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 48, Cited by 0]

Telangana High Court

Kakulamarri Kalyan Srinivasa Rao vs The Deputy Director And Another on 23 August, 2022

Author: G. Radha Rani

Bench: G. Radha Rani

           THE HON'BLE Dr. JUSTICE G. RADHA RANI

                  WRIT PETITION No.11378 OF 2021

ORDER:

This writ petition is filed to issue a writ of Certiorari, order or direction, calling for the records of the present case and to quash and set aside the impugned complaint in CC No.1 of 2021 in ECIR Case No.EC 18/CEZO/5/2016 filed under Section 45 of the Prevention of Money Laundering Act, 2002 (for short 'PML Act') against the petitioner before the Principal Sessions Judge, Chennai by the respondent - Enforcement Directorate as it is contrary to law and violates the fundamental rights of the petitioner under Article 21 of the Constitution of India and to quash the cognizance order taken by the Principal Sessions Judge, Chennai in CC No.1 of 2021 against the petitioner.

2. Heard Sri S. Nagamuthu, learned Senior Counsel representing M/s. Anaveni Mogili, counsel on record for the petitioner and Smt. Anjali Agarwal, learned Standing Counsel for the Central Government and the learned Special Public Prosecutor for Enforcement Directorate representing the 1st respondent.

3. The facts of the case leading to filing of the present case are:

Dr.GRR,J 2 WP No.11378 of 2021 In the year 2010, M/s.Best & Crompton Engineering Projects Ltd.
(BCEPL) had availed credit facilities from a consortium of Banks led by the Central Bank of India. The Central Bank of India sanctioned Rs.120.00 Crores for fund based and non-fund based working capital limit to BCEPL on 21.10.2010 secured by immovable property as well as corporate guarantee. The Andhra Bank had sanctioned credit limit to a tune of Rs.60 Crores and the Corporation Bank sanctioned credit limit to a tune of Rs.120.00 Crores to BCEPL meeting a total requirement of Rs.300 Crores.

The Central Bureau of Investigation (CBI), Bangalore office registered an FIR on 01.02.2016 against BCEPL under Section 120-B read with Sections 420, 468 and 471 IPC. The petitioner, who was the Managing Director of BCEPL, was arrayed as an accused. Pursuant to the aforesaid FIR, the ECIR (in question) was registered on 27.04.2016 by the Enforcement Directorate - 1st respondent. After two years of investigation, CBI filed charge sheet on 08.05.2018, wherein the petitioner was arrayed as A1. The petitioner was summoned for appearance by the respondents under Section 50 of the PML Act. The petitioner appeared before the respondent on 06.06.2017, 03.07.2017 and 13.11.2018. Subsequently, CC No.1 of 2021 dated 08.09.2020 was filed under Section 45 of the PML Act by the 1st respondent in Enforcement Case Information Report (ECIR) Dr.GRR,J 3 WP No.11378 of 2021 No.ECIR/CEZO/05/2016. The petitioner was arrayed as Accused No.2 in the said complaint. The Principal Sessions Judge, Chennai had taken cognizance of the aforesaid complaint. The CBI registered a case in RC No.04/E/2016-CBI/BS&FC/BLR on 01.02.2016 basically against M/s.BCEPL (A1 Company) and other accused in furtherance of a complaint dated 28.01.2016. Thereafter, the respondents contended that all the accused were party to a criminal conspiracy hatched among themselves in Hyderabad and Chennai and other places during the years 2010-13 in defrauding and cheating the Consortium of Banks led by the Central Bank of India and in furtherance of the criminal conspiracy induced the Central Bank of India, Corporate Finance Branch, Chennai by submitting fraudulent Letter of Credit documents without any physical movement of goods and unlawfully availed credit facilities for which they were not eligible and diverted the said loan amount for the purposes other than which it was sanctioned. The case of the respondent was that the accused had caused a wrongful loss to a tune of Rs.133.31 Crores to the Consortium of Banks and corresponding unlawful gains to themselves.

3.1. The learned counsel for the petitioner contended that the respondents, based on surmises, charged the A1 company with criminal culpability purely on the basis of a business difficulty to repay monies due Dr.GRR,J 4 WP No.11378 of 2021 to the bank. It was settled law that a mere failure to pay a debt could not be a crime. At the time of sanction of loan, the petitioner was not an employee of the A1 company, therefore, the question of the petitioner being a party to the conspiracy would not arise. The petitioner occupied the seat of the Managing Director of A1 company in February 2012, whereas the loan was sanctioned in 2010. Therefore, none of the charging provisions in the charge sheet or in the complaint would apply to the petitioner. The allegations in the FIR and charge sheet were civil in nature and the same would not attract the ingredients of a criminal offence. The case of the bank with respect to the FIR dated 01.02.2016 would only relate to commercial dispute for recovery of debt and grant of credit facility. The case was civil in nature and no criminal offence was made out against the petitioner. The grant of credit facility was purely for business purposes and the recovery of the same could only be related to dispute of civil nature and not otherwise and non-payment of credit facility ipso facto was not an offence under IPC or the PML Act. The respondents malafidely given colour of a criminal offence to a civil dispute. The complaint under PML Act was an abuse of process of law.

3.2. He further contended that the proceedings initiated under ECIR under PML Act were per se unwarranted and illegal. The investigation was Dr.GRR,J 5 WP No.11378 of 2021 done against the petitioner on the ipse dixit of the officers of the respondent and in complete defiance of the statute. Even as per the impugned complaint, the receivable position of the A2 company would amount to Rs.348.00 Crores with the trade receivable alone amounting to Rs.313 Crores out of which a sum of Rs.43.00 Crores was realizable from the Government agencies and other parties and an amount of Rs.270.00 Crores was receivable from a public limited company known as M/s.Ganga Industrial Corporation Ltd. In the Corporate Insolvency Resolution Process of M/s. Viceroy Hotels Ltd., under the provisions of Insolvency and Bankruptcy Code, 2016, a claim of Rs.370.00 Crores was admitted towards Ganga Industrial Corporation Limited. The said amount was reflected in the balance sheet of the aforesaid companies and thus, there was no question of unearthing any money trail or proceeds of crime in the present case. Admittedly, as per the complaint, the petitioner was not a beneficiary directly or indirectly in the crime being investigated. The petitioner was in no manner linked to money laundering as contemplated under the Act. The statement made under Section 50 of the PML Act by a person against himself was self incriminatory and therefore, inadmissible in evidence. An Investigating Officer in the penal statute of PML Act would exercise all police powers and thus a police officer for all purposes Dr.GRR,J 6 WP No.11378 of 2021 including for the purpose of Sections 25 and 26 of the Evidence Act. Apart from the statements recorded under Section 50 of the PML Act, the respondents had no other material whatsoever against the petitioner to sustain its case. None of the ingredients mentioned in Section 3 of the PML Act were attracted. The offence of cheating was not made out as the petitioner was not an employee of BCEPL at the time of sanction of loan. Therefore, the question of petitioner being a party to the conspiracy also would not arise. No irregularity was reported in the tax audits and stock audits regularly submitted by the company to the banks.

3.3. He further contended that there were allegations in the complaint that criminal conspiracy to commit the offence was hatched in Hyderabad and Chennai. The Head Quarter branch of the Andhra Bank which forwarded the credit facility to BCEPL was in Hyderabad. The investigation of some of the transactions took place in Hyderabad. Further, in connection with the investigation in FIR No.4(E) of 2017 lodged by CBI, WP No.9590 of 2019 was filed before this Court challenging issuance of summons and vide order dated 13.04.2019, this Court protected the petitioner therein from arrest. In terms of Article 226(2) of the Constitution of India, the territorial jurisdiction of the High Court would be determined if cause of action, wholly or partly, arose within its territorial jurisdiction.

Dr.GRR,J 7 WP No.11378 of 2021 The Hon'ble Apex Court in Navinchandra N. Majithia v. State of Maharashtra1 held that mere fact that FIR was registered in a particular state would not be a sole criteria to decide whether any cause of action had arisen even partly within the territorial limits of jurisdiction of another State. The aforesaid view was subsequently reiterated by the Hon'ble Apex Court in Rajendra Ramachandra Kavalekar v. State of Maharashtra2. In view of the law laid down by the Hon'ble Apex Court, this Court had got jurisdiction to entertain the writ petition and prayed to allow the same by quashing the cognizance taken by the Principal Sessions Judge, Chennai in CC No.1 of 2021 against the petitioner.

4. The learned Special Public Prosecutor for Directorate of Enforcement, on the other hand, raised a preliminary objection of maintainability of the writ petition on account of territorial jurisdiction.

4.1. He contended that the entire cause of action in the present case had arisen in the State of Tamil Nadu and within the jurisdiction of the High Court of Madras. The investigation by the predicate agency (CBI) was carried out in Bangalore but the final report was filed before the Additional Chief Metropolitan Magistrate Court, Egmore, Chennai (which 1 (2000) 7 SCC 640 2 (2009) 11 SCC 286 Dr.GRR,J 8 WP No.11378 of 2021 was the jurisdiction0al court in so far as the predicate offence is concerned). In so far as the ECIR was concerned, it was registered by the Chennai Zonal-1 office of the respondent. The company which was involved in money laundering i.e. BCEPL had its registered office at Chennai and all its operations were carried out from Chennai; the Directors of the said company were mostly residing in Chennai, the entire criminal activity including conspiracy, sanctioning of loans by the banks etc., happened in the State of Tamil Nadu within the jurisdiction of the Madras High Court and no part of cause of action had arisen within the State of Telangana. Even according to the petitioner, the only claim for seeking indulgence of this Court was that the Andhra Bank, one among the consortium of Banks that sanctioned the loan had its Headquarters at Hyderabad and therefore, cause of action partly arose in Hyderabad. Further, some of the properties which formed the subject matter of money laundering had also been bought in and around Hyderabad. But it was trite law that it was not mere cause of action but essential cause of action which was the test to determine whether the Court has jurisdiction to entertain the writ petition or not. The dictum of the Hon'ble Apex Court in Oil and Natural Gas Commission v. Utpal Kumar Basu and others3 was a 3 1994 (4) SCC 711 Dr.GRR,J 9 WP No.11378 of 2021 landmark decision on the issue of territorial jurisdiction and had been followed in subsequent cases including the recent decision in Alchemist Ltd. v. State Bank of Sikkim4. The respondents had filed a writ petition challenging the order of the National Company Law Tribunal, Hyderabad (NCLT) as it lacked jurisdiction and the High Court of Madras allowed the writ petition holding that the NCLT, Hyderabad could not have jurisdiction to entertain the application. Similarly, the contention of the petitioner that because of the petition preferred by Mr. Y.S. Chowdary against Union of India before this Court and summons were challenged and the interim orders were granted would not cloth this Court with jurisdiction as in the said case jurisdiction was never decided and no finding was ever rendered that in the facts of that case jurisdiction rested with this court and prayed to treat the issue of jurisdiction as preliminary issue before proceeding with the merits of the matter.

4.2. Even on the merits, learned Special Public Prosecutor submitted that 3 criminal cases vide RC No.4(E)/2016/CBI/BS&FC/BLR, dated 01.02.2016; FIR vide RC No.4/2017 dated 03.02.2017 and RC No.14/2018 dated 16.07.2018 were registered by CBI, BS & FC, Bangalore against BCEPL and their key officials based on the complaints preferred by 4 2007 (11) SCC 335 Dr.GRR,J 10 WP No.11378 of 2021 the consortium of banks for the offences punishable under Sections 420, 468 and 471 IPC and other substantive offences. The allegation in the complaints were that the officials of BCEPL along with other persons hatched a criminal conspiracy amongst themselves at Chennai and Hyderabad and other places during the period from 2010 to 2013 in order to defraud/cheat consortium of Banks led by the Central Bank of India and obtained loan to a tune of Rs.364 Crores from the said consortium of bankers i.e. Rs.133.00 Crores from the Central Bank of India, Rs.71.00 Crores from the Andhra Bank, Chennai and Rs.159.00 Crores from the Corporation Bank, Chennai. In furtherance to the criminal conspiracy, the conspirators induced the Central Bank of India, Corporate Finance Branch, Chennai by submitting fraudulent Letter of Credit documents without any physical movement of goods and unlawfully availed the credit facilities/ enhancement for which they were otherwise not eligible and diverted the said loan amounts for the purposes other than for which it was sanctioned and defrauded the consortium of Bankers and committed offences punishable under Section 120-B read with 420, 468 and 471 IPC and substantive offences thereof. The CBI, BS & FC, Bangalore upon completion of its investigation in FIR RC No.4(E) 2016/CBI/BS&FC/BLR, dated 01.02.2016 filed a final report in the Court of Additional Chief Dr.GRR,J 11 WP No.11378 of 2021 Metropolitan Magistrate, Egmore, Chennai on 16.06.2017 against BCEPL and others.

4.3 Based on the FIR registered by CBI and since a prima facie case for having committed an offence of money laundering under Section 3 of the PML Act punishable under Section 4 of the Act appeared to have been made out, a case was registered vide ECIR No.CEZO/05/2016, on 27.04.2016 and was taken up for investigation. The Central Bank of India, Corporate Finance Branch, Chennai appointed M/s. J. Singh & Associates, Chartered Accountants for conducting Forensic Audit with the books of accounts of BCEPL, their transactions, fund flow etc., and the Forensic Audit was done between 03.03.2014 to 10.03.2014. The Chartered Accountants observed in their report that the funds were diverted through fictitious purchases and sales, which were mere book entries, that while payments were made for fictitious purchases, most of the creditors and debtors were friendly entities, through which money had been siphoned off. The Forensic Audit report further concluded that legal measures had to be initiated to trace the amounts paid towards fictitious purchases, that the LCs were also opened in favour of friendly entities and when they devolved, money was transferred from the banking system to such entities fraudulently. On verification of the Bank Accounts of BCEPL, it resulted Dr.GRR,J 12 WP No.11378 of 2021 in identification of payments made to the friendly entities specifically to the following group of companies:

a) Global Forgings Ltd. (presently Cosmos Forgings Ltd.)
b) Tejaswini Engineering Pvt. Ltd.
c) Ganga Exim Pvt. Ltd. (presently Icon Commodities Pvt.

Ltd.)

d) Godawari Exports & Imports Pvt. Ltd. (BP Ferrium Industries Pvt. Ltd.) 4.4. He further submitted that the petitioner who was the Managing Director of BCEPL was also a Director in M/s.Velugu Power Solutions Pvt. Ltd. as well as in M/s.Mahal Hotel Pvt. Ltd., and vide his statement given under Section 50 of the PML Act stated that the investments made by M/s. Velugu Power Solutions into BCEPL were out of funds that came from various Sujana Group of Companies and the said investment was done to clear and regularize the Bank accounts of BCEPL, that the amount invested in BCEPL was Rs.32.33 lakhs, that he was the Managing Director of Mahal Hotel Pvt. Ltd., and the company was started with the purpose of purchasing an under construction Marriot Hotel at Chennai belonging to Viceroy Hotels Pvt. Ltd., Hyderabad, that the entire investment into Mahal Hotel Pvt. Ltd., was through Sujana Group of Companies. The investment of purchase of Marriot Hotel, Chennai from Viceroy Hotels Pvt. Ltd., was Dr.GRR,J 13 WP No.11378 of 2021 approximately Rs.130 Crores as per his remembrance, the purchase of Marriot Hotel, Chennai by Mahal Hotel Pvt. Ltd., did not go through as the financial feasibility was not working out and the deal was cancelled by mutual agreement made between Mahal Hotels Pvt. Ltd., and M/s. Viceroy Hotels Pvt. Ltd.

4.5. He further submitted that the investigation under the Act revealed that BCEPL was also a company managed and administered by Sujana Group of Companies operated from Chennai and Hyderabad. The BCEPL derived several crores of rupees by availing various credit facilities from the banks in consortium by fraudulent means and diverted the money into the bank accounts of the paper/shell companies. The money so diverted by BCEPL was circulated through various paper/shell companies' bank accounts without any underlying material transactions. An amount of Rs.124.52 Crores was routed through the paper/shell companies and other Sujana Group companies, such as Bhagyanagar Investments & Trading Pvt. Ltd., M/s. Infotech Infin & Trading Pvt. LTd., M/s. Mahal Hotels Pvt. Ltd. and finally paid to M/s. Viceroy Hotels Limited by entering business transaction agreement which was later terminated vide "Deed of Confirmation of Termination" dated 16.09.2013. The amount to a tune of Rs.78.00 Crores was paid to M/s. Viceroy Hotels Ltd., even before entering Dr.GRR,J 14 WP No.11378 of 2021 into the business transaction agreement. The facts would make it amply clear that the funds raised by BCEPL from the banks in consortium by fraud and cheating were routed through multiple circular transactions made into bank accounts of the paper/shell companies which were floated by Sujana Group. The funds raised by BCEPL from the banks in consortium were nothing but crime proceeds which had been laundered and projected as untainted and had been integrated and invested into the business activities of M/s. Viceroy Hotels Ltd.

4.6. After identifying part of the crime proceeds derived from commission of Scheduled offences by BCEPL and others valued at Rs.315.50 Crores (approximately), the Deputy Director, Directorate of Enforcement, Chennai, provisionally attached the properties under sub- Section (1) of Section 5 of the PML Act. In continuation of the above, in terms of Section 5 (5) of the Act, a complaint was filed on 12.04.2019, before adjudicating authority, PMLA, New Delhi seeking confirmation of the attachment. The adjudicating authority in OC No.1118 of 2019 confirmed the provisional attachment order (PAO) No.04/2019 vide its order dated 11.09.2019. The Directorate of Enforcement had taken possession of attached properties on 15.09.2019.

Dr.GRR,J 15 WP No.11378 of 2021 4.7. The petitioner was the Managing Director of M/s. BCEPL from 2012 onwards. He was also the Managing Director of M/s. Mahal Hotels Pvt. Ltd., the company which was used as conduit to place part of the proceeds of crime after layering through various fictitious companies which was finally integrated with M/s. Viceroy Hotels Ltd., in order to project the same as untainted. The investigation conducted under PML Act revealed that the proceeds of crime that were routed to M/s. Viceroy Hotels Ltd., through Mahal Hotel Pvt. Ltd., was originated from the diversion of bank loans obtained by BCEPL by cheating the consortium of banks. The petitioner herein executed Business Transfer Agreement on behalf of M/s. Mahal Hotels in the capacity of Managing Director with M/s. Viceroy Hotels. The petitioner herein had directly indulged and knowingly was a party and actually involved in the process or activity connected with the proceeds of crime. Even though loans were sanctioned in the year 2010, the utilization, diversion and laundering of bank loans happened during crime period from 2010 to 2013. The evidence gathered in the course of investigation under PML Act pointed towards the petitioner in playing a major role in perpetrating and commission of the offence of money laundering. The evidence and documents gathered during investigation pointed to the culpability of the petitioner and the same could be proved Dr.GRR,J 16 WP No.11378 of 2021 during the trial before the Court of Sessions and prayed to dismiss the petition.

5. In view of the above contentions the following questions arise for consideration:

1. Whether this court is having territorial jurisdiction to entertain the writ petition under Article 226 (2) of the Constitution of India?
2. Whether taking cognizance of the offence under PMLA by the Principle Session Judge, Chennai in CC 1 of 2021 against the petitioner is in accordance with law?

6. Question No 1:-

To consider this question it is necessary to examine the legal position and the history behind enactment of Article 226(2) of the Constitution of India.
"226. Power of High Courts to issue certain writs:
(1) Notwithstanding anything in Article 32 every High Court shall have powers, throughout the territories in relation to which it exercise jurisdiction, to issue to any person or authority, including in appropriate cases, any Government, within those territories directions, orders or writs, including writs in the nature of habeas corpus, mandamus, prohibitions, quo warranto and certiorari, or any of them, for the enforcement of any of the rights conferred by Part III and for any other purpose.
(2) The power conferred by clause (1) to issue directions, orders or writs to any Government, authority or person may also be exercised by any High Court exercising jurisdiction in relation to the territories within which the cause of action, wholly or in part, arises for the exercise of such power, notwithstanding that the seat of such Government or authority or the residence of such person is not within those territories."

Dr.GRR,J 17 WP No.11378 of 2021 6.1 The Hon'ble Apex Court in ONGC Vs. Utpal Kumar Basu's case (3 supra) observed that, "5. Clause (1) of Article 226 begins with a non obstante clause notwithstanding anything in Article 32 - and provides that every High Court shall have power "throughout the territories in relation to which it exercises jurisdiction", to issue to any person or authority, including in appropriate cases, any Government, "within those territories" directions, orders or writs, for the enforcement of any of the rights conferred by Part III or for any other purpose.

Under clause (2) of Article 226 the High Court may exercise its power conferred by clause (1) if the cause of action, wholly or in part, had arisen within the territory over which it exercises Jurisdiction, notwithstanding that the seat of such Government or authority or the residence of such person is not within those territories.

On a plain reading of the aforesaid two clauses of Article 226 of the Constitution it becomes clear that a High Court can exercise the power to issue directions, orders or writs for the enforcement of any of the fundamental rights conferred by Part III of the Constitution or for any other purpose if the cause of action, wholly or impart, had arisen within the territories in relation to which it exercises jurisdiction, notwithstanding that the seat of the Government or authority or the residence of the person against whom the direction, order or writ 'is issued is not within the said territories.

6. It is well settled that the expression "cause of action" means that bundle of facts which the petitioner must prove, if traversed, to entitle him to a judgment in his favour by the Court. In Chand Kour v. Partab Singh' Lord Watson said:

"... the cause of action has no relation whatever to the defence which may be set up by the defendant, nor does it depend upon the character of the relief prayed for by the plaintiff. It refers entirely to the ground set forth in the plaint as the cause of action, or, in other words, to the media upon which the plaintiff asks the Court to arrive at a conclusion in his favour."

Therefore, in determining the objection of lack of territorial jurisdiction the court must take all the facts pleaded in support of the cause of action into consideration albeit without Dr.GRR,J 18 WP No.11378 of 2021 embarking upon an enquiry as to the correctness or otherwise of the said facts. In other words the question whether a High Court has territorial jurisdiction to entertain a writ petition must be answered on the basis of the averments made in the petition, the truth or otherwise whereof being immaterial. To put it differently, the question of territorial jurisdiction must be decided on the facts pleaded in the petition.

The Supreme Court in Saka Venkata Subba Rao case while interpreting Article 226 as it then stood observed as under:

"The rule that cause of action attracts Jurisdiction in suits is based on statutory enactment and cannot apply to writs issuable under Article 226 which makes no reference to any cause of action or where it arises but insists on the presence of the person or authority 'within the territories' in relation to which the High Court exercises jurisdiction."

Thus, this Court ruled that in the absence of a specific provision in Article 226 on the lines of the Code of Civil Procedure, the High Court cannot exercise jurisdiction on the plea that the whole or part of the cause of action had arisen within its jurisdiction. This view was followed in subsequent cases. The consequence was that only the High Court of Punjab could exercise jurisdiction under Article 226 of the Constitution against the Union of India and other bodies located in Delhi. To remedy this situation, clause (1-A) was inserted by the 15th Amendment Act, 1963, to confer on the High Courts jurisdiction to entertain a petition under Article 226 against the Union of India or any other body or authority located in Delhi if the cause of action has arisen, wholly or in part, within its Jurisdiction. Clause (1-A) was later renumbered as clause (2) of Article 226. Therefore, the learned counsel for NICCO is right that this amendment was introduced to supersede the view taken by this Court in the aforesaid case. But as stated earlier, on a plain reading of clause (2) of Article 226, it is clear that the power conferred by clause (1) can be exercised by the High Court provided the cause of action, wholly or in part, had arisen within its territorial limits."

6.2 In Alchemist's case (4 supra), the Hon'ble Apex Court held that:

Dr.GRR,J 19 WP No.11378 of 2021 "12. Before entering into the controversy in the present appeal, let the legal position be examined: Article 226 of the Constitution as it originally enacted had two-fold limitations on the jurisdiction of High Courts with regard to their territorial jurisdiction. Firstly, the power could be exercised by the High Court "throughout the territories in relation to which it exercises jurisdiction", i.e. the writs issued by the court cannot run beyond the territories subject to its jurisdiction. Secondly, the person or authority to whom the High Court is empowered to issue such writs must be "within those territories", which clearly implied that they must be amenable to its jurisdiction either by residence or location within those territories.
13. In Election Commission, India v. Saka Venkata Rao [1953 SCR 1144 : AIR 1953 SC 210], , the petitioner applied to the High Court of Madras under Article 226 of the Constitution for a writ of prohibition restraining the Election Commission, (a statutory authority constituted by the President) having its office permanently located at New Delhi, from inquiring into the alleged disqualification of the petitioner from membership of the Madras Legislative Assembly. The High Court of Madras issued a writ. The aggrieved petitioner approached this Court. Allowing the appeal and reversing the decision of the High Court, this Court held that the High Court of Madras had no territorial jurisdiction to entertain the petition.

Speaking for the Court, Patanjali Sastri, C.J. made the following observations:

"The makers of the Constitution, having decided to provide for certain basic safeguards for the people in the new set up, which they called fundamental rights, evidently thought it necessary to provide also a quick and inexpensive remedy for the enforcement of such rights and, finding that the prerogative writs which the Courts in England had developed and used whenever urgent necessity demanded immediate and decisive interposition, were peculiarly suited for the purpose, they conferred, in the States' sphere, new and wide powers on the High Courts of issuing directions, orders, or writs primarily for the enforcement of fundamental rights, the power to issue such directions, etc., "for any other purpose" being also included with a view apparently to place all the High Courts in this country in somewhat the same position as the Court of King's Bench in England. But wide as were the powers thus conferred, a two-fold limitation was placed upon their exercise. In the first place, the power is to be exercised "throughout the territories in relation to which it exercises jurisdiction", that is to say, the writs issued by Dr.GRR,J 20 WP No.11378 of 2021 the court cannot run beyond the territories subject to its jurisdiction. Secondly, the person or authority to whom the High Court is empowered to issue such writs must be "within those territories", which clearly implies that they must be amenable to its jurisdiction either by residence or location within those territories".

(emphasis supplied) As to the cause of action, the Court stated: "The rule that cause of action attracts jurisdiction in suits is based on statutory enactment and cannot apply to writs issuable under Article 226 which makes no reference to any cause of action or where it arises but insists on the presence of the person or authority 'within the territories' in relation to which the High Court exercises jurisdiction".

Again, a question arose in Khajoor Singh v. Union of India [(1961) 2 SCR 528 : AIR 1961 SC 532]. A Bench of seven Judges was called upon to consider the correctness or otherwise of Saka Venkata Rao. The majority (Sinha, C.J., Kapoor, Gajendragadkar, Wanchoo, Das Gupta and Shah, JJ.) reaffirmed and approved the view taken by this Court earlier in Saka Venkata Rao and held that the High Court of Jammu & Kashmir was right in not entertaining the writ petition filed by the petitioner on the ground that it had no territorial jurisdiction. Speaking for the majority, Sinha, C.J., stated: "It seems to us therefore that it is not permissible to read in Article 226 the residence or location of the person affected by the order passed in order to determine the jurisdiction of the High Court. That jurisdiction depends on the person or authority passing the order being within those territories and the residence or location of the person affected can have no relevance on the question of the High Court's jurisdiction".

The effect of the above decisions was that no High Court other than the High Court of Punjab (before the establishment of the High Court of Delhi) had jurisdiction to issue any direction, order or writ to the Union of India, because the seat of the Government of India was located in New Delhi. Cause of action was a concept totally irrelevant and alien for conferring jurisdiction on High Courts under Article 226 of the Constitution. An attempt to import such concept was repelled by this Court. In the circumstances, Article 226 was amended by the Constitution (Fifteenth Amendment) Act, 1963 and after Clause 1, new Clause (1-A) was inserted which read as under:

Dr.GRR,J 21 WP No.11378 of 2021 "(1-A) The power conferred by clause (1) to issue directions, orders or writs to any Government, authority or person may also be exercised by any High Court exercising jurisdiction in relation to the territories within which the cause of action, wholly or in part, arises for the exercise of such power, notwithstanding that the seat of such Government or authority or the residence of such person is not within those territories".
It may be stated that by the Constitution (Forty- second Amendment) Act, 1976, Clause (1-A) was renumbered as Clause (2). The underlying object of amendment was expressed in the following words: "Under the existing Article 226 of the Constitution, the only High Court which has jurisdiction with respect to the Central Government is the Punjab High Court. This involves considerable hardship to litigants from distant places. It is, therefore, proposed to amend Article 226. So that when any relief is sought against any Government, authority or person for any action taken, the High Court within whose jurisdiction the cause of action arises may also have jurisdiction to issue appropriate directions, orders or writs".

(emphasis supplied) The effect of the amendment was that the accrual of cause of action was made an additional ground to confer jurisdiction on a High Court under Article 226 of the Constitution.

As Joint Committee observed:

"This clause would enable the High Court within whose jurisdiction the cause of action arises to issue directions, orders or writs to any Government, authority or person, notwithstanding that the seat of such Government or authority or the residence of such person is outside the territorial jurisdiction of the High Court. The Committee feel that the High Court within whose jurisdiction the cause of action arises in part only should also be vested with such jurisdiction".

18. The legislative history of the constitutional provisions, therefore, make it clear that after 1963, cause of action is relevant and germane and a writ petition can be instituted in a High Court within the territorial jurisdiction of which cause of action in whole or in part arises.

It may be stated that the expression 'cause of action' has neither been defined in the Constitution nor in the Code of Civil Procedure, 1908. It may, however, be described as a bundle of Dr.GRR,J 22 WP No.11378 of 2021 essential facts necessary for the plaintiff to prove before he can succeed. Failure to prove such facts would give the defendant a right to judgment in his favour. Cause of action thus gives occasion for and forms the foundation of the suit. The classic definition of the expression 'cause of action' is found in Cooke v. Gill, (1873) 8 CP 107:42 LJ PC 98, wherein Lord Brett observed:

"'Cause of action' means every fact which it would be necessary for the plaintiff to prove, if traversed, in order to support his right to the judgment of the court".

For every action, there has to be a cause of action. If there is no cause of action, the plaint or petition has to be dismissed. Mr. Soli J. Sorabjee, Senior Advocate appearing for the Appellant-Company placed strong reliance on A.B.C. Laminart Pvt. Ltd. & Anr. v. A.P. Agencies, Salem, (1989) 2 SCC 163 :

AIR 1989 SC 1239 : JT 1989 (2) SC 38 and submitted that the High Court had committed an error of law and of jurisdiction in holding that no part of cause of action could be said to have arisen within the territorial jurisdiction of the High Court of Punjab & Haryana. He particularly referred to the following observations: "A cause of action means every fact, which, if traversed, it would be necessary for the plaintiff to prove in order to support his right to a judgment of the Court. In other words, it is a bundle of facts which taken with the law applicable to them gives the plaintiff a right to relief against the defendant. It must include some act done by the defendant since in the absence of such an act no cause of action can possibly accrue. It is not limited to the actual infringement of the right sued on but includes all the material facts on which it is founded. It does not comprise evidence necessary to prove such facts, but every fact necessary for the plaintiff to prove to enable him to obtain a decree. Everything which if not proved would give the defendant a right to immediate judgment must be part of the cause of action. But it has no relation whatever to the defence which may be set up by the defendant nor does it depend upon the character of the relief prayed for by the plaintiff".
In our opinion, the High Court was wholly justified in upholding the preliminary objection raised by the respondents and in dismissing the petition on the ground of want of territorial jurisdiction. The learned counsel for the respondents referred to several decisions of this Court and submitted that whether a particular fact constitutes a cause of action or not must be decided on the basis of the facts and circumstances of each case.
Dr.GRR,J 23 WP No.11378 of 2021 In our judgment, the test is whether a particular fact(s) is (are) of substance and can be said to be material, integral or essential part of the lis between the parties. If it is, it forms a part of cause of action. If it is not, it does not form a part of cause of action. It is also well settled that in determining the question, the substance of the matter and not the form thereof has to be considered.
26. In Union of India & Ors. v. Oswal Woollen Mills Ltd. & Ors., (1984) 3 SCR 342 : AIR 1984 SC 1264, the registered office of the Company was situated at Ludhiana, but a petition was filed in the High Court of Calcutta on the ground that the Company had its branch office there. The order was challenged by the Union of India. And this Court held that since the registered office of the Company was at Ludhiana and the principal respondents against whom primary relief was sought were at New Delhi, one would have expected the writ petitioner to approach either the High Court of Punjab & Haryana or the High Court of Delhi. The forum chosen by the writ petitioners could not be said to be in accordance with law and the High Court of Calcutta could not have entertained the writ petition.

In Kusum Ingots & Alloys Ltd. v. Union of India (UOI) & Anr., (2004) 6 SCC 254 : JT 2004 (Supp. 1) 475, the appellant was a Company registered under the Indian Companies Act having its Head Office at Mumbai. It obtained a loan from the Bhopal Branch of the State Bank of India. The Bank issued a notice for repayment of loan from Bhopal under the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002. The appellant Company filed a writ petition in the High Court of Delhi which was dismissed on the ground of lack of territorial jurisdiction. The Company approached this Court and contended that as the constitutionality of a Parliamentary legislation was questioned, the High Court of Delhi had the requisite jurisdiction to entertain the writ petition.

37. From the aforesaid discussion and keeping in view the ratio laid down in catena of decisions by this Court, it is clear that for the purpose of deciding whether facts averred by the petitioner appellant, would or would not constitute a part of cause of action, one has to consider whether such fact constitutes a material, essential, or integral part of the cause of action. It is no doubt true that even if a small fraction of the cause of action arises within the jurisdiction of the Court, the Court would have territorial jurisdiction to entertain the suit/petition. Nevertheless it must be a 'part of cause of action', nothing less than."

Dr.GRR,J 24 WP No.11378 of 2021 6.3 The High Court of Madras in A. John Kennedy and Ors. v. Joint Director, Directorate of Enforcement, Cochin Zonal Office5 extracting the judgment of the Hon'ble Apex Court in Kusum Ingots and Alloys Ltd., [AIR 2004 SC 2321] observed that, even if a small part of cause of action arises within the territorial jurisdiction of the High Court, the same by itself may not be a determinative factor to decide the matter on merit. It observed that:

21. Further, the petitioners cannot file the present Writ Petitions even on the ground of "forum-conveniens". In this regard, it is useful to refer a decision in the case of Kusum Ingots and Alloys Ltd. Vs. Union of India and others, reported in AIR 2004 SC 2321, in which, the Apex Court held that a writ petition, questioning the Constitutionality of a Parliamentary Act was not be maintainable in the High Court of Delhi merely because the seat of the Union of India was in Delhi. On the point of "forum-

conveniens", the Supreme Court held as follows:

"30. We must, however, remind ourselves that even if a small part of cause of action arises within the territorial jurisdiction of the High Court, the same by itself may not be considered to be a determinative factor compelling the High Court to decide the matter on merit. In appropriate cases, the Court may refuse to exercise its discretionary jurisdiction by invoking the doctrine of forum conveniens. (See Bhagat Singh Bugga Vs. Dewan Jagbir Sawhney (AIR 1941 Cal 670 : ILR (1941) 1 Cal 490), Madanlal Jalan Vs. Madanlal [(1945) 49 CWN 357 : AIR 1949 Cal 495], Bharat Coking Coal Ltd. Vs. Jharia Talkies & Cold Storage (P) Ltd. [(1997) CWN 122], S.S.Jain & Co. Vs. Union of India [(1994) 1 CHN 445] and New Horizons Ltd. Vs. Union of India [AIR 1994 Delhi 126]."

(emphasis supplied)

22. In the above decision (Kusum Ingots and Alloys Ltd. case) of the Supreme Court, the Apex Court held that a High Court 5 MANU/TN/7063/2020 Dr.GRR,J 25 WP No.11378 of 2021 may refuse to exercise its discretionary jurisdiction by invoking the doctrine of "forum conveniens". Thus, there is no question of granting leave to file Writ Petition under Article 226(2) of the Constitution of India in case where a small fraction of cause of action may have arisen. In appropriate cases, the High Court may however refuse to exercise its discretionary jurisdiction by invoking the Doctrine of "Forum-Conveniens".

23. Whether the principle of "Forum-Conveniens" or analogous principles, will apply or not, for consideration of an Application for leave to sue under Clause 12 of the Letters Patent, fell for consideration before a Full Bench of this Court in Duro Flex Pvt. Limited Vs. Duroflex Sittings System, reported in 2014 (6) CTC 577 (FB) : (2014) 5 LW 673 (FB) : AIR 2015 Mad 30 (FB) = (2015) 1 MLJ 774 (FB), wherein it was held as follows:

"55. We may add that a Division Bench of this Court comprising two of us (S.K.K., C.J. and M.S.N., J.) had an occasion to examine the applicability of the Principles of Forum Conveniens in a case of Writ proceedings in Bharat Bhogilal Patel Vs. Union of Page No.71/76 https://www.mhc.tn.gov.in/judis/ W.P.Nos.25177 and 25231 of 2019 India, 2014 (6) CTC 285 (DB) : 2014 (7) MLJ 641. In the context of that judgment, we referred to the decision of a Five- Judges Bench of the Delhi High Court in Sterling Agro Industries Ltd. Vs. Union of India, AIR 2011 Del. 74, which had gone into the Doctrine of Forum Conveniens vis-a-vis the Concept of Cause of Action. In the context of that judgement, it was observed in Sterling Agro Industries Ltd. case (supra) as under:
"The Concept of forum conveniens fundamentally means that it is obligatory on the part of the Court to see the convenience of all the parties before it. The convenience in its ambit and sweep would include the existence of more appropriate forum, expenses involved, the law relating to the lis, verification of certain facts which are necessitous for just adjudication of the controversy and such other ancillary aspects. The balance of convenience is also to be taken note of.
The Principle of Forum Conveniens in its ambit and sweep encapsulates the concept that a cause of action arising within the jurisdiction of the Court would not itself constitute Court to entertain the matter. While Dr.GRR,J 26 WP No.11378 of 2021 exercising jurisdiction under Articles of the Constitution of India, the Court cannot be totally oblivious of the Concept of Forum Conveniens.
The conclusion thus arrived at was that the Principles of Forum Conveniens, though applicable to the International law as a principle of Comity of Nations, would apply to the discretionary remedy under Article 226 of the Constitution of India."

24. Recently, this Court has also held in O.S.A.Nos.38, 40 and 42 of 2020 (Sulphur Mills Limited Vs. M/s.Dayal Fertilizers Pvt. Limited and three others), by judgment dated 11.11.2020 that, even though a part of cause of action arises in one Court and the major part of cause of action had arisen within the jurisdiction of the other Court, the petition is not maintainable before the Court where the small part of cause of action had arisen."

6.4 The High Court of Madras in Karthi P. Chidambaram and Ors. Vs. Superintendent of Police held that:

"12. Once an FIR is filed, it is mandatory for the Investigation Agency to send the copy of the FIR to the Magistrate/Special Court having jurisdiction. The Court which monitors the actions of the investigating agency and also addresses/redresses the grievances, if any, of either the accused or the investigating agency as per the code of Criminal Procedure. In matters pertaining to all criminal investigations/proceedings arising therefrom, it is the High Court which has the supervisory jurisdiction over the said jurisdictional Court monitoring/supervising the investigation, which would exercise the jurisdiction either under Article 226 or 227 of the Constitution of India and under Section 482 of the Code.
13. As already conclusively held by the Hon'ble Supreme Court in Dasrath Rupsingh Rathod V. State of Maharashtra, reported in (2014) 9 SCC 129, the concept of "part of cause of action", is absolutely irrelevant and has no application in criminal proceedings and only that High Court would entertain a prayer for quashing which has the supervisory jurisdiction over the jurisdictional court which is monitoring the investigation as per Cr.P.C."

Dr.GRR,J 27 WP No.11378 of 2021

7. Thus all these cases would show how the legal position under Article 226(2) is evolving, how the concept of cause of action is incorporated in Article 226, the history behind it and though initially it is stated that even if a small fraction of the cause of action arises within the jurisdiction of the Court, that Court would have territorial jurisdiction to entertain the suit/petition to the extent that the petition is not maintainable before the Court where a small part of cause of action had arisen and the major part of cause of action shall be considered for applicability of territorial jurisdiction of the Court and had taken a full circle in observing that the concept of part of cause of action is irrelevant and had no application in criminal proceedings and only that High Court could entertain a prayer for quashing which has the supervisory jurisdiction over the jurisdictional court which is monitoring the investigation as per Cr.P.C.

8. The issue whether a writ petition under Article 226 is maintainable against a Criminal Court situated outside the territorial jurisdiction of the Court as well as whether the Court could judicially review the action of the Magistrate in taking cognizance of the offence located outside the territorial jurisdiction of the court is considered by the High Court of Kerala in Dr.GRR,J 28 WP No.11378 of 2021 Augustine Babu P.M. Vs. Mohd. Samiur Rahman Ansari and Ors.6. It held that:

"8. The main issue to be decided in this petition is as to whether Writ Petition under Article 226 is maintainable as against a criminal court which is situated outside the territorial jurisdiction of this Court. A Full Bench of this Court had occasion to consider that pertinent issue in Meenakshi Sathish v. Southern Petrochemicals Industries reported in 2007 (1) KLT 890 FB and it was held in paragraphs 9 and 10 thereof that in view of clause (2) of Article 226, if part of the cause of action had arisen in the State, writ could be issued against an authority, though the seat of that authority is outside the territorial jurisdiction of this Court. But, the cause of action which must arise in Kerala for issuing the writs of certiorari or prohibition, must relate to the commissions or omissions of an inferior court or Tribunal amenable to the writ jurisdiction of that court and not that of a private party. This Court cannot judicially review the actions of the first respondent therein (the complainant concerned) and that if a complainant files any complaint before any court it may do it rightly or wrongly and the complainant in a complaint alleging offence under Section 138 of the Negotiable Instruments Act, being a private party is not amenable to the writ jurisdiction of this Court under Article 226 and therefore, this Court cannot judicially review the actions of such a complainant by invoking the powers conferred under Article 226 of the Constitution of India. The other point that was considered by the Full Bench was as to whether the court could judicially review the action of the Magistrate in taking cognizance of the offence under Section 190(1)(a) read with Section 200 of the Cr.P.C and in issuing process under Section 204 Cr.P.C It was found on facts that the entire cause of action as far as the action of the learned Magistrate was found to have arisen in Coimbatore, which is outside the territorial jurisdiction of this Court and it was held that even if the complainant has wrongly filed a complaint before the Coimbatore court, the action of taking cognizance and issuance of the process took place outside the jurisdiction of this Court and therefore, the reliefs sought for in the Writ Petition cannot be granted by this Court and that even if the cause of action for the complaint under Section 138 of the Negotiable Instruments Act arose in Kerala, this Court cannot interfere with the proceedings for a criminal court which is situated outside the 6 2017 (4) KLJ 390 Dr.GRR,J 29 WP No.11378 of 2021 territorial jurisdiction of this Court. It will be profitable to refer to paragraphs 8, 9 and 10 of the above said Full Bench decision in Mrs. Meenakshi Sathish v. M/S. Southern Petrochemical Industries &. Ors. reported in 2007 (1) KLT 890 (F.B).
"8. In the light of the above mentioned two decisions of the Apex Court in Navinchandra and Mosaraf Hossain Khan, which Division Bench decision of this Court, that is whether the decision in Krishnakumar Menon's case or the decision in U.B.C's case, lays down the correct legal position, is the point to be answered in this case. There cannot be any dispute that the complaint before the Coimbatore court and taking cognizance of the same by the said court cannot be challenged under S.482 of the Cr.P.C or under Art.227 of the Constitution of India, before this Court. The only contention raised is that a Writ Petition under Article 226 will lie, in view of clause (2) thereof, as part of the cause of action in the transaction regarding issuance of the cheque, its dishonour etc., arose in Kerala.
9. Article 226(2) of the Constitution of India reads as follows:
"226. Power of High Courts to issue certain writs:--
(1) .......
(2) The power conferred by clause (1) to issue directions, orders or writs to any Government authority or person may also be exercised by any High Court exercising jurisdiction in relation to the territories within which the cause of action, wholly or in part, arises for the exercise of such power, notwithstanding that the seat of such Government or authority or the residence of such person is not within those territories."

The said clause was introduced as clause (1A) by the 15th Amendment Act, 1963, in view of the decisions of the Apex Court in Election Commission, India v. Saka Venkata Subba Rao ((1953) S.C.R 1144), Rashid v. I.T Investigation Commission ((1954) S.C.R 738), Lt. Col. Khajoor Singh v. Union Of India & Another (AIR 1961 SC 532) and Collector of Customs v. E.I Commercial Co. (AIR 1963 SC 1124). The result of the above decisions was that Writ Petitions under Art.226 against the Union of India were maintainable only in the High Dr.GRR,J 30 WP No.11378 of 2021 Court of Punjab, as at the relevant time the territory of national capital was under the jurisdiction of the said High Court. The High Courts of Madras and Assam took a different view that if part of the cause of action arose within the respective States, writs could be issued to the Union of India by them. To get over the above decisions of the Apex Court and make the law in tune with the decisions of the above High Courts, the amendment was introduced. Art.226 was drastically amended by Constitution 42nd Amendment Act, 1976. The original position was substantially restored later, by the Constitution 44 Amendment Act, 1978. In view of clause (2) of Art.226, if part of the cause of action arose in the State, writ could be issued against an authority, though the seat of it is outside the territorial jurisdiction of this Court.

10. But, the cause of action which must arise in Kerala for issuing the writs of certiorari or prohibition, must relate to the commissions or omissions of an inferior court or Tribunal amenable to the writ jurisdiction of this Court and not that of a private party. This Court cannot judicially review the actions of the 1 respondent. It may file any complaint before any court. It may do it rightly or wrongly. The 1st respondent being a private party not amenable to the writ jurisdiction of this Court, we cannot judicially review its actions. But, the point to be decided is whether we can judicially review the action of the Magistrate in taking cognizance under S.190(1)(a) read with S.200 of the Cr.P.C of the offence alleged against the petitioner and issuing process under S.204 The entire cause of action, as far as the action of the learned Magistrate is concerned, arose in Coimbatore, outside the jurisdiction of this Court. So, even if the complainant has wrongly filed a complaint before the Coimbatore court, the action of taking cognizance and issuance of the process took place outside the jurisdiction of this Court. Therefore, we have no doubt in our mind that the reliefs sought in this Writ Petition cannot be granted by this Court. We are of the view that the decision of the Division Bench in M/S. Ubc & Others v. M.R Govarthanam (2005 (2) KLT 461) lays down the correct legal position. The observation in Krishnakumar Menon's case concerning the power of this Court under Art.226 of the Constitution of India is an obiter. Further, the decision of the Apex Court in Navinchandra's case (supra) cannot have any application to a case arising on a private complaint Dr.GRR,J 31 WP No.11378 of 2021 under S.138 of the Negotiable Instruments Act. In Navinchandra's case, the Apex Court considered the question regarding quashing of an F.I.R and the criminal investigation conducted by the police in Shillong about the offences committed or the cause of action which arose in Maharashtra State. So, as the police from Shillong has to do investigation in Maharashtra, the Apex Court observed that the Bombay High Court has jurisdiction in the matter. The said observation can have no application to a private complaint, based on which a Magistrate's court, which is outside the jurisdiction of the Kerala High Court takes cognizance and proceeds with the trial. So, the observation in Krishnakumar Menon's case, concerning the jurisdiction of the High Court under Article 226 of the Constitution of India, does not lay down the correct legal position, as far as private complaints are concerned. Even if the cause of action for the complaint under S.138 of the Negotiable Instruments Act arose in Kerala, the Kerala High Court cannot interfere with the proceedings before a criminal court, outside the jurisdiction of this Court."

9. In the present case also the learned senior counsel for the petitioners placed reliance upon the decision of the Hon'ble Supreme Court reported in Navin Chandra N. Majithia's case (1 supra) to contend that from the provision in clause (2) of Article 226 it is clear that the maintainability or otherwise of the writ petition in the High court would depend on whether the cause of action for filing the same arose, wholly or in part, within the territorial jurisdiction of the Court.

10. This Court also agrees with the view taken by the Kerala High Court as the present case has reached the stage of completion of investigation and entered the stage of taking cognizance by the Court which Dr.GRR,J 32 WP No.11378 of 2021 is situated in another State, outside the territorial jurisdiction of this State, it is considered not appropriate to call for records from the said Court over which this Court would not have any superintendence to exercise its jurisdiction.

11. Hence this question is answered holding that even though a part of cause of action arises in this State, as the investigation was culminated in filing the charge sheet and the case is also taken cognizance by a competent court situated outside the territorial limits of this State, this Court cannot exercise its jurisdiction to entertain the writ petition under Article 226(2) of the Constitution of India.

12. Since the question of territorial jurisdiction is answered against the petitioner, it is considered not appropriate to deal with the merits of the matter to answer question No.2.

13. Hence the writ petition is dismissed. The petitioner can approach the appropriate court for appropriate relief. No costs.

Miscellaneous Petitions pending, if any, shall, stand closed.

_____________________ Dr. G. RADHA RANI, J August 23, 2022 KTL