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 13, Cited by 0]

Orissa High Court

Ashwini Kumar Patra vs Republic Of India .... Opposite Party on 26 April, 2021

Equivalent citations: AIRONLINE 2021 ORI 123

Author: S.K. Sahoo

Bench: S.K. Sahoo

                  IN THE HIGH COURT OF ORISSA, CUTTACK

                             BLAPL No.213 of 2021

           In the matter of an application under section 439 of the Code of
           Criminal Procedure in connection with R.C. Case No.07(A) of 2019
           pending in the Court of Special Judge, CBI, Court No.I,
           Bhubaneswar.
                                      ------------------
                 Ashwini Kumar Patra              ....                Petitioner

                                         Mr. Devashis Panda,
                                         Advocate

                                              -versus-
                 Republic of India               ....                 Opposite Party

                                         Mr. Sarthak Nayak,
                                         Special Public Prosecutor (CBI)

                                        CORAM:

                             JUSTICE S.K. SAHOO

       Date of Hearing : 23.04.2021              Date of Judgment: 26.04.2021


S.K. SAHOO, J.     The   petitioner     Ashwini     Kumar   Patra    has   filed   this

application under section 439 of Cr.P.C. for grant of bail in connection with R.C. Case No.07(A) of 2019 pending in the Court of learned Special Judge, CBI, Court No.I, Bhubaneswar in which charge sheet has been submitted under sections 409, 420 and 471 read with section 120-B of the Indian Penal Code and section 13(2) read with section 13(1)(d) of the Prevention of Corruption Act, 1988 (as amended in 2018).

// 2 // The petitioner moved an application for bail in the Court of learned Special Judge, CBI, Court No.I, Bhubaneswar, which was rejected vide order dated 07.01.2021 mainly on the ground that prima facie the petitioner appears not only to have processed the housing loans in question but also submitted invalid/ false post- sanction inspection reports in the Bank and that if the petitioner is enlarged on bail, there would be every chance of his influencing the prosecution witnesses and tampering with the prosecution evidence.

2. The factual matrix of the case, in hand, is that the one Roop Lal Meena, Deputy General Manager, Regional Office, Union Bank of India, Bhubaneswar lodged a written complaint before the Superintendent of Police, CBI, ACB, Bhubaneswar on 01.07.2019 stating therein that the accused bank officials of Union Bank of India, Nayapalli Branch, Bhubaneswar (hereinafter 'the Bank') namely, Shri Bhubaneswar Mohapatra, the then Chief Manager, the petitioner Shri Ashwini Kumar Patra, the then Marketing Officer and Shri Rajesh Kumar Patanga, the then Manager (Advances) entered into a criminal conspiracy with four private builders, twenty seven borrowers of housing loan and some unknown bank officials in the year 2017 and by abusing their respective official positions, housing loans were sanctioned in favour of the borrowers on the basis of false/ fictitious documents/ information including fake/ fictitious ITRs/ defective KYC documents/ information and without verifying the documents by violating the guidelines of the Bank. It is also alleged that the Page 2 of 19 // 3 // petitioner along with other accused Bank officials without obtaining approved plan/ legal scrutiny/ search report etc. released the entire loan amounts in favour of the accused builders on behalf of the borrowers without ensuring completion of construction of the house (simplex/ duplex at GDS-BN heritage on plots at Mouza-Koradakanta, P.S.-Saheed Nagar, Bhubaneswar, Dist.-Khurda, Odisha). It is also alleged that the disbursed loan amounts were allegedly diverted by the accused builders for other purposes and such act on the part of the petitioner along with others have caused undue wrongful loss to the tune of Rs.13,98,62,852/- as on 31.05.2019 to the Bank and corresponding wrongful gain to themselves. The Superintendent of Police, CBI, ACB, Bhubaneswar on receipt of the written complaint and on prima facie finding that the complaint disclosed commission of cognizable offence punishable under sections 120-B, 420, 467, 468 and 471 of the Indian Penal Code and section 13(2) read with section 13(1)(d) of the Prevention of Corruption Act, 1988 (as amended in 2018) registered the same as R.C. No.07(A)/2019-BBS (RC0152019A0007) dated 01.07.2019 and on getting prior approval from the competent authority of the Bank as per section 17-A of the Prevention of Corruption Act, 1988 (as amended in 2018) for initiating CBI investigation against the Bank officials into the alleged matter, proceeded with the investigation. In course of investigation, the investigating officer recorded the statements of the witnesses, seized the incriminating documents and arrested the petitioner along with Page 3 of 19 // 4 // others and submitted charge sheet against the petitioner for commission of offences under sections 409, 420 and 471 read with section 120-B of the Indian Penal Code and section 13(2) read with section 13(1)(d) of the Prevention of Corruption Act, 1988 (as amended in 2018).

3. Mr. Devashis Panda, learned counsel appearing for the petitioner contended that the petitioner is in judicial custody since 31.12.2020 and he being the then Assistant Marketing Manager of the Bank has never misused the public money in any manner as he was assigned with the duty of collecting files from the field and providing it to the Manager, Advance and the Chief Manager for scrutiny and sanction of the loan. He further submitted that the petitioner brought the file of the GDS builder and submitted it to the Manager, Advance of the Bank for scrutiny and placed it before the appropriate authority for disbursement of the loan amounts. It is contended that the loan disbursement file after being processed by the Bank was placed before the Chief Manager of the Bank, who then after verifying the entire documents and after thorough perusal of the files, sanctioned the loan amount and the petitioner is in no way connected with any conspiracy and he has never caused wrongful loss to the Bank. With regard to the allegation that the petitioner dishonestly accepted false documents, information including fake Income Tax returns, defective KYC without verification and in violation of the Bank guidelines, learned counsel contended that the petitioner's job in the capacity of Page 4 of 19 // 5 // Assistant Marketing Manager was not to verify the documents provided by the builders rather it was the duty of the Manager, Advance and Chief Manager of the Bank to scrutinize such documents and to obtain prior approval of plan before disbursing the loan amounts. He placed reliance on the letter of the Bank dated 03.12.2011 (Annexure-4), which indicates the role and responsibilities of the Marketing Manager. It is further argued that the CBI officials without arresting the other two Bank officials intentionally, arrested the petitioner illegally even though specific allegations have been leveled by the complainant against the aforesaid two bank officials, namely, Bhubaneswar Mohapatra, the then Chief Manager and Rajesh Kumar Patanga, the then Manager, Advance, who were actually involved in causing wrongful loss to the Bank.

Learned counsel for the petitioner further contended that the incident relates to the year 2017 when the petitioner was Assistant Manager (Marketing) and the allegation that the petitioner conspired with the then Chief Manager (Advances) of the Bank, builder Uma Shankar Patro, three private land owners and twenty seven borrowers of housing loans and misappropriated Rs.13,98,62,852/- and that all the loans were processed, recommended and inspected by the petitioner is not at all correct. He further submitted that out of forty one charge sheet witnesses, who are officials of the Bank, I.T.Os, Insurance officials, GEQD and CBI I.O., only one private charge sheet witness i.e. C.S.W. No.34, namely, Page 5 of 19 // 6 // Aswin Kumar Patro, is related to the co-accused Uma Shankar Patro who is to prove that all borrowers are either workers/ known persons/ relatives of the workers in GDS Builders Pvt. Ltd. or Dwaraka Jewellers in which the builder co-accused is a partner. It is further submitted that since investigation has been completed and the petitioner is a local man and he has been dismissed from the services of the Bank, there is no chance of his absconding or tampering with the evidence, therefore, the bail application may be sympathetically considered.

4. Mr. Sarthak Nayak, learned Special Public Prosecutor, CBI on the other hand filed his written note of argument along with copy of chargesheet and vehemently opposed the prayer for bail and argued that the petitioner had sourced, processed and recommended the housing loan accounts in the names of twenty seven borrowers on the basis of fake documents being in conspiracy with other co-accused persons. The petitioner initiated the disbursement of the loan amounts from the respective housing loan accounts of the accused borrowers to the bank accounts of the accused builders without obtaining the consent of the borrowers and flouting the bank norms prescribed in respect of disbursement of the loans. It is further contended that the petitioner had made recommendations for the sanction of the loans, mentioning the false net-worth of the accused borrowers without obtaining supporting documents of assets and liabilities, misleading the sanctioning authority for which the Bank Page 6 of 19