Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rana Kapoor vs Directorate Of Enforcement ...
2021 Latest Caselaw 1599 Bom

Citation : 2021 Latest Caselaw 1599 Bom
Judgement Date : 25 January, 2021

Bombay High Court
Rana Kapoor vs Directorate Of Enforcement ... on 25 January, 2021
Bench: Prakash Deu Naik
                      G. Lokhande & D.Ethape         1 of 28              ba-1999-2020.doc




                                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                        CRIMINAL APPELLATE JURISDICTION

                                CRIMINAL BAIL APPLICATION NO (ST). 4999 OF 2020

                      Rana Kapoor                                             ...Applicant

                               Versus

                      Directorate of Enforcement & Anr.                       ...Respondents
                                                         .....
                      Mr. Harish Salve, Sr. Adv. a/w. Mr. Mahesh Jethmalani, Sr. Adv.
                      i/b.Mr. Subhash Jadhav, Advocate for the Applicant.
                      Adv. H. S. Venegavkar, Special P. P. for Respondent No. 1.
                      Mr. S. S. Pednekar, APP for the State.
                                                         .....

                                                    CORAM : PRAKASH D. NAIK, J.

DATE : 25th JANUARY, 2021.

PC :

1. The applicant is seeking bail in ECIR No.

MBZO-I/03/2020 registered by Directorate of Enforcement, Mumbai

for offence under Sections 3 r/w. 4 of Prevention of Money

Laundering Act ("PMLA" Act) The ECIR was registered on 7 th March,

2020. The applicant was arrested on 8th March, 2020. Digitally signed by RajeP.

RajeP. Aher Aher Date: 2. On 7th March, 2020 CBI registered an FIR under Section 2021.01.30 20:44:29 +0530 120-B r/w. 420 of Indian Penal Code, 1860 ("IPC" for short) and

Sections 7, 12, 13(2) r/w. 13(1) (d) of Prevention of Corruption Act.

("P. C. Act" for short). In the FIR it was alleged that during 2018-

2019, Rana Kapoor (applicant) entered into criminal conspiracy with

Kapil Wadhwan, Promoter Director of M/s.DHFL and others for G. Lokhande & D.Ethape 2 of 28 ba-1999-2020.doc

extending financial assistance to M/s. Dewan Housing Finance

Corporation Ltd ("DHFL" for short) in lieu of substantial undue

benefit to applicant and his family members through companies held

by them. During April-June, 2018 YES Bank invested Rs.3,700 Crores

in short term debentures of DHFL. Around the same time, Mr. Kapil

Wadhwan paid kick back of Rs.600 Crores to applicant and his family

members by extending loan of Rs.600 Crores by DHFL to M/s. DOIT

Urban Ventures (India) Pvt. Ltd ("DUVPL" for short) a wholly owner

subsidiary of M/s. RAB Enterprises (India) Private Ltd in which

Bindu Kapoor, wife of applicant is a Director and 100% shareholder.

Daughters of applicant Roshni Kapoor, Radha Kapoor Khanna and

Rakhee Kapoor Tandon are 100% shareholders of M/s. DOIT Urban

Ventures (India) Pvt. Ltd through Morgan Credit Private Ltd. The

loan of 600 Crores was sanctioned by DHFL to DOIT on the basis of

mortgage of sub-standard property having meagre value and by

considering its future conversion from agriculture land to the

residential land. M/s. DHFL has not redeemed amount of Rs.3700

Crores invested by M/s.YES Bank in debentures. YES Bank also

sanctioned loan of Rs.750 Crores to M/s. RKW Developers which is

DHFL group company for their Bandra Reclamation Project, Mumbai

and whole amount was siphoned off by Kapil Wadhwan since entire

amount was transferred by M/s. RKW Developers to M/s.DHFL G. Lokhande & D.Ethape 3 of 28 ba-1999-2020.doc

without investment in Bandra Reclamation Project for which loan

was sanctioned thus applicant obtained undue pecuniary advantage

from M/s. DHFL in matter of investment in debentures of M/s.DHFL

by YES Bank through companies held by wife and daughters.

3. ECIR was registered on same day i.e. 3 rd July, 2020

against applicant, his family members, DHFL and others. ECIR refers

to registration of FIR and its contents. The aforesaid facts reflected in

FIR were referred in ECIR. In concluding paragraph it is stated that

prima-facie case for an offence of money laundering as defined under

Section 3 of PMLA 2002 punishable under Section 4 of PMLA

appears to have been made out against accused/suspected persons.

4. The applicant was arrested on 8 th March, 2020. He was

produced before the Special Court under the PMLA Act. He was

remanded to custody. By subsequent order, he was further remanded

to custody. Complaint was filed before the Special Court.

5. The complaint filed by the Directorate of Enforcement

alleges that the applicant was MD/CEO of YES Bank. He misused his

position to gain financial benefits for himself and for his family

members, through companies controlled by them for sanctioning

huge loans through YES Bank. He received kick back over bogus G. Lokhande & D.Ethape 4 of 28 ba-1999-2020.doc

loans extended by YES Bank to DHFL company, which was owned by

Kapil Wadhwan and Dheeraj Wadhwan and to its Group companies

and those kick back amounts were misused by the applicant for

purchasing properties in the name of his family members. The

applicant deliberately used, projected and claimed those proceeds of

crime as untainted by laundering the same for personal gain. The

daughters of the applicant are arrayed as accused No. 2 to 4 in

complaint. They were holding 33.33 percent shares each in

M/s. DOIT Urban Ventures (India) Pvt. Ltd company which is arrayed

as accused No. 6 in the complaint. M/s. Morgan Credits Pvt Ltd

Company ("MCPL" for short) is impleaded as accused No. 7. The said

company was holding 99.99 percent shares of the company. Yes

Bank had bought debentures of Rs.3,700 Crores of DHFL company

controlled by Kapil Wadhwan and Dheeraj Wadhwan during the

period from April 2018 to June 2018 and thereafter DHFL had paid

kick back to applicant under the garb of loan of Rs.600 Crores to

accused No. 6. The said loan was given without adequate collateral,

though DHFL had not redeemed the amount of Rs.3700 Crores

invested in its debentures by YES Bank, and though accused No. 6

did not have any business activity to repay the loan. Loan of Rs.750

Crores was fraudulently given in the year 2018 from YES Bank by

applicant to M/s. Belief Realtors Pvt. Ltd, which was a group G. Lokhande & D.Ethape 5 of 28 ba-1999-2020.doc

company of R.K.W of Wadhwan's for SRA redevelopment of Bandra

Reclamation Project. Deposits of people were used to purchase the

debentures, and as such loan was given to accused No. 6 to

camouflage. The amounts were further invested through subsidiary

companies to divert the proceeds of crime and used for which

accused No. 2 to 4 were hand in glove with applicant/accused. Wife

of applicant arrayed as accused No.5, is the owner of M/s. RAB

Enterprises India Pvt. Ltd., Co. which is impleaded as accused No. 8

in the complaint. The said company received a gift of Rs. 87 Crores

from applicant. Wife of applicant is house-wife having no source of

funds, yet her company made huge investments in its subsidiary

companies, which fact was within her knowledge and thereby she

had abetted commission of crime of money laundering by the

applicant. The applicant illegally obtained money for accused No. 6

to 8 in connivance with Kapil Wadhwan, Dheeraj Wadhwan and

others by entering into conspiracy in respect to which CBI had

registered a crime for the offences under Sections 120-B, 420 of IPC

and Sections 7, 12, 13(2) r/w. 13(1) (d) of Prevention of Corruption

Act against the applicant, Kapil Wadhwan, Dheeraj Wadhwan and

Others. This kick back amount was used by applicant and his family

members for acquiring various properties and it is projected that the

properties are untainted. The Court took cognizance of the complaint G. Lokhande & D.Ethape 6 of 28 ba-1999-2020.doc

for offences under Sections 3 r/w. 4 of the PMLA Act.

6. Pursuant of filing of the complaint, further investigation

was conducted. Supplementary complaint was filed on 11 th July,

2020. In the supplementary complaint, it was alleged that during the

investigation, details of more than 100 companies owned by the

applicant and his family members, were found. In these companies,

applicant's family members had majority share holding, and all

financial transactions were handled by the applicant. It was noticed

that many of those companies are not operative and are used for

siphoning off illegally obtained money i.e. proceeds of crime by

applicant. It is also found that dummy Directors were appointed by

the applicant on the board of many of these companies.

7. The applicant preferred an application for bail before the

Special Court under the PMLA Act. It was opposed by the

respondents by filing reply. By Order dated 21st July, 2020 the

application for bail was rejected.

8. Mr. Salve, Learned Senior Advocate appearing for the

applicant pointed out averments in complaints filed by respondent

to indicate the nature of allegations against the applicants. He

submitted that the applicant is in custody from 8th March, 2020. He

has undergone custody for a period of about 10 months. The entire G. Lokhande & D.Ethape 7 of 28 ba-1999-2020.doc

investigation is over. The first complaint was filed on completing

investigation on 6th May, 2020. Subsequently, it was claimed that

further investigation is in progress. However, even thereafter, the

supplementary complaint was filed on 11th July, 2020. Hence,

further detention of the applicant is not necessary. Statements of

several witnesses were recorded. Properties have been attached.

Provisional attachment orders were already issued by the

Enforcement Directorate attaching immovable and movable

properties worth Rs.600 Crores belonging to applicant and his family

members. This secures the interest of ED in the present case and

thus, further incarceration of the applicant is unwarranted. The

respondent/ED in various provisional attachment orders, have

themselves attached the properties worth Rs.600 Crores qua the

applicant. Alleged proceeds of crime are not in applicant's hand. The

applicant has not received money. Learned counsel adverted to

averments in the application for bail with regards to grounds for bail.

It is submitted that this is not a case of money laundering. The

amount of Rs.600 Crores was not a kick back but a genuine bonafide

loan. Kickback is money paid to somebody illegally in return for

facilitating financial advantage to another. Kickback is a bribe which

is paid to facilitator of an illegal financial advantage by recipient of

that financial advantage from proceeds received by him but at any G. Lokhande & D.Ethape 8 of 28 ba-1999-2020.doc

rate as consideration for that financial advantage. In this case,

amount of Rs.600 Crores was disbursed to DUVPL on 8 th May, 2017

pursuant to loan of 27th February, 2017. It is not money laundering

but projecting the amount of Rs.600 Crores in the balance-sheet as a

loan received from DHFL, which is in fact as per the annual report

audited and reflected in Income Tax Returns. DUVPL has neither

diverted the funds to outside companies for the purpose of layering,

siphoning or parking them. The entire 600 Crores was invested by

wholly owned subsidiaries of DUVPL. The debentures issued by

DHFL were advertised. At the time of issuance, the debentures were

at the highest possible rating by multiple credit agencies and upon

issuance on 22nd May, 2018 were over subscribed by almost four

times by 24th May, 2018. This fact is not disputed by the respondents.

DHFL had regularly paid interest on these debentures throughout the

applicant's tenure at YES bank and credit agencies also maintained a

stable rating rights upto 31st January, 2019. There was no occasion

for YES Bank to claim default by DHFL or 'redeem' the debentures

during applicants tenure at YES Bank. DHFL defaulted on payment of

interest on these debentures at the time when applicant was not in

management of YES Bank. No offence under PMLA Act is made out

in respect of the receipt of Rs.600 Crores by DUVPL from DHFL. The

amount is neither the proceeds of crime nor the applicant is involved G. Lokhande & D.Ethape 9 of 28 ba-1999-2020.doc

in any process or activity projecting or claiming the amount of 600

Crores. Out of the amount of Rs.600 crores, and amount of 300

Crores were disbursed to DUVPL previously known as DOIT

Enterprises (India) Pvt. Ltd. by DHFL as long as on 08 th May, 2017

pursuant to a loan sanction. It was not even remotely in either

parties contemplation that DHFL would issue NCD's one year later in

2018 or that YES bank would subscribe towards the said issue of

NCD's of DHFL. The applicant is aged about 63 years. The applicant

is suffering from various ailments. The averments with regards to the

health condition of the applicant are reflected in the application for

bail. The applicant is suffering from multiple chronic ailment

including Asthama and hyper tension and there is high risk for

medical complications. The health condition of applicant is rapidly

deteriorating in jail conditions where he had undergone, prolonged

incarceration. The applicant is suffering from long standing

Hyper immunoglobulin E-syndrome, a chronic immunodeficiency

syndrome. The applicant's medical reports reveal that his IGE levels

are greater than three time the normal level in adults. This syndrome

causes recurrent infections for the applicant. This is further

evidenced by his history of sinus infections requiring antibiotics and

his recent history of a bladder infection which was severe. He needs

to be placed in a safe living environment at his residence in order to G. Lokhande & D.Ethape 10 of 28 ba-1999-2020.doc

be protected from severe infection and high risk of death. The

applicant has history of long standing bronchial asthama and

seasonal allergy since childhood, that was severe. The applicant has

severe hyper tension. He has major depressive disorder anxiety with

panic attacks, hallucinations and amnesia since last 24 months. The

depression has acutely worsened the applicant's health. The

applicant has history of abnormal liver function, hiatal hernia,

gastroesophageal reflux disease and elevated gastrin and

chromogranin levels which needs to be closely monitored, as they are

markers for developing liver failure and malignant of cancer of

esophagus, stomach, small intestine or pancreas cancer. Reliance is

placed on the medical case papers which are annexed to this

application. The applicant need not be detained in custody. Bail can

be granted on stringent conditions. The applicant has presently no

connection with the YES bank and the question of tampering with

the evidence does not arise. To take care of the apprehension that

the applicant would abscond, the passport of the applicant can be

retained. The tripod test laid down by the apex court in the case of

P. Chidambaram V/s. Directorate of Enforcement may be applied in

this case and bail may be granted to the applicant.

9. Mr. Venegaonkar, learned counsel appearing for the

Directorate of Enforcement submitted that the offence is clearly G. Lokhande & D.Ethape 11 of 28 ba-1999-2020.doc

made out against the applicant. The applicant is one of the main

accused in this case. He was MD/CEO of YES Bank during the

relevant period. He misused his official position to gain undue

financial benefit for him and his family members and associates.

He is found involved in money laundering activities. There is

voluminous material showing involvement of the applicant in the

crime. M/s. DUVPL is the company owned by the applicant through

his daughters who were the shareholders therein. The applicant was

the CEO of YES Bank and had entered into conspiracy with Kapil

Wadhawan and Dheeraj Wadhawan of DHFL and received kickback.

The investigation revealed that YES bank had extended loans to

entities despite they incurring losses and having negative net worth

with regards to medical ground, urged by applicant he relied on

avertment in his reply. Learned counsel drew my attention to

statement of Rajendra Mirashi recorded on 7th March 2020. In the

said statement, the question was asked to the said witness, as to

whether he had interacted with Mrs.Rakhe Kapoor Tandon, Roshni

Kapoor and Radha Kapoor Khanna in connection with the loan. He

stated that he never interacted with these persons, in connection

with a loan or otherwise. Subsequently he was questioned as to who

used to co-ordinate from DUVPL for the said loan. He replied that

Mr. Dave, Senior Executive Secretary of the applicant used to G. Lokhande & D.Ethape 12 of 28 ba-1999-2020.doc

co-ordinate with him for the said loan. He used to get instructions in

the matter from CMD from his Kapil Wadhawan and Shri.Govindan

Executive Assistant to CMD. At senior level the applicant used to talk

to CMD in the matter. There is no active or operating business in the

company in DUVPL at the time of proposed loan. The loan proposal

was approved on the basis of properties furnished as security by

DUVPL and as per the instructions of the CMD of DHFL. As per his

knowledge, there is no activity and as such no revenue of DUVPL.

As of today, DUVPL may not be able to repay the loan considering its

present business activity and revenue. Mr. Venegaonkar then pointed

the statement of applicant's wife dated 17 th June 2020. She stated

that she is a housewife looking after her husband and daughters. She

do not have any independent source of income. She is dependent on

her husband. She do not have any idea about M/s.RAB enterprise

(India Private Limited). She had heard the name of the said company

however, she do not have idea about the company. She do not know

what type of business activities M/s. RAB Enterprises India Private

Limited has been engaging in and what is the net worth of the

said company. She do not know about the source of fund of

M/s.RAB enterprises (India Private Limited) and its subsidiaries.

Mr.Venegaonkar is relied on statement of Ajita Potdar dated

17th June 2020. She stated that M/s. DOIT Urban infrastructure was a G. Lokhande & D.Ethape 13 of 28 ba-1999-2020.doc

company promoted by the applicant, and was in the business of

project fit outs maintenance, administration and documentation. This

company used to set up offices for the group companies promoted by

applicant only. She further stated that she was transferred to DOIT

on 31st May 2019. This was a group company promoted by

applicant. The employees of DOIT infrastructure was transferred to

M/s. DOIT Urban Ventures Private Limited. Their work profile

remains same. She is not aware about the actual business initiatives

carried out under M/s. DUVPL. Learned counsel that pointed out

statement of Bharat Bhalla recorded on 24th June, 2020. He stated

that he was offered to join M/s. DOIT Enterprises Private Limited as

an investment manager. He worked in various companies and

evaluated investment opportunities. He further stated that he was

made Director in 36 companies of MCPL group on the instructions

of the applicant. Mr. Venegaonkar also relied on statement of

Ballamnath Chaturvedi recorded on 26 June 2020. He has stated that

on papers he was shown to be employed with dish hospitality and

thereafter with Mercury Reality. However, he was working at the

house of Dheeraj Wadhawan. The work assigned to him was to visit

house of Dheeraj Wadhawan and perform household work. He was

told that he would be made Director in some of the companies of

Dheeraj Wadhawan. He had no option but to agree for the same. He G. Lokhande & D.Ethape 14 of 28 ba-1999-2020.doc

had no role to play in those companies. He cannot read English.

Mr.Venegaonkar also took me through statements of Mahesh Varakh,

Ashish Jain and Sonpal Jain. Mr.Varakh has stated that he had joined

YES Bank in 2015. He explained the procedure for sanction of project

loan in YES Bank. He also explained the procedure for sanction of

loan to Belief Relator Pvt. Ltd by Yes Bank. Belief Realtor is one of

watchman group of companies owned, controlled, manged by

Dheeraj Wadhwan and Kapil Wadhwan which was developing SRA

project in Bandra Reclamation. In May 2018, they had approached

YES Bank for loan of 750 Crores for said project. Applicant

forwarded mail of risk development plan to risk team for evaluation.

Applicant gave his ok to mail from Rajiv Anand which was also

forwarded to Risk and business team. Loan was sanctioned by MCC

headed by applicant. Ashish Jain provided details about loan

sanctioned to Belief Realtor Pvt. Ltd. Sonpal Jain gave details about

loan sanctioned to Belief Realtors. He stated that said company is

beneficially owned by Wadhwan group. After disbursement of loan of

Rs.750 Crores, this loan was ultimately transferred to DHFL after

layering and never used for declared purpose. He gave money trail

regarding this loan. Mr. Venegaonkar refers to Section 24 of PMLA

Act and contended that burden of proof enumerated there is upon

accused. He referred to Apex Court decision in the case of Union of G. Lokhande & D.Ethape 15 of 28 ba-1999-2020.doc

India V.s. Hassan Ali

10. Mr. Venegaonkar submitted that for granting bail for the

offence under Section 3 read with Section 4 of the PMLA Act, the

twin conditions stipulated under Section 45 of the Act are required

to be fulfilled. Even otherwise the offence is of serious nature. It is

submitted that, Apex Court in the case of Nikesh Tarachand Shah Vs.

Union of India and another 2018 11 SCC twin conditions under

Section 45 of the Act were struck down by the Apex Court.

Therefore, Section 45 has been amended by adding word "under this

Act". It is submitted that in view of the said amendment, the twin

conditions stipulated therein, stand revived and applicable to

offences under this Act. Mr. Jethmalani appearing for the applicant

countered the submissions of Mr. Venegaonkar. It is submitted that in

the Judgment of Nikesh Shah, the twin conditions under Section 45

of the PMLA Act, were struck down as unconstitutional. Merely

adding the word "under this Act" to Section 45 does not revive the

said conditions. He further submitted that this Court in the case of

Sameer Bhujbal Vs. Assistant Director, Directorate of Enforcement

delivered in Bail Application No.286 of 2018 has rejected similar

contention. This Court has observed that once the condition were

struck down by Court, by amendment it would not get revived. He G. Lokhande & D.Ethape 16 of 28 ba-1999-2020.doc

further submitted that similar view is also adopted by Delhi High

Court in the case of Upendra Rai Vs. Directorate of Enforcement

2019 SCC OnLine Del 9086. The Delhi High Court had referred to

the decision in the case of Sameer Bhujbal as well as the decision of

Madhya Pradesh High Court. Mr. Venegaonkar contended that the

Judgment in the case of Upendra Rai has been challenged before the

Apex Court. The Court has issued notice in Special Leave Petition

No.5150 of 2020, and operation of order passed by the High Court of

Delhi, is stayed. Mr.Jethmalani submitted that the order of the Apex

Court in the aforesaid appeal does not indicate stay to the Judgment

of the Delhi High Court. The Apex Court has directed that there shall

be stay of operation of impugned order passed by High Court of

Delhi if respondent has not already been released on bail. Although,

the Judgment and order passed by this Court, in the case of Sameer

Bhujbal has been challenged before the Apex Court there is no stay

by Apex Court to the said order. Mr. Jethmalani further submitted in

rejoinder that there is no kick back is involved in this case. It was a

genuine loan transaction. The loan was transparent. Hence, no

offence under Section 3 of PMLA Act is made out. Learned Senior

Advocate Mr. Salve submitted that there are no proceed of crime in

the present case, which is requirement to initiate proceeding under

the PMLA Act. In any case by attachment of property amount is G. Lokhande & D.Ethape 17 of 28 ba-1999-2020.doc

secured and further detention of the applicant is not warranted. It is

not the case of the prosecution that the applicant had received

Rs.600 Crores. Investigation is over, trial will be delayed. The

applicant cannot be detained in custody for indefinite period. Hence,

bail may be granted to the applicant.

11. I have perused the documents on record. The case of

complainant/respondents is that the ECIR was registered on

07th March 2020 in pursuant to registration of FIR by CBI. During the

course of investigation, it was noticed that M/s. YES Bank Limited

had subscribed to debenture issued by DHFL worth Rs.3700 Crores

during the period April to June 2018. It was further noticed that

simultaneously DHFL had sanctioned loan of Rs.600 Crores to

M/s.DOIT Urban Venture Limited of family Enterprise of applicant.

As the said, the transactions appeared suspicious in nature, searches

were conducted at the residential premises of the applicant on 06 th

March 2020 in connection with said transactions and crucial

document were recovered. CBI registered FIR No. RC-219-2020-

E0004 dated 07th March 2020 against DHFL, M/s. DOIT Urban

Venture India Limited, applicant, promoter director CEO of M/s. YES

Bank Limited, Kapil Wadhawan, promoter director of M/s. Diwan

Housing Finance Limited, Mr. Dheeraj Wadhawan Director of RKW

Developers Private Limited and others, under Section 120-B read G. Lokhande & D.Ethape 18 of 28 ba-1999-2020.doc

with Section 420 IPC and Section 7, 12, 13(2) of P. C. Act. As per the

FIR, the applicant had entered into criminal conspiracy with Mr.

Kapil Wadhawan and others for extending financial assistance to

M/s. DHFL by YES Bank Limited in lieu of substantial undue benefit

to himself and his family members through the companies held by

them. Investigation was initiated by respondent No.1 into offences of

money laundering. The main accused applicant is the promoter of his

family group companies being operated under flagship of MCPL,

YCPL and RAB. These companies were used by him for layering and

parking proceeds of crime. He was controlling authority and the

decision maker. He is prime accused who with the help of Associates

devised the mode of fraud, conspiring with other accused to cheat

the bank in the manner explained in complaint. The proceeds of

crime has been siphoned off and laundered for concealment layering

through acquisition of properties. During the course of investigation,

it was revealed that while working as MD/CEO of YES Bank

applicant had connived with Kapil Wadhwan, Promoter of DHFL and

others to extend undue financial benefit to M/s. DHFL by YES Bank

and to get return undue benefit from Wadhwans for himself and

family through companies held by them. During April to June 2018

M/s. YES Bank invested Rs.3700 Crores in the short term debentures

of M/s. DHFL and simultaneously Kapil Wadhwan paid kick back of G. Lokhande & D.Ethape 19 of 28 ba-1999-2020.doc

Rs.600 Crores under garb of loan to DOIT Urban Ventures (India)

Pvt. Ltd. The daughters of the applicant are 100% shareholder of

DOIT Private Limited through M/s. Morgan Credits Private Limited.

Loan of Rs. 600 Crores was sanctioned by M/s. DHFL to M/s. DOIT

Urban Venture India Private Limited, on the basis of mortgage of

substandard properties having meagre value and considering its

future conversion from agriculture land to residential land.

M/s.DHFL has not redeemed the amount of Rs.3700 Crores invested

by M/s. YES Bank in its debentures till date. M/s. YES Bank had also

sanctioned loan of 750 Crores to M/s. Belief Realtors one of RKW

Developers group of companies beneficially owned by Wadhawans

for its Bandra Reclamation Project but the whole amount was

siphoned off by Kapil Wadhawan and Dheeraj Wadhwan to

M/s.DHFL without making investment in Bandra Reclamation

Project. Investigation revealed that Wadhwans had criminally

conspired with applicant for illegal sanction of loans to their

respective entities.

12. According to complainant details of several companies

beneficially owned by the applicant and his family members were

collected. The accused are involved in diverting proceeds of crime

and layering, siphoning funds. The complaint refers to the chart of

flow of funds. The accused had fraudulently obtained and siphoned G. Lokhande & D.Ethape 20 of 28 ba-1999-2020.doc

off crores of rupees by cheating and defrauding the YES Bank. The

investigation conducted so far reveals that total estimated proceed of

crime is to the tune of Rs. 5050 Crore (3700+600+750). The figure

has been disputed by the applicant. It is contended by the applicant

that Rs.600 Crores has been added once again. The complainant

further mention that the group of companies beneficially owned by

the applicant and his family members are controlled by Applicant.

The modus operandi devised by the applicant, with criminal intent

was to enjoy loan facility without providing proper collateral. The

said money being proceeds of crime was laundered by the applicant.

It is clearly established that the fund acquired by the accused

were obtained without proper collaterals and as per prescribed

requirement. The complainant also provides role played by each of

the accused in transaction. The complainant mentioned that during

the tenure of the applicant, YES Bank had extended loan to entity,

despite them incurring losses and having negative net worth. There

entities extended loans to the companies beneficially owned by

applicant. Applicant's family members having no substantial business

and on the basis of artificially inflated value of mortgage. During the

tenure of the applicant with YES Bank, amount of 750 Crores was

sanctioned to M/s. Belief Realtors Pvt. Ltd. which is one of the group

company of RKW adventure. The proceeds of crime were Rs.5050 G. Lokhande & D.Ethape 21 of 28 ba-1999-2020.doc

Crores. The applicant was the founder of DOIT Urban Ventures.

Findings of the investigating agency were that huge economic

scam was brewing since many years in YES Bank during the tenure

of the applicant. It came to notice that there was poor credit

culture, poor compliance culture, centralization of power and lack of

institutionalization prevailing in YES Bank.

13. The statement of witnesses shows the complicity of the

applicant in the crime. Further investigation was conducted and

supplementary complaint has been filed before the competent Court.

The supplementary complaint also discloses great details as to how

the accused have indulged in the alleged acts. The findings of the

further investigation as reflected in the supplementary complaint and

the documents therein indicate that huge economic scam was

brewing in YES Bank and DHFL. The perpetrators of scam in YES

Bank was the applicant and in DHFL, they were Kapil Wadhawan

and Dheeraj Wadhawan. Effective and honest governance of

banks/financial institutions is critical to proper functioning of the

banking sector and the economy as a whole. The applicant while

working as MD/CEO of the YES Bank had connived with the co-

accused with intention to extend undue financial benefit to M/s.

DHFL by YES Bank and to get in return benefits from DHFL for

himself and his family through companies held by them. Yes Bank G. Lokhande & D.Ethape 22 of 28 ba-1999-2020.doc

had brought debentures worth Rs. 3700 Crore between April 2018 to

June 2018 from DHFL and DHFL gave loan of Rs.600 Crore to DOIT

which is beneficially owned by applicant and his family. The

applicant's family member had majority shareholding and all

financial transactions were handled by applicant. it was noticed that

there companies were not operating and used for siphoning off

illegally obtained money i.e. proceeds of crime by the applicant.

14. The case of the complainant is that M/s.DUVPL is a

company beneficially owned by the applicant through his daughters.

The applicant entered into conspiracy with Kapil Wadhawan and

Dheeraj Wadhawan. YES Bank extended loan to entity despite

incurring losses. These entities extended loan to company owned by

the applicant, applicant's family members having no business which

indicate the case of the Quid pro quo. According to the complainant

there was no active or operating business in M/s. DUVPL at the time

of proposal of loan. The loan proposal had been approved by DHFL

on the basis of substandard properties furnish as security by DUVPL a

company owned by daughters of applicant. The said company has no

business activity and not generating any revenue. The applicant and

Promoter/Director of DHFL conspired to get sanctioned loan to the

respective entities from YES Bank and DHFL respectively. The

Applicant was the person on ground interacting with Wadhawans.

G. Lokhande & D.Ethape 23 of 28 ba-1999-2020.doc

During the course of investigation, it was revealed that loan of

Rs.7500 Crores disbursed by YES Bank to M/s. Belief Realtors Private

Limited. It was not utilized for the purpose to which is sanctioned.

The proceeds of crime according to complainant involved in this case

is Rs.5050 Crores. It is also revealed that the applicant had siphoned

off huge amount out of India through his family/group owned

controlled companies. It is found that out of the proceeds of crime

of Rs.600 Crores, Rs.378 Crores were invested overseas. The

investigation in relation to exact foreign proceeds of crime is still

under investigation. The applicant and his family members have

incorporated or beneficially interest in various companies. The

applicant is desperately trying to dispose of his property. He has

given online advertisement for sale of his London based property.

The said property is attached by ED vide provisional attachment

order dated 25th September 2020 being proceeds of crime in terms of

Section 2 (1) (u) of PMLA Act. According to complainant if the

applicant is released on bail, he will try to sell that property. Further

investigation is still in progress.

15. The offence is of serious nature. There is voluminous

evidence showing involvement of the applicant in the crime. In the

light of nature of evidence, no case for grant of bail is made out. It is

settled law that while granting bail the Court has to keeping in mind G. Lokhande & D.Ethape 24 of 28 ba-1999-2020.doc

the nature of accusations, evidence in support thereof. Huge loss of

public fund is required to be viewed seriously. The Special Court

under PMLA has analysed the material on record. In paragraph 23 of

the order rejecting bail the following observations were made which

is worth noting.

"There are allegations that applicant/accused has accepted kickback from DHFL & those kickback amounts have been utilized by applicant/accused for acquiring properties overseas and thereby applicant/accused knowingly indulged in laundering the proceeds of crime to the tune of Rs.5050 Crores by committing scheduled offences in collusion with Kapil Wadhawan and Dheeraj Wadhawan. Allegations in complaint are prima facie supported by the statements of applicant/accused, his family members and other witnesses recorded under Section 50 of PML Act. Considering the said material and definition of proceeds of crime, I could not find any force in the argument of learned advocate for applicant/accused, at least at this stage, that amounts allegedly received by the applicant/accused cannot be termed as kickback amounts because, there are allegations that the valuation of the mortgaged properties offered as securities by DUVPL to DHFL was much less than the actual loan amounts & as such, adequate securities were obtained. Having regards to those aspects, this court is of the opinion that the allegations made in complaint are prima-facie sufficient for accepting that applicant/accused is indulged in commission of offence under Section 3 of Prevention of Money Laundering which is punishable under Section 4 of the said Act."

16. I do not find any reason to deviate from the said

observation. The applicant being MD/CEO of YES Bank has allegedly

misused his position to gain undue financial gain to him and his G. Lokhande & D.Ethape 25 of 28 ba-1999-2020.doc

family members. The applicant and his family earned beneficial. The

statement of witnesses shows the modus operandi of the accused.

Investigation revealed that YES Bank extended loans to entities

despite incurring losses. These entities extended loan to company

owned by family members of applicant. There was no active or

operating business in DUVPL. The loan proposal was approved by

DHFL on the basis of standard properties furnished as security by

DUVPL, a company owned by daughters of applicant. DUVPL has no

business activity and not generating revenue. Investigation revealed

that money was laundered to buy properties at several places in

India and abroad.

17. There are specific allegations against applicant that he

has gained financial benefits. The submissions urged by applicant is

in the nature of defense. It cannot be disputed that money lying with

YES Bank is public Money.

18. The Trial Court has also dealt with ground of ill-health

of the applicant. In reply filed by respondent, it is stated that medical

documents enclosed with bail application pertain to period prior to

arrest of the accused. He has been repeatedly examined during

custody with complainant and no such findings were found in the

reports of doctors who examined him. Certain documents submitted

by applicant are merely obtained certificates and not medical G. Lokhande & D.Ethape 26 of 28 ba-1999-2020.doc

certificates in proper sense as respective doctors have not actually

examined applicant. Out of the certificate annexed to application is

issued on request of his wife.

19. It is settled law that, the Court has to take into

consideration nature of accusations, evidence in support, severity of

punishment which conviction will entail, reasonable apprehension of

witnesses being tampered with larger interest of public/state. It is

also settled law that economic loss of public offences involving huge

funds to be viewed seriously.

20. Learned counsel for applicant had urged that the test

enumerated in the decision of P. Chidambaram's case be applied in

this case. Paragraph 23 of said decision reads as follows: -

"Thus from cumulative perusal of the judgments cited on either side including the one rendered by the Constitution Bench of this Court, it could be deduced that the basic jurisprudence relating to bail remains the same in as much as the grant of bail is the rule and refusal is the exception so as to ensure that the accused has the opportunity of securing fair trial. However, while considering the same the gravity of the offence is an aspect which is required to be kept in view by the Court. The gravity for the said purpose will have to be gathered from the facts and circumstances arising in each case.

Keeping in view the consequences that would befall on the society in cases of financial irregularities, it has been held that even economic offences would fall under the category of "grave offence" and in such circumstance while considering the application for bail in such matters, the Court will have to deal with the same, being sensitive G. Lokhande & D.Ethape 27 of 28 ba-1999-2020.doc

to the nature of allegation made against the accused. One of the circumstances to consider the gravity of the offence is also the term of sentence that is prescribed for the offence the accused is alleged to have committed. Such consideration with regard to the gravity of offence is a factor which is in addition to the triple test or the tripod test that would be normally applied. In that regard what is also to be kept in perspective is that even if the allegation is one of grave economic offence, it is not a rule that bail should be denied in every case since there is no such bar created in the relevant enactment passed by the legislature nor does the bail jurisprudence provides so. Therefore, the underlining conclusion is that irrespective of nature and gravity of change, the precedent of another case alone will not be the basis for either grant or refusal of bail though it may have a bearing on principle. But ultimately the consideration will have to be on case to case basis on the facts involved therein and securing the presence of the accused to stand trial."

Thus, even in this case it was observed that gravity of

the offence is an aspect which is required to be kept in view by

Court.

21. In the facts of the case, considering the magnitude of the

offence, I am not inclined to grant bail in the present case. On the

basis of evidence on record no case for grant of bail is made out.

Order of this Court in Sameer Bhujbal case is under challenge before

Apex Court. Apparently, there is no stay. The order of Delhi High

Court is under challenge before Apex Court. Since, considering

gravity and magnitude of offence, I am not inclined to grant bail, it is

not necessary to adjudicate on the issue of Amendment to Section 45 G. Lokhande & D.Ethape 28 of 28 ba-1999-2020.doc

of PMLA. Considering the observations herein above, the application

deserves to be rejected.

ORDER

(i) Criminal Bail Application No.4999 of 2020, is rejected.

(ii) The Jail Authority shall provide appropriate medical treatment

to the applicant.

(PRAKASH D. NAIK, J.)

 
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 Newsletter