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 9, Cited by 0]

Karnataka High Court

Mr. M.V. Chandrashekar vs The Central Bureau Of Investigation on 2 June, 2025

                                                 1    CRL.P.NO.101198 OF 2017 C/W
                                                          CRL.P.NO.101199 OF 2017


                        IN THE HIGH COURT OF KARNATAKA DHARWAD BENCH


                              DATED THIS THE 02ND DAY OF JUNE, 2025

                                              BEFORE


                                 THE HON'BLE MS.JUSTICE J.M.KHAZI


                              CRIMINAL PETITION NO.101198 OF 2017
                                                C/W
                              CRIMINAL PETITION NO.101199 OF 2017


                      IN CRL.P.NO.101198 OF 2017

                      BETWEEN:

                      MR. HARRY DHAUL
                      S/O. MAJOR INDER MOHAN DHAUL (RETIRED)
                      AGED ABOUT 61 YEARS
                      R/AT NO.2, KAUTILYA MARG
                      NEW DELHI - 110 021
                                                                   ...PETITIONER
                      (BY SRI. SHYAM SUNDRA, SENIOR COUNSEL
                       FOR SRI. M.H. HIDAYATHULLAH, ADVOCATE)
Digitally signed by
CHANDRASHEKAR
LAXMAN
KATTIMANI             AND:
Location: HIGH
COURT OF
KARNATAKA             THE CENTRAL BUREAU OF INVESTIGATION
                      CBI/BSFC,
                      BELLARY ROAD
                      BANGALORE - 560 032

                      REPRESENTED BY SPECIAL PUBLIC PROSECUTOR
                      FOR CBI,
                      HIGH COURT OF KARNATAKA
                      DHARWAD
                                                                  ...RESPONDENT
                      (BY SRI. NEELENDRA D. GUNDE, ADVOCATE)
                              2     CRL.P.NO.101198 OF 2017 C/W
                                       CRL.P.NO.101199 OF 2017



     THIS CRIMINAL APPEAL IS FILED UNDER SECTION 482 OF
CR.P.C. PRAYING TO SET ASIDE THE ORDER DATED 27.09.2016,
PASSED BY THE JUDICIAL MAGISTRATE FIRST CLASS II,
BELAGAVI IN CRIMINAL CASE NO.838/2016 (ANNEXURE - A) IN
TAKING COGNIZANCE AGAINST PETITIONER OF THE ALLEGED
OFFENCES PUNISHABLE UNDER SECTIONS 120-B, 420, 467, 468
AND 471 OF IPC, 1860 AND ETC.

IN CRL.P.NO.101199 OF 2017

BETWEEN:

1.   MR. M.V. CHANDRASHEKAR
     S/O. LATE SRI. M.V.R. SARMA
     AGED ABOUT 82 YEARS
     R/AT NO.031/41
     GIRL SCHOOL STREET
     SURJASHTA APARTMENT
     SHESHADRIPURAM
     BENGALURU - 560 020.

2.   MR. BHASKAR B. JADHAV
     S/O. LATE SRI. BHIKAN RAO
     AGED ABOUT 57 YEARS
     R/AT DESHMUKH GALLI
     BHOKARDAN P.O. AND TALUK
     JALNA DISTRICT
     MAHARASHTRA - 431 132

3.   MRS. LAXMI DHAUL
     W/O. MR. HARRY DHAUL
     AGED ABOUT 62 YEARS
     RESIDING AT: NO.2, KAUTILYA MARG
     NEW DELHI - 11 021.
                                               ...PETITIONERS
(BY SRI. SHYAM SUNDRA, SENIOR COUNSEL
 FOR SRI. M.H. HIDAYATHULLAH, ADVOCATE)
                                3    CRL.P.NO.101198 OF 2017 C/W
                                        CRL.P.NO.101199 OF 2017


AND:

THE CENTRAL BUREAU OF INVESTIGATION
CBI/BSFC,
BELLARY ROAD
BANGALORE - 560 032

REPRESENTED BY SPECIAL PUBLIC PROSECUTOR
FOR CBI,
HIGH COURT OF KARNATAKA
DHARWAD
                                                  ...RESPONDENT
(BY SRI. NEELENDRA D. GUNDE, ADVOCATE)

     THIS CRIMINAL APPEAL IS FILED UNDER SECTION 482 OF
CR.P.C. PRAYING TO SET ASIDE THE ORDER DATED 27.09.2016
AND 06.12.2016, PASSED BY THE JUDICIAL MAGISTRATE FIRST
CLASS II, BELAGAVI IN CRIMINAL CASE NO.838/2016
(ANNEXURE - A) IN TAKING COGNIZANCE AGAINST PETITIONER
OF THE ALLEGED OFFENCES PUNISHABLE UNDER SECTIONS
120-B, 420, 467, 468 AND 471 OF IPC, 1860 AND TO QUASH THE
ENTIRE PREOCEEDINGS IN CRIMINAL CASE NO.838/2016
(ANNEXURE-A) PENDING ON THE FILE OF JUDICIAL MAGISTRATE
FIRST CLASS II, BELAGAVI AGAINST THE PETITIONERS HEREIN.

    THESE PETITIONS HAVING BEEN HEARD AND RESERVED
ON 09.12.2024, COMING ON FOR PRONOUNCEMENT OF
JUDGMENT THIS DAY, THE COURT MADE THE FOLLOWING:

CORAM:        THE HON'BLE MS. JUSTICE J.M.KHAZI

                         CAV ORDER

            (PER: THE HON'BLE MS. JUSTICE J.M.KHAZI)



       These two petitions are filed under Section 482 of the

Code of Criminal Procedure to quash the criminal proceeding

initiated in C.C.No.838/2016 on the file of JMFC-2, Belagavi
                                4    CRL.P.NO.101198 OF 2017 C/W
                                        CRL.P.NO.101199 OF 2017


by setting aside order dated 27.09.2016 by the said Court

taking cognizance against the accused.

     2.    While Crl.P.No.101198/2017 is filed by accused

No.1, Crl.P.No.101199/2017 is filed by accused Nos.3 to 5.

     3.    Since these two petitions are arising out of the

same case and involve common discussion, they are clubbed

together and disposed of by a common order.

     4.    For the sake of convenience, parties are referred

to by their ranks before the trial Court.

     5.    In support of the petition, accused Nos.1, 3 to 5

have contended that even if the entire prosecution case is

accepted in its totality, no offence under Sections 467, 468

and 471 IPC is made out.       There is no evidence of false

document or forged document to attract Section 464 of IPC.

The prosecution has not verified whether the power plant

was completed by BCL. In the absence of proof that the

power plant does not exist, the allegation of diversion of

funds is not established. No reasons are assigned by the trial

Court to the effect that there is a material to take
                                 5     CRL.P.NO.101198 OF 2017 C/W
                                          CRL.P.NO.101199 OF 2017


cognizance. The absence of visit by the investigating officer

to the subject power plant, the prosecution has failed to

substantiate allegation of diversion of funds. M/s Rao

Srinivasan and Associates have given report regarding

proper utilisation of funds and execution of the work for

which payments have been made to M/s Bhaskar Jadhav

Contractors,   M/s   Dhananjay      Industries    and     Deshmukh

contractors.

     6. Having regard      to   the   nature     of the    evidence

collected during the investigation, there is every likelihood of

prosecution not able to prove the allegations. There is also

delay of more than 15 years and the fundamental right of

the accused is violated. Given the large number of witnesses,

several years may take to dispose of the case. There is no

material to prove the allegation of conspiracy. In fact, BCL

has arrived at a settlement of all its dues with the bank by

paying Rs.15 Crores and there is no claim of the bank against

the accused persons.
                                     6    CRL.P.NO.101198 OF 2017 C/W
                                             CRL.P.NO.101199 OF 2017


       7.      In support of arguments, on behalf of the accused

persons, learned Senior counsel representing them has relied

upon the following decisions:

       (i)     CBI Vs. Duncans Agro Industries Ltd
                               1
               (Duncans Agro)

       (ii)    G.Sagar Suri Vs. State of U.P. (Sagar Suri)2
                                                           3
       (iii)   B.S.Joshi Vs. State of Haryana (B.S.Joshi)

       (iv)    Pankaj Kumar Vs. State of Maharashtra
               (Pankaj Kumar)4

       (v)     Nikhil Merchant Vs. CBI (Nikhil Merchant)5

       (vi)    Mohd. Ibrahim Vs. State of Bihar
                               6
               (Mohd.Ibrahim)

       (vii) Shiji alias Pappu & Ors Vs. Radhika and Anr
                                  7
             (Shiji alias Pappu)

                                                               8
       (viii) CBI Vs. Narendra Lal Jain (Narendra Lal Jain)

       (ix)    Gold Quest Internation Pvt. Ltd. Vs. State of
                                                9
               Tamil Nadu & Ors. (Gold quest)


       (x)     Vesa Holdings (P) Ltd Vs. State of Kerala
               (Vesa Holdings)10

1
  (1996) 5 SCC 591
2
  (2000) 2 SCC 636
3
  (2003) 4 SCC 675
4
  (2008) 16 SCC 117
5
  (2008) 9 SCC 677
6
  (2009) 8 SCC 751
7
  (2011) 10 SCC 705
8
  (2014) 5 SCC 364
9
  (2014) 15 SCC 235
                                      7   CRL.P.NO.101198 OF 2017 C/W
                                             CRL.P.NO.101199 OF 2017



                                                        11
          (xi)   Tarina Vs.Union of Indian & Anr (Tarina)

          8.     CBI has filed statement of objections stating that

the petitions are not maintainable either in law or on facts

and liable to be dismissed with exemplary cost. Based on the

source         information,   on   26.04.2002   case   came   to   be

registered in RC.1(E)/2002 for the offences punishable under

Sections 120-B r/w 420, 467, 468, 471 IPC and Section

13(2) r/w 13(1)(d) of PC Act 1988. It is time that the

Directors of M/s Belgundi Cement Pvt Ltd ('BCPL' for short)

availed credit facilities from Central Bank of India, Belagavi

branch and Mumbai main office for cement and power

projects at Belgundi village Belagavi. Accused No.1 was the

Managing Director from the date of registration of the

company. All the accused persons have entered into criminal

conspiracy from August 1991 to November 1998, to cheat

the Central Bank of India, in the matter of availing credit

facilities and diverting the funds for other purpose and

thereby they have caused wrongful loss to the tune of more

10
     (2015) 8 SCC 293
                                         8   CRL.P.NO.101198 OF 2017 C/W
                                                CRL.P.NO.101199 OF 2017


than Rs.10 crores to the bank during the above mentioned

period.

          7.1    The accused/petitioner submitted invoice dated

17.08.1991 for Rs.165 lakhs, in the letterhead of M/s Sumata

Intercontinental, showing purchase/supply of boiler for the

power project. This invoice was submitted in the name of

P.C. Bhargava, Resident Director of M/s BCPL and obtained

disbursement of Rs.123.75 lakhs from the bank, which was

never used for purchase of the boiler. Accused No.3 MV

Chandrasekhar in furtherance of the criminal conspiracy with

the other accused submitted invoice in the name of M/s RCS

Exports to Central Bank of India showing execution of work.

The proceeds were credited to the account of accused No.3,

which was later                transferred to   M/s   BCPL   M/s. Suma

Intercontinental as well as M/s RCS Exports are non-existing

companies. The accused persons in furtherance of criminal

conspiracy again obtained another loan of Rs.130 lakhs for

the purchase of one more boiler. In all the accused persons


11
     2024 SCC Online SC 2696
                               9   CRL.P.NO.101198 OF 2017 C/W
                                      CRL.P.NO.101199 OF 2017


obtained a loan of Rs.253.75 lakhs and out of this, accused

person manage to buy two secondhand boilers at a price of

Rs.68 lakhs only and diverted the remaining funds for other

purposes.

     7.2     On 07.05.1997, the accused person sought

additional term loan of Rs.630 lakhs to complete the power

project. Out of Rs.630 lakhs sanctioned by Central Bank of

India, more than Rs.4 crores have been diverted by the

accused No.1 through his own group accounts with the help

of his servants and employees. Rs.40,81,238/- is disbursed

from Mumbai main office in the name of accused No.4

Bhaskar Jadhav, who is the domestic servant of accused

No.1. Accused No.4 along with accused No.1 floated a

fictitious company in the name of M/s Deshmukh contractors

and submitted various invoices and bills showing execution

of civil and mechanical works for the power project. All these

documents in the name of the said firm was signed by

accused No.4.
                                 10     CRL.P.NO.101198 OF 2017 C/W
                                           CRL.P.NO.101199 OF 2017


     7.3     A sum of Rs.1,21,17,139 was disbursed from

Central Bank of India, Mumbai main branch in the name of

M/s Deshmukh Contractors and submitted higher value

invoices showing execution of work of different nature for the

project. An amount of Rs.2,18,46,246/- was disbursed from

Central Bank of India and it was credited to the account of

M/s Dhananjay Industries, maintained at HSBC Ltd Fort

branch, Mumbai, which is jointly operated by the accused

No.1 and his wife accused No.5. More than 90% of the

amount was transferred to the account of accused No.1 and

that of associated group accounts.

     7.4 Accused No.1 did not contribute any money on his

own, but cheated Central Bank of India by producing false

receipts and invoices. By this mode, accused No.1 in

furtherance of criminal conspiracy with the other accused

have caused wrongful loss of more than Rs.10 Crores to the

Central    Bank   of   India.        After   conducting   detailed

investigation, a final Report was filed against the accused

persons, including accused No.2, V.K Bhandari, the then
                                 11    CRL.P.NO.101198 OF 2017 C/W
                                          CRL.P.NO.101199 OF 2017


Manager of Central Bank of India. However, vide order dated

14.09.2011, in Crl.R.P.No.212/2009, he was discharged by

this Court. The same is upheld by the Hon'ble Supreme

Court in SLP(Crl) No.6554/2014.

      7.5        The FIR was registered against the accused

persons on the basis of source information and the name of

the public servant was included in the final report. Accused

No.2 was discharged and now the remaining accused

persons are seeking discharge on the ground that accused

No.2 has been discharged and they have settled the dues to

the bank. Payment of dues to the bank or settlement is not a

ground to quash the criminal proceedings against the

remaining persons as held by the Hon'ble Supreme Court.

Accused No.2 was discharged mainly on the ground that the

offences under the provisions of prevention of corruption are

not attracted, whereas the allegations against other accused

are   cheating    the   bank   and   using   as   genuine   forged

documents. Charge sheet make out a strong prima facie case

against the accused persons. Prosecution be given an
                                          12   CRL.P.NO.101198 OF 2017 C/W
                                                  CRL.P.NO.101199 OF 2017


opportunity to prove the allegations against accused and

pray to dismiss the petitions.

          9.      Learned counsel representing the complainant has

relied upon the following decisions:
                                                       12
          (i)     Harry Dhaul Vs. CBI (Harry Dhaul)

          (ii)    Harry Dhaul Vs. CBI (Harry Dhaul)13

          (iii)   State of Maharashtra Through CBI. Vs.
                  Vikram Anantrai Doshi & Ors.
                  (Vikram Anartrai Doshi)14

          10.      Heard arguments of both sides and perused the

record.

          11. Thus accused Nos.1, 3 to 5 are seeking discharge

on the ground that accused No.2, who was the Manager of

the bank and who was instrumental in granting loan is

discharged and that the loan taken from the Central bank of

India is repaid by way of settlement.

          12. The undisputed facts are that accused No.1 was the

Managing Director of              BCPL. The Directors of BCPL availed

credit facility from Central Bank of India, Belagavi branch

12
     Crl.P.No.1859/2005 DD: 05.02.2008
13
     Crl.P.No.7710/2009 DD: 14.09.2011
                                     13   CRL.P.NO.101198 OF 2017 C/W
                                             CRL.P.NO.101199 OF 2017


and Mumbai Main office for cement and power project for

their company situated at Belgundi village Belagavi.

          13.     The allegations are that a conspiracy was hatched

to plan to cheat the bank and cause wrongful loss by

diverting the loan amount for other purposes. Invoice dated

17.08.1991 for Rs.165 lakhs was issued in the letterhead of

M/s Sumata Intercontinental showing purchase/supply of a

boiler for the power project and the said invoice was issued

in the name of P.C Bhargava, Resident Director of BCPL and

obtained disbursement of Rs.1,23,75,000/-. However, no

such boiler was purchased. Similarly, accused No.3 M.V

Chandrasekhar submitted an invoice in the name of M/s RCS

exports to Central Bank of India showing execution of the

work. The proceeds were credited to the account of accused

No.3, which was later transferred to BCPL.

          14. It is the specific allegations of the prosecution that

M/s Sumata Intercontinental, as well as M/s RCS Exports are

non-existent companies. Similarly, it is alleged that the


14
     2015 SAR (Criminal) 43
                                14   CRL.P.NO.101198 OF 2017 C/W
                                        CRL.P.NO.101199 OF 2017


accused persons obtained another loan of Rs.1,30,00,000 for

purchase of one more boiler. Though, loan in a total sum of

Rs.253.75 lakhs was availed, only a sum of Rs.68 lakhs was

spent   to   purchase   two   second   hand   boilers   and   the

remaining amount was diverted for other purposes.

     15.     It is further alleged in the charge sheet that on

07.05.1997, the accused person availed additional term loan

of Rs.630 lakhs to complete the power project. Out of this

more than Rs.4,00,00,000/- were diverted by the accused

persons through their group accounts with the help of

servants and employees. An amount of Rs.40,81,238/- is

disbursed in the name of accused No.4 Bhaskar Jadhav, who

is the domestic servant of the accused and who has floated a

fictitious firm by name M/s Deshmukh contractors and

submitted various invoices and bills showing execution of

civil and mechanical works for the power project. In all

Rs.1,21,17,139/- is disbursed by the bank in the name of

M/s Deshmukh contractors and submitted higher value

invoices showing execution of works of different nature for
                                   15   CRL.P.NO.101198 OF 2017 C/W
                                           CRL.P.NO.101199 OF 2017


the project. Similarly, a sum of Rs.2,18,46,246/- is disbursed

in the account of M/s Dhananjay industries which is jointly

operated by the accused Nos.1 and 5. More than 90% of the

amount was transferred to the account of accused No.1 and

his associated group accounts. While allegedly carrying out

the work, accused No.1 has not contributed any funds on his

own.

       16.   Thus, there are specific allegations that the loan

availed from the Central Bank was not utilised for the

purpose for which it was sanctioned. It is for the prosecution

to establish that M/s Sumata Intercontinental and M/s RCS

Exports      are   non-existing    companies.     Similarly,   M/s

Deshmukh contractors is also a fictitious company. Accused

No.4 Bhaskar Jadhav, a domestic servant of accused No.1

was projected as the Director of the said company. It is

submitted by the learned Senior counsel for accused that

there is no rule that a domestic servant cannot be become a

contractor. Of course, there is no such prohibition. However,

what is required to be examined is whether in fact he
                                16       CRL.P.NO.101198 OF 2017 C/W
                                            CRL.P.NO.101199 OF 2017


became a contractor and established a company and

executed the work.

     17.    It is submitted by the learned counsel for

accused that the power project was established and the

report of the chartered accountant indicate that more than

85% of the work was executed. The accused have also

produced a document said to be an agreement with

Karnataka Power Transmission Corporation Limited regarding

synchronisation   approval   for    5    MW    stage   one   power

generation from BPCL. This document is of the year 2006.

The accused have not produced any documents to show that

in fact power was generated and was supplied or utilised. Of

course, it is the defence of the accused which is to be

established at the trial. It is also submitted that the loan has

been repaid. However, what is repaid was a one-time

settlement without paying the actual interest with the

principal amount. The issue involved in this case is whether

for the purpose of availing loan, the accused have created

fictitious companies and without actual utilisation of funds for
                               17   CRL.P.NO.101198 OF 2017 C/W
                                       CRL.P.NO.101199 OF 2017


the purpose for which it have sanctioned diverted the funds

and utilised for other purpose. There is prima facie material

to show that the companies in whose favour the loan amount

was got disbursed were fictitious and non-existing companies

and in fact, the loan amount has been received by the

accused persons. It is also for the prosecution to prove that

the boilers was not purchased as projected, but on the other

hand only a sum of Rs.68 lakhs were spent for purchasing

second hand boilers.

     18.    Accused Nos.1, 3 to 5 are also seeking discharge

on the ground that accused No.2 is already discharged. It is

pertinent to note that accused No.2 was discharged on the

ground that he was not the only person who was decision

making authority and the decision to grant loan was a

collective decision of the officers working in the said Central

Bank of India. However, the discharge of accused No.2 would

not be ground for the other accused to seek discharge since

the allegations against them are totally different. It is also

submitted by the learned Senior counsel for accused that the
                                   18   CRL.P.NO.101198 OF 2017 C/W
                                           CRL.P.NO.101199 OF 2017


loan was taken against mortgage of immovable properties

and there was sufficient safety available for the bank to

recover the loan amount. Whether immovable properties

were mortgaged for availing loan is also not the matter in

issue. The specific allegations against accused No.1, 3 to 5 is

that they have availed loan amount, but not utilised the

same for the purpose for which it was sanctioned and they

have diverted it to themselves through fictitious companies.

Therefore, the fact that immovable properties were available

as a security for the loan would not absolve the liability of

these accused.

      19.   The investigating officer on detailed investigation

has collected sufficient material to proceed against accused

No.1, 3 to 5 and rightly the learned Magistrate has rejected

the   application   filed   by   the   accused   persons   seeking

discharge. So far as the decisions relied upon by the accused

are concerned, they are not applicable to the case on hand.

In the result the petitions fail and accordingly following:
                                  19   CRL.P.NO.101198 OF 2017 C/W
                                          CRL.P.NO.101199 OF 2017


                              ORDER
(i) Petitions filed by accused Nos.1, 3 to 5

under Section 482 of Cr.P.C are rejected.

(ii) The impugned order dated 27.09.2016 and 06.12.2016 in Criminal Case No.838/2016 on the file of JMFC-II, Belagavi is confirmed.

(iii) The Registry is directed to send a copy of this order to the trial Court forthwith.

Sd/-

(J.M.KHAZI) JUDGE RR