Supreme Court of India

Sushil Suri vs C.B.I & Anr on 6 May, 2011

Supreme Court of India
Sushil Suri vs C.B.I & Anr on 6 May, 2011
Bench: D.K. Jain, H.L. Dattu
                                                                          REPORTABLE

                     IN THE SUPREME COURT OF INDIA


                  CRIMINAL APPELLATE JURISDICTION


                    CRIMINAL APPEAL NO.1109 0F 2011

              (Arising Out of S.L.P. (Criminal) No.6113 of 2009)




 SUSHIL SURI                                     --                 APPELLANT


                                      VERSUS


 C.B.I. & ANR.                                   --                RESPONDENTS





                                 J U D G M E N T

D.K. JAIN, J.:

1.Leave granted.

2.This appeal, by special leave, is directed against judgment dated 21st May

2009 delivered by the High Court of Delhi in Criminal Misc. Case No.3842

of 2008, in a petition filed by the appellant herein under Section 482 of the

Code of Criminal Procedure, 1973 (for short “the Cr.P.C.”). By the

impugned judgment, a learned Single Judge of the High Court has declined

to quash the Chargesheet filed against the appellant and other directors of a

Company, namely, M/s Morpen Laboratories Ltd. (for short “the Company”)

for offences punishable under Sections 120B, 420, 409, 468 and 471 of the

Indian Penal Code, 1860 (for short “the IPC”).

3.Briefly stated, the facts, material for adjudication of the issue, arising in

this appeal, are as follows:

A source information was received by the Central Bureau of

Investigation (for short “the CBI”) that in the year 1999 two Chartered

Accountants, namely, Sanjay Malik and Bipin Kakkar, had dishonestly and

fraudulently opened/caused to be opened several fictitious accounts in some

banks in the names of certain concerns, with an intention and object to

facilitate the diversion of bank finance availed by various public limited

companies for the purpose other than what had been stated in the loan

application. On the basis of the said information, a First Information Report

(FIR) was registered against the afore-mentioned Company and its directors.

The relevant portion of the FIR reads thus:

“That in June 1999, S/Sh. K.B. Suri, Sushil Suri and Smt. Kanta

Suri, the Executive Directors of M/s. Morepen Labs Ltd. having

their office at 416-418, Antriksh Bhawan (sic), 22, K.G. Marg,

New Delhi, conspired together and in furtherance of the said

criminal conspiracy they, dishonestly and fraudulently made an

application to Punjab & Sind Bank, Connaught Place, New

Delhi for Hire-Purchase Finance to the tune of `300 Lacs, by

submitting fake and forged purchase orders, invoices and bills

relating to supply of machineries and equipments to be installed

in their factory/works situated in Distt. Solan (HP).

That the above Executive Directors of the company,

dishonestly, fraudulently and in conspiracy with other accused

persons submitted to the bank, fake and forged invoices of

fictitious/non-existent supplier i.e. M/s. R.K. Engineers, M/s.

Teem Metals Pvt. Ltd. and M/s. Malson Impex, made

accommodation payments representing as genuine advance

payments to suppliers and thereby caused the bank to release

funds to the tune of `300 lacs towards cost of machineries and

2

equipments and pay orders in various amounts issued by the

bank for the purpose of making payments to suppliers. These

amounts were then fraudulently deposited in several fictitious

accounts of S/Sh. Sanjay Malik and Bipin Kakkar at

Corporation Bank and Canara Bank and encashed. The bank

finance raised by the company on the pretext of procurement of

machineries and equipments were not used for the purpose

stated in the application for loan, instead the bank loan was

diverted by the above Executive Directors, in collusion with

S/Sh. Sanjay Malik and Bipin Kakkar, for other undisclosed

non-business purposes.

That during the year 1998 also the above Executive Directors of

M/s. Morepen Labs Ltd. had adopted a similar modus-operandi

in collusion with some other unknown persons/Chartered

Accountants and applied for bank finance to the tune of `200

lacs for purchase of machineries and equipments with an object

to divert bank finance for undisclosed non-business orders,

invoices and bills of fictitious suppliers, i.e. M/s. B.K. Chemi-

Plant Industries and M/s. Flexon Hose and Engineering Co. Pvt.

Ltd. and caused the bank to release loan of `200 lacs for the

purpose of procurement of machineries and equipments to be

installed in their factory works situated in Distt. Solan (HP).

The bank loan thus released by Punjab & Sind Bank (Hire-

Purchase Branch), Connaught Circus, New Delhi was not

actually used for the purpose stated in the loan proposal rather

the pay orders issued by the bank in the name of fictitious

suppliers M/s. Chemi-Plant Industries and M/s. Flexon Hose

and Engineering Co. Pvt. Ltd. were deposited in fictitious

accounts opened in the above name and style at Bank of

Rajasthan, Kamla Nagar Branch, Delhi and encashed. No

suppliers of machineries and equipments were made by M/s.

B.K. Chemi-Plant Industries and M/s. Flexon Hose and

Engineering Co. Pvt. Ltd. to M/s. Morepen Labs. Ltd. and bank

finance availed by the company for the said purpose were again

used for some undisclosed non-business purposes.

The above facts and circumstances disclose the commission of

offences u/s 120-B, IPC r/w 420, 409, 468 and 471 IPC and

substantive offences thereunder against Chartered Accountants

S/Sh. Sanjay Malik and Bipin Kakkar and S/Sh. K.B. Suri,

Sushil Suri and Smt. Kanta Suri, Executive Directors of M/s.

Morepen Labs. Ltd., New Delhi and other unknown persons.

3

Therefore, a regular case is registered and entrusted to Sh. A.K.

Singh, Dy. SP/SIU-VII, for investigation.”

4.The Company is a public limited company, engaged in the manufacturing

of pharmaceutical products. In order to run its affairs, from time to time, the

Company had been raising funds from different sources, like loans from

different banks/financial institutions as also from the open market by way of

`public issues’, `rights issues’ and `bonds’ etc. Investigations revealed that

in the year 1998, the Company, through its directors, including the appellant

in this appeal, applied for a hire purchase advance of `2 crores from Punjab

and Sind Bank (for short “PSB”), Hire Purchase Branch, New Delhi, for

purchase of various machinery items to be installed at their manufacturing

units at different places. It transpired that the machinery for which the loan

was raised from PSB was never purchased by the Company and, in fact, to

defraud PSB, photographs of the existing/some other machinery were taken

by affixing labels of PSB and the same were filed with PSB, as confirmation

for having purchased the machinery, for which the loan was raised under the

hire purchase limit. It was discovered that although the loan taken by the

Company from PSB had been repaid, but the Company never purchased any

machinery, utilising the funds disbursed by PSB against the purchase of

machinery. Furthermore, the value of the machinery, purportedly purchased

with these funds, was reflected in the balance-sheet of the Company and

even depreciation on the said machinery, amounting to `52,33,066/-, was

4

also claimed in the Income Tax Return/Minimum Alternate Tax (MAT) for

the assessment year 1998-1999, without any such machinery having been

actually acquired.

5.In the year 1999, the Company and its directors again applied for hire

purchase advance of `3 crores from PSB for purchase of more machines. In

their balance-sheet for the assessment year 1999-2000, the Company again

claimed the benefit of depreciation in the Income Tax/Minimum Alternate

Tax amounting to `1,44,88,605/- although no such machinery was purchased

by the Company. It further transpired that loan proposals were supported by

forged proforma invoices, purportedly issued by some suppliers in whose

name fictitious bank accounts were opened to encash the Demand

Drafts/Pay Orders issued by PSB in favour of these firms. The

investigations thus, revealed that the appellant and a number of other

persons had committed the afore-mentioned offences. Accordingly, a

Chargesheet was filed by the CBI on 13th October, 2004 in the Court of

Chief Metropolitan Magistrate, Delhi.

6.The Chief Metropolitan Magistrate took cognizance of the offences and

summoned the accused to stand trial. On being so summoned, the appellant

filed the afore-stated petition under Section 482 of the Cr.P.C., praying for

quashing of the Chargesheet mainly on the ground that once the Company

had repaid the loan to PSB along with interest, no loss was caused to PSB

and, therefore, they had not committed any offence for which Chargesheet

5

had been filed. In support of the said plea, decision of this Court in Nikhil

Merchant Vs. Central Bureau of Investigation & Anr.1 was pressed into

service. On behalf of the CBI, it was pleaded that the appellant and others,

by forging documents/vouchers to show purchase of machinery, a pre-

condition for release of instalments of loan, had not only duped PSB but also

defrauded the revenue by claiming depreciation on non-existent machinery

and in the process cheated the public exchequer of crores of rupees.

7.As already stated, the High Court has come to the conclusion that merely

because the Company and its directors had repaid the loan to PSB they could

not be exonerated of the offences committed by forging/fabricating the

documents with the intention of defrauding the bank as well as the

exchequer. The High Court was of the view that the ratio of the decision of

this Court in Rumi Dhar (Smt) Vs. State of West Bengal & Anr.2, was

applicable on the facts of the present case and the decision of this Court in

Nikhil Merchant (supra) was clearly distinguishable on facts. Thus, the

High Court held that on the peculiar facts of the case, the appellant was not

entitled to any relief. Accordingly, the petition filed by the appellant was

dismissed with costs. He was directed to appear before the trial court.

Aggrieved thereby, the appellant is before us in this appeal.

8.Mr. Vijay Aggarwal, learned counsel appearing on behalf of the appellant

assailed the judgment of the High Court on the ground that all the dues, as

1 (2008) 9 SCC 677

2 (2009) 6 SCC 364

6

claimed by PSB having been paid by the debtor Company without demur,

more so, when the Bank had not initiated any action for the recovery of

money, the case of the appellant is on a much stronger footing as compared

to the case of Nikhil Merchant (supra), wherein this Court had quashed the

criminal proceedings initiated against the borrower in view of their

compromise with the Bank. It was contended that since in the present case,

there is no allegation that the appellant had committed any offence under the

Prevention of Corruption Act 1988, at best, the allegation in the Chargesheet

may attract Section 420 of the IPC, which offence is otherwise

compoundable under Section 320 of the Cr.P.C. It was asserted that full

amount in question having been paid to the Bank, there was no monetary

loss to the Bank and, therefore, continuation of criminal proceedings against

all the accused, including the appellant, would not only be an exercise in

futility but an abuse of the process of law as well. It was thus, pleaded that

it was a fit case where the High Court should have exercised its jurisdiction

under Section 482 of the Cr.P.C. and quashed the Chargesheet. In support,

while relying heavily on the decision in Nikhil Merchant (supra), learned

counsel also commended us to the decisions of this Court in B.S. Joshi &

Ors. Vs. State of Haryana & Anr.3 and Madan Mohan Abbot Vs. State of

Punjab4. The decision in Rumi Dhar (supra) relied upon by the High Court,

was sought to be distinguished by submitting that in that case the provisions

3 (2003) 4 SCC 675

4 (2008) 4 SCC 582

7

of the Prevention of Corruption Act, 1988 had been invoked; the Bank had

to file a suit for recovery of the amount due to it and the Revision Petition

filed against framing of charge against the accused in that case had also been

dismissed, which is not the case here.

9.Per contra, Mr. H.P. Rawal, learned Additional Solicitor General of India,

appearing for the CBI, supporting the impugned judgment, strenuously

urged that having regard to the nature of the allegations against the

appellant, based on the evidence collected during the course of

investigations, the High Court has rightly refused to exercise its jurisdiction

under Section 482 of the Cr.P.C. Relying on a decision of this Court in

Central Bureau of Investigation Vs. A. Ravishankar Prasad & Ors.5,

learned counsel contended that overwhelming material is available on record

which clearly shows that the Company and its directors, including the

appellant, and other persons had conspired to forge, fabricate and use

documents in order to avail loan from the bank and had opened or caused to

be opened fictitious bank accounts in the names of the suppliers to encash

the pay orders/demand drafts issued by PSB and played fraud with PSB as

also on the public exchequer by claiming depreciation on the machinery,

which was never purchased. It was argued that the offences for which the

appellant has been Chargesheeted would survive irrespective of discharge of

debt of PSB by the Company. Relying on the decision of this Court in

5 (2009) 6 SCC 351

8

Sajjan Kumar Vs. Central Bureau of Investigation6, learned counsel

asserted that when the material on record is per se sufficient for the Court to

form an opinion that the accused have committed the offences alleged

against them and frame the said charges, there is no reason why the

Chargesheet against the appellant should be quashed at such a preliminary

stage when he has only been summoned to stand trial.

10.Before embarking on an evaluation of the rival submissions, it would be

instructive to briefly notice the scope and ambit of the inherent powers of

the High Court under Section 482 of the Cr.P.C.

11.Section 482 of the Cr.P.C. itself envisages three circumstances under

which the inherent jurisdiction may be exercised by the High Court, namely:

(i) to give effect to an order under the Cr.P.C.; (ii) to prevent an abuse of the

process of Court; and (iii) to otherwise secure the ends of justice. It is trite

that although the power possessed by the High Court under the said

provision is very wide but it is not unbridled. It has to be exercised

sparingly, carefully and cautiously, ex debito justitiae to do real and

substantial justice for which alone the Court exists. Nevertheless, it is

neither feasible nor desirable to lay down any inflexible rule which would

govern the exercise of inherent jurisdiction of the Court. Yet, in numerous

cases, this Court has laid down certain broad principles which may be borne

in mind while exercising jurisdiction under Section 482 of the Cr.P.C.

6 (2010) 9 SCC 368

9

Though it is emphasised that exercise of inherent powers would depend on

the facts and circumstances of each case, but, the common thread which runs

through all the decisions on the subject is that the Court would be justified in

invoking its inherent jurisdiction where the allegations made in the

Complaint or Chargesheet, as the case may be, taken at their face value and

accepted in their entirety do not constitute the offence alleged.

12.In one of the earlier cases in R.P. Kapur Vs. State of Punjab7 this Court

had culled out some of the categories of cases where the inherent powers

under Section 482 of the Cr.P.C. could be exercised by the High Court to

quash criminal proceedings against the accused. These are:

“(i) where it manifestly appears that there is a legal bar

against the institution or continuance of the proceedings e.g.

want of sanction;

(ii) 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;

(iii) where the allegations constitute an offence, but there is

no legal evidence adduced or the evidence adduced clearly or

manifestly fails to prove the charge.”

13.In Dinesh Dutt Joshi Vs. State of Rajasthan & Anr.8, while explaining

the object and purpose of Section 482 of the Cr.P.C., this Court had

observed thus:

“6…….The principle embodied in the section is based upon the

maxim: quando lex aliquid alicui concedit, concedere videtur

7 AIR 1960 SC 866

8 (2001) 8 SCC 570

1

et id sine quo res ipsae esse non potest i.e. when the law gives

anything to anyone, it gives also all those things without which

the thing itself would be unavailable. The section does not

confer any new power, but only declares that the High Court

possesses inherent powers for the purposes specified in the

section. As lacunae are sometimes found in procedural law, the

section has been embodied to cover such lacunae wherever they

are discovered. The use of extraordinary powers conferred upon

the High Court under this section are however required to be

reserved, as far as possible, for extraordinary cases.”

14.Recently, this Court in A. Ravishankar Prasad & Ors. (supra), relied

upon by learned counsel for the CBI, referring to several earlier decisions on

the point, including R.P. Kapur (supra); State of Haryana & Ors. Vs.

Bhajan Lal & Ors.9; Janata Dal Vs. H.S. Chowdhary & Ors.10; B.S. Joshi

& Ors. (supra); Nikhil Merchant (supra) etc. has reiterated that the exercise

of inherent powers would entirely depend on the facts and circumstances of

each case. It has been further observed that the inherent powers should not

be exercised to stifle a legitimate prosecution. The High Court should

normally refrain from giving a prima facie decision in a case where all the

facts are incomplete and hazy, more so, when the evidence has not been

collected and produced before the Court and the issues involved, whether

factual or legal, are of such magnitude that they cannot be seen in their true

perspective without sufficient material.

15.Bearing in mind the object, scope and width of power of the High Court

under Section 482 of the Cr.P.C., enunciated above, the question for

9 1992 Supp (1) SCC 335

10 (1992) 4 SCC 305

1

consideration is whether on facts in hand, the High Court was correct in law

in declining to exercise its jurisdiction under the said Section?

16.Having examined the case in light of the allegations in the Chargesheet,

we are of the opinion that the view taken by the High Court in the matter

cannot be flawed and deserves to be affirmed. It is manifest from a bare

reading of the Chargesheet, placed on record, that the gravamen of the

allegations against the appellant as also the co-accused is that the Company,

acting through its directors in concert with the Chartered Accountants and

some other persons: (i) conceived a criminal conspiracy and executed it by

forging and fabricating a number of documents, like photographs of old

machines, purchase orders and invoices showing purchase of machinery in

order to support their claim to avail hire purchase loan from PSB; (ii) on the

strength of these false documents, PSB parted with the money by issuing

pay orders & demand drafts in favour of the Company and (iii) the accused

opened six fictitious accounts in the banks (four accounts in Bank of

Rajasthan and two in Bank of Madura) to encash the pay orders/bank drafts

issued by PSB in favour of the suppliers of machines, thereby directly

rotating back the loan amount to the borrower from these fictitious accounts,

and in the process committed a systematic fraud on the Bank (PSB) and

obtained pecuniary advantage for themselves. Precise details of all the

fictitious accounts as also the further flow of money realised on encashment

of demand drafts/pay orders have been incorporated in the Chargesheet.

1

Additionally, by allegedly claiming depreciation on the new machinery,

which was never purchased, on the basis of forged invoices etc.; the accused

cheated the public exchequer as well.

17.As afore-stated, in the Chargesheet, the accused are alleged to have

committed offences punishable under Section 120B, read with Sections 420,

409, 468 and 471 IPC. We feel that at this preliminary stage of proceedings,

it would neither be desirable nor proper to return a final finding as to

whether the essential ingredients of the said Sections are satisfied. For the

purpose of the present appeal, it will suffice to observe that on a conspectus

of the factual scenario, noted above, prima facie, the Chargesheet does

disclose the commission of offences by the appellant under the afore-noted

Sections. The essential ingredient of the offence of “criminal conspiracy”,

defined in Section 120A IPC, is the agreement to commit an offence. In a

case where the agreement is for accomplishment of an act which by itself

constitutes an offence, then in that event, unless the Statute so requires, no

overt act is necessary to be proved by the prosecution because in such a

fact-situation criminal conspiracy is established by proving such an

agreement. In other words, where the conspiracy alleged is with regard to

commission of a serious crime of the nature as contemplated in Section

120B read with the proviso to sub-section (2) of Section 120A IPC, then in

that event mere proof of an agreement between the accused for commission

of such crime alone is enough to bring about a conviction under Section

1

120B and the proof of any overt act by the accused or by any one of them

would not be necessary. (See: Suresh Chandra Bahri Vs. State of Bihar11).

18.Similarly, the definition of “forgery” in Section 463 IPC is very wide.

The basic elements of forgery are: (i) the making of a false document or

part of it and (ii) such making should be with such intention as is specified

in the Section viz. (a) to cause damage or injury to (i) the public, or (ii) any

person; or (b) to support any claim or title; or (c) to cause any person to part

with property; or (d) to cause any person to enter into an express or implied

contract; or (e) to commit fraud or that fraud may be committed. As stated

above, in the instant case more than sufficient circumstances exist

suggesting the hatching of criminal conspiracy and forgery of several

documents leading to commission of the aforementioned Sections. We

refrain from saying more on the subject at this juncture, lest it may cause

prejudice to the appellant or the prosecution.

19.We may now advert to the decision of this Court in the case of Nikhil

Merchant (supra), on which great emphasis was laid, on behalf of the

appellant. In that case a Chargesheet was filed by the CBI against the

accused under Section 120B read with Sections 420, 467, 468, 471 IPC read

with Sections 5(2) and 5(1)(d) of the Prevention of Corruption Act, 1947

and Section 13(2) read with Section 13(1)(d) of the Prevention of Corruption

Act, 1988. The allegation under the Chargesheet was that the accused

11 1995 Supp (1) SCC 80

1

persons had conspired with each other in fraudulently diverting the funds of

the Bank. Offence alleging forgery was also included in the Chargesheet.

In the meantime, the suit for recovery of money filed by the Bank against

the Company, to which the appellant in that case was also a party, was

disposed of on a written compromise arrived at between the parties.

Consequent upon the compromise of the suit and having regard to the

contents of clause 11 of the consent terms, which stipulated that neither

party had any claim against the other and parties were withdrawing all

allegations and counter allegations made against each other, the said

appellant filed an application for discharge. The application was rejected

by the trial court. A petition preferred under Section 482 of the Cr.P.C. was

also dismissed by the High Court. In further appeal to this Court, accepting

the contention of the appellant that this Court could transcend the limitation

imposed under Section 320 of the Cr.P.C. and pass orders quashing criminal

proceedings even where non compoundable offences were involved,

quashing the criminal proceedings the Court observed thus:

“30. In the instant case, the disputes between the Company and

the Bank have been set at rest on the basis of the compromise

arrived at by them whereunder the dues of the Bank have been

cleared and the Bank does not appear to have any further claim

against the Company. What, however, remains is the fact that

certain documents were alleged to have been created by the

appellant herein in order to avail of credit facilities beyond the

limit to which the Company was entitled. The dispute involved

herein has overtones of a civil dispute with certain criminal

facets. The question which is required to be answered in this

case is whether the power which independently lies with this

1

Court to quash the criminal proceedings pursuant to the

compromise arrived at, should at all be exercised?

31. On an overall view of the facts as indicated hereinabove and

keeping in mind the decision of this Court in B.S. Joshi case

and the compromise arrived at between the Company and the

Bank as also Clause 11 of the consent terms filed in the suit

filed by the Bank, we are satisfied that this is a fit case where

technicality should not be allowed to stand in the way in the

quashing of the criminal proceedings, since, in our view, the

continuance of the same after the compromise arrived at

between the parties would be a futile exercise.”

[Emphasis supplied]

20.A bare reading of the afore-extracted paragraphs would indicate that the

question posed for consideration in that case was with regard to the power of

this Court under Article 142 of the Constitution of India to quash the

criminal proceedings in the facts and circumstances of a given case and not

in relation to the powers of the High Court under Section 482 of the Cr.P.C.

The Court came to the conclusion that it was a fit case where it should

exercise its powers under Article 142 of the Constitution. In our opinion,

Nikhil Merchant (supra) does not hold as an absolute proposition of law that

whenever a dispute between the parties, having overtones of a civil dispute

with criminal facets is settled between them, continuance of criminal

proceedings would be an exercise in futility and, therefore, should be

quashed. Similarly, in B.S. Joshi & Ors. (supra), which has been relied

upon in Nikhil Merchant (supra), the question for consideration was

whether the High Court in exercise of its inherent powers can quash criminal

proceedings or FIR or Complaint for offences which are not compoundable

1

under Section 320 of the Cr.P.C. It was held that Section 320 cannot limit or

affect the powers of the High Court under Section 482 of the Cr.P.C., a well

settled proposition of law. We are of the opinion that Nikhil Merchant

(supra) as also the other two judgments relied upon on behalf of the

appellant are clearly distinguishable on facts. It needs little emphasis that

even one additional or different fact may make a world of difference

between the conclusions in two cases and blindly placing reliance on a

decision is never proper. It is trite that while applying ratio, the Court may

not pick out a word or sentence from the judgment divorced from the

context in which the said question arose for consideration. (See: Zee

Telefilms Ltd. & Anr. Vs. Union of India & Anr.12). In this regard, the

following words of Lord Denning, quoted in Haryana Financial

Corporation & Anr. Vs. Jagdamba Oil Mills & Anr.13, are also quite apt:

“Each case depends on its own facts and a close similarity

between one case and another is not enough because even a

single significant detail may alter the entire aspect. In deciding

such cases, one should avoid the temptation to decide cases (as

said by Cardozo) by matching the colour of one case against the

colour of another. To decide, therefore, on which side of the

line a case falls, the broad resemblance to another case is not at

all decisive.”

21. In the present case, having regard to the modus operandi adopted by the

accused, as projected in the Chargesheet and briefly referred to in para 17

(supra), we have no hesitation in holding that it is not a fit case for exercise

12 (2005) 4 SCC 649

13 (2002) 3 SCC 496

1

of jurisdiction by the High Court under Section 482 of the Cr.P.C. as also by

this Court under Article 142 of the Constitution of India. As noted above,

the accused had not only duped PSB, they had also availed of depreciation

on the machinery, which was never purchased and used by them, causing

loss to the exchequer, a serious economic offence against the society.

22.The view we have taken above, gets fortified by a recent decision of this

Court in Rumi Dhar (supra), wherein while dealing with a fact situation,

akin to the present case, referring to the decision in Nikhil Merchant

(supra), the Court declined to quash criminal proceedings in that case,

observing thus:

“24. The jurisdiction of the Court under Article 142 of the

Constitution of India is not in dispute. Exercise of such power

would, however, depend on the facts and circumstances of each

case. The High Court, in exercise of its jurisdiction under

Section 482 of the Code of Criminal Procedure, and this Court,

in terms of Article 142 of the Constitution of India, would not

direct quashing of a case involving crime against the society

particularly when both the learned Special Judge as also the

High Court have found that a prima facie case has been made

out against the appellant herein for framing the charge.”

23.We respectfully concur with the afore-extracted observations. In the final

analysis, we hold that merely because the dues of the bank have been paid

up, the appellant cannot be exonerated from the criminal liability. Therefore,

the Chargesheet against him cannot be quashed.

1

24.In view of the foregoing discussion, we do not find any merit in this

appeal and it is dismissed accordingly. The Trial Court shall now proceed

with the case as expeditiously as possible without being influenced by any

observations made by the High Court or in this judgment on the merits of the

Chargesheet.

…………………………………….

(D.K. JAIN, J.)

……………………………………..

(H.L. DATTU, J.)

NEW DELHI;

MAY 6, 2011.

(ARS)

1