Supreme Court - Daily Orders
Bikram Chatterji vs Union Of India on 13 August, 2021
Bench: Uday Umesh Lalit, Ajay Rastogi
1
ITEM NO.43 COURT NO.2 SECTION X
(HEARING THROUGH VIDEO CONFERENCING)
S U P R E M E C O U R T O F I N D I A
RECORD OF PROCEEDINGS
Writ Petition (Civil) No.940/2017
BIKRAM CHATTERJI & ORS. Petitioner(s)
VERSUS
UNION OF INDIA & ORS. Respondent(s)
(IA No.45439/2021 – FOR APPROPRIATE ORDERS/DIRECTIONS; IA
No.100361/2020 – FOR INTERVENTION; IA No.100361/2020 – FOR
INTERVENTION; IA No.108703/2020 - FOR PERMISSION; IA No.108681/2020
- FOR PERMISSION; IA No.1023/2020 – FOR APPROPRIATE ORDERS/
DIRECTIONS; IA No.100367/2020 – FOR APPROPRIATE ORDERS/DIRECTIONS;
IA No.115383/2020 – FOR CLARIFICATION/DIRECTION; IA No.3573/2020 –
FOR INTERVENTION/IMPLEADMENT; IA No.77651/2020 – FOR MODIFICATION
OF COURT’S ORDER; IA No.108696/2020 – FOR RECALLING THE COURT’S
ORDER; and, IA No.108670/2020 – FOR RECALLING THE COURT’S ORDER)
WITH
SLP(C) No.1879/2018 (XVII)
W.P.(C) No.1018/2017 (X)
W.P.(C) No.226/2018 (X)
W.P.(C) No.245/2018 (X)
W.P.(C) No.306/2018 (X)
W.P.(C) No.246/2018 (X)
W.P.(C) No.298/2018 (X)
W.P.(C) No.267/2018 (X)
W.P.(C) No.288/2018 (X)
W.P.(C) No.460/2018 (X)
Signature Not Verified
W.P.(C) No.353/2018 (X)
Digitally signed by Dr.
Mukesh Nasa
Date: 2021.08.14
16:05:27 IST
Reason:
W.P.(C) No.378/2018 (X)
2
W.P.(C) No.742/2018 (X)
W.P.(C) No.829/2018 (X)
SMC(Crl) No.4/2018 (XVII)
W.P.(C) No.1397/2018 (X)
W.P.(C) No.502/2019 (X)
Diary No.36392/2019 (X)
CONMT. PET.(C) No.483/2020 in W.P.(C) No.940/2017 (X)
T.P.(Crl.) No.280/2021 (XVI-A)
(FOR ADMISSION and I.R.; IA No.84179/2021 – FOR EX-PARTE STAY; and,
IA No.84176/2021 – FOR EXEMPTION FROM FILING PROOF OF SURRENDER)
W.P.(C) No.947/2017 (X)
W.P.(C) No.971/2017 (X)
W.P.(C) No.1041/2017 (X)
W.P.(C) No.1116/2017 (X)
W.P.(C) No.1144/2017 (X)
W.P.(C) No.1156/2017 (X)
W.P.(C) No.1206/2017 (X)
W.P.(C) No.8/2018 (X)
W.P.(C) No.1242/2017 (X)
W.P.(C) No.58/2018 (X)
W.P.(C) No.21/2018 (X)
W.P.(C) No.52/2018 (X)
W.P.(C) No.56/2018 (X)
W.P.(C) No.91/2018 (X)
W.P.(C) No.74/2018 (X)
W.P.(C) No.134/2018 (X)
3
W.P.(C) No.131/2018 (X)
W.P.(C) No.160/2018 (X)
W.P.(C) No.164/2018 (X)
W.P.(C) No.182/2018 (X)
W.P.(C) No.199/2018 (X)
W.P.(C) No.281/2018 (X)
W.P.(C) Nos.942/2017 (PIL-W)
W.P.(C) No.57/2018 (X)
Date : 13-08-2021 These matters were called on for hearing today.
CORAM :
HON'BLE MR. JUSTICE UDAY UMESH LALIT
HON'BLE MR. JUSTICE AJAY RASTOGI
Counsel for the Parties:
Mr. R. Venkataramani, Sr. Adv.
Court Receiver
Mr. Pavan Aggarwal, Forensic Auditor
Mr. Ravinder Bhatia,Forensic Auditor
Mr. Ravindra Kumar, AOR
Mr. M. L. Lahoty, Adv.
Mr. Anchit Sripat, Adv.
Mr. Himanshu Shekhar, AOR
Mr. Vikramjit Banerjee, ASG
Ms. V. Mohana, Sr. Adv.
Mr. Nachiketa Joshi, Adv.
Mr. Prashant Singh, Adv.
Mr. Mukul Singh, Adv.
Mr. Sughosh Subramanyam, Adv.
Mr. Arvind Kumar Sharma, AOR
Mr. Vikramjit Banerjee, ASG
Mr. Mukul Singh, Adv.
Mr. Vibhu Shankar Mishra, Adv.
Mr. Sugosh Subramaniam, Adv.
Mr. Manish, Adv.
Mr. B.V. Balaram Das, AOR
4
Mr. Vikramjit Banerjee, ASG
Ms. V. Mohana, Sr. Adv.
Mr. Prashant Singh, Adv.
Mr. Mukul Singh, Adv.
Mr. Sughosh Subramanium, Adv.
Mr. Raj Bahadur Yadav, AOR
Mr. Vikramjit Banerji, ASG
Mr. Sanjay Jain, ASG
Mr. Mukesh Kumar Maroria, AOR
Mr. Mukul Singh, Adv.
Mr. Prashant Singh, Adv.
Ms. Preeti Rani, Adv.
Mr. Vikramjit Banerjee, ASG
Mr. Mukul Singh, Adv.
Mr. Vikrant Yadav, Adv.
Mr. Vibhu Shankar Mishra, Adv.
Mr. R.R. Rajesh, Adv.
Mr. Amrish Kumar, AOR
Mr. Parag Tripathi, Sr. Adv.
Mr. Joy Basu, Sr. Adv.
Mr. Kanak Bose, Adv.
Mr. Varun Sarin, Adv.
Ms. Mishika Bajpai, Adv.
Mr. Ashok Mathur, AOR
Mr. P.S. Narasimha, Sr. Adv.
Mr. Prashant Shukla, Adv.
Ms. Aditi Tripathi, Adv.
Ms. Anushree Shukla, Adv.
Ms. Pratibha Yadav, Adv.
Mr. Kavinesh RM, Adv.
Mr. Abhinav Ramkrishna, AOR
Dr. Abhishek Manu Singhvi, Sr. Adv.
Mr. Pramod Sharma, Adv.
Mr. Bhuwan Raj, AOR
Mr. Kapil Sibal, Sr. Adv.
Mr. N.P. Singh, Adv.
Mr. Kedar Nath Tripathy, AOR
Mr. Raghunath Pathak, Adv.
Mr. Sachin Awana, Adv.
Mr. Naveen R. Rath, Sr. Adv.
Mr. Anuj Kapoor, AOR
Ms. Lalit Mohini Bhat, Adv.
Mr. Om Prakash Shukla, Adv.
Mr. Yajur Sharma, Adv.
5
Ms. Meenakshi Arora, Sr. Adv.
Mr. Jasmeet Singh, AOR
Mr. Ketan Gaur, Adv.
Mr. Ayush Mitruka, Adv.
Mr. Ashish Bhan, Adv.
Mr. Kaustubh Narendran, Adv.
Mr. Pushpendra S. Bhadoriya, Adv.
Mr. Siddhartha Dave, Sr. Adv.
Mr. Gudipati G. Kashyap, Adv.
Ms. Apoorva Pandey, Adv.
Ms. T. Archana, AOR
Mr. Brijender Chahar, Sr. Adv.
Mr. Aditya Jain-1, AOR
Mr. Garima Prashad, AAG
Ms. Ruchira Goel, AOR
Mr. Abhitosh Pratap Singh, Adv.
Mr. Manoj Singh, Adv.
Mr. Sanjay Kumar Visen, AOR
Mr. Subas Ray, Adv.
Ms. Adira A. Nair, Adv.
Mr. Manoj Singh, Adv.
Mr. Sanjay Kumar Visen, AOR
Ms. Ritu Rastogi, Adv.
Ms. Adira A. Nair, Adv.
Mr. Sanjay Kapur, AOR
Ms. Megha Karnwal, Adv.
Ms. Shubhara Kapur, Adv.
Mr. Arjun Bhatia, Adv.
Mr. Divyakant Lahoti, AOR
Mr. Parikshit Ahuja, Adv.
Ms. Praveena Bisht, Adv.
Ms. Madhur Jhavar, Adv.
Ms. Vindhya Mehra, Adv.
Mr. Kartik Lahoti, Adv.
Ms. Shivangi Malhotra, Adv.
Mr. Kaushal Yadav, AOR
Mr. Nandlal Kumar Mishra, Adv.
Mr. Vishal Tiwari, Adv.
Mr. Dhruv Singh, Adv.
Mr. Pramod Kumar, Adv.
Mr. Shafik Ahmed, Adv.
6
Mr. N.P. Singh, Adv.
Mr. Kedar Nath Tripathy, AOR
Mr. Raghunath Pathak, Adv.
Mr. Sachin Awana, Adv.
Mr. Krishna Kant Dubey, Adv.
Mr. Vivek Kumar Pandey, Adv.
Ms. Shuchi Singh, Adv.
Mr. Sanjay Kumar Dubey, AOR
Mr. Rakesh Kumar Tewari, Adv.
Mr. Pankaj Kumar Singh, Adv.
Ms. Richa Kapoor, AOR
Mr. Kunal Anand, Adv.
Ms. Shivani Sharma, Adv.
Shalya Agarwal, Adv.
Ms. Surabhi Katyal, Adv.
Mr. Raghav Sharma, Adv.
Mr. Abhigya Kushwah, AOR
Mr. Siddharth Rajkumar Murarka, Adv.
Ms. Sunita Yadav, Adv.
Mr. Pradeep Kumar Dubey, Adv.
Ms. Anamika Kushwaha, Adv.
Ms. Nandita Rao, Adv.
Mr. Shashank Shekhar, Adv.
Ms. Mahija Reddy, Adv.
Mr. K.N. Agnihotri, Adv.
Mr. Virender Arora, Adv.
Mr. Mohit Chaudhary, Adv.
Ms. Puja Sharma, Adv.
Mr. Kunal Sachdeva, Adv.
Mr. Balwinder Singh Suri, Adv.
Mr. Chowdhary Zulfkar Ali, Adv.
Ms. Garima Sharma, Adv.
Ms. Mahima Ahuja, Adv.
Mr. Paras Mithal, Adv.
Mr. Parveen Kumar, Adv.
M/s. Kings & Alliance LLP, AOR
Mr. Rishi K. Awasthi, Adv.
Mr. Prashant Kumar, Adv.
Ms. Ritu Arora, Adv.
Mr. Piyush Vatsa, Adv.
Mr. Sumit Raj, Adv.
Mr. Avinash Ankit, Adv.
Mr. Santosh Kumar-I, AOR
7
Mr. Pradhuman Gohil, Adv.
Ms. Taruna Singh Gohil, AOR
Mr. Ashish Kabra, Adv.
Mohammad Kamran, Adv.
Ms. Ranu Purohit, Adv.
Ms. Tanya Srivastava, Adv.
Ms. Jasleen Bindra, Adv.
Mr. Yajur Bhalla, Adv.
Mr. Vijay Kumar Diwedi, Adv.
Mr. Akhilesh Kumar Pandey, Adv.
Mr. Ashish Vajpayee, Adv.
Mr. Deepak Samota, Adv.
Mr. Shubham Bhalla, AOR
Ms. E. R. Sumathy, AOR
Ms. Savita Aggarwal, Adv.
Ms. S. Spandana Reddy, Adv.
Mr. Nishant Bhardwaj, Adv.
Mr. Bishwajit Dubey, Adv.
Ms. Srideepa Bhattacharyya, Adv.
Ms. Aishwarya Gupta, Adv.
Mr. Manpreet Lamba, Adv.
M/s. Cyril Amarchand Mangaldas, AOR
Mr. Vishal Ganda, Adv.
Mr. Satyajit A. Desai, Adv.
Ms. Anagha S. Desai, AOR
Mr. Satya Kam Sharma, Adv.
Ms. Guresha Bhamra, Adv.
Mr. Pradeep Misra, AOR
Mr. Daleep Dhyani, Adv.
Mr. Suraj Singh, Adv.
Mr. Manoj Kr. Sharma, Adv.
Mr. Bhuwan Chandra, Adv.
Mr. Ajay Bansal, Adv.
Mr. Gaurav Yadava, Adv.
Ms. Veena Bansal, Adv.
Mr. Kuldip Singh, AOR
Mr. Syed Mehdi Imam, AOR
Mohd. Parvez Dabas, Adv.
Mr. Uzmi Jameel Husain, Adv.
Mr. Pulkit Chandna, Adv.
Ms. Arti Singh, AOR
Mr. Aakashdeep Singh Roda, Adv.
Mr. Basant Pal Singh, Adv.
Ms. Pooja Singh, Adv.
8
Mr. Niraj Shah, Adv.
Ms. Payal Murarka Chauhan, Adv.
Mr. Siddharth Rajkumar Murarka, AOR
Mr. Angad Singh, Adv.
Ms. Jasmine Damkewala, AOR
Mr. Pallav Mongia, AOR
Ms. Vaishali Sharma, Adv.
Mr. Dinesh Chander Trehan, Adv.
Mr. Ashok Kumar Singh, Adv.
Mr. Shantwanu Singh, AOR
Mr. Vikram Singh Jakhar, Adv.
Ms. Pragya Singh, Adv.
Mr. Ramesh Babu M. R., AOR
Ms. Manisha Singh, Adv.
Ms. Nisha Sharma, Adv.
Mr. Alok Kumar, Adv.
Mr. Uday Arora, Adv.
Mr. Balaji Srinivasan, AOR
Mr. Akash Swami, Adv.
Mr. Pawan Kr. Sharma, Adv.
Dr. Amardeep Gaur, Adv.
M/s. V. Maheshwari & Co., AOR
Mr. M. T. George, AOR
Mrs. Susy Abrahm, Adv.
Mr. Johns George, Adv.
Mr. Ashok Kumar Singh, AOR
Mr. Shantwanu Singh, Adv.
Ms. Pragya Singh, Adv.
Mr. Vikram Jhakhar, Adv.
Mr. A. P. Mohanty, AOR
Mr. K.K. Singh, Adv.
Ms. Vijay Lakshmi, Adv.
Mr. Dheeraj Nair, AOR
Mr. Kislay Kumar, Adv.
Ms. Vishrutyi Sahni, Adv.
Mr. Rohit Kumar Singh, AOR
Mr. Sumanta De, Adv.
Mr. Rahul Kumar Gupta, Adv.
Ms. Chandni Arora, Adv.
9
Mr. Abhinav Shrivastava, AOR
Dr. Sasmit Patra, Adv.
Mr. Nirmal Prasad, Adv.
Mr. Sandeep Jha, Adv.
Mr. Ram Ekbal Roy, Adv.
Ms. Priyanka Das, Adv.
Mr. Mukesh Chandra, Adv.
Mr. Jawahar Lal, Adv.
Mr. Binay Kumar Das, AOR
Mr. Shiv Kumar Pandey, Adv.
Mr. Awanish Kumar, Adv.
Mr. Anshul Rai, Adv.
M/s. Dharmaprabhas Law Associates, AOR
Mr. Janender Kumar Chumbak, Adv.
Ms. Radhika, Adv.
Ms. Amita Singh Kalkal, AOR
Ms. Aditi Shahi, Adv.
Mr. Niraj Gupta, AOR
Mr. Fuzail Khan, Adv.
Ms. Anshu Gupta, Adv.
Mr. Rahul Malhotra, Adv.
Ms. Himanshi Madan, Adv.
Mr. Rajesh P., AOR
Ms. Mayuri Raghuvanshi, AOR
Mr. Vyom Raghuvanshi, Adv.
Ms. Purvat Wali, Adv.
Mr. Vaibhav Luthra, Adv.
Mr. Mithu Jain, AOR
Mr. Shreyan Das, Adv.
Mr. Uddyam Mukherjee, AOR
Ms. Madhurika Ray, Adv.
Ms. Shobha Gupta, AOR
Ms. Medha Garg, Adv.
Mr. Devendra Kumar Singh, Adv.
Mr. Karunakar Mahalik, AOR
Mr. Saket Singh, Adv.
Ms. Niranjana Singh, AOR
10
Mr. Vikas Jain, AOR
Mr. Manjeet Singh Rathor, Adv.
Mr. Brijesh Kumar Tamber, AOR
Ms. Hemlata kharayat, Adv.
Ms. Indrani Mukherjee, Adv.
Ms. Tatini Basu, AOR
Mr. Shashank Singh, Adv.
Mr. Kabir Dixit, AOR
Ms. Prerna Mehta, AOR
Mr. Naresh Aditya Madhav, Adv.
Mr. Himanshu Shekhar, AOR
Mr. Jamnesh Kumar, Adv.
Mr. Arpit Rai, Adv.
Mr. Aviral Kashyap, AOR
Mr. Ashutosh Shukla, Adv.
Ms. Tanuj Bagga, AOR
Suman Tripathy, Adv.
Mr. Rameshwar Prasad Goyal, AOR
Mr. Abraham C. Mathews, Adv.
Mr. Mohammed Sadique T.A., AOR
Mr. O. P. Gaggar, AOR
Mr. Dharmendra Kumar Sinha, AOR
Mr. G. Balaji, AOR
Mr. Aniruddha P. Mayee, AOR
Mr. Prithvi Pal, AOR
Mr. Vivek Narayan Sharma, AOR
Ms. Sangeeta Singh, AOR
Mr. Gaurav Goel, AOR
Mr. Akhilesh Kumar Pandey, AOR
11
Ms. Rakhi Ray, AOR
Mr. Badri Prasad Singh, AOR
Mr. Shovan Mishra, AOR
Ms. Sayaree Basu Mallik, AOR
Mr. Naresh Kumar, AOR
Mr. Shishir Pinaki, AOR
Ms. Pallavi Pratap, AOR
Mr. Raj Kamal, AOR
Mr. Amit Pawan, AOR
Mr. Kumar Mihir, AOR
Mr. Sukant Vikram, AOR
Mr. Manish Kumar Saran, AOR
Mr. Kailash Prashad Pandey, AOR
Mr. Abdul Azeem Kalebudde, AOR
Mr. Shadan Farasat, AOR
Mr. Gopal Jha, AOR
Mr. Abhijit Sengupta, AOR
Mr. Rabin Majumder, AOR
Mr. Rajesh Kumar Gupta, AOR
Mr. B. Krishna Prasad, AOR
Mr. Siddhartha Jha, AOR
Ms. Rajkumari Banju, AOR
Mr. Sonal Jain, AOR
12
Mr. K. Paari Vendhan, AOR
Ms. Sujata Kurdukar, AOR
Mr. Sanjai Kumar Pathak, AOR
Mr. Rajat Mittal, AOR
Mr. Ajit Sharma, AOR
M/s. Shakil Ahmad Syed, AOR
Ms. Mona K. Rajvanshi, AOR
Mr. Somesh Chandra Jha, AOR
Ms. Kirti Renu Mishra, AOR
Ms. Shilpa Liza George, AOR
Ms. Dharitry Phookan, AOR
Ms. Astha Sharma, AOR
Ms. Anannya Ghosh, AOR
Mr. S. K. Verma, AOR
Mr. Somanatha Padhan, AOR
Mr. Aakarshan Aditya, AOR
Mr. Christopher Dsouza, AOR
Mr. Vishal Gupta, AOR
M/s. D.S.K. Legal, AOR
Mr. Vishnu Sharma, AOR
Mr. Pawanshree Agrawal, AOR
Mr. Ashwarya Sinha, AOR
Mr. Vipin Kumar Jai, AOR
Mr. Sureshan P., AOR
13
Mr. Deepak Prakash, AOR
Ms. Mridula Ray Bharadwaj, AOR
Mr. B. K. Satija, AOR
Mr. G. N. Reddy, AOR
Mr. Gaurav, AOR
Mr. Mishra Saurabh, AOR
Mr. D. S. Chauhan, AOR
Mr. Rishi Matoliya, AOR
Mr. Chandan Kumar, AOR
Mr. Sukant Vikram, AOR
Ms. Anil Katiyar, AOR
Mr. T. Mahipal, AOR
Ms. Chandan Ramamurthi, AOR
Mr. Chandra Prakash, AOR
Ms. Anindita Pujari, AOR
Mr. Sarvam Ritam Khare, AOR
Mr. Aneesh Mittal, AOR
M/s. Devasa & Co., AOR
Mr. Ravindra Sadanand Chingale, AOR
Ms. Bharti Tyagi, AOR
Ms. Suruchii Aggarwal, AOR
Mr. Anas Tanwir, AOR
Mr. Sumit Sinha, AOR
Mr. Praveen Chaturvedi, AOR
14
Mr. Kaushik Choudhury, AOR
Mr. Ritesh Agrawal, AOR
Mr. Mushtaq Ahmad, AOR
Ms. Sneha Kalita, AOR
Ms. Charu Ambwani, AOR
Ms. Indra Sawhney, AOR
Mr. Nirmal Kumar Ambastha, AOR
Mr. Malak Manish Bhatt, AOR
Ms. Anubha Agrawal, AOR
Mr. Aman Gupta, AOR
Mr. Alok Tripathi, AOR
Mr. Anil K. Chopra, AOR
Mr. Anil Kumar Mishra-I, AOR
Mr. E. C. Vidya Sagar, AOR
Ms. Anisha Upadhyay, AOR
Mr. Tahir Ashraf Siddiqui, AOR
Mr. Somiran Sharma, AOR
Mr. Rohit Amit Sthalekar, AOR
Ms. Swarupama Chaturvedi, AOR
Mr. Umesh Kumar Khaitan, AOR
Ms. Charu Mathur, AOR
M/s. Karanjawala & Co., AOR
Mr. Ejaz Maqbool, AOR
Mr. Sanchit Garga, AOR
Ms. Rashmi Singh, AOR
Mr. Pramod Dayal, AOR
15
Ms. Manisha Ambwani, AOR
Ms. Vandana Sehgal, AOR
Ms. Kamakshi S. Mehlwal, AOR
Ms. Divya Roy, AOR
Mr. Anoop Prakash Awasthi, AOR
UPON hearing the counsel the Court made the following
O R D E R
PART-I Re.: STATUS REPORT SUBMITTED BY ENFORCEMENT DIRECTORATE The matter concerning Prem Mishra and others was mentioned by Mr. P. S. Narasimha, learned Senior Advocate.
It may be stated that Status Report dated 06.08.2021 has been filed by the Enforcement Directorate in a Sealed Cover. The Report indicates that the matter regarding cognizance is presently pending before the Special Judge, PMLA, Lucknow.
Mr. Narasimha is at liberty to mention the matter after due notice to Mr. Sanjay Jain, learned Additional Solicitor General, who appears for the Enforcement Directorate, once the issue whether cognizance needs to be taken or not is gone into by the Special Judge, PMLA, Lucknow.
The Report submitted by the Enforcement Directorate be re-sealed and kept in a sealed cover till further orders. 16
PART-II RE.: I.A. NO.45439 OF 2021 (VOL. NO.I-169); AND, DOCUMENT VOL. NO.R-165 (CONCERNING M/s. MAHAGUN REAL ESTATE PVT. LTD.) This matter was initially dealt with by this Court in its order dated 28.07.2020, particularly in paragraphs 24 to 30. Paragraphs 28, 29 and 30 of the order show that upon deposit of Rs.240 Crores by M/s. Mahagun Real Estate Pvt. Ltd. (“M/s. Mahagun” for short) in the Registry of this Court, the dues of NOIDA were to be paid out as first priority and the remaining amount was to be retained in the Registry of this Court to be used for completion of unfinished projects of Amrapali Group. The concluding part of paragraph 30 stated as under:
“ … After the amount as aforesaid is deposited, the Sale Deed be executed by NOIDA and M/s. Baseline Infradevelopers Private Limited in favour of M/s. Mahagun Real Estates Private Ltd. …” The matter was thereafter dealt with by this Court in its order dated 07.09.2020, where the benefit of installments was granted to M/s. Mahagun, subject to certain conditions stipulated in the order. The order also directed as under:
“As indicated in the concluding part of paragraph 30 of the order dated 28.07.2020, NOIDA shall indicate its dues within fifteen days from the date of this order.
We must state that the first prayer in the application is accepted and the expression “Sale Deed” in paragraphs 28 and 29 of the order be read as “Lease Deed”.” 17 By subsequent order dated 04.03.2021, the application 1 preferred by M/s. Mahagun was allowed and NOIDA was directed to act in terms of the second prayer made in the application.
The order dated 05.04.2021 recorded the statement of Mr. Ravindra Kumar, learned Advocate for NOIDA that ‘Statement of Dues’ of NOIDA as on 31.03.2021 would be placed on record by way of an affidavit. Accordingly, compliance affidavit (Vol. No.R-165) sworn by Mr. Rajesh Kumar son of Late Shri K.N. Singh, Officer on Special Duty, NOIDA, has been filed indicating the outstanding amounts in Tabular Chart as under:
Sl. No. Method of Calculation of Dues against the Plot (31-03-2021 Till) Interest
1. As per prevailing policy of the (i) Installment plus interest authority @ 11% interest/14% - Rs. 1,39,33,89,945/-
penal interest is charged accordingly. (ii) 64.7% Additional compensation Rs.1,77,99,763/-
(iii) Outstanding Lease Rent & Interest Rs. 20,88,63,993/-
(iv) Transfer Charges Rs.16,29,20,000/-
(v) Time Extension Charges Rs. 18,84,96,000/-
Total: Rs.1,97,14,69,701/-
1 I.A. No.12103 OF 2021 (Vol. No.I-163) 18
2. As per Hon’ble Court’s order (i) Installment plus interest dated 10.06.2020 and 10.07.2020, MCLR rates as and Rs. 1,19,76,70,032/- when applicable.
(ii) 64.7% Additional compensation Rs.1,39,27,841/-
(iii) Outstanding Lease Rent & Interest Rs. 14,26,47,587/-
(iv) Transfer Charges Rs.16,29,20,000/-
(v) Time Extension Charges Rs. 18,84,96,000/-
Total: Rs.1,70,56,61,460/-
The first tabulation proceeds on the footing that NOIDA would be entitled to charge 11% interest to 14% penal interest while the second tabulation is on the premise that dues of NOIDA would be in terms of the orders dated 10.06.2020 and 10.07.2020 passed by this Court.
It may be stated here that the applications 2 preferred by NOIDA and Greater NOIDA seeking recall of certain directions issued by this Court in its orders dated 10.06.2020 and 10.07.2020 are still pending consideration. 2 I.A. Nos.108696 & 108670 of 2020 (Vol. Nos.I-147 & I-148) 19 At this stage, it is, therefore, directed:
a) M/s. Mahagun Infratech Private Limited shall take appropriate steps within two weeks from today and keep the documentation ready so that appropriate Lease Deed can be executed.
b) M/s. Mahagun Infratech Private Limited shall be responsible to make arrangements for appropriate Stamp Duty/Registration Charges payable to the State Government.
c) The documents shall be executed by a competent official from NOIDA on behalf of NOIDA as well as on behalf of M/s.
Baseline Infradevelopers Private Limited.
d) The execution of such documents shall confer appropriate interest and benefit in favour of M/s. Mahagun Infratech Private Limited, which shall then be entitled to develop the property in accordance with law.
e) Upon execution of such documents, the copies thereof shall be filed within 15 days of the execution, in the Registry of this Court.
f) Thereafter, the amount of Rs.1,70,56,61,460/- shall be released in favour of NOIDA by the Registry of this Court immediately.
g) The difference between the aggregate amounts mentioned in two Tabulation Charts shall be payable to NOIDA, in case their applications seeking variation/recall of orders dated 10.06.2017 and 10.07.2020 are decided in faour of NOIDA/Greater NOIDA. The applications filed by M/s. Mahagun stand disposed of accordingly.
20
PART-III
NOTE SUBMITTED BY
MR. R. VENKATARAMANI, COURT RECEIVER
A) Re.: FUNDING FROM SWAMIH
It is submitted by the Learned Receiver that “Special Window for Affordable and Mid-Income Housing” (SWAMIH) Fund Authorities have executed fund related documents and all banking formalities have been completed. It is also submitted that the Sanctioning Authority of SWAMIH has also approved the transaction and the First Token Release in the sum of Rs.10 Crores has been transferred to NBCC.
The learned Receiver submits that officers of the SWAMIH Fund Authority have extended great help and cooperation, specially the officers, namely, Irfan A. Kazi, CIO SWAMIH Investment Fund, Mr. Vivek Agarwal and Mr. Varun Kedia of SBI Caps Ventures Limited.
We record our appreciation for the efforts put in by said officers in particular and by SWAMIH Fund Authority in general, in ensuring that the funding arrangements fructify and the project receives funding from SWAMIH Fund Authority.
21
B) Re.: FUNDING BY BANKS It is submitted that the learned Receiver had extensive meetings with officers from following 10 Banks:
1. State Bank of India
2. Punjab National Bank
3. Bank of Baroda
4. Union Bank of India
5. UCO Bank
6. Bank of India
7. Axis Bank
8. HDFC Bank
9. Canara Bank
10. Bank of Maharashtra It is submitted that the matters were discussed threadbare and after considering various issues, following suggestions are made by the learned Receiver:
A. That in the event of any default or delay in the repayment obligation of ASPIRE, then the income Recognition and assets Classification status of ASPIRE shall remain standard without any additional provisioning, and shall not be designated or treated as NPA. The leave of the court will be sought for considering resolution of any matter arising out of this direction.22
B. Housing being a priority sector for lending by banks through viz-a-viz home buyers, the Amrapali projects, being executed under the order of the Court and through the instrumentality of NBCC, funding to Amrapali projects through ASPIRE, shall be declared as Priority Funding Sector and consequently the respective capital charge shall not be that which is applicable to commercial real estate but shall be that which is applicable to the Priority Sector Funding (For example, extent of 20% as the capital charge rate relevant to priority sector funding). C. Having regard to the valuations of all categories of Amrapali assets already done by the Forensic Auditors and the view taken by the Court that the projects are economically viable, no external rating of the Amrapali Project, or of ASPIRE need to be undertaken now and the same shall be dispensed with.“ It is submitted that suggestions under ‘B’ are in conformity with Chapter-II of the RBI Master Directions Priority Sector Lending as on 11.06.2021.
It is submitted by the learned Receiver that directions in terms of these three pointers will go a long way in affording necessary assurance to all the Banks.
Mr. Alok Kumar, learned Advocate appearing for UCO Bank as well the consortium of UCO Bank, Bank of Baroda and Bank of India; Mr. Bishwajit Dubey, learned Advocate appearing for Bank of Baroda; and Mr. M.T. George, learned Advocate appearing for Punjab National Bank echo the same sentiments expressed by the learned Receiver and submit that once such assurances are given, there would not be any difficulty for the Banks in extending necessary financial accommodation to the projects of Amrapali Group. 23
We find substance in the submissions advanced by the learned Receiver and supported by the learned Advocates as aforesaid. We, therefore, proceed to pass the directions in terms of the aforesaid suggestions A, B and C, which shall be taken as part of the orders/directions passed by this Court. The Banks shall now expedite the process of extending financial accommodation to the projects of Amrapali Group.
C) Re.: HOUSING LOAN DISBURSAL It is submitted by the learned Court Receiver by way of information that Union Bank has informed that approximately 3000 Home Buyers’ home loans are being sanctioned and roughly about 300 Crores will be made available.
The Bank has agreed to disburse the said amount, as may be required by the Receiver.
D) Re.: DATA & STATUS OF HOME BUYERS AS ON 17.07.2021 The learned Receiver has submitted:
“The Receiver and the NBCC have made several joint efforts to reach out all Home Buyers to whom units are said to have been sold. As an outcome of this exercise, it has emerged that about 9538 Home Buyers have neither registered so far in the Customer Data maintained by the office of the Receiver, nor have made any payments, subsequent to the judgment of the Court in July-2019. Similarly, 6210 Home Buyers, though now registered in the Customer Data, are not making any payment. A project wise list of both these categories have been compiled. Necessary direction is solicited from the Court in order that the allotments to such defaulting Home Buyers shall be treated as cancelled, after giving one final opportunity for expressing their interest in the allotment and making due payment. This will facilitate 24 computation of unsold inventory, which then can be shared with the NBCC for the purposes of effecting sale.” Two categories of Home Buyers are dealt with in this submission:
I. 9538 Home Buyers who have neither registered so far in the Customer Data nor made any payment after the judgment of this Court in July 2019.
II. 6210 Home Buyers who have registered in the Customer Data but have not made any payment since the judgment of this Court in July 2019.
Mr. Kumar Mihir, learned Advocates appearing for the Home Buyers submits that some of the Home Buyers who had taken the benefit of Subvention Facility are now finding it extremely difficult and their grievances need be addressed separately.
At this stage, we allow the learned Receiver to go ahead and grant a final opportunity to 9538 Home Buyers. Time of two weeks be granted to them to come forward and register themselves, failing which the concerned Apartments/Villas booked by those Home Buyers in the first category shall be treated as unsold inventory and can then be proceeded with for the purposes of effecting appropriate sales.
List this issue for further consideration on 27.08.2021. E) Re.: TRANSFER OF AMOUNT LYING IN BANKS; and SALE OF AMRAPALI DIRECTOR’S PROPERTIES The submissions of the learned Receiver on these aspects shall be dealt with on 27.08.2021, as Third Item.25
PART-IV NOTE SUBMITTED BY MR. M.L. LAHOTY, ADVOCATE The issues raised in the Note submitted by Mr. M.L. Lahoty, learned Advocate, shall be taken up on 27.08.2021, as Second Item.
PART-V Re: I.A. Nos.108696 & 108703 (Vol. No.I-147); and, I.A. Nos.108670 & 108681 of 2020 (Vol. No.I-148) - Applications by NOIDA/Greater NOIDA for Recalling of Court’s Orders These Interlocutory Applications shall be taken up on 27.08.2021, after consideration of the Notes submitted by Mr. R. Venkataramani, learned Receiver and Mr. M.L. Lahoty, learned Advocate.
PART – VI Re: I.A. No.99661 of 2021 (Vol. No.I-173) – Application for Directions by NBCC Mr. Siddharth Dave, learned Senior Advocate representing the NBCC, submits that application filed on behalf of the NBCC raises certain important issues and, therefore, the same may be taken up on priority.
Let the application of NBCC may be listed on 27.08.2021, as First Item. 26
PART - VII All the remaining Interlocutory Applications on Board are adjourned to 27.08.2021.
PART-VIII List the matters on 27.08.2021 at 2.00 p.m. or at the end of the Board of the Regular Bench, whichever is earlier.
(MUKESH NASA) (BEENA JOLLY)
COURT MASTER BRANCH OFFICER