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 2, Cited by 1]

Supreme Court - Daily Orders

S.E.B.I. vs Sahara India Real Estate Corp. ... on 4 March, 2014

\236E
                          IN THE SUPREME COURT OF INDIA
                           CIVIL ORIGINAL JURISDICTION


                    CONTEMPT PETITION (CIVIL) NO. 412 OF 2012
                        IN CIVIL APPEAL NO. 9813 OF 2011




      |S.E.B.I.                                           |......PETITIONER(S)   |
|                                                   |                       |
|VERSUS                                             |                       |
|SAHARA INDIA REAL ESTATE CORP. LTD. & ORS.         |.....RESPONDENT(S)/    |
|                                                   |ALLEGED CONTEMNORS     |


                                     W I T H


                  CONTEMPT PETITION (CIVIL) NO. 413 OF 2012 IN
                          CIVIL APPEAL NO. 9833 OF 2011


             IA NOS. 68-73 & 76-95 IN CIVIL APPEAL NO. 9813 OF 2011
                 IA NO.1 IN CONTEMPT PETITION (CIVIL) NO.... IN
                          CIVIL APPEAL NO. 9813 OF 2011


                                      A N D


                  CONTEMPT PETITION (CIVIL) NO. 260 OF 2013 IN
                          CIVIL APPEAL NO. 8643 OF 2012




                                    O R D E R

1. Contemnors are personally present in the Court, including the fifth respondent, who has been brought to the Court by the U.P. Police, in due execution of our non-bailable warrant of arrest.

2. We have heard the senior counsel on various occasions and perused the various documents, affidavits, etc. We have heard the learned counsel and contemnors today as well. We are fully convinced that the contemnors have not complied with our directions contained in the judgment dated August 31, 2012, as well as orders dated December 05, 2012 and February 25, 2013 passed in Civil Appeal No. 8643 of 2012 and I.A. No. 67 of 2013 by a three Judge Bench of this Court.

3. Sufficient opportunities have been given to the contemnors to fully comply with those orders and purge the contempt committed by them but, rather than availing of the same, they have adopted various dilatory tactics to delay the implementation of the orders of this Court. Non-compliance of the orders passed by this Court shakes the very foundation of our judicial system and undermines the rule of law, which we are bound to honour and protect. This is essential to maintain faith and confidence of the people of this country in the judiciary.

4. We have found that the contemnors have maintained an unreasonable stand throughout the proceedings before SEBI, SAT, High Court and even before this Court. Reports/analysis filed by SEBI on 18.02.2014 make detailed reference to the submissions, documents, etc. furnished by the contemnors, which indicates that they are filing and making unacceptable statements and affidavits all through and even in the contempt proceedings. Documents and affidavits produced by the contemnors themselves would apparently falsify their refund theory and cast serious doubts about the existence of the so-called investors. All the fact finding authorities have opined that majority of investors do not exist. Preservation of market integrity is extremely important for economic growth of this country and for national interest. Maintaining investors’ confidence requires market integrity and control of market abuse. Market abuse is a serious financial crime which undermines the very financial structure of this country and will make imbalance in wealth between haves and have nots.

5. We notice, on this day also, no proposal is forthcoming to honour the judgment of this Court dated 31st August, 2012 and the orders passed by this Court on December 05, 2012 and February 25, 2013 by the three Judge Bench. In such circumstances, in exercise of the powers conferred under Articles 129 and 142 of the Constitution of India, we order detention of all the contemnors, except Mrs. Vandana Bhargava (the fourth respondent) and send them to judicial custody at Delhi, till the next date of hearing. This concession is being extended towards the fourth respondent because she is a woman Director, and also, to enable the contemnors to be in a position to propose an acceptable solution for execution of our orders, by coordinating with the detenues. Mrs. Vandana Bhargava, who herself is one of the Directors, is permitted to be in touch with the rest of the contemnors and submit an acceptable proposal arrived at during their detention, so that the Court can pass appropriate orders.

6. List on March 11, 2014 at 2.00 p.m. All the contemnors be produced in Court on that date. Mrs. Vandana Bhargava, the fourth respondent, to appear on her own. However, liberty is granted for mentioning the matters for preponement of the date, if a concrete and acceptable proposal can be offered in the meantime.

..................J. (K.S. RADHAKRISHNAN) ..................J. (JAGDISH SINGH KHEHAR) NEW DELHI, MARCH 04, 2014.

ITEM NO.301                   COURT NO.7                          SECTION XVII

              S U P R E M E   C O U R T   O F    I N D I A
                           RECORD OF PROCEEDINGS

Contempt Petition (Civil) No. 412 of 2012 in Civil Appeal No. 9813 of 2011 S.E.B.I. Petitioner(s) VERSUS SAHARA INDIA REAL ESTATE CORPN.LTD.&ORS. Respondent(s) (With appln(s) for stay and office report) WITH Contempt Petition (Civil) NO. 413 of 2012 in C.A. No. 9833 of 2011 (With appln. for stay and office report) IA Nos. 68-73 & 76-95 in Civil Appeal No. 9813 of 2011 (With appln. for directions, appropriate orders, permission to file and place addl. documents, clarification and office report) IA No.1 in Contempt Petition (Civil) No...... in C.A. No. 9813/2011 (With appln. for permission to file contempt petition & office report) Contempt Petition (Civil) No. 260 of 2013 in CA No. 8643 of 2012 Date: 04/03/2014 These Petitions and Applications were called on for hearing today.

CORAM :

HON’BLE MR. JUSTICE K.S. RADHAKRISHNAN HON’BLE MR. JUSTICE JAGDISH SINGH KHEHAR For Petitioner(s) Mr. Arvind P. Datar, Sr. Adv. Mr. Pratap Venugopal, Adv. Ms. Meenakshi Chauhan, Adv. Mr. Anuj Sarma, Adv.
Mr. Gaurav Nair, Adv.
for M/s. K.J. John & Co.
Mr. Vishwa Pal Singh, Adv.
For Respondent(s) Mr. Ram Jethmalani, Sr. Adv.
Mr. S. Ganesh, Sr.Adv.
Mr. Ashish Dixit, Adv.
Mr. Keshav Mohan, Adv.
Mr. Simranjeet Singh, Adv. Mr. Gaurav Kejriwal, Adv. Mr. Satish Kishanchandani, Adv. Mr. Jatin Pore, Adv.
...2/-
: 2 :
Mr. C.A. Sundaram, Sr. Adv. Ms. Rohini Musa, Adv.
Mr. Gautam Awasthi, Adv.
Mr. Rakesh Dwivedi, Sr. Adv. Ms. Sanskriti Pathak, Adv.
Dr. Rajeev Dhavan, Sr. Adv. Mr. Gaurav Kejriwal, Adv. Mr. Keshav Mohan, Adv.
Mr. Simranjeet Singh, Adv. Mr. Satish Kishanchandani, Adv. Mr. Jatin Pore, Adv.
Mr. Ravi Shankar Prasad, Sr. Adv.
Mrs. Shally Bhasin Maheshwari, Adv.
UPON hearing counsel the Court made the following O R D E R List on March 11, 2014 at 2.00 p.m. in terms of the signed order.
All the contemnors be produced in Court on that date. Mrs. Vandana Bhargava, the fourth respondent, to appear on her own. However, liberty is granted for mentioning the matters for preponement of the date, if a concrete and acceptable proposal can be offered in the meantime.
                |(N.S.K. Kamesh)                          | |(Renuka Sadana)
    |
|Court Master                          | |Court Master                         |

                   (signed order is placed on the file)