Delhi High Court High Court

Romesh Sharma vs Cbi on 18 October, 2011

Delhi High Court
Romesh Sharma vs Cbi on 18 October, 2011
Author: V.K.Shali
*            IN THE HIGH COURT OF DELHI AT NEW DELHI

+                    BAIL APPLN.651/2011

                                Date of Decision :   18.10.2011

ROMESH SHARMA                                     ...... Petitioner
                              Through: Mr.Rakesh Tiku, Sr.Adv.
                                       with Mr.K.K.Manan, Adv.

                               Versus

CBI                                              ....Respondent
                              Through: Mr. S.K.Saxena, Adv. for
                                       CBI
CORAM :
HON'BLE MR. JUSTICE V.K. SHALI

1.    Whether Reporters of local papers may be
      allowed to see the judgment?             YES
2.    To be referred to the Reporter or not ?  YES
3.    Whether the judgment should be reported
      in the Digest ?                          YES


V.K. SHALI, J.

1. This is a petition under Section 439 read with Section

436A of Cr.P.C. for grant of bail in respect of FIR

no.RC1(S) 98/STF/CBI registered by P.S. CBI/STF Delhi in

respect of which trial is pending before Sh.K.S.Mohi, ASJ-

3, Saket, New Delhi.

Bail A.No.651/2011 Page 1 of 20

2. Briefly stated the facts of the case are that a Helicopter

Model Bell 47 G5-VT EAP belonging to M/s Pushak Aviation

Pvt. Ltd. having its office at Mumbai was transferred in the

name of Sh.H.Suresh Rao on 19.9.94. He got the

helicopter made air-worthy and was leasing it on hire for

various purposes including spray on the fields,

electioneering, etc.

3. In February, 1996, Sh.H.Suresh Rao came in contact with

the petitioner/Romesh Sharma at Delhi, a resident of C-

30, Mayfair Garden, New Delhi who was also having a

farm house in Chattarpur, Delhi. It is alleged that Romesh

Sharma, the real brother of the accused Harish Mishra,

induced H.Suresh Rao to enter into a pre-dated MOU for

sale of the Helicopter in favour of his sole proprietorship

concern M/s Reliance Developers and Investors.

4. The petitioner was contesting the election for Member of

Parliament from Phoolpur constituency, UP in the year

1996 and he intended to hire helicopter from Sh.H.Suresh

Rao for election purposes. MOU dated 27.3.1996 was

entered into, which was signed by Mr.Harish Mishra,

Bail A.No.651/2011 Page 2 of 20
brother of the petitioner on behalf of M/s Reliance

Developers and Investors. The MOU was ante-dated as

24.2.1996. The reason for ante-dated MOU as alleged by

the prosecution was to avoid the objection of the Election

Commission regarding the limit of election expenses borne

by the petitioner. It is alleged that the petitioner, Romesh

Sharma on various occasions paid an amount of Rs.12

lacs to Sh.H.Suresh Rao as hiring charges. Since certain

amount was still outstanding H.Suresh Rao along with two

of his Advocates i.e. Mr.R.A.Shah and Mr.Rakesh Gupta is

alleged to have visited the house of the petitioner on

5.6.1996 where he was allegedly forced to sign the

documents regarding transfer of helicopter in favour of

Romesh Sharma under threat and duress.

5. One Sh.Neeraj Bhatia was also made to hand over the

original registration certificate to the petitioner on the

promise that he would pay an amount of Rs.18 lacs to

Sh.Neeraj Bhatia, which the petitioner never paid. On

7.6.1996, the petitioner got the helicopter transferred in

his own name. On 20.10.1998, H.Suresh Rao along with

Bail A.No.651/2011 Page 3 of 20
Rakesh Gupta met the petitioner at his residence in order

to receive whatever amount the petitioner wanted to pay

in respect of the helicopter. It is alleged that the petitioner

manhandled H.Suresh Rao and his friend Rakesh Gupta.

They were abducted and taken to 16, Mahadev Road,

residence of an MP. Somebody informed to Delhi police

control room about the abduction and consequently, FIR

no.799/98 dated 20.10.1998 was registered at P.S.Hauz

Khas, New Delhi and the investigations were conducted as

a consequence of which, the helicopter and various

incriminating documents were recovered and Sh.H.Suresh

Rao and Rakesh Gupta were got freed from the captivity

of the petitioner.

6. Investigations of the case were later on transferred to the

CBI. Apart from the present petitioner, there were 9 other

accused persons and all of them are on bail. The entire

evidence in the case has been recorded. The statement of

the accused has already been recorded. The case is

presently being argued on merits before the learned Judge

for final disposal.

Bail A.No.651/2011 Page 4 of 20

7. The present bail application has been filed by the

petitioner stating that he has been in custody for almost

13 years now and all other accused persons are on bail

and there is no likelihood that the judgment will be

pronounced immediately as arguments are yet to be

concluded, therefore, he prays for grant of bail. It has

been stated that earlier also the matter was heard by one

of the Judges for over a year yet the judgment could not

be pronounced because of his transfer and now when the

matter is to be heard from the beginning, it is bound to

take time.

8. The petitioner has also invoked Section 436 (A) Cr.P.C. to

press his grant of bail by contending that it is mandate of

legislature that in case the person concerned has

undergone half of the period of the maximum sentence

which the said offence carries, except in an offence which

carries sentence of death, he ought to be released on

bail.

9. The CBI has filed reply to the bail application. The learned

counsel for the CBI has not disputed, so far as, the facts

Bail A.No.651/2011 Page 5 of 20
of the case are concerned, however, he has vehemently

opposed the grant of bail to the petitioner. He has also

filed written submissions and relied upon number of

judgments to contest the bail on merits.

10. I have heard the learned senior counsel for the petitioner

and the learned counsel for the CBI. I have also gone

through the record.

11. It has been contended by the learned senior counsel that

the petitioner has already spent almost 13 years in

custody as an under trial and all the remaining accused

persons are enjoying bail, therefore, the petitioner

deserves to be enlarged on bail.

12. It has also been contended that the trial of the case is

almost complete as the final arguments are being heard,

there is absolutely no question of the witnesses being

influenced and so far as the question of petitioner’s fleeing

away from the processes of law is concerned, it was

contended that the petitioner has roots in the society and

immovable properties in India which lend assurance for his

appearance.

Bail A.No.651/2011 Page 6 of 20

13. It was also contended by the learned senior counsel that

Section 436 (A) Cr.P.C. is applicable in all the cases accept

in a case where any of the offence carries a death

sentence. So far as various offences of which the

petitioner has been charged are concerned, only one

offence u/S 395 IPC carries a sentence of life

imprisonment and even if the petitioner is held guilty for

an offence u/S 395 IPC and sentenced to life

imprisonment, it means that the petitioner will not be able

to come out from the jail before expiry of 14 years. The

learned senior counsel has stated that any person who is

sentenced to life imprisonment shall not be released

before expiry of 14 years. Reliance has been placed upon

a judgment of the Apex Court in case titled Ramraj Vs.

State of Chhattisgarh, AIR 2010 SC 420, wherein the

word ‘life imprisonment’ has been interpreted as an

imprisonment, minimum term of which is 14 years. It has

also been observed in the said judgment that it is not to

be interpreted as being imprisonment for whole of the

natural life of a convict. This interpretation was relied

Bail A.No.651/2011 Page 7 of 20
upon with a view to dispel the objection raised by the

learned counsel for the CBI that the life imprisonment

does not necessarily mean an imprisonment of 14 years, it

means for whole of the life and if a person is sentenced to

life imprisonment then the Court is not sure or able to

gauge as to whether a person would serve the sentence of

20 years, 30 years or 40 years depending upon his life

expectancy. In this regard, the learned counsel for the

CBI had referred to the judgment of the Apex Court in

case titled Swamy Shraddananda @ Murli Manohar Mishra

Vs. State of Karnataka, AIR 2008 SC 3040, where while

converting the death sentence of a convict to life

imprisonment, it was observed by the Apex Court that the

life imprisonment in the said case does not mean only 14

years but it would mean the entire life of the accused. But

this judgment has been distinguished in Ramraj’s case

(supra).

14. The learned counsel for the CBI has also contended that

the case is already at the fag end inasmuch as arguments

on merits are being heard and therefore, the petitioner

Bail A.No.651/2011 Page 8 of 20
may not be granted bail as he will flee from the processes

of law. It was contended that the matter was argued

earlier also for almost two years before another Judge,

however, unfortunately, the learned Judge was transferred

and consequently, the judgment could not be pronounced.

15. The learned counsel for the CBI has also referred to a

number of judgments in order to contest the claim of the

petitioner for grant of bail. These judgments are, State of

Maharashtra Vs. Captain Buddhikota Subha Rao, AIR

1989 SC 2292; Ajay Aggarwal Vs. Union of India & Ors.,

1993 SCC (Cri) 961; State of Maharashtra Vs. Somnath

Thapa, 1996 Cri. L.J. (SC) 2448; N.Devindrappa Vs.

State of Karnataka, II (2007) CCR 381 (SCC) and V.Y.

Joshe & Anr. Vs. State of Gujarat and Anr., I (2008) CCR

246 (SC).

16. I have gone through these judgments. However, I do not

think that it is necessary to discuss these judgments for

the simple reason that the points, which are raised there

in regarding filing of successive bail application or as to

what are the ingredients of conspiracy or cheating and as

Bail A.No.651/2011 Page 9 of 20
to whether these are made out or not, are not involved in

the present case. It is not the stand of the learned senior

counsel for the petitioner that the bail should be granted

to him on merits of the case. The only question to be

examined is whether the petitioner who has undergone

nearly 13 years of incarceration, where he is facing a trial

for an offence under Section 395 Cr.P.C. which carries life

sentence, should he ought to be released on bail pending

conclusion of the trial? This question needs to be

answered in the light of two facts, one that all remaining

accused are on bail and secondly, even if it is assumed

that he is convicted for an offence u/S 395 IPC he may not

be released before undergoing minimum 14 year of

sentence.

17. I have carefully considered the submissions made by the

respective sides.

18. At the outset, it may be mentioned that the petitioner

does not have clean antecedents and is involved in

number of criminal matters. But in most of these matters,

he has either been enlarged on bail or he has been

Bail A.No.651/2011 Page 10 of 20
acquitted or even convicted and sentenced, which

sentence, keeping in view the fact that the petitioner has

been in custody for the last 13 years, he must necessarily

have undergone. The tabulation form of these cases and

their outcome is given as under:-

Sl.No. Offence u/S Sentence

1. 421, 420, 323, 395, 397, 420 (7 years)
412, 506, 120B IPC 323(1 year)
395(Life/10 yrs.)
397 (7 years)
412 (Life/10 yrs.)
506(2 years, if
threat for death-7
years)

2. 50 Wildlife Act Punishment
prescribed

3. 61/1/14 Excise Act Acquitted on
20.8.2011

4. 25/30/54/59 Arms Act 3 years max.

      5.             384, 506 IPC              384-3 years
                                              506-2 years
      6.             448/384/506/468/471      448-1 year
                                              384-3 years
                                              506-2 years
                                              468-7 years
                                              471-7 years
      7.             120B r/w Sec. 302 IPC    --
      8.             120B r/w Sec. 384/386 384-3 years
                     IPC                      386-10 years
      9.             384 IPC                  384 -3 years

10. 420/467/471/468/448/506 Max. punishment
IPC is under 467 i.e.
Life.

11. 448,467,468, 471 IPC Max. punishment
is under 467 i.e.

Bail A.No.651/2011 Page 11 of 20
Life

12. 386-10 yrs. 506, 120B IPC Acquitted by
Sessions Court on
16.7.2006

13. 384 IPC 3 yrs.-Discharged

14. 57 FERA 4 yrs. and 6
months and fine of
`55 lacs

15. 57 FERA Pending arguments

16. 302 , 120B IPC Acquitted by High
Court

19. The aforesaid table would show that at serial no.1, which

are the details of the present case, it is only an offence

under Section 395 IPC which carries a maximum sentence

of life imprisonment.

20. One of the main factors to be taken into account while

granting bail is the gravity of the offence. The same can

be judged by the quantum of sentence which it carries,

obviously, seen from this angle, the offence carries life

sentence and thus is very serious.

21. No doubt, the Supreme Court in Swamy Shraddananda’s

case (supra) had observed that conversion of the death

sentence into a sentence of life imprisonment does not

mean imprisonment only upto 14 years but ‘life sentence’,

Bail A.No.651/2011 Page 12 of 20
means the entire life, but this was a judgment which has

not been held to be laying down the correct interpretation

of the ‘life sentence’ in a subsequent judgment in the

Ramraj’s case (supra). Further even if the judgment of

Swamy Shraddananda’s case (supra) is considered, the

facts of the said case are distinguishable from the facts of

the present case as it was a case of murder which

admittedly carried death sentence and while as the

present case, does not carry the death sentence but only

life sentence, therefore, I feel that it may not be correct to

apply the ratio of the said judgment to the facts of the

present case.

22. Thus the net result of these two authorities would be that

in case a person is sentenced to life imprisonment in

respect of an offence which does not carry the death

sentence, he will not be able to come out from the prison

before undergoing 14 years of sentence. If that be so,

then so far as the present petitioner is concerned, prima

facie, at this point of time, there is nothing to assume that

even if he is convicted for an offence u/S 395, he will be

Bail A.No.651/2011 Page 13 of 20
sentenced to ‘life imprisonment’, which would mean the

entire life of a person. Therefore, prima facie, I am

inclined to hold that even if the petitioner is sentenced to

‘life imprisonment’ u/S 395 IPC even then the minimum

imprisonment which is expected to undergo by him is 14

years and since he has already undergone almost 13

years of the imprisonment, it is a fit case where the

petitioner deserves to be enlarged on bail, because 13

years is admittedly more than one half of the sentence,

rather a substantial portion of the sentence has already

been undergone, if imposed on the petitioner.

23. The contention of the learned counsel for the CBI is that

so far as Section 436(A) IPC is concerned, although the

legislature has excluded the applicability of the said

Section only in cases of offence where one of the sentence

is death sentence but it does not preclude the applicability

of the said provision to an offence where the life

imprisonment is imposed. Meaning thereby, that any

offence which carries ‘life imprisonment’ will not have the

applicability of Section 436A Cr.P.C. If this interpretation

Bail A.No.651/2011 Page 14 of 20
of the learned counsel for the CBI is accepted, it will be

doing violence to the language of the provision and the

object for which it was enacted. The reason which has

been given by the learned counsel for the CBI for such an

interpretation is that in case where a person is sentenced

to ‘life imprisonment’, it will not be open to the Judge or

the Court as to what will be the total period of sentence

which a party will be undergoing because nobody is aware

about the total life expectancy of a person.

24. I do not agree with such submission made by the learned

counsel for the CBI. The object of Section 436A Cr.P.C.

essentially was to decongest the jails by extending the

benefit of grant of bail to the under trials who had already

undergone more than one and a half of the total sentence

which an offence carried the said benefit was deprived in

cases where the offence carried a death sentence, if that

was the object then we will be doing violence to the

provision of the statute by importing in it the offence

which carry the ‘life sentence’ as it would be against the

basic rule of interpretation of statute. Further, Section

Bail A.No.651/2011 Page 15 of 20
436(A) Cr.P.C. is a benevolent provision, which is

incorporated by the legislature with a view to ameliorate

the conditions of the under trials who are languishing in

jail for a long period of time having undergone more than

half of the sentence which the offence carries. The said

provision cannot be interpreted in a manner so as to

deprive the benefit of such beneficial legislation to the

under trial. I, therefore, feel that the argument which is

advanced by the learned counsel for the CBI is not

acceptable and the submission made by the learned senior

counsel for the petitioner seems to be more plausible and

rational as well as in line with the object of the enactment

and incorporation of the provision.

25. Although I do not agree with the interpretation given by

the learned counsel for the CBI as has been detailed

hereinabove but there is another aspect of the matter.

The Apex Court in Pramod Kumar Saxena Vs. Union of

India & Ors., (2008) 9 SCC 685, while considering the

grant of bail to the petitioner under Section 436A of the

Cr.P.C. observed that the aforesaid provision is not

Bail A.No.651/2011 Page 16 of 20
retrospective in its application. Meaning thereby that it is

applicable only to cases, which have arisen after the

amendment was brought into Cr.P.C. The observation of

the Apex Court is binding, therefore, the benefit of Section

436A Cr.P.C. cannot be given to the petitioner. However,

dehors Pramod Kumar Saxena’s case (supra), keeping in

view the peculiar facts and circumstances of the present

case that the petitioner has been in custody for 13 years

and all other co-accused are on bail and the fact that

evidence has already been concluded long back, I feel that

the benefit of bail, in my considered opinion, ought to be

extended to him also. Even if, it is assumed that the

petitioner will be held guilty for an offence under Section

395 IPC, he will be required to undergo minimum of 14

years & unexpired portion of his sentence would be one

year approximately.

26. The only question, which arises, is that, having said so,

the other aspects have also to be seen while, enlarging

the petitioner on bail namely, his past conduct, his

Bail A.No.651/2011 Page 17 of 20
chances of fleeing away from the processes of law and the

conditions, which are conducive for holding a fair trial.

27. As far as the holding of fair trial is concerned, the trial is

at the penultimate stage inasmuch as witnesses have

been testified and arguments are being heard. Therefore,

the petitioner cannot create conditions, which are not

conducive for holding a fair trial. So far as the witnesses

who have testified against the petitioner are concerned,

he can certainly be put to notice that no threats ought to

be advanced to the persons who have testified against

him and if done so, he will be doing so on his own peril.

28. So far as the past conduct of the petitioner and the

number of cases against him are concerned, no doubt it

does not make a happy reading, inasmuch as the

petitioner seems to be having criminal proclivities as there

were as many as 16 cases registered against him in which

he was facing trial out of which some of the cases are still

pending trial and in some other cases, he has either

already been convicted or acquitted or sentenced which

having regard to his incarceration of 13 years, I assume

Bail A.No.651/2011 Page 18 of 20
he must have undergone by now. The tabulation form of

the cases show that the petitioner is on bail in most of

these cases, which are still pending trial. So far as further

conduct of the petitioner is concerned, it can always be

regulated by putting conditions that no further offence be

committed.

29. As regards, fleeing away from the processes of law, the

petitioner can be put to certain conditions to ensure that

he continues to submit to the processes of law by

furnishing heavy sureties more so when the property

involved in the case was a valuable property running into

crore of rupees.

30. For the reasons mentioned above, I feel that it is a fit case

for granting the benefit of bail to the petitioner as the

petitioner has already undergone a period of incarceration

as an under trial for nearly 13 years and he deserves to

be enlarged on bail. I accordingly, direct that the

petitioner be released on bail on furnishing a personal

bond in the sum of Rs.20 lacs with two sureties of the like

Bail A.No.651/2011 Page 19 of 20
amount to the satisfaction of the Trial Court, subject to

the following conditions:-

(i) That the petitioner shall surrender his passport
before the Court, if he has any,

(ii) That the petitioner shall not threaten any of the
witnesses who have testified against him,

(iii) That he shall not leave the National Capital
Region of Delhi without the permission of the
Court,

(iv) He shall keep his place of residence and the
mobile number available with the IO as well as
the Court,

(v) He shall appear before the SHO of the
concerned police station, to record his
presence, on every alternate Saturday.

31. With these directions, the bail application of the petitioner

is allowed.

32. The petition is disposed of.

V.K. SHALI, J.

OCTOBER 18, 2011
RN/SS

Bail A.No.651/2011 Page 20 of 20