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 42, Cited by 0]

Karnataka High Court

Sri G Satyanarayana Varma vs State Of Karnataka on 1 September, 2025

Author: M.Nagaprasanna

Bench: M.Nagaprasanna

                           1



Reserved on   : 19.08.2025
Pronounced on : 01.09.2025
                                                      R
       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

        DATED THIS THE 01ST DAY OF SEPTEMBER, 2025

                          BEFORE

         THE HON'BLE MR. JUSTICE M. NAGAPRASANNA

         WRIT PETITION No.17876 OF 2025 (GM - RES)

BETWEEN:

SRI G.SATYANARAYANA VARMA
S/O G.VENKAT RAJU
AGED ABOUT 36 YEARS
R/AT FLAT NO.G2
S.R.AVENUE, BRINDAVAN COLONY
HYDER NAGAR, KUKATPALLY
HYDERABAD - 500 072.
(PRESENTLY IN JUDICIAL CUSTODY)
                                              ... PETITIONER

(BY SRI RAJESH MAHALE, SENIOR ADVOCATE FOR
    SRI ASHWIN KUMAR H., ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     BY CID/HIGH GROUNDS POLICE
     BY SPECIAL INVESTIGATION TEAM
     REPRESENTED BY SPP
     HIGH COURT OF KARNATAKA
     BENGALURU - 560 001.
                            2



2.   CHIEF SUPERINTENDENT OF PRISON
     CENTRAL PRISON
     PARAPPANA AGRAHARA
     ELECTRONIC CITY
     BENGALURU - 560 100.

3.   KARNATAKA MAHARSHI VALMIKI
     PARISHISTA PANGADAGALA ABHIVRUDDI NIGAMA
     REPRESENTED BY GENERAL MANAGER.

     AMENDED VIDE COURT ORDER DATED 20.06.2025.
                                         ... RESPONDENTS

(BY SRI B.N.JAGADEESHA, ADDL. SPP FOR R1 AND R2;
    SRI VIKRAM HUILGOL, SENIOR ADVOCATE A/W.,
    SRI SHISHIRA AMARNATH, ADVOCATE FOR R3)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
ENTIRE CRIMINAL PROCEEDINGS IN CRIME NO. 118/2024
PENDING ON THE FILE OF THE XXIII ADDITIONAL CITY CIVIL AND
SESSIONS JUDGE AND SPECIAL JUDGE (P.C. ACT), BENGALURU
(ANNEXURE-C) ARISING OUT OF FIR IN CRIME NO. 118/2024
DATED 28.05.2024 (ANNEXURE-A) AND THE CHARGE SHEET
DATED 05.08.2024 (ANNEXURE-E) FILED BY THE RESPONDENT
NO.1 POLICE FOR THE ALLEGED OFFENCE PUNISHABLE U/S 120B,
409, 420, 467, 468, 471 OF THE IPC AND SECTION 13(1), R/W
13(2) OF THE PC ACT, 1988 AS AGAINST THE PETITIONER IS
CONCERNED.

     THIS WRIT PETITION HAVING BEEN HEARD AND RESERVED
FOR ORDERS ON 19.08.2025, COMING ON FOR PRONOUNCEMENT
THIS DAY, THE COURT MADE THE FOLLOWING:-
                                 3



CORAM:       THE HON'BLE MR JUSTICE M.NAGAPRASANNA

                            CAV ORDER


     The petitioner is before this Court invoking its inherent

jurisdiction under Article 226 of the Constitution of India read with

Section 482 of the Criminal Procedure Code (528 of BNSS), seeking

quashment of the entire criminal proceedings in Crime No.118 of

2024 pending before the XXIII Additional City Civil & Sessions

Judge and Special Judge (P.C.Act), Bengaluru and consequent filing

of the charge sheet for offences punishable under Sections 120B,

409, 420, 467, 468, 471 of the IPC and Section 13(1) r/w 13(2) of

the Prevention of Corruption Act, 1988.



     2. Facts, in brief, germane are as follows: -


      2.1.    The   3rd   respondent/Karnataka       Maharshi    Valmiki

Parishista Pangadagala Abhivruddi Nigama represented by its

General Manager is the complainant. The petitioner is accused No.1

in the charge sheet so filed in Crime No.118 of 2024.           The brief

history to the arraigning of the petitioner as accused No.1 is

germane to be noticed. On 19-02-2024, an account comes to be
                                 4



opened in Union Bank of India, M.G. Road Branch ('the Bank' for

short) in the name of Karnataka Maharshi Valmiki Parishishta

Scheduled    Tribes   Development      Corporation    Limited     ('the

Corporation' for short). Immediately after opening of the account,

on various dates from 04-03-2024 to 21-05-2024 amount totaling

to ₹187.33 crores is deposited and transferred into the account of

the Corporation by 5 transactions in total i.e., ₹25/- crores on 4-03-

2024; ₹25/- crores on 6-03-2024; ₹44/- crores on 21-03-2024;

₹33/- crores on 22-03-2024; ₹50/- crores on 21-05-2024. Between

5-03-2024 and 6-05-2024, 18 transfers are made to various

accounts held by business entities totaling to ₹94,73,08,500/-.



      2.2. On 23-05-2024, the Chief Executive Officer of the

Corporation questions the officers of the Bank about transfers. On

questioning,the transfer of ₹5/- crores was immediately restored

into the account of the Corporation.     Noticing some serious foul

play, a complaint comes to be registered by the Corporation before

the High Grounds Police Station alleging gross irregularities and

misappropriation inter alia, by the employees of the Bank. On

28-05-2024, the complaint becomes a crime in Crime No.118 of
                                 5



2024 against 6 officials of the Bank. Several persons who were not

named in the crime were taken into custody on 31-05-2024.         On

11-06-2024, the Investigating Officer noticing the fact that certain

amounts have emanated or dropped into the account of the

petitioner, approached the house of the petitioner at 11.30 p.m. at

Hyderabad and takes him into custody by undertaking search of the

house, on search and seizure warrant. About ₹8/- crores of cash

was found in the house, apart from several kilograms of gold. ₹8/-

crores of cash was counted throughout the night in the presence of

the petitioner and the petitioner was produced before the 13th

Additional Metropolitan Magistrate at Hyderabad seeking transit

warrant to bring him to the jurisdictional Magistrate at Bengaluru.



      2.3. The learned Magistrate returns the request for transit

warrant, since the petitioner was not named in the FIR. On

12-06-2024 when the transit warrant was returned, the Officers of

Crime Investigation Department ('CID') bring the petitioner back to

Bengaluru by road. On bringing him back to Bengaluru he was

taken to medical checkup. After medical checkup he was produced

before the jurisdictional Magistrate who orders him to be taken to
                                 6



police custody. The petitioner, on being taken into police custody,

approaches this Court in Writ Petition No.14252 of 2025 calling in

question his arrest on 11-06-2024 as illegal and consequently

seeking release of the petitioner from judicial custody then. As a

ground thereof, the remand order dated 26-06-2024 was sought to

be quashed. A coordinate Bench of this Court in terms of its order

dated 12-06-2025 dismissed the petition. The dismissal of the

petition has become final. A week after dismissal of the petition, the

subject petition is preferred by the petitioner seeking quashment of

the entire proceedings inter alia, seeking the relief that was already

sought in the aforesaid petition.



      4. Heard Sri Rajesh Mahale, learned senior counsel appearing

for the petitioner, Sri B.N. Jagadeesha, learned Additional State

Public Prosecutor appearing for respondents 1 and 2 and Sri Vikram

Huilgol, learned senior counsel appearing for respondent No.3.



      5. The learned senior counsel Sri Rajesh Mahale appearing for

the petitioner would vehemently contend that gist of the allegations

against the petitioner is that he has conspired with Accused Nos.2,
                                7



11 and 12. The allegations against the petitioner are completely

omnibus. There is no amount that is credited into the account of

the petitioner nor taken out of his account. The allegation is that

about ₹90/- crores is fraudulently transferred to accounts opened in

the names of fictitious business entities to which the petitioner has

helped. The further allegation is that the petitioner has received

part of the money through accused No.3 in the form of cash and

gold,while the allegation is hugely of conspiracy. There is no direct

allegation against the petitioner. These are the submissions in

support of seeking quashment of proceedings.



      5.1. In support of the release of the petitioner from prison

where he is for the last 14 months, the jurisdictional Magistrate has

declined to grant transit warrant. When the transit warrant was

declined, close to 48 hours the petitioner was not produced before

the jurisdictional Magistrate at Bangalore. Therefore, the arrest of

the petitioner become illegal. He would also contend that the

petitioner was neither provided with grounds of arrest nor the

prosecution had a transit warrant to transport the petitioner to

Bengaluru from Hyderabad.      On all these grounds, the learned
                                     8



senior counsel seeks quashment of proceedings or to hold the

arrest as illegal and consequently release him on grant of bail

forthwith.



      6. Per contra, learned Additional State Public Prosecutor

Sri B.N. Jagadeesha would take this Court through the objections

filed countering every one of the submissions. It is the contention of

the learned Additional State Public Prosecutor that the house of the

petitioner was searched at 11.30 p.m. on 11-06-2024. Search

yielded ₹8/- crores in cash and several kilograms of gold and

counting of cash took about 8 hours.              The petitioner was then

immediately produced before the jurisdictional Magistrate who

returned the transit warrant on the ground that the petitioner was

not named as an accused. The prosecution had no choice. They had

to carry ₹8/- crores cash back to Bengaluru along with the

petitioner. The travel took ten hours by road. The moment they

landed in Bengaluru, the petitioner was subjected to medical

examination and after medical examination produced before the

jurisdictional   Magistrate   who       ordered   police   custody   of   the

petitioner.
                                   9



      6.1. The police, after investigation, filed a charge sheet and

now the petitioner is accused No.1, the key conspirator of

largescale misappropriation of funds of the Corporation which runs

to the tune of ₹188/- crores.     The learned Additional State Public

Prosecutor would contend that the petitioner has urged these very

grounds before the coordinate Bench in the aforenoted writ petition

which comes to be dismissed. The dismissal of it has become final.

Now on the ground of alleged illegal arrest and non-furnishing of

grounds of arrest, the petitioner is again before this Court. He

would submit that the second petition under Section 482 of the

Cr.P.C., without any change in circumstance, is not maintainable

nor entertainable. The learned Additional State Public Prosecutor

would submit that it is settled principle of law that grounds that

were not urged in the earlier petition cannot become grounds in the

subsequent petition under Section 482 of the CrPC. In all, he would

seek dismissal of the petition.


FOR THE COMPLAINANT:


      7. Sri Vikram Huilgol, learned senior counsel, lent support to

the submissions of the State, contending that the public exchequer
                                10



and the scheduleted tribes have been dealt a grievous blow. The

learned senior counsel submits that the offences are so grave,

conspiracy writ large would necessarily demand a full trial and not

premature termination of proceedings.



     8. The learned senior counsel for the petitioner would join

issue in contending that what was challenged in the earlier petition

was only to declare the arrest of the petitioner on 11-06-2024 as

illegal on several grounds raised therein. Now the entire criminal

proceedings is sought to be quashed.        Therefore, the second

petition with the quashment prayer is undoubtedly maintainable.



     9. Both the learned senior counsel for the petitioner and the

learned Additional State Public Prosecutor have relied on certain

judgments in support of their respective contentions, all of which

would bear consideration in the course of the order qua their

relevance.


     10. I have given my anxious consideration to the submissions

made by the respective learned counsel and have perused the
                                  11



material on record. In furtherance whereof, the following issues

arise for my consideration:


     (i)    Whether     a     second   petition   invoking      the
            jurisdiction of this Court under Section 482 of the
            Cr.P.C. on grounds that were available while filing
            the first petition would be maintainable?


     (ii)   If   maintainable,    whether   the   arrest   of   the
            petitioner could be held to be illegal, resulting in
            his release from custody?


     (iii) Whether interference in exercise of jurisdiction
            under Section 528 of the BNSS (482 of the
            Cr.P.C.) is warranted?



CONSIDERATION OF ISSUES:


Issue No.1:


     (i)    Whether     a     second   petition   invoking      the
            jurisdiction of this Court under Section 482 of the
            Cr.P.C. on grounds that were available while filing
            the first petition would be maintainable?
                                  12




Brief facts towards consideration of the issue:


      11. The link in the chain of events are required to be iterated.

A huge alleged scam to the tune of ₹188/- crores blue up pursuant

to a complaint registered on 28-05-2024 which becomes a crime in

Crime No.118 of 2024. A little history to the registration of crime is

that, a newly opened account in the Bank in the name of the

Corporation gets deposits of ₹188/- crores by 5 transactions and by

18 transactions it is transferred to various business entities.    The

moneies had to be dispensed to the poor, as it was a Corporation

for development of members of Scheduled Tribes. The poor does

not get the money, it goes nowhere near those beneficiaries, but

gets into fictitious accounts. This serious foul play is noticed by the

Corporation itself.   This triggered registration of the complaint by

the Corporation. The complaint so made on 28-05-2024 before the

High Grounds Police Station reads as follows:


      "To,                                 Date: 28th May 2024

      Station House Officer,
      High Grounds Police Station,
      Bengaluru
                             13



Subject: Complaint against Ms. A. Manimekhalai, MD & CEO,
Union   Bank    of    India,  Sri.    Nitesh Ranjan,  Sri.
Ramasubramanium, Shri. Sanjay Rudra, Shri. Pankaj
Dwivedi, the Executive Directors, Mrs. Suchishitha Raul,
Chief Manager of Union Bank of India, MG Road Branch,
Bengaluru, and other involved parties

Dear Sir,

I am writing on behalf of Karnataka Maharishi Valmiki
Parishista Pangadagala Abhivruddi Nigama (KMVSTDCL), a
government organization having its registered office at No.
10, 3rd Floor, Khadi Bhavan, Jasma Devi Bhavan Road,
Bangalore 560052. As the General Manager, I am lodging a
formal complaint regarding severe fraudulent activities
involving the top management of Union Bank of India
officials/employees of Union Bank of India, MG Road Branch,
Bengaluru, and other third parties, which have caused
substantial financial and reputational damage to our
organization.

On 19th February 2024, KMVSTDCL ("Organisation")
transferred its account from Union Bank of India,
Vasanthnagar branch to Union Bank of India, MG Road
Branch, Bangalore (Account No. 520141001659653, the
account, named "MANAGING DIRECTOR, KARNATAKA
MAHARISHI          VALMIKI         SCHEDULE        TRIBES
DEVELOPMENT CORPORATION LIMITED, BENGALURU,"
was to be jointly operated by the Managing Director and the
Accounts Officer, as per the signatures procured by the
concerned bank officials on 26th February 2024.

The account received several significant deposits as follows:

      1. Rs. 25 crore on 4th March 2024
      2. Rs. 25 crore on 6th March 2024
      3. Rs. 44 crore on 21st March 2024
      4. Rs. 43.33 crore on 22nd March 2024
      5. Rs. 50 crore on 21st May 2024

These deposits, totalling Rs. 187.33 crore, were made from
various banks and the State Huzur Treasury Khajane-ll into
                             14



our Savings Bank account No.520141001659653 at Union
Bank of India, MG Road Branch, Bangalore.

Due to the election code of conduct, our office did not
communicate with Union Bank of India, MG Road Branch.
Consequently, the bank failed to send the new passbook and
cheque book to our registered address. Our officials visited
the branch on 21st May 2024 to collect these documents but
were refused by the branch officer, who later visited our
office on 22nd May 2024 claiming the documents were
already issued which was found to be untrue.

Further perusal it revealed numerous forged letters,
forged cheques, and forged RTGS requests with fake
signatures of the officers and Accounts Officer,
forged/fake board resolution leading to unauthorized
disbursements of funds from the organisation's bank
account. Upon verification of the passbook in detail an
amount of Rs. 94,73,08,500/- has been disbursed to
various accounts by Union Bank of India, MG Road
Branch, Bengaluru, based on the forged documents.
These forged include:

   a.    An authorization letter dated 4th March 2024
        authorizing Mr. Shiva Kumar Junior Accounts Officer,
        to manage the account who is unknow to our
        organisation (Document No. 1).

   b. A letter dated 4th March 2024 falsely indicating receipt
      of the cheque book by our organization (Document
      No. 2).

   c. Copies of RTGS request letters and cheque copies
      showing printed signatures of managing Director
      and Account officer (Document No. 31)

   d. Additionally, a fake/forged board resolution
      dated 30th March 2024 was created to deposit
      Rs. 50 crore in a fixed deposit and secure an
      overdraft facility against it (Document No. 4).
      This resolution and related documents bear
      forged signatures and were used to transfer Rs.
                             15



      40.10 crore to various accounts on the same day
      (Document No. 5).

The copies of the bank statement dated 30th March 2024 to
24th May 2024 clearly reflect such transaction is enclosed
(Document no.6)

The involved bank officials have not addressed any emails to
our registered email ID i.e.,______despite it being clearly
stated on our original letterhead. Additionally, the official
phone number of the Managing Director has not been
recorded by the bankers, in view of the same our office has
not been informed of any of the transactions.

The top management of Union Bank of India, Mrs.
Suchishitha Raul, Chief Manager have failed to address these
illegalities and have continued acting is such illegal manner
being fully aware of such fraudulent acts being carried out by
the branch officials and other third party/ies, wherein there
is evident failure in following the banking procedure. Further
the bank itself has failed to take the precautionary measures
with respect to the that funds are being held in their bank,
the top management of Union Bank of India is to held liable
for the several lapse that have transpired in the Bank.

Further upon being made aware of these acts, one of the
employees of our organisation i.e. Sri. Chandrashekar P, who
was working as the Account Superintendent in our
organisation was involved in coordinating for necessary
documents (bank confirmation letters, Cheque book, RTGS
letters, bank statements etc.,) to be procured and to be
handed over to the bankers from the organisation,
committed suicide by naming the Managing Director,
Accounts officer and the Chief manager in the suicide note. It
is pertinent to note that the concerned officer i.e., Sri
Chandrashekhar P was involved in sending out bank
confirmation letter to various banks where our organisation
has held the accounts to assert the bank balance had failed
to send out the letters to Union Bank of India, MG Road
Branch Bengaluru every month to ascertain the monthly
balance.
                            16



Upon discovery of these fraudulent          activities,   our
organisation took immediate steps:

   a. On 23rd May 2024 we addressed a letter to the Chief
   Manager highlighting the various illegalities that had
   transpired in their bank, immediately a sum of Rs.5 Crore
   was deposited into our account which came to be
   informed to us by the bank officials on the same date we
   requested into provide the banks CCTV footage of the
   bank, which has not been received till data. (Document
   no.7)

   b. On 27th May 2024, we addressed a letter to the
   Deputy General Manager (East) Union Bank of India,
   Bengaluru to ensure all the amounts are redeposited into
   our account immediately. (Document no.8)

Further the bank itself has failed to take the
precautionary measures while the funds are being held
in their bank and the top management of Union Bank
of India is to held liable for the several lapse that have
transpired in their banking system. Wherein they have
failed to verify the account details, the signatures on
the cheques, the same amounts to sheer lapses on
part of Union Bank of India before the funds are
disbursed from the account held in Union Bank of
India, MG Road Branch, Bengaluru, The ongoing
fraudulent activities and oversight indicate a systemic
failure within the Union Bank of India, necessitating a
comprehensive investigation into the involvement and
negligence of the top management which includes the
Managing Director, Chief Executive Office and
Executive Directors of Union Bank of India, namely
i.e., Ms. A.Manimekhalai, MD & CEO, Union Bank of
India. Sri. Nitesh Ranjan, Sri Ramasubramanium, Shri.
Sanjay Rudra, Shri. Pankaj Dwivedi, the Executive
Directors.

It is appalling to the organisation to be made aware of
such illegal acts at such related stage, that without the
physical presence of any of the officers of the
organisation, without physical verification with the
Managing Director of the Accounts officers such huge
                               17



     loans amounts and overdrafts facility have been
     created by a nationalised bank. Given the blatant
     illegal acts committed by the top management bank
     officials, we request immediate action against Ms. A.
     Manimekhalal MD & CEO Union Bank of India Sri
     NItesh Ranjan, Sri Ramasubramanium, Sri Sanjay
     Rudra, Sri Pankaj Dwivedi, the Executive Directors,
     Mrs. Suchishitha Raul, the Chief Manager of Union
     Bank of India. MG road Branch, Bengaluru and other
     involved parties.


     We urge you to conduct a thorough investigation, hold
     the responsible top management of Union Bank of
     India, officers at the Union Bank of India, MG Road
     Branch accountable, and initiate legal proceedings
     under relevant sections of the Indian Penal Code,
     including Sections 420 against the top management,
     bank officials for adopting fraudulent means to induce
     unauthorised transfer and disbursement of funds and
     causing loss to the government by failing to follow the
     banking norms. section 467 for creating forged
     documents, including authorization letters and boards
     resolution, forgery of valuable security, section 468 for
     creating documents with the intention to deceive and
     cheat our organisation and leading to significant
     financial loss. section 471 since the bank officials used
     forged documents as genuine, knowing them to be
     false, Section 409 for committing criminal breach of
     trust by misappropriating the funds and other
     provisions of law."

                                             (Emphasis added)


The concatenation of events discloses a conspiracy of

staggering proportions.    The complaint supra narrates how

funds meant for the amelioration of the scheduled tribes

were siphoned off into shadowy accounts. Most of the people
                                18



who are now drawn as accused were not drawn as accused at that

time. The accused were only 6 people who are officials of the Bank.

Pursuant to registration of crime, the Police began to conduct

investigation. The conduct of investigation leads to several arrests

being made who were not named in the FIR. One such person was

the petitioner. It is here the petitioner is brought into the

vortex of crime.    The petitioner is a resident of Hyderabad.

The Crime Investigation Department armed with a search

and seizure warrant, search the residence of the petitioner

at Hyderabad, in a nocturnal operation stretching into dawn.

The sleuths unearthed an astonishing Rs.8 crores in cash

and about 15 kilograms of gold. Immediately after completion of

counting, the petitioner was produced before the jurisdictional

Magistrate seeking of a transit warrant.   On the ground that the

petitioner is not an accused, the transit warrant so sought at the

hands of the jurisdictional Magistrate at Hyderabad comes to

returned.   The prosecution had no choice but to travel to

jurisdictional Court at Bengaluru and take further steps in the

matter. They travelled all night to come to Bengaluru, under took

medical examination of the petitioner as is required in law and
                                        19



produced him before the jurisdictional Magistrate. The jurisdictional

Magistrate grants police custody on 12-06-2024.



      12. The police conduct investigation, draw the petitioner as

accused No.1 and file a charge sheet against several persons. The

allegation against the petitioner runs into 10 pages. It reads as

follows:

             "ಈ ಪ ಕರಣದ ಆ ೋ ಗಳ ರುದ ಈ ೆಳಕಂಡ ಆ ೋಪಗಳನು ೊ ಸ ಾ !ೆ.
                                                              !ೆ
      ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವ'ಾ( @ )ಾ* ಾಜು ಸತ#$ಾ ಾಯಣ ವ'ಾ( @ ವ'ಾ( @
      ಲ-./

             ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವ'ಾ( @ ವ'ಾ( @ ಲ-./ ಈತನು ಮೂಲತಃ
      2ೆಲಂ)ಾಣ ಾಜ#ದ       ೈದ ಾ4ಾ5ನವ$ಾ ದು, ಈತನು 4ೆಂಗಳ6 )ೆ *$ಾಂಕ. 12.10.2023
      ಮತು7 15.10.2023. 16.10.2023   ಂದ 18.10.2023 ವ ೆ)ೆ 8ೇ9 :ೕ; 'ಾನ#2ಾ <ೆ=
      >ಾ=( ಸ?ೕಪದ ೋ<ೆ@ ಾಯ@ ಏB ಬೂ#<ೆ= ೋ<ೆ@ನ             ಉEದು ೊಂಡು ನಂತರದ
      *ನಗಳ     Fದ ೇ ಪ ಚಯ ದ ಆಂಧ ಪ !ೇಶದ ಗುಂಟೂರು ನಗರದ ಆ ೋ -2             ಾK
      L ೕ:MಾB ಾN ರವರು Mಾಸ ರುವ 4ೆಂಗಳ6 ನ ಮ$ೆಯ          ಉEದು ೊಳOPQ7ದು, 4ೆಂಗಳ6ರು
      ನಗರದ     ತನ)ೆ ಹಲMಾರು ವಷ(ಗEಂದ ಪ ಚಯ ದ ಆ ೋ -11 $ಾ)ೇಶTರ          ಾN ರವರ
      ಮೂಲಕ ಆತನ 8ಾವ$ಾದ ಆ ೋ -12 $ೆಕUಂ9 $ಾಗ ಾVನನು ಸಂಪಕ( Wಾ*X ಅ ಂದ
      ಮಹZ( Mಾ [K ಪ Lಷ\ ಪಂಗಡಗಳ ಅ]ವೃ* :ಗಮದ 'ಾ#$ೇ_ಂ` aೈ ೆಕ\b ಮತು7 ಈ
      ಪ ಕರಣದ ಆ ೋ -5 ಪದc$ಾdನನು ಸಂಪK(X, ಕ$ಾ(ಟಕ ಮಹZ( Mಾ [K ಪ Lಷ\
      ಪಂಗಡಗಳ    ಅ]ವೃ*e    :ಗಮ ೆU   ಸಂಬಂfXದ   4ಾ#ಂ=   gಾ2ೆಗಳ    ಇರುವ    ಹಣವನು
      ಲಪ<ಾiಸುವ ಬ)ೆj ಅಪ ಾfಕ ಒಳ ಸಂಚು ನaೆX. ಸು'ಾರು ವಷ(ಗEಂದ ಪ ಚಯ ದ
      ಆ ೋ -7 ಚಂದ Fೕಹl ಮುgಾಂತರ ಯೂ:ಯl 4ಾ#ಂ= ಆm ಇಂ;nಾ ಎಂ._. ರWೆ7
      pಾgೆ, 'ಾ#$ೇಜbರವರನು ಪ ಚಯ 'ಾ; ೊಂ;ದು, ಅವರ ಮೂಲಕ ಕ$ಾ(ಟಕ ಮಹZ(
      Mಾ [K ಪ Lಷ\ ಪಂಗಡಗಳ ಅ]ವೃ* :ಗಮದ           ೆಸ ನ    :ಗಮದ ಎಂ.;., ಆ ೋ -5
      ಪದc$ಾqgÀವರ ಮೂಲಕ ವಸಂತನಗರ ಯೂ:ಯl 4ಾ#ಂ= ಆm ಇಂ;nಾ pಾgೆiಂದ
      ವ)ಾ(iX ೊಂಡು ಎಂ._. ರWೆ7 4ಾ#ಂ= ಯೂ:ಯl 4ಾ#ಂ= ಆm ಇಂ;nಾ pಾgೆಯ
                                   20



gಾ2ೆಯನು 2ೆ ೆXದು, ಸದ        :ಗಮದ gಾ2ೆ)ೆ Wೇ ದ ಹಣ ರೂ. 89,62,99,500/- ನು
ವಂಚ$ೆಯ ಮೂಲಕ ನಕ        Mಾ#>ಾರ ಸಂWೆrಗಳ !ಾಖ ಾQಗಳನು :ೕ; gಾ2ೆಗಳನು 2ೆ ೆದು,
ಸದ   gಾ2ೆಗE)ೆ ವ)ಾ(ವtೆ 'ಾಡಲು ಜ¸Áä!ೇ      ಭವನದ ರುವ ಕ$ಾ(ಟಕ ಮಹZ( Mಾ [K
ಪ Lಷ\ ಪಂಗಡಗಳ ಅ]ವೃ* :ಗಮದ ಕvೇ ಮತು7 ಇತ ೆ ಸrಳಗಳ            ಮತು7 ಪರಸwರ ದೂರMಾx
ಮತು7 Wಾ'ಾ_ಕ 2ಾಣಗಳ ಮೂಲಕ :ರಂತರ ಸಂಪಕ(ದ ದು ಒಳ ಸಂಚು ರೂ Xರು2ಾ7 ೆ.

ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವ'ಾ( @ ವ'ಾ( @ ಲ-./ ಈ Fದ ೇ ಪ ಚಯ ದ
ಆ ೋ -2    ಾK L ೕ:MಾBನ zೊ2ೆ Wೇ      ತನ ಸಹಚರ$ಾದ ಆ ೋ -4 Wಾi 2ೇಜ
!ೇವರಪ     ಎಂಬುದನು ಮ ೆ'ಾ{ Lವಕು'ಾb ಎಂಬ :ಗಮದ ಅf ಾ ಯ ೆಸ ನ°è, ಆ|ಾb
ಾ}( ಮತು7 :ಗಮದ ಗುರುQನ aÃn ªÀÄvÀÄÛ <ಾ#`ನು ಆ ೋ -2 ಾK L ೕ:Mಾಸ ಾNರ
ಸ ಾಯ*ಂದ ಸೃZ\Xದ Mಾ [K :ಗಮದ UÀÄgÀÄw£À {ೕ9ಯನು :ೕ;. ಯೂ:ಯl 4ಾ#ಂ=
ಆm ಇಂ;nಾ ಎಂ._. ರWೆ7 pಾgೆ)ೆ :ಗಮದ C¢üPÁjAiÀÄAvÉ (ಪ Q:fnಾ ) ನ9ಸುವ ಬ)ೆj
ತರ4ೇQ :ೕ;, ತಮc ಬE ಇದ ಆ ೋ -5 ಪದc$ಾಭ :ಂದ ಆತನ ಸ~ ªÀÄvÀÄÛ Mಾ [K
:ಗಮದ ಮುಖ#        ೆ ಾUf ಾ    ಆ ೋ -6 ಪರಶು ಾಮ ದುರುಗಣ•ನವbರವರ ಸ~ಯನು
 ೊಂ*ದ 4ಾ#ಂKನ ಅ_( €ಾರಂನು ಆತ:)ೆ :ೕ;, ಆ ೋ -7 ಚಂದ Fೕಹl ರವರ
zೊ2ೆಯ     ಯೂ:ಯl 4ಾ#ಂ= ಆm ಇಂ;nಾ, ಎಂ._. ರWೆ7. pಾgೆ)ೆ ಕಳO~X ಅ           Mಾ [K
ಪ Lಷ\ ಪಂಗಡಗಳ ಅ]ವೃ*e :ಗಮದ •ಾ 7 gಾ2ೆ ಸಂgೆ#: 520141001659653 ಯನು
2ೆ ೆಯಲು ಸಂಚುರೂ X. ಾಯ(ಗತ 'ಾ;ರು2ಾ7$ೆ. *$ಾಂಕ: 20.02.2024 ರಂದು ಅ ೌಂƒ
ವ)ಾ(ವtೆಯ ಬ)ೆj !ಾಖ ಾQಗಳನು ಆ ೋ -5 ಪದc$ಾಭ ಮತು7 ಆ ೋ -6 ಪರಶು ಾಮ
ಇವರುಗಳ ಸ~ ಪaೆದು ಕಳO~Xರು2ಾ7$ೆ. ಈ ಸಮಯದ           ಆ ೋ -5 ಪದc$ಾಭ ಮತು7 ಆ ೋ -
11 $ಾ)ೇಶTರ ಾN ರವರು ಪರಸwರ ಸಂಪಕ(ದ ದು ಒಳ ಸಂಚು ನaೆXರು2ಾ7 ೆ. ಮುಂದುವ ೆದು
*$ಾಂಕ: 21.02.2024 ರಂದು Mಾ [K :ಗಮದ 4ಾ#ಂ= ಆm ಬ ೋaಾ gಾ2ೆiಂದ ರೂ. 25
ೋ9ಗಳನು ಎಂ._      ೋ} pಾgೆಯ ಮಹZ( Mಾ [K :ಗಮದ gಾ 7 gಾ2ೆ ಸಂgೆ#:
520141001659653 gಾ2ೆ)ೆ ವ)ಾ(iXರು2ಾ7 ೆ. ಆ ೋ -5 ಮತು7 ಆ ೋ -6 ರವರ
ಮೂಲಕ *$ಾಂಕ: 26.02.2024 ರಂದು ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವ'ಾ(ನು ಆ ೋ -11
$ಾ)ೇಶTರ ಾN zೊ2ೆ ಸಂಪಕ(ದ ದು ಒಳಸಂಚು ನaೆX. ಆ ೋ -7 ಚಂದ Fೕಹl 4ಾ#ಂ=
'ಾ#$ೇಜb ರವ )ೆ ಸಂಪಕ( WಾfX ಮುಂ*ನ ಹಣ ವ)ಾ(ವtೆ ಬ)ೆj ಸಂಚು ರೂ X, ಅದರಂ2ೆ
*$ಾಂಕ: 04.03.2024 ರಂದು ರೂ. 25         ೋ9ಗಳನು Mಾ [K :ಗಮದ 4ಾ#ಂ= ಆm
ಬ ೋaಾ. Xದಯ# ರWೆ7ಯ ಉE2ಾಯ gಾ2ೆ ಸಂgೆ#: 12510100006588 gಾ2ೆiಂದ ಎಂ._
ೋ} pಾgೆಯ gಾ2ೆ ಸಂgೆ#: 520141001659653 )ೆ ಆ ೋ -5 ಮತು7 ಆ ೋ -6 ರವರ
ಮೂಲಕ     ವ)ಾ(iX ೊಂ;ದು,      ತ-ಣMೇ   *$ಾಂಕ:    05.03.2024   ರಂದು   ಆ ೋ -1
ಸತ#$ಾ ಾಯಣ ವ'ಾ( ಆ ೋ -11 $ಾ)ೇಶT ಾN ರವರ zೊ2ೆ ಸಂಪಕ(WಾfX. ಸಂಚು
                                         21



ನaೆX ಆತನು ಆ ೋ -12 $ೆಕುUಂ9 $ಾಗ ಾV zೊ2ೆ 'ಾತ$ಾ; ಆ ೋ -7 ಚಂದ Fೕಹl
4ಾ#ಂ= 'ಾ#$ೇಜb ಮೂಲಕ ರೂ. 4,97,83,000/- ನು ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ ಇಟ ಾ
ಈತನ WಾT*ೕನದ ರುವ ಫ¸ïÖ¥ÉÊs $ಾl...           ೆ ;ƒ    ೋ-ಅಪ ೇ9ೕN WೊWೈ9ಯ            Zelliant
Tradaing        and     Consulting     Services          ಎನು ವ   ಸಂWೆrಯ     gಾ2ೆ    ಸಂgೆ#:
00015010055200008 gಾ2ೆ)ೆ ವ)ಾ(iXರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ                             gಾ2ೆಯು
ಉ'ಾ#l $ೈl ಸವ(gïgಾl ನಂ. 107, aಾಲB( ¹ÌÈ ಾ ೋ:. 34 $ೇ ಮುಖ#ರWೆ7,
‰.9.ಎಂ. ಫB\ Wೆ\ೕV, 4ೆಂಗಳ6ರು-560068 F.ಸಂ. 9844170588 ರವರ                          ೆಸ ನ ದು,
ಆ ೋ ತರು ಸದ          ಸಂWೆrಯನು ಅ!ೇ    ೆಸರು ಮತು7         Šಾಸದ     ೇWಾ: Mೆಂಕಟಸುಬ‹ ಾN
ನಂ. 107, aಾಲB( X\ೕˆ ಾ ೋ:, 34 $ೇ ಮುಖ#ರWೆ7, ‰.9.ಎಂ. ಫB\ Wೆ\ೕV, 4ೆಂಗಳ6ರು-
560068 F.ಸಂ. 7080200363 ಎಂಬ ನಕ                   ೆಸ ನ      ಸೃZ\X, ಸದ      Mಾ#>ಾರ ಸಂWೆrಯ
 ೆಸ ನ    ಫB\ €ೈ$ಾl...        ೆ ;ƒ    ೋ-ಅಪ ೇ9ೕN WೊWೈ9ಯ            ಜಯMಾಡ pಾgೆಯ
00015010055200008 ನಂಬb •ಾ 7 gಾ2ೆಯನು >ಾ ರಂ]X *$ಾಂಕ.05.03.2024
ರಂದು ರೂ. 4,97,83,000/- ªÀUÁ¬Ä¹zÀÄÝ, £ÀAvÀgÀ ¸ÀzÀj CPËAmï¤AzÀ Ram karthik -
4,00,00,000/-, Sri Nagendra traders: 20,00,000/- Nageshwara
Rao: 27,00,000/-, Bhimarapu Venkata Sai Phaninder Reddy:
50,00,000/-, Pittala srinivas: 25,00,000/-, Paratopia E-Commeree
Pvt ltd.,: 1,50,00,000/-, PK enterprises: 50,00,000/-, Shourya
Globals: 10,00,000/-, Battala sravana Kumari: 5,00,000/-, Battala
vijay Kumar: 5,00,000/-, Nirmal Kumar lakshmkanth: 35,00,000/-,
Chahath Production: 15,00,000/-, Siddi Jewellers: 37,00,011/-,
Happiest Minds Technologies Limited: 22,99,792/-, Meruva
Srilatha. 20,00,000/-, Pifums Management P Ltd: 2,00,00,000/-,
Rathnakumari Kona: 25,00,000/-, Srimant Pirumala Gudimell:
25,00,000/-, Suveenaaleti: 2,80,000/- Venkatarao Kona:12,00,000/-
gÀªÀgÀÄUÀ½UÉ ªÀÄvÀÄÛ ¥sÀ¸ïÖ €ೈ$ಾ...l ೆ ೕ;ƒ ೋ-ಅಪ ೇ9ೕN WೊWೈ9ಯ ಇತರ gಾ2ೆಗE)ೆ
internal transactions ªÀÄÆ®PÀ           ªÀ)ಾ(ವtೆ ಆ ರುವ†ದು 4ಾ#ಂ= !ಾgಾQಗEಂದ
ದೃಢಪ9\ದು, ಸದ       ªÀåªÀºÀgÀuÉUÀ¼À°è "ಆ ೋ    -9 ªÀÄvÀÄÛ DgÉÆÃ¦-1 gÀªÀjUÉ ¸ÀA§A¢ü¹zÀ
ªÀ»ªÁlÄUÀ¼À°è     ºÀtªÀ£ÀÄß ªÀUÁð¬Ä¹,          CzÀ£ÀÄß     £ÀUÀ¢ÃPÀj¹PÉÆAqÀÄ     DgÉÆÃ¦-3
ಸತ#$ಾ ಾಯಣ ಇಟ ಾ ಯ ಮೂಲಕ ಆ ೋ -1 ತನ ಸTಂತ ¯Á¨sÀPÁÌV ¥ÀqÉzÀÄPÉÆAqÀÄ
ªÁ°äÃQ :ಗಮದ Œೇವx ಹಣವನು ದುರುಪ•ೕ X ೊಳOPವ ಮೂಲಕ ವಂಚ$ೆ ಎಸ ದು, ಮತು7
ಸಂWೆrಯ   ೆಸ ನ         ನಕ   !ಾಖ ಾQಗಳನು ತnಾ X ಅದನು ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ
ಇಟ ಾ )ೆ :ೕ; ಫB\ €ೈ$ಾl...               ೋ-ಅಪ ೇ9ೕN WೊWೈ9ಯ               gಾ2ೆ     2ೆ ೆಯಲು
ಸಹಕ Xರು2ಾ7$ೆ.

*$ಾಂಕ: 05.03.2024 ರಂದು ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವ'ಾ( @ ಲ-./ ಆ ೋ -11
$ಾ)ೇಶT ಾN ರವರ zೊ2ೆ ಸಂಪಕ(WಾfX. ಆತನು ಆ ೋ -12 $ೆಕುUಂ; $ಾಗ ಾV zೊ2ೆ
                                  22



'ಾತ$ಾ; ಆ ೋ -7 ಚಂದ Fೕಹl£ÀÄ ಯೂ:ಯl 4ಾ#ಂ= ಆm ಇಂ;nಾ, ಎಂ._. ರWೆ7
pಾgೆಯ 'ಾ#$ೇಜb ಮೂಲಕ ರೂ. 5,35,15,000/- ಗಳನು , ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ
ಇಟ ಾ   ಈತನ WಾT*ೕನದ ರುವ ಫB\ €ೈ$ಾl... ೆ ;ƒ ೋ-ಅಪ ೇ9ೕN WೊWೈ9 gಾ2ೆ
ಸಂgೆ#: 00015010055200007 ಯನು ೊಂ*ರುವ PIFUMS Management Pvt Ltd
ಎನು ವ ಸಂWೆr gಾ2ೆ)ೆ ವ)ಾ(iXರುವ†ದು ದೃಢಪ9\ದು, ಸದ          gಾ2ೆಯನು ಪ Lೕ ಸ ಾ
ಅದರ 'ಾ ೕಕ ಅರುtಾ 4ಾಲಕೃಷ• ೈ ಮತು7      $ೋ5 )ೋ ಂದಯ# F.ಸಂ. 9448506470
ಎಂ*ದು, ಆ ೋ ತರು ಸದ      ಸಂWೆrಯನು ಅ!ೇ    ೆಸರು ಮತು7    Šಾಸದ    ೇWಾ:   ೕQ ಾ
ನಂ.147/1, 4ೇBŽಂƒ, 20$ೇ Žೖl, Fದಲ$ೇ Wೆ\ೕV, ‰.9.ಎಂ. ೇಔƒ, 4ೆಂಗಳ6ರು-
68 F.ಸಂ. 7080500819 ಎಂದು ನಕ nಾ           ಸೃ¶×X, ಸದ    Mಾ#>ಾರ ಸಂWೆrಯ ೆಸ ನ
ಫB\€ೈ$ಾl...      ೆ ;ƒ    ೋ-ಅಪ ೇ9ೕN     WೊWೈ9ಯ       ಜಯMಾಡ       pಾgೆಯ
00015010055200007 ನಂಬb£À •ಾ 7 gಾ2ೆಯನು >ಾ ರಂ]X *$ಾಂಕ.05.03.2024
ರಂದು ರೂ. 5,35,15,000/- ಗಳನು    ವ)ಾ(iX. ನಂತರ ಸದ            CPËAmï¤AzÀ   SLS
Building: 1,10,00,000/-, Chagenti Surendra Reddy: 1,00,00,000/-,
Ram Karthik Project: 6,90,00,000/-, Siddi Jewellers: 39,00,000/-
SLS building: 1,10,00,000/-, Sravan Kumar Reddy: 5,00,000/-,
Zelliant Trading: 2,00,500/-, Bali reddy B: 2,44,0000/-, Rajesh
Edlapalli, 4,18,600/- ರವರುಗE)ೆ ಮತು7 ಫB\ €ೈ$ಾ...l ೆ ೕ;ƒ ೋ-ಅಪ ೇ9ೕN
WೊWೈ9ಯ ಇತರ gಾ2ೆಗE)ೆ internal transactions ಆ ರುವ†ದು ದೃಢಪಟ\ದು, ಸದ
ವ~Mಾಟುಗಳ     ಆ ೋ -9 ಮತು7 ಆ ೋ -1 ರವ )ೆ ಸಂಬಂfXದ ವ#ವಹರtೆಗಳ         ಹಣವನು
ಅಕ ಮMಾ    ವ)ಾ(iX, ಅದನು ನಗ*ೕಕ X ೊಂಡು ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ ಇಟ ಾ ಯ
ಮೂಲಕ ಆ ೋ -1 ತನ ಸTಂತ ಾಭ ಾU ಪaೆದು ೊಂಡು Mಾ [K :ಗಮದ Œೇವx ಹಣವನು
ದುರುಪ•ೕ X ೊಳOPವ       ಮೂಲಕ   ಅಕ ಮ       ಾಭ   ಪaೆದು    ವಂಚ$ೆ   ಎಸ      ಅಕ ಮ
 ಾಭಗEXರು2ಾ7$ೆ

         *$ಾಂಕ: 07.03.2024 ರಂದು ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವ'ಾ( @ ಲ-./ನ
ಸೂಚ$ೆಯಂ2ೆ ಮತು7 ಅಪ ಾfಕ ಒಳ ಸಂ{ನಂ2ೆ Mಾ [K :ಗಮದ 4ಾ#ಂ= ಆm ಬ ೋaಾ
gಾ2ೆiಂದ ಯೂ:ಯl 4ಾ#ಂ= ಎಂ._.              ೋ} pಾgೆಯ gಾ2ೆ)ೆ ರೂ. 25        ೋ9
ವ)ಾ(ವtೆnಾ ದು, ಅ!ೇ *ನ ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವ'ಾ( @ ಲ-.ಣ ಆ ೋ -11
$ಾ)ೇಶT ಾN ರವರ zೊ2ೆ ಸಂಪಕ(WಾfX. ಆತನು ಆ ೋ -12 $ೆಕುUಂ9 $ಾಗ ಾV zೊ2ೆ
'ಾತ$ಾ; ಸಂಚುರೂ X, ಆ ೋ -7 ಚಂದ Fೕಹನು ಯೂ:ಯl 4ಾ#ಂ= ಆm ಇಂ;nಾ,
ಎಂ._. ರWೆ7 pಾgೆಯ 'ಾ#$ೇಜb ಮೂಲಕ ರೂ. 4,53,15,000/- ಗಳನು ಆ ೋ -3
ಸತ#$ಾ ಾಯಣ ಇಟ ಾ         ಈತನ 'ಾ ೕಕತTದ ಫB\ €ೈ$ಾl...         ೆ ;ƒ   ೋ-ಅಪ ೇ9ೕN
WೊWೈ9 gಾ2ೆ ಸಂgೆ#: 00015010055200010 ಯನು        ೊಂ*ರುವ Happiest Mind
Technologies Limited ಎನು ವ ಸಂWೆr gಾ2ೆ)ೆ ವ)ಾ(iXರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ
                                       23



gಾ2ೆಯನು ಪ Lೕ ಸ ಾ          ಅದರ 'ಾ ೕಕ Mೆಂಕಟರಮಣ ಎl. F.ಸಂ. 9900264107
ಎಂ*ದು, ಆ ೋ ತರು ಸದ             ಸಂWೆrಯನು ಅ!ೇ    ೆಸರು ಮತು7     Šಾಸದ    ರಂK    ೆ;•
ದು)ಾ( ಾN,       Šಾಸ     £ÀA:53,    1234,     ೊಸೂರು   Žೕl      ೋ}.   ಮ;Mಾಳ,
F.ಸಂ.9048903241 ಎಂದು ನಕ nಾ ¸Àȶ׹ ¸ÀzÀj ªÁå¥ÁgÀ ¸ÀA¸ÉÜAiÀÄ ºÉ¸Àj£À°è ¥sÀ¸ïÖ
¥sÉÊ£Á£ïì PÉærmï PÉÆÃ-D¥ÀgÉÃnÃªï ¸ÉÆ¸ÉÊnAiÀÄ «dAiÀĪÁqÀ ±ÁSÉAiÀİè 0005010
055200010 £ÀAªÀgï £À ZÁ°Û SÁvÉAiÀÄ£ÀÄß ¥ÁægÀA©ü¹ ¢£ÁAPÀ.07.03.2024 gÀAzÀÄ
gÀÆ.4,53,15,000/- ಗಳನು ವ)ಾ(iX ನಂತರ ¸ÀzÀj CPËAmï¤AzÀ                 A1 Top Up
Services 10,00,000/- Accord Business Services : 47,61,000/-
Aithagoni Vasu Gowda: 5,00,000/-, Abhishekh reddy 4,00,000/-
Battala sravana Kumari :10,00,000/-, Battala Vikjaya Kumara:
4,00,000/-, Bomma Anil Kumar Reddy: 7,50,000/-, Chaganti
surendra Reddy: 1,00,00,000/-, Chandra Mohan: 5,00,000/-,
Dama Jyothi: 5,00,000/-, Deepak Kumar: 22,00,00,000/-
Gallappalli kishore Kumar Reddy: 40,00,000/-, Gundala Ravi:
2,50,000/-, Guntur Goutham: 15,00,000/-, HGS Infracon:
90,00,000/-, Jagadeesha: 5,00,000/-, K Naveen Kumar Reddy:
10,00,000/-, K. Ravi: 6,00,000/-, KGR Rigs and Mines: 9,00,000/-,
Kovoor Jayachandra Reddy: 15,00,000/-, Krishnappa: 5,00,000/-,
Lakshmi: 25,00,000/-, Chandramohan M: 5,00,000/-, Mahaveer
Impe 1,00,00,000/-, Valmiki Nigama: 71,75,000/-, Mukhtapuram
Lokavardhan: 5,00,000/-, Nirmala: 4,00,000/-, Obedient Trading:
1,89,00,000/-, P. Venkatarao: 5,00,000/-, Akkeeru Venkatareddy:
6,50,000/-, Pradeep Rao: 5,00,000/-, Puri Mahesh Kumar
2,90,000/-, Ram Karthik Projects 2,38,00,000/-, Ravi Kumar
kukkadapu: 5,00,000/-, Shobha K: 4,00,000/-, Siddi Jewellers:
77,85,003/-, Sony Techno 10,00,000/-, Soujanya H.E: 10,00,000/-
, Sri Peddamma Thali Wines: 20,00,000/-, Sri Venkatalakshmi
Borewell: 10,00,00/-, Srihitha Shopping Services; 50,00,000/-,
Srihitha Shopping services LTD FF: 4,20,00,000/-, Uthi Poojitha:
15,00,000/-, Velma Suresh: 45,00,000/-, Vinod Kumar Giddaluri:
10,00,000/-, Zelliant Trading And consulting services 12,00,5000/-
gÀªÀgÀÄUÀ½UÉ ªÀÄvÀÄÛ ¥sÀ¸ïÖ ¥sÉÊ£Á£ïì PÉæÃrmï PÉÆÃ-ಅಪ ೇ9ೕN WೊWೈ9ಯ ಇತರ gಾ2ೆಗE)ೆ
internal transactions ಆ ರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ              ವ~Mಾ9ನ    ಆ ೋ -9
2ೇಜತಮಟˆ ಮತು7 ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವ'ಾ( @ ಗ* ಾಜ ವ'ಾ( @ ಲ-.ಣ
ರವ )ೆ ಸಂಬಂfXದ ವ#ವಹರtೆಗಳ              ಹಣವನು ವ)ಾ(iX. ಅದನು Mಾ [K :ಗಮದ
Œೇವxಹಣವನು ದುರುಪ•ೕ X ೊಳOPವ ಮೂಲಕ ವಂಚ$ೆ ಎಸ ಅಕ ಮ ಾಭಗEXರು2ಾ7$ೆ.

        ಅ!ೇ *ನ *$ಾಂಕ: 07.03.2024 ರಂದು ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವ'ಾ( ರವರ
ಸೂಚ$ೆಯಂ2ೆ ರೂ. 5.46,85,000/- ಗಳನು ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ ಇಟ ಾ                   ಈತನ
'ಾ ೕಕತTದ     ಫB\      €ೈ$ಾl...     ೆ ;ƒ     ೋ-ಅಪ ೇ9ೕN   WೊWೈ9   gಾ2ೆ   ಸಂgೆ#:
                                24



00015010055200009 ಯನು      ೊಂ*ರುವ Accord Business Services ಎನು ವ
ಸಂWೆr gಾ2ೆ)ೆ ವ)ಾ(iXರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ       gಾ2ೆಯನು ಪ Lೕ ಸ ಾ   ಅದರ
'ಾ ೕಕ ಮ ೇ'ಕು'ಾb F.ಸಂ.8748960999 ಎಂ*ದು, ಆ ೋ ತರು ಸದ ಸಂWೆrಯನು
ಅ!ೇ   ೆಸರು ಮತು7   Šಾಸದ   4ೋnಾ ಶT$ಾ',          Šಾಸ ನಂ.88/26. 1$ೇ ಮಹ;,
ಮ ಯಪw ಬ •ಂ`, 2ಾವ ೆ ೆ ೆ ಮುಖ#ರWೆ7, ಬB Wಾ#ಂ} ಹQ7ರ 4ೆಂಗಳ6ರು-21 F.ಸಂ.
6026137043 ಎಂದು ನಕ nಾ      ಸೃZ\X, ಸದ      Mಾ#>ಾರ ಸಂWೆrಯ ೆಸ ನ   ಫWೆ\"ೖ$ಾl...
ೆ ;ƒ   ೋ-ಅಪ ೇ9ೕN WೊWೈ9ಯ    ಜಯMಾಡ pಾgೆಯ           00015010055200009
ನಂಬb •ಾ 7 gಾ2ೆಯನು >ಾ ರಂ]X *$ಾಂಕ.07.03.2024 ರಂದು ರೂ. 5,46,85,000/-
ಗಳನು ವ)ಾ(iX. ನಂತರ ಸದ ಅ ೌಂƒ:ಂದ Chikas Enterprises: 90,00,000/-
, Srinivas Rao: 10,00,000/-Battala Savithramma: 20,00,000/-,
Battala   sravana     kumari:10,00,000/-,     Battala  Titupathaiah:
30,00,000/-, Battala Vijaya Kumara: 5,00,000/-, Brahmareddy:
9,90,000/- Rajeshwar Reddy: 3,93,750/-, Chaithanya Bennehalli:
7,54,600/, Coastal Trading: 1,89,00,000/-, Deepak Kumar:
1,00,00,000/-, E Nageshwar Rao: 31,00,000/-, Pravin Kumar
reddy: 3,02,600/-, Gopikrishna: 1,70,000/- Gubala Amaranath
10,00,000/-, Gubala gangadhara; 10,00,000/-, Happiest Minds
technologies: 30,00,000/- Gudapathi sandeep Kumar: 1,50,000/-,
Jagadeesh: 5,00,000/-, Jasmine Khan: 1,96,000/-, Raghav Reddy:
3,15,000/-,     Krishnappa:       5,00,000/-,    Valmiki    Nigama:
2,00,00,000/- (Return amount) Medicare Medical & Gen:
3,00,000/-,    Mudra       drilling    Equipements:     30,00,000/-,
Mukhthapuram Gopala: Makhthapur Nokavardhan: 15,00,000/-
Nalla Vikas reddy: 25,00,000/-, PIFUMS Management Pvt. Ltd
2,00,02,000/-, Pittala Srinivas; 43,00,000/-, Pradeep Mohan:
1,40,150/-, Prasanna Kumar S: 92,500/-,Raghavendra R:
1,24,400/-, Ram Karthik projeets: 2,20,00,000/-, Sangam
Soujanya: 1,43,800/-, Sandeep Kumar Paladi: 2,61,500/-, Serena
vivek kanthi mohan: 5,00,000/-, Sobha K: 10,00,000/-, Sham
enterprises: 54,500/-, Siddi Jewellers: 80,00.501/-. Sridevi
constructions: 98,000/-, Srihitha Shopping Services: 90,00,000/-,
Sumith Cowman: 5,00,000/-, V6 Business Solutions: 6,00,000/,
Venkataramana Mukhthapura: 15,00,000/-, Soujanya Ram:
2,22,000/-, Zellliant Trading and consulting: 4,91,00,000/-ರವರುಗE)ೆ
ಮತು7 ಫB\ €ೈ$ಾ...l ೆ ;ƒ ೋ-ಅಪ ೇ9ೕN WೊWೈ9ಯ ಇತರ gಾ2ೆಗE)ೆ internal
transactions   ಆ ರುವ†ದು   ದೃಢಪ9\ರುತ7!ೆ.     ಸದ      ವ~Mಾಟುಗಳ    ಆ ೋ -1
ಸತ#$ಾ ಾಯಣ ವ'ಾ( @ ಲ-./:)ೆ ಸಂಬಂfXದ ವ~Mಾಟುಗಳ                ಹಣವನು ಅಕ ಮMಾ
ವ)ಾ(iX. Mಾ [K :ಗಮದ Œೇವx ಹಣವನು ದುರುಪ•ೕ X ೊಳOPವ ಮೂಲಕ ವಂಚ$ೆ
ಎಸ ಅಕ ಮ ಾಭಗEXರು2ಾ7$ೆ.
                                   25



         ಅ!ೇ *ನ *$ಾಂಕ: 07.03.2024 ರಂದು ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವ'ಾ( @
ಲ-.ಣ ರವರ ಸೂಚ$ೆಯಂ2ೆ ರೂ. 5,01,50.000/- ಗಳನು ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ ಇಟ ಾ
ಈತನ WಾT*ೕನದ ಫB\ €ೈ$ಾl...          ೆ ;ƒ      ೋ-ಅಪ ೇ9ೕN WೊWೈ9ಯ       Manhu
Enterprises ಎನು ವ ಸಂWೆrಯ ೆಸ ನ gಾ2ೆ ಸಂgೆ#: 00015010055200005 ನು 2ೆ ೆXದ
gಾ2ೆ)ೆ   ವ)ಾ(iXರುವ†ದು     ದೃಢಪ9\ರುತ7!ೆ. ಸದ      gಾ2ೆಯು ಎಂ.ಸು ೇ'       ಕು'ಾb
F.ಸಂ.8970185684 ಎಂಬುವ ಾ ದು, ಆ ೋ ತರು ಸದ ಸಂWೆrಯ ೆಸರನು ಬಳX ೊಂಡು
ಮತು7     Šಾಸದ    !ೇವ4ೋi$ಾ 4ಾಬು       ಾN.     Šಾಸ ನಂ. 12. 7$ೇ ಮುಖ#ರWೆ7,
{ ಾUಡು)ೋ;.    ;.ಆb.X    "ೕB\-4ೆಂಗಳ6ರು-29,      F.ಸಂ.    7080500812     ಎಂಬ
!ಾಖ ಾQಯನು ನಕ nಾ           ಸೃZ\X. ಸದ    Mಾ#>ಾರ ಸಂWೆrಯ     ೆಸ ನ     ಫB\ €ೈ$ಾl...
ೆ ;ƒ     ೋ-ಅಪ ೇ9ೕN WೊWೈ9ಯ     ಜಯMಾಡ pಾgೆಯ           00015010055200005
ನಂಬb£À •ಾ 7 gಾ2ೆ)ೆ *$ಾಂಕ.07.03.2024 ರಂದು ರೂ. 5,01,50,000/- ಗಳನು
ವ)ಾ(iX.     ನಂತರ    ಸದ      ಅ ೌಂƒ:ಂದ       Accord    Business    services      :
3,01,48,000/-,   Happiest    Minds     and       technologies     Ltd.,:
2,00,00,000/-, Siddi jewelers: 31,00,017/- gÀªÀgÀÄUÀ½UÉ ಮತು7 ಫB\ €ೈ$ಾ...l
ೆ ೕ;ƒ    ೋ-ಅಪ ೇ9ೕN WೊWೈ9ಯ ಇತರ gಾ2ೆಗE)ೆ internal transactions
ಆ ರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ    ವ~Mಾಟುಗಳ       ಆ ೋ -1 ಸತ# $ಾ ಾಯಣ ವ'ಾ( @
ಲ-.ಣ:)ೆ ಸಂಬಂfXದ ವ~MಾಟುಗE)ೆ ಹಣವನು ವ)ಾ(iX. ಅದನು ನಗ*ೕಕ X ೊಂಡು
ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ ಇಟ ಾ ಯ ಮೂಲಕ ಆ ೋ -1 ತನ                      ಸTಂತ   ಾಭ ಾU
ಪaೆದು ೊಂಡು Mಾ [K :ಗಮದ Œೇವಣ ಹಣವನು ದುರುಪ•ೕ X ೊಳOPವ ಮೂಲಕ ವಂಚ$ೆ
ಎಸ ಅಕ ಮ ಾಭಗEXರು2ಾ7$ೆ.

         ಅ!ೇ *ನ *$ಾಂಕ: 07.03.2024 ರಂದು ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವ'ಾ( @
ಲ-./ ನ ಸೂಚ$ೆಯಂ2ೆ ಯೂ:ಯl 4ಾ#ಂ= ಆm ಇಂ;nಾ, ಎಂ._. ರWೆ7 pಾgೆಯ ರುವ
:ಗಮದ gಾ2ೆiಂದ ರೂ. 4,98,50,000/- ಗಳನು ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ ಇಟ ಾ
ಈತನ WಾT*ೕನದ ರುವ ಫB\ €ೈ$ಾl... ೆ ;ƒ ೋ-ಅಪ ೇ9ೕN WೊWೈ9 gಾ2ೆ ಸಂgೆ#:
00015010055200006 ಯನು        ೊಂ*ರುವ Y M Enterprises ಎನು ವ ಸಂWೆr gಾ2ೆ)ೆ
ವ)ಾ(iXರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ         gಾ2ೆಯು Fೕಹl ಎಂ. F.ಸಂ.8147949148
ಎಂಬು!ಾ ದು, ಆ ೋ ತರು ಸದ       ಸಂWೆrಯ     ೆಸರು ಮತು7    Šಾಸದ      ೇWಾ:. ಸುzಾತ,
 Šಾಸ ನಂ. ನಂ.39. zೋ        ಾ ೋ:, 3$ೇ    ಾ B, ಅಣ•ಯ#ಮc ಮಂ*ರ, ಮ;Mಾಳ,
4ೆಂಗಳ6ರು-68 F.ಸಂ. 7080300495 ಎಂಬುದನು ನಕ              !ಾಖ ಾQnಾ     ಸೃZ\X, ಸದ
Mಾ#>ಾರ ಸಂWೆrಯ      ೆಸ ನ     ಫB\ €ೈ$ಾl...       ೆ ;ƒ   ೋ-ಅಪ ೇ9ೕN WೊWೈ9ಯ
 ಜಯMಾಡ pಾgೆಯ        00015010055200006 ನಂಬbನ •ಾ 7 gಾ2ೆಯನು >ಾ ರಂ]X
*$ಾಂಕ.07.03.2024 ರಂದು ರೂ. 4,98,50,000/- UÀ¼À£ÀÄß ªÀUÁð¬Ä¹, £ÀAvÀgÀ ¸ÀzÀj
                                      26



CPËAmï¤AzÀ PIFUMS management Pvt. Ltd.: 4,98,48,000/-, Siddi
Jewelles: 30,99,929 gÀªÀgÀÄUÀ½UÉ ªÀÄvÀÄÛ ¥sÀ¸ïÖ ¥sÉÊ£Áì£ï PÉærmï PÉÆÃ-D¥ÀgÉÃnªï
WೊWೈ9ಯ ಇತರ gಾ2ೆಗE)ೆ internal transactions DVgÀĪÀÅzÀÄ ದೃಢಪ9\ರುತ7!ೆ.
ಸದ     ವ~Mಾಟುಗಳ        ಆ ೋ -1    ರವ )ೆ    ಸಂಬಂfXದ      ವ~MಾಟುUÀ¼À°è     ºÀtªÀ£ÀÄß
ªÀUÁð¬Ä¹, CzÀ£ÀÄß £ÀUÀ¢ÃPÀj¹PÉÆAqÀÄ ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ ಇಟ ಾ ಯ ಮೂಲPÀ
ಆ ೋ -1 vÀ£Àß   ¸ÀéAvÀ ¯Á¨sÀPÁÌV ¥ÀqÉzÀÄPÉÆAqÀÄ ªÁ°äÃQ :ಗಮದ Œೇವxಹಣವನು
ದುರುಪ•ೕ XPÉÆ¼ÀÄîªÀ ªÀÄÆ®PÀ ªÀAZÀ£É J¸ÀV CPÀæªÀÄ ¯Á¨sÀUÀ½¹gÀÄvÁÛ£É.


        *$ಾಂಕ: 11.03.2024 ರಂದು ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವ'ಾ( ಮತು7 ಆ ೋ -
11 $ಾ)ೇಶTರ ಾN, ಆ ೋ -12 $ೆಕUಂ9 $ಾಗ ಾVರ zೊ2ೆ ಒಳಸಂಚು ನaೆX, ಆ ಮೂಲಕ
ಯೂ:-- 4ಾ#ಂ= ಆm ಇಂ;nಾ ಎಂ._ ೋ} pಾgೆiಂದ ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ
ವಮ( ರವರ ಸೂಚ$ೆಯಂ2ೆ ರೂ. 5,12,50,000/- ಗಳನು ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ ಇಟ ಾ
ಈತನ WಾTfೕನದ ರುವ ಫB\ €ೈ$ಾl... ೆ ;ƒ ೋ-ಅಪ ೇ9ೕN WೊWೈ9 gಾ2ೆ ಸಂgೆ#:
00015010145200195 ಯನು         ೊಂ*ರುವ Volta Technology Solutions ಎನು ವ ಸಂWೆr
gಾ2ೆ)ೆ ವ)ಾ(iXರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ          gಾ2ೆಯು ಸನ@ zೆ      ೕ$ಾ <ಾಂ ˜ ೇ ಾ
F.ಸಂ.9449038973 ಎಂಬ           ೆಸ ನ ದು, ಆ ೋ ತರು ಸದ          ಸಂWೆrಯ     ೆಸರು ಮತು7
 Šಾಸದ     ಜಗಂಸುfೕb ೆ;•,       Šಾಸ ನಂ. 77. $ೆಲಮಹ;, 10$ೇ ಾ B, 20 ಮುಖ#ರWೆ7,
ಗಂ)ೋQ ಸಕ(@ ಹQ7ರ, ‰.9.ಎಂ. 1$ೇ ಹಂತ, 4ೆಂಗಳ6ರು-68 F.ಸಂ. 7080500819
ಎಂದು ನಕ     !ಾಖ ಾQnಾ        ಸೃZ\X, ಸದ      Mಾ#>ಾರ ಸಂWೆrಯ    ೆಸ ನ      ಫB\ €ೈ$ಾl...
ೆ ;ƒ    ೋ-ಅಪ ೇ9ೕN WೊWೈ9ಯ         ಜಯMಾಡ pಾgೆಯ          00015010145200195
ನಂಬb •ಾ 7 gಾ2ೆಯನು >ಾ ರಂ]X *$ಾಂಕ.11.03.2024 ರಂದು ರೂ. 5,12,50,000/-
ಗಳನು ವ)ಾ(iX, ನಂತರ ಸದ              ಅ ೌಂƒ:ಂದ Accord Business services:
2,00,00,000/-,    Happiest    Minds    Technologies       Limited:
2,12,48,000/-, Zeliant Training And Consulting Services:
1,00,00,000/-, Siddhi Jewellers: 35,00,013/- gÀªÀgÀÄUÀ½UÉ ಮತು7 ಫB\
€ೈ$ಾ...l ೆ ;ƒ ೋ-ಅಪ ೇ9ೕN WೊWೈ9ಯ ಇತರ gಾ2ೆಗE)ೆ internal transactions
ಆ ರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ       ವ~Mಾಟುಗಳ      ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವ'ಾ( @
ಲ-.ಣ:)ೆ ಸಂಬಂfXದ ವ~Mಾಟುಗಳ             ಹಣವನು ವ)ಾ(iX, ಅದನು ನಗ*ೕಕ X ೊಂಡು
ಆ ೋ -1 ತನ ಸTಂತ ಾಭ ಾU         ಪaೆದು ೊಂಡು Mಾ [K :ಗಮದ ರುವ ಪ Lಷ\ ಪಂಗಡದ
Œೇವx ಹಣವನು ದುರುಪ•ೕ X ೊಳOPವ ಮೂಲಕ ವಂಚ$ೆ ಎಸ ಅಕ ಮ ಾಭಗEXರು2ಾ7$ೆ.

        ಅ!ೇ *ನ *$ಾಂಕ: 11.03.2024 ರಂದು ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವ'ಾ( @
ಲ-.ಣ ಮತು7 ಆ ೋ -11 $ಾ)ೇಶTರ ಾN, ಆ ೋ -12 $ೆಕUಂ9 $ಾಗ ಾV zೊ2ೆ ಒಳಸಂಚು
                                       27



ನaೆX. ಆ ಮೂಲಕ ಯೂ:-- 4ಾ#ಂ= ಆm ಇಂ;nಾ ಎಂ._ ೋ} pಾgೆiಂದ ಆ ೋ -1
ಸತ#$ಾ ಾಯಣ         ವಮ(ನ      ಸೂಚ$ೆಯಂ2ೆ      ರೂ.    4,47,50,000/-    ಗಳನು      ಆ ೋ -3
ಸತ#$ಾ ಾಯಣ ಇಟ ಾ          ಈತನ WಾT*ೕನದ ರುವ ಫB\ €ೈ$ಾl... ೆ ;ƒ ೋ-ಅಪ ೇ9ೕN
WೊWೈ9    gಾ2ೆ    ಸಂgೆ#:   00015010055200011            ಯನು      ೊಂ*ರುವ     NITHYA
SECURITY SERVICES ಎನು ವ ಸಂWೆr gಾ2ೆ)ೆ ವ)ಾ(iXರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ
gಾ2ೆಯು ಎ.L ೕ:Mಾಸ F.ಸಂ.9535234330 ಎಂಬ                     ೆಸ ನ ದು, ಆ ೋ ತರು ಸದ
ಸಂWೆrಯನು ಅ!ೇ ೆಸರು ಮತು7        Šಾಸದ     $ಾgÀéಸು ೇ'      Šಾಸ ನಂ. 3/7-3, 2$ೇ ಮಹ;,
3$ೇ ಅಡ• ರWೆ7,     ೊಸೂರು ಮುಖ#ರWೆ7, ಮ;Mಾಳ 4ೆಂಗಳ6ರು-68 F.ಸಂ.7080200363
ಎಂದು ನಕ     !ಾಖ ೆnಾ ಸೃZ\X, ಸದ         ªÁå¥ÁgÀ ಸಂWೆrಯ ೆಸ ನ ಫB\ €ೈ$ಾl... ೆ ;ƒ
ೋ-ಅಪ ೇ9ೕN WೊWೈ9ಯ         ೈದ ಾ4ಾ5 pಾgೆಯ          00015010055200011 ನಂಬb
•ಾ 7 gಾ2ೆಯನು >ಾ ರಂ]X *$ಾಂಕ.11.03.2024 ರಂದು ರೂ. 4,47,50,000/- ಗಳನು
ವ)ಾ(iX, ನಂತರ ಸದ ಅ ೌಂƒ:ಂದ Happiest Minds Technologies Limited
4,47,48,000/- gÀªÀ )ೆ ಮತು7 ಫB\ €ೈ$ಾ...l ೆ ೕ;ƒ ೋ-ಅಪ ೇ9ೕN WೊWೈ9ಯ
ಇತರ gಾ2ೆಗE)ೆ 8ಾರತ internal transactions ಆ ರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ
ವ~Mಾಟುಗಳ          ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ªÀªÀÄð           @ ®PÀëöät ರವ )ೆ ಸಂಬಂfXದ
ವ~Mಾಟುಗಳ          ಹಣವನು      ವ)ಾ(iX,       ಅದನು     ನಗ*ೕಕ X ೊಂಡು           "DgÉÆÃ¦-3'
ಸತ#$ಾ ಾಯಣ ಇಟ ಾ ಯ ಮೂಲಕ ಆ ೋ -1 ತನ ಸTಂತ                         ಾಭ ಾU      ಪaೆದು ೊಂಡು
Mಾ [K :ಗಮದ Œೇವxಹಣವನು ದುರುಪ•ೕ X ೊಳOPವ ಮೂಲಕ ವಂಚ$ೆ ಎಸ                            ಅಕ ಮ
 ಾಭಗEXರು2ಾ7$ೆ.

          *$ಾಂಕ: 21.03.2024 ರಂದು ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವ'ಾ( @ ಲ-ಣ ಮತು7
ಆ ೋ -11 $ಾ)ೇಶTರ ಾN, ಆ ೋ -12 $ೆಕUಂ9 $ಾಗ ಾV zೊ2ೆ ಒಳಸಂಚು ನaೆX ಆ
ಮೂಲಕ ಯೂ:-- 4ಾ#ಂ= ಆm ಇಂ;nಾ ಎಂ._                             ೋ} pಾgೆ gಾ2ೆ ಸಂgೆ#:
520141001659653        )ೆ   Mಾ [K   :ಗಮದ         4ಾ#ಂ=    ಆm   ಬ ೋaಾ       gಾ2ೆiಂದ
ರೂ.44,00,00,000/- ವ)ಾ(ವtೆnಾ ದು. ಇ!ಾದ ನಂತರ ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ
ವ'ಾ( ರವರ ಮತು7 ಆ ೋ -5 ಪದc$ಾಭ ರವರ ಸೂಚ$ೆಯಂ2ೆ ಾಜ# ಹುಜೂb ಖzಾ$ೆiಂದ
Mಾ [K :ಗಮದ ಎಂ.; ಪದc$ಾಭ ಆ ೋ -5 ಮತು7 ಪರಶು ಾಮ ದುರುಗಣ•ನವb ಆ ೋ -6
ಒಳಸಂ{:ಂದ *$ಾಂಕ: 25.03.2024 ರೂ. 43.33                     ೋ9 ರೂ>ಾi ಅಕ ಮ ಹಣ
ವ)ಾ(ವtೆnಾ ರುತ7!ೆ.

          *$ಾಂಕ: 30.03.2024 ರಂದು ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವಮ( @ ಲ-./ನ
ಸೂಚ$ೆಯಂ2ೆ ರೂ. 4,55,00,000/- ಗಳನು ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ ಇಟ ಾ                         ಈತನ
WಾT*ೕನದ ರುವ ಫB\ €ೈ$ಾl... ೆ ;ƒ ೋ-ಅಪ ೇ9ೕN WೊWೈ9 gಾ2ೆ ಸಂgೆ#: 000150
                                    28



10145200202 ಯನು       ೊಂ*ರುವ System and Service Company ಎನು ವ ಸಂWೆr
gಾ2ೆ)ೆ ಯೂ:ಯl 4ಾ#ಂ= ಆm ಇಂ;nಾ ಎಂ._. ೋ} pಾgೆಯ                    2ೆ ೆಯ ಾದ ಓ.;
ಅ ೌಂƒ ನಂ:034124010000007           ಂದ ವ)ಾ(iXರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ
gಾ2ೆಯನು      ಪ Lೕ ಸ ಾ       ಅದರ      'ಾ ೕಕ ಾದ         L ೕಮQ    ಉ'ಾ        ೆ.ಎ@.
F.ಸಂ.9844330032 ಎಂ*ದು, ಆ ೋ ತರು ಸದ               ಸಂWೆrಯನು ಅ!ೇ       ೆಸರು ಮತು7
 Šಾಸದ      Fಹಮc5 ಮಹ2ಾd ಆಲಂ               Šಾಸ ನಂ.5. 1$ೇ "ೕb, 1$ೇ ಮುಖ#ರWೆ7,
 ಜಯನಗರ,       ಎl. ೆš.‰.X.ಎB       ೇಔƒ,     'ಾ ೇನ     ಹEP.   4ೆಂಗಳ6ರು-560040
F.ಸಂ.8009700515 ಎಂದು ನಕ nಾ ಸೃZ\X, ಸದ Mಾ#>ಾರ ಸಂWೆrಯ ೆಸ ನ                     ಫB\
€ೈ$ಾl...      ೆ ;ƒ     ೋ-ಅಪ ೇ9ೕN        WೊWೈ9ಯ        ಜಯMಾಡ        pಾgೆಯ
00015010145200202 ನಂಬb£À •ಾ 7 gಾ2ೆಯನು >ಾ ರಂ]X *$ಾಂಕ.30.03.2024
ರಂದು ರೂ. 4,55,00,000/- ಗಳನು ವ)ಾ(iX, ನಂತರ ಸದ             ಅ ೌಂƒ:ಂದ Happiest
Minds Technologies Limited 4,54,97,250/- ರವ )ೆ ಮತು7 ಫB\ €ೈ$ಾ...l
ೆ ೕ;ƒ     ೋ-ಅಪ ೇ9ೕN WೊWೈ9ಯ ಇತರ gಾ2ೆಗE)ೆ internal transactions
ಆ ರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ    ವ~Mಾಟುಗಳ        ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವ'ಾ( @
ಲ-.ಣ ರವ )ೆ ಸಂಬಂfXದ ವ#ವಹರtೆಗಳ ಹಣವನು ವ)ಾ(iX. ಅದನು ನಗ*ೕಕ X ೊಂಡು
ತನ ಸTಂತ ಾಭ ಾU ಪaೆದು ೊಂಡು Mಾ [K :ಗಮದ ಪ Lಷ\ ಪಂಗಡದವ )ೆ ?ೕಸ 9\ರುವ
Œೇವx ಹಣವನು ದುರುಪ•ೕ X ೊಂಡು ಅಕ ಮ ಾಭಗEಸುವ ಮೂಲಕ ವಂಚ$ೆ ಎಸ ರು2ಾ7$ೆ.

          ಅ!ೇ *ನ *$ಾಂಕ: 30.03.2024 ರಂದು ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವಮ( @
ಲ-.ಣ£À ಸೂಚ$ೆಯಂ2ೆ ರೂ. 5,07,00,000/- ಗಳನು ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ ಇಟ ಾ
ಈತನ 'ಾ ೕಕತTದ ಫB\€ೈ$ಾl...           ೆ ;ƒ     ೋ-ಅಪ ೇ9ೕN WೊWೈ9 gಾ2ೆ ಸಂgೆ#:
00015010145200203 ಯನು       ೊಂ*ರುವ Ram Enterprises ಎನು ವ ಸಂWೆr gಾ2ೆ)ೆ
ಯೂ:ಯl 4ಾ#ಂ= ಆm ಇಂ;nಾ ಎಂ._. ೋ} pಾgೆಯ                   2ೆ ೆಯ ಾದ ಓ.; ಅ ೌಂƒ
ನಂ:034124010000007      ಂದ ವ)ಾ(iXರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ              gಾ2ೆಯನು
¥Àj²Ã°¸À¯ÁV ಅದರ gಾ2ೆ!ಾರ          ಜಯಕೃಷ• Dgï.     F.ಸಂ.9845039402 ಎಂ*ದು,
ಆ ೋ ತರು ಸದ     ಸಂWೆrಯನು ಅ!ೇ    ೆಸರು ಮತು7     Šಾಸದ     ಕb nಾ :K@ಕು'ಾb
 Šಾಸ ನಂ.19/58, $ೆಲಮಹ;, 7$ೇ ಾ B, 'ಾಗ; ೋ}, ಮಂಜು$ಾಥನಗರ. 4ೆಂಗಳ6ರು-
560023 F.ಸಂ.9048327961 ಎಂದು ನಕ            ಸೃZ\X, ಸದ    Mಾ#>ಾರ ಸಂWೆrಯ ೆಸ ನ
ಫB\€ೈ$ಾl...     ೆ ;ƒ     ೋ-ಅಪ ೇ9ೕN       WೊWೈ9ಯ     ºÉÊzÀgÁ¨Ázï    ±ÁSÉAiÀİè
00015010145200203 ನಂಬb£À •ಾ 7 gಾ2ೆಯನು >ಾ ರಂ]X *$ಾಂಕ 30.03.2024 gÀAzÀÄ
gÀÆ.5,07,00,000/- UÀ¼À£ÀÄß ವ)ಾ(iX. ನಂತರ ಸದ ಅ ೌಂƒ:ಂದ Accord Business
Services 5,06,97,250 gÀªÀjUÉ       ªÀUÁðªÀuÉ ಆ ರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ
                                  29



ವ#ವಹರuÉUÀ¼À°è DgÉÆÃ¦-1 gÀªÀjUÉ ¸ÀA§A¢ü¹zÀ ªÀåªÀºÀgÀuÉUÀ¼À°è ಹಣವನು ವ)ಾ(iX.
ಅದನು ನಗ*ೕಕ X ೊಂqÀÄ DgÉÆÃ¦-3 ¸ÀvÀå$ಾ ಾಯಣ ಇಟ ಾ ಯ ಮೂಲಕ ಆ ೋ -1 ತನ
ಸTಂತ    ಾಭ ಾU   ಪaೆದು ೊಂಡು Mಾ [K :ಗಮದ ಪ Lಷ\ ಪಂಗಡದವ )ೆ ?ೕಸ ಟ\ರುವ
Œೇವx ಹಣವನು ದುರುಪ•ೕ X ೊಂಡು ಅಕ ಮ ಾಭಗEಸುವ ಮೂಲಕ ವಂಚ$ೆ ಎಸ ರು2ಾ7$ೆ.

         ಅ!ೇ *ನ *$ಾಂಕ: 30.03.2024 ರಂದು ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವಮ( @
ಲ-./ ನ ಸೂಚ$ೆಯಂ2ೆ ರೂ. 4.84,00,000/- ಗಳನು ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ ಇಟ ಾ
ಈತನ WಾT*ೕನದ ರುವ ಫB\ €ೈ$ಾl... ೆ ;ƒ ೋ-ಅಪ ೇ9ೕN WೊWೈ9 gಾ2ೆ ಸಂgೆ#:
00015010145200204 ಯನು ೊಂ*ರುವ Skillmap Training and Services Pvt
Ltd ಎನು ವ ಸಂWೆr gಾ2ೆ)ೆ ಯೂ:ಯl 4ಾ#ಂ= ಆm ಇಂ;nಾ ಎಂ._. ೋ} pಾgೆಯ
ಕ$ಾ(ಟಕ     ಮಹZ(    Mಾ [K    :ಗಮದ       ೆಸ ನ    2ೆ ೆಯ ಾದ    ಓ.;    ಅ ೌಂƒ
ನಂ:034124010000007     ಂದ ವ)ಾ(iXರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ     gಾ2ೆಯು zಾ:
zೋWೆ¡ F.ಸಂ.8593870077 ಎಂಬ       ೆಸ ನ ದು, ಆ ೋ ತರು ಸದ     ಸಂWೆrಯ   ೆಸರು
ಮತು7    Šಾಸದ    Fಹಮc5 ಆLm ಆ         Šಾಸ ನಂ.9/9, 3$ೇ ಮಹ;, 1$ೇ ಮುಖ#ರWೆ7,
ಚನ ಮc 4ಾ=. ಮ;Mಾಳ, 'ಾರುQನಗರ, 4ೆಂಗಳ6ರು-68 F.ಸಂ.8009300792 ಎಂದು
ನಕ     !ಾಖ ೆnಾ ಸೃZ\X, ಸದ Mಾ#>ಾರ ಸಂWೆrಯ ೆಸ ನ       ಫB\ €ೈ$ಾl... ೆ ;ƒ ೋ-
ಅಪ ೇ9ೕN WೊWೈ9ಯ ೈದ ಾ4ಾ5 pಾgೆಯ        00015010145200204 ನಂಬbನ •ಾ 7
gಾ2ೆಯನು     >ಾ ರಂ]X *$ಾಂಕ.30.03.2024 ರಂದು ರೂ. 4,84,00,000/- ಗಳನು
ವ)ಾ(iX. ನಂತರ ಸದ ಅ ೌಂƒ:ಂದ Happiest Minds Technologies Limited
: 4,83,97,250/- gಾ2ೆ)ೆ ವ)ಾ(ವtೆ ಆ ರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ     ವ#ವಹರtೆಗಳ
ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವ'ಾ(@ ಲ-.ಣ :)ೆ ಸಂಬಂfXದ ವ~Mಾಟುಗಳ                ಹಣವನು
ವ)ಾ(iX. ಅದನು ನಗ*ೕಕ X ೊಂಡು ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ ಇಟ ಾ ಯ ಮೂಲಕ
ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವ'ಾ(@ ಲ-.ಣ ತನ ಸTಂತ ಾಭ ಾU           ಪaೆದು ೊಂಡು Mಾ [K
:ಗಮದ ಪ Lಷ\ ಪಂಗಡದವ )ೆ ?ೕಸ 9\ರುವ Œೇವx ಹಣವನು ದುರುಪ•ೕ X ೊಂಡು
ಅಕ ಮ ಾಭಗEಸುವ ಮೂಲಕ ವಂಚ$ೆ ಎಸ ರು2ಾ7$ೆ.

         ಅ!ೇ *ನ *$ಾಂಕ: 30.03.2024 ರಂದು ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವಮ(@
ಲ-.ಣನ ಸೂಚ$ೆಯಂ2ೆ ರೂ. 5.15,00,000/- ಗಳನು ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ ಇಟ ಾ
ಈತನ 'ಾ ೕಕತTದ ಫB\ €ೈ$ಾl...        ೆ ;ƒ   ೋ-ಅಪ ೇ9ೕN WೊWೈ9 gಾ2ೆ ಸಂgೆ#:
00015010145200205 ಯನು       ೊಂ*ರುವ SWAP Design Pvt Ltd ಎನು ವ ಸಂWೆr
gಾ2ೆ)ೆ ಯೂ:ಯl 4ಾ#ಂ= ಆm ಇಂ;nಾ ಎಂ._. ೋ} pಾgೆಯ           2ೆ ೆಯ ಾದ ಕ$ಾ(ಟಕ
ಮಹZ( Mಾ [K :ಗಮದ         ೆಸ ನ    ಓ.; ಅ ೌಂƒ ನಂ:034124010000007          ಂದ
ವ)ಾ(iXರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ      gಾ2ೆಯನು ಪ Lೕ ಸ ಾ        ಅದರ gಾ2ೆ!ಾರ
                                           30



ತುಂ4ಾಲಂ      ೕರWಾT? ತಂಡ ಚಕ ವQ( F.ಸಂ.9739158880 ಎಂ*ದು, ಆ ೋ ತರು ಸದ
ಸಂWೆrಯನು ಅ!ೇ        ೆಸರು ಮತು7      Šಾಸದ         Fಹಮc5 ಆLm         Šಾಸ ನಂ-‰, 310,
ಎB.ಎB. .ಆb          ಹಬ(l         ¢ೕ ಾ.      ೈ2ೋಟ,    Mೈƒ   ˜ೕ@•,   4ೆಂಗಳ6ರು-56,
F.ಸಂ.8009300326 ಎಂದು ನಕ nಾ                      ಸೃZ\X, ಸದ    Mಾ#>ಾರ ಸಂWೆrಯ    ೆಸ ನ
ಫWೆ\"ೖ$ಾl...        ೆ ;ƒ      ೋ-ಅಪ ೇ9ೕN         ¸ÉÆWೈ9ಯ,     ೈದ ಾ4ಾ5      pಾgೆಯ
00015010145200205 ನಂಬbನ •ಾ 7 gಾ2ೆಯನು >ಾ ರಂ]X ¢£ÁAಕ 30.03.2024
ರಂದು ರೂ. 5.15.00.000/- ಗಳನು ವ)ಾ(iX. ನಂತರ ಸದ                     ಅ ೌಂƒ:ಂದ Accord
Business Services: 5,14,97,250 ರವ )ೆ ವ)ಾ(ವtೆ ಆ ರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ.
ಸದ ವ#ವಹರtೆಗಳ         ಆ ೋ -1 ರವ )ೆ ಸಂಬಂfXದ ವ#ವಹರtೆಗಳ             ಹಣವನು ವ)ಾ(iX,
ಅದನು ನಗ*ೕಕ X ೊಂಡು ಆ ೋ -3 ¸ÀvÀå£ÁgÁAiÀÄt ElPÁjAiÀÄ ªÀÄÆ®PÀ DgÉÆÃ¦-1
ತನ ಸTಂತ ಾಭ ಾU ಪaೆದು ೊಂಡು Mಾ [K ¤UÀªÀÄzÀ ಪ Lಷ\ ಪಂಗಡದವ )ೆ ?ೕಸ 9\ರುವ
Œೇವx ಹಣವನು ದುರುಪ•ೕ X ೊಂಡು ಅಕ ಮ ಾಶಗEಸುವ ಮೂಲಕ ವಂಚ$ೆ ಎಸ ರು2ಾ7$ೆ.

        ಅ!ೇ *ನ *$ಾಂಕ: 30.03.2024 ರಂದು ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವಮ( @
ಲ-./ನ ಸೂಚ$ೆಯಂ2ೆ ರೂ. 4,42,00,000/- ಗಳನು ' ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ ಇಟ ಾ
ಈತನ 'ಾ ೕಕತTದ ಫB\€ೈ$ಾl...                  ೆ ;ƒ     ೋ-ಅಪ ೇ9ೕN WೊWೈ9 gಾ2ೆ ಸಂgೆ#:
00015010145200206 ಯನು              ೊಂ*ರುವ G.N.Industries ಎನು ವ ಸಂWೆr gಾ2ೆ)ೆ
ಯೂ:ಯl 4ಾ#ಂ= ಆm ಇಂ;nಾ ಎಂ._. ೋ} pಾgೆಯ 2ೆ ೆಯ ಾದ ಕ$ಾ(ಟಕ ಮಹZ(
Mಾ [K     :ಗಮದ            ೆಸ ನ     ಓ.;      ಅ ೌಂƒ      ನಂ:034124010000007        ಂದ
ವ)ಾ(iXರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ gಾ2ೆಯನು ಪ Lೕ ಸ ಾ ಅದರ 'ಾ ೕಕ ನ ೕl
ಗುರು ಾV F.ಸಂ.9845030183 ಎಂ*ದು, ಆ ೋ ತರು ಸದ                     ಸಂWೆrಯನು ಅ!ೇ   ೆಸರು
ಮತು7    Šಾಸದ       ಅಹಮc5 4ೇ`        Šಾಸ ನಂ:36. $ೆಲ ಮಹ;, 6$ೇ ಾ B, >ೈ¡ ೈl
ಸ ೕ(B     ರWೆ7.    zೈl    !ೇMಾಲಯ,       •ೋಲರ>ಾಳ#,        ಜಯನಗರ,    4ೆಂಗಳ6ರು-40.
F.ಸಂ.8009300359 ಎಂದು ನಕ nಾ                      ಸೃZ\X, ಸದ    Mಾ#>ಾರ ಸಂWೆrಯ    ೆಸ ನ
ಫWೆ\"ೖ$ಾl...        ೆ ;ƒ      ೋ-ಅಪ ೇ9ೕN         WೊWೈ9ಯ      ೈದ ಾ4ಾ5      pಾgೆಯ
00015010145200206 ನಂಬbನ •ಾ 7 gಾ2ೆಯನು >ಾ ರಂ]X *$ಾಂಕ.30.03.2024
ರಂದು ರೂ. 4,42,00,000/- ಗಳನು ವ)ಾ(iX, ನಂತರ ಸದ                    ಅ ೌಂƒ:ಂದ Saranya
Bullions: 2,00,00,000/-, Happiest Minds Technologies Limited:
25,91,090/-, Manhu Enterprises: 31,01,517/-, Nithya Security
Services: 33,01,515, Pifums Management P Ltd: 39,00,509/-, Sujal
Enterprises: 41,00,500/-, Volta Technology Solutions: 3501513,
Zeliant Training And Consulting Services :37,00,511/-ರವ )ೆ ವ)ಾ(ವtೆ
ಆ ರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ             ವ~Mಾಟುಗಳ          ಆ ೋ -1 ರವ )ೆ ಸಂಬಂfXದ
ವ~Mಾಟುಗಳ       ಹಣವನು ವ)ಾ(iX. ಅದನು ನಗ*ೕಕ X ೊಂಡು ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ
                                              31



ಇಟ ಾ ಯ ಮೂಲಕ ಆ ೋ -1 ತನ ಸTಂತ                       ಾಭ ಾU   ಪaೆದು ೊಂಡು Mಾ [K :ಗಮದ
ಪ Lಷ\ ಪಂಗಡದವ )ೆ ?ೕಸ 9\ರುವ Œೇವx ಹಣವನು ದುರುಪ•ೕ X ೊಂಡು ಅಕ ಮ
 ಾಭಗEಸುವ ಮೂಲಕ ವಂಚ$ೆ ಎಸ ರು2ಾ7$ೆ.

         ಅ!ೇ *ನ *$ಾಂಕ: 30.03.2024 ರಂದು ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವಮ( @
ಲ-.ಣನ ಸೂಚ$ೆಯಂ2ೆ ರೂ. 4,56,00,000/- ಗಳನು ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ ಇಟ ಾ
ಈತನ 'ಾ ೕಕತTದ ಫB\€ೈ$ಾl...                    ೆ ;ƒ    ೋ-ಅಪ ೇ9ೕN WೊWೈ9 gಾ2ೆ ಸಂgೆ#:
00015010145200207 ಯನು                ೊಂ*ರುವ Novel Security Serviceas pvt Ltd
ಎನು ವ ಸಂWೆr gಾ2ೆ)ೆ ಯೂ:ಯl 4ಾ#ಂ= ಆm ಇಂ;nಾ ಎಂ._. ೋ} pಾgೆಯ
2ೆ ೆಯ ಾದ       ಕ$ಾ(ಟಕ        ಮಹZ(          Mಾ [K    :ಗಮದ        ೆಸ ನ         ಓ.;     ಅ ೌಂƒ
ನಂ:34124010000007             ಂದ ವ)ಾ(iXರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ                     gಾ2ೆಯನು
ಪ Lೕ ಸ ಾ          ಅದರ      'ಾ ೕಕ       ;.ಎB. ಾಘMೇಂದ         ಮತು7      L ೕಮQ       ಆpಾ      .
F.ಸಂ.9448496654 ಎಂ*ದು, ಆ ೋ ತರು ಸದ                        ಸಂWೆrಯನು ಅ!ೇ        ೆಸರು ಮತು7
 Šಾಸದ      ಇ?2ಾVgಾl            Šಾಸ ನಂ: 665/9, 3$ೇ ಾ B, 6$ೇ ಮುಖ#ರWೆ7,             ಜಯನಗರ,
4ೆಂಗಳ6ರು-40. F.ಸಂ.9005700476 ಎಂದು ನಕ nಾ ಸೃZ\X, ಸದ Mಾ#>ಾರ ಸಂWೆrಯ
 ೆಸ ನ     ಫB\ €ೈ$ಾl... ೆ ;ƒ ೋ-ಅಪ ೇ9ೕN WೊWೈ9ಯ                     ೈದ ಾ4ಾ5 pಾgೆಯ
00015010145200207 ನಂಬb£À •ಾ 7 gಾ2ೆಯನು >ಾ ರಂ]X *$ಾಂಕ.30.03.2024
ರಂದು ರೂ. 4,56,00,000/-,UÀ¼À£ÀÄß ªÀUÁð¬Ä¹, £ÀAvÀgÀ ¸ÀzÀj CPËAmï¤AzÀ Coastal
Trading: 45,60,000/-, Ganga Bhavani Agencies: 1,00,00,000/-,
Happiest Minds Technologies Limited: 48,50,720/-, Obedient
Trading: 45,60,000/-, Ramkarthik Projects And I: 90,00,000/-,
Siddhi Jewellers: 65,24,495/-, Sujatha N: 10,00,000/-, Y M
Enterprises : 31,01,429/- ರವ )ೆ ವ)ಾ(ವtೆ ಆ ರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ
ವ~Mಾಟುಗಳ        ಆ ೋ -1 ರವ )ೆ ಸಂಬಂfXದ ವ~Mಾಟುಗಳ                       ಹಣವನು ವ)ಾ(iX.
ಅದನು ನಗ*ೕಕ X ೊಂಡು ಆ ೋ -1 ತನ ಸTಂತ                        ಾಭ ಾU     ಪaೆದು ೊಂಡು Mಾ [K
:ಗಮzÀ ¥Àj²µÀÖ ¥ÀAUÀqÀzÀªÀjUÉ «ÄøÀ°nÖgÀĪÀ oÉêÀuÉ ºÀtªÀ£ÀÄß zÀÄgÀÄ¥ÀAiÉÆÃV¹PÉÆAqÀÄ
CPÀæªÀÄ ¯Á¨sÀUÀ½¸ÀĪÀ ªÀÄÆ®PÀ ªÀAZÀ£É J¸ÀVgÀÄvÁÛ£É.

ಅ!ೇ *ನ *$ಾಂಕ:30.03.2024 gÀAzÀÄ DgÉÆÃ¦-1 ¸ÀvÀå£ÁgÁAiÀÄt ವಮ( @ ಲ-.ಣನ
¸ÀÆZÀ£ÉAiÀÄAvÉ gÀÆ. 5,63,00,000/- UÀ¼À£ÀÄß DgÉÆÃ¦-3 ¸ÀvÀå£ÁgÁAiÀÄt ಇಟ ಾ               ಈತನ
'ಾ ೕಕತTದ       ¥sÀ¸ïÖ   ¥sÉÊ£Áì£ï   PÉærmï    PÉÆÃ-D¥ÀgÉÃnÃªï      ¸ÉƸÉÊn    SÁvÉ    ¸ÀASÉå:
00015010145200208 AiÀÄ£ÀÄß          ೊಂ*ರುವ Sujal Enterprises ಎನು ವ ಸಂWೆr gಾ2ೆ)ೆ
ಯೂ:ಯl 4ಾ#ಂ= ಆm ಇಂ;nಾ ಎಂ._. ೋ} pಾgೆಯ 2ೆ ೆಯ ಾದ ಕ$ಾ(ಟಕ ಮಹZ(
Mಾ [K     :ಗಮದ          ೆಸ ನ        N.r.     CPËAmï        ನಂ:034124010000007            ಂದ
                                        32



ವ)ಾ(iXರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ           gಾ2ೆಯನು ಪ Lೕ ಸ ಾ            ಅದರ gಾ2ೆ!ಾರ ಾದ
L ೕಮQ       ೇgಾ F.ಸಂ.9739593456 ಎಂ*ದು, ಆ ೋ ತರು ಸದ                    ಸಂWೆrಯನು ಅ!ೇ
 ೆಸರು ಮತು7     Šಾಸದ      ಅಲುವಲ ಪ 8ಾಕರ ೆ;•         Šಾಸ ನಂ: 168. ಹŠೆ ನಂ.301, 8$ೇ
ಮುಖ#ರWೆ7,     1$ೇ     ಾ B,      ಜಯನಗರ,         >ೈ¡ ೈl       ೋ}      4ೆಂಗಳ6ರು-40.
F.ಸಂ.8528987770 ಎಂದು ನಕ nಾ ಸೃZ\X, ಸದ Mಾ#>ಾರ ಸಂWೆrಯ ೆಸ ನ                            ಫB\
€ೈ$ಾl...       ೆ ;ƒ       ೋ-ಅಪ ೇ9ೕN         WೊWೈ9ಯ        ೈದ ಾ4ಾ5        pಾgೆಯ
00015010145200208 ನಂಬbನ •ಾ 7 gಾ2ೆಯನು >ಾ ರಂ]X *$ಾಂಕ.30.03.2024 ರಂದು
ರೂ. 5,63,00,000/- ಗಳನು ವ)ಾ(iX. ನಂತರ ಸದ                ಅ ೌಂƒ:ಂದ Happiest Minds
Technologies, Limited: 5,62,97,295/-, Siddhi Jewellers: 41,00,007/-
gÀªÀjUÉ ªÀUÁðªÀuÉ DVgÀĪÀÅzÀÄ zÀÈqsÀ¥ÀnÖgÀÄvÀÛzÉ. ¸ÀzÀj ªÀåªÀºÀgÀuÉUÀ¼À°è ಆ ೋ -1 ರವ )ೆ
ಸಂಬಂfXದ ವ#ವಹರtೆಗಳ             ಹಣವನು ವ)ಾ(iX, ಅದನು ನಗ*ೕಕ X ೊಂಡು ಆ ೋ -1
ತನ ಸTಂತ ಾಭ ಾU ಪaೆದು ೊಂಡು Mಾ [K :ಗಮದ ಪ Lಷ\ ಪಂಗಡದವ )ೆ ?ೕಸ 9\ರುವ
Œೇವx ಹಣವನು ದುರುಪ•ೕ X ೊಂಡು ಅಕ ಮ ಾಭಗEಸುವ ಮೂಲಕ ವಂಚ$ೆ ಎಸ ರು2ಾ7$ೆ.

          ಅ!ೇ *ನ *$ಾಂಕ: 30.03.2024 ರಂದು ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವಮ( @
ಲ-.ಣನ ಸೂಚ$ೆಯಂ2ೆ ರೂ. 5,88,00,000/- ಗಳನು ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ ಇಟ ಾ
ಈತನ 'ಾ ೕಕತTದ ಫB\ €ೈ$ಾl...               ೆ ;ƒ    ೋ-ಅಪ ೇ9ೕN WೊWೈ9 gಾ2ೆ ಸಂgೆ#:
00015010145200209 ಯನು             ೊಂ*ರುವ Grab A Grub Services Pvt Ltd
ಎನು ವ ಸಂWೆr gಾ2ೆ)ೆ ಯೂ:ಯl 4ಾ#ಂ= ಆm ಇಂ;nಾ ಎಂ._. ೋ} pಾgೆಯ
2ೆ ೆಯ ಾದ       ಕ$ಾ(ಟಕ      ಮಹZ(       Mಾ [K      :ಗಮದ        ೆಸ ನ        ಓ;    ಅ ೌಂƒ
ನಂ:034124010000007            ಂದ ವ)ಾ(iXರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ, ಸದ                gಾ2ೆಯನು
ಪ Lೕ ಸ ಾ ಅವರ 'ಾ ೕಕ fಗtೇ' ಜಗ*ೕ' >ಾ9ೕ@ F.ಸಂ.8247007158 ಎಂ*ದು,
ಆ ೋ ತರು ಸದ         ಸಂWೆrಯನು ಅ!ೇ ೆಸರು ಮತು7        Šಾಸದ     ಆL' ಅನTb >ೈ_         Šಾಸ
ನಂ: 190, <ೆ    ಾಂ ಎಂ>ಾiŽಂƒ ೌXಂ` WೊWೈ9 ೇಔƒ, 7$ೇ ಾ B, 1$ೇ Žೖl,
)ೋ>ಾಲl ೆXaೆಂ:... ಎದುರು, 4ೆಂಗಳ6ರು-23. F.ಸಂ.8009300175 ಎಂದು ನಕ nಾ
ಸೃZ\X, ಸದ       Mಾ#>ಾರ ಸಂWೆrಯ        ೆಸ ನ      ಫB\ €ೈ$ಾl...       ೆ ;ƒ    ೋ-ಅಪ ೇ9ೕN
WೊWೈ9ಯ      ೈದ ಾ4ಾ5 pಾgೆಯ         00015010145200209 ನಂಬb •ಾ 7 gಾ2ೆಯನು
>ಾ ರಂ]X *$ಾಂಕ.30.03.2024 ರಂದು ರೂ. 5,88.00,000/- ಗಳನು ವ)ಾ(iX, ನಂತರ
ಸರ ಅ ೌಂƒ:ಂದ Happiest Minds Technologies Limited : 5,87,97,250/- ರವ )ೆ
ವ)ಾ(ವtೆ ಆ ರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ             ವ~Mಾಟುಗಳ       ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ
ವ'ಾ(      @    ಲ-.ಣ     ಸಂಬಂfXದ        ವLMಾಟುಗಳ          ಹಣವನು     ವ)ಾ(iX.       ಅದನು
ನಗ*ೕಕ X ೊಂಡು ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ ಇಟ ಾ ಯ ಮೂಲಕ ಆ ೋ -1 ತನ ಸTಂತ
                                       33



 ಾಭ ಾU     ಪaೆದು ೊಂಡು Mಾ [K :ಗಮದ ಪ Lಷ\ ಪಂಗಡದವ )ೆ «ÄøÀ°nÖgÀĪÀ Œೇವx
ಹಣವನು ದುರುಪ•ೕ X ೊಂಡು ಅ=ರಮ ಾಭಗEಸುವ ಮೂಲಕ ವಂಚ$ೆ J¸ÀVgÀÄvÁÛ£É.

          ¢£ÁAPÀ 23.04.2024 ರಂದು ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವಮ( ಲ-./ ನ
ಸೂಚ$ೆಯಂ2ೆ ರೂ. 4,50,01,500/- UÀ¼À£ÀÄß ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ ಇಟ ಾ                   ಈತನ
'ಾ ೕಕತTದ ಫB\ €ೈ$ಾl...            ೆ ;ƒ PÉÆÃ     D¥ÀgÉÃnÃªï    WೊWೈ9 gಾ2ೆ ಸಂgೆ#:
00015010145200210 ಯನು           ೊಂ*ರುವ V6 Business solutions ಎನು ವ ಸಂWೆr
gಾ2ೆ)ೆ ಯೂ:ಯl 4ಾ#ಂ= ಆm ಇಂ;nಾ ಎಂ._. ೋ} pಾgೆಯ                   vÉgÉAiÀįÁzÀ ಕ$ಾ(ಟಕ
ಮಹZ( Mಾ [K :ಗಮದ            ೆಸ ನ       ಓ.; ಅ ೌಂƒ ನಂ:034124010000007                ಂದ
ವ)ಾ(iXರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ              gಾ2ೆಯನು ಪ Lೕ ಸ ಾ           ಅದರ 'ಾ ೕಕ
ಉ ಾB ೆ.)ೌಡ F.ಸಂ.9945847888 ಎಂ*ದು, ಆ ೋ ತರು ಸದ                       ಸಂWೆrಯನು ಅ!ೇ
 ೆಸರು ಮತು7     Šಾಸದ    Fಹಮc5 2ೋ˜=            Šಾಸ ನಂ: 618, 2$ೇ ಮಹ;, 8$ೇ
ಮುಖ#ರWೆ7, ‰._.ಎB. ಗ@...      ೇ;ೕB      ಾWೆ\@ ಹQ7ರ, ಹಂ ನಗರ,        ಜಯನಗರ-560104
F.ಸಂ.9115526432 ಎಂದು ನಕ nಾ ಸೃZ\X. ಸದ Mಾ#>ಾರ ಸಂWೆrಯ ೆಸ ನ                         ಫB\
€ೈ$ಾl...      ೆ ;ƒ      ೋ-ಅಪ ೇ9ೕN        WೊWೈ9ಯ        ೈದ ಾ4ಾ5          pಾgೆಯ
00015010145200210 ನಂಬb£À •ಾ 7 gಾ2ೆಯನು >ಾ ರಂ]X *$ಾಂಕ.30.03.2024
ರಂದು ರೂ. 4,50,01,500/- UÀ¼À£ÀÄß Rohit Jewellers: 1,49,10,000/, Bytech
Solution: 1,50,30,000/-, Barcode Enterprises: 1,56,40,000/-
Valmiki Nigama: 1,00,00,000/- gÀªÀjUÉ ªÀUÁðªÀuÉ ಆ ರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ.
ಸದ      ವ~Mಾ9ನ      ಆ ೋ -1     ಸತ#$ಾ ಾಯಣ       ವ'ಾ(:)ೆ      ವ~Mಾ9ನ         ಹಣವನು
ವ)ಾ(iX. ಅದನು ನಗ*ೕಕ X ೊಂಡು ಆ ೋ -1 ತನ ಸTಂತ                   ಾಭ ಾU    ಪaೆದು ೊಂಡು
Mಾ [K      :ಗಮದ       ಪ Lಷ\     ಪಂಗಡದವ )ೆ       ?ೕಸ 9\ರುವ        Œೇವx       ಹಣವನು
ದುರುಪ•ೕ X ೊಂಡು ಅಕ ಮ ಾಭಗEಸುವ ಮೂಲಕ ವಂಚ$ೆ ಎಸ ರು2ಾ7$ೆ.

          *$ಾಂಕ:06.05.2024 ರಂದು ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವಮ( @ ಲ-.ಣ ನ
ಸೂಚ$ೆಯಂ2ೆ ರೂ. 5,10,00,000/- ಗಳನು ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ ಇಟ ಾ                       ಈತನ
'ಾ ೕಕತTದ      ಫB\€ೈ$ಾl...       ೆ ;ƒ     ೋ-ಅಪ ೇ9ೕN       WೊWೈ9    gಾ2ೆ     ಸಂgೆ#:
00015010145200211 ಯನು           ೊಂ*ರುವ TALENQ SOFTWARE INDIA PVT
LTD ಎನು ವ ಸಂWೆr gಾ2ೆ)ೆ ಯೂ:ಯl 4ಾ#ಂ= ಆm ಇಂ;nಾ ಎಂ._. ೋ} pಾgೆಯ
2ೆ ೆಯ ಾದ ಅ ೌಂƒ ನಂ:520141001659653              ಂದ ವ)ಾ(iXರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ.
ಸದ   gಾ2ೆಯನು ಪ Lೕ ಸ ಾ           ಅದರ 'ಾ ೕಕ ಇgÁélಅ$ಾ...           F.ಸಂ.9980422449
ಎಂ*ದು, ಆ ೋ ತರು ಸದ           ಸಂWೆrಯನು ಅ!ೇ     ೆಸರು ಮತು7      Šಾಸದ      Fಹಮc5
Wೊ ೇ@gಾದ       Šಾಸ ನಂ: 213. 6$ೇ ಮುಖ#ರWೆ7, 1$ೇ ಹಂತ, ‰.9.ಎಂ                  ೇಔƒ,
                                      34



4ೆಂಗಳ6ರು-560029. F.ಸಂ. 7800600838 ಎಂದು ನಕ nಾ                   ಸೃZ\X, ಸದ    Mಾ#>ಾರ
ಸಂWೆrಯ    ೆಸ ನ     ಫB\€ೈ$ಾl...     ೆ ;ƒ    ೋ-ಅಪ ೇ9ೕN WೊWೈ9ಯ         ೈದ ಾ4ಾ5
pಾgೆಯ       00015010145200211          ನಂಬb£À        •ಾ 7     gಾ2ೆಯನು      >ಾ ರಂ]X
*$ಾಂಕ.30.03.2024 ರಂದು ರೂ. 5,10,00,000/- ಗಳನು ವ)ಾ(iX, ನಂತರ ಸದ
ಅ ೌಂƒ:ಂದ M Chandra Mohan: 3,36,90,000/-, Surya Mitra Impex:
1,56,40,000/-, Sipul Enterprises Limited: 34,65,000/-, Valmiki
Nigama : 2,00,00,000/-ರವ )ೆ ವ)ಾ(ವtೆ ಆ ರುವ†ದು ದೃಢಪ9\ರುತ7!ೆ. ಸದ
ವ#ವಹರtೆಗಳ      ಆ ೋ -1 ರವ )ೆ ಸಂಬಂfXದ ವ#ವಹರtೆಗಳ                 ಹಣವನು ವ)ಾ(iX.
ಅದನು ನಗ*ೕಕ X ೊಂಡು ಮೂಲಕ ಆ ೋ -1 ತನ ಸTಂತ ಾಭ ಾU ಪaೆದು ೊಂಡು Mಾ [K
:ಗಮದ ಪ Lಷ\ ಪಂಗಡದವ )ೆ ?ೕಸ 9\ರುವ Œೇವx ಹಣವನು ದುರುಪ•ೕ X ೊಂಡು
ಅಕ ಮ ಾಭಗEಸುವ ಮೂಲಕ ವಂಚ$ೆ ಎಸ ರು2ಾ7$ೆ.

ಸದ   ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವ'ಾ( @ ಲ-./ನು ಆ ೋ -3 ಸತ#$ಾ ಾಯಣ lPÁj
ಮೂಲಕ ಮತು7 ಆ ೋ -9 2ೇಜ ತಮಟಂ ಇವರನು ಉಪ•ೕ X ೊಂಡು ನಕ                         gಾ2ೆAiÀİè
ವ)ಾ(iX ೊಂಡ ಹಣವನು ನಗ*ೕಕ X, ಹMಾಲ ವ~Mಾ9ನ ಮುgಾಂತರ 4ೆಂಗಳ6ರು ನUÀgÀzÀ
ಯಶವಂತಪ†ರದ ಆ ೋ -2 ಾK L ೕ:Mಾಸನ ಮ$ೆಯ ನಂ.‰-1604, Mೈಷ•                 ನ-ತ ಅ>ಾƒ(
ŽAmï, ಯಶವಂತಪ†ರ          ೈ ೆTೕ Wೆ\ೕಷl ಹQ7ರ, ಯಶವಂತಪ†ರ, 4ೆಂಗಳ6ರು-560022,
ಅ>ಾƒ(Žಂƒನ >ಾK(AUï ¸ÀܼÀzÀ°è ªÀÄvÀÄÛ ಆ ೋ -5 ಪದc$ಾಭ ಈತ:)ೆ ಆ ೋ ಆ ೋ -
11 $ಾ)ೇಶT ಾN ಈತ:)ೆ ನಗದು ರೂಪದ              ಅPÀæªÀÄ   ಾ8ಾಂಶದ >ಾಲು ಹಣವನು :ೕ;,
ಅಕ ಮzÀ°è ¨sÁVAiÀiÁUÀ®Ä M¼À ¸ÀAZÀÄ gÀƦ¹ ªÀAZÀ£É ªÀiÁr C¥ÀgÁzsÀ ªÉ¸ÀVgÀÄvÁÛ£É.

         ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವ'ಾ( @ ಲ-.ಣ ಈತನು Mಾ [K :ಗಮ*ಂದ
ವ)ಾ(iಸ ಾದ ಹಣದ           *$ಾಂಕ: 05.03.2024 ರಂದು Zelliant Trading and
Consulting Service ನ ಅ ೌಂƒ:ಂದ X* ಜೂ#Mೆಲb gಾ2ೆ)ೆ ರೂ. 37,00.011/-, ಮತು7
ಅ!ೇ *ನ PIFUMS Management Pvt Ltd ಕಂಪ: gಾ2ೆiಂದ X* ಜೂ#Mೆ@...)ೆ
ರೂ.39.00,000/- *$ಾಂಕ. 07.03.2024 ರಂದು Accord Business Services
gಾ2ೆiಂದ X* gÀÆ. 80.00,501/- ¢£ÁAPÀ: 07.03.2024 gÀAzÀÄ Happiest. Mind
technologies Limited ಅ ೌಂƒ:ಂದ X* ಜೂ#Mೆ@... )ೆ ರೂ. 77,85,003/- *$ಾಂಕ:
07.03.2024 ರಂದು Y M Enterprises ಅ ೌಂƒ:ಂದ X* ಜೂ#Mೆ@... )ೆ ರೂ.
30,99.929/-: *$ಾಂಕ:11.03.2024 ರಂದು Volta Technology Solutions ಅ ೌಂƒ
:ಂದ X* ಜೂ#Mೆಲgïì)ೆ ರೂ. 35.00.013/-. *$ಾಂಕ: 30.03.2024 ರಂದು Sujal
Enterprises ಆ ೌಂƒ:ಂದ X* ಜೂ#MೆಲB( )ೆ ರೂ. 41,00,007/-, *$ಾಂಕ: 23.04.2024
ರಂದು V6 Business Solutions CPEAmi:ಂದ                        ೋ~§ ಜೂ#Mೆ@... )ೆ ರೂ.
                                         35



     1,49,10,000/-. ಗಳನು ವ)ಾ(iX, ಅದ ೆU ಪ Qnಾ              {ನ ದ ‰ಸU§ ಗಳನು ಪaೆದು
     ಅವ†ಗಳನು ಆ ೋ -2       ಾK L ೕ:Mಾಸ ಾN ಮತು7 ಜೂ#Mೆಲ           ಅಂಗ;ಗಳ 'ಾ ೕಕರ
     ಸಹ ಾರ*ಂದ ಕ ಮMಾ         4ೆಂಗಳ6 ನ      ಮತು7    ೈದ ಾ4ಾ5 ನ     ಪaೆದು ೊಂಡು ಸTಂತ
      ಾಭ ೋಸrರ ಉಪ•ೕ X ೊಳPಲು ತನ WಾTfೕನದ ದ ಮ$ೆಯ                pೇಕ Xರುವ†!ಾ ರುತ7!ೆ
     ~ೕ)ೆ ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವಮ(ನು Mಾ [K :ಗಮದ Œೇವx gಾ2ೆಯ ದ ಹಣವನು
     ಅಕ ಮMಾ      ವ)ಾ(iX ೊಂಡು ಹMಾಲ ರೂಪದ           ಹಣವನು Mಾಪಸು... ಪaೆದುದಲ!ೆ, {ನ ದ
     ‰ಸUvïUÀಳ    ರೂಪದ    ಅವ†ಗಳನು     ತನ    WಾTfೕನ ೆU ಪaೆದು ೊಂಡು    ಸ ಾ(     ಸಂWೆr)ೆ
     ವಂ{ಸುವ†ದರ ಮೂಲಕ ಅಪ ಾಧ Mೆಸ ರು2ಾ7$ೆ.

              ಆ ೋ -1 ಸತ#$ಾ ಾಯಣ ವ'ಾ( @ ಲ-.ಣ ಈತನು ತನ ಪ ಚಯದ ಆ ೋ -4
     Wಾi!ೇಜ !ೇವರಪ      zೊ2ೆ ಸಂಚು ರೂ X. ಆತ:)ೆ Mಾ [K :ಗಮದ ನಕ                ಗುರುತು
     {ೕ9ಯನು ಮತು7 ನಕ      ಆ|ಾb ಾ}(£ÀÄß ೈದ ಾ4ಾ5 ನ           ತnಾ X. ಆತನನು Mಾ ೆTೕK
     :ಗಮದ       ಅf ಾ ಯಂ2ೆ    ನ9ಸುವ     ಮೂಲಕ      ವಂ{ಸಲು   ಸ ಾಯ     'ಾ;     ಆ ೋ -7
     ಚಂದ Fೕಹl zೊ2ೆ *$ಾಂಕ: 30.03.2024 ರಂದು ಯೂ:ಯl 4ಾ#ಂ= ಆm ಇಂ;nಾ
     ಎಂ._. ರWೆ7 pಾgೆ)ೆ ಕಳO~X, 4ಾ#ಂ= ಅ ೌಂƒ ಓಪ:ಂ` €ಾರಂ ಅನು ಪaೆದು ಅದರ            2ಾನು
      ೈದ ಾ4ಾ5ನ     ಅಪ ಾಧMೆಸಗಲು ಪaೆ*ದ ನಕ         Xೕಲುಗಳನು Mಾ [K :ಗಮದ ವ#ವWಾrಪಕ
     :!ೇ(ಶಕ ಆ ೋ -5 ಪದc$ಾಭ ಮತು7 ೆ ಾUf ಾ ಆ ೋ -6 ಪರಶು ಾಮ ದುಗ(ಣ•ನವರುಗಳ
     •ೆ=   ಾŠೆಯ Žೕ ೆ    ಾಕುವ ಸ~ಗಳನು       ೋಲುವಂ2ೆ ಸ~ Xೕಲುಗಳನು ತnಾ X. ಸದ
     Xೕಲುಗಳನು ಮು* X. ಸದ       ಅ ೌಂƒಗEಂದ ಹಣ ವ)ಾ(ವtೆ 'ಾಡುವ ಮೂಲಕ $ೇರMಾ
      ಾರtÂÃಕತ($ಾಗುವ ಮೂಲಕ ವಂಚ$ೆಯ ಅಪ ಾಧMೆಸ ರು2ಾ7$ೆ. ಮತು7 ಸದ ಹಣವನು ಅಕ ಮ
      ಾಭ ಾU     2ಾನು ನಗದು ಮತು7 {ನ ದ ರೂಪದ         ಪaೆದು ೊಂಡು ಅಕ ಮ ಾಭ ಗEXರು2ಾ7$ೆ.
     ಕಲಂ: 120(‰), 406, 420, 465, 468, 471, L¦¹ jÃvÁå ಅಪ ಾಧMೆಸ ರುವ†ದು
     ತ:gೆiಂದ ದೃಡಪ9\ರುತ7!ೆ."




A perusal at the summary of the charge sheet narrates vivid details

of the alleged offence committed by the petitioner, which makes

him the key conspirator.             After filing of the charge sheet, the

petitioner comes up with a challenge to the arrest on the score that

the arrest was illegal on two counts - one non-furnishing of
                                   36



grounds of arrest and the other not being produced before the

jurisdictional Magistrate within 24 hours after taking him into

custody.



      13. The prayer sought by the petitioner in Writ Petition

No.14252 of 2025 is as follows:

            "Declare that the arrest of the petitioner dated
      11.06.2024 in Crime No.118 of 2024 pending before
      the XXIII Additional City Civil and Sessions Judge and
      Special Jude (P.C Act) at Bengaluru is illegal and
      consequently release the petitioner from the judicial
      custody, forthwith with a direction to the respondent
      No.3 to release the petitioner herein and further quash
      the remand order dated 26-06-2024 as per Annexure-F
      insofar as petitioner is concerned."


                                              (Emphasis supplied)


The grounds in the petition in support of the aforesaid prayer is as

follows:


      "42. The Petitioner was arrested on 11.06.2025 and has
      since been in judicial custody. The investigation has been
      concluded, and the final charge sheet has been filed on
      05.08.2024. Therefore, no further custodial interrogation is
      required. The Petitioner is ready and willing to comply with
      any stringent conditions imposed by this Hon'ble Court to
      ensure his availability for trial. His continued incarceration,
      despite completion of investigation, amounts to pre trial
      punishment, which is contrary to the principles of Article 21
      of the Constitution of India.
                              37



43. The Petitioner most humbly submits that as per the
investigation record, the entire sum of ₹94.73 Crores, which
was allegedly misappropriated from the Karnataka Maharshi
Valmiki Scheduled Tribes Development Corporation, has
been traced, frozen and recovered from third-party accounts
by the Investigating Agency. In view of this development,
the principal financial loss alleged against the Petitioners and
other accused persons no longer survives, and the purpose
of investigation and prosecution stands substantially fulfilled.
Hence, continued Incarceration of the Petitioner serves no
legal or prosecutorial interest.

44. The Petitioners further submit that all other co-accused
persons, including Accused Nos. 3 to 12, who are alleged to
have played more direct and operational roles such as
presenting forged documents, Impersonating officials,
transferring funds, and operating fictitious accounts have
already been enlarged on bail by competent courts. The
Petitioner, however, remains in custody despite the fact that
his alleged role is limited to indirect conspiracy without direct
material involvement in execution or misappropriation. In
such circumstances, the principle of partly and the right to
equality under Article 14 of the Constitution warrant that the
Petitioner also be released on bail under similar conditions.
Denial of bail to the Petitioner while others stand released
would amount to unequal treatment without justification.

45. The petitioner submits that there is a delay in trail
thereby violating Article 21 of the constitution of India and in
K.A.Najeeb's case, considering the fact that the accused
were in jail for a period of more than five years and there
were 276 witnesses left to be examined, the Hon'ble
Supreme Court had refused to Interfere with the order
granting bail to the accused by the High Court on the ground
of delay in trial and long period of incarceration suffered by
the accused. in paragraphs 15, 17 & 18 of the said
judgment, it has been observed as under:

"15. This Court has clarified in numerous judgments that
the liberty guaranteed by Part III of the Constitution
would cover within its protective ambit not only due
procedure and fairness but also access to justice and a
speedy trial. In Supreme Court Legal Aid Committee
                             38



(Representing Undertrial Prisoners) v. Union of India
[Supreme Court Legal Aid Committee (Representing
Undertrial Prisoners) v. Union of India, (1994) 6 SCC
731, para 15: 1995 SCC (Cri) 39), it was held that
undertrials cannot indefinitely be detained pending trial.
Ideally, no person ought to suffer adverse consequences
of his acts unless the same is established before a
neutral arbiter. However, owing to the practicalities of
real life where to secure an effective trial and to
ameliorate the risk to society in case a potential criminal
is left at large pending trial, the courts are tasked with
deciding whether an individual ought to be released
pending trial or not. Once it is obvious that a timely trial
would not be possible and the accused has suffered
incarceration for a significant period of time, the courts
would ordinarily be obligated to enlarge them on bail.

17. It is thus clear to us that the presence of statutory
restrictions like Section 43-D(5) of the UAPA per se does
not oust the ability of the constitutional courts to grant
bail on grounds of violation of Part III of the
Constitution. Indeed, both the restrictions under a
statute as well as the powers exercisable under
constitutional jurisdiction can be well harmonised.
Whereas at commencement of proceedings, the courts
are expected to appreciate the legislative policy against
grant of bail but the rigours of such provisions will melt
down where there is no likelihood of trial being
completed within a reasonable time and the period of
incarceration already undergone has exceeded a
substantial part of the prescribed sentence. Such an
approach would safeguard against the possibility of
provisions like Section 43-D(5) of the UAPA being used
as the sole metric for denial of bail or for wholesale
breach of constitutional right to speedy trial.

18. Adverting to the case at hand, we are conscious of
the fact that the charges levelled against the respondent
are grave and a serious threat to societal harmony. Had
it been a case at the threshold, we would have outrightly
turned down the respondent's prayer. However, keeping
in mind the length of the period spent by him in custody
and the unlikelihood of the trial being completed anytime
soon, the High Court appears to have been left with no
other option except to grant bail. An attempt has been
made to strike a balance between the appellant's right to
lead evidence of its choice and establish the charges
                                39



beyond any doubt and simultaneously the respondent's
rights guaranteed under Part III of our Constitution have
been well protected."

46. The Apex Court In case of S Muruga Vs state of Andhra
Pradesh in Criminal appeal 1250/2022 case where an
incident occurred where the assailants entered the office of
the Mayor in Chittor District along with a pistol by wearing
mask and trespassed into the Chambers of the Mayor during
day time and committed the murder of the Mayor and shot
her dead with a point blank range with a pistol. After
threatening officials, the assailants escaped from the scene.
Charge sheet has already been filed and the trial is going on.
The Apex Court held as follows:

   "We are troubled by the fact that seven years after the incident
   the prosecution witnesses have not been examined and the trial
   is yet to commence. This is completely unacceptable. Time lag
   creates its own problems in the testimony of the witnesses
   more so the eye witnesses.

   We are however, inclined to grant bail to the appellant
   considering the role ascribed to the appellant in the charge
   sheet and the total period spent in custody. Ordered
   accordingly. This is subject to such conditions that the trial
   Court may impose. We in addition make it clear that the
   appellant would be required to be present personally before the
   trial Court on all dates and would facilitate in the trial. If the
   trial Court finds that the appellant is endeavouring to delay the
   trial, or thereafter temper with the evidence, we authorize the
   trial Court to cancel the bail and put the appellant in custody."

47. The Hon'ble Apex Court in Javed Gulam Nabi Shaikh Vs
State of Maharastra & Anr in Criminal Appeal 2787/2024 has
held that howsoever serious a crime may be, an accused has
a right to speedy trial as enshrined under the Constitution of
India. It is also further held as follows:

   In the recent decision, Satender Kumar Antil v. Central Bureau
   of Investigation reported in (2022) 10 SCC 51, prolonged
   incarceration and inordinate delay engaged the attention of the
   court, which considered the correct approach towards ball, with
   respect to several enactments, including Section 37 NDPS Act.
   The court expressed the opinion that Section 436A (which
   requires inter alia the accused to be enlarged on ball if the trial
                            40



is not concluded within specified periods) of the Criminal
Procedure Code, 1973 would apply: "We do not wish to deal
with individual enactments as each special Act has got an
objective behind it, followed by the rigour imposed. The general
principle governing delay would apply to these categories also.
To make it clear, the provision contained in Section 436-A of
the Code would apply to the Special Acts also in the absence of
any specific provision. For example, the rigour as provided
under Section 37 of the NDPS Act would not come in the way in
such a case as we are dealing with the liberty of a person. We
do feel that more the rigour, the quicker the adjudication ought
to be. After all, in these types of cases number of witnesses
would be very less and there may not be any justification for
prolonging the trial. Perhaps there is a need to comply with the
directions of this Court to expedite the process and also a
stricter compliance of Section 309 of the Code."

    Criminals are not born out but made. The human potential
in everyone is good and so, never write off any criminal as
beyond redemption. This humanist fundamental is often missed
when dealing with delinquents, juvenile and adult. Indeed,
every saint has a past and every sinner & future. When a crime
is committed, a variety of factors is responsible for making the
offender commit the crime. Those factors may be social and
economic, may be, the result of value erosion or parental
neglect, may be, because of the stress of circumstances, or the
manifestation of temptations in a milieu of affluence contrasted
with indigence or other privations.

If the State or any prosecuting agency including the court
concerned has no wherewithal to provide or protect the
fundamental right of an accused to have a speedy trial as
enshrined under Article 21 of the Constitution then the State or
any other prosecuting agency should not oppose the plea for
bail on the ground that the crime committed is serious. Article
21 of the Constitution applies irrespective of the nature of the
crime.

We may hasten to add that the petitioner is still an accused;
not a convict. The over-arching postulate of criminal
jurisprudence that an accused is presumed to be innocent until
proven guilty cannot be brushed aside lightly, howsoever
stringent the penal law may be.

Therefore, the prosecution has violated the very fundamental
right of the petitioners enshrined in the constitution of India.
The Apex Court has also advocated humanistic approach
                                       41



           towards accused and under trials keeping in mind the fact that
           most of the crimes are products of socio-economic
           circumstances. The Apex Court ordered accused to be released
           on bail subject to the terms and conditions which the trial court
           may deem fit to impose.

        48. The petitioner humbly submits that the Apex Court Three
        Judges in SLP No. 8740/2024 granted bail to the accused
        who was alleged to have committed GST Input fraud
        amounting to 1032 crores, the apex court held that the
        petitioner is in custody for nearly 9 months and thereby bail
        was granted.

        49. The Petitioner humbly submits that in light of the Vihaan
        Kumar Judgement, the arrest of the Petitioners is more
        particularly in violation of Article 22(1) & 21 of The
        Constitution of India. The Fundamental Right of the
        Petitioners is violated, rendering the arrest as illegal. The
        Petitioners humbly submits that the Respondent Police have
        failed to communicate grounds of arrest to the Petitioners.
        The same is in violation of Vihaan Kumar Judgement, passed
        by the Hon'ble Apex Court in 2025. Therefore, on this ground
        alone the Petitioners is entitled to be released from Judicial
        Custody.

        50. The Petitioner humbly submits that this Hon'ble Court in
        the Writ Petition No. 9302/2025, as clearly held that Non-
        compliance of the Article 22(1) of the Constitution of India
        i.e. to furnish the Written grounds of arrest to the arrestee is
        mandatory. Non-compliance of the same vitiates the arrest
        and any subsequent remand order. Even If the arrest
        occurred before the Pankaj Bansal and Vihaan 's Case, in
        other words the judgement of Hon'ble Apex Court is always
        Retrospective in nature."


On a perusal at the grounds so projected by the petitioner, what

would     unmistakably      emerge      is,   arrest   of   the   petitioner   on

11-06-2024 was illegal, as there was no transit warrant and no

grounds of arrest was supplied to the petitioner. It was contended
                                  42



that the arrest of the petitioner in particular was in violation of

Article 22 of the Constitution of India and reliance upon judgment

of the Apex Court in the case of Vihaan Kumar was placed.



     14. The coordinate Bench, answering the petition, rejects the

same by the following order:


      "2. The petitioner being accused No.1 has hatched a
          conspiracy to knock off the amount which was in the
          Karnataka    Maharshi      Valmiki  Scheduled  Tribes
          Development Corporation (for short 'Corporation'). As
          per the averments of the charge sheet, the accused
          No.1 is stated to have committed misappropriation of
          funds, by joining hands with others, for a sum of
          Rs.94,73,08,500/-. Therefore, a case came to be
          registered against all the accused.

     3.   The petitioner is before this Court seeking relief on the
          ground that he was not given the grounds of arrest,
          which was required to be given as per the findings of
          the Hon'ble Supreme Court in the case of Vihaan
          Kumar v. State of Haryana and Another.

     4.   It is further submitted that the other accused have been
          released by the Co-ordinate Bench of this Court on the
          ground that Grounds of arrest was not given to the
          accused. Making such submissions, learned counsel for
          the petitioner prays to allow the petition.

     5.   Per contra, learned High Court Government Pleader for
          the State vehemently argued the matter by contending
          inter alia that the petitioner is standing on a different
          footing than others. He is the mastermind behind the
          entire scheme, which would indicate that he hatched a
          conspiracy with others, to knock off the amount lying in
                                 43



           the Corporation. Moreover, there are several cases
           pending against the petitioner in respect of similar
           offences. Therefore, the petition has to be rejected.
           Making such      submissions,   learned High     Court
           Government pleader prays to reject the petition.

      6.   Having heard the learned counsel for the
           respective parties and also perused the averments
           of the complaint and charge sheet, the petitioner
           is stated to have involved in huge financial fraud
           at different States. In the earlier round, his bail
           petition has been rejected by the Co-ordinate
           bench of this Court on 18.03.2025. Though the
           learned counsel for the petitioner brought to the
           notice of this Court that the Grounds of arrest has
           not been given to the accused, however, at this
           stage, both the parties have not produced any
           documents in        that   regard.  Moreover,   the
           petitioner has involved in many such cases.
           Therefore, the petitioner is not entitled for the
           relief, as sought for, on that ground.

      7.   In the light of the observation made above, I
           proceed to pass the following:

                                   ORDER

The Writ Petition stands dismissed."

(Emphasis supplied) This order becomes final. A week after rejection of the petition, the petitioner files the subject petition. It now becomes germane to notice the prayer sought in the subject petition. It reads as follows:

"a Quash the entire criminal proceedings in Crime No.118/2024 pending on the file of the XXIII Additional City Civil & Sessions Judge and 44 Special Judge (P.C.Act), Bengaluru (Annexure-C) arising out of FIR in Crime No.118 of 2024 dated 28-05-2024 (Annexure-A) and the charge sheet dated 5-08-2024 (Annexure-E) filed by the respondent No.1 Police for the alleged offence punishable Under Sections 120B, 409, 420, 467, 468, 471 of the IPC and Section 13(1) r/w 13(2) of the PC Act, 1988 as against the petitioner is concerned, and b. Declare that the arrest of the petitioner on 11.06.2024 and the remand order dated 13-06- 2024 was illegal, arbitrary and violative of Article 19, 21 and 22 of the Constitution of India as illegal and void ab initio in view of the rejection of transit warrant by the Magistrate at Hyderabad on 12-06-2024 and accordingly quash the remand order dated 13.06.2024 passed in Crime No.118 of 2024 by the learned III ACMM, Bengaluru as per (Annexure C & D) insofar as the petitioner is concerned.
c. Declare that the arrest of the petitioner dated 11.06.2024 in Crime No.118 of 2024 pending before the XXIII Additional City Civil and Sessions Judge and Special Judge (P.C.Act) at Bengaluru (Annexure-C) is illegal and consequently release the petitioner from judicial custody, forthwith with a direction to the respondent No.3 to release the petitioner herein."

(Emphasis added) Prayer (b) is to declare arrest of the petitioner being violative of Article 22 of the Constitution of India in view of rejection of transit warrant. Prayer (c) is to hold the arrest of the petitioner as illegal and consequently release him. Prayer (a) for the first time, springs 45 seeking quashment of entire proceedings in Crime No.118 of 2024 and the charge sheet so filed thereon.

15. The issue now would be, whether the petitioner is entitled to repeatedly challenge the alleged illegal arrest on new grounds that were available at the time when he had filed the earlier petition. It is an admitted fact that the present petition, second in line, is filed under Article 226 of the Constitution of India read with Section 482 of the CrPC which was the same provision that was invoked when filing the earlier petition. Jurisprudence is replete by the Apex Court considering the issue, as to whether the second petition seeking the very same prayer, would become maintainable or otherwise, particularly on pleas manifestly available at the first instance.

16. The learned senior counsel for the petitioner has placed reliance upon judgment of the Apex Court in the case of ANIL 46 KHADKIWALA v. STATE (GOVERNMENT OF NCT OF DELHI)1 wherein the Apex Court considering the issue has held as follows:

".... ..... ....

8. In Mohan Singh [Supt. and Remembrancer of Legal Affairs v. Mohan Singh, (1975) 3 SCC 706: 1975 SCC (Cri) 156: AIR 1975 SC 1002], it was held that a successive application under Section 482 CrPC under changed circumstances was maintainable and the dismissal of the earlier application was no bar to the same, observing: (SCC pp. 709-10, para 2) "2. ... Here, the situation is wholly different. The earlier application which was rejected by the High Court was an application under Section 561-A of the Criminal Procedure Code to quash the proceeding and the High Court rejected it on the ground that the evidence was yet to be led and it was not desirable to interfere with the proceeding at that stage. But, thereafter, the criminal case dragged on for a period of about one-and-a-half years without any progress at all and it was in these circumstances that Respondents 1 and 2 were constrained to make a fresh application to the High Court under Section 561-A to quash the proceeding. It is difficult to see how in these circumstances, it could ever be contended that what the High Court was being asked to do by making the subsequent application was to review or revise the order made by it on the earlier application. Section 561-A preserves the inherent power of the High Court to make such orders as it deems fit to prevent abuse of the process of the court or to secure the ends of justice and the High Court must, therefore, exercise its inherent powers having regard to the situation prevailing at the particular point of time when its inherent jurisdiction is sought to be invoked. The High Court was in the circumstances entitled to entertain the subsequent application of Respondents 1 and 2 and consider whether on the 1 (2019) 17 SCC 294 47 facts and circumstances then obtaining the continuance of the proceeding against the respondents constituted an abuse of the process of the Court or its quashing was necessary to secure the ends of justice. The facts and circumstances obtaining at the time of the subsequent application of Respondents 1 and 2 were clearly different from what they were at the time of the earlier application of the first respondent because, despite the rejection of the earlier application of the first respondent, the prosecution had failed to make any progress in the criminal case even though it was filed as far back as 1965 and the criminal case rested where it was for a period of over one-and-a-half years."

9. In Harshendra Kumar D. v. RebatilataKoley [Harshendra Kumar D. v. RebatilataKoley, (2011) 3 SCC 351: (2011) 1 SCC (Civ) 717: (2011) 1 SCC (Cri) 1139:

2011 Cri LJ 1626], this Court held: (SCC p. 362, paras 26-
27) "26. Criminal prosecution is a serious matter; it affects the liberty of a person. No greater damage can be done to the reputation of a person than dragging him in a criminal case. In our opinion, the High Court fell into grave error in not taking into consideration the uncontroverted documents relating to the appellant's resignation from the post of Director of the Company.

Had these documents been considered by the High Court, it would have been apparent that the appellant has resigned much before the cheques were issued by the Company.

27. As noticed above, the appellant resigned from the post of Director on 2-3-2004. The dishonoured cheques were issued by the Company on 30-4-2004 i.e. much after the appellant had resigned from the post of Director of the Company. The acceptance of the appellant's resignation is duly reflected in the Resolution dated 2-3-2004. Then in the prescribed form (Form 32), the Company informed to the Registrar of Companies on 4-3-2004 about the appellant's resignation. It is not even the case of the complainants that the dishonoured cheques were issued by the appellant. These facts leave no manner of doubt that on the date the offence was 48 committed by the Company, the appellant was not the Director; he had nothing to do with the affairs of the Company. In this view of the matter, if the criminal complaints are allowed to proceed against the appellant, it would result in gross injustice to the appellant and tantamount to an abuse of process of the court."

10. Atul Shukla [Atul Shukla v. State of M.P., (2019) 17 SCC 299] is clearly distinguishable on its facts as the relief sought was for review/recall/modify the earlier order [Surendra Singh v. State of M.P., 2018 SCC OnLine MP 1425] of dismissal in the interest of justice. Consequently, the earlier order of dismissal was recalled. It was in that circumstance, it was held that in view of Section 362 CrPC the earlier order passed dismissing the quashing application could not have been recalled. The case is completely distinguishable on its own facts.

11. The Company, of which the appellant was a Director, is a party-respondent in the complaint. The interests of the complainant are therefore adequately protected. In the entirety of the facts and circumstances of the case, we are unable to hold that the second application for quashing of the complaint was not maintainable merely because of the dismissal of the earlier application."

(Emphasis supplied) A second petition was held to be maintainable on different grounds.

The said judgment is distinguishable without much ado, as the petition preferred by the petitioner which comes to be rejected by the coordinate Bench has no difference with the subject petition.

There is no iota of change of circumstance for the petitioner to be permitted to file second petition. The second petition is admittedly preferred adding a ground with regard to his arrest being illegal 49 from 11-06-2024 till he was remanded to police custody under the jurisdiction of Bengaluru, all on the score that the transit warrant was returned. This is a ground that was available to the petitioner at the time when he had filed the earlier petition. What was projected in the earlier petition, though filed under Section 482 of the Cr.P.C. was on grounds of arrest. That fails.

17. The second petition is preferred on an altogether new ground that his arrest was illegal, as transit warrant had been returned. As observed earlier, the petition was preferred on 12-05- 2025. The arrest of the petitioner was on 11-06-2024. By the time the earlier petition was filed, charge sheet also had been filed.

Therefore, this was a ground that was available to be taken and contended in the earlier petition. Since the said ground was not taken though available, it had been abandoned and the abandoned ground is exhumed in the subject petition.

The petitioner now, by the present petition, is in effect wanting to resurrect substantially the same grounds interlaced with a plea for quashment of proceedings. This is clearly impermissible in law. Even in the criminal proceedings, 50 i.e., in the petitions filed under Article 226 of the Constitution of India read with Section 482 of the Cr.P.C., the principle that a ground that was available to be taken at the outset not being taken cannot be permitted to be taken in a second petition, becomes applicable, as fragmented petitions would emerge on given up grounds. It can lead to several petitions being filed on each of the grounds that the petitioner would think of, after the dismissal of the petition, till he succeeds in one of the petitions. This is sans countenance.

18. It becomes apposite to refer to the judgment of the Apex Court in the case of BHISHAM LAL VERMA v. STATE OF U.P.2 wherein the Apex Court has held as follows:

".... .... ....

11. We are in complete agreement with these observations of the Madras High Court. Though it is clear that there can be no blanket rule that a second petition under Section 482 Cr. P.C. would not lie in any situation and it would depend upon the facts and circumstances of the individual case, it is not open to a person aggrieved to raise one plea after the other, by invoking the jurisdiction of the High Court under Section 482 Cr. P.C., though all such pleas were very much available even at the first instance. Permitting 2 2023 SCC OnLine SC 1399 51 the filing of successive petitions under Section 482 Cr. P.C. ignoring this principle would enable an ingenious accused to effectively stall the proceedings against him to suit his own interest and convenience, by filing one petition after another under Section 482 Cr. P.C., irrespective of when the cause therefor arose. Such abuse of process cannot be permitted."

(Emphasis supplied) The said judgment is again followed in M.C. RAVIKUMAR v. D.S. VELMURUGAN3 wherein the Apex Court has held as follows:

"... .... ....

Discussion and Analysis:--

10. We have heard the submissions advanced at the bar and have gone through the impugned order and material placed on record.

11. The short question that arises for our consideration is "Whether a second quashing petition under Section 482 CrPC would be maintainable on the grounds/pleas that were available to be raised even at the time of filing/decision of the first quashing petition?"

12. At the outset, we may like to note that the submission advanced by the learned counsel for the accused- respondents that the second quashing petition came to be filed based on new grounds/pleas, is not tenable on the face of it. From the bare perusal of the record, it is evident that the second quashing petition raised no such grounds/pleas which were unavailable to the accused-respondents at the time of adjudication of the first quashing petition. The failure of the accused-respondents to raise a pertinent ground/plea which was tangibly available to them at the time of adjudication of the first quashing petition can in no circumstance grant a right to the said accused persons to file 3 2025 SCC OnLine SC 1498 52 a subsequent quashing petition as it would amount to seeking review on pre-existing material.

13. This Court in catena of judgments has held that it is not open to an accused person to raise one plea after the other, by repeatedly invoking the inherent jurisdiction of the High Court under Section 482 CrPC, though all such pleas were very much available to him even at the first instance. We may hasten to add that there is no sweeping rule to the effect that a second quashing petition under Section 482 CrPC is not maintainable and its maintainability will depend on the facts and circumstances of each case. However, the onus to show that there arose a change in circumstances warranting entertainment of a subsequent quashing petition would be on the person filing the said petition. In this regard, we may gainfully refer to the observations made by this Court in the case of Bhisham Lal Verma v. State of UP, which are extracted below for ready reference:--

"11. ...... Though it is clear that there can be no blanket rule that a second petition under Section 482 Cr. P.C. would not lie in any situation and it would depend upon the facts and circumstances of the individual case, it is not open to a person aggrieved to raise one plea after the other, by invoking the jurisdiction of the High Court under Section 482 Cr. P.C., though all such pleas were very much available even at the first instance. Permitting the filing of successive petitions under Section 482 Cr. P.C. ignoring this principle would enable an ingenious accused to effectively stall the proceedings against him to suit his own interest and convenience, by filing one petition after another under Section 482 Cr. P.C., irrespective of when the cause therefor arose. Such abuse of process cannot be permitted."

(Emphasis Supplied)

14. Furthermore, we are of the opinion that the order passed by the High Court in the second quashing 53 petition amounted to review (plain and simple) of the earlier order passed by the co-ordinate bench of the High Court in the first quashing petition, since there was admittedly no change in circumstances and no new grounds/pleas became available to the accused- respondents, after passing of the order of dismissal in the first quashing petition. The order passed by the High Court is in gross disregard to all tenets of law as Section 362 CrPC expressly bars review of a judgment or final order disposing of a case except to correct some clerical or arithmetical error.

15. This Court has time and again held that the High Courts while exercising their inherent jurisdiction under Section 482 CrPC cannot override a specific bar laid down by other provisions of CrPC, i.e., to say that the High Court is not empowered to review its own decision under the purported exercise of its inherent powers. To fortify the aforesaid conclusion, we may gainfully refer to the observations made by this Court in the case of Simrikhia v. Dolley Mukherjee and Chhabi Mukherjee19, the relevant portions whereof are quoted below for ease of reference:

"6. In Superintendent & Remembrancer of Legal Affairs v. Mohan Singh, (1975) 3 SCC 706, this Court held that Section 561A preserves the inherent power of the High Court to make such orders as it deems fit to prevent abuse of the process of the Court or to secure the ends of justice and the High Court must therefore exercise its inherent powers having regard to the situation prevailing at the particular point of time when its inherent jurisdiction is sought to be invoked. In that case the facts and circumstances obtaining at the time of the subsequent application were clearly different from what they were at the time of the earlier application. The question as to the scope and ambit of the inherent power of the High Court vis-a-vis an earlier order made by it was, therefore, not concluded by this decision.
7. The inherent jurisdiction of the High Court cannot be invoked to override bar of review u/s
362. It is clearly stated in Sooraj Devi v. Pyare Lal, (1981) 1 SCC 500 that the inherent power of 54 the Court cannot be exercised for doing that which is specifically prohibited by the Code. The law is therefore clear that the inherent power cannot be exercised for doing that which cannot be done on account of the bar under other provisions of the Code. The court is not empowered to review its own decision under the purported exercise of inherent power. We find that the impugned order in this case is in effect one reviewing the earlier order on a reconsideration of the same materials. The High Court has grievously erred in doing so. Even on merits, we do not find any compelling reasons to quash the proceedings at that stage."

(Emphasis supplied)

16. In the instant case, the quashing by the High Court of a similar complaint, i.e., Criminal Complaint No. 41 of 2015 filed by the complainant against the accused-respondents in respect of properties situated at Thanjavur vide order dated 9th March, 2020 was an event that happened well before the dismissal of the first quashing petition under Section 482 CrPC and the said ground/plea was manifestly available to the accused-respondents while seeking adjudication of the first quashing petition. That being the situation, the accused-respondents were not at liberty to invoke the inherent jurisdiction of the High Court raising the aforesaid ground/plea at a later point of time by filing the second quashing petition.

17. As an upshot of the above discussion, we have no hesitation in holding that the impugned order passed by the High Court is unjustified on the face of the record and cannot be affirmed. Hence, the impugned order dated 13th September, 2022 passed by the High Court in Criminal Original Petition No. 16241 of 2022 is quashed and set aside. As a result, thereof, the Criminal Complaint No. 1828 of 2019 filed by the appellant-complainant against the accused- respondents is restored to the file of the learned IX Metropolitan Judicial Magistrate, Saidapet, Chennai."

(Emphasis supplied) 55 The Apex Court, in the afore-quoted elucidation of law, both in BHISAM LAL VERMA and RAVIKUMAR makes it abundantly clear that successive petitions under Section 482 of the Cr.P.C., grounded upon pleas manifestly available at the first instance, are impermissible. To permit otherwise, would be putting a premium on fragmented litigation, and reducing the judicial process into a stratagem for delay. That being the situation, the accused was not at liberty to invoke the inherent jurisdiction, raising the ground/plea at a later point in time, by filing second petition.

19. The learned senior counsel for the petitioner seeks to contend that prayer for quashing the proceedings was not sought earlier; what was preferred was only to declare the arrest of the petitioner as illegal and his consequent release. Therefore, in effect, this is the first quashing petition that is preferred. This submission borders on hyper technicality. Two of the grounds now urged were manifestly available earlier - one ground is raised, the petition is lost. The second ground is raised in the second petition. Therefore, I decline to accept the submission of the learned senior counsel that 56 the second ground can be urged in the second petition, taking shelter under Section 482 of the Cr.P.C. Therefore, the ground, on grounds of arrest and release on illegal arrest cannot be permitted to be agitated in the subject petition. In the light of the preceding analysis, I decline to entertain the subject petition, second in line, albeit, laced with a challenge to the entire proceedings under Section 482 of the Cr.P.C./528 of the BNSS. Issue No.1 is answered accordingly.

Issue No.2:

(ii) If maintainable, whether the arrest of the petitioner could be held to be illegal, resulting in his release from custody?

20. The second issue that has fallen for consideration with regard to the arrest being illegal or otherwise, would be dependent upon the first issue. If the first issue was in favour of the petitioner, further examination would ensue. In the light of the issue No.1 being held against the petitioner, consideration of the issue No.2 is unwarranted, as, if the petition is not even 57 entertainable on the said issue, consideration of the issue would not arise. Therefore, issue No.2 is answered accordingly.

CHALLENGE TO THE ENTIRE PROCEEDINGS IN CRIME NO.118 OF 2024 AND ITS AFTERMATH:

Issue No.3:
(iii) Whether interference in exercise of jurisdiction under Section 528 of the BNSS (482 of the Cr.P.C.) is warranted?

21. What remains is, consideration of quashment of proceedings under Section 482 of the Cr.P.C. The complaint is quoted hereinabove. The petitioner is said to be key conspirator of huge scam running to ₹188/- crores. Cash of ₹8/- crores and gold of 15 Kgs. is found in the house of the petitioner who is said to be a civil contractor. The explanation of cash and gold found, has not come forward at all. Even if it has come forward, it has to be tested in evidence. The modus operandi of the petitioner is narrated in the summary of the charge sheet, as quoted hereinabove, insofar it 58 concerns the petitioner. The charge sheet paints the petitioner not as a passive bystander, but as the very kingpin of the fraudulent design. The wealth of detail in the investigation, recovery of cash and gold and the labyrinth of transactions alleged are all matters demanding the crucible of full blown trial. The case is shrouded with maze of facts. The money that had to be spent for upliftment of Scheduled Tribes, the avowed objective with which the Corporation was created, is allegedly swindled by the officers of the Bank, or the accused named in the charge sheet.

22. The learned Additional Special Public Prosecutor has brought to the notice of this Court that the CBI is also conducting investigation on the alleged scam, as officers of the Bank, a Government of India undertaking are accused. It, therefore, revolves round maze of facts which would amaze this Court for interference under Section 528 of the BNSS. If interfered, it would run foul of the judgment of the Apex Court in the case of 59 KAPTAN SINGH v. STATE OF UTTAR PRADESH4 wherein it is held as follows:

"9.1. At the outset, it is required to be noted that in the present case the High Court in exercise of powers under Section 482 CrPC has quashed the criminal proceedings for the offences under Sections 147, 148, 149, 406, 329 and 386 IPC. It is required to be noted that when the High Court in exercise of powers under Section 482 CrPC quashed the criminal proceedings, by the time the investigating officer after recording the statement of the witnesses, statement of the complainant and collecting the evidence from the incident place and after taking statement of the independent witnesses and even statement of the accused persons, has filed the charge-sheet before the learned Magistrate for the offences under Sections 147, 148, 149, 406, 329 and 386 IPC and even the learned Magistrate also took the cognizance. From the impugned judgment and order [Radhey Shyam Gupta v. State of U.P., 2020 SCC OnLine All 914] passed by the High Court, it does not appear that the High Court took into consideration the material collected during the investigation/inquiry and even the statements recorded. If the petition under Section 482 CrPC was at the stage of FIR in that case the allegations in the FIR/complaint only are required to be considered and whether a cognizable offence is disclosed or not is required to be considered. However, thereafter when the statements are recorded, evidence is collected and the charge-sheet is filed after conclusion of the investigation/inquiry the matter stands on different footing and the Court is required to consider the material/evidence collected during the investigation. Even at this stage also, as observed and held by this Court in a catena of decisions, the High Court is not required to go into the merits of the allegations and/or enter into the merits of the case as if the High Court is exercising the appellate jurisdiction and/or conducting the trial. As held by this Court in Dineshbhai Chandubhai Patel [Dineshbhai Chandubhai 4 (2021) 9 SCC 35 60 Patel v. State of Gujarat, (2018) 3 SCC 104 : (2018) 1 SCC (Cri) 683] in order to examine as to whether factual contents of FIR disclose any cognizable offence or not, the High Court cannot act like the investigating agency nor can exercise the powers like an appellate court. It is further observed and held that that question is required to be examined keeping in view, the contents of FIR and prima facie material, if any, requiring no proof. At such stage, the High Court cannot appreciate evidence nor can it draw its own inferences from contents of FIR and material relied on. It is further observed it is more so, when the material relied on is disputed. It is further observed that in such a situation, it becomes the job of the investigating authority at such stage to probe and then of the court to examine questions once the charge-sheet is filed along with such material as to how far and to what extent reliance can be placed on such material.

9.2. In Dhruvaram Murlidhar Sonar [Dhruvaram Murlidhar Sonar v. State of Maharashtra, (2019) 18 SCC 191 :

(2020) 3 SCC (Cri) 672] after considering the decisions of this Court in Bhajan Lal [State of Haryana v. Bhajan Lal, 1992 Supp (1) SCC 335 : 1992 SCC (Cri) 426] , it is held by this Court that exercise of powers under Section 482 CrPC to quash the proceedings is an exception and not a rule. It is further observed that inherent jurisdiction under Section 482 CrPC though wide is to be exercised sparingly, carefully and with caution, only when such exercise is justified by tests specifically laid down in the section itself. It is further observed that appreciation of evidence is not permissible at the stage of quashing of proceedings in exercise of powers under Section 482 CrPC. Similar view has been expressed by this Court in Arvind Khanna [CBI v. Arvind Khanna, (2019) 10 SCC 686 : (2020) 1 SCC (Cri) 94] , Managipet [State of Telangana v. Managipet, (2019) 19 SCC 87 : (2020) 3 SCC (Cri) 702] and in XYZ [XYZ v. State of Gujarat, (2019) 10 SCC 337 : (2020) 1 SCC (Cri) 173] , referred to hereinabove.

9.3. Applying the law laid down by this Court in the aforesaid decisions to the facts of the case on hand, we are of the opinion that the High Court has exceeded its jurisdiction in 61 quashing the criminal proceedings in exercise of powers under Section 482 CrPC.

10. The High Court has failed to appreciate and consider the fact that there are very serious triable issues/allegations which are required to be gone into and considered at the time of trial. The High Court has lost sight of crucial aspects which have emerged during the course of the investigation. The High Court has failed to appreciate and consider the fact that the document i.e. a joint notarised affidavit of Mamta Gupta Accused 2 and Munni Devi under which according to Accused 2 Ms Mamta Gupta, Rs 25 lakhs was paid and the possession was transferred to her itself is seriously disputed. It is required to be noted that in the registered agreement to sell dated 27- 10-2010, the sale consideration is stated to be Rs 25 lakhs and with no reference to payment of Rs 25 lakhs to Ms Munni Devi and no reference to handing over the possession. However, in the joint notarised affidavit of the same date i.e. 27-10-2010 sale consideration is stated to be Rs 35 lakhs out of which Rs 25 lakhs is alleged to have been paid and there is a reference to transfer of possession to Accused 2. Whether Rs 25 lakhs has been paid or not the accused have to establish during the trial, because the accused are relying upon the said document and payment of Rs 25 lakhs as mentioned in the joint notarised affidavit dated 27-10-2010. It is also required to be considered that the first agreement to sell in which Rs 25 lakhs is stated to be sale consideration and there is reference to the payment of Rs 10 lakhs by cheques. It is a registered document. The aforesaid are all triable issues/allegations which are required to be considered at the time of trial. The High Court has failed to notice and/or consider the material collected during the investigation.

11. Now so far as the finding recorded by the High Court that no case is made out for the offence under Section 406 IPC is concerned, it is to be noted that the High Court itself has noted that the joint notarised affidavit dated 27-10-2010 is seriously disputed, however as per the High Court the same is required to be considered in the civil proceedings. There the High Court has committed an error. Even the High Court has failed to notice that another FIR has been lodged against the accused for the offences under Sections 467, 468, 471 IPC 62 with respect to the said alleged joint notarised affidavit. Even according to the accused the possession was handed over to them. However, when the payment of Rs 25 lakhs as mentioned in the joint notarised affidavit is seriously disputed and even one of the cheques out of 5 cheques each of Rs 2 lakhs was dishonoured and according to the accused they were handed over the possession (which is seriously disputed) it can be said to be entrustment of property. Therefore, at this stage to opine that no case is made out for the offence under Section 406 IPC is premature and the aforesaid aspect is to be considered during trial. It is also required to be noted that the first suit was filed by Munni Devi and thereafter subsequent suit came to be filed by the accused and that too for permanent injunction only. Nothing is on record that any suit for specific performance has been filed. Be that as it may, all the aforesaid aspects are required to be considered at the time of trial only.

12. Therefore, the High Court has grossly erred in quashing the criminal proceedings by entering into the merits of the allegations as if the High Court was exercising the appellate jurisdiction and/or conducting the trial. The High Court has exceeded its jurisdiction in quashing the criminal proceedings in exercise of powers under Section 482 CrPC.

13. Even the High Court has erred in observing that original complaint has no locus. The aforesaid observation is made on the premise that the complainant has not placed on record the power of attorney along with the counter filed before the High Court. However, when it is specifically stated in the FIR that Munni Devi has executed the power of attorney and thereafter the investigating officer has conducted the investigation and has recorded the statement of the complainant, accused and the independent witnesses, thereafter whether the complainant is having the power of attorney or not is to be considered during trial.

14. In view of the above and for the reasons stated above, the impugned judgment and order [Radhey Shyam Gupta v. State of U.P., 2020 SCC OnLine All 914] passed by the High Court quashing the criminal proceedings in exercise 63 of powers under Section 482 CrPC is unsustainable and the same deserves to be quashed and set aside and is accordingly quashed and set aside. Now, the trial is to be conducted and proceeded further in accordance with law and on its own merits. It is made clear that the observations made by this Court in the present proceedings are to be treated to be confined to the proceedings under Section 482 CrPC only and the trial court to decide the case in accordance with law and on its own merits and on the basis of the evidence to be laid and without being influenced by any of the observations made by us hereinabove. The present appeal is accordingly allowed."

(Emphasis supplied)"

The principle enunciated in KAPTAN SINGH as observed is apposite:
quashing of proceedings post charge sheet is an exception not a rule and can be invoked only where the allegations taken, on their face value, disclose no offence whatsoever. This is far from the case here. For the aforesaid reasons, the prayer with regard to quashment of proceedings under Section 482 of the CrPC is to be rejected. Issue No.3 is answered accordingly. CONCLUSION:
From the above discussion, the following inexorable conclusions emerge:
(i) The second petition under Section 482 of the Cr.P.C./528 of BNSS is neither maintainable nor 64 entertainable, unless founded upon demonstrable change in circumstance.
(ii) Grounds that were manifestly available at the time of first petition, cannot be exhumed later, to prop up a second petition.
(iii) In the light of the grave allegations, voluminous material and triable questions of fact, this Court cannot wield its extraordinary jurisdiction to stifle proceedings at their threshold.

In the result and for the reasons elaborated hereinabove, this Court finds no scintilla of merit in the present petition. Law cannot bend to repeated challenges, devoid of new substance nor it can ignore the gravity of allegations that undoubtedly wants an adjudication in a full blown trial.

23. Accordingly, the Writ Petition stands dismissed.

Sd/-

(M.NAGAPRASANNA) JUDGE Bkp CT:SS