Madhya Pradesh High Court
Varun Chaturvedi vs The State Of Madhya Pradesh on 23 December, 2021
Author: Rajeev Kumar Dubey
Bench: Rajeev Kumar Dubey
1 MCRC-59443-2021
The High Court Of Madhya Pradesh
MCRC No. 59443 of 2021
(VARUN CHATURVEDI Vs THE STATE OF MADHYA PRADESH)
Jabalpur, Dated : 23-12-2021
Shri Amitabh Gupta, learned counsel for the applicant.
Shri Madhur Shukla, Standing Counsel for the respondent/EOW.
Heard with the aid of case diary.
This is the fourth application under Section 439 of the Cr.P.C. for grant of bail. Applicant Varun Chaturvedi was arrested on 11/04/2019 in connection with Crime No.12/2019 registered at Economic Offences Wing, Bhopal (MP) for the offence punishable under Sections 120-B, 420, 467, 468, 471 of the IPC & Section 66 of the Information Technology Act, 2000 and Section 7 read with Section 13(2) of the Prevention of Corruption Act.
2. The earlier bail applications filed by the applicant were dismissed on merit by this Court vide orders dated 25/06/2019, 14/11/2019 and 17/03/2021 passed in M.Cr.C.Nos.19432/2019, 39778/2019 and 26782/2020.
3. As per the prosecution story, M.P. State Electronics Development Corporation Ltd. (hereinafter referred to as "MPSEDC") is a body working under the State of M.P. Department of Science and Technology Department of Information Technology, Govt. of Madhya Pradesh adopted the e- Tendering System using an online platform in 2006. In the year 2012 Government of Madhya Pradesh appointed MPSEDC, as the Nodal Agency for MP e-procurement portal. MPSEDC selected M/s Tata Consultancy Services with Antares Systems Ltd. as the new Implementation Agency for end-to-end e-Procurement solutions. The agreement with TCS & Antares was signed in the year 2013. The New Service Providers undertook the Customization, Integration, Implementation and Maintenance of Single, Unitary, Web-Based e-Procurement Software (Portal) with the specified modules which also include E-Tendering. Co-accused Manohar M.N. was the Vice President of Antares Systems Ltd. and was the project in charge on behalf of the company. Co-accused Nandkishor Brahme was posted as OSD Signature Not Verified SAN Digitally signed by RANJEET AHIRWAL Date: 2021.12.24 14:17:40 IST 2 MCRC-59443-2021 in MPSEDC from the year 2012 and was assigned the duty as Nodal Officer of E-Tendering Project. In the E-Tendering Project, MPSEDC made a platform available to various Government Departments for floating tenders. In the tendering processes, the concerned Department which issued the tender uploaded its tender on the portal, on which the last date of filing tender and the time of its opening was mentioned. While issuing the tender, the concerned officer also attached the public key of his digital signature. The tenderer after registering himself on MP e-Procurement portal filled the tender and after filing the tender, submitted the tender on the portal after it was encrypted by the public key of the officer concerned attached with the tender. After submission of the tender, no departmental officer, e-tendering company or another person could open the tender before its opening time.
4. On 11th April 2018 at the time of opening of three tenders Nos.91, 93 & 94 floated by the Madhya Pradesh Jal Nigam Maryadit (hereinafter referred as "MPJNM") the computer displayed a message that "the contents of the document had been modified". On that service provider company, Antares Systems Ltd. was directed to submit the report after inquiry. In the first report given by the team of Antares Systems Ltd after examining the system, they mentioned that there was no irregularity and only attributed the message to technical defect. However, they also stated that further technical analysis was going on. Thereafter, on 05/05/2019 Antares Systems Ltd. again gave the Root Cause Analysis Report (R.C.A.) mentioning therein that the tenders had been tampered with. On that, the then Managing Director of MPSIDC informed MPJNM for cancelling these bids and also directed Antares Systems Ltd. to enquire all the tenders, which were floated by the various Government department between 01/01/2018 to 30/04/2018 on E-Portal. On that, the team of employees of Antares Systems Ltd. again enquired the matter and gave the report to the effect that during the check period six other tenders i.e. tender of MP Road Development Corporation No.786, Public Signature Not Verified Works Department Tender Nos. 49813, 49982 & 49985 and tender of Water SAN Digitally signed by RANJEET AHIRWAL Date: 2021.12.24 14:17:40 IST 3 MCRC-59443-2021 Resources Department Nos. 10030 & 10044 were also manipulated similarly.
5. Thereupon, on the direction of Chief Secretary of M.P. Government, a preliminary enquiry was conducted by the Economic Offence Wing. In the preliminary enquiry, it was found that after changing the bid price of tender Nos.91, 93 & 94 of MPJNM amounting to Rs.1,769 crore the M/s GVPR Engineers Limited Hyderabad for tender No.91, M/s the Hume Pipe Company Limited Mumbai for tender No. 93 and M/s JMC Projects India Limited Mumbai for tender No. 94 were made lowest bidder (L1), likewise by tampering the two tenders of the Public Works Department Tenders Nos.49985 & 49982 amounting to Rs.13.46 crores, M/s Ramkumar Narwani Bhopal, were made lowest bidder, in the Tender no.4981319 amounting to 15 crores, Sorathiya Velji Ratna and Company Vadodara were made lowest bidder. After tampering the tender of Madhya Pradesh Road Development Corporation amounting to Rs.7.86 crores M/s Madhav Infra projects Vadodara, Water Resources Department tender Nos.10030 & 10044 total amounting to Rs.1135 Crore, M/s Max Mantena Micro JV Hyderabad & Sorathiya Velji Ratna Baroda were made a lower bidder, due to which companies earned illegal profits.
6. On the basis of that preliminary evidence and findings of a probe report of the Computer Emergency Response Team, New Delhi, Crime No.12/2019 was registered at Economic Offences Wing, Bhopal (M.P.) for the offence punishable under Sections 120-B, 420, 467, 468, 471 of the IPC, Section 66 of the Information Technology Act, 2000 and Section 7 read with Section 13(2) of the Prevention of Corruption Act against applicant and other co- accused persons.
7. From the report of the Computer Emergency Response Team, New Delhi and the other evidence collected by the investigating agency during investigation it was found that in the year 2016, OSMO Pvt. Ltd. applicant Varun Chaturvedi and co-accused Vinay Choudhary, the Managing Directors of OSMO and co-accused Sumit Golwalkar, the Marketing Director of that Signature Not Verified SAN Digitally signed by RANJEET AHIRWAL Date: 2021.12.24 14:17:40 IST 4 MCRC-59443-2021 company entered into an agreement with Antares Ltd. in order to check the reasons why the whole system of E-tendering had slowed down and was engaged to conduct a performance test of the E-tendering system and come up with concrete steps to tackle the slow speed. During the performance test, OSMO was provided with user IDs and Bidder IDs by Antares Ltd. In the month of June 2016, OSMO stated that it was not able to conduct a performance test of the whole system and thus could not complete the process of testing.
8. It is further stated that the manipulation was done by one of the user ID and bid IDs. For manipulating the tenders of MPJNM, a demo file was created on MP e-procurement portal. That file was created using ID PT 4, which was given to OSMO IT Solutions at the time of performance testing and they also used a digital signature certificate (DSC) of Keshav Rao Uikey. The IP address registered while creating the said demo file was 27.60.163.98 and 27.60.185.14 which was linked with mobile No.9755092919. The SIM of this mobile number was registered in the name of co-accused Vinay Choudhary and was being used by applicant Varun Chaturvedi. Thereafter, hackers entered into the database through the staging server, where original tenders were stored and this process was done through a virtual private network (VPN), the access of which was only with co-accused Nandkishore Bramhe. After reaching the database server hackers accessed the file where the original tenders were saved. They copied the details of all the bidders, who submitted the bids, which were encrypted. After copying the bids they again came back to the demo tender file created by them earlier and by using bidder ID number 15597 and vendor ID number QK 829 846 pasted the said bids in the demo file. The vendor ID used for this purpose was the same, which was issued to OSMO for performance testing in the year 2016. After pasting the encrypted bid in the demo file, the hackers assessed the system again on 03-03-2018 i.e. the date on which the said bids stood decrypted as the date of opening the demo tender was mentioned as 03-03-2018. Thus, Signature Not Verified SAN Digitally signed by RANJEET AHIRWAL Date: 2021.12.24 14:17:40 IST 5 MCRC-59443-2021 they were able to see the figures/bids submitted by all the bidders in encrypted form. After seeing the amount filed by each bidder another demo file was created in the second demo file, the encrypted bids as visible in the first demo file were pasted in the second demo file. Again by using the bidder ID No.15597 having vendor ID number QK29846 they manipulated the bids and made the person they wanted to benefit as the lowest bidder. After making the change in the second demo file and placing a wrong bidder L1 hackers copied the encrypted/manipulated bid value and again by using the staging server reached the database server through a VPN, access of which was given to co-accused Nandkishore Bramhe, opened the original tender file and pasted the said encrypted manipulated bid value next to the name of the bidder they wanted to benefit and thus manipulated the bids.
9. The specific allegations against the applicant Varun Chaturvedi is that applicant Varun Chaturvedi and co-accused Vinay Chaudhary, who are Managing Directors of OSMO Private Ltd. and co-accused Sumit Golwalkar, who was the Marketing Director of OSMO Private Ltd. manipulated in the tenders by using the user ID PT4 and Bidder ID QK29846, which were provided to OSMO in the year 2016. The IP address registered while creating the said demo file was 27.60.163.98 and 27.60.185.14, which were found linked with Mobile No.9755092919. The SIM of this mobile number was registered in the name of co-accused Vinay Choudhary and was being used by applicant Varun Chaturvedi. Thus, the applicant in connivance with other co-accused manipulated the bids.
10. Learned counsel appearing on behalf of the applicant submitted that the applicant is innocent and has falsely been implicated in the offence. It is alleged that applicant Varun Chaturvedi and co-accused Vinay Choudhary in connivance with other co-accused persons manipulated the bids, but the present applicant has no role to play in the functioning of e-Procurement Software (Portal). It is alleged that the manipulation was done by one of the user ID and bid IDs given to OSMO at the time of the performance test and Signature Not Verified SAN Digitally signed by RANJEET AHIRWAL Date: 2021.12.24 14:17:40 IST 6 MCRC-59443-2021 the IP address registered while creating the said demo file was 27.60.163.98 and 27.60.185.14, which were found linked with mobile No.9755092919. The SIM of this mobile number was registered in the name of co-accused Vinay Choudhary and was being used by applicant Varun Chaturvedi. But, OSMO in the year 2016 had left the job of performance testing and also gave the information to the effect to the MPSIDC. Thereafter, there is no role of the applicant in the functioning of the e-procurement portal. The I.P. address of any device is automatically changed when that device moves from one place to another place. He further submitted that from the CDR / IPDR report provided by Airtel it appears that 69 mobile numbers were linked with I.P. address 27.60.163.98 and 50 other mobile numbers were linked with I.P. address 27.60.185.141 at the relevant point of time and there is no entry of MPSEDC server IPs in the CDR / IPDR report, which shows that both the IP address i.e. 27.60.163.98 & 27.60.185.141 were used for manipulating the tender. He further submitted that from the report of the Computer Emergency Response Team, New Delhi also it is clear that the said I.P. addresses were not used for manipulating the tender.
11. Learned counsel further submitted that at the time of the incident applicant, Varun Chaturvedi was in New Zealand. There is no direct evidence on record to show that the applicant committed any manipulation in the tenders. The security of the e-procurement portal was with the ASL and not with the applicant. The digital signature of Mr Praveen Kumar Guru and Keshav Rao Uike were prepared by E-mudra and not by the applicant. After preparing the digital signature of the officer and employee the said signatures are handed over to the officer and employee concerned as per the Policy of the company and that person after changing the password starts using the same. There is no evidence on record to show that said digital signatures of Mr Praveen Kumar Guru and Mr Keshav Rao Uike were not handed over to them. Prosecution manipulated the data to show the fact that manipulation was done by using IP addresses 27.60.163.98 and 27.60.185.14. The Signature Not Verified SAN Digitally signed by RANJEET AHIRWAL Date: 2021.12.24 14:17:40 IST 7 MCRC-59443-2021 statements of 25 witnesses have been recorded by the trial court. From their statements, it is clear that the applicant is not involved in the crime. There is no likelihood of his absconding or tampering with the prosecution evidence. He is in custody since 11/04/2019 and the trial is still pending. On the strength of aforesaid submissions, it is prayed that the applicant be released on bail.
12. Learned counsel for the respondent/EOW submitted that applicant Varun Chaturvedi and co-accused Vinay Chaudhary are the Managing Directors of OSMO Private Ltd. and co-accused Sumit Golwalkar is the Marketing Director of OSMO. He further submitted that from the evidence collected by the EOW it is revealed that the manipulation in the tenders was done by using the user ID PT4 and Bidder ID QK29846, which were provided to OSMO in the year 2016. The IP address registered while creating the said demo file was 27.60.163.98 and 27.60.185.14, which were found linked with mobile No.9755092919. The SIM of this mobile number was registered in the name of co-accused Vinay Choudhary and was being used by applicant Varun Chaturvedi. Learned counsel further submitted that it is also revealed that the digital signature certificate of Keshav Rao Uike was registered by co-accused Sumeet Golwalkar, who was the Marketing Director of OSMO and was also a partner in Shricon Multi Infra along with co- accused Vinay Choudhary and Avinash K. Choudhary (brother of Vinay Choudhary). Sarothia Velji, who was made L1 bidder by manipulating the bids, transferred money in the account of Shricon Multi Infra Developers, which shows the nexus of the applicant in the crime. He further submitted that there are transactions between Shricon Multi Infra Developers and Milestone Builders belonging to Manish Khare, who is also an accused in the present case. From the memorandum of Manish Khare recorded by the police under Section 27 of the Evidence Act it is revealed that Sarothia Velji gave money to him regarding manipulation in the bids and he transferred that amount in the account of Shricon Multi Infra. It is further revealed that money was also deposited in the account of Avinash Enterprises belonging to Avinash Signature Not Verified SAN Digitally signed by RANJEET AHIRWAL Date: 2021.12.24 14:17:40 IST 8 MCRC-59443-2021 Choudhary, the brother of co-accused Vinay Choudhary. The amount was deposited by Sorathia Velji and Mantena Infra. The said companies are also accused in the present crime and have benefited from the bid manipulation. Learned counsel further submitted that earlier bail applications filed by the applicant were dismissed on merit by this Court after considering all the arguments of the applicant raised by him thereafter there has been no change in circumstance. So the applicant should not be released on bail.
13. The earlier bail applications filed by the applicant were dismissed on merit by this Court vide orders dated 25/06/2019, 14/11/2019 and 17/03/2021 passed in M.Cr.C.Nos.19432/2019, 39778/2019 and 26782/2020 respectively. Thereafter there is no change in circumstance. All the prosecution witnesses, whose statements have been recorded by the trial court did not turn hostile and they have supported the prosecution story. No conclusion can be drawn about the veracity of the prosecution story at this stage by considering the facts that came in the cross-examination of the prosecution witnesses.
14. The bail application of co-accused Vinay Choudhary has been dismissed by the Hon'ble Apex Court with a direction to the trial court to conclude the trial and pronounce the judgment within a period of one year from the date of receipt of the copy of the order vide order dated 05.05.2021 passed in Special Leave to Appeal (Crl.) No.1104/2021. The bail application of the co- accused Sumeet Golwalkar has been dismissed as withdrawn vide order dated 22.06.2021 passed in Special Leave to Appeal (Crl.) No.4197/2021. The bail application filed by the applicant before the Hon'ble Apex Court was also dismissed as withdrawn, vide order dated 18.60.2020 passed in Special Leave Petition (Criminal) Diary No. (s).11546/2020. Applicant filed this application without disclosing this fact.
15. Hon'ble Apex Court in the case of Rajesh Ranjan Yadav alias Pappu Yadav v. CBI Through its Director, (2007) 1 SCC 70 held that bail, cannot be granted solely on the ground of long incarnation in jail and inability of accused to conduct the defence. Apex Court in the case of State Signature Not Verified SAN Digitally signed by RANJEET AHIRWAL Date: 2021.12.24 14:17:40 IST 9 MCRC-59443-2021 of M.P. v. Kajad, (2001) 7 SCC 673 observed "It is true that successive bail applications are permissible under the changed circumstances. But without the change in the circumstances, the second application would be deemed to be seeking review of the earlier judgment which is not permissible under criminal law as has been held by this Court in Hari Singh Mann v. Harbhajan Singh Bajwa [(2001) 1 SCC 169 : 2001 SCC (Cri) 113] and various other judgments." At this stage, this Court is not inclined to ascertain the veracity of the statements of the prosecution witnesses after evaluating their statements on merit.
16. In the instant case, prima facie it is revealed that Online bidding processes were rigged to favour a few private players. E-Procurement portal was tampered in nine tendering processes to provide benefits to five private companies which were based in Hyderabad, Mumbai, Baroda and Bhopal. They include GVPR Ltd, Max Mantena Ltd, The Hume Pipe Ltd, JMC Ltd and Sorthiya Belji Pvt Ltd. The allegation against the applicant is that the digital signature certificate of Praveen Gru and Keshav Rao Uike were registered by co-accused Sumeet Golwalkar, who was the Employee of OSMO and the manipulation in the bids was done by using DSC of Praveen Guru and Keshav Rao Uikey. Sarothia Velji, who was made L1 bidder by manipulating the bids, transferred money in the account of Shricon Multi Infra Developers, Co-accused Vinay Choudhary and Avinash K. Choudhary (brother of Vinay Choudhary) were the partners in Shricon Multi Infra, which prima facie shows the nexus of the applicant in the crime. Such scams will not only send a wrong message to society but also affect the credibility of the Government authorities. It has also shaken the confidence of the general public in the functioning of the Government and gave the impression that everything is possible by manipulation. So such acts should be dealt with severely. It is alleged that the applicant is one of the main accused persons of the crime, who committed manipulation in the bids and gained a huge amount of money from the firm which they made the lowest bidder by manipulation.
Signature Not Verified SAN Digitally signed by RANJEET AHIRWAL Date: 2021.12.24 14:17:40 IST10 MCRC-59443-2021
17. So, looking to the seriousness of the crime and the contention of the learned counsel of the EOW, this Court is not inclined to grant bail to the applicant.
18. Hence, the application is hereby dismissed. However, it appears from the record that the applicant is in custody since 11/04/2019 and the trial is still pending, therefore, it is expected from the trial Court to dispose of the case as early as possible.
19. Office is directed to send a copy of this order to the concerned trial Court for necessary compliance.
(RAJEEV KUMAR DUBEY) V. JUDGE (ra) Signature Not Verified SAN Digitally signed by RANJEET AHIRWAL Date: 2021.12.24 14:17:40 IST