Supreme Court of India

Cbi Hyderabad vs Subramani Gopalakrishnan And Anr on 21 April, 2011

Supreme Court of India
Cbi Hyderabad vs Subramani Gopalakrishnan And Anr on 21 April, 2011
Author: P Sathasivam
Bench: P. Sathasivam, B.S. Chauhan
                                                                      REPORTABLE

      

               IN THE SUPREME COURT OF INDIA


              CRIMINAL APPELLATE JURISDICTION


           CRIMINAL APPEAL NO. 985-986  OF 2011

    (Arising out of SLP (Criminal) Nos. 2772-2773 of 2011




CBI, Hyderabad                                           .... Appellant (s)



            Versus



Subramani Gopalakrishnan & Anr.                            .... Respondent(s)





                            J U D G M E N T 

P. Sathasivam, J.

1) Leave granted. These appeals, at the instance of the

Central Bureau of Investigation (in short “the CBI”),

Hyderabad are directed against the order dated 25.06.2010

passed by the High Court of Andhra Pradesh at Hyderabad in

Criminal Petition Nos. 4972 and 4913 of 2010, in and by

which, the High Court enlarged the respondents herein,

namely, S. Gopalakrishnan (A4) and V.S. Prabhakara Gupta

(A10) on bail by imposing certain conditions.

1

2) Since the CBI has challenged the order of the High Court

granting bail in respect of the two accused, namely, A4 and

A10, we are constrained to refer only the facts which are

necessary for the disposal of these appeals.

3)     Brief Facts:


(a)    On   07.01.2009,   B.   Ramalinga   Raju   (A1),   the   then 



Chairman of M/s Satyam Computer Services Limited (in short

“M/s SCSL”) addressed a confessional letter to the Board of

Directors revealing certain financial irregularities in M/s

SCSL. As per this letter, the balance-sheet as on 30.09.2008

showed inflated (non-existent) cash and bank balances of Rs.

5,040/- crores, an accrued interest of Rs. 376/- crores which

is non-existent and an understated liability of Rs.1,230/-

crores on account of funds arranged by him and an overstated

debtors position of Rs. 490/- crores (as against Rs. 2,651/-

crores reflected in the books). He also revealed several other

factual details which resulted an increase in artificial cash and

bank balances.

2

(b) He also revealed several frauds and cooking books of

accounts ever happened in India’s corporate history. Due to

the fraud on the part of the persons in Management including

the Financial Advisors, Auditors, etc., many investors suffered

loss and on the complaint of one of such investors, a First

Information Report (in short “FIR”) was registered on

09.01.2009 by the Andhra Pradesh State Crime Investigation

Department against the then Chairman, Directors and

Auditors of M/s SCSL and others under Section 120-B read

with Sections 409, 420, 467, 468, 471 and 477A of the Indian

Penal Code (in short `IPC’). Considering the magnitude of the

offence, investigation was entrusted to the CBI and a regular

case being RC.No.4(S)/2009 was registered by the CBI, Anti-

Corruption Branch, Hyderabad, on 20.02.2009.

(c) Due to fudging of the company accounts and manipulation

of records by showing incorrect and inflated figures in the

balance-sheets by the Chairman, M.D. and other Directors of

the Company which were certified by the Auditors, the value of

the shares of the Company suddenly dropped causing huge

financial loss to the shareholders. The drop in the value of the

3

shares was due to dishonest and fraudulent acts committed

by the aforesaid functionaries, who were managing the affairs

of the Company and were associated with its functioning and

day-to-day affairs.

4) With the above brief facts, let us consider the allegations

leveled against the Respondents herein (A4 and A10) and the

role played by them.

The role of S. Gopalakrishnan (A4), Partner and In-charge of

M/s Price Waterhouse in CC 1/2010:

(a) He affixed his signature on the financial statements as

partner of M/s Price Waterhouse, the Statutory Auditors for

M/s SCSL from the financial year 2001 till 2007.

(b) He was a partner in the firm `M/s Price Waterhouse,

Bangalore and not in `M/s Price Waterhouse’.

(c) In the agreement entered into between M/s SCSL and

M/s Price Waterhouse, instead of affixing his signature, he

signed as `M/s Price Waterhouse’ which is contrary to the

established practice and procedure.

(d) By virtue of his status as a Statutory Auditor, it is

incumbent on his part to verify the bank balances and FDRs

4

claimed to be held by M/s SCSL besides other investments,

liabilities and sales of the Company before certifying the

statutory Audit Report which forms the basis of Annual

Financial Statement of the Company

(e) The presentations made by him to the Audit Committee

about the health of the Company were misleading.

(f) As a consideration for his acts in accommodating the

accused persons, he received an exorbitant audit fee from M/s

SCSL over and above the market rate which reflects a quid pro

quo arrangement.

(g) Letters generated on the letter-heads of M/s Price

Waterhouse were recovered from the computer systems of M/s

SCSL. These letters were supposed to be written by the

Auditors addressed to the banks seeking confirmations about

the balances.

(h) Though deficiencies were found in Information

Technology General Check, no substantial and elaborate

examination of the financial accounts was conducted by him.

(i) Control deficiencies identified in the integrated audit

were not brought to the notice of the Audit committee.

5

(j) The above overt acts of A4 reveal the offences punishable

under Section 120-B read with Sections 420, 419, 467, 471

and 477A of IPC.

5) The role of Sri S. Gopalakrishnan (A4), in CC 3/2010:

(a) He failed to comply with the Audit & Assurance

Standards while conducting Statutory Audit in case of M/s

SCSL.

(b) He failed to point out the existence of forged and

fabricated invoices in the Invoice Samples.

(c) As a quid pro quo for his role he received very high

remuneration.

(d) The above overt acts of A4 reveal the offences punishable

under Section 120-B r/w 420, 471 & 477A IPC.

The role of Sri V.S. Prabhakara Gupta (A10), Head Internal

Audit, M/s SCSL in the Supplementary Charge-sheet:

(a) He was the Associate In-charge – Internal Audit and was

the Global Head of Internal Audit of M/s SCSL during the

relevant period of time.

6

(b) He had intentionally not included auditing of Oracle

Financials (OF) in the Internal Audit Plan of M/s SCSL till

2007 even though the system was operational since 2002.

(c) He intentionally submitted a prioritization plan to the

Audit Committee for postponing the audit of many items

including Oracle Financials citing several irrelevant reasons.

(d) With regard to anomalies pertaining to the invoices no

correctional measures or follow up action was taken.

(e) He did not properly follow up for the restoration of the

access to the offshore books of accounts for the Internal Audit

team.

(f) He intentionally flouted the laid down procedures

mentioned in the Internal Audit Manual.

(g) The above overt acts of A10 reveal the offences

punishable under Section 120-B r/w Section 420 IPC.

6) Apart from the above details, Mr. P.P. Malhotra, learned

ASG has also brought to our notice that prior to the grant of

bail by the High Court A4 had filed seven bail applications

and the High Court passed the impugned order only in the

eighth bail application. He also pointed out that in the same

7

way, A10 had filed six bail applications and the High Court

passed the impugned order enlarging him on bail only in the

sixth bail application.

7) By pointing out all these details, learned ASG submitted

that at this stage, release of the accused-respondents from

judicial custody will jeopardize the trial, particularly, when

these two respondents, A4 and A10 who were the external and

internal auditors of the Company, will influence the witnesses

and it would be difficult for the employees to come and depose

against them. He also submitted that considering the

seriousness of the offence, impact on the society as a whole

and magnitude of the offence, the respondents are not entitled

for bail and the High Court has committed an error in granting

the bail to them. He also submitted that the reliance on the

orders of this Court insofar as Talluri Srinivas (A5) is not

comparable because after the order of this Court granting him

bail on 04.02.2010 in Criminal Appeal No. 257 of 2010, the

entire scenario in the trial has changed, hence the said order

cannot be cited as a precedent. He also submitted that

though A4 and A5 were Auditors of M/s SCSL, A5 was there

8

only for a limited period of one year whereas A4 worked for a

period of seven years i.e. from 2000-07. He also relied on the

order of this Court in Criminal Appeal No. 2068-2072 of 2010

dated 26.10.2010 wherein this Court cancelled the bail

granted by the High Court insofar as A1, A2, A3, A7, A8 and

A9 are concerned.

8) On the other hand, Mr. Mukul Rohatgi, learned senior

counsel appearing for A4 highlighted the alleged role between

those accused, i.e. A1, A2, A3, A7, A8 and A9 whose bail has

been cancelled by this Court and that of A4. According to

him, the order of this Court dated 26.10.2010 in Criminal

Appeal No. 2068-2072 of 2010 is not applicable. A4 had been

in custody for one year and five months before he was

enlarged on bail. He also demonstrated that even according to

the prosecution the role assigned to A4 and A5 is identical and

when A5 was ordered to be released by this Court even as

early as on 04.02.2010, the High Court rightly applied parity

between them and granted bail. He also contended that A4

was not an employee of M/s SCSL but was partner in M/s

9

Price Waterhouse and has nothing to do with the alleged claim

in M/s SCSL.

9) Shri D. Rama Krishna Reddy, learned counsel appearing

for A10 submitted that though he was an internal auditor of

M/s SCSL, no statutory function was assigned to him. He

also pointed out that only in the second charge-sheet, his

name was included as an accused. He further pointed out

that before granting bail by the High Court, he was put in jail

for 222 days.

10) We have perused the impugned order of the High Court,

various details furnished by both the sides and considered the

rival contentions.

11) As per the complaint and investigation, A4 and A10 along

with the other accused are involved in one of the greatest

corporate scams of the commercial world. It has caused a

financial storm not only throughout the country but also

worldwide and by their action and conduct, lakhs of

shareholders and others have been duped and the corporate

credibility of the nation has received a serious setback. It is

1

not in dispute that nobody can underestimate the sufferings of

the shareholders and others due to the scam in question.

12) Though it was argued that the Management of M/s SCSL

has been shifted to other corporate entity, it is demonstrated

before us that the employees who were working in the

erstwhile M/s SCSL are now working under the present

management. In view of the same, at least persons working in

the accounts section/financial management will not come

forward to depose against the Respondents herein (A4 and

A10) who were the external and internal auditors of the

Company and who had influence in the Company.

13) The High Court, while ordering bail for A4 and A10,

heavily relied on the order of this Court dated 04.02.2010

made in Criminal Appeal No. 257 of 2010. The said appeal

relates to one – Talluri Srinivas (A5), who is a Chartered

Accountant, registered with the Institute of Chartered

Accountants of India (ICAI). He was working as a partner with

M/s Price Waterhouse, Bangalore registered with the ICAI.

M/s Price Waterhouse is the statutory authorized auditors of

M/s SCSL and allegation against A5 is that while submitting

1

the audit report for the year 2007-08, some inflated figures

were incorporated in the said report and thereby he committed

serious breach of faith as a Member of the professional body of

auditors/accountants. After noting several details and

hearing the learned counsel on either side, this Court noted

the following circumstances for releasing A5 on bail:

“i) the charge-sheet is running into several thousand

pages;

ii) The CBI proposes to examine 470 witnesses;

iii) a very large volume of records have been produced

in this case;

iv) therefore, it can be easily assumed that the trial of

this case will take a long time even to start.”

Considering these factual details without expressing any

opinion on the merits of the case regarding the nature of

offence or gravity thereof allegedly committed by A5 and

having regard to the fact that he had been in custody for more

than a year released him on bail on 04.02.2010 by imposing

certain conditions.

1

14) Now the question is whether the same reasonings are

applicable to the respondents herein, i.e. A4 and A10?

15) We have already pointed out that in view of the appeal

filed by Talluri Srinivas (A5) against the dismissal of his bail

application by the High Court, this Court considering the facts

stated in the earlier paragraph passed an order on 04.02.2010

releasing A5 on bail subject to certain conditions. First of all,

there is no similarity in respect of the role assigned to A4 and

A5. Mr. Mukul Rohtagi, learned senior counsel, after taking

us through several materials, submitted that even as per the

prosecution, the role assigned to A4 and A5 is identical. After

going through the same, prima facie, we are satisfied that the

said assumption is incorrect. It is pointed out that though

both A4 and A5 were Auditors of M/s SCSL at the relevant

time, admittedly, A5 had worked only for a period of one year

whereas A4 was in-charge of auditing the accounts of M/s

SCSL for a period of seven years, i.e., from 2000 to 2007. In

addition to the same, we have also verified three charge-sheets

and the imputations made against both these accused

persons. In these factual details available, prima facie, we are

1

satisfied that A4 and A5 cannot be put on the same footing in

respect of erroneous auditing resulting in inflated cash and

bank balances of M/s SCSL.

16) It is relevant to point out the recent order of this Court

dated 26.10.2010 in Criminal Appeal No. 2068-2072 of 2010

wherein this Court cancelled the bail granted by the High

Court in respect of A1, A2, A3, A7, A8 and A9. After passing

such order, this Court after recording the fact that the charges

have been framed on 25.10.2010 and trial is scheduled to

commence w.e.f. 02.11.2010 issued several directions, namely,

(i) the trial Court to take up the case on day-to-day basis

and conclude the trial as expeditiously as possible in any

event on or before 31.07.2011;

(ii) the trial Court would avoid granting undue

adjournments, unless it becomes absolutely imperative;

(iii) the parties are directed to examine only material and

most essential witnesses and fully cooperate with the

trial Court;

(iv) the accused shall be produced before the trial Court on

time, on every date of hearing, unless exempted by orders

of the Court;

1

(v) the trial Court is free to decide the case without being

influenced by any of the observations made by the High

Court or by this Court;

(vi) for any reason, trial is not concluded before 31.07.2011,

the accused would be at liberty to approach the trial

Court for grant of bail.

17) The recent order dated 26.10.2010 of this Court referred

to above makes it clear that this Court cancelled the bail in

respect of prime accused, namely, A1, A2, A3, A7, A8 and A9.

It is also brought to our notice that in view of the specific

directions of this Court in the said order, the trial has started

and according to the learned ASG, it is likely to be concluded

by the cut off date, i.e. 31.07.2011. It is also brought to our

notice that out of 697 witnesses, the prosecution has dropped

470 witnesses and only 227 witnesses are to be examined.

Out of this, 193 witnesses have already been examined and

some of them are to be cross-examined. According to the him,

only 30 more witnesses have to be produced and examined.

18) In view of the directions of this Court in the subsequent

order dated 26.10.2010, the trial is proceeding on day-to-day

basis and likely to be concluded by 31.07.2011. We are

1

satisfied that the reasons stated while granting bail for Talluri

Srinivas (A5) by this Court on 04.02.2010 are not applicable to

the respondents herein. Accordingly reliance on the basis of

the bail order granted in favour of A5 cannot be applied to

these respondents.

19) Mr. Mukul Rohatgi, learned senior counsel, appearing for

A4 and Mr. D. Rama Krishna Reddy, learned counsel

appearing for A10 strongly commented the conduct of the CBI

in not challenging the order of the High Court granting bail to

these persons and failure on their part to place these matters

before the Court at the appropriate time. It is not in dispute

that the High Court granted bail to these respondents on

25.06.2010 and the CBI challenging the said order filed two

special leave petitions before this Court on 06.10.2010. No

doubt, the matter was listed before the Court only on

01.04.2011 on which date, this Court issued notice to the

respondents and on the same day the notice was accepted by

the respective counsel for the respondents and they were

permitted to file their reply. After filing reply, when the matter

again came up for hearing on 04.04.2011 at the request of

1

both sides, the matter was posted for final hearing on

15.04.2011 and was argued at length on the same day.

Though the appellant-CBI was not so diligent to bring the

special leave petitions for orders immediately after filing of the

same due to various reasons and compliance of the office

report had taken some time, however, on this ground their

challenge with regard to the order of the High Court granting

bail cannot be rejected without going into the merits.

20) Though Mr. D. Rama Krishna Reddy, learned counsel for

A-10, submitted that he being the internal auditor, employee

of M/s SCSL, there is no statutory function and his name does

not find place in the first charge-sheet and he was named only

in the second charge-sheet, considering the materials

available, it is not desirable to go into the correctness or

otherwise at this juncture and at the same time in view of the

magnitude of the scam and without the assistance and

connivance of persons in-charge of auditing, we are unable to

accept the stand of the learned counsel and hold that the High

Court is not justified in granting bail for him.

1

21) It is also relevant to note that there is difference between

yardsticks for cancellation of bail and appeal against the order

granting bail. Very cogent and overwhelming circumstances

are necessary for an order directing the cancellation of bail

already granted. Generally speaking, the grounds for

cancellation of bail are, interference or attempt to interfere

with the due course of administration of justice or evasion or

attempt to evade the due course of justice or abuse of the

concessions granted to the accused in any manner. These are

all only few illustrative materials. The satisfaction of the Court

on the basis of the materials placed on record of the possibility

of the accused absconding is another reason justifying the

cancellation of bail. In other words, bail once granted should

not be cancelled in a mechanical manner without considering

whether any supervening circumstances have rendered it no

longer conducive to a fair trial to allow the accused to retain

his freedom by enjoying the concession of bail during the trial.

We have already pointed out that the issue before us is not for

cancellation of bail granted earlier, the question is whether in

the facts and circumstances of the magnitude of the scam, the

1

bail granted in favour of all the main accused have been

cancelled and the Respondent Nos. A4 and A10 being external

and internal auditors respectively, their role being paramount

in inflating processing assets and bank balances of M/s SCSL,

we are of the view that the High Court is not justified in

granting bail.

22) In view of the specific allegation by the prosecution that

A4 and A10 were party to the criminal conspiracy showing

inflated (non-existent) cash and bank balances reflected in the

books, inflated proceeds over a period of last several years ,

frauds and cooking books of accounts, we are satisfied that

the High Court ought not to have granted bail to these

respondents. Considering the subsequent order of this Court

dated 26.10.2010 cancelling the bail in respect of other

accused and issuing directions based on which the trial has to

be concluded within the schedule time, viz. 31.07.2011, we

hold that the High Court committed an error in granting bail

to these respondents A4 and A10.

1

23) In the light of the above discussion, the impugned order

of the High Court dated 25.06.2010 in Crl. Petition Nos. 4913

and 4972 of 2010 granting bail in favour of the respondents

i.e., A4 and A10 is set aside. They are directed to surrender

on or before 30.04.2011 otherwise the appellant shall take

appropriate steps in accordance with law. All the observations

and directions, as stated in the earlier order dated 26.10.2010,

are also applicable to the respondents (A4 and A10). We also

make it clear that the above said conclusion is for considering

the grant of bail by the High Court and the trial Court is free

to decide the case without being influenced by any of the

observations made by the High court and by this Court in this

order.

24)      The appeals are allowed.        



     




                                                ..............................J. 

                                                 (P. SATHASIVAM)   
                                                                                                     





                                              .................................J. 

                                                 (DR. B.S. CHAUHAN) 


NEW DELHI;

APRIL 21, 2011.                                    




                                                                                                         2