Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Harish Chandra vs C.B.I. A.C.B. Lucknow
2025 Latest Caselaw 7771 ALL

Citation : 2025 Latest Caselaw 7771 ALL
Judgement Date : 17 June, 2025

Allahabad High Court

Harish Chandra vs C.B.I. A.C.B. Lucknow on 17 June, 2025

Author: Rajeev Singh
Bench: Rajeev Singh




HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


Neutral Citation No. - 2025:AHC-LKO:36001
 
Court No. - 11
 

 
Case :- CRIMINAL REVISION No. - 656 of 2025
 

 
Revisionist :- Harish Chandra
 
Opposite Party :- C.B.I. A.C.B. Lucknow
 
Counsel for Revisionist :- Jyotinjay Verma
 
Counsel for Opposite Party :- Anurag Kumar Singh
 

 
Hon'ble Rajeev Singh,J.
 

1. Heard learned counsel for the revisionist and Shri Anurag Kumar Singh, learned Special Counsel appearing for the C.B.I.

2. The present criminal revision has been preferred against the judgment and order dated 15.04.2025 passed by Special Judge (Anti Corruption) C.B.I. West, Lucknow in Criminal Case No. 1816 of 2024 arising out of Case Crime No. RC 0062014A0024 under Sections 120B read with Sections 420, 468, 471, 201 I.P.C. and Sections 13(2), 13(1)(D) of P.C. Act, whereby his application for discharge was rejected.

3. Learned counsel for the revisionist submits that the revisionist, who was working as Deputy Director Welding in M & C, Directorate RDSO, Lucknow at the relevant time, was falsely implicated in the present case with the allegations that the revisionist had given undue favour to M/s. Riddhi Siddhi Udyog (hereinafter referred to as the 'Firm'). Thereafter, charge sheet was filed in the said case for the offences under Sections 420, 468, 471, 201 I.P.C. and Sections 13(2), 13(1)(D) of P.C. Act. The Investigating Officer dropped the name of the officials, who were involved in taking 'medium phosphorus brake block' at exorbitant rate from the firm and had not taken any action against those officials, who were involved in de-listing the competitor firms of M/s. Riddhi Siddhi Udyog.

4. Learned counsel for the revisionist vehemently submits that the revisionist had already been exonerated in the departmental proceedings and it is well settled that, in case, any official is exonerated in the departmental proceedings, he should not be tried for the same charge in criminal proceedings. It is also submitted that the revisionist filed application for discharge on the ground that revisionist was not empowered to take such action for which, he has been charge sheeted and further submitted that it is also well settled law that while deciding the discharge application, the trial court should not act as a post office, but the discharge application was rejected by the trial court vide order dated 15.04.2025 without considering the submissions advanced by the learned counsel appearing on behalf of the revisionist/applicant. Reliance, in support of the submission, has been placed on the decision of the Hon'ble Apex Court in the case of Agricultural Produce Marketing Committee Vs. State of Karnataka, (2022) 7 SCC 796.

5. Learned counsel for the revisionist further submits that the revisionist had also moved application before the trial court for summoning of the accused officials, those were deliberately not charge sheeted by the Investigating Agency, but the said application has also not been decided.

It is, thus, submitted that the impugned order dated 15.04.2025 rejecting the discharge application may be set aside and the trial court is also directed to decide the pending application for summoning of the officials, who were not arrayed as accused by the Investigating Agency.

6. While rebutting the arguments advanced by the learned counsel for the revisionist, Shri Anurag Singh, learned Special Counsel appearing for the C.B.I. submits that RC0062014A0024 was registered by C.B.I. A.C.B., Lucknow on 07.08.2014 with the allegation that during the period of 2008-2013, revisionist and other officials entered into a criminal conspiracy with the common motive to cheat the Government by committing forgery and falsification in the records to give undue favour to the Firm. It is further alleged therein that the accused officials also abused their positions and falsely renewed the registration of the Firm. It was also found in the investigation that due to the said act of the accused, loss of more than Rs.22 crores was occurred to the Railway. Thereafter, sanction order was also issued by the competent authority and charge sheet was submitted to the court concerned, on which, cognizance was taken by the trial court on 17.01.2018.

7. Learned counsel for the respondent further submits that despite service of summons, the revisionist avoided the proceedings, due to which, non-bailable warrant was issued against the revisionist on 06.04.2018. Against the sanction order, the revisionist filed Application u/s 482 No. 1668 of 2018 before this Court on the ground that sanction was accorded without application of mind. The said application was dismissed vide order dated 09.11.2021. Thereafter, the revisionist preferred another Application u/s 482 No. 2198 of 2022 against the non-bailable warrant dated 13.04.2022, which was disposed of on 6th May, 2022 with the liberty to revisionist/applicant to appear before the court concerned and apply for bail, which was to be decided in accordance with the law laid down by the Hon'ble Apex Court in the case of Satender Kumar Antil Vs. Central Bureau of Investigation and another (Special Leave to Appeal (Crl.) No. 5191 of 2021). The revisionist again preferred Application u/s 482 No. 3856 of 2022 with the prayer to decide the application seeking quashing of the sanction order dated 04.08.2017 and to set aside the order dated 10.06.2022 passed by the trial court. The said application was disposed of by this Court vide order dated 08.02.2023 with the direction to the applicant/revisionist to appear before the trial court within seven days from the date of the order. Thereafter, the revisionist preferred Application u/s 482 No. 7625 of 2023, which was dismissed as not pressed on 11.08.2023. The revisionist thereafter filed yet another Application u/s 482 No. 10269 of 2023 challenging the non-bailable warrant dated 06.10.2023 as well as order dated 15.02.2023 by which the application for setting aside the sanction order was rejected. The said application has also been dismissed by this Court by a detail order dated 27.10.2023. Later on, the revisionist filed Application u/s 482 No. 10510 of 2024 challenging the order dated 07.11.2024 passed on the application for sanction. The said application was also dismissed vide order dated 05.12.2024.

8. Submission of the learned counsel for the respondent is that a charge sheet was submitted in the year 2017, on which, cognizance was taken by the court concerned on 17.01.2018, but due to filing of futile applications before this Court, inasmuch as 9 applications under Section 482 Cr.P.C., but the case of the revisionist was declined by this Court, till today the trial court could not proceed with the case.

Shri Anurag Singh further submits that in the departmental proceedings, for the same allegations, minor punishment was awarded to the revisionist and, therefore, the submissions advanced by the learned counsel for the revisionist that the revisionist was exonerated in the said departmental proceedings is not apposite.

9. It is also submitted by the learned counsel for the respondent that though the revisionist has also filed one application for summoning the officials, against whom, the charge sheet was not filed by the Investigating Officer, but such application cannot be moved by the revisionist and the trial court is itself empowered to summon any person during the course of trial, in case, sufficient evidence is found against him. It is next submitted that the trial court after considering all the submissions advanced on behalf of the revisionist, has passed reasoned order containing 12 pages.

It is, thus, submitted that there is no illegality in the impugned order and, therefore, the revision being devoid of merit, is liable to be dismissed.

10. On being asked the specific question as to whether the revisionist was awarded minor punishment in the departmental proceeding, learned counsel for the revisionist accepts the same and submits that minor punishment was given to the revisionist in departmental proceeding.

11. I have considered the arguments advanced by the learned counsel for the revisionist, learned counsel appearing for the C.B.I. and gone through the contents of the revision, impugned order as well as other relevant records.

12. It is evident from the record that on the basis of information, the F.I.R. bearing RC 0062014A0024 was lodged by the C.B.I. and after finding sufficient material during the investigation, requested the competent authority for grant of sanction, which was granted on 04.08.2017. Thereafter, charge sheet was filed submitted before the court concerned, on which, cognizance was taken by the trial court on 17.01.2018. It is further evident that sanction order was challenged by the revisionist before this Court in Application u/s 482 No. 1668 of 2018, which was dismissed vide order dated 09.11.2021. Thereafter, the revisionist filed 8 other applications under Section 482 Cr.P.C. challenging different orders being either non-bailable warrant or rejection of the application for setting aside the sanction order and 7 of said applications were dismissed by this Court. Lastly, the revisionist preferred Application u/s 482 No. 10510 of 2024 challenging the order dated 07.11.2024, whereby the application for setting aside the sanction order dated 04.08.2017 was rejected by the trial court. A further prayer to quash the charge sheet of the case in question was also sought. This Court vide judgment & order dated 05.12.2024 dismissed the said application.

Thereafter, application for discharge was moved before the trial court on the ground that for the alleged charges, the revisionist has already been punished in the departmental proceeding. However, it is evident from the record as also accepted by the learned counsel for the revisionist that in the said departmental proceeding, the revisionist was awarded minor punishment.

Moreover, it is well settled that, in case any person is not named in the charge sheet, against whom, the offence is not made out, the charge sheeted person cannot be discharged merely on this ground that the said person having identical role has not been charge sheeted. Further, all the submissions made by the learned counsel for the revisionist in the discharge application can very well be entertained at the appropriate stage of defence by the trial court and the judgement relied by learned counsel for the revisionist is not applicable in the present case.

13. In view of above facts and circumstances, there is no illegality in the impugned order.

14. The revision is, accordingly, dismissed.

Order Date :- 17.6.2025

Arpan

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter