Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 13, Cited by 267]

Supreme Court of India

Satish Mehra vs State Of N.C.T. Of Delhi And Anr on 22 November, 2012

Author: Ranjan Gogoi

Bench: Ranjan Gogoi, P. Sathasivam

           
| Reportable       |


               IN THE SUPREME COURT OF INDIA
              CRIMINAL APPELATE JURISDICTION
               CRIMINAL APPEAL No.1834 of 2012
                 (Arising out of SLP (Crl.) No.569 of 2012)

Satish Mehra                                     … Appellant

                                   Versus

State of N.C.T. of Delhi & Anr.          …Respondents

                                    WITH

                       CRIMINAL APPEAL No.1836 of 2012
        (Arising out of SLP (Crl.)No.3546 of 2012)

                                    WITH

                       CRIMINAL APPEAL No.1835 of 2012
        (Arising out of SLP (Crl.)No.910 of 2012)


                            J  U  D  G  M  E  N T


RANJAN GOGOI, J

      Leave granted.
2.    In  a  proceeding  registered  as  FIR  case  No.  110/94  (P.S.
Connaught Place) charges under  different  provisions  of  the  Indian
Penal Code were framed by the learned Trial Court, inter-alia, against
the accused appellants G.K. Bhatt and R.K.  Arora.   In  the  revision
petition filed before the High Court (Crl. Rev. P. No.  304/2003)  for
quashing of the charges framed, relief has  been  denied  to  the  two
appellants.  However, part  relief  had  been  granted  to  two  other
accused i.e. Anita Mehra (petitioner in Crl. M.C. No.  2255/2003)  and
S.K. Khosla (Petitioner in Crl. Rev.P. No.299/2003).  While denial  of
relief by the High Court by the impugned  order  dated  13th  October,
2011 has been challenged in the appeals  filed  by  the  accused  R.K.
Arora and G.K. Bhatt, the grant of partial relief to one of the two co-
accused  i.e. S.K. Khosla has been challenged in the appeal  filed  by
the complainant/ first respondent, Satish Mehra.

3.    The facts giving rise to the present appeals may now be noted in
some detail.
      The appellant Satish Mehra and accused Anita Mehra were  married
some time in the year 1980. At the relevant point of  time  they  were
living in the USA.   From about October, 1992, the  relations  between
husband and wife became strained and both were locked in a  series  of
litigations  including  litigations  pertaining  to  custody  of   the
children born out of the marriage.

4.    On 06.01.1994, the appellant  Satish Mehra  lodged  a  complaint
before the Additional Deputy Commissioner of Police New Delhi that  he
along with his wife Anita Mehra had opened five Foreign Currency  Non-
Resident Fixed  Deposits  (FCNR  FD)  of  the  total  value  of  about
Rs.20,00,000/- in their joint names.  According  to  the  complainant,
accused  S.K.  Khosla  who  is  his  father-in-  law  had  forged  his
signatures on the F.D receipts  and got the same renewed in  the  sole
name of  Anita Mehra  who, thereafter, encashed the value thereof  and
unauthorisedly  received the payments due. The details of the FCNR FD,
according to the complainant, are as follows:
      “i)    FCNR FD Nos.9/92 and 22/91 with Canara Bank;
         ii) FCNR FD Nos.103402 and 103403 with Punjab  and       Sind
             Bank and ;


       iii) FCNR FD No. 0756223 with Vyasa Bank.”



5.    On  receipt  of  the  aforesaid  complaint,  FIR  No.110/94  was
registered, on investigation whereof the  following  facts  appear  to
have come to light:
      I)    S.K. Khosla had made an endorsement on the reverse of  the
      receipt pertaining to FCNR FD Nos.22/91 to the effect  that  the
      said FDR be renewed in the sole name of Anita Mehra;
      II)   On 23.11.1992 and 12.03.1993 Canara Bank renewed  FCNR  FD
      Nos.22/91 and 9/92 respectively on  the  basis  of  the  letters
      dated 09.10.1992 written by Anita Mehra to the  Bank  requesting
      for the said renewals. Pursuant to the said renewals made by the
      Bank, Anita Mehra encashed FD No. 22/91;
      III)  Before FD No.9/92 could be encashed  by  Anita  Mehra  the
      Bank cancelled the renewal of the said FD in the  sole  name  of
      Anita Mehra and re-renewed the same in the joint names of  Anita
      Mehra and Satish Mehra;
      IV)  On 09.11.1992 Punjab and Sind Bank renewed FDs Nos.  103402
      and 103403 in the sole name of Anita Mehra on the  basis  of  an
      endorsement made by S.K. Khosla on the reverse of the receipt of
      each of  the said FDs to the effect that the said FDs be renewed
      in the sole name of Anita Mehra;
      V)    Punjab and Sind Bank claimed to have renewed the  FD  Nos.
      103402 and 103403 in the sole name of Anita Mehra on  the  basis
      of a letter dated 09.10.1992 written by Anita Mehra to the  Bank
      requesting for such renewal but the said letter seems  to  be  a
      manipulated  document  as  it  was  received  by  the  Bank   on
      09.11.1993 which was much after the renewal of the said FDs; and
      VI)   On 22.03.1993 Vyasa Bank renewed FCNR FD  No.  0756223  on
      the basis of a Investment Renewal Form dated  22.03.1993  signed
      by both Satish Mehra and  Anita  Mehra;   however  Satish  Mehra
      claimed that he had made no such request to Vyasa bank and  that
      he had misplaced a blank Investment Renewal Form of  Vyasa  Bank
      which contained his signature.
      VII) There was an endorsement of the accused S.K. Khosla in  the
      Investment Renewal Form to the effect that  FD  No.  0756223  of
      Vyasa Bank be renewed in the sole name of accused Anita Mehra as
      against  the joint names of Anita Mehra and  Satish  Mehra.  The
      signatures of Anita Mehra and Satish  Mehra  in  the  Investment
      Renewal Form appear to be old and faded whereas the  endorsement
      made by S.K.Khosla on  the  said  form  is  a  fresh  one.   The
      passport number of Satish Mehra entered in the said Form is  the
      old/surrendered passport of the said person.

6.    In the light of the aforesaid facts revealed in  the  course  of
investigation of FIR No.  110/94,  a  cancellation  report  was  filed
before the learned trial court. The appellant Satish Mehra  filed  his
objections to the said cancellation  report.   Thereafter,  on  a  due
consideration, the learned trial court directed further  investigation
in the matter in the course of which the FD receipts in question;  the
letters dated 09.10.1992 purportedly of accused  Anita  Mehra  to  the
Canara and Punjab and Sind Bank; the  Investment  Renewal  Form  dated
22.03.1993 submitted to Vyasa Bank and   the  admitted  signatures  of
accused Anita Mehra, S.K. Khosla and the complainant Satish Mehra were
sent to the Central Forensic Laboratory.  On receipt of the report  of
the laboratory,  charge  sheet  dated  28.08.1997  was  filed  by  the
investigating agency against the accused S.K. Khosla alone.

7.    The learned trial court, however, directed summons to be  issued
to the two appellants G.K. Bhat, Chief Manager of the concerned Branch
of Canara Bank and R.K. Arora, Senior  Manager of the said  Branch  as
well to one A.P. Singhna, Manager of Punjab and Sind Bank and also  to
the accused Anita Mehra  (wife  of  the  complainant)  for  trial  for
offences punishable under Sections 420, 468,  471  read  with  Section
120 B of the Indian Penal Code.

8.    Against the aforesaid order of the learned trial court, the High
Court of Delhi was moved by the accused for setting  aside  the  order
issuing summons and for quashing the proceeding as a whole.  By  order
dated 23.10.2002, the High Court took the view that as all issues  and
contentions raised  can be so raised before the learned trial court at
the time of framing of charge, interference would  not  be  justified.
Thereafter, by order dated  21.12.2002  and  08.01.2003,  the  learned
trial court framed charges against the accused appellants,  G.K.  Bhat
and R.K. Arora under Sections 120B and 420 of the  Indian  Penal  Code
(in respect of FD Nos. 22/91 and 9/92 of Canara Bank).   Charges  were
also framed against accused S.K. Khosla and Anita Mehra under Sections
120 B, 420, 467, 468, 471 IPC in respect of all five FDs.

9.    Aggrieved by the aforesaid orders of the  learned  trial  court,
all the accused moved the High Court of  Delhi  for  quashing  of  the
charges framed  against  them  and  also  for  interference  with  the
Criminal proceedings pending against the accused  before  the  learned
trial court.
10.   The High Court, by the impugned order  dated  13.10.2011,  while
declining any relief to the appellants G.K. Bhat and R.K.  Arora,  set
aside the charges framed against accused S.K.  Khosla  under  Sections
120 B and 420 IPC in respect of FD Nos. 22/91 and 9/92 as well as  the
charges framed against the said accused under Sections  467,  468  and
471 IPC read with Section 120 B IPC.  In so far as the  accused  Anita
Mehra is concerned, the High Court interfered  with the charges framed
against the aforesaid accused under Sections 467,  468  and  471  read
with Section 120 B.  The  rest  of  the  charges  in  so  far  as  the
aforesaid two accused S.K. Khosla and Anita Mehra  is  concerned  were
maintained by the High Court.

11.   Aggrieved, the present appeals have been filed by  accused  G.K.
Bhat and R.K. Arora  in  so  far  as  FD  Nos.   22/91  and  9/92  are
concerned. While the other accused have not challenged  the  order  of
the High Court declining full and complete reliefs as  prayed  for  by
them, it is the complainant/first informant,  Satish  Mehra,  who  has
instituted the connected appeal in so far as the part  relief  granted
to accused S.K. Khosla is concerned.

12.  We  have  heard  S/Shri  M.N.  Krishnamani,   Brijender   Chhahr,
P.V.Shetty and Mukul Gupta, learned senior counsel for the  respective
parties.

13.   Learned counsel for the appellants G.K.Bhat and R.K.  Arora  has
argued that no material whatsoever has been brought on record to, even
prima  facie,  show  the  involvement  of  either  of  the  accused  –
appellants with any of the offences  alleged.   Mere  holding  of  the
office of Chief Manager and Senior Manager of the concerned Branch  of
the Canara Bank, by itself, will not make  the  accused  –  appellants
liable unless the positive role of either of  the  appellants  in  the
renewal of the FDs in the sole name of accused Anita Mehra or in   the
encashment of one of the FDs (FD No.22/91) by the aforesaid accused is
disclosed.  Learned counsel has also relied on the provisions  of  the
Regulations/Guidelines, relating to Fixed Deposit,  as in force in the
Bank to contend that the action of accused – appellants  has  been  in
conformity with the mandate of the Banking Norms even if it is  to  be
assumed that they had any role to play in the matter of renewal of the
FDs in the sole name of the accused Anita  Mehra  and  the  subsequent
encashment of FD No.22/91.  On the other hand, learned counsel for the
first informant  /appellant,  Satish  Mehra  has  contended  that  the
connivance of the Bank officials in the fraudulent renewal of the  FDs
is ex facie apparent and further that the endorsements made by accused
S.K. Khosla on the reverse of the FDs and in  the  Investment  Renewal
Form of Vyasa Bank clearly attract the ingredients of the  offence  of
‘forgery’ as defined under Section 464 of the IPC.  It is,  therefore,
submitted that the interference  made  by  the  High  Court  with  the
charges framed under Sections 467,  468,  471  and  120B  IPC  against
accused S.K. Khosla is not tenable in law.

14.   Though a criminal complaint lodged before the  court  under  the
provisions of Chapter XV of the Code of Criminal Procedure or  an  FIR
lodged in the police station under Chapter XII of the Code has  to  be
brought to its logical conclusion in  accordance  with  the  procedure
prescribed, power has been conferred under Section 482 of the Code  to
interdict such a proceeding in the event  the  institution/continuance
of the criminal proceeding amounts to  an  abuse  of  the  process  of
court.  An early discussion of the law in this regard can be found  in
the decision of this court  in  R.P.  Kapur  vs.  State  of  Punjab[1]
wherein the parameters of exercise of the  inherent  power  vested  by
Section 561A  of  the  repealed  Code  of  Criminal  Procedure,  1898,
(corresponding of Section 482 Cr.P.C., 1973) had been laid down in the
following terms :
            “ (i)  Where  institution/continuance  of  criminal  proceedings
      against an accused may amount to the abuse of the process of the court
      or that the quashing of the impugned proceedings would secure the ends
      of justice;


            (ii) where it manifestly appears  that  there  is  a  legal  bar
      against the institution or continuance of  the  said  proceeding  e.g.
      want of sanction;


            (iii)  where the allegations in the first information report  or
      the complaint  taken  at  their  face  value  and  accepted  in  their
      entirety, do not constitute the offence alleged; and


            (iv) where the allegations constitute  an  offence  alleged  but
      there is either no legal evidence adduced or evidence adduced  clearly
      or manifestly fails to prove the charge.”

15.   The power to interdict a proceeding either at the  threshold  or
at an intermediate stage of the trial is inherent in a High  Court  on
the broad principle that in case the allegations made in  the  FIR  or
the criminal complaint, as may be,  prima  facie  do  not  disclose  a
triable offence there can be reason as to why the  accused  should  be
made to suffer the agony of a legal proceeding that  more  often  than
not gets protracted.  A prosecution which is bound to become  lame  or
a sham  ought to interdicted in the interest of justice as continuance
thereof will amount to an abuse of the process of the  law.   This  is
the core basis on which the power to interfere with a pending criminal
proceeding has been recognized to be inherent in every High Court. The
power, though available, being extra ordinary  in  nature  has  to  be
exercised sparingly and only if the attending facts and  circumstances
satisfies the narrow test indicated above, namely, that even accepting
all the  allegations  levelled  by  the  prosecution,  no  offence  is
disclosed. However, if so warranted, such  power  would  be  available
for exercise not only at the threshold of a  criminal  proceeding  but
also at a relatively advanced stage thereof, namely, after framing  of
the charge against  the  accused.   In  fact  the  power  to  quash  a
proceeding after framing of charge would appear to be  somewhat  wider
as, at that stage, the materials revealed by the investigation carried
out usually comes on record and such materials can be looked into, not
for the purpose of determining the guilt or innocence of  the  accused
but for the purpose of drawing satisfaction that such materials,  even
if accepted in its entirety, do  not,  in  any  manner,  disclose  the
commission of the offence alleged against the accused.

16.   The above nature and extent of the  power  finds  an  exhaustive
enumeration in a judgment of this court in State of Karnataka  vs.  L.
Muniswamy and others[2]  which may be usefully extracted below :
      “ 7. The second limb of Mr Mookerjee's argument is that in  any  event
      the High Court could not take upon itself the  task  of  assessing  or
      appreciating the weight of material on the record  in  order  to  find
      whether  any  charges  could  be  legitimately  framed   against   the
      respondents. So long as there  is  some  material  on  the  record  to
      connect the accused with the crime, says the learned counsel, the case
      must go on and the High Court has no jurisdiction to put a precipitate
      or premature end to the proceedings on the belief that the prosecution
      is not likely to succeed.  This,  in  our  opinion,  is  too  broad  a
      proposition to accept. Section 227 of the Code of Criminal  Procedure,
      2 of 1974, provides that:
      . . . . .
      This section is contained in Chapter  XVIII  called  “Trial  Before  a
      Court of Session”. It is clear from the provision  that  the  Sessions
      Court has the power to discharge an  accused  if  after  perusing  the
      record and hearing the parties he comes to the conclusion, for reasons
      to be recorded, that there is not  sufficient  ground  for  proceeding
      against the accused. The object of the provision  which  requires  the
      Sessions Judge to record his reasons is to enable the  superior  court
      to examine the correctness of the reasons for which the Sessions Judge
      has held that there is or is  not  sufficient  ground  for  proceeding
      against the accused. The High Court therefore is entitled to  go  into
      the reasons given by the Sessions Judge in support of his order and to
      determine for itself whether the order is justified by the  facts  and
      circumstances of  the  case.  Section  482  of  the  New  Code,  which
      corresponds to Section 561-A of the Code of 1898, provides that:
      . . . . .
      In the exercise of this wholesome power, the High Court is entitled to
      quash a proceeding if it comes to the  conclusion  that  allowing  the
      proceeding to continue would be an abuse of the process of  the  Court
      or that the ends of justice require that the proceeding  ought  to  be
      quashed. The saving of the High Court's inherent powers, both in civil
      and criminal matters, is designed to achieve a salutary public purpose
      which is that  a  court  proceeding  ought  not  to  be  permitted  to
      degenerate into a weapon of harassment or persecution. In  a  criminal
      case, the veiled object behind a lame prosecution, the very nature  of
      the material on which the structure of the prosecution rests  and  the
      like would justify the High Court in quashing the  proceeding  in  the
      interest of justice. The ends of justice are higher than the  ends  of
      mere law though justice has got to be administered according  to  laws
      made by the legislature. The compelling  necessity  for  making  these
      observations is that without a proper realisation of  the  object  and
      purpose of the provision which seeks to save the  inherent  powers  of
      the High Court to do justice, between the State and its  subjects,  it
      would be impossible to appreciate  the  width  and  contours  of  that
      salient jurisdiction.”

      It would also be worthwhile to recapitulate an earlier  decision
of this court in Century Spinning & Manufacturing  Co.  vs.  State  of
Maharashtra[3] noticed in L. Muniswamy’s case (Supra) holding that the
order framing a charge affects a person’s  liberty  substantially  and
therefore it is the duty of the court to consider  judicially  whether
the materials warrant the framing of the charge. It was also held that
the court ought not to blindly accept the decision of the  prosecution
that the accused be asked to face a trial.

17.   While dealing with contours of the inherent power under  Section
482 Cr.P.C. to quash a criminal proceeding, another decision  of  this
court in Padal Venkata Rama Reddy alias Ramu vs. Kovvuri  Satyanaryana
Reddy and others  reported in (2011) 12 SCC 437 to  which  one  of  us
(Justice P.Sathasivam) was a party may be usefully  noticed.   In  the
said decision after an  exhaustive  consideration  of  the  principles
governing the exercise of the said  power  as  laid  down  in  several
earlier decisions this court held that:
      31. . . . . When exercising jurisdiction  under  Section  482  of  the
      Code, the High Court would  not  ordinarily  embark  upon  an  enquiry
      whether the evidence in question is reliable  or  not  or  whether  on
      reasonable appreciation of it accusation would not be sustained.  That
      is the function of the trial Judge. The scope  of  exercise  of  power
      under Section 482 and the categories of cases where the High Court may
      exercise its power under it relating to cognizable offences to prevent
      abuse of process of any court or  otherwise  to  secure  the  ends  of
      justice were set out in detail in Bhajan Lal[4]. The powers  possessed
      by the High Court under Section 482 are very wide and at the same time
      the power requires great caution in its exercise. The  Court  must  be
      careful to see that its decision in exercise of this power is based on
      sound principles. The inherent power should not be exercised to stifle
      a legitimate prosecution.”

18.   In an earlier part of this order the allegations made in the FIR
and the facts disclosed upon investigation of the  same  have  already
been noticed.  The conclusions of the  High  Court  in  the  petitions
filed by the accused for quashing of the charges framed  against  them
have also been taken note of along with the fact that in  the  present
appeals only a part of said conclusions of the  High  Court  is  under
challenge and therefore, would be required to be gone into.

19.   The view expressed by this  Court  in  Century  Spinning’s  case
(supra) and in L. Muniswamy’s case (supra)  to  the  effect  that  the
framing of a charge  against  an  accused  substantially  affects  the
person’s liberty would require  a  reiteration  at  this  stage.   The
apparent and close proximity between the framing  of  a  charge  in  a
criminal proceeding and the paramount rights of a person arrayed as an
accused under Article 21 of the Constitution can be ignored only  with
peril.  Any examination of the validity of a  criminal  charge  framed
against an accused cannot overlook the  fundamental  requirement  laid
down in the decisions  rendered  in  Century  Spinning  and  Muniswamy
(supra).  It is from the aforesaid perspective that we must proceed in
the matter bearing in mind the cardinal principles of  law  that  have
developed over the years as fundamental to  any   examination  of  the
issue as to  whether the charges  framed  are  justified  or  not.  So
analysed, we find that in the present case neither in the FIR  nor  in
the charge sheet or in any of the materials collected in the course of
investigation any positive role of either  of  the  appellants,  i.e.,
G.K. Bhat and R.K. Arora has been disclosed in the matter  of  renewal
and encashment of the fixed deposits.  All that  appears  against  the
aforesaid two accused is that one was the Chief Manager  of  the  Bank
whereas the other accused was at the  relevant  time  working  as  the
Senior Manager.  What role, if any,  either  of  the  accused  had  in
renewing the two fixed deposits in the sole name of Anita Mehra or the
role that any of them may have had in the  payment of the  amount  due
against FD No. 21/91 to Anita Mehra or in cancelling  the  FD  No.9/92
renewed in the sole name of Anita Mehra and thereafter making a  fresh
FD in the joint Anita Mehra and Satish Mehra, is not disclosed  either
in the  FIR  filed  or  materials  collected  during  the   course  of
investigation or in the charge sheet filed before  the  court.   There
can be no manner of doubt that some  particular  individual  connected
with the Bank must have authorized the aforesaid  acts.  However,  the
identity of the said person does not  appear  from  the  materials  on
record. It is certainly not the prosecution case that  either  of  the
accused-appellants had authorised  or  even  facilitated  any  of  the
aforesaid action. In such a situation to hold either of  the  accused-
appellants to be, even prima facie, liable  for  any  of  the  alleged
wrongful acts would be a matter of conjecture as  no  such  conclusion
can be reasonably and justifiably drawn from the  materials  available
on record. A criminal trial cannot be allowed to assume the  character
of fishing and roving enquiry. It would not be permissible in  law  to
permit a  prosecution to linger, limp and continue on the basis  of  a
mere hope and expectation that in the trial some material may be found
to implicate the accused.  Such a course of action is not contemplated
in the system of criminal jurisprudence that has been evolved  by  the
courts over  the  years.   A  criminal  trial,  on  the  contrary,  is
contemplated only on definite allegations, prima  facie,  establishing
the commission of an offence by the  accused  which  fact  has  to  be
proved by leading unimpeachable and acceptable evidence in the  course
of the trial against the accused.  We are, therefore, of the view that
the criminal proceeding in the present form  and  on  the  allegations
levelled is clearly not maintainable against either of the  accused  –
appellant G.K. Bhat and R.K. Arora.

20.   The next question that  has  to  be  addressed  is  whether  the
criminal charges against accused S.K. Khosla under Sections  120B  and
420 IPC in so far as FD Nos. 22/91 and 9/92 are concerned  along  with
the charges under Sections 467, 468 and 471 read with Section 120B  of
the IPC had  been  rightly  quashed  by  the  High  Court.   From  the
materials on record it appears that in so  far  as  FD  No.  22/91  is
concerned an endorsement on the reverse of the FD was made by  accused
S.K. Khosla that the said F.D. may be renewed in  the  name  of  Anita
Mehra.  However, renewal of the said FD was made by the  Bank  on  the
basis of a letter dated 09.10.1992 written by Anita Mehra to the Bank.
 If the above fact has been revealed in the course of investigation of
the FIR no liability in respect of the  FD  bearing  No.22/91  can  be
fastened on the accused S.K. Khosla.  Neither is there any  allegation
against S.K. Khosla with regard to receipt of the  money  against  the
aforesaid FD by Anita Mehra.   Similarly  in  respect  of  FD  bearing
No.9/92 there is no allegation that renewal of the said FD was made on
the basis of any endorsement or request made by S.K. Khosla.   In  the
light of above facts it  cannot  be  held  that  the  High  Court  had
committed any error in quashing the charges under  Sections  120B  and
420 IPC against the accused S.K. Khosla in so far as the aforesaid two
FDs, i.e. FD Nos.22/91 and 9/92,  are concerned.

21.   Coming to the charges under Sections 467,  468,  471  read  with
Section 120B IPC framed  against accused S.K. Khosla, we do  not  find
that FD Nos.22/91 and 9/92 of  Canara  Bank  and  FDS  Nos.103402  and
103403 of Punjab and Sind Bank were renewed in the sole name of  Anita
Mehra on the basis of the endorsement made on the reverse  of  the  FD
receipts by accused SK Khosla to the above effect.   In fact, the said
FDs were renewed on the basis of the letters addressed to the Bank  by
accused – Anita Mehra.  However, in respect of  FD No.0756223 of Vyasa
Bank  it appears that renewal of the aforesaid FD in the sole name  of
Anita Mehra was made on the basis of the Investment Renewal Form dated
22.03.1993 which was signed by both Satish Mehra and Anita Mehra.  The
said form also contained an endorsement made under  the  signature  of
accused SK Khosla to the effect that the FD be  renewed  in  the  sole
name of Anita Mehra.  It has been found upon investigation of the  FIR
and it has also been recorded by the learned trial court as well as by
the High Court that the signatures of Anita Mehra and Satish Mehra  on
the aforesaid Investment Renewal Form were old signatures and that the
Investment Renewal Form had  been  misplaced  by  Satish  Mehra.   The
particulars of Satish Mehra entered in  the  said  Investment  Renewal
Form, i.e., Passport number etc. being of the expired Passport can  be
understood to be facts supporting the allegations made in the FIR  and
the conclusion of the  investigating  agency  that  the  accused  S.K.
Khosla had used an Investment Renewal  Form  signed  by  Satish  Mehra
which was misplaced by him.  The signature and the endorsement made by
S.K. Khosla on the said form  had also been found, upon investigation,
to be relatively fresh in comparison to the signatures of Anita  Mehra
and Satish Mehra on the said form. This is an additional fact that has
to receive due consideration in the process of  determination  of  the
prima facie liability of the accused S.K. Khosla under  Sections  467,
468 and 471 read with Section 120B of the Indian Penal Code.

22.   Section 464 of Indian Penal Code which defines  the  offence  of
“forgery” encompasses a dishonest or fraudulent act  of  a  person  in
making a document with the intention of causing it to be believed that
such document was made, signed, sealed etc. by or by the authority  of
a person by whom or by whose authority he  knows that it was not made,
signed, sealed, executed etc. If such an act of a person is covered by
the definition of “forgery” contained in Section 464 of the Penal Code
we do not see as to why the action  of  the  accused  S.K.  Khosla  in
making  the  endorsement  in  the   Investment  Renewal   Form   dated
22.03.1993 of Vyasa Bank, in the light of the  surrounding  facts  and
circumstances already noted, cannot, prima facie,  amount  to   making
of a document with an intention of causing it to be believed that  the
same was made by or by the authority   of  the  joint  account  holder
Satish Mehra. The said document having contained an  endorsement  that
the FD be altered/renewed in the single name of  accused  Anita  Mehra
and the Bank having so acted, prima facie, the commission of  offences
under Sections 467, 468 and 471 read with Section  120B  IPC,  in  our
considered view, is disclosed against the accused  S.K.  Khosla.   The
order of the High Court quashing  the   charges  framed  against  S.K.
Khosla under Sections 467, 468 and 471 IPC read with Section 120B  IPC
in so far as the Investment  Renewal  Form  dated  22.03.1993  and  FD
No.0756223 with Vyasa Bank, therefore, is clearly  unsustainable.   We
therefore interfere with the aforesaid part of the order of  the  High
Court in so far as the accused S.K. Khosla is concerned.

23.   Consequently and in the light of the  foregoing  discussions  we
allow the Criminal Appeals arising out of Special Leave Petition (Crl)
Nos. 3546 and 910 of 2012  and allow the Criminal appeal  arising  out
of Special Leave petition (Crl) No. 569 of 2012 in  part  and  to  the
extent indicated above.


                                                            ……………………………………J.
                                              [P. SATHASIVAM]


                                                            ……………………………………J.
                                              [RANJAN GOGOI]
New Delhi,
November 22, 2012





-----------------------

[1] AIR 1960 SC 866 [2] AIR 1977 SC 1489 [3] AIR 1972 SC 545 [4] 1992 Supp. (1) SCC 335

-----------------------

28