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 7, Cited by 0]

Jharkhand High Court

Rajesh Kumar vs The Central Bureau Of Investigation A C B ... on 29 June, 2017

Author: Anant Bijay Singh

Bench: Anant Bijay Singh

                                           1

       IN THE HIGH COURT OF JHARKHAND AT RANCHI               
                                     A.B. A. No. 1098 of 2017   
Rajesh Kumar                                             ...... Petitioner
                              Versus 
C.B.I (A.C.B.) through Superintendent of Police, Ranchi...... Opposite Party
                                       with
                             A.B. A. No. 1116 of 2017   
Sadanand Gupta                                           ...... Petitioner
                              Versus 
C.B.I (A.C.B.) through Superintendent of Police, Ranchi...... Opposite Party
                              
                             ­­­­­­­­­
CORAM:         HON'BLE MR. JUSTICE ANANT BIJAY SINGH
                             ­­­­­­­­­
For the Petitioners: Mr. Abhishek Sinha,  Advocate
                      Mr. Kumar Harsh, Advocate
For the C.B.I    : Mr. Kailash Prasad Deo, Advocate

 C.A.V. On: 21/06/2017                             Pronounced on: 29/06/2017
       Since both the anticipatory bail applications arise out of one and the same 

case hence they are taken up together and disposed of by common order.

       The   petitioners   are   apprehending   their   arrest   in   connection   with   R.C­

11(A)/2014­R for the offence registered under sections 120B420468 and 471 

of the Indian Penal Code and under section 13(2) read with Section 13(1(d) of 

the Prevention of Corruption Act, 1988 pending in the court of Shri B.K. Tiwary, 

Special Judge, C.B. I(A.C.B), Ranchi. 

       The case of prospection, in short, is that one S.K. Khare, Superintendent of 

Police/HOB, C.B.I, AC.B, Ranchi got information from reliable source that one 

Shri Darlando Thanmi Khathing, the then Vice Chancellor, Central University of 

Jharkhand  (CUJ), Ranchi Jharkhand, Narendra Lal  Garg, OSD (Project, Central 

University of Jharkhand, Ranchi, Sanjay Kumar Singh, the then Civil Engineer, 

Central     University   of   Jharkhand,   Ranchi,   Abhay   Nindkan   Tigga,   then   then 

Electrical   Engineer,   Central   University   of   Jharkhand,   Ranchi     entered   into   a 

criminal conspiracy with the proprietors/Directors/ Partners of 12 private firms, 

viz, M/s Rock Drill India, Ranchi, M/s Sadanand Gupta, Ranchi, M/s Park Sarva 

Mangala   Project,  Ranchi,  M/s  J.C.  Enterprises,  Ranchi,  M/s  Raj   construction, 

Garhwa, M/s Mourya Heritage Inn Pvt. Ltd, Ranchi and others during the period 
                                              2

2010 to 2014 and committed the offences of cheating and criminal misconduct 

and in pursuance thereof, cheated the Central University of Jharkhand, Ranchi 

by causing to it a wrongful loss of Rs. 7,11,89,770/­(approx) and corresponding 

wrongful gain to themselves, in the matter of award of construction works of 

different buildings for the permanent campus of Central University of Jharkhand 

by abusing their  official position and awading the works at  exorbitant rats to 

the said firms. It is further alleged that  the above mentioned public servants of 

Central University of Jharkhand entered into conspiracy with 12 firms awarded 

the work of construction of different   buildings to the said firms at exorbitant 

rats and fraudulently  made payment of Rs. 93,94,77,420/­ to them and cheated 

the Central University of Jharkhand to the tune of Rs. 7,11,89,776/­ as a result 

of   fraudulment   payment   made   to   those   firms.   Thus,   Central   University   of 

Jharkhand,   Ranchi   was   put   to   a   wrongful   loss   of   Rs.   7,11,89,776/­   and 

corresponding wrongful gain was made by the   accused firms. On the basis of 

these allegations, the instant case has been lodged.

       A.B.A. N0. 1098 of 2017

       Learned counsel  appearing on behalf of the petitioner ­Rajesh Kumar has 

submitted   that     the   the   petitioner   has   been   falsely   implicated   in   this   case. 

Further, it has been submitted that the Rock Drill India is a proprietorship firm 

and the petitioner, namely Rajesh Kumar is the sole proprietor.   Further, it has 

been submitted that the C.B.I after completion of investigation, submitted chare­

sheet vide Charge­Sheet No. 13/16   and upon submission of charge­sheet, the 

learned trial court took cognizance of the offences. It is further submitted. It was 

specifically   mentioned   in   the   said   notice   inviting   tender   that   there   is   four 

categories for  empanelment which are as follows:

Sl. No.       Group                Nature of work       Estimated Value       E.M
1             A                    Civil/Internal      Above 25 Crores        5 lacs
                                   Electrification/H.A
                                   .V.C/Services
                                             3

2            B                    Civil/Internal      10 Crores to 25       3.5 Lacs
                                  Electrification/H.A crores
                                  .V.C/Services
3            C                    Civil/Internal      5 Crores to 10        2.5 Lacs
                                  Electrification/H.A Crores
                                  .V.C/Services
4            D                    Civil/Internal      3 Crores to 5         1 Lac
                                  Electrification/H.A Crores
                                  .V.C/Services


It has also been submitted that  the petitioner's firm did the construction work 

56% above of DSR,2007 but at the relevant time, Government of India issued 

the   office   memorandum   dated   28.12.2011   to   which   the   Government   has 

approved  rate  for   Ranchi is  158  ie. Above  58%  of  the  DSR  2007  as well  as 

during the period of contract agreement, the Government of India, vide its letter 

dated 03.07.2012 issued fresh guideline and hike in the construction rate ie. 174 

above   of   DSR   ­2007.   It   is   further   submitted   that   at   the   time   of 

agreement,Government of India also provided cost Indices for 2012/2011 and as 

per the Government of India, the rate of Ranchi is 158 ie. 58% above of DSR­

2007 and the petitioner did a construction work above 56% of the DSR 2007 

and such no question of wrongful loss could arise from the part of the petitioner. 

It is submitted tht as per the allegation made against the petitioner  that due to 

the   act   of   the   petitioner,   the   Central   University   of   Jharkhand   has   suffered 

wrongful loss of Rs. 57,66,991/­ but as a matter of fact, the Central University of 

Jharkhand is a defaulter of the petitioner for not paying the lawful claim of the 

petitioner   for   the   construction   work   done   by   him   for   an   amount   of   Rs. 

3,48,64,092/­   as   such   due   to   the   meanness   of   the   Central   University   of 

Jharkhand the petitioner has suffered heavy loss. Further, it has been submitted 

that during the period of investigation the petitioner has fully cooperated the 

Investigating  Officer  and  the   was never  arrested.  It  is   further   submitted  that 

investigation in this case is complete, final form has been submitted, cognizance 

has been taken, the petitioner has never been arrested during investigation and 
                                              4

Trial  will  take  some  time. Considering all  these facts, the  petitioner deserves 

privilege of anticipatory bail.

       On  the   other   hand  learned   standing   counsel   for   the   C.B.I   opposed   the 

prayer for anticipatory bail and filed counter­affidavit. Referring to various paras 

of the counter­affidavit, learned standing counsel for the C.B.I has submitted 

that the petitioner entered into criminal conspiracy with the officers of Central 

University of Jharkhand and got the work awarded at higher rate. The petitioner 

was awarded the work at the rate of 56% above DSR­2007 which was 7% higher 

than the rate of L­1 and thus, he stands to have a wrongful gain to the tune of 

Rs. 92,65,613/­. The allegation leveled against the petitioner has been proved 

during investigation. So, considering the aforesaid facts, the petitioner does not 

deserve privilege of anticipatory bail.

A.B.A. N0. 1116 of 2017

       Learned counsel  appearing on behalf of the petitiioner ­Sadanand Gupta 

has   submitted   that     the   petitioner   has   been   falsely   implicated   in   this   case. 

Further, it has been submitted that the M/s Sadanand Gupta is a partnership 

frim and the petitioner is one of the partner of the said Firm.   Further, it has 

been   submitted   that   the   C.B.I   after   completion   of   investigation,   submitted 

charge­sheet   vide   Charge­Sheet   No.   13/16   dated   30.11.2016   and   upon 

submission   of   charge­sheet,   the   learned   trial   court   took   cognizance   of   the 

offences. It is further submitted. It was specifically mentioned in the said notice 

inviting   tender   that   there   is   four   categories   for     empanelment   which   are   as 

follows:

Sl. No.       Group                Nature of work       Estimated Value       E.M
1             A                    Civil/Internal      Above 25 Crores        5 lacs
                                   Electrification/H.A
                                   .V.C/Services
2             B                    Civil/Internal      10 Crores to 25        3.5 Lacs
                                   Electrification/H.A crores
                                   .V.C/Services
3             C                    Civil/Internal       5 Crores to 10        2.5 Lacs
                                              5

                                   Electrification/H.A Crores
                                   .V.C/Services
4             D                    Civil/Internal      3 Crores to 5          1 Lac
                                   Electrification/H.A Crores
                                   .V.C/Services


It   has   also   been   submitted   that       the   petitioner's   firm   completed   80%   of 

construction   work,   but   the   Central   University   of   Jharkhand   has   not   paid 

Running Account Bill properly and presently approx Rs. 7,61,32,986/­ is still 

due against the Central University of Jharkhand.  It is further submitted that the 

petitioner's firm did the construction work 56% above of DSR,2007 but at the 

relevant   time,   Government   of   India   issued   the   office   memorandum   dated 

28.12.2011

 to which the Government has approved rate for Ranchi is 158 i.e.  Above 58% of the DSR 2007 as well as during the period of contract agreement,  the Government of India, vide its letter dated 03.07.2012 issued fresh guideline  and hike in the construction rate ie. 174 above of DSR ­2007.   It is submitted  that as per the allegation made against the petitioner  that due to the act of the  petitioner, the Central University of Jharkhand has suffered wrongful loss of Rs.  92,65,613/­   but   as   a   matter   of   fact   the   Central   University   of   Jharkhand   has  retained   the   running   account   bill   of   RS.   7,61,32,986/­.   Further,   it   has   been  submitted that at the time of agreement, Government of India also provided cost  Indices for 2012/2011 and as per the Government of India, the rate of Ranchi is  158   i.e   58%   above   of   DSR­2007   and   the   petitioner   did   a   construction   work  above 56% of the DSR 2007 and as such no question of wrongful loss could arise  from the part of the petitioner.   Further, it has been submitted that during the  period   of   investigation   the   petitioner   has   fully   cooperated   the     Investigating  Officer and he was never arrested.  It is further submitted that investigation in  this case is complete, final form has been submitted, cognizance has been taken,  the petitioner has never been arrested during investigation and Trial will take  some   time.   Considering   all   these   facts,   the   petitioner   deserves   privilege   of  6 anticipatory bail.

On  the   other   hand  learned   standing   counsel   for   the   C.B.I   opposed   the  prayer for anticipatory bail and filed counter­affidavit. Referring to various paras  of the counter­affidavit, learned standing counsel for the C.B.I has submitted  that the petitioner entered into criminal conspiracy with the officers of Central  University of Jharkhand and got the work awarded at higher rate. The petitioner  was awarded the work at the rate of 56% above DSR­2007 which was 7% higher  than the rate of L­1 and thus, he stands to have a wrongful gain to the tune of  Rs. 92,65,613/­. The allegation leveled against the petitioner has been proved  during   investigation.   The   petitioner   submitted   forged   certificates   for   getting  empanelled with Central University of Jharkhand and stands to gain wrongfully.  So, considering the aforesaid facts, the petitioner does not deserve privilege of  anticipatory bail.

Having heard the learned counsel for the parties and after going through  the records, final form, material collected by the C.B.I against the petitioners  and also the fact that final form has been submitted in this case,  cognizance has  been taken, trial will take some time, during investigation these petitioners co­ operated  in   the  investigation  and   they   were   never  arrested   by   the  I.O,  I   am  inclined to admit the petitioners on anticipatory bail. Accordingly,  they above  named   petitioners   are   directed   to   surrender   in   the   Court   below   within   four  weeks from the date of this order and in the event of their arrest or surrender  the Court below shall enlarge the above named petitioners on bail on furnishing  bail bond of Rs. 15,000/­ (Rupees fifteen thousand)each, with two sureties of  the like amount each to the satisfaction of the court of  Sri B.K. Tiwary, learned  Special   Judge,   C.B.I   (A.C.B.),   Ranchi   in   connection   with   R.C­11(A)/2014­R,  subject to conditions as laid down under Section 438(2) of the Cr.P.C and also  subject to further condition  that one of the  bailors must be local  resident of  7 Ranchi district.  Petitioners shall fully cooperate with the CBI and also appear  physically   on   each   and   every   date   before   the   trial   court   till   trial   framing   of  charge. If they want exemption from appearance, they will inform the CBI in  advance and after taking necessary permission from Trial Court, they may be  exempted from personal appearance. The petitioners shall not try to influence  the prosecution witnesses during trial. The petitioners shall deposit their pass  port (if any) before the trial court.

Let a copy of this order be communicated to the trial court and a copy of  this order be handed over to the learned standing counsel for the C.B.I.                            (Anant Bijay Singh, J.) Satyarthi/­