  present  case, there are no  circumstances brought on   record   which   will   prove   the   demand   for   gratification. Therefore, the ingredients of the offence under Section 7 of the PC   Act   were   not   established   and   consequently,   the   offence under Section 13(1)(d) will not be attracted. 20. Hence,   the   appeal   must   succeed.   We   set   aside   the impugned   judgment   and   the   judgment   of   the   Special   Court and set aside the conviction and sentence of the appellant. The bail bonds of the appellant stand cancelled. Appeal is allowed. ……..…………………J. (Abhay S. Oka) ……..…………………J.  (Rajesh Bindal) New Delhi; March 17, 2023.    24