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 1, Cited by 1]

Delhi High Court

Binod Agarwal vs Union Of India & Anr. on 6 December, 2022

Author: Prathiba M. Singh

Bench: Prathiba M. Singh

                                                                                    2022/DHC/005444




                          $~2
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                  Date of Decision: 6th December, 2022
                          +              W.P.(C) 12480/2021 & CM APPLs. 10919/2022, 18480/2022
                                 BINOD AGARWAL                                         ..... Petitioner
                                                      Through:    Mr. Kritendra Tiwari, Advocate.
                                                                  (M: 8160844931)
                                               versus
                                 UNION OF INDIA & ANR.                                ..... Respondents
                                                      Through:    Mr. Kritiman Singh, CGSC with
                                                                  Ms. Vidhi Jain, Ms. Kunjala
                                                                  Bhardwaj, Advs. for R-1/UOI
                                                                  (9999359235)
                                                                  Mr. Ravinder Agarwal, Adv. for
                                                                  CVC. (M : 9810056263)

                                 CORAM:
                                 JUSTICE PRATHIBA M. SINGH
                          Prathiba M. Singh, J.(ORAL)

1. This hearing has been done through hybrid mode.

2. The Petitioner-Mr. Binod Agarwal who was serving in the Indian Navy and jointed SEEPZ SEZ, Mumbai as an IT Advisor has preferred the present petition seeking action against Respondent No.3-Mr. Baldev Singh, who was then Development Commissioner of SEEPZ SEZ, Mumbai. The has levelled several complaints alleging corruption by Respondent No.3, before various authorities including the PMO, CVC, CBI, Ministry of Commerce, etc. Further complaints were filed by him on 18th June, 2018 before two police stations. However, it is his case that he is being harassed in view of these complaints and no action is being taken by authorities such as the Central Vigilance Commission (hereinafter "CVC")/Respondent Nos.1&2.

Signature Not Verified Digitally Signed W.P.(C) 12480/2021 Page 1 of 5 By:DEVANSHU JOSHI Signing Date:09.12.2022 20:23:35

2022/DHC/005444 Accordingly, the present writ petition has been instituted seeking the following reliefs:

"(a) that this hon'ble court may graciously be pleased to issue appropriate writ, directing the Respondent No.1 to take appropriate action on the Petitioner's Complaints as mentioned below in accordance with the law;
(i)Complaint dated 19.5.2020 at ANNEXURE-11 [Page No. 76 ],
(ii)Complaint dated 05.06.2021 at ANNEXURE-12 [Page Nos.86],
(iii) Complaint dated 26.08.2019 at ANNEXURE-14 [Page Nos. 89], and Communication by Vigilance Officer SEEPZ SEZ Registered by CVC vide Complaint no.

130092/2019/vigilance-6 And upon being satisfied that the facts as mentioned in the complaints ought not to be investigated by the Respondent No.2, the same be transferred to C.B.I for investigations & this Hon'ble Court be pleased to call for timely reports from the Respondent No.1, in the interest of justice;

b. That this Hon'ble Court will be graciously pleased to call for records of the investigation of corruption from Respondent No.2 and after examining the same issue a writ of mandamus or any other appropriate writ, order or direction thereby directing Respondent No 1 to inquire to the extent under prevention of corruption Act and hand over matter to CBI or SIT for detailed further investigation for which PE is already completed by Respondent No 2 based on order of Respondent No 1 under Prevention of Corruption Act at ANNEXURE-2, [Page Nos. 50], c. That this Hon'ble Court will be pleased to Direct Respondent No 1 to implement hiring of Independent External Monitor (IEM) as per Manual of procurement of Goods 2017,Preferably retired Hon'ble High court Signature Not Verified Digitally Signed W.P.(C) 12480/2021 Page 2 of 5 By:DEVANSHU JOSHI Signing Date:09.12.2022 20:23:35 2022/DHC/005444 Judges so as to implement Integrity pact in all department of Central Government .

d. Pass such order and further orders as may be just and necessary be granted.

e. Cost of the application may be provided"

3. Notice was issued in this matter on 8th November, 2021, on which date the Petitioner was to satisfy the Court on the aspect of maintainability of this petition. Thereafter, on 18th January, 2022, Respondent No.3 had submitted that various petitions were filed by the Petitioner before the Bombay High Court with regard to the same issue, which had not been disclosed by the Petitioner. The Court had then directed Respondent No.3 to file the details of the said petitions.

4. Today, various orders have been placed before this Court in matters that seem to have been filed by the same Petitioner, before the Bombay High Court, Delhi High Court and the Lokpal. Moreover, it is submitted on behalf of Respondent No.3 that on 20th June, 2019, the Petitioner and various authorities had entered into consent terms, wherein it was clearly recorded that the Petitioner would withdraw all litigation filed before various courts and the Ministry of Commerce and Industry in respect of the SEEPZ SEZ, Mumbai. The said consent terms were accepted by the Bombay High Court and vide order dated 20th June, 2019 in Mr. Binod Sitaram Agarwal v. State of Maharashtra & Anr. [Criminal Writ Petition No.5182 of 2018], the consent terms were also taken on record. The relevant extracts of the said order read as under:

"3. After completion of the investigation, a chargesheet has been filed. During the pendency of the petition, the parties have arrived at an amicable settlement and in pursuance thereof, the Consent Terms have been Signature Not Verified Digitally Signed W.P.(C) 12480/2021 Page 3 of 5 By:DEVANSHU JOSHI Signing Date:09.12.2022 20:23:35 2022/DHC/005444 tendered. The Consent Terms are signed by the petitioner as well as Mr. Mahesh Yadav, working as Deputy Development Commissioner, SEEPZ, Andheri, Mumbai who has been duly authorized by the respondent No.2 to sign the Consent Terms and give effect to the same before the Court of law.
4. The Consent terms are taken on record. In the Consent Terms, it is agreed that the respondent No.2 SEEPZ shall withdraw all complaints/applications made before various forums and also the grievances raised before the Ministry of Commerce and Industry or any other authority. It is also agreed that the petitioner will withdraw all the complaints/application instituted before the various forums including the High Court, Police Station and also with the various offices of Central Government and the Bar Council of Maharashtra and Goa. He has also given his consent to co-operate and withdraw all other complaints. A clause is also included in the Consent Terms to the effect that the respondent No.2 SEEPZ administration shall have no objection to consider application of the petitioner for employment in SEEPZ in future subject to availability of the post as per law."

5. Ld. counsel for Respondent No.3 further submits that the proceedings which were pending before the CVC pursuant to the complaints made by the Petitioner, have also now been closed. This fact is confirmed by the letter dated 19th July, 2022. In view of this, he submits that nothing further survives in this petition.

6. On behalf of the Petitioner, it is pointed out by ld. Counsel appearing for the Petitioner that the CVO of the Department of Commerce had submitted his report recommending that the case be handed over to the CBI. However, the said recommendations were rejected and only a showcause notice was issued. Respondent No.3 was, thereafter, also compulsorily retired. Despite Signature Not Verified Digitally Signed W.P.(C) 12480/2021 Page 4 of 5 By:DEVANSHU JOSHI Signing Date:09.12.2022 20:23:35 2022/DHC/005444 this being the position, the CBI never investigated into the complaints made by the Petitioner.

7. Heard and pursue the record. On a specific query to the Petitioner, it is submitted that the consent terms which were filed before the Bombay High Court and recorded as above, are not disputed by the Petitioner. However, an allegation is sought to be made that the said consent terms have been obtained by fraud and coercion.

8. Considering the fact that the Petitioner had already availed of his remedies against the various authorities in respect of this very issue, this Court is of the opinion that the Petitioner cannot be permitted to circumvent the said consent terms and to prefer the present writ petition in August, 2021, almost two years after the consent terms were entered into and were taken on record by the Bombay High Court.

9. In the present petition also, the preliminary reliefs are being sought against Union of India through CVC, which was clearly covered by the consent terms which were filed before the Bombay High Court. Moreover, the letter dated 19th July, 2022 also shows that the same complaints have been considered and the enquiry against Respondent No.3 has been dropped. In this view of the matter, considering the prayers which seek issuance of writ/directions against Respondent No.1 i.e., the Central Vigilance Commission, the same is infructuous. The entire matter cannot be sought to be reopened in this manner once the consent terms are admitted.

10. The writ petition is dismissed. All pending applications are disposed of.

PRATHIBA M. SINGH, J.

DECEMBER 6, 2022/dj/ms Signature Not Verified Digitally Signed W.P.(C) 12480/2021 Page 5 of 5 By:DEVANSHU JOSHI Signing Date:09.12.2022 20:23:35