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 34, Cited by 0]

Karnataka High Court

V. V. Krishnamurthy vs State Of Karnataka on 23 July, 2025

                                                -1-
                                                              NC: 2025:KHC:28893
                                                           WP No. 40308 of 2018
                                                      C/W CRL.P No. 5157 of 2018
                                                          CRL.P No. 5159 of 2018
                    HC-KAR                                        AND 5 OTHERS


                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                               DATED THIS THE 23RD DAY OF JULY, 2025

                                              BEFORE
                                THE HON'BLE MRS. JUSTICE M G UMA
                             WRIT PETITION NO. 40308 OF 2018 (GM-RES)
                                               C/W
                               CRIMINAL PETITION NO. 5157 OF 2018
                               CRIMINAL PETITION NO. 5159 OF 2018
                               CRIMINAL PETITION NO. 6885 OF 2018
                             WRIT PETITION NO. 35925 OF 2018 (GM-RES)
                             WRIT PETITION NO. 7492 OF 2019 (GM-RES)
                             WRIT PETITION NO. 7493 OF 2019 (GM-RES)
                             WRIT PETITION NO. 7494 OF 2019 (GM-RES)

                   IN W.P.NO.40308/2018

                   BETWEEN:

                   SHRI AVINASH KATWARE
                   S/O SHARADRAO,
                   AGED ABOUT 59 YEARS,
Digitally signed
by RAMESH          R/AT FLAT NO.101, BAJIRAO SADAN,
MATHAPATI          PLOT NO.322, LAXMI NAGAR,
                   NAGPUR - 440 022.
Location: HIGH
COURT OF                                                            ... PETITIONER
KARNATAKA
                   (BY SRI. M.S. SHYAM SUNDAR, SR. ADVOCATE FOR
                       SRI. PRASANNA KUMAR S. ADVOCATE)

                   AND:

                   1.     THE STATE OF KARNATAKA BY
                           SUBRAMANYAPURAM POLIE STATION
                           SUBRAMANYAPURA, BANGALORE - 62
                           REPRESENTED BY THE SHO AND THE
                           STATE PROSECUTOR.

                   2.     SHRI. PRASHANTH HEGDE,
                          AGED MAJOR, MANAGING
                              -2-
                                           NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
 HC-KAR                                        AND 5 OTHERS


       DIRECTOR, M/S METAL CLOSURE,
       12TH MAIN, KANAKAPURA MAIN
       ROAD, BANGALORE - 560 032.
       (AMENDMENT AS PER THE ORDER
        DATED 19.09.2023)
                                              ... RESPONDENTS

(BY SRI. RAJATH SUBRAMANYA, HCGP FOR R1
    SRI. ANANTH MANDAGI, SR. ADVOCATE FOR
    SRI. H.N. VASUDEVAN, ADVOCATE FOR R2)

       THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF INDIAN CONSTITUTION READ WITH SECTION 482 OF CRIMINAL
PROCEDURE CODE PRAYING TO QUASH THE FINAL REPORT/CHARGE
SHEET FILED IN CRIME NO.580/2016 OF RESPONDENT POLICE
STATION (VIDE ANNEXURE-B WHICH IS RECEIVED BY THE LEARNED
MAGISTRATE ON 23.09.2016 IMPUTING THE PETITIONER HEREIN
FOR THE OFFENCE PUNISHABLE UNDER SECTION 120(B), 403, 408,
447, 381, 420 READ WITH SECTION 37 OF IPC AND ETC.,


IN CRL.P.NO.5157/2018

BETWEEN:

V. V. KRISHNAMURTHY,
S/O. M. VEDAGIRI,
AGED ABOUT 57 YEARS,
RESIDING AT NO.197,
SAI KRUPA, 6TH 'A' MAIN,
J.P. NAGAR, 4TH PHASE,
BENGALURU - 560 078
                                                 ... PETITIONER

(BY SRI. S.S. NAGANANDA, SR. ADVOCATE FOR
    SRI. SRIRANGA .S. ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     REPRESENTED BY DY.
     SUPERINTENDENT OF POLICE,
                             -3-
                                          NC: 2025:KHC:28893
                                       WP No. 40308 of 2018
                                  C/W CRL.P No. 5157 of 2018
                                      CRL.P No. 5159 of 2018
 HC-KAR                                       AND 5 OTHERS


     ECONOMIC OFFENCES DIVISION,
     CARLTON HOUSE, PALACE ROAD,
     C.I.D., BENGALURU - 560 001,
     REPRESENTED BY SPP,
     HIGH COURT BUILDING.

2.   MR. B. PRASHANTH HEGDE,
     S/O LATE V. RATNAKAR HEGDE,
     AGE 67 YEARS, MANAGING DIRECTOR,
     METAL CLOSURES PVT. LTD.,
     12TH MAIN, KANAKAPURA ROAD,
     BENGALURU - 560 062.
     RES: #261, DEFENCE COLONY,
     INDIRANAGAR, BANGALORE - 560 083.

                                             ... RESPONDENTS

(BY SRI. RAJATH SUBRAMANYA, HCGP FOR R1
    SRI. DHYAN CHINNAPPA, SR. ADVOCATE FOR
    SRI. H.N. VASUDEVAN, ADVOCATE FOR R2)

      THIS CRIMINAL PETITION IS FILED UNDER SECTION 482 OF
CR.P.C. PRAYING TO QUASH THE CHARGE SHEET DATED 05.05.2018
(ANNEXURE-A) IN C.C.NO.11073/2018, ON THE FILE OF THE I ACMM
BANGALORE AND THE ORDER DATED 07.05.2018 (ANNEXURE B)
PASSED BY THE I ACMM, BANGALORE IN C.C.NO.11073/2018,
TAKING COGNIZANCE AS WELL AS ALL PROCEEDINGS AGAINST THE
PETITIONER PURSUANT TO THE COMPLAINT AND FIR DATED
03/23.09.2016 FILED BY M/S METAL CLOSURES PRIVATE LTD.
(ANNEXURE-C).
IN CRL.P.NO.5159/2018

BETWEEN:

RAVA SAHEB HONAKATTI,
S/O. LATE SOMANNA,
AGED ABOUT 61 YEARS,
PRESENTLY RESIDING AT PLOT
NO.74, SHIVAMANJUNATH ANUGRAHA,
SHANTINIKETANA TEACHERS COLONY,
KELAGERI ROAD, DHARWAD - 580 008
PREVIOUSLY AT FLAT B3/429,
                             -4-
                                           NC: 2025:KHC:28893
                                       WP No. 40308 of 2018
                                  C/W CRL.P No. 5157 of 2018
                                      CRL.P No. 5159 of 2018
 HC-KAR                                       AND 5 OTHERS


GHATAPRABHA BLOCK, NGV,
KORAMANGALA, BENGALURU - 560047
                                                 ... PETITIONER

(BY SRI. S.S. NAGANANDA, SR. ADVOCATE FOR
    SRI. SRIRANGA S., ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     REPRESENTED BY DY.
     SUPERINTENDENT OF POLICE,
     ECONOMIC OFFENCES DIVISION,
     CARLTON HOUSE, PALACE ROAD,
     C.I.D., BENGALURU - 560 001,
     REPRESENTED BY SPP,
     HIGH COURT BUILDING.

2.   MR. B. PRASHANTH HEGDE,
     S/O LATE V. RATNAKAR HEGDE,
     AGED 67 YEARS,
     MANAGING DIRECTOR,
     METAL CLOSURES PVT. LTD.,
     12TH MAIN, KANAKAPURA ROAD,
     BENGALURU - 560 062.
     RESIDING AT NO.261, DEFENCE COLONY,
     INDIRANAGARA, BENGALURU - 560 038.

                                              ... RESPONDENTS

(BY SRI. RAJATH SUBRAMANYA, HCGP FOR R1
    SRI. DHYAN CHINNAPPA, SR. ADVOCATE FOR
    SRI. H.N. VASUDEVAN, ADVOCATE FOR R2)

      THIS CRIMINAL PETITION IS FILED UNDER SECTION 482 OF
CR.P.C. PRAYING TO QUASH THE CHARGE SHEET DATED 05.05.2018
(ANNEXURE-A) IN C.C.NO.11073/2018, ON THE FILE OF THE I ADDL.
C.M.M., BENGALURU AND THE ORDER DATED 07.05.2018 PASSED
BY THE I ADDL.C.M.M., BENGALURU IN C.C.NO.11073/2018
(ANNEXURE B) TAKING COGNIZANCE AS WELL AS ALL
PROCEEDINGS AGAINST THE PETITIONER PURSUANT TO THE
COMPLAINT AND FIR DATED 03/23.09.2016 FILED BY M/S METAL
CLOSURES PRIVATE LTD. (ANNEXURE-C).
                             -5-
                                            NC: 2025:KHC:28893
                                       WP No. 40308 of 2018
                                  C/W CRL.P No. 5157 of 2018
                                      CRL.P No. 5159 of 2018
 HC-KAR                                       AND 5 OTHERS


IN CRL.P.NO.6885/2018

BETWEEN:

S. BHASKARAN,
S/O. LATE R.G. SUBRAMANIAN,
AGED ABOUT 58 YEARS,
PRESENTLY WORKING AS
GENERAL MANAGER,
CREDIT REVIEW DEPARTMENT,
STATE BANK OF INDIA,
5TH FLOOR, MAFATLAL CENTRE,
NARIMAN POINT, MUMBAI - 400 021.
                                                  ... PETITIONER
(BY SRI. MURTHY D. NAIK, SR. ADVOCATE FOR
    SRI. MAHENDRA G., ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA,
     BY SUBRAMANYAPURA POLICE,
     SUBRAMANYAPURA POLICE
     STATION,
     BANGALORE - 560 061.

2.   THE DEPUTY SUPERINTENDENT
     OF POLICE AND INVESTIGATION
     OFFICER,
     ECONOMIC OFFENCES DIVISION,
     CARLTON HOUSE, PALACE ROAD,
     CID, BENGALURU - 560 001.

                                               ... RESPONDENTS

(BY SRI. RAJATH SUBRAMANYA, HCGP FOR R1 & 2
    SRI. DHYAN CHINNAPPA, SR. ADVOCATE FOR
    SRI. H.N. VASUDEVAN, ADVOCATE FOR R3)

      THIS CRIMINAL PETITION IS FILED UNDER SECTION 482 OF
CR.P.C. PRAYING TO QUASH THE FINAL REPORT/CHARGE SHEET
BEARING FINAL REPORT NO. 'A' NO.4/2018 DATED 05.05.2018
FILED IN CR.NO.580/2016 FOR THE OFFENCES P/U/S 120B, 403,
                              -6-
                                            NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


408, 409, 447, 381, 420 R/W 37 OF IPC PRODUECED AS ANNEXURE-
A.
IN W.P.NO.35925/2018

BETWEEN:

SHRI D. VASUDEVAN
S/O S. DHARMALINGAM,
AGED ABOUT 58 YEARS,
PUNJAB NATIONAL BANK
HEAD OFFICE, CREDIT DIVISION,
PLOT NO.4, SECTOR 10, DWARKA,
NEW DELHI - 110 054. R/AT FLAT
NO B-3, 2ND FLOOR, PNB SR.
OFFICERS' RESIDENTIAL COMPLEX,
8, UNDERHILL ROAD, CIVIL LINES,
DELHI - 110 054.

                                                   ... PETITIONER

(BY SRI. M.S. SHYAM SUNDAR, SR. ADVOCATE FOR
    SRI. PRASANNA KUMAR S. ADVOCATE)

AND:

THE STATE OF KARNATAKA BY
SUBRAMANYAPURAM POLICE
STATION, SUBRAMANYAPURA,
BANGALORE - 560 062
REPRESENTED BY THE SHO
AND THE STATE PROSECUTOR.
                                                 ... RESPONDENT

(BY SRI. RAJATH SUBRAMANYA, HCGP)

       THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA READ WITH SECTION 482 OF
CRIMINAL PROCEDURE CODE PRAYING TO QUASH THE FINAL
REPORT/CHARGE     SHEET   FILED    IN   CRIME   NO.580/2016   OF
RESPONDENT POLICE STATION (VIDE ANNEXURE-B WHICH IS
RECEIVED BY THE LEARNED MAGISTRATE ON 23.09.2016 IMPUTING
THE PETITIONER HEREIN FOR THE OFFENCE PUNISHABLE UNDER
                             -7-
                                          NC: 2025:KHC:28893
                                       WP No. 40308 of 2018
                                  C/W CRL.P No. 5157 of 2018
                                      CRL.P No. 5159 of 2018
 HC-KAR                                       AND 5 OTHERS


SECTION 120 (B), 403, 408, 447, 381, 420 READ WITH SECTION 37
OF IPC AND ETC.,


IN W.P.NO.7492/2019

BETWEEN:

SHRI. SHRIYANSH SHARMA,
S/O. SHRI. SHRI KANT SHARMA,
AGED ABOUT 28 YEARS,
OCCUPATION BUSINESS,
R/@ C-128, SOUTH CITY-2
SECTOR 49, GURGAON - 122 018.
                                                ... PETITIONER

(BY SRI. M.S. SHYAM SUNDAR, SR. ADVOCATE FOR
    SRI. SUBRAMANYA .M., ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     BY ASHOK NAGAR POLICE
     STATION, ASHOK NAGAR,
     BANGALORE - 560 001,
     REPT. BY SPP, HIGH COURT
     COMPLEX, BANGALORE - 560 001.

2.   THE STATE OF KARNATAKA
     BY CID-EOD, CID OFFICE,
     CARLTON HOUSE, PALACE ROAD,
     REPT. BY SPP, HIGH COURT
     COMPLEX, BANGALORE - 560 001.

3.   MR. PRASHANTH HEGDE,
     S/O LATE V. RATHNAKAR HEGDE,
     AGED ABOUT 70 YEARS,
     MANAGING DIRECTOR,
     M/S METAL CLOSURES
     PRIVATE LIMITED,
     OFFICE AT NO.4-7, ST.
     PATRIX COMPLEX, 15-K,
     BRIGADE ROAD, BANGALORE - 560 025
     R/@ #261, DEFENCE COLONY,
                                -8-
                                             NC: 2025:KHC:28893
                                          WP No. 40308 of 2018
                                     C/W CRL.P No. 5157 of 2018
                                         CRL.P No. 5159 of 2018
 HC-KAR                                          AND 5 OTHERS


      INDIRANAGAR, BANGALORE - 560 038

                                                   ... RESPONDENTS

(BY SRI. RAJATH SUBRAMANYA, HCGP FOR R1 & 2
    SRI. ANANTH MANDAGI, SR. ADVOCATE FOR
    SRI. H.N. VASUDEVAN, ADVOCATE FOR R3)
      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF INDIAN CONSTITUTION READ WITH SECTION 482 OF CRIMINAL
PROCEDURE CODE PRAYING TO QUASH THE FINAL REPORT/CHARGE
SHEET FILED IN CRIME NO.486/2015 AND CC NO.32746/2018 OF
RESPONDENT POLICE (VIDE ANNEXURE-C), WHICH IS RECEIVED BY
THE    LEARNED   MAGISTRATE    ON     13.12.2018    IMPUTING   THE
PETITIONER   HEREIN   FOR   THE   OFFENCE    PUNISHABLE     UNDER
SECTION 120 (B), 408, 409, 420, 468, 471, 474 36 AND 37 OF IPC
AND ETC.,
IN W.P.NO.7493/2019

BETWEEN:

SHRI. SHRI KANT SHARMA,
S/O SHRI RAM PRAKASH SHARMA,
AGED ABOUT 59 YEARS,
DEPUTY GENERAL MANAGER,
PUNAJB NATIONAL BANK,
HEAD OFFICE, PLOT NO.4,
SECTOR 10, DWARAKA,
NEW DELHI - 110 075
R/@ C-128, SOUTH CITY-2
SECTOR-49, GURGAON - 122 018
                                                     ... PETITIONER

(BY SRI. M.S. SHYAM SUNDAR, SR. ADVOCATE FOR
    SRI. SUBRAMANYA M., ADVOCATE)

AND:

1.    THE STATE OF KARNATAKA
      BY ASHOK NAGAR POLICE
      STATION, ASHOK NAGAR,
      BANGALORE, REP BY
                                 -9-
                                               NC: 2025:KHC:28893
                                           WP No. 40308 of 2018
                                      C/W CRL.P No. 5157 of 2018
                                          CRL.P No. 5159 of 2018
 HC-KAR                                           AND 5 OTHERS


      SPP, HIGH COURT COMPLEX
      BANGALORE - 560 001

2.    THE STATE OF KARNATAKA
      BY CID-EOD, CID OFFICE,
      CARLTON HOUSE PALACE ROAD,
      REPT BY SPP, HIGH COURT
      COMPLEX, BANGALORE - 560 001.

3.    MR. PRASHANTH HEGDE,
      S/O LATE V. RATHNAKAR HEGDE,
      AGED ABOUT 70 YEARS,
      MANAGING DIRECTOR, M/S METAL
      CLOSURES PRIVATE LIMITED, OFFICE
      AT NO.4-7, ST. PATRIX COMPLEX,
      15-K, BRIGADE ROAD,
      BANGALORE - 560 025
      R/@ #261, DEFENCE COLONY,
      INDIRANAGAR, BANGALORE - 560 038

                                                    ... RESPONDENTS

(BY SRI. RAJATH SUBRAMANYA, HCGP FOR R1 & 2
    SRI. ANANTH MANDAGI, SR. ADVOCATE FOR
    SRI. H.N. VASUDEVAN, ADVOCATE FOR R3)

        THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA READ WITH SECTION 482 OF
CRIMINAL PROCEDURE CODE PRAYING TO QUASH THE FINAL
REPORT/CHARGE      SHEET     FILED    IN   CRIME    NO.486/2016   OF
RESPONDENT POLICE VIDE ANNEXURE-C, WHICH IS RECEIVED BY
THE     LEARNED   MAGISTRATE     ON    13.12.2018    IMPUTING     THE
PETITIONER    HEREIN   FOR    THE    OFFENCE   PUNISHABLE    UNDER
SECTION 120 (B), 408, 409, 420, 471, 474 36 AND 37 OF IPC AND
ETC.,
IN W.P.NO.7494/2019

BETWEEN:

SHRI. AVINASH KATWARE
S/O SHARADRAO,
                                - 10 -
                                            NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


AGED ABOUT 59 YEARS,
RETD CHIEF MANAGER,
PUNAJB NATIONAL BANK,
NAGPUR BRANCH R/AT
FLAT NO. 101, BAJIRAO SADAN,
PLOT NO.322, LAXMI NAGAR,
NAGPUR - 440 022.
                                                  ... PETITIONER

(BY SRI. M.S. SHYAM SUNDAR, SR. ADVOCATE FOR
    SRI. SUBRAMANYA M., ADVOCATE)

AND:

1 . THE STATE OF KARNATAKA
    BY ASHOK NAGAR POLICE
    STATION, ASHOK NAGAR,
    BANGALORE, REP BY
    SPP, HIGH COURT COMPLEX
    BANGALORE - 560 001

2 . THE STATE OF KARNATAKA
    BY CID-EOD, CID OFFICE,
    CARLTON HOUSE PALACE ROAD,
    REPT BY SPP, HIGH COURT
    COMPLEX, BANGALORE - 560 001.

3 . MR. PRASHANTH HEGDE,
    S/O LATE V. RATHNAKAR HEGDE,
    AGED ABOUT 70 YEARS,
    MANAGING DIRECTOR,
    M/S METAL CLOSURES PRIVATE
    LIMITED, OFFICE AT NO.4-7, ST.
    PATRIX COMPLEX, 15-K,
    BRIGADE ROAD,
    BANGALORE - 560 025
    R/@ #261, DEFENCE COLONY,
    INDIRANAGAR, BANGALORE - 560 038

                                               ... RESPONDENTS

(BY SRI. RAJATH SUBRAMANYA, HCGP FOR R1 & 2
    SRI. ANANTH MANDAGI, SR. ADVOCATE FOR
    SRI. H.N. VASUDEVAN, ADVOCATE FOR R3)
                                   - 11 -
                                                  NC: 2025:KHC:28893
                                             WP No. 40308 of 2018
                                        C/W CRL.P No. 5157 of 2018
                                            CRL.P No. 5159 of 2018
HC-KAR                                              AND 5 OTHERS


       THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA READ WITH SECTION 482 OF
CRIMINAL PROCEDURE CODE PRAYING TO QUASH THE FINAL
REPORT/CHARGE       SHEET      FILED    IN   CRIME      NO.486/2015   OF
RESPONDENT POLICE VIDE ANNEXURE-C, WHICH IS RECEIVED BY
THE    LEARNED     MAGISTRATE      ON      13.12.2018    IMPUTING     THE
PETITIONER      HEREIN   FOR    THE    OFFENCE    PUNISHABLE     UNDER
SECTION 120 (B), 408, 409, 420, 468, 471, 474, 36 AND 37 OF IPC
AND ETC.,


       THESE PETITIONS HAVING BEEN HEARD AND RESERVED ON
12.06.2025 AND COMING ON FOR PRONOUNCEMENT OF JUDGMENT
THIS DAY, THE COURT MADE THE FOLLOWING:

CORAM:        HON'BLE MRS JUSTICE M G UMA

                         COMMON CAV ORDER

       The petitioner - accused No.6 in Writ Petition No.40308 of

2018; the petitioner - accused No.7 in Writ Petition No.35925

of 2018; the petitioner - accused No.4 in Criminal Petition

No.5159 of 2018; the petitioner - accused No.8 in Criminal

Petition No.5157 of 2018; and the petitioner - accused No.3 in

Criminal Petition No.6885 of 2018 are seeking to quash the

criminal proceedings initiated against them in Crime No.580 of

2016     of   Subramanyapura Police          Station, pending    in   CC

No.11073 of 2018 on the file of the learned I Additional Chief

Metropolitan Magistrate, Bengaluru City, registered for the
                                    - 12 -
                                                    NC: 2025:KHC:28893
                                             WP No. 40308 of 2018
                                        C/W CRL.P No. 5157 of 2018
                                            CRL.P No. 5159 of 2018
HC-KAR                                              AND 5 OTHERS


offences punishable under Sections 120-B, 403, 408, 409, 447,

381, 420 read with Section 37 of IPC.


      2.          The petitioner - accused No.26 in Writ Petition

No.7492 of 2019; the petitioner - accused No.10 in Writ

Petition No.7493 of 2019 and the petitioner - accused No.11 in

Writ Petition No.7494 of 2019 are seeking to quash the criminal

proceedings initiated against them in Crime No.486 of 2015 of

Ashoknagar Police Station, pending in CC No.32746 of 2018 on

the   file   of    the   learned   I   Additional   Chief    Metropolitan

Magistrate,       Bengaluru    City,   registered   for     the   offences

punishable under Sections 120-B, 408, 409, 420, 468, 471,

474, 36 and 37 of IPC.


      3.          Brief facts of the case in relation to Crime No.486

of 2015 are that, the respondent - Sri Prashanth Hegde has

filed the first information with Ashoknagar Police Station

against accused Nos.1 to 11 alleging commission of offence

punishable under Sections 408, 468, 471, 381, 420, 506 read

with Section 34 of IPC. It is alleged by the informant that he is

a qualified Chartered Accountant and the Managing Director of

M/s Metal Closures Private Limited, which was set up in the
                               - 13 -
                                            NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


year 1977. He had three operational plants across India and

employed more than 650 workmen.           It is stated that the

Company had undertaken to manufacture metal packaging

products like ROPP, Caps, Crown Corks, Shoe Polish containers,

battery jackets, lug caps etc., It had high-end multinational

customers like Coco-Cola, Pepsi etc., It was operated with high

speed equipments imported from various countries in the

world.


     4.     It is stated that during 1992, accused No.1 joined

the Company as an Accounts Assistant.          He grew in his

position, and during 2003-04, he was the General Manager

(Finance) and later, the Chief Financial Officer of the Company.

Thus, he was in-charge of finance of the Company and was

authorized to deal with financial institutions for normal banking

works like bank limits, submission of stock statements, arriving

at drawing power and also to have routine correspondences

with the Bank.     He was also assigned with the work of

importing goods, including signing of Letters of Credit, both

Foreign and Inland, documents/hundies, and liaison with

shipping and handling agents along with accused No.2 who was
                              - 14 -
                                             NC: 2025:KHC:28893
                                       WP No. 40308 of 2018
                                  C/W CRL.P No. 5157 of 2018
                                      CRL.P No. 5159 of 2018
HC-KAR                                        AND 5 OTHERS


working as Deputy Chief Financial Officer.         Every other

employees were working under accused Nos.1 and 2.           It was

accused No.2 who was approving authority for payments and

was also in-charge of internal and statutory audit.     He was

responsible for attending stock taking by independent Bank,

appointed stock auditors and to accompany them whenever

and wherever they went on stock audit to all the three plants.


     5.     It is stated that, when accused No.1 was entrusted

to be in-charge of the finance of the Company, accused Nos.2

to 9 were also working under him with various other related

duties as Deputy Chief Financial Officer, Assistant General

Manager - Accounts, Secretary to Managing Director, Executive

Accounts, Senior Manager - Finance, Assistant General Manager

- Finance, Senior Manager - Imports and Logistics and Assistant

General Manager - Materials, respectively. The annual turnover

of the Company was in excess of Rs.200 crores.                The

Company's    credit   requirements    were    funded   by     four

nationalized banks in consortium, led by State Bank of India

followed by Punjab National Bank, Corporation Bank and UCO

Bank.
                                       - 15 -
                                                         NC: 2025:KHC:28893
                                                WP No. 40308 of 2018
                                           C/W CRL.P No. 5157 of 2018
                                               CRL.P No. 5159 of 2018
 HC-KAR                                                AND 5 OTHERS


      6.        It is contended by the informant that as Managing

Director of the Company, he was alone authorized to sign the

cheques for the four Banks in accordance with the Resolution

that was passed by the Board of Directors dated 14.04.2008.

It is further stated that during 2005 to 2013, the Company

undertook major expansion in Himachal Pradesh and business

of the Company grew considerably. It extended its commercial

activities including imports and vendor payments. However, at

the end of 2013, the Company started experiencing constraints

in   working     capital.         There   was    default      in   payment   of

installments to the Banks and finally the accounts were

declared as Non Performing Assets (NPA). The informant was

shocked    to    know       the    financial    status   of    the   Company.

However, he pumped in the funds by mortgaging his houses,

withdrawing his savings etc., Even then he was unable to

revive the Company and finally he was compelled to stop its

operations.     The salaries of the employees could not be paid

and they were laid off.           The Banks have initiated action under

the Securitization and Reconstruction of Financial Assets and

Enforcement of Security Interest Act, 2002 (for short 'the

SARFAESI Act').
                                         - 16 -
                                                       NC: 2025:KHC:28893
                                                  WP No. 40308 of 2018
                                             C/W CRL.P No. 5157 of 2018
                                                 CRL.P No. 5159 of 2018
 HC-KAR                                                  AND 5 OTHERS


       7.         The informant stated that, looking at the condition

of the Company, he went into depression and was hospitalized.

Later,      he   started     securing     several   financial   records    and

documents including that of banks, loan papers, payment made

to the suppliers, cheques issued by the Company, dishonor of

cheques and also the general appraisal of the financial status.

He discussed with Banks and tried to obtain records wherever

possible. He came to know that accused No.1 being the Chief

Financial Officer with the connivance of accused Nos.2 to 9 had

fraudulently and dishonestly operated finances of the Company

for about 4 years. The modus operandi adopted by the accused

was to get Photostat copies with his specimen signature and to

fix   it    in   different   printed     block   on   cheques    and      other

documents. The informant found cut outs of the signatures of

the informant and his wife. He also found self signed cheques

of Rs.10,00,000/- each in the chamber of accused No.1. Those

cheques were in the handwriting of accused No.3.


       8.         The informant also found various withdrawals of

around Rs.75,00,000/- made in cash between 25.02.2014 till

16.06.2014 and credited to fictitious account called BP holdings
                               - 17 -
                                               NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


(CT), which are proved to be fraudulent withdrawals. Accused

No.4 being the Secretary of the informant managed to draw

Rs.28,19,987/- from the Company's bank account held with

Kotak Mahindra Bank.        She also withdrew USD 8264 on

24.02.2012 from Kotak Mahindra bank using the name of the

daughter of the informant and using her passport number

through a demand draft drawn on her personal saving bank

account held with Karnataka Bank.          She was also using the

credit card of the informant issued by Citi Bank and Indus Bank

for purchase of goods worth Rs.1 to 2 lakhs.


     9.     It is stated that till 2008-09, the payments were

generally made through cheques and later, the payment

exceeding   Rs.2,00,000/-   upto       Rs.10,00,000/-   were   made

through the new system i.e., RTGS/NEFT by submitting the

standard forms prescribed for remittance along with the format

duly filled in and signed by the authorized signatory. A cheque

duly signed by the authorized signatory i.e., the informant was

also insisted to be provided in support of RTGS/NEFT forms.

On verification, the informant came to know from Corporation

Bank, Sarakki Branch that, the Bank used to pass payments
                                  - 18 -
                                                   NC: 2025:KHC:28893
                                           WP No. 40308 of 2018
                                      C/W CRL.P No. 5157 of 2018
                                          CRL.P No. 5159 of 2018
HC-KAR                                            AND 5 OTHERS


casually by accepting the signatures of accused No.1, while he

has never authorized to sign the cheques. Thereafter, accused

No.1 managed to concoct the Resolution dated 25.08.2012

authorizing himself to operate the current account, by forging

the signature of the informant. The Banks have allowed such

payments to a tune of around Rs.75 crores in 4½ years with

the   fraudulent      scheme   framed by     the    accused.     These

payments       were    never    towards     Company's     liability   or

obligations.   It is suspected by the informant that along with

accused Nos.1 to 9, the bankers and suppliers have also joined

hands in committing fraud.


      10.      It is further contended that from 2001 till 2012,

Steel was imported from Japan.            The accused have diverted

such materials to the open market and a Korean Company was

encouraged by the accused during 2012 with whom they had

special understanding.         The informant learnt that accused

Nos.1 and 2 who were handling import of goods and handling

the agents, managed to sell some consignments of Steel

forging the signatures of the informant. The payments towards

such goods were made on behalf of the Company through
                                     - 19 -
                                                     NC: 2025:KHC:28893
                                               WP No. 40308 of 2018
                                          C/W CRL.P No. 5157 of 2018
                                              CRL.P No. 5159 of 2018
HC-KAR                                                AND 5 OTHERS


Letter of Credit issued by Company's bankers. The informant

found that some of the documents of shipments extended by

SBI were forged to show it as covered under one Trade

Chartered Bank and some consignments were directed to open

market and to the competitors.


     11.         Accused Nos.1 and 2 unauthorisedly entered into

some contract with Trade Chartered Bank and managed to get

Letter of Credit and Letter of Undertaking with the guarantee of

accused No.1.        Accused No.1 has also made unauthorised

payments to Shenton Consulting for services in connection with

opening of Letter of Credit with Trade Chartered Bank. Within

a period of just 2 months, a sum of Rs.1.15 crores were paid

and was accounted as bank charges without any basis through

RTGS by forging the signatures of the informant on the cheques

claiming to be the payments are against bills, when no such

bills have been submitted to the Company. The signatures of

the informant were also forged for issuing the cheques dated

30.06.2014 on Corporation Bank, totaling to more than Rs.2

crores.    Accused No.1 has made various other payments by

forging    the    signatures   of   the      informant.   He   has   also
                                   - 20 -
                                                   NC: 2025:KHC:28893
                                            WP No. 40308 of 2018
                                       C/W CRL.P No. 5157 of 2018
                                           CRL.P No. 5159 of 2018
HC-KAR                                             AND 5 OTHERS


manipulated    the   books   of     account   of   the   Company    by

conspiring with other persons.


     12.      Accused No.1 along with other accused stolen

some vital statutory documents while leaving the job.              The

informant stated that when the informant started enquiring

about the misdeeds of the accused for last 6 months, accused

Nos.1 and 2 held out threats through anonymous telephone

calls and text messages referring to them as Korean mafia.

Few calls were received by the informant enquiring as to why

he is harassing accused No.1.          The informant came to know

that accused No.1 had made heavy investments in real estate

business in benami names and by using such links, he was

threatening the informant. It is stated that accused No.4 had

fled the Country.     Accused No.8 after withdrawing foreign

exchange of USD 8264 along with another sum of Rs.28 lakhs

is planning to leave the Country.          Therefore, the informant

stated that accused No.1 hatched criminal conspiracy with

accused Nos.2 to 11, forged the signatures of the informant

and cheated the Company fraudulently and dishonestly. They

have misappropriated huge sums of money, which runs into
                                    - 21 -
                                                      NC: 2025:KHC:28893
                                              WP No. 40308 of 2018
                                         C/W CRL.P No. 5157 of 2018
                                             CRL.P No. 5159 of 2018
 HC-KAR                                              AND 5 OTHERS


couple of crores. Therefore, he requested the police to

investigate into the matter.


        13.      The first information dated 16.07.2015 was filed

before the police on 22.07.2015, upon which, Crime No.486 of

2015      came    to   be   registered      and the    investigation   was

undertaken. The Investigating Officer filed the chargesheet on

07.12.2018 against accused Nos.1 to 34 for the above said

offences.


        14.      The petitioners - accused Nos.10, 11 and 26 have

filed these writ petitions invoking Articles 226 and 227 of the

Constitution of India read with Section 482 of Cr.P.C. seeking

to quash the criminal proceedings initiated against them and

also to quash the order taking cognizance of the offence and

registration of CC No.32746 of 2018 pending on the file of the

learned I Additional Chief Metropolitan Magistrate, Bengaluru

city.


        15.      Brief facts of the case in relation to Crime No.580

of 2016 are that, the respondent - Prashanth Hegde lodged the

first information with Subramanyapura Police Station against

accused Nos.1 to 9 alleging commission of the offences
                              - 22 -
                                           NC: 2025:KHC:28893
                                       WP No. 40308 of 2018
                                  C/W CRL.P No. 5157 of 2018
                                      CRL.P No. 5159 of 2018
HC-KAR                                        AND 5 OTHERS


punishable under Sections 120-B, 403, 408, 409, 447, 381,

420 read with Section 37 of IPC. It is the allegation made by

the informant that he was running a Company which was

funded by consortium of Banks consisting of State Bank of

India (SBI), Punjab National Bank (PNB), Corporation Bank and

UCO bank, with SBI as the lead Bank. The genesis of the fraud

could be traced around April 2014, when it was found that SBI

was informed about large scale fraud involving the employees

of the informant Company and some executives of the Bank.

Since then, the bankers were bent to close down the business

of the Company by using the draconian law i.e., the SARFAESI

Act.


       16.   It is alleged by the informant that the SBI being

the lead Bank, on 28.05.2014 declared the account of the

Company as NPA and brought the Company under the

SARFAESI Act. SBI appointed a concurrent Auditor - Mr. V V

Krishnamurthy being the partner of M/s Sankaran and Krishnan

on 01.08.2014. SBI also appointed security agency - M/s Kashi

Security and Consulting Private Limited on 05.08.2014. These

steps taken by the Bank disclose that the physical possession
                               - 23 -
                                           NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


and administrative control of the factory was taken over by SBI

and it also took over the affairs of all the three factories

situated at Bengaluru, Kunigal and Kala Amb at Himachal

Pradesh. The concurrent Auditor started exercising his complete

control against the administration and went to the extent of

stopping the salary payable to Mr.Rohan Hegde, the son of the

informant. The Banks have not permitted his presence in any of

the meetings and prevented him from being any hurdle for

their pre-planned acts. Thus, it is contended that the Banks

were in physical possession of all the three plants from

12.08.2014 till 08.06.2016.


     17.     It is contended that the Company's operations

came to a grinding halt during the last quarter of 2014 due to

the financial constraints to pump in the working capital, which

was due to the fraud by the Banks and theft of materials.

During August 2015, the first information was filed with

Ashoknagar Police Station against eight Company employees

for the fraud committed by them in collusion with the

executives of the Banks, which was now referred to CBI for

further investigation.
                               - 24 -
                                              NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


     18.    It   is   contended   that   during   May   2016,   the

Company's employees staying in the Company's Staff quarters

situated nearby, complained that the Banks' security and other

supporting agencies including the CFO - Mr. Mahesh with the

help of Bank's Executives were moving out goods from the

premises during night hours.      The Bank, had in fact, assured

that no employees of the Company were in the premises. In

fact, the Bank had their own security in place and had taken

over the day-to-day administration of the Company.         Moving

out of the goods from the factory premises was never

accounted in any books maintained by the Company. When this

fact was brought to the notice of the informant, being the

Managing Director, he confronted with the bank officials and

got an evasive explanation and the informant was compelled to

file a complaint regarding theft of goods. The informant had in

fact written a letter on 16.09.2015 requesting the Bank to file a

police complaint. In spite of that, the Bank had not chosen to

file any complaint, but had given a reply on 21.09.2015 stating

that they are not bound to guard the gates of his factory, only

to cover up the criminal acts of taking away the goods illegally

by the Company employees in collusion with the bank officials.
                                - 25 -
                                                 NC: 2025:KHC:28893
                                          WP No. 40308 of 2018
                                     C/W CRL.P No. 5157 of 2018
                                         CRL.P No. 5159 of 2018
HC-KAR                                           AND 5 OTHERS


The informant contended that the Bank appears to have carried

out the physical verification of stock through concurrent Auditor

as though the same have been conducted in the month of July-

August 2014 and valued the stock as on 31.05.2014 showing

the stock much lower than what was declared by the Company

in the Company's Stock Statement, which was in fact accepted

by the Bank. No periodic stock statements were taken. With all

these frauds and mismanagement, the informant being the

Managing    Director    had   gone      into   depression   and   was

hospitalized.


     19.        It is contended that, taking advantage of the

absence of the informant around the factory, the Banks made

illegal payment of Rs.3,04,47,111.77/- to a Company called

Tinko, in connivance with the Chief Financial Officer of the

Company by name Mahesh Hegde, through Kotak Mahindra

Bank. There was illegal removal of goods from Inland Container

Depot (ICD), Bengaluru and sold as seen in Bill of Entry dated

22.05.2014. The signatures of the informant were fabricated

and forged even when he was taking treatment as an in-patient

at St. John's Hospital. The statement of the security agency
                                 - 26 -
                                                 NC: 2025:KHC:28893
                                          WP No. 40308 of 2018
                                     C/W CRL.P No. 5157 of 2018
                                         CRL.P No. 5159 of 2018
HC-KAR                                           AND 5 OTHERS


posted at Kunigal factory shows that the Bank's security was in

complete charge of the Company's Kunigal works ever since the

Bank     had   taken   over   possession.   It   is   stated   that   on

22.05.2016, the security personnel of Bengaluru working along

with the security personnel of neighbouring factory, were found

removing the goods and a complaint in that regard was made

with the jurisdictional police, upon which, the FIR No.0316

came to be registered on 23.05.2016.


       20.     It is contended that the Company had declared

stock of Rs.71.97 crores in the monthly stock statement on

31.05.2014 and the same was accepted by the Bank on

07.06.2014. Since then, the Bank through its security agency

was in complete charge of the inventory even at the point of

closure of the Unit.


       21.     The informant contended that, after realizing that

the Bankers were irresponsible and were hostile towards him

and by showing themselves unaccountable, the Company in its

letter dated 25.05.2016 has written to the Bankers suggesting

to carry out a stock verification in the presence of an

independent Valuer and the Chartered Accountant.               But the
                               - 27 -
                                               NC: 2025:KHC:28893
                                           WP No. 40308 of 2018
                                      C/W CRL.P No. 5157 of 2018
                                          CRL.P No. 5159 of 2018
HC-KAR                                            AND 5 OTHERS


Banks did not present themselves for verification. However, the

stock was taken at Bengaluru, Kunigal and Himachal Pradesh

Units on 03.06.2016, 05.06.2016 and 08.06.2016 respectively

and found the value of stock at Rs.1.14 crores. It is stated that,

as on 31.05.2014, the stock was valued at Rs.71.97 crores and

therefore, Rs.70.83 crores was the stock deficit. Thus, it is

contended by the informant that, this stock which was in deficit

was stolen from three factory locations in Bengaluru, Kunigal

and Himachal Pradesh units and also ICD Bengaluru. The

security agency along with concurrent Auditor, the CFO and

Deputy CFO of the informant -Company with the Bank

Executives who are instrumental in appointing the security

agency are all responsible for the conspiracy, cheating and

committing theft of stocks.


     22.     The informant has named 9 accused persons-

accused No.1 being the Chief Financial Officer; accused No.2

being the Deputy Chief Financial Officer; accused Nos.3 and 4

being the Executives of SBI; accused Nos.5 to 7 being the

Executives   of   Punjab   National    Bank;   accused   No.8   the

Concurrent Auditor; and accused No.9 the Consultant of M/s
                                - 28 -
                                                   NC: 2025:KHC:28893
                                           WP No. 40308 of 2018
                                      C/W CRL.P No. 5157 of 2018
                                          CRL.P No. 5159 of 2018
HC-KAR                                            AND 5 OTHERS


Kashi Security and Consulting Pvt. Limited. Therefore, the

informant requested the police to register the case and to

initiate legal action against all the 9 accused. Accordingly the

FIR in Crime No.580 of 2016 came to be registered. After

investigation, the final report came to be filed.


     23.     The petitioners being accused Nos.3, 4, 6 to 8

have filed Criminal Petition No.6885 of 2018; Criminal Petition

No.5159 of 2018; Writ Petition No.40308 of 2018; Writ Petition

No.35925    of   2018;    Criminal      Petition   No.5157   of    2018

respectively, invoking Articles 226 and 227 of the Constitution

of India read with Section 482 of Cr.P.C are seeking to quash

the criminal proceedings initiated against them, to quash the

order taking cognizance of the offence and registration of CC

No.11073 of 2018 pending on the file of the learned I

Additional Chief Metropolitan Magistrate, Bengaluru city.


     24.     Heard Sri M S Shyam Sundar, learned senior

advocate for Sri S Prasanna Kumar, learned counsel for the

petitioners in Writ Petition Nos.40308, 35925 of 2018 and Sri M

S   Shyam    Sundar,     learned     senior   advocate    for     Sri   M

Subramanya, learned counsel for the petitioners in Writ Petition
                                   - 29 -
                                                 NC: 2025:KHC:28893
                                            WP No. 40308 of 2018
                                       C/W CRL.P No. 5157 of 2018
                                           CRL.P No. 5159 of 2018
HC-KAR                                             AND 5 OTHERS


Nos.7492, 7493 and 7494 of 2019, Sri S S Naganand, learned

senior advocate for Sri S Sriranga, learned counsel for the

petitioners in Criminal Petition Nos.5157 and 5159 of 2018, Sri

Murthy D Naik, learned senior advocate for Sri G Mahendra,

learned counsel for the petitioner in Criminal Petition No.6885

of   2018,   Sri   Rajath    Subramanya,       learned   High    Court

Government     Pleader      for   respondent     No.1,   Sri    Dhyan

Chinnappa, learned senior advocate for Sri H N Vasudevan,

learned counsel for the respondent - informant in              Criminal

Petition Nos.5157, 5159 and 6885 of 2018 and Sri Anant

Mandagi, learned Senior counsel for Sri H N Vasudevan, learned

counsel for the respondent - informant in Writ Petition

Nos.7492, 7493, 7494 of 2019 and Writ Petition Nos.40308,

35925 of 2018. Perused the materials on record.


     25.     Sri M S Shyam Sundar, learned senior advocate in

Writ Petition Nos.40308 and 35925 of 2018 has produced the

copy of the order dated 21.03.2024 passed in TSA No.9/2023

by the Debts Recovery Tribunal-I at Chennai (for short 'DRT-I')

and contended that M/s Metal Closures Private                  Limited,

represented by the informant as its Managing Director along
                                - 30 -
                                            NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


with his wife, filed the petition under Section 17(1) of the

SARFAESI Act, seeking to quash the impugned demand and

possession notices issued by the Bank and to set aside the

actions whatsoever, taken by the Banks and also claiming

damages caused due to illegal actions of the Banks. Learned

counsel contended that, several grounds were raised by the

informant in the said petition alleging fraud and forgery. He

also states regarding the criminal complaint filed against his

officials with Ashoknagar Police Station. The possession notice

issued by the Banks was also challenged by the informant on

the ground that reply given by the informant was not taken into

consideration, as the fraud played by the Chief Financial Officer

of the Company in collusion with the officials of the Bank was

alleged in the reply notice.   It was also contended that there

was no proper authorization to the transactions held by the

Chief Financial Officer.   The informant has also pleaded that

there was theft of stocks which is referred to in the charge

sheet.


     26.    Learned senior advocate further contended that

the DRT-I had considered all the materials that are placed
                                  - 31 -
                                              NC: 2025:KHC:28893
                                           WP No. 40308 of 2018
                                      C/W CRL.P No. 5157 of 2018
                                          CRL.P No. 5159 of 2018
HC-KAR                                            AND 5 OTHERS


before it and recorded its satisfaction regarding compliance of

mandatory provisions of Section 13(3)(A) of the SARFAESI Act

and held that it cannot be said that there has been violation of

statutory duty on the part of the defendant - Bank. Placing

reliance on this order, learned senior advocate contended that

the contention now taken by the informant regarding the fraud

committed by the Bank Officials in initiating proceeding on the

SARFAESI Act, cannot be accepted as the DRT-I has out-rightly

rejected all such contentions.


     27.     Learned   senior     advocate   contended   that   the

prosecution has cited in all 19 witnesses in the chargesheet.

CWs.1 to 11 are the employees of the informant himself.

CWs.12 and 13 are not the material witnesses and the

remaining CWs.14 to 19 are the official witnesses. Therefore,

there are no independent witnesses to speak about commission

of the offences by the accused. He also contended that there

was no proper in-depth investigation, but casually the final

report is filed based on the statement of the interested

witnesses.
                                     - 32 -
                                                   NC: 2025:KHC:28893
                                              WP No. 40308 of 2018
                                         C/W CRL.P No. 5157 of 2018
                                             CRL.P No. 5159 of 2018
    HC-KAR                                           AND 5 OTHERS


         28.        Learned senior advocate for the petitioners in Writ

Petition Nos.7492, 7493 and 7494 of 2019 contended that the

grievance of the respondent - informant was only against his

employees. There is no reference of involvement of any of the

petitioners in commission of the offences. There is inordinate

delay in lodging the complaint, but the same is not explained.

In spite of that, FIR came to be registered and the investigation

was undertaken, expanding the scope of such investigation. No

preliminary investigation was held violating the directions

issued by the Hon'ble Apex Court in Lalitha Kumari Vs

Government of Uttar Pradesh and Others1. Learned counsel

submitted that even though the first information runs into

several pages and even though the informant is a qualified

Chartered Accountant, there is absolutely nothing to connect

any of the bank officials or third parties in the commission of

offences.         It is hard to believe that the informant a qualified

Chartered Accountant had allowed his employees - accused

Nos.1 to 11 to mismanage the financial affairs of the Company

for about 5 to 6 years without him having even a clue about the

same.

1
    (2014) 1 SCC (Cri) 524
                                 - 33 -
                                                NC: 2025:KHC:28893
                                          WP No. 40308 of 2018
                                     C/W CRL.P No. 5157 of 2018
                                         CRL.P No. 5159 of 2018
HC-KAR                                           AND 5 OTHERS


     29.     Learned   senior    advocate      submitted   that    the

Investigating Officer has cited as many as 20 witnesses in the

charge sheet to substantiate the contention and to prove the

guilt of the accused. CW1 is the informant himself. CWs.2, 3,

14 and 15 are the mahazar witnesses. CWs.4 and 5 are the

employees of his own Company. CWs.6 to 8 are the officials of

State Bank of India. CWs.9, 10 and 13 are the officials of

Punjab National Bank. CWs.11 and 12 are the officials of UCO

Bank, CW16 is the Technical Expert of Cyber Lab and CWs.17

to 20 are the Investigating Officers.       Even though, serious

allegations are made in the first information against these

petitioners, not even a single witness is cited to speak about

any of these allegations.


     30.     Learned    senior      advocate     contended        that,

admittedly the informant who is the Managing Director of the

Company had borrowed huge sums of money from the

consortium of the Banks, of which, State Bank India is the lead

Bank.      Since from 2013-14, the Company has become a

defaulter and its accounts were treated as NPA. Frequent

meetings were held by the bank officials with the informant and
                                - 34 -
                                              NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


his officials, bringing it to the notice of the informant about the

financial status of the Company and the default that is being

committed in repaying the amount.          A forensic audit was

ordered which was undertaken by a prestigious Auditor who

submitted his report.    In various meetings held by the Banks

since from 2014 to discuss about the financial status of the

Company, the informant was part of the meeting.            As per

Resolution of the meeting, the informant was directed to

furnish audited accounts for the financial years 2013 - 14 on or

before 15.09.2014.      He was also asked to produce audited

balance sheet for the years 2011-12 and 2012-13. In spite of

that, the informant had not taken any steps to furnish the

documents as required by the Banks. A decision was taken in

the meeting held on 14.10.2014, which was attended by the

informant to have forensic audit. The report was submitted on

17.03.2016, wherein, it is specifically stated that the informant

had not co-operated in such audit.


     31.     Learned senior advocate submitted that looking to

the default committed by the Company and its inability to

revive, a decision was taken in the meeting that was held on
                                  - 35 -
                                                NC: 2025:KHC:28893
                                           WP No. 40308 of 2018
                                      C/W CRL.P No. 5157 of 2018
                                          CRL.P No. 5159 of 2018
HC-KAR                                            AND 5 OTHERS


14.09.2015   to   initiate   proceedings     under   SARFAESI     Act.

Accordingly, the notices were issued, the symbolic possession

of the properties were taken by the Banks.                It is only

thereafter, the informant came up with the complaint against

his employees.    The Investigating Officer has filed the charge

sheet referring to so many misdeeds by the bank officials

without there being any basis. Even the forensic audit report

which was admittedly submitted by a reputed Auditor was

never taken into consideration by the Investigating Officer.


     32.     Learned    senior    advocate    submitted    that   the

Investigating Officer who is not qualified in financial matters

proceeded to refer to the words 'custom scrips' and 'round

tripping'. Learned senior advocate contended that scrip means

an advance payment or it is like value attached ticket. It is not

an offence to get scrip at a reasonable rate and to make use of

the same at a later period to make some profit out of it. But

the Investigating Officer referred to the word 'scrip' which is

out of context. Similarly, round tripping also has no relevance

to the facts of the case as it is not explained as to how these

petitioners have managed round tripping.         Moreover, none of
                               - 36 -
                                               NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


the chargesheet witnesses have spoken to about any of these

serious allegations.     No witness is cited to speak about

formation of Shell Company or a fictitious Company by accused

No.26 or such Company having any dealings with the informant

Company or for having evaded VAT.


      33.   Learned senior advocate submitted that, even

though there is reference to the word 'round tripping', the

Investigating Officer has not explained as to what it means and

how   the   same   was   committed.    There    is   absolutely   no

foundation for making any such allegations.


      34.   Learned senior advocate refers to the memo dated

24.09.2024 and contended that as per the scheme formulated

by Ministry of Commerce and Industry Scrip, which is known as

Merchandise Exports from India Scheme (MEIS) (hereinafter

referred to as the 'scheme'), Duty Credit Scrips will be granted

as rewards which is freely transferable and it can be used for

various purposes as stated in this scheme. It can be used for

payment of basic customs duty, additional customs duty,

central excise duties on domestic procurements of inputs or

goods, etc. When Duty Credit Scrips are freely transferable as
                              - 37 -
                                            NC: 2025:KHC:28893
                                       WP No. 40308 of 2018
                                  C/W CRL.P No. 5157 of 2018
                                      CRL.P No. 5159 of 2018
HC-KAR                                        AND 5 OTHERS


per the scheme, no offence is made out by transferring the

scrips from one another.


     35.    Learned senior advocate further submitted that,

the informant initially filed the first complaint on 16.07.2015

after receipt of the notice under Section 13(2) of SARFAESI Act,

which was issued on 12.08.2014 by State Bank of India. At the

beginning, he made allegations only against his employees, but

subsequently, the second complaint came to be filed on

03.09.2016, making allegations against his employees as well

as the officials of the Bank, for which the FIR came to be

registered on 23.09.2016. The Investigating Officer deliberately

filed the charge sheet on 05.05.2018 in the second complaint

that was filed on 03.09.2016. But the charge sheet of the first

complaint dated 16.07.2015 came to be filed much later on

07.12.2018. The present complaint came to be filed by the

informant to somehow or the other escape the liability under

SARFAESI Act. SARFAESI proceedings are still pending, but the

recovery of the same is stayed by this Court at the instance of

the informant in another proceedings.
                              - 38 -
                                                   NC: 2025:KHC:28893
                                       WP No. 40308 of 2018
                                  C/W CRL.P No. 5157 of 2018
                                      CRL.P No. 5159 of 2018
HC-KAR                                        AND 5 OTHERS


     36.     Learned senior advocate contended that CW1 is

the informant himself. CWs.2, 3, 14 and 15 are the pancha

witnesses. CWs.4 and 5 are the employees of the informant -

Company, CWs.6 to 13 are the officials of the Bank. None of

these witnesses inculpate the accused. They do not speak

about accused No.26, running a Shell Company or receiving

huge amount of over Rs.6 crores and not providing customs

scrips. Under such circumstances, absolutely no offence is

made out against any of these petitioners. It is sheer misuse of

the system by the informant to rope in the petitioners.


     37.     Learned senior advocate contended that even

though serious allegations are made against accused Nos.10,

11 and 26 in Crime No.486 of 2015 and as accused Nos.6 and 7

are arrayed as accused in Crime No.580 of 2016, there is

absolutely no such allegations, or basis to make allegations and

none of the charge sheet witnesses speak about the same.

Under    such circumstances, it       is   clear   that   the   criminal

proceedings were initiated only to wreck vengeance against the

bank officials and their family members to see that the

SARFAESI proceedings initiated against the informant is stalled.
                                     - 39 -
                                                   NC: 2025:KHC:28893
                                              WP No. 40308 of 2018
                                         C/W CRL.P No. 5157 of 2018
                                             CRL.P No. 5159 of 2018
    HC-KAR                                           AND 5 OTHERS


He further submitted that the consortium of Banks filed a

complaint with CBI which had undertaken investigation into the

fraud        committed   by   the   informant.     But   the   informant

approached this Court and got stayed the CBI investigation.

This is the tactics adopted by the informant to arm twist the

bank officials, which is deprecated by the Hon'ble Ape Court in

a case of similar nature in Priyanka Srivastava and another

Vs State of Uttar Pradesh2. The Hon'ble Apex Court has

came down heavily in entertaining such criminal complaints

without any responsibility, where the bank through its officials

proceeded to invoke the provisions of SARFAESI Act against the

defaulting        unscrupulous   complaint.      Therefore,    it   is   the

contention of the learned senior advocate that the decision in

Priyanka Srivastava (supra) is aptly applicable to the

present case and hence, initiation of criminal proceedings is in

clear abuse of process of law and therefore, the same is to be

quashed.


         38.       Learned senior advocate further submitted that the

learned Magistrate has never applied his mind to any of these


2
    (2015) 6 SCC 287
                                 - 40 -
                                               NC: 2025:KHC:28893
                                          WP No. 40308 of 2018
                                     C/W CRL.P No. 5157 of 2018
                                         CRL.P No. 5159 of 2018
 HC-KAR                                          AND 5 OTHERS


facts and circumstances, but proceeded to take cognizance of

the offences mechanically.      Therefore, even the order taking

cognizance of the offences is liable to be quashed. Accordingly,

he prays for allowing all the petitions, in the interest of justice.


     39.     Sri S S Naganand, learned senior advocate for the

petitioners in Criminal Petition Nos.5157 and 5159 of 2018

submits that the petitioner in Criminal Petition No.5157 of 2018

is arrayed as accused No.8. He is the Chartered Accountant by

profession and was appointed as concurrent Auditor. As the

name suggests, his appointment was concurred both by the

informant as well as by the consortium of Banks. He submits

that, there was allegation of theft of materials, conspiracy by

the informant and his officials, which resulted in the Company

becoming NPA, without following the repayment schedule. A

meeting was held by the Banks, which was attended by the

informant where a collective decision was taken for appointing

accused No.8 as a concurrent Auditor. The role of the Auditor

was specified in the letter dated 04.07.2014. He is required to

monitor the transactions carried out by MCPL and is required to

verify the compliances of the same. The Auditor was required
                               - 41 -
                                            NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


to physically verify the stocks in MCPL and accordingly, he

verified and submitted the audit report dated 27.08.2014. The

audit report indicates that there was significant variance in the

stock declared by the informant in his routine stock declaration

and the stock that was present in the premises when verified.

The appointment letter dated 01.08.2014 explicitly states the

scope of audit to be done by the petitioner - accused No.8. He

is required to verify the cash flow, inventory of the raw

materials, auditing compliances, verification of statements

monitoring sale of fixed assets etc.,


     40.     Learned senior advocate contended that even

though the respondent - informant had taken part in the

meeting, where the petitioner was appointed as concurrent

Auditor, he never raised any objection. On the other hand, he

conceded for appointment of the petitioner. The findings

recorded by the petitioner in the stock audit report as well as

concurrent audit was later confirmed by the Forensic Audit

Report dated 17.03.2016, submitted by M/s Risk Richter, which

reveals the fraud perpetuated by the respondent - informant
                                - 42 -
                                               NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


     41.     Learned senior advocate further submitted that the

petitioner was not the servant of the respondent - informant

nor of the Banks. Under such circumstances, Section 381 of IPC

could not have been invoked against the petitioner. Even after

sale of stocks to Zarhak Steels, the petitioner has not received

any money. When the role of the petitioner as concurrent

Auditor was very much explicit and limited, and when he had

no access to the goods nor had the Bank had taken physical

possession   of   the   property,   the   allegations   against   the

petitioner are baseless.


     42.     Learned senior advocate further submitted that the

allegations against the petitioner that, he approved the sale of

machinery    worth      Rs.72,00,000/-    to   Aura     Polyfex   for

Rs.10,00,000/- is also baseless as it is MCPL, which requested

the Bank for approval of the sale for Rs.10,00,000/-.         Under

such circumstances, the allegations are not only baseless but

are malafide. Learned senior advocate further submitted that

the petitioner being the Auditor never had any control over

functioning of MCPL. He was not entrusted with any property.

Under such circumstances, Sections 403, 408 and 409 of IPC
                                  - 43 -
                                              NC: 2025:KHC:28893
                                           WP No. 40308 of 2018
                                      C/W CRL.P No. 5157 of 2018
                                          CRL.P No. 5159 of 2018
HC-KAR                                            AND 5 OTHERS


could not have been invoked. Similarly, Section 420 of IPC is

also not applicable to the petitioner as no allegation of

deception or inducement is made against him. The petitioner as

an Auditor, lawfully entered the premises for the purpose of

conducting stock audit and after completion of the mandate, he

ceased to conduct the concurrent audit and under such

circumstances, Section 447 of IPC alleging trespass also could

not have been invoked. Respondent - informant never called

upon the petitioner to withdraw from the alleged unauthorized

deposition as required under amended Section 441, vide

Karnataka   Act   21 of 2014, which came          into   effect   on

02.06.2014. Hence, absolutely there is no allegation against

the petitioner for having conspired with anybody to commit an

offence and therefore, initiation of criminal proceedings is in

clear abuse of process of law.


     43.    Learned senior advocate also contended that there

is inordinate delay of more than two years in filing the

complaint and there is no explanation for the same. Even

though, it is contended that the respondent - informant was

hospitalized and he could not have filed the complaint on time,
                                    - 44 -
                                                 NC: 2025:KHC:28893
                                             WP No. 40308 of 2018
                                        C/W CRL.P No. 5157 of 2018
                                            CRL.P No. 5159 of 2018
HC-KAR                                              AND 5 OTHERS


the materials produced before the Court by the respondent -

informant discloses that, he was hospitalized from 05.09.2014

till 21.09.2014 and the same cannot be an explanation for the

inordinate delay of more than 2 years. Moreover, even though

similar explanation was given by the respondent - informant

before     the    Institute   of   Chartered   Accountants,   it   has

disbelieved the same as per Order dated 02.11.2022 wherein,

the respondent - informant was held guilty of misconduct and

he was sentenced for the same.


     44.         Learned senior advocate contended that, if at all

the respondent - informant, who is the borrower is aggrieved

by the actions of the authorities under SARFAESI Act, he should

have recourse as provided under the enactment, but he could

not have invoked the penal provisions to arm twist the

petitioner. In this regard, he placed reliance on the decision of

the Hon'ble Apex Court in Priyanka Srivastava (supra).


     45.         Learned senior Advocate also contended that, all

the issues now raised by the respondent - informant were

considered by DRT-I,          Chennai in TSA No.9 of 2023, which

upheld the actions of the Banks as the same are in accordance
                                 - 45 -
                                              NC: 2025:KHC:28893
                                          WP No. 40308 of 2018
                                     C/W CRL.P No. 5157 of 2018
                                         CRL.P No. 5159 of 2018
HC-KAR                                           AND 5 OTHERS


with SARFAESI Act. Even though the said order was challenged

by   MCPL   before   this   Court,   the   same   is   now   pending

consideration.


     46.    Learned    senior    advocate   contended    that,   the

Investigating Officer has filed the charge sheet without there

being any basis, but being the mouthpiece of the respondent -

informant. The statement of objections filed by respondent

No.1 reads as though it is drafted by the respondent -

informant. The Investigating Officer had no occasion to know all

those details which are highlighted in the statement of

objections. Therefore, it is obvious that, no investigation worth

mentioning was undertaken by the Investigating Officer. The

collusion between the Investigating Officer and the respondent

- informant is obvious and the Investigating Officer has

exceeded his limitations in determining the validity of the

SARFAESI recovery proceedings initiated by the consortium of

Banks.


     47.    Learned senior advocate placed reliance on the

decision of the Hon'ble Apex Court in K Virupaksha Vs State
                                       - 46 -
                                                      NC: 2025:KHC:28893
                                                   WP No. 40308 of 2018
                                              C/W CRL.P No. 5157 of 2018
                                                  CRL.P No. 5159 of 2018
    HC-KAR                                                AND 5 OTHERS


of Karnataka3 to contend that the police complaints and

investigations are not to be entertained in cases where

borrowers have grievance, as the same would amount to

reviewing the jurisdiction of DRT and the competent Courts

under the SARFAESI Act. The learned Magistrate has also not

applied his mind while taking cognizance of the offences and

therefore, it is clear that the petitioner is baselessly implicated

in the matter and forced to face the trial. Since initiation of

criminal proceedings and its continuation is in clear abuse of

process of the law, the same is liable to be quashed.

Accordingly, prays for allowing the petition.


         48.       Similarly,   Sri   S   S    Naganand,   learned   senior

advocate contended that the petitioner in Criminal Petition

No.5159 of 2018 is accused No.4 and he is the Authorized

Officer under SARFAESI Act. The recovery proceedings under

SARFAESI Act was initiated and the notice under Section 13(2)

was issued on 12.08.2014 and the possession notice dated

20.02.2015 was also issued, but however, the same were

withdrawn by the petitioner by giving a public notice dated


3
    (2020) 4 SCC 440
                               - 47 -
                                              NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


22.06.2015. A fresh notice under Section 13(2) was issued on

15.09.2015    and    possession    notices   on   11.12.2015     and

14.12.2015. The petitioner obtained an order dated 02.08.2016

from the jurisdictional Magistrate in Crl.Misc.No.13066 of 2015

under Section 14 of SARFAESI Act, directing him to take over

physical possession of the premises. But the petitioner had

never taken physical possession of the premises. The DRT in SA

No.152 of 2016 directed the parties to maintain status quo with

regard to the property till 13.09.2016. In the meantime, the

complaint was filed on 03.09.2016. A concurrent Auditor was

appointed in the meeting that was held on 01.08.2014, which

was attended by the respondent - informant. Under such

circumstances, the respondent - informant could not have

taken the contention that the petitioner had taken the physical

possession of the property.


     49.     Learned senior advocate contended that there is

inordinate   delay   in   making   the   allegations   against   the

petitioner, who was discharging his duty as an authorized

officer by following the procedure as contemplated under

SARFAESI Act. For discharging the official duty, the petitioner
                                     - 48 -
                                                  NC: 2025:KHC:28893
                                              WP No. 40308 of 2018
                                         C/W CRL.P No. 5157 of 2018
                                             CRL.P No. 5159 of 2018
HC-KAR                                               AND 5 OTHERS


cannot be made liable for the offence under Section 381 of IPC

and by no stretch of imagination, it can be said that he has

committed theft of any materials. The email dated 20.03.2015

produced as per Annexure-BL clearly shows that it was the

respondent - informant, who requested the Bank to remove the

LPG facility. It also shows that it was the respondent -

informant, who was in physical possession of the factory. When

the bank officials were permitted to take out the servers from

EDP room by the respondent - informant, it cannot be said that

they have committed theft of any articles. Sections 403, 408

and 409 of IPC also could not have been invoked against the

petitioner   as   there   is   no     dishonest   misappropriation   or

conversion of any property entrusted to him. Additional security

was provided to MCPL in order to protect the assets in the

factory, where the respondent - informant continued to remain

in physical possession, which is evident from the letter dated

19.08.2014 produced as per Annexure-K and the letter dated

20.03.2015 Annexure-BL issued by the respondent - informant

himself. The ingredients of Sections 420, 447, 37 and 120B of

IPC are also not attracted to the facts of the case. The

informant has not raised any grievance alleging that there was
                                - 49 -
                                            NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


shifting of NPA date from 28.05.2014 to 31.01.2010. It is for

the first time, such an issue was raised while addressing the

arguments before this Court.


     50.    Learned senior advocate further contended that as

per letter dated 11.08.2014, the informant acknowledges

appointment of security guards and thank the Bank for the

same. Under such circumstances, he cannot find fault with the

appointment of the security guards.          Moreover, as per

Annexure-AC dated 13.11.2015, the informant has written to

the Bank and acknowledges that he was present in the meeting

where concurrent Auditor was appointed.


     51.    Learned senior advocate placed reliance on the

decision of the Hon'ble Apex Court in K Virupaksha (supra) to

contend that, there is a procedure as contemplated under

SARFAESI Act, which is a complete code in itself which provides

the procedure to be followed by the secured creditor and also

the remedy to the aggrieved parties including the borrower.

Placing reliance on this decision, learned senior advocate

contended that in paragraph 15 of the judgment, the Hon'ble

Apex Court made it clear that, if there is any discrepancy in the
                                - 50 -
                                            NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


manner of classifying the account of the appellant as NPA or in

the manner in which the property was valued or was auctioned,

DRT is vested with the power to set aside the said auction at

the stage after the secured creditor invokes the power under

Section 13 of SARFAESI Act.


     52.    Learned   senior    advocate   submitted   that   the

Hon'ble Apex Court has re-iterated that DRT is the forum

provided to assail the procedure that was followed under the

special enactment. The Hon'ble Apex Court also referred to the

tendency on the part of the borrowers to invoke the penal

provisions by filing a complaint after failing in their attempt

before DRT or the High Court as the case may be. The Hon'ble

Apex Court has cautioned that, if the grievance as put forth by

the respondent - informant is to be taken note of by invoking

the penal provisions and the respondent - informant is allowed

to agitate through a criminal complaint and the investigation is

allowed to continue, it would amount to permitting the

jurisdictional police to read over the process which would be in

the nature of reviewing the order passed by the High Court or

any other Court competent under SARFAESI Act which is
                                 - 51 -
                                                 NC: 2025:KHC:28893
                                            WP No. 40308 of 2018
                                       C/W CRL.P No. 5157 of 2018
                                           CRL.P No. 5159 of 2018
HC-KAR                                             AND 5 OTHERS


neither desirable nor permissible. The Hon'ble Apex Court has

categorically held that by taking such stand, the banking

system cannot be allowed to be held to ransom by such

intimidation. Therefore, it is contended that the proposition of

law on the subject is very well settled. The initiation of criminal

proceedings could not be sustainable when the proceedings

under SARFAESI Act is already initiated. Therefore, registration

of the criminal case, filing of the charge sheet and taking

cognizance cannot be justified on any ground as it is done only

to   intimidate   the   petitioners.     Therefore,   learned   senior

advocate contended that it is a clear abuse of process of law

and hence, the petitions are to be allowed. When no motive is

attributable to the petitioner and no criminal offence is made

out, the criminal proceedings is liable to be quashed and

accordingly, prays for allowing both the petitions.


     53.     Sri Murthy D Naik, learned senior advocate for the

petitioner in Criminal Petition No.6885 of 2018 contended that

the petitioner is accused No.3.        Admittedly, the respondent -

informant borrowed the amount from the consortium of Banks

and he committed default. When the borrower fails to pay the
                                - 52 -
                                                NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


installments as scheduled for three consecutive months, such

accounts will be treated as NPA. The respondent - informant

committed default in payment of installment as agreed during

October   to   December-2009.      Therefore,    with   effect   from

31.01.2010, the loan account was treated NPA. Later there was

restructuring of the loan account as provided under the Master

Circular issued by RBI. Learned counsel produced copy of the

Master    Circular    No.DBOD.No.BP.BC.1/21/01.018/2013-14

dated 01.07.2013 issued by RBI and referred to paragraph

No.4 in part-A i.e., asset classification to highlight different

categories of assets while classifying NPAs such as substandard

assets - that it remained NPA for a period less than or equal to

12 months, doubtful assets - when it remained in substandard

assets for a period of 12 months or more and less assets -

where loss has been identified by the Bank or internal or

external auditors or the RBI inspection, but the amount has not

been written off wholly. He has also drawn the attention of the

Court to paragraph No.5.1.2 relating to Provisioning Norms to

contend that, if the advance as remained in doubtful category

upto one year, the provision i.e., required to be made is 25%

to secure the portion and if it is between 1 to 3 years, it will be
                                - 53 -
                                               NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


40% and beyond 3 years it will be 100%. Learned counsel

contended that as per Annexure-AL produced along with the

additional   documents   dated     12.12.2024,       SMCB      Branch,

Bengaluru had accorded approval for revising the date of NPA.

The reason for change in date of NPA is also mentioned therein

by the Bank, according to which, the term loan account was

restructured on 17.02.2010 and the repayment was re-

scheduled by 6 months due to delay in completion of the

project. This document makes it clear that as per original

repayment    schedule,   the   term     loan   was   to   be    repaid

commencing from October-2009 which was postponed to April-

2010. It is stated that the Company's profitability was under

strain for atleast 2 years. However, it is stated that the

performance of the account during specified period was

satisfactory. As the restructured account has become NPA as on

28.05.2014 due to continues irregularities in the account and

since the structure has failed and the account has become NPA,

the date of NPA was reckoned with reference to the pre-

restructuring repayment schedule. Therefore, there was change

in the date of NPA from 28.05.2014 to 31.01.2010.
                              - 54 -
                                            NC: 2025:KHC:28893
                                       WP No. 40308 of 2018
                                  C/W CRL.P No. 5157 of 2018
                                      CRL.P No. 5159 of 2018
HC-KAR                                        AND 5 OTHERS


     54.    Learned senior advocate submitted that similar

contentions were taken by the respondent - informant before

National Company Law Appellate Tribunal (for short 'NCLAT'),

Delhi in Company Appeal (AT)(Ins).No.68/2019 and also before

the Debts Recovery Tribunal-I at Chennai (DRT) in TSA No.9 of

2023. In both the proceedings, similar contention taken by the

respondent - informant either as appellant or as applicant were

considered threadbare and the same were rejected by the

appropriate authorities.


     55.    Learned senior advocate contended that both the

forums have categorically held that shifting the date of NPA

from 28.05.2014 to 31.01.2010 cannot be found fault with and

on that ground, the possession notice cannot be treated as

opposing the provisions of SARFAESI Act and Security Interest

Act (Enforcement) Rules, 2002. Even though such a categorical

finding is given by both the appropriate forums, the respondent

- informant is making similar allegations before this Court with

malafide intention. Hence, such contention is liable to be

rejected.
                                - 55 -
                                                NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


     56.     Learned senior advocate contended that in view of

the facts and circumstances highlighted by the respondent -

informant, he cannot place reliance on APITCO's report filed on

10.05.2014 to contend that even on that day, the account was

still not treated as NPA and that even according to the report,

the Company was having good financial health. This report was

submitted immediately after restructuring of the schedule and

therefore, cannot be the basis to support the contention of the

respondent - informant.


     57.     Learned      senior    advocate         contended   that

admittedly, an ESCROW account was opened to the advantage

of the respondent - informant with an understating that the

inflow of money should first go to the ESCROW account and

later, it will go the loan account without diverting the fund. The

decision was taken to open the ESCROW account in the

consortium meeting held on 19.02.2014. Minutes of consortium

meeting is produced as per Annexure-AP and it is evident that

the respondent - informant being the Managing Director of the

Company    was    physically   present   in    the    meeting.   After

deliberations, it was decided mutually that the accounts with
                              - 56 -
                                           NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


the consortium banks are to be maintained as regular and the

same sale proceedings are to be routed proportionately. If the

irregularity is persisting, Escrow Mechanism will have to be

implemented. When such irregularity found to be persisting,

the ESCROW account was opened to route the funds. The fact

that irregularity was persisting was never denied by the

respondent - informant. It is also not denied that when a

decision to open ESCROW account was taken in the consortium

meeting held on 19.02.2014, he was very much present and

the respondent - informant cannot turn around to contend any

irregularities committed by him.


     58.    Learned senior advocate also contended that as

per Annexure-AQ the minutes of consortium meeting held on

07.06.2014, the respondent - informant as Managing Director

of M/s Metal Closures Private Limited had attended the meeting

and there was again discussions regarding opening of ESCROW

account at SBI and it was decided to have such an account

opened at SBI and the Company was advised to route all

credits to ESCROW account only. The Company also advised

their customers to route the payment through ESCROW
                                   - 57 -
                                                  NC: 2025:KHC:28893
                                             WP No. 40308 of 2018
                                        C/W CRL.P No. 5157 of 2018
                                            CRL.P No. 5159 of 2018
HC-KAR                                              AND 5 OTHERS


account. When the respondent - informant is a party to the said

decision and subsequently, the ESCROW account was opened

and the same cannot be found fault with by the respondent -

informant, who alleged commission of any offence against the

petitioner.


     59.      Learned senior advocate submitted that even

though the respondent - informant being the party to the

decision in various consortium meetings, more particularly, in

the meetings held on 19.02.2014 and 07.06.2014 to open the

ESCROW account and to route the funds through the same, he

started crying foul for the first time on 23.09.2016, which

shows the malafide intention on the part of the respondent -

informant in making such allegations.


     60.      Learned senior advocate submitted that much as

stated against the petitioner and other accused alleging

breaking open the door and the lock during April-2015, the

statement of various witnesses do not disclose involvement of

accused No.3 in any of such acts. Accused No.3 is responsible

employee      of    Specialized   Mid      Corporate   Brach   (SMCB),

Bengaluru.         He has drawn the attention of the Court to
                                - 58 -
                                              NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


Annexure-AR, which is dated 20.12.2014 to contend that the

migration of the account of M/s Metal Closures Private Limited

to Stressed Assets Management Branch (SAMB) was as on

16.12.2014. Therefore, since from December 2014, the loan

account was being handled by SAMB and not by SMCB to allege

any foul play against the petitioner who was attached to SMCB.

Admittedly, the petitioner - accused No.3 has nothing to do

with SAMB and under such circumstances, the allegations

against the petitioner is to be rejected in toto.


     61.     Learned senior advocate also drawn the attention

of the Court to Annexure -AS, the certificate issued by SBI

dated 20.06.2016 to contend that this certificate issued by the

Bank at an undisputed point of time discloses that the

petitioner was posted as Deputy General Manager at SMCB,

Bengaluru even during June 2016. The petitioner has never

worked in SAMB at any point of time and hence, the allegations

made against him are baseless.


     62.     Learned senior advocate contended that Section 32

of SARFAESI Act gives protection to the officials of the Bank

who act in good faith under the provisions of the Act. The
                               - 59 -
                                            NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


respondent - informant had never alleged that the petitioner

had ever transgressed his authority as an employee of the

Bank. Learned counsel has also drawn the attention of the

Court to the statement of objections filed by the respondent -

informant to contend that through out the allegation is that, the

SBI through this petitioner committed the offences in question.

The allegations made against the Bank and against the

petitioner are one and the same. The petitioner acted in good

faith and discharged his duties in accordance with law by

following the due process of law. He is the representative of the

Bank. Therefore, the petitioner has not acted individually.

Under such circumstances, no malafide can be attributed to his

action.


     63.    Learned senior advocate for the petitioner has

placed reliance on the decision of the Hon'ble Apex Court in K

Virupaksha (supra) to contend that when prima facie the

action taken by the Banks under SARFAESI Act is neither

unquestionable nor treated as sacrosanct, but it is always open

to be assailed it in the forum provided and the respondent -

informant has availed such forums by approaching NCLT and
                                  - 60 -
                                                  NC: 2025:KHC:28893
                                           WP No. 40308 of 2018
                                      C/W CRL.P No. 5157 of 2018
                                          CRL.P No. 5159 of 2018
HC-KAR                                            AND 5 OTHERS


DRT and was unsuccessful before both the forums. He cannot

be permitted to file the complaint making baseless allegations

of   committing    criminal   offences    which    is    apparently    to

intimidate the bank officials. Since there is delay in raising such

plea, it was an after thought, which is an abuse of process of

law.


       64.   Learned    senior    advocate   has        highlighted   the

observations made by the Hon'ble Apex Court in paragraph 16

of the judgment to highlight that, if such allegations are

allowed to be agitated by filing criminal complaint and an

investigation is allowed to continue, it amounts to permitting

the jurisdictional police to redo the process which would be in

the nature of reviewing the order passed by the competent

authority under the SARFAESI Act, which is neither desirable

nor permissible.


       65.   Learned    senior    advocate   contended         that   the

Hon'ble Apex Court made it very clear that if such things are

permitted, the banking system will be allowed to be held to

ransom by such intimidation. Under such circumstances, the

Hon'ble Apex Court exercise its extraordinary power to quash
                                       - 61 -
                                                   NC: 2025:KHC:28893
                                                WP No. 40308 of 2018
                                           C/W CRL.P No. 5157 of 2018
                                               CRL.P No. 5159 of 2018
    HC-KAR                                             AND 5 OTHERS


the criminal proceedings. Thus, he contends that it is yet

another classic example for misuse of process of law only to

intimidate the bank officials and to get the relief which the

respondent - informant could not get either before NCLAT or

before DRT on the basis of similar allegations.


         66.       Learned senior advocate has also placed reliance

on the decision of the Hon'ble Apex Court in HDFC Bank Ltd

Vs State of Bihar and Others4 in support of his contention

that, SBI is a juristic person and no mens rea could be

attributed against the juristic person, when prima facie nothing

is placed on record to show that either bank or its staff have

committed dishonestly and that the mens rea required to

invoke penal provisions were existing while discharging their

duty. They cannot be made liable to face the investigation and

trial in criminal proceedings.


         67.       Learned senior advocate also placed reliance on

the decision of the Hon'ble Apex Court in Mukesh & Others Vs

State of Uttar Pradesh5 in support of his contention that,


4
    (2024) SCC Online SC 2995
5
    Slp No.12354/2020 DD:29.11.2024
                               - 62 -
                                            NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


while seeking quashing of the criminal proceedings, the

petitioner can rely on the documents which are not part of the

charge sheet, unlike the accused is barred from relying on such

documents while seeking discharge. The documents that are

relied on by the petitioner in the present case are all admitted

documents and under such circumstances, filing of the charge

sheet without referring to those documents will have to be

taken into consideration while gathering malafides on the part

of the respondent - informant.


     68.    Learned senior advocate contended that even

though reckless allegations are made regarding the action

taken by the petitioner under SARFAESI Act during 2014, the

FIR came to be registered during 2016, that too, after the

complaint was filed by SBI with CBI and criminal proceedings

were initiated against him. Therefore, the malafides are prima

facie evident for the respondent - informant to file the criminal

complaint by invoking penal provisions.


     69.    Learned senior advocate placed reliance on the

decision of the Hon'ble Apex Court in Manoj Kumar Sharma
                                           - 63 -
                                                       NC: 2025:KHC:28893
                                                    WP No. 40308 of 2018
                                               C/W CRL.P No. 5157 of 2018
                                                   CRL.P No. 5159 of 2018
    HC-KAR                                                 AND 5 OTHERS


and Others Vs State of Chhattisgarh & Another6 in support

of his contention that delay in lodging FIR often results in

embellishment which is a creature of an after thought. Such

delay in lodging the first information lacks spontaneity, but

there is always a danger of introduction of a coloured version

or an exaggerated version. Under such circumstances, the

Hon'ble Apex Court categorically held that registration of FIR

with extraordinary delay is an abuse of process of law and

therefore, the same is to be quashed.


         70.         Learned senior advocate also placed reliance on

the decision of the Hon'ble Apex Court in Dinesh Kumar

Mathur Vs State of MP and Another7 in support of his

contention that, mere alleging and making bald allegations of

criminal conspiracy and without placing any materials to

probabalize the same even after investigation and by filing the

charge sheet cannot bind each and every accused, including the

petitioner who is the public servant working as a responsible

officer with SBI and discharged his duties in accordance with

law by following the due process of law. Relying on these

6
    (2016) 9 SCC 1
7
    SLP(Crl.)No.5248/2017 DD 02.01.2025
                                       - 64 -
                                                    NC: 2025:KHC:28893
                                                WP No. 40308 of 2018
                                           C/W CRL.P No. 5157 of 2018
                                               CRL.P No. 5159 of 2018
    HC-KAR                                             AND 5 OTHERS


decisions, learned senior advocate contended that unless the

informant makes specific allegations against the petitioner for

having         conspired with   the     other   accused   or   for   having

committed cheating etc., he is not bound to face the trial on

such bald allegations.


         71.       Learned senior advocate also referred to the

decision of Priyanka Srivastava (supra) to contend that

registration of the FIR is out of vengeance and therefore, the

criminal proceedings is liable to be quashed.


         72.       Learned senior advocate also placed reliance on

the decision of the Hon'ble Apex Court in Salib Alias Shalu

Alias Salim Vs State of UP and Others8 in support of his

contention that when frivolous or vexatious proceedings are

initiated, the Court has a duty to consider the materials that

are placed before the Court very carefully even by reading it

between lines.


         73.       Learned senior advocate also placed reliance on

the decision of the Hon'ble Apex Court in Mary Angel and



8
    2023 SCC Online SC 947
                                          - 65 -
                                                          NC: 2025:KHC:28893
                                                     WP No. 40308 of 2018
                                                C/W CRL.P No. 5157 of 2018
                                                    CRL.P No. 5159 of 2018
    HC-KAR                                                  AND 5 OTHERS


Others v/s State of Tamil Nadu9 in support of his contention

that it is a fit case for imposition of cost against the respondent

- informant for abuse of process of law.


         74.        Learned senior advocate contended that, all of a

sudden the account of a borrower will not be treated as NPA,

the standard accounts classified as NPA could be restructured

by the Banks to upgrade them when all the outstanding loan

facilities in the account perform satisfactorily during the

specified period. Only if such a pre-restructuring facilities were

classified         as   substandard      and      doubtful,    then   its   assets

classification will be recalled from the date when it became NPA

on the first occasion. The general principles and procedural

norms pertaining to advances issued by Reserve Bank of India

pursuant to the Master Circular makes this position very clear

by holding that advances restructured on second or more

occasion may be allowed to be upgraded to standard category

after        the    specified   period     in     terms   of    the   concurrent

restructuring package subject to satisfactory performance.

Therefore, it is contended by learned senior advocate that the

contention taken by the respondent - informant that the date of
9
    (1999) 5 SCC 209
                              - 66 -
                                           NC: 2025:KHC:28893
                                       WP No. 40308 of 2018
                                  C/W CRL.P No. 5157 of 2018
                                      CRL.P No. 5159 of 2018
HC-KAR                                        AND 5 OTHERS


the account becoming NPA was preponed from 2014 to 2010

cannot be accepted even for a moment. Moreover, such

contentions were never entertained by DRT and under such

circumstances, the criminal proceedings against the petitioners

will have to be quashed.


     75.    Learned senior advocate further contended that

admittedly, the respondent - informant availed financial help

from consortium of Banks with State Bank of India, being the

lead bank. It is also not in dispute that the respondent -

informant committed default in repayment of the amount. The

account was treated as NPA. The consortium of Banks with

consent of the respondent - informant appointed the concurrent

Auditor to monitor the cash flow and to audit the accounts of

the defaulting Company and security agency to secure the

Company and its assets. A stock Auditor was appointed to

verify the stocks and receivables. The stock audit report was

submitted by the Auditor on 27.08.2014 highlighting several

irregularities like huge depletion in stock over statement of

debtors, diversion of funds, operating current account outside

the consortium on the part of the Company. After receipt of
                                   - 67 -
                                                   NC: 2025:KHC:28893
                                               WP No. 40308 of 2018
                                          C/W CRL.P No. 5157 of 2018
                                              CRL.P No. 5159 of 2018
    HC-KAR                                            AND 5 OTHERS


such report, clarification was sought by the respondent -

informant. In spite of that, the Company never came up with

any     clarification   nor   submitted    any   plan   for   Resolution.

Therefore, the account was transferred to Stressed Asset

Management Branch(SAMB) for initiating recovery action in

December 2014.


        76.    Learned senior advocate submitted that during

February 2015, SAMB took symbolic possession of the assets

for issuing the notice under Section 13(4) of SARFAESI Act. A

decision was taken in the joint meeting to have forensic audit

to be done by RISK RICHTER. In spite of that, the respondent

-     informant had not co-operated with forensic Auditors.

Accordingly, a report was submitted by the forensic Auditors to

the consortium on 17.03.2016. As per the opinion of the

Auditor, there were serious irregularities and fraudulent actions

that were taken place in the Company of the respondent -

informant. In the meantime, the consortium              initiated action

under SARFAESI Act and also launched proceedings before

Debt Recovery Tribunal-I, Bengaluru.
                                   - 68 -
                                                    NC: 2025:KHC:28893
                                              WP No. 40308 of 2018
                                         C/W CRL.P No. 5157 of 2018
                                             CRL.P No. 5159 of 2018
HC-KAR                                               AND 5 OTHERS


     77.      Learned senior advocate submitted that based on

the forensic audit report, the consortium decided to treat the

account of the Metal Closures Company as a fraudulent one and

accordingly, a complaint was filed with CBI as per the

guidelines of Reserve Bank of India. Such complaint was filed

by SAMB with CBI. The RBI vide its letter dated 07.09.2016

advised SBI to lodge complaint with CBI. It is submitted that at

the relevant point of time, the petitioner was working as

Deputy General Manager and in his official capacity, he lodged

the complaint with CBI. CBI sought clarifications from the

consortium represented by the petitioner. Accordingly, he filed

a revised written information dated 27.09.2016 and further

information was provided on 06.10.2016. However, CBI again

requested SBI to file more elaborate complaint and accordingly,

a   revised   complaint     was    filed    on     18.04.2017.    Further

information   was    also   furnished       to   CBI   on    16.10.2017.

Accordingly, an FIR came to be registered in Crime No. 11 of

2017 against the respondent - informant and 4 others for the

offence under Sections 120B, 406, 420, 468 and 471 of IPC

and under Sections 13(2) read with Section 13(1)(d) of

Prevention    of   Corruption     Act,     1988.    The     respondent   -
                                            - 69 -
                                                           NC: 2025:KHC:28893
                                                     WP No. 40308 of 2018
                                                C/W CRL.P No. 5157 of 2018
                                                    CRL.P No. 5159 of 2018
 HC-KAR                                                     AND 5 OTHERS


informant, in the meantime, filed the first information with

respondent No.1 alleging commission of the offence against his

own       employees. The             FIR   in   Crime     No.580   of   2016    of

Subramanyapura              Police     Station      was   registered    and    the

investigation was undertaken by CID. The charge sheet came

to be filed against accused Nos. 1 to 7 including the petitioner

who is arrayed as accused No.3.


         78.       Learned senior advocate submitted that initiation

of criminal proceedings at the instance of the respondent -

informant against officials of consortium Bank is to spite

vengeance against them. It is only with an intention to stall

SARFAESI proceedings pending before DRT and the complaint

registered with CBI.


         79.       Learned senior advocate placed reliance on the

decision of the Hon'ble Apex Court in State of Haryana and

Others Vs Bhajan Lal and Others10 to contend that as per

the directions issued by the Hon'ble Apex Court, it is a fit case

for quashing the criminal proceedings. Learned senior advocate

submitted that the allegations made in the complaint are so


10
     1992 Supp(1) SCC 335
                                   - 70 -
                                                    NC: 2025:KHC:28893
                                            WP No. 40308 of 2018
                                       C/W CRL.P No. 5157 of 2018
                                           CRL.P No. 5159 of 2018
HC-KAR                                             AND 5 OTHERS


absurd and not fit to go for trial. The role of the petitioner is

limited to the official action of initiating proceedings under

SARFAESI Act for which, the petitioner is made as a scapegoat.

Since false and frivolous allegations are made against this

petitioner     without    there   being    any   basis,   the    criminal

proceedings is liable to be quashed.


       80.     Placing reliance on these decisions, learned senior

advocate for the petitioner - accused No.3 contended that

registration of FIR and initiation of criminal proceedings against

the petitioner belatedly i.e., after long lapse of 4 years, that

too,   after    bank     registering   FIR    and   initiating   criminal

proceeding through CBI against the respondent - informant is

apparently an abuse of process of law to wreck vengeance

against the officials to pressurize them to dance to his tunes.

The act on the part of the respondent - informant is nothing but

arm twisting tactics adopted by him without any basis.

Therefore, he prays for allowing the petition to prevent abuse

of process of law.


       81.     Learned     High   Court      Government    Pleader    for

respondent No.1 - State opposing the petitions submitted that
                                 - 71 -
                                                NC: 2025:KHC:28893
                                            WP No. 40308 of 2018
                                       C/W CRL.P No. 5157 of 2018
                                           CRL.P No. 5159 of 2018
 HC-KAR                                            AND 5 OTHERS


specific allegations were made by the informant while filing the

first information.     The Investigating Officer has thoroughly

investigated    the   matter,   collected   sufficient   materials   to

constitute the offences in question. When there are sufficient

prima facie materials to constitute the offences, the petitioners

are not entitled for quashing the criminal proceedings initiated

against them.         Therefore, he prays for dismissal of the

petitions.


     82.       Sri Dhyan Chinnappa, learned senior advocate for

the informant - Prashant Hegde in Criminal Petition Nos.5157,

5159 and 6885 of 2018 opposing the petitions submitted that it

is a peculiar case which forced the informant to initiate criminal

action     against    the   accused,     who   initiated    SARFAESI

proceedings only for the purpose of covering their illegal acts in

collusion with Chief Finance Officer and other officials of the

Company. He further contended that the informant - Prashant

Hegde being the founder of the Company was the leader in the

market. He availed financial assistance from four different

nationalised Banks, which       formed consortium of Banks. He

further submitted that the Company was doing well till the mid
                               - 72 -
                                            NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


of 2014. The letter dated 10.05.2014 issued by State Bank of

India offering fresh enhancement of credit facilities upto 10

crores towards working capital. In fact, the Bank was intending

to enhance the working capital limits by 10 crores. But the said

offer was not accepted by the Company as per letter dated

16.05.2014. But strangely, in the first possession notice issued

by the Bank, the Company became NPA with effect from

28.05.2014.


     83.      Learned senior advocate has also drawn the

attention of the Court that, at the instance of Bank, a viability

study was undertaken and as per the viability report, the

Company was performing extremely well. Its performance was

estimated at 17%, while the general industry standard was

only 12%. It is only on the basis of this viability study,

declaring that the respondent - informant is doing extremely

good and is the leader in the market, SBI proposed to enhance

the working capital limits by 10 crores on 10.05.2014. But

within 18 days from there, the Company was declared as NPA,

which is unbelievable. No reasons whatsoever is assigned for

the same.
                               - 73 -
                                            NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


     84.    Learned senior advocate contended that even

though the first notice was issued declaring that the Company

has become NPA on 28.05.2014, subsequently, the legal

opinion was sought on 15.06.2015.        On the basis of legal

opinion, the notice issued for initiation of action was withdrawn

and thereby the stand of the Bank that the Company has

become NPA was withdrawn. The paper publication to that

effect is published categorically stating that the possession

notice issued earlier was withdrawn. It is thereafter, the second

notice for possession under Section 13(2) of SARFAESI Act was

issued on 15.09.2015 as per Annexure-AB. In this notice, SBI

strangely declared that the Company became NPA from

31.01.2010 that was about five years earlier to the notice.

Admittedly, first such notice was issued on 12.08.2014,

according to which, Company became NPA on 28.05.2014.

After withdrawal of the said notice as per the advice given to

the Bank vide Annexure-B, the second notice under Section

13(2) was issued by anti-dating the date of NPA.        There is

absolutely no reason assigned for the same. It cannot even be

imagined that within 15 days, a Company which was the leader

in the market and its performance was extremely good,
                                 - 74 -
                                               NC: 2025:KHC:28893
                                          WP No. 40308 of 2018
                                     C/W CRL.P No. 5157 of 2018
                                         CRL.P No. 5159 of 2018
HC-KAR                                           AND 5 OTHERS


became NPA. There must be some reason for the same, which

is not forthcoming.


     85.    Learned senior advocate contended that, if in-fact,

the Company had became NPA with effect from 31.01.2010,

that should have been reflected in the viability report that was

obtained by the Bank voluntarily from the independent agency.

But contrary to that, the viability report states that the

Company was performing extremely good. If the Company was

NPA with effect from 31.01.2010, the Bank would have taken

necessary action initiating the proceedings under SARFAESI Act

within no time. Why the Bank has kept quite for five long years

is also a question remains unanswered. If the Company was a

NPA with effect from 31.01.2010,         why the Bank has offered

enhancement of working capital limits by 10 crores on

10.05.2014 is also a mystery. As per the account statement,

the Company had repaid not less than 107 crores during 2013-

14. Under such circumstances, what was the yardstick used by

the Bank to declare the Company as NPA is not forthcoming.


     86.    Learned    senior     advocate    submitted   that   on

01.08.2014, SBI took forcible physical possession of the
                              - 75 -
                                           NC: 2025:KHC:28893
                                       WP No. 40308 of 2018
                                  C/W CRL.P No. 5157 of 2018
                                      CRL.P No. 5159 of 2018
HC-KAR                                        AND 5 OTHERS


Company by appointing accused No.8 - V V Krishnamoorthy,

Chartered Accountant as the concurrent Auditor. It also

appointed M/s Kashi Security by replacing the Company's

security i.e., Eagle Eye Security, which had served the

Company for over a decade. This shows the fact that the Bank

has actually taken physical control of the Company in true

terms.


     87.    Learned senior advocate has drawn the attention

of the Court that appointment of the concurrent Auditor and

appointing the security agency replacing the earlier one, was

the unilateral decision of the Bank. In none of the meetings,

the respondent - informant was invited or he was taken part.

Some documents were concocted to show that the respondent -

informant took part in the meeting. But the letters written by

the Bank at an undisputed point of time discloses that it was

the unilateral decision of the consortium Banks and the

respondent - informant had no voice in it. The word 'concurrent

Auditor' does not mean that his appointment was with the

concurrence of the informant. But one more Auditor was

appointed by the Bank, when there was already an Auditor for
                               - 76 -
                                             NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


the Company. Therefore, the Company has not played any role

either in appointing concurrent Auditor or in appointing a new

security agency replacing the earlier one.


     88.     Learned senior advocate has drawn the attention

to various correspondences, which are part of the charge sheet

to disclose that for each and every petty payments, such as,

BESCOM bills, LIC premium payment, the Company was

required to write to the concurrent Auditor and get his

approval. Only after getting the approval from the concurrent

Auditor, the Bank was releasing the amount for payment from

the ESCROW account. This shows the fact that the Bank had

virtually taken over the physical possession of not only the

property, but also the actual running of the business. Even the

routine payments were not permitted to be made by the

Company, but it was through concurrent Auditor and the

ESCROW account by the Bank.


     89.     Learned senior advocate drawn my attention to the

letter dated 05.08.2014 to contend that accused No.8 was

appointed as concurrent Auditor with effect from 01.08.2014 to

verify the cash flows and a specific restriction was levied on the
                                  - 77 -
                                                   NC: 2025:KHC:28893
                                            WP No. 40308 of 2018
                                       C/W CRL.P No. 5157 of 2018
                                           CRL.P No. 5159 of 2018
HC-KAR                                             AND 5 OTHERS


Company stating that no payments are to be made to non-

banking finance Companies, unsecured creditors, unsecured

loans and on account of capital goods, the concurrent Auditor

was authorized to monitor the payments to the managerial

officials to ensure that they are in tune with Past Salary and

Remuneration paid.


     90.    Learned senior advocate has drawn the attention

of the Court to document No.18 in the compilation to support

his contention that even for payment of BESCOM dues, long

procedure   of    writing   to   the      concurrent   Auditor   seeking

permission and getting his approval in writing was insisted.

Even after approval from the concurrent Auditor, the same was

to be communicated to the Bank, which in turn, was to make

payment through ESCROW account. So virtually, the Company

was at the mercy of the concurrent Auditor and the Bank. If at

all, the Bank had not taken actual possession of the Company

and it was only with the symbolic possession, there was

absolutely no reason for taking all these harsh steps against

the Company, that too, when the Company was doing well in

its business.    As per the viability report itself, the Bank had
                               - 78 -
                                            NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


came forward to enhance the working capital capacity by 10

crores. Within six months from the date of the viability report,

which highlighted that the Company's growth is about 17%

much more than the usual growth, the Company was declared

as closed down. The Chief Financial Officer i.e., accused No.1 in

collusion with the other employees and the bank officials along

with the concurrent Auditor managed to strangulate the neck of

the Company systematically under the guise of taking action

under SARFAESI Act. The intention on the part of all the

accused was very clear. It was only to close down the business

by making wrongful gain for themselves.


     91.    Learned senior advocate has also drawn the

attention of the Court to Annexure - AR produced by the

petitioners i.e., the complaint filed by SBI with CBI against the

Company alleging fraud, has specifically stated that the account

of the Company initially became NPA, but it was restructured

on 17.02.2010. Later, even though the account was irregular

and it was classified as substandard on 25.11.2013 by the

Bank, the account was upgraded as a standard asset on

28.01.2014 by recovery of over dues fully. The complaint also
                              - 79 -
                                            NC: 2025:KHC:28893
                                       WP No. 40308 of 2018
                                  C/W CRL.P No. 5157 of 2018
                                      CRL.P No. 5159 of 2018
HC-KAR                                        AND 5 OTHERS


highlights that similar situation prevailed with the other Banks

also. Therefore, even according to SBI, all the dues were paid

to all the Banks and the account was upgraded as a standard

asset on 28.01.2014. Under such circumstances, the contention

of the Bank that it has become NPA either on 28.05.2014 or on

31.01.2010 cannot be believed even for a moment.


     92.    Learned senior advocate referring to the charge

sheet filed by the Investigating Officer contends that specific

overt act of each of the accused is explained in-detail. The

criminal acts narrated by the Investigating Officer on the basis

of materials collected by him during investigation discloses

that, it was with the malafide intention to close down the

business the accused have committed fraud and cheating.

Specific allegations are made against each of the accused

regarding commission of the offences. CW6 - an employee of

the Company has given statement before the Investigating

Officer about breaking open the lock of EDP room and taking

away the servers in the car by Vinod Kumar, who is accused

No.5. CW7 is also another witness who gave statement along

similar lines. CW11 is the Assistant Manager in the Company,
                              - 80 -
                                           NC: 2025:KHC:28893
                                       WP No. 40308 of 2018
                                  C/W CRL.P No. 5157 of 2018
                                      CRL.P No. 5159 of 2018
HC-KAR                                        AND 5 OTHERS


who also states that the servers and the software in EDP room

was removed by the bank officials and to enable these high-

handed criminal acts of committing theft. The security agency

that was working in the Company for decades together was

removed and they were replaced by their own security agency.

Payment for the security agency was being made by the Bank.

When the informant complained of theft of the materials,

servers and softwares, the Bank washed its hands by saying

that it is the headache of the Company and Bank is no way

concerned.


     93.     Learned senior advocate further submitted that

under SARFAESI Act, there is no dichotomy between symbolic

and physical possession. Section 13(4)(a) of the SARFAESI Act

refers the word 'possession simplicitor'. Generally, the Banks

will refer to the word 'symbolic possession', if they take only

the symbolic possession. In the present case, the Banks have

never referred to the word 'symbolic possession' in any of its

correspondence.


     94.     Learned senior advocate referred to the photos

produced along with the compilation to contend that the bank
                              - 81 -
                                           NC: 2025:KHC:28893
                                       WP No. 40308 of 2018
                                  C/W CRL.P No. 5157 of 2018
                                      CRL.P No. 5159 of 2018
HC-KAR                                        AND 5 OTHERS


officials have physically came to the spot, displayed a board

declaring that the property has been taken possession under

the SARFAESI Act on 20.12.2015. The very fact that the

concurrent Auditor was appointed to deal with each and every

dealings of the Company, requiring his consent in writing for

payment of petty amounts, change of the security agency of

their choice, disclose that the Bank was in physical possession

of the Company, which led to its close down within four

months. The concurrent Auditor and the security agency were

appointed by the Bank on 01.08.2014, but it is stated that the

Company had come to be a grinding halt and virtually closed

down its activity during December 2014. Accordingly, the

possession of the Company was taken over by the Bank on

20.02.2015. Nothing was left in the hands of the Company to

manage or to run the business and under such circumstances,

the contention of the petitioners that they have taken only the

physical possession of the property, cannot be accepted. All

these illegal acts which forced the Company to come to a

grinding halt was committed only from 01.08.2014, and within

four months they managed to close down the Company by
                                       - 82 -
                                                    NC: 2025:KHC:28893
                                                WP No. 40308 of 2018
                                           C/W CRL.P No. 5157 of 2018
                                               CRL.P No. 5159 of 2018
 HC-KAR                                                AND 5 OTHERS


committing various criminal acts including theft, fraud, cheating

etc.


         95.          Learned senior advocate placed reliance on the

decision of the Hon'ble Apex Court in M/s.Transcore Vs.

Union of India and another11 in support of his contention

that, drawing of dichotomy between symbolic and actual

possession does not find a place in the scheme of NPA read

with 2002 Rules.


         96.          Learned senior advocate referred to Section 32 of

SARFAESI Act to contend that such a protection under this

provision of law will be available to the officials of the Bank,

only if they discharge their duty in good faith. The acts

complained of against the accused glaringly lacks any good

faith or bonafides. On the other hand, the intention on the part

of the accused was very obvious in causing loss by committing

theft and preventing the respondent - informant from saving

his Company.


         97.          Learned senior advocate contended that even

though concurrent Auditor was appointed on 01.08.2014,
11
     2008 1 SCC 125
                              - 83 -
                                              NC: 2025:KHC:28893
                                       WP No. 40308 of 2018
                                  C/W CRL.P No. 5157 of 2018
                                      CRL.P No. 5159 of 2018
HC-KAR                                        AND 5 OTHERS


similarly, the security agency was replaced on the same day,

but it was informed to the Company only on 05.08.2014. Within

four months, according to the Bank, the Company closed down

its activities. During April 2015, the servers and the softwares

were stolen. It was obviously after taking possession of the

property on 20.02.2015, when the first possession notice was

withdrawn by the Bank during June 2015 by publishing a paper

publication and the second possession notice was issued only

during December 2015, the Bank could not have removed the

servers and the   software from the Company premises. Even

according to the Bank, when it withdrew taking possession of

the Company on 20.02.2015, the possession was restored to

the respondent - informant. Under such circumstances, how the

Bank entered the Company premises to remove the software in

the servers remains unexplained. Therefore, the act committed

by the accused i.e., the officials of the Company as well as the

officials of the Bank is prima facie illegal and with ulterior

motive. No bonafides can be attached to it.


     98.    Learned senior advocate contended that while

exercising the inherent powers of this Court under Section 482
                                    - 84 -
                                                NC: 2025:KHC:28893
                                             WP No. 40308 of 2018
                                        C/W CRL.P No. 5157 of 2018
                                            CRL.P No. 5159 of 2018
 HC-KAR                                             AND 5 OTHERS


of Cr.P.C., this Court cannot venture to appreciate the evidence

that are collected by the Investigating Officer and evaluate the

materials to find out as to whether the trial will end in

conviction or acquittal of the accused. Such evaluation of the

material documents could be done only for the satisfaction of

the Court to find out as to whether there are prima facie

materials or not. In support of his contention, the learned

senior advocate placed reliance on the decision of the Hon'ble

Apex Court in Umesh Kumar v. State of AP.12 .


       99.      Learned senior advocate also placed reliance on

the decision of the Hon'ble Apex Court in Saranya Vs. Bharati

and another13 to support his contention, that this is not the

stage to hold a mini trial to appreciate the evidence on record

and to consider the allegations on merits to form an opinion as

to whether the accused is likely to be convicted or not. This

Court acting under Section 482 of Cr.P.C. cannot exercise the

jurisdiction as an Appellate Court.


       100.     Learned   senior    advocate   contended   that   the

materials on record disclose that there are strong prima facie

12
  2013 part 10 SCC 591
12 2021 8 SCC 583
                               - 85 -
                                              NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


materials   against   the   accused    to   proceed   against   the

petitioners. He further submitted that the Bank has declared

that the informant is a willful defaulter and the same was

challenged by the respondent - informant before this Court by

filing Writ Petition No.28058 of 2018. The said petition came to

be allowed vide order dated 16.03.2023. Therefore, the

contention of the Bank that the Company is a willful defaulter

was turned down by this Court. The cumulative effect of all

these facts and circumstances discloses that there is something

more than what meets the eye. The Investigating Officer cited

as many as 19 witnesses and collected voluminous documents.

The witnesses are required to appear before the Court and give

their statement.   At this stage, this Court cannot refer to the

defence taken by the accused by placing reliance on the

documents that are produced by the petitioners to form an

opinion that they have a good defence, and therefore the

criminal proceedings is to be quashed.


     101.    Learned senior advocate also contended that none

of the additional documents produced by the petitioners were

brought to the notice of the Investigating Officer during
                              - 86 -
                                            NC: 2025:KHC:28893
                                       WP No. 40308 of 2018
                                  C/W CRL.P No. 5157 of 2018
                                      CRL.P No. 5159 of 2018
HC-KAR                                        AND 5 OTHERS


investigation nor they were produced along with the petitions to

contend that those documents were produced before the

Investigating Officer, but he has not taken into consideration

the same.   Additional documents are being produced as and

when the arguments advanced and reply arguments on behalf

of the respondent - informant was addressed.


     102.   Learned senior advocate contended that even

though heavy reliance is placed on the minutes of meeting to

contend that the informant was present in the meeting where a

decision to appoint the concurrent Auditor was taken, he

seriously disputes such contention.   On the other hand, it is

contended that the signatures of the petitioners found on such

proceedings of the meeting were forged to give an impression

that the informant was present in the meeting and he

concurred or consented for appointment for such an Auditor.

The word 'concurrent Auditor' was in fact used by the Bank as

he was appointed concurrently or in addition to the Auditor who

was regularly auditing the accounts. When the petitioners are

placing reliance on the forged documents which were never
                                  - 87 -
                                                  NC: 2025:KHC:28893
                                           WP No. 40308 of 2018
                                      C/W CRL.P No. 5157 of 2018
                                          CRL.P No. 5159 of 2018
HC-KAR                                            AND 5 OTHERS


produced before the Investigating Officer for his consideration,

the same cannot be considered by this Court.


     103.    Learned senior advocate referring to the Master

Circular produced by the learned counsel for accused No.3,

contended that this Circular speaks about the norms on income

recognition, asset classification, definition of non performing

assets, standard accounts classification, definition of the word

'specified period' etc., Referring to this Circular, learned senior

advocate contended that as per the definition of the word 'non

performing assets', as per Clause - 2.1.2, if the interest and/or

installments of principal remain overdue for a period of more

than 90 days in respect of the term loan, it could be classified

as NPA. According to the Bank, the term loan obtained by the

respondent - informant, Company was classified as NPA during

January 2010.       However, there was a re-structuring/re-

scheduling of the loan account on 17.02.2010. Once such re-

structuring/re-scheduling   of    the     loan   account   was   done,

account would be considered as standard assets as per clause -

4.1.1 as the NPA remained for a period less than or equal to 12

months.
                                - 88 -
                                              NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


     104.    Learned senior advocate drawn the attention of the

Court to Clause 12.2 of the Master Circular to highlight the

norms or classification of the assets while restructuring the

advances and contended that as per clause 12.2.3, the

standard accounts classified as NPA and NPA accounts retained

in the same category in re-structuring by the Bank is to be

upgraded only when all the outstanding loan facilities in the

account perform satisfactorily during the specified period i.e.,

both principal and interest on all facilities in the account are

serviced as per terms of payment during that period. Referring

to the very same clause 12.2.3, the attention of the Court was

drawn to Annexure- 5, where the word 'specified period' is

defined to mean a period of one year from the commencement

of the first payment of interest or principal whichever is later on

the credit facility.   Therefore, it is contended that when

admittedly the respondent - informant had not committed

default in following the repayment schedule from 2010 till

2014, such loan account could not have been treated as NPA by

dating it back to 2010.    The Master Circular relied on by the

respondent - informant do not permit such an exercise.
                                 - 89 -
                                              NC: 2025:KHC:28893
                                          WP No. 40308 of 2018
                                     C/W CRL.P No. 5157 of 2018
                                         CRL.P No. 5159 of 2018
HC-KAR                                           AND 5 OTHERS


     105.   Learned    senior      advocate   also   referred   to

Annexure-AL produced by accused No.3 which is the letter sent

by SBI, SMCB, Bengaluru dated 08.07.2014 signed by accused

No.3 as Deputy General Manager who accorded approval for

change of NPA from 28.05.2014 to 31.01.2010. Learned senior

advocate highlighted the reasons mentioned by accused No.3

for change to contend that even according to accused No.3, the

performance of the account during the specified period was

satisfactory and the re-structured account has become NPA

only as on 28.05.2014. He would further contend that without

admitting that the respondent - informant Company became

NPA as on 28.05.2014, even if considered for the sake of

arguments, accused No.3 could not have treated the account as

NPA by changing the date from 28.05.2014 to 31.01.2010 as

the same is not permissible even as per the Master Circular of

the Bank. He further contended that when the performance of

the account of the Company during the specified period was

satisfactory after re-structuring the account from 31.01.2010

till 28.05.2014, there was absolutely no reason to treat the

account as NPA. When the Bank itself offered to lend additional

loan of Rs.10 crores as per its letter dated 10.05.2014 being
                              - 90 -
                                           NC: 2025:KHC:28893
                                       WP No. 40308 of 2018
                                  C/W CRL.P No. 5157 of 2018
                                      CRL.P No. 5159 of 2018
HC-KAR                                        AND 5 OTHERS


satisfied with the financial viability of the respondent -

informant Company, how the Company would slip into NPA

within 15   days is not explained.       All these    facts and

circumstances goes to show the malafide on the part of the

bank officials who are arrayed as accused in collusion with co-

accused to throttle the healthy Company into a NPA.


     106.   Learned senior advocate contended that even

according to the Bank, the revised repayment schedule is to

commence from April 2010 and it will end on March 2015.

When admittedly the Company has not committed fault in

following the repayment schedule from April 2010 till May

2014, there is absolutely no justification for treating the

account as NPA.     Even according to the Bank, the Company

which was financially viable till 10.05.2014 suddenly slipped

into NPA as on 28.05.2014 and as per the letter dated

15.12.2014, the Bank has written to the concurrent Auditor

that his services are no more required as there was no

activities in the Company. Therefore, the Company was brought

to a grinding halt within a period of 6 months. The reason for

such stoppage of activity in the Company is to be explained by
                                  - 91 -
                                                 NC: 2025:KHC:28893
                                           WP No. 40308 of 2018
                                      C/W CRL.P No. 5157 of 2018
                                          CRL.P No. 5159 of 2018
HC-KAR                                            AND 5 OTHERS


the accused.     The respondent - informant has made it clear

that    introducing    the   concurrent   Auditor       on   01.08.2014,

appointing the security guards on 05.08.2014, resulted in

permanent closure of the Company which was hale and healthy

just about 2 months before.           Therefore, it is clear that a

systematic efforts was made by the accused collectively to see

that the Company is closed permanently by branding it as NPA

within 15 days after declaring the Company as financially viable

and offering the additional loan of Rs.10 crores. All efforts are

made by the accused collectively to cover up their illegal

actions.   As a part of it, the Bank had withdrawn the notices

issued to the Company at the first instance under Sections

13(2)    and   13(4)    of   SARFAESI     Act   after    the   informant

approached DRT and challenged the said notices.                It is only

thereafter, the accused have manipulated the records to treat

the account as NPA since from January 2010.                    Once the

activities of the Company was brought to a grinding halt, the

Bank became very active in issuing the notices by invoking the

provisions under SARFAESI Act and to contend that such action

were     the bonafide acts of the         accused. The         facts and
                                - 92 -
                                               NC: 2025:KHC:28893
                                          WP No. 40308 of 2018
                                     C/W CRL.P No. 5157 of 2018
                                         CRL.P No. 5159 of 2018
HC-KAR                                           AND 5 OTHERS


circumstances of the case disclose that there were no bonafides

in any of the action of the accused.


     107.    Learned senior advocate submitted that even

though it is contended that the scope of concurrent Auditor was

only to audit the account, the materials on record disclose that

even for payment of petty electricity bills, the permission from

concurrent Auditor as well as by the Bank was required to be

obtained. Under such circumstances, there was threat of

disconnection of electricity and finally the accused have

achieved    their   object   and    the   electricity   supply   was

disconnected.


     108.    Learned senior advocate referring to the letter

dated 27.02.2014 produced as document No.25 contended that

according to accused No.3 there was no activity in the

Company w.e.f. 16.12.2014          and therefore, he informed the

concurrent Auditor that his services are no more required. He

further contended that when the Bank takes up a stand that it

was never in physical possession of Company premises, there

was no occasion for the bank officials to open the gates and

doors of the Company entering the premises, removing the
                               - 93 -
                                           NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


computers and the servers to take it outside for the purpose of

retrieving the data.   If at all, they were not in physical

possession of the premises, the Bank or the concurrent Auditor

would have asked the respondent - informant for permission to

access the computers and servers and to retrieve the data.

When admittedly the Bank has not asked any permission and

directly entering the premises, removing the computers and

servers, evidences the fact that the Bank was in actual

possession of the premises.


     109.   Learned senior advocate also contended that the

Bank has invoked Section 14 of SARFAESI Act and approached

the learned Magistrate for passing necessary orders. The Bank

was successful in getting the order on 12.12.2016, but

thereafter never implemented the order, for the simple reason

that the Company was already in physical possession of the

Bank and by calculated efforts of the accused, it was shut down

during December 2014. Under such circumstances, there was

absolutely no reason for the Bank to get the order under

Section 14 of SARFAESI Act.
                                         - 94 -
                                                        NC: 2025:KHC:28893
                                                  WP No. 40308 of 2018
                                             C/W CRL.P No. 5157 of 2018
                                                 CRL.P No. 5159 of 2018
 HC-KAR                                                  AND 5 OTHERS


         110.        Learned senior advocate contended that for all the

highhanded acts committed by the accused, it is only the

respondent - informant and the employees of the Company are

the witnesses.            There cannot be any other person who will

come to know about the action initiated by the Bank which

resulted        in      closure   of   the   Company.      Therefore,   the

Investigating Officer has cited the respondent - informant and

the employees of the Company as witnesses. The same cannot

be found fault with.


         111.        Learned senior advocate placed reliance on the

decision of the Hon'ble Apex Court in Kishan Singh (dead)

Through LRS vs. Gurpal Singh and Others14 in support of

his contention that the findings of the fact recorded by the Civil

Court do not have any bearing so far as criminal case is

concerned and vice versa, since the standard of proof is

different in civil and criminal case. Therefore, it is contended

that the order passed by DRT cannot have any bearing on the

merits of these petitions. Even otherwise, the order of DRT is

stayed by this Court and the same is pending consideration.


14
     2010 (8) SCC 775
                               - 95 -
                                             NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


Under    such   circumstances,   the   petitioners   cannot   take

advantage of the findings recorded by the DRT for any reasons.


     112.   Learned senior advocate further contended that

the arguments addressed by the learned senior advocate or

advocate for the petitioners are to be addressed before the

Trial Court and not before this Court. When prima facie

sufficient materials are placed before the Court, which are

sufficient to proceed with the trial, the criminal proceedings

cannot be quashed. Simply because the steps were taken under

the SARFAESI Act, the bar under Section 32 of the Act cannot

be used as a shield unless the petitioners show good faith in

their actions. Having good faith in each of their action is sine

qua non to seek protection under Section 32 of the SARFAESI

Act, which is conspicuously lacking in the present case.


     113.   Learned senior advocate again referring to the

order of DRT referred to above made by the informant

regarding commission of the offences, contended that, it is

categorically held by DRT that the proceedings under SARFAESI

Act is entirely different from the proceedings under criminal

law, which can run side by side. It is also held that the two
                              - 96 -
                                            NC: 2025:KHC:28893
                                       WP No. 40308 of 2018
                                  C/W CRL.P No. 5157 of 2018
                                      CRL.P No. 5159 of 2018
HC-KAR                                        AND 5 OTHERS


remedies differ in their content and consequences. However, an

opinion is formed that mere launching of criminal prosecution

or filing of the charge sheet making allegations against its own

employees and the bank officials cannot prevent recovery of

the public money. He would further contend that this order of

DRT is challenged before this Court by the informant by filing

the writ petition and the same is pending consideration.


     114.   Learned senior advocate submitted that even

though the Bank had approached the learned CJM, Bengaluru

on 29.12.2015 under Section 14 of the SARFAESI Act, the

informant had filed the objections at the earliest possible time

contending that taking second possession is not permissible

under law. However the learned CJM has passed an order

permitting the Bank to take physical possession of the

property. Thereafter, admittedly the Bank has not initiated any

action for taking physical possession of the property as it was

already in physical possession of the property. Therefore, what

was taken after publishing the possession notice is the actual

possession and not the symbolic possession of the property.
                                 - 97 -
                                                  NC: 2025:KHC:28893
                                            WP No. 40308 of 2018
                                       C/W CRL.P No. 5157 of 2018
                                           CRL.P No. 5159 of 2018
HC-KAR                                             AND 5 OTHERS


       115.    Learned senior advocate contended that as per

Annexure-AB, a notice dated 15.09.2015 was issued by the

State Bank of India under Section 13(2) of the SARFAESI Act,

according to which, State Bank of India treated the account as

NPA about 5 years back i.e., on 31.01.2010, the Punjab

National Bank had treated the account as NPA on 31.01.2010,

the Corporation Bank on 30.06.2014 and UCO Bank on

31.12.2014. Therefore, the Banks themselves are not certain

as to when the account of the Company became NPA, whether

it was on 31.01.2010 as mentioned in the second notice, or on

28.05.2014 as mentioned in the earlier possession notice or as

treated by Corporation - Bank or by UCO Bank.


       116.    Learned senior advocate would further contend

that as per the materials that are placed before the Court, the

Bank     had   once   again   issued     the   possession   notice   on

11.12.2015 when according to the informant, the physical

possession was already taken during February 2015. In spite

of request for joint meeting, the Bank was not ready to arrange

for the same. The stock audit discloses that there was drastic

reduce in the stock without any reasonable cause. The first
                                   - 98 -
                                                     NC: 2025:KHC:28893
                                             WP No. 40308 of 2018
                                        C/W CRL.P No. 5157 of 2018
                                            CRL.P No. 5159 of 2018
HC-KAR                                              AND 5 OTHERS


audit report dated 31.05.2014 disclose that there was stock of

Rs.71.97 crores.          The stock audit taken during May 2016

discloses that stock were only worth Rs.1.14 crores. The only

reasonable explanation for drastic reduction in stock given by

the informant is that, the stock was stolen from all the 3

factories by the officials of the Company in active collusion with

the bank officials.


     117.      Learned senior advocate contended that inspite of

repeated requests, the Bank had never co-operated in taking

the stock of the informant -Company. Even the concurrent

Auditor was not bothered to take stock of the ICD, only with an

intention to show the value of the stock much below the value

which was shown by the informant which was admitted and

accepted by the Bank.


     118.      Learned senior advocate for the respondent -

informant referring to the specific averments made against

accused Nos.3, 4, 6 and 8, who are the petitioners in these

petitions contended that the Investigating Officer has taken

pains    in   collecting   voluminous      records    to   make   specific

allegations     against    each   of   the    petitioners.   When     the
                                - 99 -
                                              NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


allegations against the petitioners are supported by the

materials that are placed on record, it is not proper to quash

the criminal proceedings at the initial stage. The only course

open is to go for trial before the Trial Court. Thus, in conclusion

the learned senior advocate contended that it is not a fit case

for quashing the criminal proceedings. But there are sufficient

materials to proceed against the accused for trial.


     119.    Sri. Ananth Mandagi, learned senior advocate for

the respondent - informant in Writ Petition Nos.40308 and

35925 of 2018 and Writ Petition Nos.7492, 7493 and 7494 of

2019 opposing the petitions submitted that the informant,

lodged the first information only against accused Nos.1 to 11,

who are the employees of his Company. The FIR was registered

against the employees arraying them as accused Nos. 1 to 11.

The informant in his complaint specifically stated the modus

operandi adopted by accused Nos.1 to 11 in committing the

offences. The informant even though a qualified Chartered

Accountant is an aged man, who was managing the affairs

throughout India. It is specifically stated that a Unit was started

in Himachal Pradesh between 2005-2013 by expanding its
                                  - 100 -
                                               NC: 2025:KHC:28893
                                            WP No. 40308 of 2018
                                       C/W CRL.P No. 5157 of 2018
                                           CRL.P No. 5159 of 2018
HC-KAR                                             AND 5 OTHERS


activities. The informant was busy in the affairs of the Company

at Himachal Pradesh including imports and vendor payments.

Taking undue advantage of the absence of the informant,

accused Nos. 1 and 2 in collusion with other accused managed

to forge the signatures of the informant, concocted several

documents including the Resolution to authorise accused No.1

to be the authorized signatory to the cheques for drawing huge

sums of money. The informant started realizing about the

mismanagement in the Company only during 2013-14, when

the Company started defaulting in payment of the installments

and when the Company started experiencing the working

capital constraints. Thereafter, the informant considered the

financial health of the Company and he was shocked to see

that, it was in very bad condition. The account was declared as

NPA. The informant was forced to mortgage his residential

houses to arrange money for the revival of the Company. In

spite of that, the workers were laid off and the Company was

forced to close down.


     120.   Learned     senior     advocate   submitted   that   the

informant specifically stated that due to shock, he went into
                               - 101 -
                                               NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


depression and was hospitalized. After discharge from hospital,

the informant started verifying as to what went wrong and

where. It is at that time he            started collecting various

documents relating to the financial transactions of the Company

and came to know the misdeeds of accused Nos. 1 to 11 in

collusion with one another. The informant has stated about the

offence committed by his employees in detail in the first

information. If the informant had any intention to involve the

petitioners and other bank officials, simply on the ground that

they have invoked the provisions of SARFAESI Act, he would

have included their names in the first information itself. But the

informant had not done so, but specifically stated about the

involvement of his employees in commission of the offences

and requested the police to investigate to unearth the truth.


     121.    Learned senior advocate further submitted that

accused No.10 was the Deputy General Manager(DGM) and

accused No.11 was the Chief Manager in Punjab National Bank,

the banker with whom the informant and its Company was

having dealings. Accused No.26 is the son of accused No.10.

During investigation, it was found that accused No.10 using his
                                 - 102 -
                                                NC: 2025:KHC:28893
                                           WP No. 40308 of 2018
                                      C/W CRL.P No. 5157 of 2018
                                          CRL.P No. 5159 of 2018
HC-KAR                                            AND 5 OTHERS


authority as DGM transferred huge sums of money to the

account of his son accused No.26 as he started a Shell

Company or a fictitious Company. There is absolutely no reason

for accused No.10 to transfer such amount to the account of

the fictitious Company of his son who is arrayed as accused

No.26.   The    Investigating   Officer   has   collected   sufficient

materials in this regard. Moreover, accused Nos. 10 and 11

have also played major role in permitting accused Nos. 1 and 2

in forging the signatures of the informant and concocting the

documents. When the officials of the Bank were knowing very

well that it was the informant alone who was authorized to sign

the cheques, his signatures were forged by accused Nos.1 to 11

to submit the cheques and RTGS forms to the Bank, which were

deliberately   accepted by      the bank officials, without      any

objections. Even the Photostat signatures of the informant were

accepted by the bank officials, which clearly discloses the

conspiracy between the employees of the informant - Company

and bank officials.


     122.      Learned senior advocate submitted that the Shell

Company started by accused No.26 with the help of his father
                               - 103 -
                                            NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


accused No.10 managed to get huge sums of money to its

account under the guise of custom scrips, when the Company

had never received any such scrips from accused No.26. He

further submitted that the accused have managed round

tripping to give an impression that the Company that was

floated by accused No.26 could get various financial benefits

with the help of sham and fictitious transaction. Admittedly

accused     No.26   had   never   made   payment   towards   VAT

realizations and ultimately the Shell Company was closed down.


     123.     Learned senior advocate submitted that custom

scrip is the tailor made scrip issued by the Department of

Customs for the exporters to avail the benefit of the same while

making payment of customs duty. It is available for purchase in

the open market, therefore it is duty credit scrips. Accused

No.26, who is none other than the son of accused No.10, who

is the DGM of Punjab National Bank, floated few firms only to

defraud the informant. He was having the backing of his father,

who was working as DGM and transferred more than Rs.6

crores to the Shell Company run by his son - accused No.26.

The other accused who are the employees of the informant -
                               - 104 -
                                             NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


Company transferred this amount to accused No.26 at the

instance of accused No.10. It is stated that it is for purchase of

custom scrips, but the respondent is the importer of the raw

materials for manufacturing of caps but he was not an

exporter. Under such circumstances, payment of customs duty

for export does not arise and the Company was not required to

pay   customs   duty   or   purchase    customs   scrips.   Specific

allegations are made by the Investigating Officer regarding

floating of firms by accused No.26, which are all Shell

Companies and received more than Rs.6 crores from the

Company belonging to the informant for the purpose of

providing custom scrips which was never given. Therefore,

prima facie it is a fraudulent transfer of the amount by the

employees of the informant - Company to accused No.26 at the

instance of accused No.10. He further submitted that after

achieving the object of siphoning of more than Rs.6 crores,

accused No.26 calmly closed down his firms. He was not having

any dealings whatsoever for floating the firms.


      124.   Learned senior advocate further submitted that

specific allegations are made against accused Nos.10 and 11,
                                - 105 -
                                               NC: 2025:KHC:28893
                                          WP No. 40308 of 2018
                                     C/W CRL.P No. 5157 of 2018
                                         CRL.P No. 5159 of 2018
HC-KAR                                           AND 5 OTHERS


who are the petitioners herein. They are the responsible officers

of the Bank and permitted payment based on the fax copy and

xerox copies of the documents. When serious allegations are

made against the petitioners, the Investigating Officer has gone

deep into the matter and investigated for about three years for

filing the final report. The allegations are supported by

documents and the version of the witnesses. Hence, it is not a

case for quashing the criminal proceedings.


     125.    Learned senior advocate further submitted that the

Trial Court is required to hold full-fledged trial, consider the oral

and documentary evidence that will be placed before it, and

then only it can form an opinion as to the whether a case

against the accused is made out or not. This Court while

exercising the power under Articles 226 and 227 is not either a

revisional Court or an Appellate Court and it cannot hold an

enquiry regarding the averments made in the final report. He

further contended that even though the Banks were also

arrayed as accused, none of the Banks have approached this

Court seeking quashing of the criminal proceedings. But
                              - 106 -
                                             NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


accused Nos.10 and 11, being the officers of the Bank are

seeking to quash the criminal proceedings.


     126.   Learned senior advocate further submitted that it

is a white collar crime committed by the accused, which

appears to be tip of the iceberg. The informant suspects larger

financial fraud committed by the accused. The role played by

the petitioners was unearthed only during investigation which

went upto 3 years. The charge sheet runs into 2000 pages. The

Investigating Officer has taken care of collecting each and

every details regarding the role of each of the accused.


     127.   Learned senior advocate further submitted that the

documents that were submitted by accused Nos.1 and 2 and

other accused to various Banks with the so-called signature of

the informant were sent for FSL examination. The questioned

signatures were subjected to verification by the handwriting

experts and a report to state that the questioned signatures are

product of imitation, forgery produced in order to match the

pictorial appearance of standard signatures is received. The

FSL report issued by State Forensic Science Laboratory,

Madiwala dated 10.08.2018 discloses that various signatures
                               - 107 -
                                             NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
 HC-KAR                                         AND 5 OTHERS


produced as that of the informant were forged. Now the

question arises, who forged the signature and for what

purpose. It is pertinent to note that the bank officials including

the petitioners - accused Nos.10 and 11 have accepted such

forged documents to transfer huge sums of money to cause

wrongful loss to the informant. The witnesses cited in the

charge sheet depose about the involvement of various accused

in commission of the offences. The learned Magistrate after

taking into consideration the contention taken by the informant

and the charge sheet filed by the Investigating Officer rightly

took cognizance of the offences.


      128.    Learned senior advocate further submitted that it

is the settled position of law that the learned Magistrate need

not have to give a detailed reason for taking cognizance of

offences, when there are sufficient grounds for proceeding with

the matter.    Such order taking cognizance cannot be found

fault with by this Court, when there are prime facie materials

including the FSL report issued by the Lab. When such strong

prima facie materials are before the Court, it is a fit case to go

for trial.
                                  - 108 -
                                               NC: 2025:KHC:28893
                                            WP No. 40308 of 2018
                                       C/W CRL.P No. 5157 of 2018
                                           CRL.P No. 5159 of 2018
 HC-KAR                                            AND 5 OTHERS


         129.      Learned senior advocate placed reliance on the

decision of the Hon'ble Apex Court in Kaptan Singh Vs The

State of Uttar Pradesh and Ors15 in support of his contention

that, while exercising the powers either under Articles 226 and

227 of the Constitution of India or under Section 482 of Cr.P.C.,

the Court is not required to hold a mini trial to form an opinion

as to whether the accused are liable for conviction or not. If a

petition under Section 482 of Cr.PC is filed, immediately after

filing of the first information and registration of the FIR, the

Court is required to consider the allegations made in the first

information to form an opinion as to whether a cognizable

offence is made out from out of the allegations or not. If on the

other hand, if such petition under Section 482 of Cr.P.C. is filed

after filing of the charge sheet, the Court is required to consider

the materials collected during investigation. However, this

Court is not required to go into the merits of the allegations to

act as if it is considering the materials as an appellate Court or

it is conducting a trial. If on the materials that are placed

before the Court, a prima facie case is made out to proceed

with the matter, the learned Magistrate will be justified in

15
     AIR 2021 SC 931
                               - 109 -
                                             NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


taking cognizance and such criminal proceedings are not liable

for quashing.


     130.    Learned senior advocate further submitted that,

even if the petition is filed under Articles 226 and 227 of

Constitution of India, it will not give any special right to the

Court in quashing the criminal proceedings when prima facie

materials are placed on record. After detailed investigation,

there is absolutely no reason to ignore such clinching materials

including the FSL report, which discloses that there is forgery in

the documents that are submitted to the Banks, which were

blindly accepted by the bank officials for the reasons best

known to them. Under such circumstances, the real intention

on the part of the accused could be known only after full-

fledged -trial. It is premature to form an opinion that the

accused are innocent and they have not committed any

offences.


     131.    Learned senior advocate submitted that, even

though heavy reliance is placed on the decision of the Hon'ble

Apex Court in Priyanka Srivastava (supra), the facts and

circumstances in the said case was entirely different. Even if
                              - 110 -
                                            NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


there is slight difference in the facts of the case, the case law

cannot be considered as a precedent by this Court. The

directions issued by the Hon'ble Apex Court in Priyanka

Srivastava (supra) is to be considered under the peculiar

facts and circumstances of the present case.


     132.   Learned senior advocate further submitted that the

question which is pending before the DRT-I, Chennai, is entirely

different. It was not an appeal that was pending before DRT-I,

but it was the original application, which was filed at Chennai

since the valuation exceeded Rs.100 crores. The DRT-I is not

authorized to consider the forgery, cheating, misappropriation

or criminal conspiracy by the accused. It is only the criminal

Courts are authorized to try such offences. The informant is

contesting the matter before DRT-I, Chennai on its merits. But

simply because the matter is pending before DRT-I for

consideration, cannot be the ground to quash the criminal

proceedings, ignoring the voluminous documents that are

collected by the Investigating Officer and placed on record in

the form of final report and when the learned Magistrate after

convincing about the sufficient grounds for proceeding with the
                               - 111 -
                                               NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


matter took cognizance of the offences. Therefore, he prays for

dismissal of the petitions.


     133.    In view of the rival contentions urged by learned

counsel for both the parties, the point that would arise for my

consideration is:


             "Whether the petitioners have made out any
      grounds    to   quash   the   criminal   proceedings
      initiated against them?"


      My answer to the above point is in the 'Negative' for the

following:


                              REASONS



     134.    The respondent - informant had filed the first

information with Ashoknagar Police Station against accused

Nos.1 to 11 alleging commission of offences punishable under

Sections 408, 468, 471, 381, 420, 506 read with Section 34 of

IPC. The same was registered in Crime No.486 of 2015. After

investigation, the final report came to be filed.    Now accused

Nos.10, 11 and 26 are before this Court seeking to quash the

criminal proceedings initiated against them.
                              - 112 -
                                           NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


     135.   Let me consider the specific allegations made

against accused Nos.10, 11 and 26 in the final report filed by

the Investigating Officer in Crime No.486 of 2015.


     136.   Accused No.10 was working as Deputy General

Manager and accused No.11 as Chief Manager in Punjab

National Bank, which is a part of consortium of banks which

lent the loan to the informant - Company.     It is alleged that

accused Nos.10 and 11 using their authority as DGM and Chief

Manager transferred huge sums of money to the account of his

son i.e., accused No.26, who started a Shell Companies or a

fictitious Companies.   Even though accused No.10 had no

reasons to transfer any amount to the account of his son -

accused No.26, he in collusion with accused Nos.1, 2 and 11

forged the signatures of the informant, concocted documents

even though they were knowing that it was only the informant

who was the authorized signatory to the cheques issued on

behalf of the Company, his signatures were forged and the

cheques so presented with forged signatures were accepted by

accused Nos.10 and 11. They have also accepted RTGS forms

signed by accused Nos.1 and 2 without any objections, even
                              - 113 -
                                            NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


though they were not authorized to sign the same. Even the

photostat signatures of the informant were accepted by the

Bank which clearly discloses conspiracy between the accused

interse.    Accused Nos.10 and 11 said to have permitted

unauthorized foreign letters of credit and handed over the title

of goods in bill of lading to accused Nos.1 and 2, resulting in

diversion of imported materials.       The accused have even

permitted drawing of supporting Bill of Lading in the name of

Trade Chartered Bank, a Shell Company of Romania.          It is

further alleged that accused No.10 introduced his son - accused

No.26, for business with the informant - Company in custom

scrip with an understanding with accused No.1. Accused No.26

has received around Rs.6.26 crores in respect of custom scrips

which were never supplied or used. Thus, it is contended that

accused No.10 being DGM in collusion with accused Nos.1, 2,

11 and 26 committed fraud by increasing the drawing powers

and inflating the debtor and also by reducing the liability and

Letter of Credit.


     137.    Learned senior advocate submitted that as per the

charge sheet, it is alleged that accused No.11 is the Chief
                               - 114 -
                                              NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


Manager of Punjab National Bank           between 2011-13, he

colluded with accused No.10 to cheat the Company by

accepting Photostat signatures of the informant on RTGS forms,

accepting the signatures of accused Nos.1 and 2, who were

never authorized to sign the cheques etc., and also in the

matter of permitting unauthorized Foreign Letter of Credits and

deliberately not disclosing declaration letters, outstanding letter

of credits liability in the monthly stock and other current asset

declaration. He also deliberately refused to act on the complaint

that was filed by the informant alleging fraud committed by

accused Nos.1 and 2 much before filing the first information.


     138.    It is alleged that accused No.26 is the son of

accused No.10 and he found the Shell Companies viz., Shreeji

Overseas, Shreeji Enterprises and AMS Enterprises along with

his brother. These firms were established only for the purpose

of trading in scrips with the informant - Company, but later

closed down keeping the VAT collections unpaid after achieving

his objects and usurping and misappropriating the amount

belonging to the Company. It is the contention of the

prosecution that accused Nos.10 and 11 being the responsible
                              - 115 -
                                            NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


officers of the Punjab National Bank permitted payments, based

on fax copy and xerox copy of the documents and thereby

transferred crores of rupees from the account of the Company,

including transfer of morethan 6 crores to the account of his

son - accused No.26.


     139.   It is stated that the payments made to these Shell

Companies found by accused No.26 were said to be for supply

of custom scrips, which were never used by the Company. It is

alleged that the informant is the importer of raw materials for

the manufacturing of caps, but he was never an exporter. But

accused No.26 is alleged to have managed round tripping for

the purpose of granting various financial benefits with the help

of sham and fictitious transactions.   Thus, it is the allegation

made by the informant that accused No.1 being the Chief

Financial Officer, accused No.2 being the Deputy Chief Financial

Officer along with other employees who are arrayed as accused

joined hands with accused Nos.10, 11 and 26 in commission of

the offences.


     140.   The informant filed another complaint which was

registered in Crime No.580 of 2016 with Subramanyapura
                               - 116 -
                                            NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


Police Station against accused Nos.1 to 9 alleging commission

of offences punishable under Sections 120B, 403, 408, 409,

447, 381, 420 read with Section 37 of IPC. It is stated that,

SBI being the lead bank, Punjab National Bank and Corporation

Bank and UCO Bank being part of the consortium of Banks,

involved in large scale fraud in collusion with employees of

informant Company and executives of the Bank. The genesis of

fraud was traced around April, 2014 which resulted in closing

down the business of the Company and initiation of the

proceedings under SARFAESI Act to cover up their guilt.        On

the basis of first information, investigation was undertaken and

after investigation, the charge sheet came to be filed against

accused Nos.1 to 9. Now accused Nos.3, 4, 6, 7 and 8 have

approached   this   Court   seeking quashing   of   the   criminal

proceedings initiated against them.


     141.    It is stated that accused No.3 was working as

Deputy General Manager in SBI, Kumarapark who took over the

charge of the loan account pertaining to M/s Metal Closures

Private Limited i.e., informant Company during 2012 and was

supervising the said account, being the head of consortium of
                               - 117 -
                                                  NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


Banks. It was this accused who cleared RTGS and cheque

payments at the instance of accused Nos.1 and 2 based on

forged and photocopies of the documents to help them even

though they had no authority to deal with the financial matter

and it was only the informant who was authorized as per the

minutes of meeting of Board of Directors. It is stated that

accused No.3 was in favour of enhancement of loan at the

instance of accused Nos.1 and 2 and he played key-role in

closing down the Company by invoking SARFAESI Act, so that

the fraud committed by the Banks and others does not get

disclosed. He declared the account of the Company as NPA

against the norms set out by the Reserve Bank of India (RBI).

Accused No.3 conspired with other accused to take over illegal

physical possession of all the three factories of the informant by

invoking Section 13 (2) of SARFAESI Act and by appointing

accused    No.8   as   concurrent       Auditor     gave   him   the

responsibilities to cover-up the misappropriation committed in

the Bank transactions. Accused No.3 never informed the

informant - Company that its account has become NPA and that

the proceedings under SARFAESI Act is being initiated.
                               - 118 -
                                                NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


     142.   It is stated that accused No.3 never carried out

panchanama nor took inventory of the stock even after taking

keys of the factory premises, for the purpose of taking physical

possession of the assets of the Company under Section

13(4)(a) of SARFAESI Act, which resulted in misappropriation

and criminal breach of trust. Accused No.3 helped accused No.8

to remove the Company security i.e., M/s Eagle Security and

Services by non-payment of their dues. Accused No.3 stopped

payment of salary to the son of the informant who was

introduced into the Company as per succession plan proposed

by SBI. He permitted accused Nos.1, 2 and 8 to sell stocks

worth USD 7,33,181.25/- during September 2014 to Zarhak

Steels, Mumbai and thus caused loss of over 4.50 crores to the

informant Company by misappropriation. He has also sold

machinery   worth    Rs.76,00,000/-      for    a     paltry    sum    of

Rs.10,00,000/-      to   Aura       Polyfex         and        committed

misappropriation.   Accused    No.3     asked       accused     No.8   to

undervalue the stocks in three factories while submitting his

report and managed to get such report on 27.08.2014. Accused

No.3 opened EDP room with the help of accused Nos.1, 2 and 4

and taken away the server containing valuable information and
                                   - 119 -
                                                    NC: 2025:KHC:28893
                                             WP No. 40308 of 2018
                                        C/W CRL.P No. 5157 of 2018
                                            CRL.P No. 5159 of 2018
HC-KAR                                              AND 5 OTHERS


software only to make sure that the Company does not start its

operation once again.       This was done to cover-up the fraud

committed by him. Accused No.3 with the help of accused No.8

withheld the salary of the workers in Himachal Pradesh Unit

without any authority and made the workers agitate during the

visit of strategic investor. He also refused to release payment

of Provident Fund (PF) and Employees Stage Insurance (ESI)

deducted the salary of the employees which brought criminal

action against the informant. Accused No.3 manipulated the

notice issued under Section 13(3) of SARFAESI Act, by

inserting   the   word    'without    the   Banks    written   consent'.

Thereby, not permitting even the regular/routine transactions

by the Company without the intervention of the concurrent

Auditor and brought closure of the Company with malafide

intention. He issued notice dated 20.02.2015 under Section

13(4) of SARFAESI Act for possession, even though the Bank

had   already     in   physical   possession   on     01.08.2014    and

05.08.2014, even though no procedure was adopted for taking

such possession as prescribed under the SARFAESI Act.
                                 - 120 -
                                              NC: 2025:KHC:28893
                                           WP No. 40308 of 2018
                                      C/W CRL.P No. 5157 of 2018
                                          CRL.P No. 5159 of 2018
HC-KAR                                            AND 5 OTHERS


     143.     It is stated that with malafide intention, accused

No.3 started contending that possession taken by the Bank was

only symbolic and not physical. He managed to issue second

demand notice dated 15.09.2015 to contend that the NPA of

the account was not on 28.05.2014 as contended earlier, but it

was on 31.01.2010. Between 2010 to 2014, the Bank had paid

more than Rs.101 crores to the Banks, including interest and

instalments and inspite of that the second demand notice was

issued with malafide intention. Accused No.3 with the help of

accused Nos.1, 2 and 7 made payment of Rs.8.89 crores to

Corporation    Bank,   Saraki    Branch,   even   though   specific

instructions were issued to operate only through ESCROW

account and also it is the fact that Corporation Bank, Saraki

was not the member of consortium.


     144.     It is also contended that accused No.3 had not

given any reply to the objections raised by the informant to the

second demand notice but gone ahead to take physical

possession once again on 11.12.2015 by publishing the public

notice on the same day. Accused No.3 was not ready to have

the joint stock verification on 03.06.2016, 06.06.2016 or on
                                  - 121 -
                                                NC: 2025:KHC:28893
                                            WP No. 40308 of 2018
                                       C/W CRL.P No. 5157 of 2018
                                           CRL.P No. 5159 of 2018
HC-KAR                                             AND 5 OTHERS


08.06.2016 inspite of request made by the informant to confirm

the exact stocks. Accused No.3 along with accused No.4

removed the Bank security vide his letter dated 08.05.2017,

which confirms that the Bank had taken physical possession

and   misappropriated     the    available   stock   by   selling   the

Company's machineries. This letter came after 2 years 10

months of taking physical possession as they paid security

agency charges by debiting the companies ESCROW account,

which proves Banks possession of the Units. Accused No.3

committed criminal trespass, criminal breach of trust, fraud,

theft and misappropriation of stocks, machineries and other

assets worth Rs.78.50 crores.


      145.    It is alleged that accused No.4 being the Chief

Manager and Authorised officer under SARFAESI Act in Stressed

Assets Management Branch, St. Marks Road, Bangalore, took

over the charge of Metal Closures account on 03.12.2014 and

he was hand in glove with accused No.3 and he never carried

out   the    procedure   for    drawing    panchanama     and   taking

inventory for physical possession of the Units under Section 13

(4)(a) of SARFAESI Act and committed criminal breach of trust
                             - 122 -
                                           NC: 2025:KHC:28893
                                       WP No. 40308 of 2018
                                  C/W CRL.P No. 5157 of 2018
                                      CRL.P No. 5159 of 2018
HC-KAR                                        AND 5 OTHERS


and permitted misappropriation of movable assets of the

Company. Accused No.4 in collusion with accused Nos.1 to 3

illegally trespassed over EDP room, took over the server with

tally software for manipulation of the accounts to make sure

that the Company do not restart its operation. Accused No.4

had never taken physical possession of the Unit on 20.02.2015

as provided under Section 13(4) of SARFAESI Act, as it was

already in physical possession of the Unit on 01.08.2014 and

05.08.2014. Accused Nos.3 and 4 have refused to lodge police

complaint inspite of the request made by the informant

regarding theft of movables and machineries and also the

stock. Accused No.4 tried to sell the Company's machineries to

M/s Shetron Metals and M/s Messelly. Accused No.4 withdrawn

the physical possession that was taken by the Bank on

20.02.2015 by issuing public notice on 07.07.2015 without

assigning any reason. This act of accused No.4 is irresponsible

and illegal. Inspite of withdrawal of taking possession, he had

not restored the Company with its physical possession by

conducting a mahazar. Accused No.4 in collusion with accused

No.3 and other accused is guilty of malafide actions. Accused

No.4 joined hands with accused No.3 in issuing second demand
                                 - 123 -
                                                NC: 2025:KHC:28893
                                           WP No. 40308 of 2018
                                      C/W CRL.P No. 5157 of 2018
                                          CRL.P No. 5159 of 2018
HC-KAR                                            AND 5 OTHERS


notice to mislead the Company and to make unauthorised

payments of over 101.14 crores to other Banks.


     146.     It is stated that no joint verification was held

inspite of repeated demands made by the informant. Accused

No.4 in collusion with accused No.3 removed the bank security,

taken physical possession and misappropriated the stocks and

the machineries. Accused Nos.3 and 4 gave the letter for

having taken possession during the first week of August 2014

i.e., about 2 years 10 months after taking physical possession.

Accused     No.4   paid   security   agency   charges   by   debiting

companies ESCROW account, which proves its possession.

Accused No.4 is responsible for criminal trespass, criminal

breach of trust, theft, fraud, misappropriation of stocks and

other assets worth Rs.78.50 crores.


     147.     It is stated that accused No.6 was the Chief

Manager in Punjab National Bank, MG Road Branch, who took

over the charge of Metal Closures Account and was supervising

the accounts through accused Nos.3, 4 and 7. He cleared RTGS

and cheque payment based on photocopies to help accused

Nos.1 and 2. Accused No.6 also helped accused Nos.3 and 4 in
                               - 124 -
                                                 NC: 2025:KHC:28893
                                           WP No. 40308 of 2018
                                      C/W CRL.P No. 5157 of 2018
                                          CRL.P No. 5159 of 2018
HC-KAR                                            AND 5 OTHERS


taking physical possession of the factory. Accused No.6 along

with accused No.7 tried to sell Company's machinery by

publishing e-sale notification, which proves Bank's physical

possession of the Units. Thus, he is responsible for criminal

trespass,   criminal   breach    of     trust,   theft   fraud   and

misappropriation of stock and other assets worth Rs.78.50

crores.


     148.    It is stated that accused No.7 being the Deputy

General Manager (DGM) of Punjab National Bank, MG Road

Bank, took over the charge of Metal Closures Account during

May 2014.    He was supervising the accounts of the Company

alongwith accused Nos.3 and 6. He cleared RTGS and cheque

payments based on the photocopies to help accused Nos.1 and

2. He helped accused Nos.3 and 4 in taking physical possession

of the factory along with accused No.6. Accused No.7 tried to

sell Company's machineries by publishing e-sale notification

which proves the physical possession of the Bank over the

factory. Thus, this petitioner has also committed criminal

trespass, criminal breach of trust, theft, fraud, misappropriation

of stock and other materials worth Rs.78.50 crores.
                                  - 125 -
                                                   NC: 2025:KHC:28893
                                             WP No. 40308 of 2018
                                        C/W CRL.P No. 5157 of 2018
                                            CRL.P No. 5159 of 2018
HC-KAR                                              AND 5 OTHERS


     149.    It is stated that accused No.8 being the Chartered

accountant was the partner in M/s Shankaran and Krishnan,

Chartered Accountants, who was appointed as Stock and

Concurrent Auditor for Metal Closures Company by SBI. He had

undertaken the administrative job of the Company as per the

instructions of the Bank.       On 01.08.2014, knowing fully well

that the management of the Company was not taken-over by

the Bank under Section 13(4) of SARFAESI Act, he helped other

accused with criminal conspiracy to take over the physical

possession and administrative charges of factory illegally and

with malafide intention.    On 01.08.2014, as they managed to

appoint concurrent Auditor with special responsibilities, he

looted an amount of Rs.8.89 crores through Corporation Bank,

Saraki Branch, with the help of accused Nos.1 to 3. Even

though there was instruction to operate only through ESCROW

account, and even though the Corporation Bank, Saraki Branch

was not the member of Consortium, accused No.8 along with

other    accused   sold   the   stock      worth   USD   7,33,181.25/-

equivalent to 4.50 crores to Zarhac Steels, Mumbai from

Chennai port by photocopying the signatures of the informant

in the letters issued to the customs authorities and shipping
                               - 126 -
                                              NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


line for giving no objection for transfer the title of goods, when

the informant was in the intensive care at St.John's Hospital,

and the Company had not received any money on the said

transaction. Thus, Company has suffered loss of about 4.50

crores. Accused No.8 approved the sale of machinery worth

Rs.76,00,000/- to Aura Polyfex for just Rs.10,00,000/- and

thereby committed misappropriation. Accused No.8 as Stock

Auditor along with other accused undervalued the value of the

stock as on 31.05.2014 and the report was submitted on

27.08.2014. He had not carried out the physical verification of

the stocks as required. Accused No.8 helped accused No.3 to

withhold the salaries of the workers in Himachal Pradesh Unit

without   any   administrative   authority   only   to   make   the

employees refuse to work during the visit of strategic investor.

He also refused to release the payment of PF and ESI deducted

from out of their salary. Accused No.8 helped accused No.3 to

remove Bank's security agencies i.e., M/s Eagle Security and

Services by non-payment of their service charges, so that the

obstacles for selling the Company goods is removed. Therefore,

accused No.8 is responsible for criminal trespass, criminal
                                 - 127 -
                                                 NC: 2025:KHC:28893
                                             WP No. 40308 of 2018
                                        C/W CRL.P No. 5157 of 2018
                                            CRL.P No. 5159 of 2018
HC-KAR                                              AND 5 OTHERS


breach of trust, theft and misappropriation of stock and other

assets worth Rs.78.50 crores and for cheating.


     150.     The Investigating Officer who investigated both the

criminal complaints filed the charge sheet first in Crime No.580

of 2016 on 05.05.2018 against accused Nos.1 to 9. Similarly,

he filed the final report in Crime No.486 of 2015 against

accused Nos.1 to 34 on 07.12.2018. It is pertinent to note that

in Crime No.486 of 2015, the State Bank of India is arrayed as

accused     No.6,    Punjab   National    Bank   as    accused       No.9,

Corporation Bank as accused No.12, UCO Bank as accused

No.17 and Kotak as accused No.20. None of these Banks either

nationalized or private have approached this Court seeking

quashing of the criminal proceedings against them.               It is also

pertinent to note that the accused in Crime No.486 of 2015 i.e.,

the Chief Finance Officer, Deputy Chief Financial officer and

other employees of the informant - Company have also not

approached     the    Court   seeking     quashing    of   the    criminal

proceedings. But it is only the Deputy General Manager, Chief

Manager of SBI, Deputy General Manager and Chief Managers

of Punjab National Bank, the concurrent Auditor and proprietor
                                    - 128 -
                                                       NC: 2025:KHC:28893
                                                WP No. 40308 of 2018
                                           C/W CRL.P No. 5157 of 2018
                                               CRL.P No. 5159 of 2018
HC-KAR                                                 AND 5 OTHERS


of Shreeji Overseas i.e., the son of accused No.10 have

approached      this   Court      seeking      to     quash    the    criminal

proceedings.


     151.      I have extracted the contentions raised by the

learned senior advocates representing each of the accused who

are seeking to quash the criminal proceedings, in detail.

Similarly, I have highlighted the contentions taken by the

learned senior advocates representing the informant and the

learned High Court Government Pleader representing the State,

in detail. On consideration of the first information filed by the

informant both in Crime No.486 of 2015 of Ashoknagar Police

Station and Crime No.580 of 2016 of Subramanyapura Police

Station   in   light   of   the    final     report    submitted      by   the

Investigating Officer and the submissions made at the Bar, I

proceed to consider the merits of the petitions.


     152.      Admittedly,     the   informant        was     the    Managing

Director of M/s Metal Closures Private Limited.                     He availed

various loans from State Bank of India as lead Bank, Punjab

National Bank, Corporation Bank and UCO Bank as the Banks

constituting the consortium. It is the specific contention of the
                               - 129 -
                                             NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
 HC-KAR                                         AND 5 OTHERS


prosecution that SARFAESI proceedings was initiated by the

Banks only for the purpose of covering their illegal acts in

collusion with one another and in active connivance of the

employees of the Company including the Chief Financial Officer.

The materials on record prima facie disclose that the Company

owned by the informant was the leader in the market at one

point of time i.e., till middle of 2014.       The letter dated

10.05.2014 issued by the State Bank of India discloses that an

enhanced credit facility of Rs.10 crores towards working capital

was offered in favour of the informant. But the informant by

his letter dated 16.04.2014 had refused to take additional

credit facility.   If at all, the informant had any evil idea of

misappropriating the public money, definitely he would have

accepted the offer for additional credit facility offered by State

Bank of India.     Therefore, till the mid 2014, the Company of

the informant was doing good in the market.


     153.     It is pertinent to note that a viability study was

undertaken at the instance of Banks to know the financial

status of the Company. As per such viability study conducted

during 2013-14, the Company was performing extremely well
                              - 130 -
                                            NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


and its performance was estimated at 17%, when the general

standard in the market was only 12%. It is obvious that only

after receipt of viability study report, the State Bank of India

had offered enhanced working capital of Rs.10 crores by its

letter dated 10.05.2014, which was refused by the informant.

But the very same State Bank of India issued its first

possession notice proclaiming that the loan account of the

Company has become NPA w.e.f. 28.05.2014 i.e., within 18

days from the date of its offering enhanced working capital.


     154.   It is strange to note that after        issuing the

possession notice to treat the account of the Company as NPA

w.e.f. 28.05.2014, the legal opinion appears to have taken by

the Bank on 15.06.2015.     On the basis of such legal opinion,

the action initiated treating the account of the Company as NPA

was withdrawn. Meaning thereby, the assertion of State Bank

of India that the account of the Company became NPA w.e.f.

28.05.2014 was unconditionally withdrawn based on the legal

opinion that was obtained by the Bank. Thereafter, the second

notice for possession under Section 13(2) of SARFAESI Act was

issued on 15.09.2015 declaring that the account of the
                              - 131 -
                                            NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


Company became NPA wayback on 31.01.2010 i.e., about 5

years earlier to the notice. No convincing reasons are assigned

for anti-dating the date of NPA to 2010, when the materials

prima facie disclose that the Company was having sound

financial status till the mid of 2014. There is also no reason as

to why no action whatsoever was initiated by any of the Banks

to treat the account of the Company as NPA during 2010 or

2011. There is also no explanation as to why the State Bank of

India offered enhanced working capital of Rs.10 crores on

10.05.2014 when the account of the Company has already

become NPA. The account statement of the Company produced

before the Court discloses that during 2013- 14, the Company

had repaid over 100 crores to the Banks. These facts do not

reconcile with the contention taken by the Banks with regard to

the financial status of the Company to treat its account as NPA.


     155.   A contention was       raised that there    was re-

structuring of loan granted in favour of the Company. But at

the same time, it is the contention taken by the Bank that after

such re-structuring, the performance of the Company was good

which remained a leader in the market till mid of 2014.
                               - 132 -
                                             NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


However, with all these facts and circumstances, the account of

the Company was treated as NPA by issuing the second notice

for possession under Section 13(2) of SARFAESI Act on

15.02.2015, anti-dating the date of NPA w.e.f. 31.01.2010.


     156.    It is the contention of the informant that the Banks

have taken physical possession of the Company and its

administration, while it is the contention of the Bank that it has

taken only the symbolic possession and the actual possession

remained with the informant. The materials on record disclose

that the Banks have appointed accused No.8 as the concurrent

Auditor and also appointed a security agency replacing the

Company security which was serving for morethan a decade. If

at all the Bank had taken the symbolic possession, there was

no need for the officials of the State Bank of India to hold a

banner in front of the Company office to declare that they have

taken over the possession and to take a photo of the same,

which is produced before the Court.         There was also no

necessity for the Banks to appoint accused No.8 as concurrent

Auditor and to have its own security agency replacing the

Company security.
                               - 133 -
                                                 NC: 2025:KHC:28893
                                          WP No. 40308 of 2018
                                     C/W CRL.P No. 5157 of 2018
                                         CRL.P No. 5159 of 2018
HC-KAR                                           AND 5 OTHERS


     157.     A contention was       taken that appointment of

accused No.8 as concurrent Auditor was with the concurrence

of the informant. At the same time, it is the contention raised

on behalf of the informant that such an Auditor was appointed

in addition to regular Auditor auditing the accounts of the

Company. Learned counsel for both the parties addressed their

arguments at length in this regard. But the fact remains that

accused No.8 was appointed as concurrent Auditor to examine

the real time financial transactions, which acts as internal

control mechanism to detect any errors or irregularities.

Accused     No.8   was   appointed      as   concurrent   Auditor   on

01.07.2014 who submitted his reports for the months of August

to November 2014 noting significant decline in the stocks. The

materials on record also disclose that an ESCROW account was

opened for the purpose of routing the financial transaction of

the Company.       In the meantime, a forensic Auditor was also

appointed. It is strange to note that the Company was made to

seek the approval of concurrent Auditor even for payment of

petty amounts towards BESCOM bills, LIC premium etc.,               In

turn, the concurrent Auditor would endorse his approval for

such routine payments and such approval is required to be
                               - 134 -
                                            NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


placed before the Bank for payment of the amount through

ESCROW account.     It is stated that in view of these strange

system in place, even the BESCOM bills could not be paid in

time, which resulted in disconnection of electricity.   I do not

find any logic in exercise of such powers by the concurrent

Auditor and prima facie it supports the contention of the

informant that the Bank has taken over the physical possession

of the Company into its fold and virtually the informant was at

the mercy of the concurrent Auditor and the Bank for making

any payments including the salaries to its employees.


     158.   It is also pertinent to note that the statement of

the stock for the month of May 2014 showed the value as

71.97 crores. Even though this value was declared by the

Company, the same was accepted by the Bank. However, the

report of the concurrent Auditor disclose drastic decline in the

stock for the months of August to November 2014 and during

November 2014, it was only 1.07 crores.       In the meantime,

during December 2014 the Company came to a grinding halt as

it stopped its functioning.   It was only thereafter, a decision

was taken during September 2015 to initiate the proceedings
                              - 135 -
                                            NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


under SARFAESI Act. During 2016, it was projected as if the

informant committed fraud and even a report was submitted to

RBI on 30.05.2016.    On the basis of this report, a complaint

was filed on behalf of the consortium with CBI on 16.10.2017,

but it is to be noticed that the informant had lodged his first

complaint with Ashoknagar Police Station against his employees

and the Banks making specific allegations of commission of

various offences, which was registered in Crime No.486 of 2015

on 22.07.2015.


     159.   It is also pertinent to note that the second

complaint came to be registered against the officials of the

Banks including the high level executives of State Bank of India

and Punjab National Bank, making specific allegations which

came to be registered with Subramanyapura Police Station in

Crime No.580 of 2016 on 23.09.2016. It is for the first time in

the complaint that was filed with CBI, the Banks asserted that

the Company became NPA in the year 2010, the loan was re-

structured on 17.02.2010, even then the loan account was

irregular and it was classified as sub-standard on 25.11.2013

by the Banks, later it was upgraded on 28.01.2014 by
                                      - 136 -
                                                    NC: 2025:KHC:28893
                                                WP No. 40308 of 2018
                                           C/W CRL.P No. 5157 of 2018
                                               CRL.P No. 5159 of 2018
HC-KAR                                                 AND 5 OTHERS


recovering the overdues fully and treating the account as

standard assets.          In this background, the Bank is required to

explain the reasons for treating the Company as NPA either on

28.05.2014 or on 31.01.2010.


       160.     A specific contention is taken by the informant that

the concurrent Auditor was appointed on 01.08.2014 and the

security agency of the Bank had taken charge on the same day,

which led to the closure of the Company within 3 - 4 months.

It is also the specific contention taken by the informant that

during April 2015, the servers and softwares were removed

from the Company premises unauthorisedly by the Banks and

virtually the movables were stolen. It is pertinent to note here

that    initially   the    first   possession   notice   was   issued   on

20.02.2015, but the same came to be withdrawn during June

2015.      This fact was published in the newspaper and the

second possession notice was issued only during December

2015.     Under such circumstances, moving out of servers and

softwares from the Company premises during April 2015

assumes importance.                The charge sheet witnesses depose
                               - 137 -
                                                NC: 2025:KHC:28893
                                           WP No. 40308 of 2018
                                      C/W CRL.P No. 5157 of 2018
                                          CRL.P No. 5159 of 2018
HC-KAR                                            AND 5 OTHERS


about such moving out of the movables which cannot be

ignored at this stage.


     161.    Learned     senior   advocate     for   the   informant

referring to various clauses in Master Circular contended that

the contention taken by the petitioners to treat the account of

the Company as NPA is not justified in any manner when it is

their own contention that the account of the Company was re-

structured, treated as standard asset after the Company made

the full payment of the dues. The materials on record discloses

that more than 100 crores were paid by the Company towards

the loan amount during 2013-14. As per the revised schedule,

repayment is to be commenced from April 2010 and it should

complete by the end of March 2015. It is not the contention of

the petitioners that the Company has committed default in

following the repayment schedule from April 2010 till May

2014. The viability report makes it clear that the Company was

financially viable till 10.05.2014.     But suddenly it slipped into

NPA as on 28.05.2014 and as per the letter dated 15.12.2014,

the Bank has written to the concurrent Auditor that his services

are no more required as there is no activity in the Company.
                               - 138 -
                                              NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


Thus, the Company was brought to a halt within a period of six

months.     On consideration of these facts and circumstances,

serious doubt arises about the conduct of the bank officials in

treating the loan account NPA w.e.f. 31.01.2010 and initiating

SARFAESI proceedings five years thereafter, which is to be

considered by the Trial Court during full fledged trial.


     162.     Admittedly, the   informant has challenged the

proceedings initiated under SARFAESI Act by approaching DRT-

I, Chennai. Even though similar contentions were raised by the

informant, the same was rejected by DRT-I justifying initiation

of SARFAESI proceedings. The DRT-I after considering all the

materials on record, referred to the minutes of meeting of

forum of joint lenders held on 22.07.2014 which was attended

by the informant as the Managing Director of the Company and

it was held that the Bank cannot be prevented from recovering

the public money as the Bank is different from its officials. It is

also observed that the management of the borrower i.e., the

informant had not kept proper vigil nor monitored the day-to-

day affairs of its finances and allowed the Chief Finance Officer

of its own Company to meddle with the funds to the detriment
                               - 139 -
                                            NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


of the Company. The DRT-I also specifically noted that the role

of the lending Bank in the management of the borrower

Company is unknown in practice and the Banks have no role to

oversee   the   administration,   management   and   day-to-day

affairs of its borrowers. It is held that simply because a

contention was taken that its Financial Officer resorted to

malpractices and embezzlement of funds of borrower, it will not

give rise to the informant to plead that onus to repay the debt

ceases. Such contention raised by the informant was rejected

by DRT-I. The contention of the learned senior advocate for

accused Nos.6 and 7 that since DRT-I has already considered

the contentions of the informant against the accused and has

rejected such contentions, the criminal proceedings is to be

quashed, cannot be accepted as the scope of the consideration

of the materials before the DRT-I is entirely different from the

scope of criminal proceedings, which are to be considered by

the Trial Court by conducting full-fledged trial. The DRT-I will

not go into the allegations of criminal conspiracy, fraud,

forgery, theft, cheating, misappropriation etc., But the Trial

Court is required to consider the materials on record to give a

finding in that regard.
                                - 140 -
                                                  NC: 2025:KHC:28893
                                           WP No. 40308 of 2018
                                      C/W CRL.P No. 5157 of 2018
                                          CRL.P No. 5159 of 2018
HC-KAR                                            AND 5 OTHERS


        163.   It is quite natural for the DRT-I to consider the

contentions    of   the   informant   and   the    Banks   from   the

prospective of the Bank as lenders and the informant as the

borrower who committed the default. What was paramount in

such proceedings is the interest of the Banks which deals with

public money.        DRT-I is not supposed to consider the

contentions of the informant regarding commission of criminal

offences of fraud, forgery, criminal breach of trust, theft of the

movables etc.,      It is pertinent to note that the SARFAESI

proceedings initiated by the Banks is challenged by the

informant before this Court and got it stayed.          But there is

absolutely no explanation as to why the Banks have kept quite

without seeking vacating of such stay.       Similarly, it is stated

that the CBI has initiated enquiry against the informant as per

the directions of RBI and it is also stayed by this Court.

However, no steps whatsoever appears to have taken to vacate

such stay orders.         If the Banks are really interested in

safeguarding its interest, definitely some measures would have

been taken to expedite the matter or alteast to vacate such

stay.
                                    - 141 -
                                                 NC: 2025:KHC:28893
                                              WP No. 40308 of 2018
                                         C/W CRL.P No. 5157 of 2018
                                             CRL.P No. 5159 of 2018
HC-KAR                                               AND 5 OTHERS


     164.       The contention of learned counsel for accused

Nos.6 and 7 that the Investigating Officer has cited only the

employees of the informant - Company as witnesses to prove

the allegations also cannot be a ground to quash the criminal

proceedings, as the allegations made by the informant is of

such nature that it could only be deposed either by the

employees of informant - Company or anybody who is closely

associated with the affairs of the Company.           No independent

witness or outsiders could speak about those facts. Therefore,

it is premature to form an opinion that those witnesses cited in

the chargesheet are interested witnesses.


     165.       Learned   senior     advocate   for   the   petitioners

contended that the additional documents that are produced by

the petitioners before this Court were produced before the

Investigating Officer at the time of investigation. But none of

those documents were taken into consideration while filing the

final report.    It is the partisan attitude of the Investigating

Officer which makes it clear that he was biased and filed the

final report as a spokesperson for the informant.               If the

additional documents now produced before this Court are taken
                                 - 142 -
                                                         NC: 2025:KHC:28893
                                            WP No. 40308 of 2018
                                       C/W CRL.P No. 5157 of 2018
                                           CRL.P No. 5159 of 2018
HC-KAR                                             AND 5 OTHERS


into consideration, the charge sheet could not have been filed

by the Investigating Officer.        Thus, the first information and

the final report filed by the informant was in abuse of process

of law and without any basis. Prima facie, the petitioners have

discharged their duties as the responsible officers of the

Nationalized Bank. Therefore, no malafides could be attributed

to them to any extent.


      166.   I have carefully considered these contentions in

the light of materials that are placed before the Court. Nothing

has   been   placed    before   the    Court        in    support    of   their

contentions that they have produced the documents before the

Investigating Officer for his consideration to contend that he

deliberately ignored consideration of the same. Simply because

the Investigating Officer filed the charge sheet against the

accused, he cannot be dubbed as the mouthpiece of the

informant    when     such   final   report    is        supported   by    the

statements of the witnesses as well as the documents that are

collected by the Investigating Officer.             It is only after full-

fledged trial, the Trial Court will be in a position to give a
                               - 143 -
                                                NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


finding as to whether the prosecution is successful in proving

the guilt of the accused or otherwise.


     167.      The other contention taken by the learned senior

advocate that none of the charge sheet witnesses have spoken

about custom scrips or round tripping and the same are not

having any relevance to the facts of the case could be

considered by the Trial Court after full-fledged trial.         The

capacity of the Investigating Officer to understand such

practices in the business and to investigate into the same for

the purpose of filing the final report against the accused cannot

be   questioned at this stage.          The Investigating Officer is

required to enter the witness box to depose about the

contentions taken by the prosecution. It is at that stage, the

capacity of the Investigating Officer could be gauged by the

Trial Court.


     168.      It is the contention taken by the learned senior

advocate for accused Nos.10, 11 and 26 that there is absolutely

no basis for making such serious allegations against them,

when none of the charge sheet witnesses speak about the

same.    The prosecution is placing reliance not only on the
                               - 144 -
                                               NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


statements of the witnesses cited in the charge sheet, but also

on   voluminous    documents      that   are   produced    by    the

Investigating Officer.   The prosecution is entitled to prove its

contentions against each of the accused by examining the

witnesses who can depose about the documents on which it is

relying on. Therefore, this Court cannot jump to the conclusion

at this stage that none of the witnesses speak about the actual

acts committed by accused Nos.10, 11 and 26 and therefore,

the criminal proceedings against them is to be quashed.


     169.    Learned     senior   advocate     for   accused    No.8

contended that Sections 381, 403, 408, 409 and 420 of IPC

could not have been invoked against accused No.8 since he is

the concurrent Auditor who was not in physical possession of

the property nor he was having access to the goods.             This

contention raised by the learned senior advocate could have

been accepted under an ideal situation, when an Auditor is

appointed to audit the accounts of the Company.            But the

materials placed before the Court disclose that accused No.8

who was appointed as concurrent Auditor was having control

over the entire administration of the Company.          Without his
                                   - 145 -
                                                 NC: 2025:KHC:28893
                                             WP No. 40308 of 2018
                                        C/W CRL.P No. 5157 of 2018
                                            CRL.P No. 5159 of 2018
 HC-KAR                                             AND 5 OTHERS


approval, the informant being the Managing Director was not in

a position to make routine payments i.e., Electricity charges,

Insurance premiums, salary to the employees etc.,                Specific

instances are highlighted by the prosecution to contend that

accused No.8 being the concurrent Auditor has exceeded his

limits.      The   allegations    against   accused    No.8   assumes

importance in the light of the materials that are placed before

the Court.


      170.    The    contention     taken   by   the   learned    senior

advocate for accused No.3 that when the borrower fails to pay

the installments as scheduled on three consecutive months,

such account will be treated as NPA, if accepted, it is the duty

of Banks or accused No.3 to substantiate their contentions that

the informant has committed such default in payment of

installments.      The discussions held above disclose that even

when the Company was held to be highly viable and had repaid

morethan 100 crores during the financial year 2013-14 and

when the SBI offered enhanced working capital of Rs.10 crores

and the same was rejected by the informant, the account was
                              - 146 -
                                            NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


treated as NPA within 18 days.     The accused are required to

explain these circumstances during trial.


     171.   While exercising the authority either under Articles

226 and 227 of Constitution of India, or under Section 482 of

Cr.P.C., this Court cannot give a finding as to whether the

Banks have taken the physical possession of the Company or it

was only a symbolic possession as tried to be contended. Such

an opinion could be formed by the Trial Court after full-fledged

trial on the basis of oral and documentary evidence relied on by

the prosecution.


     172.   It is the contention of the learned senior advocate

for the accused that Section 32 of SARFAESI Act, gives

protection to the officials of the Bank, while they discharge

their duties under the provisions of the Act. Ofcourse Section

32 of SARFAESI Act extends such protection to the officials of

the Bank for anything done or omitted to be done in good faith

under the Act. The allegations made by the informant and the

materials collected by the Investigating Officer prima facie

question such good faith on the part of the accused, who are

the petitioners herein. Such prima facie materials are sufficient
                                    - 147 -
                                                   NC: 2025:KHC:28893
                                              WP No. 40308 of 2018
                                         C/W CRL.P No. 5157 of 2018
                                             CRL.P No. 5159 of 2018
HC-KAR                                               AND 5 OTHERS


to go for a full fledged trial by the Trial Court. There cannot be

any   justification   for   this    Court    to   quash    the   criminal

proceedings ignoring such voluminous materials and serious

allegations, without affording even an opportunity to the

prosecution to put forth its contentions.                 When specific

allegations are made against the bank officials who are the

petitioners herein that they have accepted the forged or

photocopied signatures of the informant to transfer huge sums

of money from the account of the Company and that they have

accepted the signatures of accused Nos.1 and 2 while issuing

the cheques for transacting in crores of rupees, even though

they were not authorized in that regard, assumes importance

and the same is a matter for trial. At this stage, it cannot be

forgotten that it is the specific contention of the informant that

he is the only authorized person to sign the cheques to be

presented to the Banks for payment. It is also his contention

that accused Nos.1 and 2 in Crime No.486 of 2015 being the

Chief Financial Officer and Deputy Chief Financial Officer of the

Company managed to pass a Resolution authorizing them to

issue the cheque behind the back of the informant.                  Such

Resolution was said to have been accepted by the accused as
                              - 148 -
                                            NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


officers of the Bank to enable accused Nos.1 and 2 to issue the

cheques for the purpose of making various payments. It is also

the contention of the informant that even though he was only

the authorized person to draw the cheques, the photocopies of

his signatures were made use by the employees of his

Company to issue the cheques, which was strangely accepted

by the Banks to clear the cheques.       The signatures of the

informant which were disputed by him were referred to the

State Forensic Science Laboratory for comparison with admitted

signatures. The report of the hand writing expert is also part of

the charge sheet, according to which, the expert has given his

opinion stating that 'the person who wrote the standard

signatures did not write the questioned signatures. In view of

all these facts and circumstances, clean chit cannot be given to

the petitioners at this stage ignoring the nature of allegations

and the documents that are placed before the Court.


     173.   Learned senior advocate for the informant placed

reliance on the decision in M/s Transcore (supra), wherein,

the Hon'ble Apex Court held that the word possession is a

relative concept, but not an absolute concept. The dichotomy
                                 - 149 -
                                              NC: 2025:KHC:28893
                                           WP No. 40308 of 2018
                                      C/W CRL.P No. 5157 of 2018
                                          CRL.P No. 5159 of 2018
 HC-KAR                                           AND 5 OTHERS


between symbolic and physical possession does not find place

in SARFAESI Act.         Under such circumstances, the rival

contentions taken by the parties as to whether the possession

of the properties taken by the Bank was either physical or

symbolic cannot be answered at this stage.        A clear opinion

could be formed in that regard on facts and circumstances of

the case after full-fledged trial.


     174.    Learned senior advocate for the informant placed

reliance on the decision in Umesh Kumar (supra), wherein,

the Hon'ble Apex Court held that since there were ample

materials to show case prima facie case against the accused,

the High Court has committed grave error in quashing the

entire criminal proceedings, that too, at the preliminary stage

of framing charges.      Thus, it was held that the High Court

should not have appreciated the materials on record to go into

the merits of the accusations and ascertain the guilt or

innocence of the accused. But the Court is required to evaluate

the materials on record to ascertain as to whether it discloses

prima facie existence of the ingredients to constitute the

offence as alleged.
                              - 150 -
                                                NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


     175.   Similarly,   learned       senior   advocate   for   the

informant placed reliance in Saranya (supra), wherein, the

Hon'ble Apex Court deprecated the practice of holding mini trial

to appreciate the evidence on record and to the consider the

allegations on merits for the purpose of forming an opinion as

to whether the accused is likely to be convicted or not.         The

settled position of law is highlighted by the Hon'ble Apex Court

that acting under Section 482 of Cr.P.C., this Court cannot

exercise the jurisdiction of an Appellate Court for the purpose

of quashing the criminal proceedings.


     176.   Learned senior advocate for the informant also

placed reliance on the decision in Kaptan Singh (supra),

wherein, the Hon'ble Apex Court re-iterated the settled position

of law that while exercising the power either under Articles 226

and 227 of Constitution of India or under Section 482 of Cr.P.C.

it is not required to hold a mini trial to form an opinion about

the guilt or otherwise of the accused. The Court has also made

it clear that when such a petition is filed seeking quashing of

the proceedings after filing the charge sheet, the Court is

required to consider the materials that are collected by the
                                 - 151 -
                                              NC: 2025:KHC:28893
                                           WP No. 40308 of 2018
                                      C/W CRL.P No. 5157 of 2018
                                          CRL.P No. 5159 of 2018
HC-KAR                                            AND 5 OTHERS


Investigating Officer during investigation.        But at the same

time, it cannot exercise the power of an Appellate Court in

scrutinizing the materials. The Court has also made it clear that

if such materials produced by the Investigating Officer prima

facie disclose the commission of offences, the Magistrate will be

justified in taking cognizance and such criminal proceedings is

not liable to be quashed.


     177.   Learned    senior     advocate   for    the   petitioners

referred to the decision of the Apex Court in Lalitha Kumari

(supra) to contend that the Investigating Officer has not carried

out any preliminary enquiry before registering the FIR.           In

Lalitha Kumari (supra), the Hon'ble Apex Court has mandated

registration of FIR under Section 154 of the Code, if the

information discloses commission of cognizable offence.           No

preliminary enquiry is advised when the first information

discloses the commission of such cognizable offence. It is also

held that depending upon the facts and circumstances of each

case, the Investigating Officer has to take a decision as to

whether the preliminary enquiry is to be conducted or not. The

informant has filed the first information making specific
                               - 152 -
                                              NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


allegations regarding commission of cognizable offence by the

accused.    Initially Crime No.486 of 2015 of Ashoknagar Police

Station was registered against the employees of the Company

as well as the Banks. The investigation in the said case was

also taken up by the Investigating Officer after finding that the

commission of cognizable offence is made out.           The same

cannot be questioned at this stage when such voluminous

documents are placed by the Investigating Officer after having

full-fledged investigation.


     178.    Learned senior advocate for the petitioners place

reliance on the decision in Bhajan Lal (supra) in support of

their contentions, which is the off-quoted decision on the

subject relating to the exercise of extraordinary power under

Article 226 of Constitution of India and the inherent powers

under Section 482 of Cr.P.C.        The Hon'ble Apex Court has

given few categories of cases by way of illustrations, where

such powers could be exercised either to prevent abuse of

process of any Court or otherwise to secure the ends of justice.

It has also held that it is not possible to lay down any precise or

clearly defined or sufficiently challenised and flexible guidelines
                               - 153 -
                                             NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


or rigid formula and to give an exhaustive list of myriad kind of

cases, wherein such power could be exercised. It has held that

when the allegations made in the first information report even

if taken at its face value and accepted in its entirety, do not

prima facie constitute any offence against the accused, in such

cases, the criminal case is to be quashed. It is also held that

the un-controverted allegations made in the FIR and the

evidence collected in support of the same, do not disclose the

commission of any offence and make out a case against the

accused, it will be a fit case for quashing the proceedings.    If

the allegations made in the FIR are so absurd and inherently

improbable on the basis of which no prudent man can ever

reach a just conclusion, it is held that it will be a fit case for

quashing.   The Court has also held that, if it is manifestly

disclosed that with malafide or malicious intention or with

ulterior motive to wreck vengeance on the accused or to spite

personal grudge, a criminal proceedings is initiated, the same

can be a ground for quashing the proceedings.


     179.    Learned   senior    advocate   appearing    for   the

petitioners placed heavy reliance on Priyanka Srivastava
                             - 154 -
                                           NC: 2025:KHC:28893
                                       WP No. 40308 of 2018
                                  C/W CRL.P No. 5157 of 2018
                                      CRL.P No. 5159 of 2018
HC-KAR                                        AND 5 OTHERS


(supra) to contend that the Hon'ble Apex Court has came down

heavily for entertaining such criminal complaints against the

Bank and its officers for having invoked the provisions of

SARFAESI Act against the defaulters, which would amount to

arm twisting tactics, that is being adopted by unscrupulous

borrowers.   In the said case, the Hon'ble Apex Court noticed

that the complainant had borrowed the amount from PNB

Housing Finance Limited. The loan was classified as non

performing asset, the Bank has initiated proceedings under

SARFAESI Act.     Thereafter, the borrower filed the private

complaint alleging commission of the offences under Sections

163(1) and 506 of IPC. The learned Magistrate dismissed the

private complaint. When the said order was challenged before

the First Appellate Court, the matter was remanded back to the

learned Magistrate for reconsideration. Pursuant to the same,

summons was issued to the accused and in the meantime, the

criminal proceedings was quashed by the High Court, acting

under Section 482 of Cr.P.C. When the same was challenged

before the Hon'ble Apex Court, it has formed an opinion that

unscrupulous complainants are filing complaints without any

accountability, since no affidavits were being sworn supporting
                              - 155 -
                                            NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


the allegations made in the private complaint.    To curb such

practices, filing of the affidavit by the complainant was

mandated which will check casual filing of the complaints or

swearing false affidavits as the same would result in initiation

of criminal prosecution.   The Hon'ble Apex Court has also

observed that the respondent therein had mastered how to

create the sense of fear in the mind of the officials compelling

them to face criminal cases. In the said case, even after the

High Court quashing the earlier proceedings, again another

application came to be filed under Section 163 of Cr.P.C.

alleging criminal conspiracy, forgery etc., which resulted in

registration of the FIR for the offences under Sections 465,

467, 468, 471, 386, 506, 120B read with Section 34 of IPC.

Not being satisfied with the same, yet another complaint came

to be filed under Section 156(3) of Cr.P.C. alleging that there

was undervaluation of the property and the third FIR came to

be registered in that regard.     By registering such multiple

complaints, the complainant therein compelled the officials to

enter into a one time settlement. Under these circumstances,

the Hon'ble Apex Court observed that if the borrower is allowed

to take recourse to criminal law in the manner it has been
                                  - 156 -
                                               NC: 2025:KHC:28893
                                            WP No. 40308 of 2018
                                       C/W CRL.P No. 5157 of 2018
                                           CRL.P No. 5159 of 2018
 HC-KAR                                            AND 5 OTHERS


taken in the said case, it would effect the marrows of economic

health of the nation. It was noticed that the statutory remedies

have cleverly been bypassed and prosecution route has been

undertaken for instilling fear amongst the individual authorities

compelling them to concede to the request for such one time

settlement, which the financial institution would not have

acceded otherwise.        It was also noticed that despite agreeing

for withdrawal of the complaints, no steps were taken in that

regard. On the other hand, complaints were being prosecuted

with sadistic attitude.     Under these circumstances, the Hon'ble

Apex Court held that whenever such a complaint is filed, only

with an intention to intimidate the bank officials from initiating

action under SARFAESI Act, such attitude is to be nipped in the

bud.      The facts and circumstances of the present case are

entirely different as discussed above. Prima facie, I do not find

any reason to form an opinion that the informant has filed the

complaint with such malafide intention. On the other hand, the

discussions held above disclose that there are prima facie

materials to constitute the offence, which is sufficient to go for

trial.
                               - 157 -
                                              NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


     180.    Learned counsel for the petitioners placed reliance

ion the decision in K Virupaksha (supra) to contend that

registration of criminal complaint and continuation of criminal

proceedings against the petitioners would amount to reviewing

the jurisdiction of DRT and competent Courts under SARFAESI

Act. I have considered the decision of the Hon'ble Apex Court in

light of the facts and circumstances of the present case. In the

case before the Hon'ble Apex Court, the borrower against

whom SARFAESI proceedings were initiated filed the criminal

complaint alleging cheating, fraud, conspiracy, criminal breach

of trust etc., against the officials of the Bank. It was found that

the Bank auctioned the secured assets under SARFAESI Act.

The same was challenged by the borrower both before DRT as

well as by preferring writ petitions. After he was unsuccessful

in both the forums, he filed the criminal complaint alleging

undervaluation of his properties in collusion with one another.

Under such circumstances, the Hon'ble Apex court held that

SARFAESI Act is a complete code in itself.      The remedies are

made available under it and no criminality could be attributable

to the officials of the Bank in initiating the proceedings under

SARFAESI Act, in accordance with law. The facts in the present
                                - 158 -
                                             NC: 2025:KHC:28893
                                          WP No. 40308 of 2018
                                     C/W CRL.P No. 5157 of 2018
                                         CRL.P No. 5159 of 2018
HC-KAR                                           AND 5 OTHERS


case are entirely different.   The informant has not raised any

objection regarding initiation of proceedings under SARFAESI

Act in the criminal proceedings, but his grievance is with regard

to commission of criminal acts of fraud, forgery, concoction of

documents, acceptance of his Photostat signatures on the

cheques to enable accused Nos.1 and 2 to transfer crores of

rupees, taking control over the affairs of the Company under

the guise of appointing concurrent Auditor and separate

security agency to enable the bank officials and the employees

of the Company in committing theft of servers, computers etc.,

Neither the DRT nor this Court under SARFAESI Act can

consider such allegations which are basically criminal in nature.

When prima facie materials are placed to accept the contention

taken by the complainant, the decision in K Virupaksha

(supra) cannot be made applicable to the present case.


     181.     Learned counsel for the petitioners placed reliance

on the decision in HDFC Bank Ltd., (supra) to contend that

the SBI is a juristic person and no mensrea could be attributed

against it.   The Hon'ble Apex Court found that reading of FIR

and the complaint at its face value did not make out any prima
                              - 159 -
                                            NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


facie case to constitute an offence to show that the Bank or its

officials had any dishonest intention to induce or deceive the

complainant or any other person to deliver the property or to

show that there was mensrea existing at the time of such

delivery of property.   When no prima facie materials were

placed to attract the ingredients of Section 420 of IPC, the

Court held that the criminal proceedings is an abuse of process

of Court. When on the basis of the first information, a detailed

investigation was undertaken, final report was filed making

specific allegation against each of the petitioners which are

supported by prima facie materials, it cannot be said that

initiation of criminal proceedings is an abuse of process of

Court.


     182.   Learned counsel for the petitioners placed reliance

of Manoj Kumar Sharma (supra) to contend that there is

delay in lodging the FIR which result in embellishment which is

a feature of an after thought. It lacks spontaneity and there is

danger of introduction of colored or exaggerated version.   The

Hon'ble Apex Court on considering the materials on record

found that an FIR came to be registered in the year 2005 for
                                - 160 -
                                              NC: 2025:KHC:28893
                                          WP No. 40308 of 2018
                                     C/W CRL.P No. 5157 of 2018
                                         CRL.P No. 5159 of 2018
HC-KAR                                           AND 5 OTHERS


the offence punishable under Sections 304B, 498A read with 34

of IPC after long lapse of five years, when the deceased wife

had committed suicide in the year 1999.             On facts and

circumstances of the case, the Court held that the complainant

tried to rope in the accused in the criminal proceedings by

making wreckless and baseless allegations.          The facts and

circumstances of the present case is entirely different. The

informant has explained the delay in filing the complaints

against his employees and the Banks.         Initially he filed the

complaint registered in Crime No.486 of 2015 against his

employees and the Banks. In the said complaint, he expressed

his doubt that the officials of the Bank might have hand in

glove with the employees of the Company. Subsequently, he

filed the complaint against the high level officials of the Bank

who are the petitioners herein which was registered in Crime

No.580   of 2016     of Surbamanyapura Police        Station. The

allegations are not vague or bald. But it is clear and specific.

Moreover, the investigation is completed and the voluminous

materials are available to crosscheck such allegations, which

constitute prima facie case, which are sufficient to go for trial.
                              - 161 -
                                            NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


     183.   Learned counsel for the petitioners has relied on

the decision in Mukesh (supra) to contend that the petitioners

can rely on the documents which are not part of the charge

sheet, unlike the accused is barred on relying on such

documents while seeking discharge.      The Hon'ble Apex Court

has re-iterated the position of law that the proceedings either

under Section 482 of Cr.P.C or under Article 226 of Constitution

of India are wider in its scope as the challenge will be on the

ground of abuse of process of law, unlike, the proceedings

before the Sessions Courts seeking discharge. There cannot be

any quarrel with regard to this settled position of law. But the

question here is whether the petitioners who place reliance on

various documents in support of their contentions could

convince the Court to arrive at a conclusion that no prima facie

case is made out to go for a trial or to form an opinion that all

such exercises made by the informant and the Investigating

Officer is only a arm twisting efforts to make the bank officials

to agree for the terms.    On consideration of the voluminous

documents that are produced by each of the petitioners at

different stages, till conclusion of the arguments, it cannot be

held that the allegations made by the informant are either
                                  - 162 -
                                                 NC: 2025:KHC:28893
                                            WP No. 40308 of 2018
                                       C/W CRL.P No. 5157 of 2018
                                           CRL.P No. 5159 of 2018
HC-KAR                                             AND 5 OTHERS


baseless or without merits and therefore, initiation of the

criminal proceedings is an abuse of process of Court.


     184.      Learned counsel for the petitioners placed reliance

of Dinesh Kumar Mathur (supra) to contend that bald

allegations of criminal conspiracy without placing any materials

to probabalise the same even after investigation and filing of

the charge sheet cannot be a basis to proceed with the criminal

proceedings. This position of law is also very well settled. But

on the facts of the present case, it is to be re-iterated that

when the facts and circumstances of the case and the conduct

of the petitioners are sufficient to draw a prima facie inference

of commission of criminal offence including the conspiracy

amongst themselves, the decision cited is not applicable to the

case in hand.


     185.      Learned counsel for the petitioners placed reliance

on Salib Alias Shalu Alias Salim (supra) and Mary Angel

(supra)   to    contend   that    when     frivolous   and   vexatious

proceedings are initiated, the Court is duty bound to consider

the materials that are placed before it carefully even by reading

in between lines and to quash the criminal proceedings to
                               - 163 -
                                             NC: 2025:KHC:28893
                                         WP No. 40308 of 2018
                                    C/W CRL.P No. 5157 of 2018
                                        CRL.P No. 5159 of 2018
HC-KAR                                          AND 5 OTHERS


prevent abuse of process of law and that on being satisfied that

the criminal proceedings were initiated in abuse of process of

law, to impose a reasonable cost on the informant to make him

accountable for the baseless allegations made. The position of

law on the point is well settled and the same cannot be

disputed. But the discussions held above do not attract any of

these decisions to make it applicable in the present case.


     186.    The informant has filed the complaints making

specific allegations against each of the accused on the basis of

FIRs registered, the Investigating Officer has investigated both

the criminal cases in detail and filed the final report citing

several witnesses and producing voluminous documents. I do

not find any justification to hold a mini trial at this stage to

consider each and every contentions raised by the learned

senior advocates representing the petitioners and to form an

opinion to reject the contentions taken by the prosecution. It is

a matter for trial where both the parties will have opportunity

to put forth their rival contentions. The petitioners will have an

opportunity to cross examine the informant and other charge

sheet witnesses. They will also have an opportunity to produce
                              - 164 -
                                            NC: 2025:KHC:28893
                                        WP No. 40308 of 2018
                                   C/W CRL.P No. 5157 of 2018
                                       CRL.P No. 5159 of 2018
HC-KAR                                         AND 5 OTHERS


the materials and to lead their evidence in support of their

defence. But it is premature to form an opinion to reject the

contentions of the prosecution out rightly. Suffice at this stage

for the Court to conclude that since there are prima facie

materials supporting the allegations made against each of the

petitioners, it is not a fit case for quashing the criminal

proceedings. Hence, I answer the above point in the negative

and proceed to pass the following:


                             ORDER

Writ Petition Nos.40308 and 35925 of 2018, Writ Petition Nos.7492, 7493 and 7494 of 2019 and Criminal Petition Nos.5157, 5159 and 6885 of 2018 are dismissed.

Sd/-

(M G UMA) JUDGE BGN/SPV/BH/MKM List No.: 1 Sl No.: 24