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 20, Cited by 0]

Bombay High Court

Sukesh Gupta vs The State Of Maharashtra on 9 June, 2021

Equivalent citations: AIRONLINE 2021 BOM 3141

Author: Prakash D. Naik

Bench: Prakash D. Naik

       rpa                     1/51               aba 935,936,937 2020.doc


                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       CRIMINAL APPELLATE JURISDICTION


        ANTICIPATORY BAIL APPLICATION NO.935 OF 2020
                            AND
             INTERIM APPLICATION NO.470 OF 2021
                            AND
             INTERIM APPLICATION NO.164 OF 2021
                            AND
            INTERIM APPLICATION NO.1428 OF 2020
                             IN
        ANTICIPATORY BAIL APPLICATION NO.935 OF 2020

      Sukesh Gupta                                        Applicant
           Versus
      The State of Maharashtra                            Respondent

                                 WITH
              ANTICIPATORY BAIL APPLICATION NO.936 OF 2020
                                  AND
                  INTERIM APPLICATION NO.469 OF 2021
                                  AND
                  INTERIM APPLICATION NO.165 OF 2021
                                   IN
              ANTICIPATORY BAIL APPLICATION NO.936 OF 2020


      Mohammed Zakir Usman                                         Applicant
           Versus
      The State of Maharashtra                                     Respondent

                                 WITH
              ANTICIPATORY BAIL APPLICATION NO.937 OF 2020
                                  AND
                  INTERIM APPLICATION NO.468 OF 2021
                                  AND
                  INTERIM APPLICATION NO.163 OF 2021
                                   IN
              ANTICIPATORY BAIL APPLICATION NO.937 OF 2020




::: Uploaded on - 10/06/2021          ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                       2/51                aba 935,936,937 2020.doc


      Potlacheruvu Suresh Kumar                                       Applicant
           Versus
      The State of Maharashtra                                        Respondent

                                        .....

      Mr.Ashok Mundergi, Senior Advocate a/w Mr. Niranjan
      Mundargi with Mr.Deepak Deshmukh, i/by Naik Naik & Co.
      for applicants in ABA No.935 of 2020.
      Mr.Girish Kulkarni a/w. Mr.Deepak Deshmukh i/b. M/s.Naik
      Naik & Co., Advocate for Applicant in ABA 936 of 2020.
      Mr.Diljeet Ahluwalia a/w. Mr.Deepak       Deshmukh i/b.
      M/s.Naik Naik & Co., Advocate for Applicant in ABA 937 of
      2020.
      Mr. Vikram Nankani, Senior Advocate, with Mr. Abhay
      Jadeja, Mr.Varun Satiya, Mr.Arun Unnikrishnan i/b.
      Crawford Bayley and Co. for Respondent no.2 in ABA
      No.935 of 2020.
      Mr. Rajiv Chavan, Senior Advocate, with Abhay Jadeja,
      Mr.Varun Satiya, Mr.Arun Unnikrishnan i/by Crawford
      Bayley & Co. for Respondent no.2 in ABA No.936/2020.
      Mr.Pranav Badekha a/w. Mr.Abhay Jadeja, Mr.Varun Satiya
      and Mr.Arun Unnikrishnan, Advocate i/b. M/s.Craword
      Bayley & Co., for Respondent No.2 in ABA 937 of 2020.
      Mr. Deepak Thakare, GP with Mr. A.R. Kapadnis, APP, for
      State in all applications.

                                        .....
                     CORAM :   PRAKASH D. NAIK, J.

                     CLOSED FOR ORDERS ON           : 9th MARCH, 2021.

                     DATE OF PRONOUNCEMENT           : 9th JUNE, 2021.




::: Uploaded on - 10/06/2021             ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                                 3/51                     aba 935,936,937 2020.doc


      P.C. :

                        The      applicants       in   all   these      applications          are

      apprehending arrest in connection with C.R.No.367 of 2019,

      registered with Worli Police Station, Mumbai, for the ofences

      punishable under Sections 406, 420, 465, 468, 471 read with

      120-B of Indian Penal Code ("IPC", for short). First Information

      Report ("FIR", for short) was registered on 19 th September, 2019.

      The investigation was thereafter transferred to EOW Unit IX,

      Mumbai, vide C.R.No.82 of 2019.


      2                 The case of the prosecution is as follows:


      (a)     FIR is lodged by Shri G. Dineshkumar Subhash Chandra,

              director         Niharika   Infrastructure        Private       Limited.        The

              registered ofice of the company is situated at 311, 3 rd foor,

              plot no.49A, Shiv Smruti Chambers, Dr.Annie Besant Road,

              Worli Naka, Worli, Mumbai.


      (b)     The complainant company is owner of property named

              Nazari Baug admesauring 111,882 square feet having toal

              area of 28,106 square yard. The said property viz. plot of

              land is purchased by complainant company vide sale

              agreement dated 30th May, 2011, from original owner and

              possessor M/s.Nazari Baug Palace Trust. The agreement is




::: Uploaded on - 10/06/2021                            ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                                    4/51                  aba 935,936,937 2020.doc


              registered        with        Sub-Registrar    I,     Registration         ofice

              Hyderabad vide Registration No.1640/2018. M/s. Nazari

              Baug Palace Trust were owners/possessor of the property

              vide Deed of Trust dated 3 rd July, 2006, bearing registration

              no.2758          of    2018,      registered     with       Sub-registrar-I,

              registration ofice at Hyderabad.


      (c)     In the special general body meeting of the complainant

              company held in February 2019 at the registered ofice of

              the company, resolution was passed and the directors P.

              Suresh Kumar and C.S. Ravindran were removed from the

              Board of Directors by following procedure established by

              law. Hence from 13th February, 2019, their authorities and

              powers, as director of the company had come to an end.


      (d)     The aforesaid two directors acted in connivance with

              Mohammad              Zakir     Usman    and        fabricated      resolution

              appointing Mr.Mohammed Zakir Usamn to enter into the

              transaction of sale, transfer etc., in respect to property viz.

              Nazri Baug Palace. The fabricated resolution was dated 24 th

              January, 2019. On the basis of the resolution, Mr.Mohamed

              Zakir Usman executed back dated sale agreement dated 28 th

              January, 2019, and the property was handed over to IRIS




::: Uploaded on - 10/06/2021                          ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                              5/51                      aba 935,936,937 2020.doc


              Hospitality Private Limited. In the sale agreement, it was

              stated that the consideration for sale of the property was

              settled towards the loan given to the complainant company

              in 2011.


      (e)     Mr. Mohammed Zakir Usman, P. Suresh Kumar, C.S.

              Ravindran and Amit Amla (Director M/s. IRIS Hospitality

              Private Limited) had acted in connivance with each other

              and prepared the sale agreement in respect to the aforesaid

              plot. The document was prepared in May 2019, and, shown

              to have been submitted for registration on 28 th January,

              2019,      by    manipulating    the    date     of    registration.         The

              agreement        was   registered      on    22nd     May,      2019,       with

              registration No.1791 / 2019, in the ofice of Sub-registrar

              Hyderabad.


      (f)     The sister concern of the complainant company M/s.Aashi

              Realtors (partner Sukesh Gupta) had obtained loan of 110

              crores from non banking fnancial institution on 15th July,

              2018, and, the property viz. Nazri Bagh was mortgaged.

              Inspite of the knowledge of the said fact to Mr.Sukesh

              Gupta, he acted in connivance with Mr.Ravindran, Mr.Amit

              Amla and Arjun Amla and on the basis of fabricated




::: Uploaded on - 10/06/2021                         ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                             6/51                 aba 935,936,937 2020.doc


              resolution dated 24th January, 2019, the property was sold to

              IRIS Hospitality pvt. Ltd. The value of the property is

              around 300 crores.


      3                 Applicant preferred application for anticipatory bail

      before the Sessions Court. Interim protection was granted vide

      order dated 10th October, 2019, to the applicants directing the

      investigating oficer not to arrest the applicants till the next date.

      During the pendency of the said application, the applicants

      preferred Writ Petition (Stamp) No.2306 of 2020, before this

      Court.


      4                 By order dated 28th September, 2020, this Court

      directed that no coercive measures shall be adopted against the

      petitioner in respect to FIR No.367 of 2019 dated 19 th September,

      2019. The said order was challenged by the complainant before

      the Hon'ble Supreme Court by preferring Special Leave Petition

      No.4819 of 2020. The Supreme Court by order dated 12 th

      October, 2020, issued notice to the respondents therein and

      interim stay was granted on the directions of no coercive

      measures to the order passed by this Court. However,                        it was

      clarifed that the said order will not afect the interim order

      passed by the Sessions Court. The application for anticipatory




::: Uploaded on - 10/06/2021                    ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                        7/51                 aba 935,936,937 2020.doc


      bail was rejected by the Sessions Court vide order dated 8 th

      December, 2020. While rejecting the said application, the learned

      Sessions Judge had observed that the say of the investigating

      oficer shows that accused C.S. Ravindran was arrested in the

      crime. It was revealed in the investigation that from 17 th January,

      2019 to 26th January, 2019, Mr.Ravindran was in Hong-Kong and

      Vietnam. The original documents (Par Patra) No.Z3594792 show

      that Mr.Ravindra was out of India. In the police custody, it was

      told by him that he has signed the resolution on 18th May, 2019,

      on the say of Sukesh Gupta. The E-mail in respect of the

      resolution showing it to be received on 18 th May, 2019, by Mr.C.S.

      Ravindran, is seized. The call records of C.S. Ravindran and

      WhatsApp record show that Mr.Sukesh Gupta had informed

      Mr.Ravindran on 18th May, 2019 that the disputed resolution

      dated 24th January, 2019,would be sent by P. Suresh Kumar by E-

      mail and he was asked to sign the same and sent it back to

      Sukesh Gupta. The fact that C.S. Ravindran was in Hong-Kong

      and Vietnam from 17th January, 2019 to 26th January, 2019, is

      verifed by investigating oficer. The Par Patra shows that he was

      out of India during the said period. The resolution was received

      by E-mail on 18th May, 2019 by Mr.C.S. Ravindran. During

      investigation, WhatsApp recordings between Mr.Ravindran and




::: Uploaded on - 10/06/2021               ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                            8/51                    aba 935,936,937 2020.doc


      accused Sukesh Gupta, are seized by WhatsApp dated 18 th May,

      2019. Accused Sukesh Gupta had informed Ravindran that

      P.Suresh Kumar would forward the resolution dated 24 th January,

      2019 in respect to Niharika Infrastructure Pvt. Ltd. and informed

      Mr.Ravindran to sign the same. This fact prima facie show that

      the resolution dated 24th January, 2019 and the sale deed were

      not executed on the shown date. The applicants have fled extract

      of minutes of Board of Directors of M/s.Neeharika Infrastructure

      Pvt. Ltd. held on 24th January, 2019. The complete copy of the

      minutes is not produced. The resolution is not produced. It is not

      clear as to how many directors of Board have signed the

      resolution. The resolution and the minutes do not appear to be

      executed on the date mentioned on it. There is prima facie

      material against the accused. Investigation is to be carried out as

      to where the resolution was prepared. The original documents

      are also yet to be recovered in the investigation. The ofence is

      serious.        Thorough    investigation      is    necessary.          Custodial

      interrogation of the applicant is necessary. There is no material

      to infer that the accused is falsely implicated in this crime.



      5                 The applicants have thereafter preferred application

      for anticipatory bail before this Court.




::: Uploaded on - 10/06/2021                      ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                                9/51                    aba 935,936,937 2020.doc



      6                 All the applications were heard together. They are

      arising out of the same FIR. Hence, the applications are disposed

      of by common order.


      7                 Arguments were lead by learned counsel Mr.Diljeet

      Ahluwalia, appearing for the applicant in ABA No.937 of 2020.


      8                 Learned counsel Mr.Ahluwalia has submitted, as

      under:


      (i)     The FIR is frivolous.


      (ii)    Accused          no.1(applicant    P.   Suresh     Kumar)         is   salaried

              employee. He has clear antecedents and deep roots in the

              society. He has cooperated with the investigation. He was

              interrogated.


      (iii) The reply fled by respondent no.2 (complainant) is false and

              conveniently bypassing issue which goes to the root of the

              matter as recorded in the order of this Court dated 18 th

              December, 2020. It also depict undue infuence of Rajesh

              Agarwal who has used the powerful pressure of criminal law

              against the liberty of the applicant to extract accused not.4

              to give up its legal rights in respect to the property.




::: Uploaded on - 10/06/2021                          ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                                 10/51                 aba 935,936,937 2020.doc



      (iv) There is no whisper in the FIR of the factum that entire

              purchase consideration of Rs.48 crores was paid by

              M/s.Aashi Realtors, as per the terms and conditions agreed

              in the loan agreement dated 26 th November, 2010, as per

              which the property was to be vested with Aashi as on 31 st

              March, 2014, on non payment of Rs.94 crores. The period of

              repayment of loan was extended by two years vide loan

              agreement dated 10th April, 2014. Loan amount of Rs.160

              crores not having been paid, the property fnally vested with

              Aashi on 31st March, 2016.


      (v)     Shareholding of respondent no.2 was transferred by the

              previous share holders to M/s.Agarwal Reality, whose main

              share holder is Mr.Rajesh Agarwal on 19 th October, 2016, at

              par value of Rs. 1Lakh on the basis of property having

              already vested with Aashi seven months prior. The property

              did not weigh in the valuation of its shares as per loan

              agreement.          The   previous   share holder Mr.Biyani had

              obtained registered declaration-cum-indemnity bond from

              accused          no.4   (Sukesh   Gupta),   which       is   admitted         by

              respondent no.2 in reply.


      (vi) Shareholding was instructed to be transferred to Agarwal




::: Uploaded on - 10/06/2021                        ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                            11/51                    aba 935,936,937 2020.doc


              Reality on behalf of accused no.4 on dishonest inducement

              that Agarwal Reality was owner and controlled by him while

              Rajesh Agarwal intended to usurp the property of over 300

              crores by merely purchasing the shares at Rs.1 lakh. The

              question as to how Agarwal Reality bought the shareholding

              at Rs.1 lakh, if it had property wroth Rs.300 crores was

              observed by this Court in the order dated 18 th December,

              2020.


      (vii) The        complainant   in   their   reply       has     admitted         that

              shareholding was purchased for meager amount of Rs.1 lakh

              but Agarwal Reality had brought in money subsequently into

              the company.



      (viii) The justifcation of purchase of share holding at Rs.1 lakh

              from Biyanis on 19th October, 2016, is the basis of their

              having Rs.45 crores loan into their own company on 29th

              May, 2017 i.e. after seven months, which was stated earlier

              to be as per per arrangement with previous owner.


      (ix) Rs.45 crores loan was taken from IIFL by respondent no.2

              against collateral security of Aashi. Thereafter Splash Zone,

              a group company of Rajesh Agarwal took a loan of Rs.78




::: Uploaded on - 10/06/2021                      ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                          12/51                 aba 935,936,937 2020.doc


              crors from Indiabulls, out of which clearing the loan of

              respondent no.2 in IIFL, by mortgaging the same property

              of Aashi now with India Bulls. Thereafter Aashi took a loan

              of Rs.110 crores from SREI Finance, out of which clearing

              the loan taken by Splash Zone with Indiabulls on the basis

              of the same property. This loan was repaid by SREI Finance

              selling the same property of Aashi. In efect it was money of

              Aashi, which was brought into by respondent no.2 after

              seven months of change of shareholding. To justify purchase

              of shareholding by Agarwal Reality at par value on this

              basis, is preposterous.



      (x)     In the reply respondent no.2, has alleged that since at the

              time of acquisition, respondent no.2 was a debt ridden

              company having huge liabilities, the entire share holding of

              respondent no.2 was acquired by Agarwal Reality, for an

              amount of Rs.1 lakh. Respondent no.2 had denied that the

              property vested with Aashi and as a result of which the

              entire share holding of respondent no.2 was acquired for

              Rs.1 lakh. The respondent no.2 was a debt ridden company.

              The balance sheet of respondent no.2 as on 19 th October,

              2016, shows it to be a debt free company, and, this




::: Uploaded on - 10/06/2021                 ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                          13/51                  aba 935,936,937 2020.doc


              explanation is false. Agarwal Realty did not consider

              valuation of the property while purchasing the shares.



      (xi) The respondent no.2 has stated in the reply that applicants

              seek to justify its criminal action of forging and fabricating

              documents and fraudulently and wrongfully transferring the

              property of respondent no.2 to IRIS hospitality, is belied by

              the fact that the entire amount has been repaid by

              respondent no.2 to Aashi and other companies of Sukesh

              Gupta on instructions of Sukesh Gupta. The ledger account

              of respondent no.2 with Aashi shows that as on 31 st March,

              2019, after adjustment of all inter-se payments, it is the

              complainant which owes Aashi Rs.4.81 crores.



      (xii) The applicant P. Suresh Kumar and accused no2 C.S.

              Ravindran were the only two directors in the Board of

              respondent no.2 with efect from 26th March, 2017. They

              had authorized accused no.3 Mohammad Zakir Usman to

              execute a sale deed qua the property to accused no.5

              M/s.IRIS Hospitality, as per the loan agreement. Rajesh

              Agarwal came to know about the said fact and he asked the

              applicant P. Suresh Kumar to send his digital signature for




::: Uploaded on - 10/06/2021                  ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                             14/51                  aba 935,936,937 2020.doc


              uploading the previous balance sheets for fnancial year

              2016 - 17 onwards, which was done by him. By misusing the

              digital signature, Rajesh Agarwal hatched the conspiracy to

              upload DIR 12 Forms on 5th February, 2019, showing

              appointment of Ramesh Pasupuleti and Naveen K. Agarwal

              from ante date 26th March, 2017. Thereafter, the fraudulent

              incorporated directors signed DIR 12 Forms on 14 th

              February, 2019, removing P. Suresh Kumar on 13 th February,

              2019.



      (xiii) Respondent        no.2   had   admitted    in    their      impleadment

              application before the Sessions Court that when the

              intervenor came to know about the criminal conspiracy,

              forgery and other criminal activities of respondent no.1

              therein committed in collusion and connivance with other

              accused, vide its board resolution dated 13 th February, 2019,

              passed in Special general meeting had at the registered

              ofice of intervenor at Worli removed accused from their

              ofice as the directors of intervenor. Same averments were

              made in written arguments dated 28 th September, 2020.

              This is contrary to FIR.




::: Uploaded on - 10/06/2021                     ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                          15/51                 aba 935,936,937 2020.doc


      (xiv) The applicants had fled application under Section 340 read

              with Section 195 of Cr.P.C., before the Apex Court on 11 th

              January, 2021. In the reply, the respondent no.2 had stated

              that it was done erroneously due to inadvertence.



      (xv) The contention of respondent no.2 not knowing about the

              loan agreement is absurd. In the reply fled before the

              Supreme Court, the respondent no.1 has stated that during

              the course of investigation, statement of Sunil Biyani,

              erstwhile director of NIPL was recorded. He admitted his

              signature and execution of loan agreement dated 26 th

              November, 2010, between NIPL and Aashi Realtors. Sunil

              Biyani also stated that for purchasing the property, the sale

              consideration was directly paid by Aashi Realtors to Nazari

              Baug Palace Trust.



      (xvi) Respondent no.2 has suppressed material documents. Form

              32 fled by G. Dineshkumar, wherein he was appointed

              Director with efect from 1st October, 2012, from where he

              resigned with efect from 18th September, 2014. Thus loan

              agreement dated 10th April, 2014 was signed by Mr.Sunil

              Biyani in capacity of being Director of respondent no.2.




::: Uploaded on - 10/06/2021                 ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                             16/51                    aba 935,936,937 2020.doc


              Agreement dated 10th April, 2014, shows that the frst line of

              agreement is "This loan agreement is entered on this 10 th

              day of April 2014 at Hyderabad." This was referred to in

              Resolution.      The    Resolution      passed        in     meeting         of

              shareholders of respondent no.2 on 4th April, 2014, shows

              consent of members to execute loan agreement to secure

              loan amount taken for the property purchased from Nazri

              Baug Trust.



      (xvii)Aashi has fled civil suit in the Court at Hyderabad seeking

              declaration that sale deed dated 28 th January, 2019 is null

              and void. The afidavit-in-reply fled by respondent no.2 is

              false. Mr.Rajesh Agarwal has infuence with investigating

              agency. The FIR is false and prima facie there is doubt on

              genuineness      of    the   prosecution       case.       The     essential

              ingredients for the ofence under Sections 406, 420, 465,

              468, 471 and 120 B of IPC are completely lacking in the FIR.



      (xviii) The law relating to anticipatory bail application is well

              settled. In the case of Siddharam Mehtra Versus State of

              Maharashtra1, it was observed that the courts must


      1   (2011) 1 SCC 694




::: Uploaded on - 10/06/2021                       ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                                 17/51                      aba 935,936,937 2020.doc


              evaluate the entire material against the accused very

              carefully. The court must comprehend exact role of the

              accused. Frivolity in prosecution case should always be

              considered, and, it is the element of genuineness that shall

              have to be considered in matter of bail. In the case of

              Gurubaksh Sibbia Versus State of Punjab 2, it is observed

              that A person who has yet to lose his freedom by being

              arrested asks for freedom in the event of arrest. That is the

              stage at which it is imperative to protect his freedom, in so

              far as one may and to give full play to presumption that he

              is innocent. If malafde shown, anticipatory bail should be

              granted in the generality of the cases.



      (xix) Dispute is of civil nature. Custodial interrogation is not

              necessary. The applicant has cooperated in investigation. He

              has attended investigating oficer.



      (xx) Learned counsel relied upon the documents annexed to the

              application      as   well    as     the     compilation         of    additional

              documents, in support of his submission. He also tendered

              written submissions.


      2   (1980) 2 SCC 565




::: Uploaded on - 10/06/2021                             ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                           18/51                  aba 935,936,937 2020.doc




      9                 Learned senior advocate Mr.Mundargi appeared for

      the applicant in Anticipatory Bail Application No.935 of 2020

      (Sukesh Gupta). The contentions of said applicant are as follws:



      (a)      The applicant has been falsely implicated.



      (b)      NIPL was to repay due amount of Rs.96.8 crores to

               M/s.Aashi Realtors within stipulated time i.e. 31st March,

               2014. Complainant failed to comply with its obligation to

               repay the due amount to M/s.Aashi Realtors and to avoid

               liability, and, usurp the property, registered the FIR.



      (c)      In terms of arrangement between the parties upon inability

               of complainant to repay the amount, the property Nazri

               Baug was to be transferred to M/s.Aashi Realtors.



      (d)      M/s.Aashi Realtors is a partnership frm. It is in business of

               real estate development and investments. In 2010, the

               directors of complainant Mr.Gopal Biyani and Sunil Biyani

               approached M/s.Aashi to avail fnance to purchase the said

               property. After series of discussions, representations and




::: Uploaded on - 10/06/2021                   ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                                  19/51                   aba 935,936,937 2020.doc


               undertaking made by directors of complainant, to secure

               fnancial        facilities   Aashi   agreed     to    provide       fnancial

               assistance. The complainant executed agreement on 26 th

               November, 2010, reducing the terms of repayment and

               rights of Aashi in the event of non payment of facility by 31st

               March, 2014, or the period of extension granted by Aashi.


      (e)      M/s.Aashi undertook to pay consideration of Rs.48 crores

               for the property directly to the Trust with complainant

               promising to consider Rs.48 crores to be loan payable to

               Aashi from the date of execution of sale deed at the rate of

               interest of 24 % per annum, compounded on the monthly

               compoundable basis with term loan to be repaid by 31 st

               March,2014 failing which the property was to vest with

               Aashi without any encumbrances.


      (f)      Applicant Sukesh Gupta was given special power of

               attorney by the trust for registration of the same as

               payment was being made by Aashi and being considered as

               loan to complainant. Aashi advanced the amounts for

               conveyance of said property in the name of NIPL and got

               the said sale deed executed on 30th May, 2011. The sale

               deed was registered through the applicant Sukesh Gupta.




::: Uploaded on - 10/06/2021                         ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                          20/51                  aba 935,936,937 2020.doc



      (g)      Complainant was unable to repay the due amount of

               Rs.96.08 crores to Aashi within stipulated time, and, at

               their request, extension agreement was executed on 10 th

               April, 2014, extending period of repayment by end of 31 st

               March, 2016. Inspite of extension, the complainant could

               not arrange amount agreed to re-convey the schedule

               property to Aashi as per clause 21 of the agreement dated

               26th November, 2010. Amount of Rs.160 crores was due on

               9th April, 2016 from the complainant.


      (h)      Mr.Rajesh Agarwal, Mr.Navin Agarwal and Mr.Dilip Agarwal

               contacted applicant Sukesh Gupta. They falsely alarmed

               him about raid of Directorate of Enforcement and Income

               Tax and advised him to get shareholding of Mr.Sunil Biyani

               and Gopikishan Biyani transferred.        Vide share purchase

               agreement dated 19th October, 2016, M/s.Agrawal Reality

               purchased 100 % shares of the complainant, which were

               earlier held by Mr.Sunil Biyani and Mr.Gopikishan Biyani.

               The shares were brought for Rs.1 lakh. The property was

               not even considered for purpose of valuing the shares of

               complainant. The complainant is trying to usurp and claim

               the property wroth Rs.300 crores. On 28th January, 2019,




::: Uploaded on - 10/06/2021                  ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                                21/51                     aba 935,936,937 2020.doc


               M/s.Aashi as consenting party authorised Mr.V.V.Sai to

               execute sale deed alongwith complainant in favour of

               M/s.IRIS Hospitality Pvt. Ltd. IRIS was aware of the amount

               payable by NIPL to Aashi, expressed its interest to

               purchase the schedule property. The sale was done to IRIS

               as Aashi's nominee in terms of loan agreement. As per loan

               agreement and subsequent agreement, the board of NIPL

               vide     resolution     dated    24th   January,        2019,      authorized

               Mr.Mohammad Usman (accused no.3) for completing the

               registration of the sale deed of the said property, as per the

               terms of loan agreement. The extract of the minutes of

               meeting was signed by Mr.C.S. Ravindran. On 28 th January,

               2019, the sale deed was signed between complainant, Aashi

               and M/s.IRIS Hospitality handing over physical possession

               and original of documents to the vendee.


      (i)      M/s.IRIS Hospitality had no fnancial capacity to purchase

               property and M/s.Aashi exercised its right under agreement

               dated 26th November, 2010, and got the property conveyed

               in the name of its nominee M/s.IRIS Hospitality. Sale deed

               was executed in favour of nominee of Aashi i.e. IRIS on 28 th

               January,        2019,   and,    registered     at    Joint     Sub-registrar

               Hyderabad.




::: Uploaded on - 10/06/2021                           ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                                   22/51                        aba 935,936,937 2020.doc



      (j)      The complainant passed resolution dated 13th February,

               2019,           illegally    removing           Mr.Suresh            Kumar          and

               Mr.Ravindran, as directors of the complainant.


      (k)      On 13th December, 2019, the applicant, Sukesh Gupta fled

               a complaint with EOW against Mr.Rajesh Agarwal, Mr.Dilip

               Agarwal, NIPL and M/s.Agarwal Reality Developers.


      (l)      The loan amount has escalated to Rs.3,45,14,27,983/- with

               interest.


      (m)      M/s.Aashi had fled a suit against IRIS and complainant

               before the Civil Court at Hyderabad, declaring them as

               owner of the property, to declare sale deed dated 28 th

               January, 2019, as null and void. By order dated 2 nd

               September,           2020,   the      civil    Court       granted        ad-interim

               injunction against NIPL from alienating the property.


      (n)      A private complaint was fled in the Court at Hyderabad and

               FIR has been registered against complainant and its

               directors vide direction under Section 156(3) of Cr.P.C., for

               ofences punishable under Sections 387, 406, 420, 467,

               468, 471 read with 120 B of IPC.




::: Uploaded on - 10/06/2021                                 ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                             23/51                 aba 935,936,937 2020.doc


      (o)      Custodial interrogation of the applicant is not necessary.

               The dispute relates to documents. The applicant has co-

               operated with the investigation. The FIR do not constitute

               any ofences under Sections 406, 420, 467, 468, 471 and

               120-B of IPC.


      10                Mr.Girish Kulkarni, learned counsel for the applicant

      in anticipatory bail application no.936 of 2020, submitted that

      the FIR is registered with malafde intention. The applicant has

      acted in accordance with the resolution. The applicant was

      authorised to sell the property. The documents on record show

      that the complainant was to repay the amount to Aashi within

      stipulated time. The applicant is not concerned with fabrication

      of documents. The applicant is not concerned with the internal

      disputes between the complainant and the co-accused. As per the

      loan agreement and subsequent agreements, complainant vide

      resolution dated 24th January, 2019, authorized the applicant to

      complete registration of sale deed of the property as per the

      terms of loan agreement. The extract of minutes of the said

      meeting was signed by Mr.Ravindran. The sale deed was signed

      between complainant, in capacity as vendor and Aashi, as

      consenting party and M/s.IRIS Hospitality, as vendee, handing

      over possession and original documents to the vendor. Civil




::: Uploaded on - 10/06/2021                    ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                            24/51                aba 935,936,937 2020.doc


      proceedings are also initiated in respect to the dispute. Custodial

      interrogation of the applicant is not necessary. The applicant has

      cooperated with investigation oficer.



      11                Learned APP submitted that the accused/applicants

      are involved in fabrication of documents. False resolution was

      prepared. By using the said resolution, the property was

      transferred. The accused, who were removed as director of

      complainant company had acted in connivance with co-accused.

      During the course of investigation, accused C.S. Ravindran was

      arrested. The board resolution dated 26th January, 2019, was

      allegedly signed by the said accused. During investigation, it was

      revealed that from 17th January, 2019 to 26th January, 2019, he

      was in Hong-Kong and Vietnam. Thus, it is crystal clear that the

      resolution dated 24th January, 2019, is forged. The statement of

      Rajesh Kumar Mallur, the company secretary shows that the

      resolution is forged as it is not signed by the directors. The seal

      on the resolution is also false. The resolution for transfer of loan

      is to be passed in annual general meeting and not in the meeting

      of board of directors. No such meeting had taken place. The

      minutes of the meeting are forged. During interrogation, the

      arrested accused has disclosed that he had signed resolution on




::: Uploaded on - 10/06/2021                  ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                            25/51                    aba 935,936,937 2020.doc


      18th May, 2019, on the say of accused Sukesh Gupta. The E-mail

      in respect of receipt of resolution showing it to be received on

      18th May, 2019, by C.S. Ravindran is seized. The call details of

      C.S. Ravindran and the WhatsApp record shows that Sukesh

      Gupta had informed C.S. Ravindran on 18 th May, 2019 that the

      disputed resolution dated 24th January, 2019, would be sent by P.

      Suresh Kumar by E-mail, and, he was asked to sign the same and

      sent it back to Sukesh Gupta. Hence, the resolution is forged.

      Prima facie, there is material against accused. Investigation is to

      be carried out as to where the resolution was prepared. The

      amount of Rs.16,25,00,000/-, is lying in the bank account of

      M/s.Aashi Realtors. The value of the plot is Rs.300 crores.

      Amount of Rs.16,25,00,000/-, is transferred in the account of

      M/s.Aashi Realtors by M/s.IRIS Hospitality Private Limited. The

      transfer of remaining amount is to be investigated. The original

      documents are to be recovered. Learned APP relied upon the

      afidavit fled by the Assistant Police Inspector attached to EOW,

      opposing the application for anticipatory bail.



      12                Learned   senior      advocate      Mr.Vikram            Nankani

      appeared for the intervenor / respondent no.2. He relied upon

      contents of the afidavit in reply fled by the complainant.




::: Uploaded on - 10/06/2021                      ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                                    26/51                 aba 935,936,937 2020.doc


      Reliance is placed on the documents annexed to afidavit-in-

      reply. The submissions of learned counsel for the complainant

      can be summarised as under:


      (a)      The case of the accused hinges on the alleged ground that

               the respondent no.2 had failed to repay the amount of Rs.48

               crores alongwith monthly compoundable interest at the rate

               of 24% per annum under the purported loan agreement

               dated 26th November, 2010, agreement dated 10 th April,

               2014 and another agreement dated 10 th April, 2014, and,

               that Nazari Baug Palace was vested in M/s.Aashi Realtors

               by operation of the alleged loan agreements and Aashi sold

               the property to IRIS Hospitality Pvt. Ltd. The alleged

               ground on which the applicant seeks to justify criminal

               action          of   forging    and    fabricating       documents            and

               fraudulently and wrongly transferred the property of

               complainant to IRIS is belied by the fact that the entire

               amount had been repaid by respondent no.2 to Aashi and

               other companies of the applicant Sukesh Gupta, on his

               instructions, which fact is suppressed by him to mislead this

               Court. Reliance is placed on ledger account of Aashi in the

               books of respondent no.2 along with bank statement

               refecting payment to Aashi and other companies.




::: Uploaded on - 10/06/2021                           ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                                    27/51                   aba 935,936,937 2020.doc



      (b)      The accused have suppressed vital facts from this Court. It

               is    suppressed            that   post   acquisition        of     the     entire

               shareholding           of    the   complainant       by    Agarwal         Reality

               Developer Private Limited in October 2016, Agarwal reality

               through         IIFL    Wealth      Finance      Limited          and     Saibaba

               Investment and Finance Private Limited infused an amount

               of Rs.49,99,00,000/- into respondent no.2.                         In addition,

               Splash Zone Entertainment Private Limited and Saibaba

               Investments on the request of Agarwal Reality, paid amount

               of Rs.6,91,39,289/- and Rs.3,53,28,950/- towards payment

               of stamp duty in respect of the property. Thus, aggregate

               amount of Rs.60,43,68,239/- was infused into respondent

               no.2 post acquisition of entire share holding of respondent

               no.2 by Agarwal Reality.


      (c)      On the date of acquisition of respondent no.2 by Agarwal

               Reality, despite payment of part amount to the Trust, the

               sale deed dated 30th May, 2011, was not registered and the

               property was not refecting in name of respondent no.2/

               complainant in the records of Sub-registrar of Hyderabad.

               The sale deed dated 30th May, 2011, was registered on 14th

               May, 2018, post payment of stamp duty, transfer duty,




::: Uploaded on - 10/06/2021                             ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                          28/51                  aba 935,936,937 2020.doc


               registration fees and other charges by respondent no.2

               from the amount infused by Agarwal Reality.


      (d)      The accused have suppressed that against the amount of

               Rs.48 crores, Aashi had actually paid Rs.37 crores to Nazri

               Baug Palace Trust on behalf of complainant, which amount

               has been repaid by complainant to Aashi. The ledger

               account of Aashi in the books of respondent no.2 and the

               bank statements of respondent no.2 refect that the entire

               amount had been repaid to Aashi and other companies of

               Sukesh Gupta.


      (e)      The fact that Aashi had paid Rs.37 crores and defaulted

               payment of Rs.11 crores is substantiated by statement of

               Kishor Laxman Joshi recorded by investigating oficer

               during investigation. He has stated that as per the sale

               deed dated 30th May, 2011, the Trust was entitled to receive

               amount of Rs.48 crores as consideration. The trust has

               received only Rs.37 crores from Aashi and Rs.11 crores is

               due from respondent no.2. Since Aashi failed to pay the

               entire consideration of Rs.48 crores to the trust, under the

               sale deed, the trust refused to part with physical possession

               of property to respondent no.2. the property is in physical




::: Uploaded on - 10/06/2021                  ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                            29/51                aba 935,936,937 2020.doc


               possession of Trust.



      (f)      Accused have suppressed that Aashi has received Rs.16.25

               crores from M/s.IRIS Hospitality in respect of the property,

               which has market value of Rs.300 crores. This fact is

               suppressed as the same belies the case of the accused.

               Since respondent no.2 failed to return the amount to Aashi,

               they had exercised its right under alleged loan agreement

               and conveyed the property to IRIS to set of alleged

               outstanding amount. The fact that Aashi has received an

               amount of Rs.16.25 crores from IRIS has been disclosed by

               the investigating oficer in his reply fled before the

               Sessions Court.


      (g)      The accused have suppressed the fact that Mohammad

               Zakir Usman who is one of the co-accused who is neither a

               director nor employee of respondent no.2 was paid an

               amount of Rs.1 crores on 20 th May, 2019, just one day prior

               to date of presentation of the forged and fabricated sale

               deed before the Sub-registrar of Hyderabad. It would be

               safe to assume that Mohammad Usman was paid an amount

               of Rs.1 crores for sole purpose of executing and registering

               the fabricated sale deed in May 2019, whilst the said sale




::: Uploaded on - 10/06/2021                  ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                              30/51                  aba 935,936,937 2020.doc


               deed is said to be executed and registered on 28 th January,

               2019. This is also refected in reply fled by Investigating

               Oficer dated 18th November, 2019, before Sessions Court.


      (h)      The sale deed dated 30th May, 2011, was executed between

               the Trust and respondent no.2 at a time when the applicant

               Sukesh Gupta was in control of respondent no.2, and, had

               even the sale deed registered as power of attorney holder

               of the trust, does not make any reference to the loan

               agreement       dated   26th November,        2019,      i.e.    prior     to

               execution of sale deed dated 20th May, 2011.


      (i)      While entering into the share purchase agreement dated

               19th October, 2016, Agarwal Reality was not informed about

               loan agreement nor any reference to the same was made in

               share purchase agreement. The loan agreements were not

               forming part of the application for anticipatory bail fled

               before the Sessions Court. The same were tendered

               belatedly during the course of arguments. They were

               surfaced for the frst time in Criminal Writ Petition No.2306

               of 2020, preferred before this Court. The alleged loan

               agreements were not forming part of                   bail application

               preferred       by   co-accused   C.S.   Ravindran,          before      the




::: Uploaded on - 10/06/2021                      ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                          31/51                  aba 935,936,937 2020.doc


               Magistrate and Sessions Court. The agreement dated 10 th

               April, 2014, in the nature of extension does not make any

               reference to alleged loan agreement. The agreement was

               signed by P. Suresh Kumar on behalf of respondent no.2 and

               Sukesh Gupta. Whereas, the second agreement which

               allegedly overrides the frst agreement is signed by Sunil

               Biyani on behalf of respondent no.2 and Suresh Gupta. The

               second agreement refers Mr.Sukesh Kumar as authorized

               representative of respondent no.2. Despite the same, the

               second agreement has been signed by Sunil Biyani on

               behalf of respondent no.2 and not of P. Suresh Kumar, who

               had signed the alleged agreement on the very same day.

               There are various discrepancies in the said agreements.

               The veracity of alleged loan agreements can be determined

               in investigation. Even assuming that the said agreements

               are genuine, even then the property could not stand vested

               in the name of Aashi by operation of the alleged loan

               agreements since entire amount was not advanced to

               respondent no.2.


      (j)      The board resolution dated 24 th January, 2019 and sale deed

               dated 28th January, 2019, are fabricated by the accused in

               connivance with each other. The board resolution was




::: Uploaded on - 10/06/2021                  ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                                 32/51                 aba 935,936,937 2020.doc


               signed by C.S. Ravindran on 18th May, 2019, when he

               ceased to be director of respondent no.2 and not on 24 th

               January,2019,       as    alleged.   On   18th     May,      2019,      when

               Mr.Ravindran was at Bangalore, he received an E-mail with

               an attachment, extract of minutes of board of directors

               meeting held on 24th January, 2019. E-mail was followed by

               telephone calls from P. Suresh Kumar and Sukesh Gupta

               requesting Mr.Ravindran to sign and send extract of

               minutes of Board of Directors meeting held on 24 th January,

               2019. Therefore the alleged board resolution has been

               fabricated and signed by Mr.Ravindran on 18 th May, 2019,

               as director of respondent no.2 when infact he ceased to be

               director of respondent no.2 with efect from 13 th February,

               2019.


      (k)      In the E-mail dated 21st October, 2019, addressed by

               Mr.Ravindran to Investigating oficer, it is stated that on

               18th May, 2019, he received an E-mail from Sane Ranu

               under the advise of P. Suresh Kumar and Sukesh Gupta with

               attached        draft    Board   Resolution,     requesting         for     his

               signature and followed telephonic call from P. Suresh

               Kumar and Sukesh Gupta requesting him to sign and send

               back the board resolution immediately. He also stated that




::: Uploaded on - 10/06/2021                        ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                          33/51                  aba 935,936,937 2020.doc


               he received WhatsApp messages from P. Suresh Kumar and

               Sukesh Gupta.


      (l)      Mr.Ravindran was not in India when the meeting of board

               of directors allegedly took place on 24 th January, 2019. He

               was at Hong-Kong/Vietnam from 17th January, 2019 to 26th

               January, 2019. The stamps on his passport corroborates this

               fact. This was refected in reply fled by investigating oficer

               before Sessions Court.


      (m)      Section 174 of Companies Act mandates quorum of

               minimum two directors for conducting meeting of board of

               directors. In the present case, on 24 th January, 2019,

               Mr.Ravindran was in Hong-Kong/Vietnam. Mr.P. Suresh

               Kumar had contended in his application for anticipatory bail

               that he was unavailable during the meeting held on 24 th

               January, 2019, and, he had given his verbal consent for

               Board Resolution. No other director was present for the

               meeting dated 24th January, 2019. Thus, as to in whose

               presence the meeting was held on 24 th January, 2019, is

               moot question.


      (n)      The minutes book of respondent no.2 do not record the

               meeting dated 24th January, 2019. The minutes book was




::: Uploaded on - 10/06/2021                  ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                             34/51                     aba 935,936,937 2020.doc


               shown during the investigation. Investigation revealed that,

               accused have forged the seal and letterhead of respondent

               no.2, and, not complied provisions of Companies Act.


      (o)      The sale deed has been executed in May 2019 and ante

               dated to 28th January, 2019. This is substantiated by letter

               dated 22nd August, 2019, addressed by Jt. Sub-registrar-I

               Hyderabad, wherein he has categorically stated that the

               bogus      and   fabricated   sale    deed      bearing        registration

               no.1791 of 2019, was presented on 21 st May, 2019, before

               the Sub-registrar-I for registration, and, thereafter, the

               same was registered on 22nd May, 2019. The sale deed is

               based on wrong and incorrect fact. Sukesh Gupta was

               director of respondent no.2 from 1st April, 2012 to 1st

               October, 2012. His wife was director from 1 st June, 2012 to

               1st October, 2012.


      (p)      The accused have not cooperated with the investigation.

               They have not attended the investigating oficer on several

               occasion.


      (q)      Gopikishan Biyani and Sunil Biyani on instructions of

               Sukesh Gupta transferred their shareholding in respondent

               no.2 to Agarwal Reality. This is substantiated in complaint




::: Uploaded on - 10/06/2021                        ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                           35/51                 aba 935,936,937 2020.doc


               fled by Sukesh Gupta dated 13 th December, 2019. At

               relevant point, Aashi and respondent no.2 were alter egos

               of Sukesh Gupta. 27 cases are registered against him. The

               respondent no.2 deny that property vested with Aashi and

               as a result of which the entire shareholding of respondent

               no.2 was acquired for Rs. 1 lakh only. The respondent no.2

               was a debt ridden company. Upon acquisition, amount of

               Rs.60,43,68,239/-, was infused in respondent no.2. From

               this amount, respondent no.2 made payment ot Aashi, paid

               stamp duty, transfer duty and registration fees in respect of

               property and got sale deed dated 30th May, 2011, stamped

               and registered.


      (r)      P. Suresh Kumar and C.S. Ravindran were legally removed

               as directors of respondent no.2 as they failed to obtain the

               qualifcation shares within prescribed time. This is evident

               from Form No.DIR - 12 fled by respondent no.2 on 14 th

               February, 2012.



      13                Senior Advocate Mr.Rajeev Chavan, appearing for

      respondent no.2 in anticipatory bail application no.936 of 2020,

      has reiterated the submission of Shri Nankani. Apart from that he

      submitted that the applicant Mohammad Usman was acting in




::: Uploaded on - 10/06/2021                  ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                           36/51                 aba 935,936,937 2020.doc


      connivance with the co-accused. He was not director of the

      company. Huge amount was transferred into the account of the

      said applicant. The evidence on record clearly shows that he was

      acting in connivance with other accused. He relied upon the

      afidavit-in-reply fled on behalf of the complainant opposing the

      relief sought in the application for anticipatory bail. He relied

      upon the decision of the Supreme Court in the case of

      Mohammad Ibrahim and Others Versus State of Bihar and

      Another3. In the said decision, it was observed that civil disputes

      in some cases may also contain ingredients of criminal ofences.

      Such disputes have to be entertained notwithstanding that they

      are also civil disputes. The Apex Court has also dealt with the

      existence of the ingredients which are required to constitute the

      ofence under Sections 467 and 471 of IPC. It was observed that

      the condition precedent for an ofence under sections 467 and

      471, is forgery. The condition precedent for forgery is making

      false documents.



      14                Learned advocate Mr.Pranav Badheka has submitted

      that role is attributed to the accused showing their complicity in

      the crime. The role of Sukesh Gupta is that he is main


      3    (2009) 8 SCC 751




::: Uploaded on - 10/06/2021                  ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                      37/51                 aba 935,936,937 2020.doc


      conspirator and benefciary. He appointed C.S. Ravindran and P.

      Suresh Kumar, as his employees, and Mohammad Zakir Usman,

      as his close associate and friend to execute forged documents.

      He is the orchestrator of fraudulent transaction between

      complainant Aashi Realtors and IRIS Hospitality, forged and

      fabricated board resolution dated 24 th January, 2019, and sale

      deed dated 28th January, 2019 were executed at his behest.

      Applicant Suresh Kumar is the co-conspirator. He telephonically

      instructed Mr.Ravindran to sign the forged and fabricated board

      resolution dated 24th January, 2019 in May 2019. Mohammad

      Usman is a co-conspirator. He was appointed as authorized

      representative of complainant company to execute forged sale

      deed dated 28th January, 2019. He executed sale deed dated 28 th

      January, 2019, on behalf of complainant without authority.

      Custodial interrogation of the accused is required since they

      have forged and fabricated loan agreement dated 26 th November,

      2010, loan agreement dated 10 th April, 2014, Board resolution

      dated 24th January, 2019, sale deed dated 28th January, 2019.

      Huge amount in cash have changed hands. Government records

      have been manipulated. Several cases are registered against

      Sukesh Gupta.




::: Uploaded on - 10/06/2021             ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                            38/51                 aba 935,936,937 2020.doc


      15                From the FIR and all the documents placed for

      consideration by both the parties, it is apparent that the main

      issue involved in this FIR is that the resolution dated 24 th January,

      2019, has been fabricated and that the sale deed in respect to the

      subject property was executed. The contention of the applicants,

      however, is that the dispute is of civil nature. The applicants have

      relied upon the loan agreement. Shares were transferred for

      meager amount, although, it was claimed that the value of the

      property was 300 crores.


      16                The contention of the complainant which is asserted

      through the documents on record is that there is suppression of

      vital facts by the applicant accused. There is strong evidence on

      record to show that the resolution authorizing the co-accused to

      execute transaction of transferring property, is forged. The loan

      agreements are forged and the agreement for sale is also forged.

      It is also contended that the loan agreements had surfaced at

      belated stage and there is reason to believe that the same are

      fabricated. The entire amount obtained through loan has been

      repaid by respondent no.2 company. The investigation has

      revealed that the resolution dated 24 th January, 2019, is false and

      frivolous. The arrested accused has disclosed the involvement of

      the applicants and revealed that the documents are false and




::: Uploaded on - 10/06/2021                   ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                             39/51                 aba 935,936,937 2020.doc


      fabricated. The applicants are trying to divert the issue by

      submitting that it was a loan transaction or that the shares were

      sold for meager amount etc. The prime question relating to

      investigation of FIR is whether the board resolution dated 24 th

      January, 2019, and, consequently the sale deed executed by the

      accused are fabricated documents and by using them, the

      property worth crores of rupees was transferred.


      17                It is apparent that the board resolution was signed by

      C.S. Ravindran. According to complainant, he ceased to be

      director. He was not in India when the meeting of board of

      directors was held on 24th January, 2019. The investigation

      revealed that from 17th January, 2019 to 26th January, 2019, he

      was in Hong-Kong/Vietnam. Apparently, minutes of respondent

      no.2 do not record the meeting of board of directors dated 24 th

      January, 2019. According to prosecution, the accused have forged

      the seal and letterhead of complainant. Fabricated sale deed was

      executed in May 2019, and, entry dated 28 th January, 2019. The

      Joint Sub-registrar had forwarded letter dated 22 nd August, 2019,

      stating that the sale deed bearing registration no.1791 of 2019,

      was presented on 21st May, 2019, before the Sub-registrar-I for

      registration, and, thereafter, the same was registered on

      22nd May, 2019.




::: Uploaded on - 10/06/2021                    ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                           40/51                 aba 935,936,937 2020.doc



      18                The investigating oficer has placed on record by

      flling afidavit-in-reply that C.S. Ravindran was arrested and his

      custodial interrogation had revealed that during the period 17 th

      January, 2019 to 26th January, 2019, he was in Hong-Kong and

      Vietnam. The scrutiny of his passport corroborates this fact. Mr.

      C.S. Ravindran who has allegedly signed the board resolution

      dated 24th January, 2019, was not in India on 24th January, 2019.

      The investigating oficer recorded statement of Rajesh Kumar

      Vyankatesh Vallu Mallor, company secretary of the complainant.

      He revealed that the alleged resolution is false and bogus for

      various reasons, viz.

      (i)        As per Companies Act 2013, it is mandatory that all

               company resolutions should bear signatures of atleast two

               directors. The present resolution is signed by one director

               Mr.Ravindran;

      (ii)     The company seal used to prepare resolution dated 24 th

               January, 2019, is fake and forged;

      (iii)      The name of company on the resolution is mentioned as

               Neeharika Infrastructures P. L., whereas, as per section 4

               of Companies Act, 2013, it is mandatory that this name

               should be Neeharika Infrastructure Private Limited;

      (iv)     Any Resolution regarding sale of the company property,




::: Uploaded on - 10/06/2021                  ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                            41/51                 aba 935,936,937 2020.doc


               have to be passed in Annual General Meeting. The present

               Resolution is allegedly passed in the meeting of Board of

               Directors.

      (v)      No Board meeting or any other type of meeting of the

               company was held on that date.



      19                The afidavit of EOW, further mentions that, during

      the course of investigation Mr.Rajesh Kumar Mallor produced

      minutes book of M/s.Neeharika Infrastructure Pvt. Ltd., and its

      scrutiny revealed that there is no mention of alleged board

      meeting or passing of any resolution on the said date. During

      custodial interrogation of Mr.C.S. Ravindran, it is revealed that,

      he has signed the alleged resolution dated 24 th January, 2019,

      under instructions of applicant Sukesh Gupta. Mobile number of

      Mr.Ravindran was seized and its scrutiny had revealed that

      Sukesh Gupta had sent WhatsApp message to Mr.Ravidran on

      18th May, 2019, stating that P. Suresh Kumar would be sending an

      E-mail to him in respect of resolution of NIPL and he was asked

      to sign the resolution and send it back. Draft of Resolution was

      sent on WhatsApp to Mr.Ravindran. Thus, investigation has prima

      facie revealed that, alleged forged back dated resolution is

      prepared by accused on 18th May, 2019. On 21st October, 2019,




::: Uploaded on - 10/06/2021                   ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                      42/51                  aba 935,936,937 2020.doc


      Mr.Ravindran had sent E-mail from his E-mail ID which contains

      attachment of E-mail which he had received from Mr.Sane Ramu

      in respect of resolution. However, attachment was not accessible.

      E-mail account was scrutinized to check the original mail

      containing draft of said resolution sent by Mr.Sane Ramu to Mr.

      Ravindran was not found. Prima facie there is reason to believe

      that, Mr.C.S. Ravindaran has destroyed evidence. In the bail

      application, Mr.Ravindran has admitted that on 18 th May, 2019,

      he was at Bangalore, while he received an E-mail from Mr.Sane

      Ramu with an attachment i.e. extract of minutes of Board of

      Directors meeting held on 24th January, 2019. the E-mail was

      followed by phone callas from Mr.P. Suresh Kumar and Mr.Sukesh

      Gupta requesting him to sign and send extracts immediately.

      During investigation, letter was received from T. Durga Palavi,

      practicing company secretary, stating that, Mr.Mohammad Zakir

      Usman was never a Director or employee of company, which

      authorised him to sell the property of the company. Sukesh Gupta

      and his wife are partners of Aashi Realtors. Investigation

      revealed that, amount of Rs.16.25 crores was transferred from

      account of IRIS hospitality to Aashi Realtors. On 20th May, 2019,

      one day before registration of agreement, amount of Rs.1 crore

      was transferred from said account to the account of Mohammad




::: Uploaded on - 10/06/2021              ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                          43/51                  aba 935,936,937 2020.doc


      Zakir Usman. Mr.Ravindran, during interrogation has revealed

      that the other accused had received consideration in cash. Sunil

      Biyani admitted execution of loan agreement dated 26 th No

      ember, 2010, extension agreement dated 10 th April, 2014 and

      share purchase agreement dated 19th October, 2016. He stated

      that, equity shares of NIPL were sold at face value to

      M/s.Agarwal Reality since the property was 100% fnanced by

      Aashi and there was interest burden which diluted value of

      property.        Statement of Kishor   Joshi    was      recorded        during

      investigation. He is authorised signatory of Nazari Baug Palace

      Trust to the sale deed dated 30 th May, 2011. He admitted

      execution of sale deed and execution of General Power of

      Attorney dated 30th May, 2011, in favour of Mr.Sukesh Gupta.

      Trust was entitled to receive Rs.48 crores, as consideration.

      Trust has received Rs.37 crores from Aashi Realtors. Rs.11

      crores are due from Ashi Realtors. Statement of Mr.V. Ravinder,

      Joint Sub-Registrar- I, R.O. Hyderabad was recorded. He revealed

      that, the said agreement was produced in his ofice on 21 st may,

      2019, as Document No. P - 63 / 2019 for scrutiny and was

      registered on 22nd May, 2019, as Document No. 179 / 2019. The

      discrepancy in presentation date was clerical error, which was

      rectifed under orders of District Registrar, Hyderabad, dated 14 th




::: Uploaded on - 10/06/2021                  ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                                44/51                      aba 935,936,937 2020.doc


      August, 2019, wherein Registrar warned the staf to be more

      careful and avoid such error. The oficer had communicated with

      Jammu         and        Kashmir   Bank,    Srinagar         branch       and      sought

      information regarding original deed of sale dated 30 th May, 2011,

      executed between Nazri Baug Palace Trust, represented by Sedef

      Trustee Company Pvt. Ltd., through its director Mr.Kishor Joshi

      and NIPL, and, original sale deed dated 28 th January, 2019,

      executed between NIPL by Mohammad Zakir Usman on behalf of

      NIPL and IRIS Hospitality. The bank had intimated that, IRIS

      Hospitality has mortgaged original documents with it and availed

      loan. In the suit fled by IRIS, the Court by order dated 16 th

      November, 2019, directed the bank to maintain status-quo vis-a-

      vis safe custody of documents. It is further stated that, custodial

      interrogation of the accused and in depth investigation of crime

      is required to unearth truth of preparation of forged Resolution

      dated 24th January, 2019, and, to fnd out participation of other

      persons. By order dated 18th December, 2020, the accused were

      directed to appear before EOW from 5 th January, 2021 to 8 th

      January, 2021, and, cooperate with investigation. They have

      failed to abide by the order of this Court.



      20                The      prosecution     case     is    that     the     accused        in




::: Uploaded on - 10/06/2021                            ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                         45/51                  aba 935,936,937 2020.doc


      connivance with each other, fabricated the board resolution with

      an intention to usurp property. The prosecution relied on

      following circumstances:


      (i)      The alleged Board Resolution was signed by C.S. Ravindran

               on 18th May, 2019, when he ceased to be director of

               Respondent No.2 and not on 24th January, 2019 as alleged.

      (ii)     On 18th May, 2019, when C.S. Ravindran was in Bangalore,

               he received an email from Sane Ramu with an attachment

               named 'Extract of Minutes of Board of Directors meeting

               held on 24th January, 2019. This email was followed by

               telephone calls from P. Suresh Kumar and Sukesh Gupta

               requesting Mr.C.S. Ravindran to sign and send the 'Extract

               of Minutes of Board of Directors meeting held on 24th

               January, 2019 immediately.


      (iii)    The fact that Mr.C.S. Ravindran forged and fabricated the

               alleged Board Resolution on 18th May, 2019 is substantiated

               from the averments made by C.S. Ravindran in his Bail

               Application No. 282 of 2019 fled before the Learned

               Magistrate Court, Mumbai and Bail Application No. 2985 of

               2019 fled before the Honb'le Sessions Court, Mumbai,

               wherein C.S. Ravindran clearly admits to the fact he signed




::: Uploaded on - 10/06/2021                 ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                          46/51                  aba 935,936,937 2020.doc


               the alleged Board Resolution on 18th May, 2019 on the

               instructions of P. Sureshkumar and Sukesh Gupta.



      (iv)     In the email dated 21st October, 2019 addressed by C.S.

               Ravindran to the Investigation Oficer, C.S. Ravindran

               reiterated that on 18th May, 2019, when he was in

               Bangalore, he received an email from Sane Ramu under

               the advice of P. Sureshkumar and the applicant with an

               attached drafted board resolution requesting for his

               signatures and followed telephone calls from P. Suresh

               Kumar and Suresh Gupta requesting Mr.C.S. Ravindran to

               sign and send board resolution immediately.


      (v)      C.S. Ravindran was not in India when the alleged meeting

               of the Board of Directors of Respondent No.2 purportedly

               took place on 24th January, 2019. During the period starting

               from 17th January, 2019 and ending on 26 th January, 2019

               C.S. Ravindran was in Hong Kong/Vietnam. The stamps

               forming part of his Passport No. Z3594792 corroborate

               that, during the period starting from 17 th January, 2019 and

               ending on 26th January, 2019, C.S. Ravindran was in Hong

               Kong/Vietnam.




::: Uploaded on - 10/06/2021                  ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                            47/51                   aba 935,936,937 2020.doc


      (vi)     Section 174 of the Companies Act, 2013 mandates the

               quorum of minimum 2 directors for conducting a meeting

               of the Board of Directors of a company. In the present case,

               on 24th January, 2019 C.S. Ravindran was in Hong

               Kong/Vietnam and P. Suresh kumar in his Anticipatory Bail

               Application No.937 of 2020 fled before the Hon'ble Court

               has averred that he was unavailable during the course of

               the     alleged   meeting   of   the   board       of    Directors        of

               Respondent No.2 purportedly held on 24th January, 2019

               and that he had only given his verbal consent for the

               alleged Board Resolution. No other director of Respondent

               No.2 was present for this alleged meeting of the Board of

               Directors of Respondent No.2 purportedly held on 24th

               January, 2019.


      (vii)    The Minutes book of Respondent No.2 do not record the

               alleged meeting of the Board of Directors of Respondent

               No.2 taking place on 24th January, 2019. In fact, during the

               course of investigation, the Investigation Oficer had seized

               the Minutes book of Respondent No.2 when no record of

               the     alleged   meeting   of   the   Board       of    Directors        of

               Respondent No.2 purportedly taken place on 24th January,

               2019 was found.




::: Uploaded on - 10/06/2021                     ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                                  48/51                      aba 935,936,937 2020.doc



      (viii) The Investigation conducted so far has revealed that the

               accused         have    forged       the   seal      and     letter      head      of

               Respondent No.2 and not complied with several provisions

               of the companies Act, 2013, in order to pass the alleged

               Board Resolution and usurp the Property.


      21                It is alleged that on the basis of forged and fabricated

      Board       Resolution,         the   accused       caused      the     execution         and

      registration of alleged Sale Deed and wrongly transferred the

      Property to its nominee IRIS in May, 2019 and thereafter, ante

      dated bogus and fabricated Sale Deed, in order to show that the

      same was purportedly executed on 28th January, 2019.



      22                To buttress the allegation that the bogus and

      fabricated Sale Deed has been executed in May, 2019 and ante

      dated to 28th January, 2019 is substantiated by the letter bearing

      No.300/RTI/Hyd/2018 dated 22nd August, 2019 addressed by the

      Joint Sub-Registrar-I, R.O. (O.B.) Hyderabad, wherein he has

      categorically stated that the bogus and fabricated Sale Deed

      bearing registration No. 1791 of 2019 was presented on 21 st May,

      2019 before the Sub-Registrar-I for registration and, thereafter,

      the same was registered on 22nd May, 2019.




::: Uploaded on - 10/06/2021                              ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                             49/51                  aba 935,936,937 2020.doc


      23                According to complainant until such time that the

      entire shareholding of Respondent No.2 was acquired by Agarwal

      Reality, Respondent No.2 and Aashi were alter egos of Sukesh

      Gupta. The same is evident from the following :



      (i)      In FIR No. 367 of 2019 dated 19 th September, 2019

               registered      at   Worli   Police    Station,        Mumbai           and

               subsequently transferred to Economic Ofice Wing, Unit IX,

               Mumbai and numbered as C.R. No.82 of 2019 (FIR)

               Respondent No.2 has stated that, at the relevant time,

               Aashi was a sister company of Respondent No.2.


      (ii)     The fact that the Trust gave a Power of Attorney to

               Mr.Sukesh Gupta, on its behalf to register the Sale Deed

               dated 30th May, 2011.


      (iii)    Mr.Sukesh Gupta was a director of Respondent No.2 during

               the period starting from 1st April, 2012 and ending on 1 st

               October, 2012.


      (iv)     The wife of Sukesh Gupta was a director of Respondent

               No.2 during the period starting from 1st June, 2012 and

               ending on 1st October, 2012.


      (v)      The fact that Gopalkrishnan Biyani and Sunil Biyani on the




::: Uploaded on - 10/06/2021                     ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                                    50/51                          aba 935,936,937 2020.doc


               instructions of Mr.Sukesh Gupta transferred their entire

               shareholding in Respondent No.2 to Agarwal Reality. The

               same      is     substantiated          by     the     Complaint         dated       13 th

               December, 2019 fled by Sukesh Gupta.


      (vi)     The above mentioned statement of Sukesh Gupta in the

               complaint dated 13th December, 2019, even substantiates

               and corroborates the fact that, since, at the time of

               acquisition, Respondent No.2 was a debt ridden company

               having          huge     liabilities,    the         entire     shareholding           of

               Respondent No.2 was acquired by Agarwal Reality for an

               amount of Rs.1,00,000/-.


      (vii) Mr.Sukesh Gupta is a habitual ofender. The present FIR is

               not the only criminal case registered against him. A total of

               27 criminal cases are registered against him.



      24                Thus, apart from the FIR and the documents placed

      for consideration by the complainant, the investigation conducted

      by the oficer has prima facie disclosed the complicity of the

      applicants         in     the     crime.     The        afidavit-in-reply             fled      by

      investigating            agency     prima       facie     disclosed        involvement          of

      applicants.         The investigation indicate that the documents are

      false and fabricated. It is the creation of the accused. In the light




::: Uploaded on - 10/06/2021                                  ::: Downloaded on - 10/06/2021 21:56:00 :::
        rpa                               51/51                   aba 935,936,937 2020.doc


      of the facts, as stated above, custodial interrogation of the

      applicants is necessary. They are not entitled for relief under

      Section 438 for Cr.P.C. Hence, the applications deserves to be

      rejected.

      25                Hence, I pass the following order:

                                        :: O R D E R :

:

(i) Anticipatory Bail Application Nos.935 of 2020, 936 of 2020 and 937 of 2020, stand rejected;

(ii) All interim applications stand disposed of.

(PRAKASH D. NAIK, J.) At this stage learned counsel for the applicants submit that the applicants were on interim protection for a long period of time and to enable them to challenge this order before the Apex Court, interim protection granted by this Court may be extended by a period of four weeks. This submission is objected by learned APP as well as by learned counsel for the complainant. Since the applicants propose to approach the Apex Court, interim protection shall continue for a period of four weeks from today.

(PRAKASH D. NAIK, J.) ::: Uploaded on - 10/06/2021 ::: Downloaded on - 10/06/2021 21:56:00 :::