Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Harish Chand Jain And Ors vs The State Of Maharashtra
2022 Latest Caselaw 10761 Bom

Citation : 2022 Latest Caselaw 10761 Bom
Judgement Date : 17 October, 2022

Bombay High Court
Harish Chand Jain And Ors vs The State Of Maharashtra on 17 October, 2022
Bench: N. J. Jamadar
          Digitally signed
SWAROOP   by SWAROOP
SHARAD    SHARAD PHADKE
          Date: 2022.10.18
PHADKE    21:35:26 +0530
                                                                     aba 752 of 2022.doc

                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       CRIMINAL APPELLATE JURISDICTION
                  ANTICIPATORY BAIL APPLICATION NO.752 OF 2022

Harish Chand Jain and Ors.                            ...       Applicants
       versus
State of Maharashtra                                  ...       Respondent
                                         WITH
                          INTERIM APPLICATION NO.1056 OF 2022
                                          IN
                      ANTICIPATORY BAIL APPLICATION NO.752 OF 2022

Satish Vasant Ghatge                                  ...       Intervener
       and
Harish Chand Jain and Ors.                            ..      Applicants
       versus
State of Maharashtra                                  ...       Respondent
                                         WITH
                          INTERIM APPLICATION NO.1959 OF 2022
                                          IN
                      ANTICIPATORY BAIL APPLICATION NO.752 OF 2022

Brendon James Sissing                                 ...       Applicant
       and
Harish Chand Jain and Ors.                            ..      Applicants
       versus
State of Maharashtra                                  ...       Respondent
                                         WITH
                          INTERIM APPLICATION NO.1712 OF 2022
                                          IN
                      ANTICIPATORY BAIL APPLICATION NO.752 OF 2022

Madan Gopal Bharadwaj                                 ...       Applicant
       and
Harish Chand Jain and Ors.                            ..      Applicants
       versus
State of Maharashtra                                  ...       Respondent
                                           WITH
                             INTERIM APPLICATION NO.1439 OF 2022
                                            IN

SSP                                                        1/31
                                                          aba 752 of 2022.doc

            ANTICIPATORY BAIL APPLICATION NO.752 OF 2022

Brendon James Sissing                     ...       Applicant
       and
Harish Chand Jain and Ors.                ..      Applicants
       versus
State of Maharashtra                      ...       Respondent
                               WITH
                INTERIM APPLICATION NO.3347 OF 2022
                                IN
                INTERIM APPLICATION NO.1056 OF 2022
                                IN
            ANTICIPATORY BAIL APPLICATION NO.752 OF 2022

Satish Vasant Ghatge                      ...       Applicant
       and
Harish Chand Jain and Ors.                ...       Applicants
       versus
State of Maharashtra                      ...       Respondent
                               WITH
            ANTICIPATORY BAIL APPLICATION NO.753 OF 2022

Harish Chand Jain and Ors.                ...       Applicants
       versus
State of Maharashtra                      ...       Respondent
                               WITH
                INTERIM APPLICATION NO.1055 OF 2022
                                IN
            ANTICIPATORY BAIL APPLICATION NO.753 OF 2022

Satish Vasant Ghatge                      ...       Intervener
       and
Harish Chand Jain and Ors.                ..      Applicants
       versus
State of Maharashtra                      ...       Respondent
                               WITH
                INTERIM APPLICATION NO.1958 OF 2022
                                IN
            ANTICIPATORY BAIL APPLICATION NO.753 OF 2022


SSP                                            2/31
                                                          aba 752 of 2022.doc

Brendon James Sissing                     ...       Applicant
       and
Harish Chand Jain and Ors.                ..      Applicants
       versus
State of Maharashtra                      ...       Respondent
                               WITH
                INTERIM APPLICATION NO.1713 OF 2022
                                IN
            ANTICIPATORY BAIL APPLICATION NO.753 OF 2022

Madan Gopal Bharadwaj                     ...       Applicant
       and
Harish Chand Jain and Ors.                ..      Applicants
       versus
State of Maharashtra                      ...       Respondent
                               WITH
                INTERIM APPLICATION NO.1438 OF 2022
                                IN
            ANTICIPATORY BAIL APPLICATION NO.753 OF 2022

Brendon James Sissing                     ...       Applicant
       and
Harish Chand Jain and Ors.                ..      Applicants
       versus
State of Maharashtra                      ...       Respondent
                               WITH
                INTERIM APPLICATION NO.3346 OF 2022
                                IN
                INTERIM APPLICATION NO.1055 OF 2022
                                IN
            ANTICIPATORY BAIL APPLICATION NO.753 OF 2022

Satish Vasant Ghatge                      ...       Applicant
       and
Harish Chand Jain and Ors.                ...       Applicants
       versus
State of Maharashtra                      ...       Respondent
                              WITH
           ANTICIPATORY BAIL APPLICATION NO.1460 OF 2022


SSP                                            3/31
                                                        aba 752 of 2022.doc

Manish Dinesh Thakore                    ...      Applicant
       versus
State of Maharashtra                     ...      Respondent
                             WITH
              INTERIM APPLICATION NO.1729 OF 2022
                               IN
          ANTICIPATORY BAIL APPLICATION NO.1460 OF 2022

Satish Vasant Ghatge                     ...      Applicant
       and
Manish Dinesh Thakore                    ...      Applicant
       versus
State of Maharashtra                     ...      Respondent
                             WITH
              INTERIM APPLICATION NO.1727 OF 2022
                               IN
          ANTICIPATORY BAIL APPLICATION NO.1460 OF 2022

Manish Dinesh Thakore                    ...      Applicant
       versus
State of Maharashtra                    ...     Respondent
                              WITH
           ANTICIPATORY BAIL APPLICATION NO.1461 OF 2022

Manish Dinesh Thakore                    ...      Applicant
       versus
State of Maharashtra                     ...      Respondent
                              WITH
               INTERIM APPLICATION NO.1693 OF 2022
                                IN
           ANTICIPATORY BAIL APPLICATION NO.1461 OF 2022

Satish Vasant Ghatge                     ...      Applicant
       and
Manish Dinesh Thakore                    ...      Applicant
       versus
State of Maharashtra                     ...      Respondent
                              WITH
                INTERIM APPLICATION NO.1728 OF 2022
                               IN

SSP                                          4/31
                                                                    aba 752 of 2022.doc

            ANTICIPATORY BAIL APPLICATION NO.1461 OF 2022

Manish Dinesh Thakore                                ...      Applicant
       versus
State of Maharashtra                                 ...      Respondent


Mr. Nidhesh Gupta, Senior Advocate with Mr. Anshuman Sinha, Mr. Vijay Pande,
Mr. Vijay Prakash, Ms. Pragya Sharma, Ms. Hasnain Kazi, Mr. Shekhar Jagtap, Ms.
Shraddha Vavhal, Mr.Hafiz Kazi, Ms. Rhea Francis, Ms. Zeeshan Khan, for
Applicants in ABA Nos.752 of 2022, 1460 of 2022 and 1461 of 2022
Mr. Ravi Kadam, Senior Advocate with Mr. Vaibhav Bhure, Mr. Mr. Anshuman Sinha,
Mr. Vijay Pande, Mr. Vijay Prakash, Ms. Pragya Sharma, Ms. Hasnain Kazi, Mr.
Shekhar Jagtap, Ms. Shraddha Vavhal, Mr.Hafiz Kazi, Ms. Rhea Francis, Ms. Zeeshan
Khan, for Applicants in ABA 753 of 2022.
Mr. A.H.Ponda, Senior Advocate i/by Mr. Sachin Pawar, for Applicant in IA 1056 of
2022 in ABA 752 of 2022.
Mr. Subhash Jha i/by Mr. Sachin Pawar for Applicant in IA 1055 of 2022 in ABA 753
of 2022.
Ms. P.N.Dabholkar, APP, for State.

                   CORAM:        N.J.JAMADAR, J.
                   RESERVED ON                : 4th JULY, 2022
                   PRONOUNCED ON              : 17th OCTOBER, 2022

P.C.

1. These Applications are preferred under Section 438 of Code of Criminal

Procedure, 1973 ('the Code') for pre-arrest bail in connection with C.R.No.164 of

2022 and 165 of 2022 registered with Shahapuri Police Station, Kolhapur, for the

offences punishable under Sections 465, 467, 468, 471, 409, 420 and 511 read with 34

of Indian Penal Code, 1860.

2. The background facts which culminated in the registration of the

SSP 5/31 aba 752 of 2022.doc

abovenumbered CRs, at the instance of Mr. Satish V. Ghatge, first

informant/Applicant in Intervention Application Nos.1056, 1055, 1729 and 1693 of

2022 can be stated in brief as under :

2.1 Though both the CRs proceed on an identical premise, in C.R.No.164 of

2022 the allegations are two pronged. It may, therefore, be expedient to first note the

allegations in C.R.No.164 of 2022.

2.2 Ghatge Group based at Kolhapur, operates a number of companies,

primarily dealing in the business of automobile dealership and transportation. In 1972

a Company, namely, Kirloskar Ghatge Patil Auto Limited was formed. It was later on

rechristened as KGP Auto Limited.

2.3 In the year 2011, Daimler India Commercial Vehicles Pvt. Ltd., (DICV)

appointed KGP Auto Limited as its dealer for Pune Region comprising of 17 districts

vide letter of intent dated 2nd August, 2011. Under the terms of the letter of intent,

KGP Auto Limited used to sell Bharat Benz trucks and buses and also provide after

sales service. For the said business, KGP Auto Ltd. required two types of financial

assistance. One, loan to purchase demo truck and bus. Second, financial assistance in

the nature of spare parts, inventory funding, real estate funding, working capital

funding and equipment funding, etc.

2.4 To meet the financial requirements, DICV made KGP Auto Ltd. to avail

loan from Daimler Financial Services India Pvt. Ltd. (DFSI). The latter had provided

SSP 6/31 aba 752 of 2022.doc

financial assistance to purchase two Bharat Benz demo truck and one bus. KGP Aut

Limited duly repaid the said loan under the respective loan agreements during the

period 2013 to 2017. While providing aforesaid financial assistance, DFSI had made

KGP Auto Ltd. to part with 15 signed cheques towards security and/or EMI.

However, after repayment of the loan availed for purchase of three demo vehciles,

DFSI, though obligated, did not return those cheques despite repeated request, nor

the copies of the loan agreements were furnished to KGP Auto Ltd.

2.5 The first informant alleges, despite repayment of the entire loan for the

purchase of three demo vehicles during the period 2015-19, DFSI presented those 15

cheques, delivered by way of security, for encashment on 15 th November, 2021 with a

view to have wrongful gain. Dates were put on the undated signed cheques without

consent and knowledge of the drawer and thereby forgery was committed.

2.6 Eventually, those cheques aggregating to a sum of Rs.93,51,631/- were

honoured upon presentment on 19th November, 2021. Thus, the Applicants - Harish

Chand Jain (Accused No.1), Mr. Ingo Krueger (Accused No.2), Ms. Latha Venkatesh

(Accused No.3), Mr. Brendon James Sissing (Accused No.4), directors of DFSI and

Mr. Madan Gopal Bharadwaj (Accused No.6) the head of Credit Division of DFSI, in

pursuance of a criminal conspiracy, committed offences of cheating, forgery and

criminal breach of trust by misusing the custody of the signed cheques delivered by

way of security and/or installments, despite the loan having been duly discharged.

SSP                                                       7/31
                                                                      aba 752 of 2022.doc

2.7          The first informant further alleges that in respect of the second

component of financial assistance like vehicle, spare parts, inventory, real estate and

working capital funding, the terms of the loan were stipulated by and between DFSI

and the first informant's company by executing Terms Sheets and Agreements. After

the repayment of the previous loan, fresh terms sheets and agreements were executed.

While executing the terms sheets and agreements afresh, DFSI made the first

informant's Company to deliver 6-8 signed blank cheques by way of security. Once

the said transaction was concluded and fresh terms sheets and agreements were

executed, DFSI was enjoined to return the old cheques delivered by way of security.

However, DFSI did not return those cheques despite repeated demands.

2.8 Under one of such transactions, while availing loan of Rs.38 Crores,

DFSI had made the first informant's company to deliver eight blank signed cheques

bearing Nos.434076 to 434083, drawn on ICICI Bank Ltd. However, after the

conclusion of the said transaction and repayment of the loan availed thereunder, DFSI

did not return the abovenumbered cheques. On 7 th December, 2021, the first

informant's Company received a demand notice under Section 138 of the Negotiable

Instruments Act, 1881. Thereupon, it transpired that DFSI misused the custody of

signed blank cheques bearing Nos.434076 to 434083 delivered by way of security as

back as in the year 2014 and presented those cheques for encashment by dishonestly

filling in the amount of Rs.6,42,00,538 in cheque No.434076 and the amount of

SSP 8/31 aba 752 of 2022.doc

Rs.6,42,00534 in rest of the 7 cheques and the date on which the cheques became

payable as 15th November, 2021 without consent or knowledge of the first informant's

Company. Those cheques were dishonoured on presentment on 19 th November, 2021.

2.9 The first informant thus realized that the Applicants/accused misused

the custody of the signed blank cheques delivered by way of security as back as 2014

and by committing forgery presented those cheques for encashment. The first

informant alleges the said exercise was actuated with malice. Hence, report against

the Applicants/accused.

2.10 In C.R.No.165 of 2022, the first informant alleges that in the year 2015,

DICV represented to Ghatge Group to sell cars manufactured by Mercedes Benz India

Pvt. Ltd. (MBIIL). DICV, DFSI and MBIL are inter-related companies. Since KGP

Auto Ltd. was already in the business relationship with Daimler Group for sell of

trucks and buses, the first informant's company was appointed a dealer to sell cars of

MBIL. A dealership agreement came to be executed on 26 th February, 2016. The first

informant's company, thus, availed loan from DFSI to purchase four demo cars.

Towards security the first informant's company - KGP Auto Ltd., was made to deliver

four signed blank cheques bearing Nos.097258, 100236, 100274 and 100229. The first

informant's company duly repaid the entire loan amount availed for purchasing four

demo cars.

2.11         After repayment of the entire loan amount availed for purchasing four


SSP                                                      9/31
                                                                      aba 752 of 2022.doc

demo cars, DFSI was under an obligation to return those four cheques.        The first

informant alleges despite repeated demands, Mr. Madan G. Bharadwaj, Head of the

Credit Division of DFSI - Accused No.6, neither returned those cheques nor

delivered copies of the agreements evidencing the transactions even after the

transactions were concluded. To the shock and surprise of the first informant on 9 th

December, 2021, the first informant received notice under Section 138 of the

Negotiable Instruments Act, 1881, demanding payment of the amount covered by the

above numbered cheques. The first informant realized that the Applicants, in

pursuance of a criminal conspiracy, misused the custody of the abovenumbered signed

blank cheques and filled in the amount of Rs.1,29,00,000/- in cheque No.097258,

Rs.81,54,000/- in cheque No.100236, Rs.68,48,000/- in cheque No.100274 and

Rs.50,00,000/- in cheque No.100229. The date '15/11/2021' was also put on all the

cheques fraudulently. Those cheques were dishonoured on 19th November, 2021.

2.12 Thus by committing forgery the Applicants presented the

abovenumbered cheques for encashment despite underlying transactions for the

security of which those cheques were delivered, having been concluded by repayment

of the loan amount. Thus the report.

3. Initially the Applicants approached the learned Sessions Judge,

Kolhapur. By an order dated 17th March, 2022, the learned Additional Sessions Judge

was persuaded to reject the Applications for pre-arrest bail. Hence, the Applicants

SSP 10/31 aba 752 of 2022.doc

have approached this Court.

4. The Applicants assert that the first informant has lodged reports with a

view to wreak vengeance as the proceedings were initiated against the first informant's

companies and the first informant for recovery of the huge amount which they owe to

the Daimler group. The first informant has made an endeavour to give colour of

criminal prosecution to an otherwise purely civil dispute. According to the

Applicants, it was KGP Auto Ltd. and Ghatge Motor Pvt. Ltd. (GMPL) (informant's

companies) who committed breach of trust in selling the vehicles in breach of the

agreements between the parties (Sale out of Trust - SOT). Under the terms of the

agreements, the informant's companies were enjoined to credit the sale price of the

vehicles with DFSI within four working days from the date of sale of vehicle, for which

finance was provided by DFSI. It was expressly agreed between the parties that

failure to pay the price to DFSI would result in SOT and the consequences set out in

the wholesale agreement would ensue. In fact, the informant's companies admitted

that they had resorted to SOT.

5. Upon the request of the informant's Companies, DFSI entered into a

Forbearance Agreement on 27th September, 2019. Forbearance Agreement was

amended on 30th December, 2019 to extend the forbearance period till March 2020.

KGP Auto Limited and GMPL continued to commit default in payment of the

outstanding amount despite repeated assurances. Thus, loan recall notices were

SSP 11/31 aba 752 of 2022.doc

addressed on 24th August, 2021 and a Petition under Section 7 of the Insolvency and

Bankruptcy Code, 2015 (IBC, 2015) was lodged on 20th October, 2021 before the

National Company Law Tribunal to initiate the corporate insolvency resolution

process against KGP Auto Limited and Ghatge Motors. Under the terms of the

contract, DFSI was entitled to enforce the security in case of cross default. Therefore,

according to the Applicants, no case of cheating or forgery is made out.

6. Applicants have also individually claimed that they were not in-charge of

and responsible to the affairs of the company when the offences were allegedly

committed. Therefore, they cannot be arraigned for the alleged offences.

7. Affidavits in Reply are filed on behalf of the prosecution resisting the

Applications. The prosecution has also placed on record documents to bolster up its

case. To the Intervention Applications also, the first informant has annexed a number

of documents which bear upon the controversy.

8. I have heard Mr. Nidhesh Gupta, Senior Advocate appearing for the

Applicants in ABA Nos.752 of 2022, 1461 of 2022 and 1460 of 2022, Mr. Ravi Kadam,

Senior Advocate appearing for the Applicants in ABA No.753 of 2022, Ms. Dabholkar,

APP, for State, Mr. A.H.Ponda, Senior Advocate for Applicant/Intervener in IA

No.1056 of 2022 in ABA 752 of 2022 and Mr. Subhash Jha, for Applicant/Intervener

in IA No.1055 of 2022 in ABA No.753 of 2022. With the assistance of the learned

Counsel for the parties, I have perused the allegations in the FIR, documents placed

SSP 12/31 aba 752 of 2022.doc

on record by the prosecution, first informant and the Applicants. I have also perused

the investigation papers tendered by the learned APP.

9. Mr. Gupta, learned Senior Advocate for the Applicants strenuously

submitted that the FIR is conspicuously silent about the execution of the Forbearance

Agreement dated 27th September, 2019 consequent to the misdemeanor on the part of

the first informant's company in selling vehicles SOT. Taking the Court through the

terms of the Forbearance Agreement and the Wholesale Loan Master Agreement

executed between the parties, Mr. Gupta would urge that DFSI had a right to

appropriate the payment which were already made. The agreements collectively

provided for enforcement of 'collaterals' and liability for 'cross default'. Mr. Gupta

would further urge that no allegations are attributed to the Applicants. In any event,

there can be no vicarious liability for the act of the Company, DFSI.

10. Mr. Gupta further submitted that the very premise that the Applicants

abused the custody of the signed blank cheques is flawed. By a catena of decisions, the

defence of misuse of the custody of the signed blank cheques has been negatived by

the Courts and such endeavour on the part of the drawers of the cheques to preempt

the prosecution for the offence punishable under Section 138 of the Negotiable

Instruments Act, 1881 has been repelled. To bolster up this submission, Mr. Gupta

placed reliance on the judgments of the Supreme Court in the cases of Sunil Kumar

SSP 13/31 aba 752 of 2022.doc

V/s. Escorts Yamaha Motors Ltd. and Ors. 1, Sharon Michael and Ors. V/s. State

of Tamil Nadu and Anr.2, Bir Singh V/s. Mukesh Kumar3 and Satishchandra

Ratanlal Shah V/s. State of Gujarat and Anr.4. By way of demurer, Mr. Gupta

would urge that there is no material to indicate that at the inception of the transaction,

the intention of the accused, or for that matter Daimler group of companies, was

dishonest. Thus, no offence under Section 420 of Indian Penal Code, 1860 can be

said to have been made out. At best, it would be a case of breach of contract, which is

quite distinct from an offence of cheating. To lend support to this submission, Mr.

Gupta placed reliance on the judgment of the Supreme Court in the case of Hridaya

Ranjan Prasad Verma and Ors. V/s. State of Bihar and Anr.5

11. Mr. Kadam, learned Senior Advocate for the Applicants in ABA 753 of

2022, would submit that the allegations in the FIR, at best, would constitute a defence

in a prosecution under Section 138 of the Act for the dishonour of the subject cheques.

The first informant alleges in the FIR at multiple places that the cheques were

delivered by way of security. Whether the accused company could have presented the

cheques for encashment in the backdrop of the undisputed delivery of the cheques is

essentially a matter of interpretation of contract. Lying emphasis on Clause 2.15 of the

Forbearance Agreement, Mr. Kadam would urge that the latter contract revised all

1 (1999) 8 SCC 468 2 (2009) 3 SCC 375 3 (2019) 4 SCC 197 4 (2019) 9 SCC 148

SSP 14/31 aba 752 of 2022.doc

obligations incurred by the informant's companies and the first informant under the

previous contracts. The provision of 'cross default' under Clause 29 of Wholesale

Master Loan Agreement, according to Mr. Kadam, authorizes the lender to

appropriate any payment made by the borrower under the said agreement towards

payment due from the borrower and/or guarantor and/or company etc., and such

appropriation binds the borrower.

12. Mr. Kadam placed reliance on a judgment of the Supreme Court in the

case of Mahindra and Mahindra Financial Services Ltd. and anr. V/s. Rajiv

Dubey6, wherein the Supreme Court had quashed a prosecution in somewhat similar

situation, where the Respondent-first informant therein, had alleged criminal breach

of trust by misusing the custody of the cheques delivered to the Appellants therein.

13. As against this, Ms. Dabholkar, learned APP for the State would submit

that the Applicants are not only guilty of committing forgery of the subject cheques

but also the Wholesale Master Loan Agreement purportedly executed in the month of

October, 2019. Since the said agreement is void, the Applicants cannot rely upon any

of the terms of the said Agreement to wriggle out of the situation. Taking the Court

through the statements of witnesses recorded during the course of investigation,

namely Gaurav Mohan Ghatge and Mr. Amol Arvind Pudke, Ms. Dabholkar would

urge that the accused Company made the directors of KPG Auto Ltd. and GMPL to

6 (2009) 1 SCC 706

SSP 15/31 aba 752 of 2022.doc

put signatures on the agreements and never delivered copy of those agreements to the

informant's companies despite demands.

14. Mr. Ponda, learned Senior Advocate appearing for the Applicant-first

informant in IA No.1056 of 2022 in ABA 752 of 2022, urged that the case of the

Applicants that they were entitled to make use of the cheques which were admittedly

delivered in the past, under the terms of the contract between the parties, being

Wholesale Master Loan Agreement, or for that matter the Forbearance Agreement, is

belied by the assertion in the demand notice addressed by DFSI upon dishonour of the

cheques. In the demand notice dated 3rd December, 2021, there is a categorical

assertion that the cheques were issued by the KGP Auto Ltd., in the month of

November, 2021. This claim runs counter to the submissions now sought to be

canvassed that the drawee had the authority to fill in the particulars of the cheques and

present the same for encashment. The Applicants cannot be permitted to approbate

and reprobate, urged Mr. Ponda.

15. Mr. Ponda took the Court through the term sheet dated 26 th June, 2014,

especially the condition (pages 555-556 of the Affidavit in Reply filed by Mr.

S.T.Ingavale, API) to the effect that the borrower shall provide six signed undated

cheques. The delivery of the cheques in the year 2014, therefore, can hardly be

disputed. Since those cheques were delivered in the year 2014, reliance on Whole

Sale Master Loan Agreement which authorized DFSI to resort to Collateral, is of no

SSP 16/31 aba 752 of 2022.doc

avail as the collateral meant the present and future property and rights of the borrower

and not the cheques which were delivered in the year 2014. Mr. Ponda would also

urge that the recourse to cross default clause 22.12, is also of no assistance to the

Applicants as the mechanism for the same is provided under Clause 29 for

enforcement of payments under the said agreement and not for past transactions.

16. Mr. Ponda invited the attention of the Court to illustration (c) and (d) to

Section 464 of the Indian Penal Code to buttress the submission that a clear case of

forgery is made out as the Applicants have filled in the dates as well as the amounts in

the blank signed cheques delivered by way of security.

17. Mr. Ponda placed reliance on a number of judgments enunciating the

parameters for grant of pre-arrest bail, namely Maruti N. Navle V/s. State of

Maharashtra and Ors.7, P. Chidambaram V/s. Directorate of Enforcement 8, State

(CBI) V/s. Anil Sharma9. Mr. Ponda also placed reliance on the judgments of the

Supreme Court in the case of Iridium India Telecom Ltd. V/s. Motorola

Incorporated and Ors.10, Delhi Development Authority V/s. Skipper

Construction Co. (P) Ltd. and Anr.11 and State of Karnataka V/s. J. Jayalalitha

and Ors.12 to lend support to the submission that when the corporate character is

employed for the purpose of committing illegality or for defrauding others, the Court 7 2012 (9) SCC 235 8 2019(9) SCC 24 9 1997(7) SCC 187 10 (2011) 1 SCC 74 11 (1996) 4 SCC 622 12 (2017) 6 SCC 263

SSP 17/31 aba 752 of 2022.doc

ought to ignore the corporate character and look at the reality behind the corporate

veil.

18. Mr. Jha, the learned Counsel for the Applicant / Intervener in IA

No.1055 of 2022 in ABA No.753 of 2022, submitted that the demand notice under

Section 138 of the N.I.Act, clearly betrays the fraud on the part of the

Applicants/accused and the endeavour on the part of the Applicants to fall back on the

terms of the contract does not merit countenance. The question whether DFSI had

the authority to fill in the contents of the cheques, involves intricate question of facts

which is essentially a matter of trial. Therefore, at this stage, in the face of the gravity

of the allegations, the Applicants do not deserve relief of pre-arrest bail. Reliance was

placed on the judgment of the Delhi High Court in the case of Citi Bank, N.A. V/s.

The State (NCT of Delhi) and Ors.13 and of the Supreme Court in the case of

Sripati Singh (since deceased) through His son Gaurav Singh V/s. State of

Jharkhand and Anr.1419. It was further submitted that the fact that the

offence arose out of a commercial transaction cannot be a sustainable ground to grant

pre-arrest bail to the Applicants. Strong reliance was placed on the judgment of the

Supreme Court in the case of Rajesh Bajaj V/s. State NCT of Delhi and Ors. 15,

wherein the Supreme Court observed that "many a cheatings have been committed in

the course of commercial and also money transactions. The crux of the postulate is

13 2011(2) JCC 1274 14 2021 SCC Online SC 1002 15 (1999) 3 SCC 259

SSP 18/31 aba 752 of 2022.doc

the intention of the person who induces the victim of his representation and not the

nature of the transaction which would become decisive in discerning whether there

was commission of offence or not.".

20. Lastly, Mr. Jha placed reliance on the judgment of the Supreme Court in

the case of Nimmagadda Prasad V/s. Central Bureau of Investigation16 wherein it

was enunciated that 'economic offences constitute a class apart and need to be visited

with a different approach in the matter of bail. The economic offence having deep-

rooted conspiracies and involving huge loss of public funds needs to be viewed

seriously and considered as a grave offence affecting the economy of the country as a

whole and thereby posing serious threat to the financial health of the country".

20. I have given my anxious consideration to the aforesaid submissions.

21. First and foremost, the parameters which are germane while exercising

discretion under Section 438 of the Code need to be kept in view. The submissions

extracted above evidently touch upon the broad issue as regards the question as to

whether the Applicants had the authority to fill in the particulars of the cheques and

present the same for encashment. It would surely warrant a detailed appraisal of the

terms of the various contracts executed by and between the parties. The broad facts

which emerge are that the subject cheques were delivered as signed blank cheques to

cover the liability incurred by the informant's companies under the various

16 (2013) 7 SCC 466

SSP 19/31 aba 752 of 2022.doc

agreements evidencing the loan and financial assistance provided by DFSI. The

delivery of the subject cheques is not a matter of contest. The controversy between

the parties, to some extent, revolves around the period during which the subject

cheques were delivered. In the demand notice, DFSI claimed that the cheques were

issued in the month of November, 2021. In contrast, there is material to show that the

subject cheques were delivered at an anterior point of time. Thus, the Applicants

made an endeavour to assert that under the terms of the Wholesale Master Loan

Agreement, DFSI was entitled to use the subject cheques either by way of collateral or

under cross default clause.

22. The primary question which comes to the fore is whether the filling in of

the contents of the blank signed cheques by itself constitutes offences of cheating and

forgery. Though the said question is often rooted in facts, yet on the legal premise,

mere filling in of the contents of the blank signed cheques and the subsequent

presentation thereof, may not by itself, fall within the dragnet of the offences

punishable under Sections 420 and 467 of the Penal Code. The legal position has

developed, albeit in the context of the offence punishable under Section 138 of the

N.I.Act, to the effect that a person who delivers the signed blank cheques incurs the

liability unless he succeeds in dislodging presumptions contained in Sections 139 and

118 of the N.I.Act.

23. In the case of Bir Singh (supra), the Supreme Court enunciated the

SSP 20/31 aba 752 of 2022.doc

position as under :

"33. A meaningful reading of the provisions of the Negotiable Instruments Act, including, in particular, Sections 20, 87 and 139, makes it amply clear that a person who signs a cheque and makes it over to the payee remains liable unless he adduces evidence to rebut the presumption that the cheque had been issued for payment of a debt or in discharge of a liability. It is immaterial that the cheque may have been filled in by any person other than the drawer, if the cheque is duly signed by the drawer. If the cheque is otherwise valid, the penal provisions of Section 138 would be attracted.

34. If a signed blank cheque is voluntarily presented to a payee, towards some payment, the payee may fill up the amount and other particulars. This in itself would not invalidate the cheque. The onus would still be on the accused to prove that the cheque was not in discharge of a debt or liability by adducing evidence.

35. It is not the case of the respondent-accused that he either signed the cheque or parted with it under any threat or coercion. Nor is it the case of the respondent-accused that the unfilled signed cheque had been stolen. The existence of a fiduciary relationship between the payee of a cheque and its drawer, would not disentitle the payee to the benefit of the presumption under Section 139 of the Negotiable Instruments Act, in the absence of evidence of exercise of undue influence or coercion. The second question is also answered in the negative.

36. Even a blank cheque leaf, voluntarily signed and handed over by the accused, which is towards some payment, would attract presumption under Section 139 of the Negotiable Instruments Act, in the absence of any cogent evidence to show that the cheque was not issued in discharge of a debt."

24.

The aforesaid judgment in the case of Bir Singh (supra), was followed by the

SSP 21/31 aba 752 of 2022.doc

Supreme Court in a recent judgment in the case of Oriental Bank of Commerce V/s.

Prabodh Kumar Tewari17. After extracting the observations in paragraphs 33, 34 and

36 (extracted above), the Supreme Court expounded the legal position as under :

15.The above view was recently reiterated by a three-Judge Bench of this Court in Kalamani Tex V. P. Balasubramanian18

16. A drawer who signs a cheque and hands it over to the payee, is presumed to be liable unless the drawer adduces evidence to rebut the presumption that the cheque has been issued towards payment of a debt or in discharge of a liability. The presumption arises under Section 139.

17. In Anss Rajashekhar V. Augustus Jeba Ananth 19 a two Jude Bench of this Court of which one of us (D.Y.Chandrachud J.) was a part, reiterated the decision of the three-Judge Bench of this Court in Rangappa V. Sri Mohan20 on the presumption under Section 139 of the NI Act. The Court held :

12. Section 139 of the Act mandates that it shall be presumed, unless the contrary is proved, that the holder of a cheque received it, in discharge, in whole or in part, of a debt, or liability. The expression 'unless the contrary is proved' indicates that the presumption under Section 139 of the Act is rebuttable. Terming this as an example of a "reverse onus clause" the three Judge Bench of this Court in Rangappa held that in determining whether the presumption has been rebutted, the test of proportionality must guide the determination. The standard of proof for rebuttal of the presumption under Section 139 of the Act is guided by a preponderance of probabilities. This Court held thus :

"28. In the absence of compelling justifications, reverse onus clauses usually impose an evidentiary burden and not a persuasive burden. Keeping this in view, it is settled position that when an accused has to rebut the presumption under Section 139, the standard of proof for doing so is that of "preponderance of

17 2022 SCC Online SC 1089 18 (2021) 5 SCC 283 19 (2020) 15 SCC 348 20 (2010) 11 SCC 441

SSP 22/31 aba 752 of 2022.doc

probabilities." Therefore, if the accused is able to raise a probable defence which creates doubts about the existence of a legally enforceable debt or liability, the prosecution can fail. As clarified in the citations, the accused can rely on the materials submitted by the complainant in order to raise such a defence and it is conceivable that in some cases the accused may not need to adduce evidence of his/her own."

18. For such a determination, the fact that the details in the cheque have been filled up not by the drawer, but by some other person would be immaterial. The presumption which arises on the signing of the cheque cannot be rebutted merely by the report of a hand-writing expert. Even if the details in the cheque have not been filled up by drawer but by another person, this is not relevant to the defense whether cheque was issued towards payment of a debt or in discharge of a liability."

25. In the instant case, the fact that FIR does not refer to the execution of

the Forbearance Agreement between the parties, cannot be said to be immaterial or

insignificant. In the Forbearance Agreement executed by and between DFSI, KGP

Auto Ltd. and Ghatge Motors Pvt. Ltd. and others including Mr. Satish Ghatge, - first

informant, in the capacity of the guarantor, there is a clear assertion that KGP Auto

Ltd., had sold the vehicles SOT and as of 20 th September, 2019, Rs.328.88 Millions

was due and DFSI agreed to forebear from taking action subject to certain

conditions. There are convenants in the said Forbearance Agreement which record

that the borrower and guarantor acknowledged and agreed that the total amount of

INR 1183.9 million due on the loans was fully due and payable without defense or

offset and the borrower and guarantor were in default of their obligations to DFSI and

SSP 23/31 aba 752 of 2022.doc

but for the Forbearance Agreement, DFSI could have exercised its rights and

remedies with respect to such defaults. It further provided that existing rights of

DFSI would continue to operate and be enforceable. The said Forbearance

Agreement came to be further extended by 'Amendment 1' dated 30 th December, 2019

and stood extended till 31st March, 2020.

26. The aforesaid Forbearance Agreement, thus, recorded and

acknowledged the existence of debts owed by informant's companies to DFSI, in the

least. Though the learned Counsel for the parties made an endeavour to take the

Court through the various clauses of the Wholesale Master Loan Agreement executed

between the parties to bolster up their respective submissions, as noted above, at this

stage, it may not be warranted to delve deep into the terms of the contract to ascertain

as to whether DFSI had the authority to fill in the contents of the cheques and present

those cheques for encashment by resorting to the various clauses.

27. Few clauses of the agreement are extracted below only to underscore the

comprehensive nature of the liability incurred by the borrower. In the Wholesale

Master Loan Agreement, Collateral is defined in Clause 1.1 ( page 492 of the Interim

Application No.1056 of 2022). The relevant part of which reads as under :

"Collateral shall mean the following present and future property and rights of the Borrower :

a. All Products, including without limitation, all new and used motor vehicle, and further including without limitation, all Products on order, but not yet delivered to the Borrower, and all consigned Products;

SSP                                                                 24/31
                                                                                 aba 752 of 2022.doc

b. All fittings and fixtures, including without limitation, all furniture, fixtures, machinery, tools, and all additions, substitutions, replacements, accessories, attachments and accessions;

c. All accounts and the monies lying therein from time to time, including but not limited to the New Operating Account and the Operating Account, contract rights, instruments, documents, promissory notes and supporting obligations;

.........."

28. Clause 10.5 provides for enforcement of the Collateral (page 499) which

reads as under :

"10.5 The Borrower agrees, declares and confirms that, notwithstanding any of the provisions of the Indian Contract Act, 1872 or any other Applicable Law, or any terms and conditions to the contrary contained in this Agreement, the Lender may, at its absolute discretion, appropriate any payments made by the Borrower under this Agreement/any amounts realized by the Lender by enforcement of the Collateral, towards the dues payable by the Borrower to the Lender under the Agreement and/or other agreements entered into between the Borrower and the Lender and in any manner whatsoever."

29. The consequences of event of default are provided in clause 23.2, the

relevant part of which read thus :

"On the happening of any of the Events of Default, the Lender may, by a notice in writing to the Borrower :

(i) terminate the Loan and/or call upon the Borrower to pay all the dues in respect of the Loan;

(ii) suspend further access/drawals by the Borrower to the use of the unused portion of the Overall limits. The access of the Borrower to the Overall Limits shall continue to be suspended until the Lender has notified the Borrower of any restoration;

SSP                                                               25/31
                                                                                aba 752 of 2022.doc

      (iii)       declare the security created, if any, in terms of the Transaction

Documents (including without limitation the security interest created over the collateral) to be enforceable, and notwithstanding anything to the contrary contained in the Transaction Documents the Lender or such other person in favour of whom such security or any part thereof is created shall have, inter alia, the following rights namely :

a. to enter upon and take possession of the assets comprised within the security, if any; and/or b. to transfer the assets comprised within the security created, if any by way of lease, leave and license, sale or otherwise;

30. Clause 29 provides for Cross Default and Set Off, as under :

"29.1 The Borrower agrees and confirms that the Lender may at its absolute discretion appropriate any payments made by the Borrower under the Agreement towards payment due from the Borrower and/or the Guarantor and/or company promoted by the Borrower and/or any Person being part of the Affiliates under another agreement or transaction executed by the Borrower and/or the Guarantor and/or any company promoted by the Borrower and/or any person being part of the Affiliates with the Lender Group Companies and such appropriation shall be final and binding upon the Borrower who shall continue to remain indebted to the Lender for payment of dues under this Agreement in respect of which such sums of money were so paid but were appropriated towards another agreement or transaction entered into by the Borrower and/or the Guarantor and/or any company promoted by the Borrower and/or any person being part of the Affiliates.

29.2 In addition, notwithstanding the payment of any part of the Overall Limit along with Applicable interest Rate, the Borrower hereby expressly gives the Lender the power to appropriate any and all security interest (and any guarantees) created in favour of the Lender in terms of this Agreement and appropriate the same towards satisfaction of amounts due to the Lender Group Companies on account of another agreement or transaction

SSP 26/31 aba 752 of 2022.doc

entered into by the Borrower and/or the Guarantor and/or any company promoted by the Borrower and/or any Person being part of the Affiliates or any Indebtedness of eh Borrower and/or any Person being part of the Affiliates."

31. In the backdrop of the aforesaid clauses, I am persuaded to agree

with the submissions on behalf of the Applicants that the question as to whether DFSI

had the authority to present the cheques for encashment by filling in the contents

thereof, turns upon the interpretation of the aforesaid terms of contract and is

essentially a matter for trial, which may arise out of instant FIR, or for that matter, in

the complaints lodged by DFSI under Section 138 of the N.I.Act.

32. This leads me to Ms. Dabholkar's submission, which was canvassed with

a degree of vehemence, that the Applicants have also committed forgery of the

Wholesale Master Loan Agreement purported to be executed in the year 2019.

Inviting the attention of the Court to the observations of the learned Session Judge in

Para 25 where the learned Sessions Judge inter alia observed that the set of documents

which were produced before the Court were not identical to the set of documents

produced before the IO through the representative of DFSI, the prosecution pressed

into service the fact that the copy of the Wholesale Master Loan Agreement which

was produced by the DFSI before the IO, and, in turn, tendered before the Court by

I.O. (Exhibit Q - page 430) contains the signatures of two authorized signatories of

DFSI, whereas the copy of the document which was tendered before the Court by the

SSP 27/31 aba 752 of 2022.doc

Applicants (Exhibit S - page 479) contains the signature of one authorized signatory of

DFSI. Therefore, the Applicants forged the said document as well.

33. The Applicants have endeavoured to offer an explanation as to how the

second signatory subsequently signed the said agreement. What is of material

significance is the fact that the execution of the agreement on behalf of KGP Auto

Ltd., has not been put in contest. In such circumstances, whether putting the

signature by the second authorized signatory subsequent to the document having been

executed by the first authorized signatory and the borrower would constitute a forgery,

would be a matter for consideration at the trial. In any event, it may not bear upon the

gravamen of allegations in the FIR which revolve around the misuse of the custody of

the signed blank cheques.

34. At this juncture, the fact that the offences revolve around the execution

of the documents cannot be lost sight of. The underlying transaction between the

parties where the informant's companies and the first informant acknowledged huge

liability is also of material significance. This factor bears upon the submissions on

behalf of the prosecution and the first informant premised on economic offences.

Indisputedly, the offences do not involve siphoning of public money. On the contrary,

the genesis of the offences is in the dispute between the parties which arose out of

purely commercial transactions.

35. In the backdrop of the nature of accusation, custodial interrogation of

SSP 28/31 aba 752 of 2022.doc

the Applicants does not seem warranted at this length of time. In any event, the

concern of investigating agency can be taken are of by directing the Applicants to co-

operate with the investigation and appear before the investigating officer as and when

directed. This would also address the issue of discovery under Section 27 of the

Evidence Act, 1872, as expounded by the Supreme court in para No.92.8 of the

Constitution Bench Judgment in the case of Sushila Aggarwal and Ors. V/s. State

(NCT of Delhi) and Anr.21 The Applicants also appear to have roots in society.

36. The Court is also required to take cautious cognizance of the fact that by

an order dated 1st July, 2022 in Criminal Writ Petition No.1862 of 2022 and other

connected Writ Petitions, the parties have been referred to mediation and the State

authorities have been directed not to take any precipitative action against the

Applicants/Petitioners therein and their employees in the criminal proceedings arising

out of and which would arise from the disputes that have been referred for mediation.

Indisputably, the mediation is still underway.

37. In the totality of the circumstances, I am persuaded to exercise the

discretion in favour of the Applicants.

38. Hence, the following order :

ORDER

(i) The Anticipatory Bail Application Nos.752 of 2022, 753 of 2022,

21 (2020) 5 SCC 1

SSP 29/31 aba 752 of 2022.doc

1460 of 2022 and 1461 of 2022 stand allowed.

(ii) In the event of the arrest of the Applicants - Harish Chand Jain,

Ingo Krueger, Latha Venkatesh, Brendon James Sissing, Anita Ganesan Iyer, Madan

Gopal Bharadwaj and Manish Dinesh Thakore in C.R.Nos.164 of 2022 and 165 of

2022 registered with Shahapuri Police Station, Kolhapur for the offences punishable

under Sections 465, 467, 468, 471, 409, 420 and 511 read with 34 of Indian Penal

Code, 1860, they be released on bail on furnishing a PR bond in the sum of

Rs.25,000/- each and one or two sureties in the like amount.

(iii) The Applicants shall co-operate with the investigation and appear

before the Investigating Officer as and when directed by the Investigating Officer with

7 days prior notice.

(iv) The Applicants shall not tamper with the prosecution evidence

and/or give threat or inducement to any of the prosecution witnesses.

(iv) The Applicants shall furnish their permanent residential address

and contact details to the Investigation Officer.

(v) The Applicants shall not leave the country without three days

prior intimation to the Investigating Officer clearly indicating the date of leaving the

country and the date of return and contact details and the phone number on which the

Applicants can be contacted by the Investigating Officer, while they are abroad.

SSP                                                        30/31
                                                                     aba 752 of 2022.doc

(vi) In view of the disposal of the Anticipatory Bail Applications, All

Interim Applications stand disposed.




                                                            ( N.J.JAMADAR, J. )




SSP                                                      31/31
 

 
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