Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.K. Easwar Kumar And Others vs State Of Maharashtra, Through The ...
2026 Latest Caselaw 1959 Bom

Citation : 2026 Latest Caselaw 1959 Bom
Judgement Date : 23 February, 2026

[Cites 33, Cited by 0]

Bombay High Court

P.K. Easwar Kumar And Others vs State Of Maharashtra, Through The ... on 23 February, 2026

2026:BHC-NAG:3175-DB

                                               1        CRI. WP.609-2015 & ANR.JUDGMENT.odt




                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                     NAGPUR BENCH : NAGPUR

                             CRIMINAL WRIT PETITION NO. 609 OF 2015


                  1. Sh. Ajit S/o. Shirish Korde               DEAD

                  2. Smt. Mrudula W/o. Rajendra Paonikar,
                     Aged about 46 yrs., Occu. : Service,
                     (Chief Manager, Bank of India
                     Mid Corporate Br., S.V. Patel Marg,
                     Nagpur) R/o. RH-54, "Krutartha"
                     Vyankatesh Nagar Near KDK Engg.
                     College Nandanvan, Nagpur.           PETITIONERS

                            Versus

                  1. The State of Maharashtra Through
                     Police Station Officer, Pratap Nagar
                     Police Station, Nagpur.
                  2. Sh.   Yogesh    S/o.    Dnyaneshwar
                     Nagpure,
                     Aged about Major, Occu.: Business,
                     60,   Modern      Housing     Society
                     Ranapratap Nagar, Nagpur.             RESPONDENTS

                                        WITH

                             CRIMINAL WRIT PETITION NO. 631 OF 2015


                  1. P. K. Easwar Kumar,
                     Aged 48 years, Occ. Service, Chief
                     Financial Officer, BGR Energy Systems
                     Limited, 443, Anna Salai, Teynampet,
                     Chennai-18.
                       \
                             2             CRI. WP.609-2015 & ANR.JUDGMENT.odt




 2. K. Sreenivasa Deva Kumar,
    Aged 46 years, Occ. Service, General
    Manager-Corporate Finance, BGR
    Energy Systems Limited, 443, Anna
    Salai, Teynampet, Chennai-18.

 3. R. Arunachalam,
    Aged 50 years, Occ. Service, Deputy
    General Manager (Finance), BGR
    Energy Systems Limited, 443, Anna
    Salai, Teynampet, Chennai-18.       PETITIONERS
      Versus

 1. State of Maharashtra, Through the
    Senior Inspector of Police, Ranapratap
    Nagar, Police Station, Nagpur.

 2. Yogesh Dnyaneshwar Nagpure,
    Aged 42 years, R/o 60 Garden Society,
    Ranapratap Nagar, Nagpur and Partner
    of Aaradhya Infotech Pvt. Ltd. having
    its Office at Gokulpeth, Nagpur.      RESPONDENTS
-----------------------------------------------
Mr. A.T. Purohit, Advocate for the Petitioner in
W.P. No.609/2015.
Mr. A.C. Dharmadhikari, Advocate for the Petitioners in
W.P. No.631/2015.
Mr. N.B. Jawade, APP for the Respondent No.1/State.
Mr. S.P. Bhandarkar, Advocate for the Respondent No.2.
-----------------------------------------------

        CORAM                   : URMILA JOSHI PHALKE, J.

        RESERVED ON             :   09th FEBRUARY, 2026.
        PRONOUNCED ON :             23rd FEBRUARY, 2026.

ORAL JUDGMENT :-

3 CRI. WP.609-2015 & ANR.JUDGMENT.odt

1. These Writ Petitions are filed for seeking appropriate

directions for quashing and setting aside the impugned First

Information Report (for short "FIR") in connection with Crime

No.262/2015 registered with Police Station Ranapratap Nagar,

Nagpur for the offence punishable under Sections 420, 403,

406, 418, 425, 427 read with Section 34 of the Indian Penal

Code (for short "IPC").

2. The Petitioners in Writ Petition No. 609/2015 are

the Senior Bank Officials of Bank of India, Nagpur, whereas the

Petitioners in Writ Petition No. 631/2015 are the officials of

BGR Energy Systems Limited. During pendency of these Writ

Petitions the Petitioner No.1 in Writ Petition No. 609/2015 who

at the relevant time was Zonal Manager of Bank of India is

reported to be dead. Petitioner No.2 was posted as a Senior

Manager of Bank of India, Pratapnagar Branch Nagpur. The

Respondent No.2/Yogesh Dnyaneshwar Nagpure is the partner

of "Aaradhya Infotech Pvt. Ltd." was engaged in the business of

supplying of construction material under the name and style as

"M/s. Aradhya Engineers & Constructions, Nagpur" since 2011.

Subsequently the said partnership firm converted into company 4 CRI. WP.609-2015 & ANR.JUDGMENT.odt

as "Aradhya Infratech Pvt. Ltd."

3. Said Yogesh Nagpure lodged a report against the

Petitioners by approaching to Pratapnagar Police Station

alleging that his firm received a civil work in relation to power

plant of Chandrapur for CW Channel, forebay, pump house and

ESP control room building. From the BGR Energy Systems

Limited, the firm of the Complainant received service orders by

the said BGR Energy Systems Limited for two contracts. As per

the terms of the contract, the Complainant was required to

furnish bank guarantees to the extent of 10% of the contract

value. For carrying out the aforesaid construction four bank

guarantees were executed and furnish to BGR Energy Systems

Limited, for an amount of Rs. 81,37,822/-. The Complainant

has obtained financial assistance from Bank Of India by

mortgaging his fathers property. Thus, for execution of the

Service Orders issued by BGR Energy Systems Limited, in the

year 2011 and the actual construction work was as per the

contention of the Complainant belated for want of copies of

map.

4. As per the allegation of the Complainant, his firm 5 CRI. WP.609-2015 & ANR.JUDGMENT.odt

had furnished bank guarantees for a specific period. On the

expiry of the said period, the bank guarantees is to be extended

up to 30.09.2012. The BGR Energy Systems Limited, terminated

the contract by communication dated 17.11.2012. The validity

of the bank guarantee was to expire on 30.09.2012. The

Complainant intimated the Bank by communication dated

26.09.2012 not to extend the bank guarantee beyond

30.09.2012. On 30.09.2012, the extension period of bank

guarantees was expired. On 04.10.2012, the communication

was received by the Bank from the firm of the Complainant M/s

Aradhya Infratech Pvt. Ltd., to close all the bank guarantees

since his firm has not received any communication from BGR

Energy Systems Limited for its extension. On 09.10.2012, by

inter office communication the Bank has closed the bank

guarantees at the request of the Complainant as no

communication is received from BGR Energy Systems Limited.

The notice was served upon the Bank to close the bank

guarantees as neither the Bank nor the Complainant received

communication from BGR Energy Systems Limited regarding

extension of time of bank guarantees or its invocation.

Accordingly, the Bank has closed the bank guarantees.

6 CRI. WP.609-2015 & ANR.JUDGMENT.odt

5. The statement of account from 01.10.2012 to

31.10.2012 of the Complainant firms showing closure proceeds

and margin money is credited to the account of the

Complainant. As per the allegation despite the communication

from the complainant the Petitioner No.2 in Writ Petition

No.609/2015 who was serving as a Senior Branch Manager of

Bank of India issued communication under her signature that

BGR Energy Systems Limited has written to the Bank for

encashment of the bank guarantees which are to the tune of

Rs.81,37,822/-. The Complainant vide communication dated

05.12.2012 informed the Bank that the bank guarantees are

already expired and there was no question for invoking them

and the amount could not be transferred to BGR Energy

Systems Limited.

6. As per the allegations of the Complainant despite

the communication the Bank of India had transferred the

amount of Rs. 81,37,822/- on 18.01.2013 to BGR Energy

Systems Limited, and by communication dated 18.01.2013

called upon the Complainant to deposit the said amount

towards invocation of bank guarantees paid to BGR Energy 7 CRI. WP.609-2015 & ANR.JUDGMENT.odt

Systems Limited. It was further instructed by the Bank to the

Complainant that on failure to deposit the said amount coercive

action would be taken against the Complainant.

7. Thus, as per the allegations of the Complainant

Petitioner No.2 who was the Senior Bank Manager in

conveyance with deceased Zonal Manager and officials of the

BGR Energy Systems Limited, transferred the amount and the

loss is caused to the Complainant. On the basis of the said

report Police have registered the crime against the present

Petitioners.

8. Present Writ Petitions are preferred for challenging

the registration of the crime and quashing of the FIR. By order

dated 27.10.2015 the further investigation was stayed.

9. Heard Mr. Purohit, learned Counsel for the

Petitioner in Writ Petition No.609/2015, Mr. Dharmadhikari,

learned Counsel for the Petitioners in Writ Petition

No.631/2015, Mr. Jawade, learned APP for the Respondent

No.1/State and Mr. Bhandarkar, learned Counsel for the

Respondent No.2.

8 CRI. WP.609-2015 & ANR.JUDGMENT.odt

10. Mr. Purohit, learned Counsel, vehemently submitted

that, the entire allegations levelled against the Petitioners are of

civil in nature. As far as the offence under Sections 405 and 420

of IPC is concerned, there is no personal gain to the Petitioner

No.2. It was the decision of the Bank which was executed by the

Petitioner No.2 being the Senior Manager. He submitted that, as

the action was taken under the provisions of The Securitisation

and Reconstruction of Financial Assets and Enforcement of

Security Interest Act, 2002 (for short "SARFAESI Act") and to

give a counter blast to the same this false FIR is filed against the

present Petitioners. He submitted that in view of Section 32 of

the SARFAESI Act protection is given to the Petitioners.

Similarly, under Section 52 of the Banking Regulation Act, 1949

the Petitioners in Writ Petition No. 609/2015 are protected. He

has taken me through the entire communication and submitted

that, despite there was a settlement between the Complainant's

firm and BGR Energy Systems Limited, the FIR came to be

lodged by suppressing the settlement as well as the civil suit

filed by the Respondent No.2.

11. He further submitted that, the bank guarantees are 9 CRI. WP.609-2015 & ANR.JUDGMENT.odt

invoked during the validity period. The communication from the

Zonal Manager issued to the Investigating Agency or whom so

ever shows that, the invocation of the bank guarantee is within

its validity period. Thus, suppressing all the material facts by the

Complainant i.e. the settlement of the dispute on 12.07.2013 by

which full and final settlement certificate was issued alongwith

the amount of Rs.47,35,198/- to the Complainant and filing of

the civil suit sufficiently shows that, the Respondent No.2 has

concealed the material facts from the Investigating Agency and

thereby has not come with a clean hands. For all above these

terms he claimed that being the dispute is of a civil in nature the

FIR deserves to be quashed and set aside.

12. Mr. Dharmadhikari, learned Counsel for the

Petitioners in Writ Petition No.631/2015 who are the Senior

officials of BGR Energy Systems Limited, submitted that, there

was no dispute that, the firm of the Complainant and the firm of

the Petitioners entered into a contract and service orders are

issued in favour of the Complainant's firm. Against the said

service orders, four bank guarantees by way of security was

furnished. As the Complainant could not complete the work, the 10 CRI. WP.609-2015 & ANR.JUDGMENT.odt

said contract was terminated. The firm BGR Energy Systems

Limited, issued the communication to the Bank of India during

the validity period for the invocation of guarantee. As the

communication was issued by the BGR Energy Systems Limited

and bank guarantees were not invoked grievance was made by

the officials of the BGR Energy Systems Limited, stating that

despite the request the Bank has not credited the amount in the

account of BGR Energy Systems Limited. The said

communication was addressed to the Zonal Office also. During

investigation the communication by the Zonal Manager also

shows that, they have received the communication and in view

of that communication the bank guarantees were invoked in

favour of M/s BGR Energy Systems Limited. Subsequently, there

was a settlement between the Aradhya Infratech Pvt. Ltd., and

M/s BGR Energy Systems Limited, and they entered into the full

and final settlement and the cheque of remaining amount of

Rs. 47,35,198/- is already issued in favour of the Complainant

firm. But this fact was concealed by the Complainant and after

two years of this settlement, the FIR came to be lodged. In the

said FIR the Complainant has not narrated about the settlement.

Though the Complainant has filed civil suit bearing S.C.S 11 CRI. WP.609-2015 & ANR.JUDGMENT.odt

No. 213/2013, wherein also he has not brought to the notice of

the Court about the said settlement. Even accepting the

allegations as it is no offence is made out against the Petitioners,

and therefore, Petitions deserve to be allowed.

13. Mr. Jawade, learned APP for the Respondent

No.1/State, submitted that the entire case reveals around

invocation of bank guarantees and whether it was invoked in

time or not. The bank guarantees were valid up to 30.09.2012.

The entire communication shows that neither the Bank nor the

Complainant received the communication from BGR Energy

Systems Limited, as to invocation of bank guarantees before

30.09.2012. Therefore, on the request of the Complainant Bank

guarantees were not extended and closed. The closure proceeds

margin money was credited into the accounts of the

Complainant. No communication received from the BGR Energy

Systems Limited to the Bank as to the extension of the said bank

guarantees but the officials of the BGR Energy Systems Limited

created a document to show that they have already

communicated with the Bank during the validity period and

demanded invocation of bank guarantees. In fact, no such letter 12 CRI. WP.609-2015 & ANR.JUDGMENT.odt

dated 24.09.2012 was received by the Bank. The letter dated

24.09.2012 and 07.11.2012 are created subsequently. In fact

inter office communication between the office of Senior Branch

Manager, Pratapnagar, Bank of India and the Zonal Office shows

that no such communication was received. Despite there was no

communication it was shown that the communication was

received during the validity period and bank guarantee was

invoked and payment was given after validity period on

18.01.2013. Thus, the intention since inception is apparent. For

all above these grounds, the Petitions deserve to be rejected.

14. Mr. Bhandarkar, learned Counsel for the Respondent

No.2, endorsed the same contentions and submitted that,

whether the Bank can invoke the bank guarantees after the

validity period. The act of the Bank invoking bank guarantees

after validity period is apparent from the documents. As per the

request of the Complainant the procedure of the closure of the

bank guarantee was done and the margin money was credited

to the account of the Complainant. Thus, the act of the

Petitioners in both the Petitions was with collusion and it is a

case of siphoning of public money. Considering the prima facie 13 CRI. WP.609-2015 & ANR.JUDGMENT.odt

material, the Petitions deserve to be dismissed.

15. Mr. Purohit, learned Counsel for the Petitioner in

support of his contention placed reliance on the decision of M/s

Indian Oil Corporation Vs. M/s NEPC India Ltd. & Ors., AIR

2006 SC 2780 and Priyanka Srivastava & Anr. Vs. State of Uttar

Pradesh & Ors., (2015) 6 SCC 287.

16. Mr. Dharmadhikari, learned Counsel for the

Petitioners, placed reliance on Bank of India Vs. Nangia

Constructions (I) Private Limited, (2008) 7 SCC 290.

17. Mr. Jawade, learned APP for the Respondent

No.1/State, placed reliance on C.S. Prasad Vs. C. Satyakumar &

Ors., Criminal Appeal No.140/2026 decided on 08.01.2026.

18. Mr. Bhandarkar, learned Counsel for the Respondent

No.2, placed reliance on the following judgments:

Kathyayini Vs. Sidharth P.S. Reddy & Ors., 2025 SCC

OnLine SC 1428; Dinesh Sharma Vs. Emgee Cables &

Communication Ltd., & Anr. 2025 SCC OnLine SC 929; Kamal

Shivaji Pokarnekar Vs. State of Maharashtra & Ors., (2019) 14 14 CRI. WP.609-2015 & ANR.JUDGMENT.odt

SCC 350; Neeharika Infrastructure Private Limited Vs. State of

Maharashtra & Ors., (2021) 19 SCC 401; India Oil Corpn. Vs.

NEPC India Ltd. & Ors., (2006) 6 SCC 736; Hindustan

Construction Co. Ltd. Vs. State of Bihar & Ors., (1999) 8 SCC

436; Parbatbhai Aahir Alias Parbatbhai Bhimsinhbhai Karmur &

Ors. Vs. State of Gujarat & Anr., (2017) 9 SCC 641; M/s. Itma

Hotels India Private Limited Vs. The Additional Commissioner

of Customs & Ors., WA NO. 2183 OF 2023; Commissioners of

Customs (Export) Vs. Bank of India & Anr., 2025 SCC OnLine

Bom 2850; Narayan Malhari Thorat Vs. Vinayak Deorao Bhagat

& Anr. (2019) 13 SCC 598; State of Punjab Vs. Dharam Singh &

Ors., 1987 (Supp) SCC 89; Siddharth Mukesh Bhandari VS. The

State of Gujarat & Anr., Criminal Appeal no.1044/2022 &

connected matters, decided on 02.08.2022; State of Bihar &

Anr. Vs. P.P. Sharma, IAS & Anr., 1992 Supp (1) SCC 222.

19. Before entering into the merits the law as to the

quashing of the FIR which is laid down by the Hon'ble Apex

Court in catena of decisions requires to be considered. In the

case of Paramjeet Batra Vs. State of Uttarakhand & Ors.,

2013(11) SCC 673, the Hon'ble Apex Court in paragraph No.12 15 CRI. WP.609-2015 & ANR.JUDGMENT.odt

has observed as under:-

"12. While exercising its jurisdiction under Section 482 of the Code the High Court has to be cautious. This power is to be used sparingly and only for the purpose of preventing abuse of the process of any court or otherwise to secure ends of justice. Whether a complaint discloses a criminal offence or not depends upon the nature of facts alleged therein. Whether essential ingredients of criminal offence are present or not has to be judged by the High court. A complaint disclosing civil transactions may also have a criminal texture. But the High Court must see whether a dispute which is essentially of a civil nature is given a cloak of criminal offence. In such a situation, if a civil remedy is available and is, in fact, adopted as has happened in this case, the High court should not hesitate to quash the criminal proceedings to prevent abuse of process of the court."

20. Thus, while considering the aforesaid issue the law

on the exercise of power by the High Court under Section 482

of Code of Criminal Procedure (for short "Cr.P.C.") and under

Article 226 of the Constitution of India to quash the

FIR/Complaint and the parameters for exercise of power and

scope and ambit of the power under Section 482 of Cr.P.C. or

under Article 226 of the Constitution of India are very wide,

however, while exercising the said powers great caution requires

to be exercised. Court must be careful to see that its decision in

exercise of power is based on sound principles. The inherent

powers could not be exercised to frustrate a legitimate

prosecution. In the case of Neeharika Infrastructure Private 16 CRI. WP.609-2015 & ANR.JUDGMENT.odt

Limited (supra), wherein after considering the various decisions

the Apex Court has culled out. The similar principles are also

laid down in the case of M/s Indian Oil Corporation, (supra)

which are as under:

"The principles relating to exercise of jurisdiction under Section 482 of the Code of Criminal Procedure are:

(i) A complaint can be quashed where the allegations made in the complaint, even if they are taken at their face value and accepted in their entirety, do not prima facie constitute any offence or make out the case alleged against the accused.

(ii) A complaint may also be quashed where it is a clear abuse of the process of the court, as when the criminal proceeding is found to have been initiated with mala fides/ malice for wreaking vengeance or to cause harm, or where the allegations are absurd and inherently improbable.

(iii) The power to quash shall not, however, be used to stifle or scuttle a legitimate prosecution. The power should be used sparingly and with abundant caution.

(iv) The complaint is not required to verbatim reproduce the legal ingredients of the offence alleged. If the necessary factual foundation is laid in the complaint, merely on the ground that a few ingredients have not been stated in detail, the proceedings should not be quashed. Quashing of the compliant is warranted only where the complaint is so bereft of even the basic facts which are absolutely necessary for making out the offence.

(v) A given set of facts may make out: (a) purely a civil wrong; or (b) purely a criminal offence; and (c) a civil wrong as also a criminal offence. A commercial transaction or a contractual dispute, apart from furnishing a cause of action for seeking remedy in civil law, may also involve a criminal offence. As the nature and scope of civil proceeding are different from a criminal proceeding, the mere fact that the complaint relates to a commercial transaction or breach of contract, for which a civil remedy is available or has been availed of, is not by itself a ground to quash the criminal proceedings. The test is whether the

17 CRI. WP.609-2015 & ANR.JUDGMENT.odt

allegations in the complaint disclose a criminal offence or not."

21. Similar parameters are laid down by the Hon'ble

Apex Court in State of Harayana & Ors. Vs. Ch. Bhajan Lal &

Ors., 1992 AIR 604 as well as Parbatbhai Aahir Alias Parbatbhai

Bhimsinhbhai Karmur,(supra). Thus, the consistent view is the

powers regarding quashing of the FIR are under the inherent

jurisdiction and has to be exercised sparingly, caring and with

caution and only when exercise is justified by the test

specifically laid down in a catena of decisions.

22. Coming to the facts of the present case, on

17.01.2011 Aradhya Infratech Pvt. Ltd., Nagpur availed

financial facilities from Bank of India, Pratap Nagar. Total

financial limits granted by the Bank is of Rs.235 Lakhs

comprising of bank guarantee of Rs. 200 Lakhs and cash credit

limits of Rs. 35 Lakhs. On 18.02.2011, the Service Orders vide

Order No.3300005526 and Order No.3300006842 were issued

by the BGR Energy Systems Limited to M/s Aradhya Infratech

Pvt. Ltd., to carryout the construction work. To fulfill the terms

and conditions of the contract the Complainant firm required to

furnish bank guarantees worth of Rs.81,37,822/-. Therefore, the 18 CRI. WP.609-2015 & ANR.JUDGMENT.odt

Complainant approached to the Bank of India, Pratap Nagar,

Nagpur Branch with request to issue the bank guarantees. Upon

the request of the Complainant 4 bank guarantees worth of

Rs.81,37,822/- in favour of M/s BGR Energy Systems Private

Limited, Chennai were issued. The said bank guarantees details

are as follows:

(a). Contract Security cum Performance Bank

Guarantee dated 29.03.2011 validity upto 18.02.2012 of

Rs.33,27,318/- vide BG No.8722IPEBG110017.

(b). Advance Bank Guarantee dated 29.03.2011

validity period upto 18.02.2012 of Rs.33,27,318/- bearing BG

No.8722IPEBG110020.

(c). Contract Security cum Performance Bank

Guarantee dated 24.01.2012 validity period upto 31.03.2012 of

Rs.7,41,593/- vide BG No.8722IPEBG120005.

(d). Advance Bank Guarantee dated 24.01.2012

validity period upto 31.03.2012 of Rs.7,41,593/- bearing BG

No.8722IPEBG120006.

23. In February 2012, the said bank guarantees were

extended upto 30.09.2012 with a claim period upto 30.09.2012.

19 CRI. WP.609-2015 & ANR.JUDGMENT.odt

24. The terms and conditions of the Contract Security

cum Performance Bank Guarantee are as follows:

"1 The Bank does hereby irrevocably, unconditionally guarantee to the Company the due and faithful performance, observance and/or discharge of the Contract by the Supplier/Contractor (including defects liability obligations and equipment performance guarantees) and further unconditionally and irrevocably guarantees and undertakes to pay to the company without any demur or protest and merely on demand the sum not exceeding Rs. 33,27,318/- (Rs Thirty Three Lacks Twenty Seven Thousand Three Hundred Eighteen only) and claim for any default of the Supplier/Contractor under the Contract (including defects liability and equipment performance guarantee). The Bank hereby waives the necessity to make a demand from the Supplier/Contractor before making the demand and claim to the Bank.

2 The Bank hereby undertakes to pay forthwith on receipt of a written demand from the Company for such payment, stating that the Supplier has failed to fulfill any of its obligations under the contract. The Bank further agrees to indemnify and keep the Company indemnified against all costs, charges and expenses whatsoever, which the Company may incur by reason of the Supplier's failure to fulfill its obligations under the contract.

3 Any demand so made on the Bank shall be conclusive as regards the amount due and payable by the Bank under this Guarantee. The Bank waives in favour of the Company all rights, defenses and pleas which the Bank, as Guarantor, and/or the Supplier may be entitled to. To give effect to this Guarantee, the Bank shall be deemed to be the principal debtor.

4 The Bank further agrees that the Company shall be the sole judge as to whether or not the Supplier has failed to fulfill any of its obligations under the contract and of the extent of the loss, damage, costs, charges or expenses suffered or incurred by the Company or likely to be suffered or incurred by the Company on account thereof.

5 Should it be necessary to extend this Guarantee beyond its validity period on account of extension of time 20 CRI. WP.609-2015 & ANR.JUDGMENT.odt

granted by the Company to the Supplier to fulfil its obligations under the Contract, the Bank undertakes to extend the period of this Guarantee until such time as may be reasonably required."

25. The terms and conditions of Advance Bank

Guarantee are as follows:

1 The Bank hereby unconditionally, irrevocably guarantees and undertakes to pay without demur or protest and merely on demand to the Company, an amount not exceeding Rs.33,27,318/- (Rs Thirty three lakhs twenty seven thousand three hundred and eighteen) forthwith on receipt of a written demand from the Company for such payment, stating that the supplier has defaulted to supply the Equipment in conformity with the terms of the Contract. The Bank further agrees to indemnify and keep the Company indemnified against all costs, charges and expenses whatsoever, which the Company may incur by reason of the Supplier's failure to supply the Equipment in terms of the Contract.

2 Any demand so made on the Bank shall be conclusive as regards the amount due and payable by the Bank under this guarantee. The Bank waives in favour of Company all rights, defences and pleas which the Bank, as Guarantor, and/or the Supplier may be entitled to. To give effect to this Guarantee the Bank shall be deemed to be the principal debtor.

3 The Bank further agrees that the Company shall be the sole judge as to whether or not the Supplier has failed to supply the Equipment / Materials in terms of the Contract and of the extent of the loss, damage, costs, charges or expenses suffered or incurred by Company likely to be suffered or incurred by Company on account thereof."

26. In the above context, it becomes necessary to

examine the meaning and scope of a bank guarantee and the 21 CRI. WP.609-2015 & ANR.JUDGMENT.odt

respective rights created thereunder.

27. The Guarantee has been defined in Halsbury's Laws

of England, Vol.20, Fourth Edn. page 49 para 101 as that "A

guarantee is an accessory contract whereby the promisor

undertakes to be answerable to the promisee for the debt,

default or miscarriage of another person whose primary liability

to the promise must exist or be contemplated".

28. It is in common parlance that the issuance of

guarantee is what that a guarantor creates to discharge liability

when the principle debtor fails in his duty and guarantee is in

the nature of collateral agreement to answer for the debt. It is

well settled that the bank guarantee is an autonomous contract

and imposes an absolute obligation on the Bank to fulfill the

terms and the payment in the Bank guarantee becomes due on

the happening of a contingency on the occurrence of which the

guarantee becomes enforceable.

29. The Hon'ble Apex Court in the case of Syndicate

Bank Vs. Vijay Kumar & Ors., AIR 1992 SC 1066 , in para 12

observed as under:

22 CRI. WP.609-2015 & ANR.JUDGMENT.odt

"12. In the banking system it is understood that Bank guarantee has an dual aspect. In the case of a Bank guarantee the banker is the promisor. It is a contract between the Bank and the beneficiary of the guarantee and it is also a security given to the beneficiary by a third party.

Now, it is a well-known business transaction in the World of commerce and it has become the backbone of the banking system. Now coming to its enforceability the same depends upon the terms under which the guarantor has bound himself. He cannot be made liable for more than what he has undertaken. Therefore the Bank guarantee, as already noticed, is in the nature of a special contract depending upon the happening of a specific event and when once it is discharged the guarantee comes to an end. It has to be borne in mind that the obligations arising under the Bank guarantee are independent of the obligations arising out of a specific contract between the parties."

30. The Hon'ble Apex Court has occasion to consider

the aspect of bank guarantee in the case of Hindustan

Construction Co. Ltd., (supra), wherein also it was observed in

para 9, which reads as under:

"9. What is important, therefore, is that the Bank Guarantee should be in unequivocal terms, unconditional and recite that the amount would be paid without demur or objection and irrespective of any dispute that might have cropped up or might have been pending between the beneficiary under the Bank Guarantee or the person on whose behalf the Guarantee was furnished. The terms of the Bank Guarantee are, therefore, extremely material. Since the Bank Guarantee represents an independent contract between the Bank and the beneficiary, both the parties would be bound by the terms thereof. The invocation, therefore, will have to be in accordance with the terms of the Bank Guarantee; or else, the invocation itself would be bad."

23 CRI. WP.609-2015 & ANR.JUDGMENT.odt

31. Thus, the Hon'ble Apex Court observed that a Bank

Guarantee is the common mode, of securing payment of money

in commercial dealings as the beneficiary, under the Guarantee,

is entitled to realise the whole of the amount under that

Guarantee in terms thereof irrespective of any pending dispute

between the person on whose behalf the Guarantee was given

and the beneficiary.

32. In the case of Standard Chartered Bank Vs. Heavy

Engineering Corporation Ltd. & Ors., [2019] 15 SCR 368 ,

wherein also by referring the earlier decision in the case of

Ansal Engineering Projects Ltd. Vs. Tehri Hydro Development

Corporation Ltd. & Anr., MANU/SC/1199/1996, it is observed "

the law relating to invocation of bank guarantees with the

consistent lines of precedents of this Court is well settled and a

Three Judge Bench of this Court has held as under:

"4. It is settled law that bank guarantee is an independent and distinct contract between the bank and the beneficiary and is not qualified by the underlying transaction and the validity of the primary contract between the person at whose instance the bank guarantee was given and the beneficiary. Unless fraud or special equity exists, is pleaded and prima facie established by strong evidence as a triable issue, the beneficiary cannot be restrained from encashing the bank guarantee even if dispute between the beneficiary and the person at whose instance the bank guarantee was given by the bank, had arisen in performance of the 24 CRI. WP.609-2015 & ANR.JUDGMENT.odt

contract or execution of the works undertaken in furtherance thereof. The bank unconditionally and irrevocably promised to pay, on demand, the amount of liability undertaken in the guarantee without any demur or dispute in terms of the bank guarantee. The object behind is to inculcate respect for free flow of commerce and trade and faith in the commercial banking transactions unhedged by pending disputes between the beneficiary and the contractor."

33. In the above said judgment also it is held that a

bank guarantee constitutes an independent contract. What is

important, therefore, is that the bank guarantee should be in

unequivocal terms, unconditional and recite that the amount

would be paid without demur or objection and irrespective of

any dispute that might have cropped up or might have been

pending between the beneficiary under the bank guarantee or

the person on whose behalf the guarantee was furnished. The

terms of the bank guarantee are, therefore, extremely material.

Since the bank guarantee represents an independent contract

between the bank and the beneficiary, both the parties would be

bound by the terms thereof. The invocation, therefore, will have

to be in accordance with the terms of the bank guarantee, or

else, the invocation itself would be bad.

34. The Hon'ble Apex Court by referring the decisions of

State of Bank of India & Anr. Vs. Mula Sahakari Sakhar 25 CRI. WP.609-2015 & ANR.JUDGMENT.odt

Karkhana Ltd. MANU/SC/3353/2006; Himadri Chemicals

Industries Limited Vs. Coal Tar Refining

Co.,MANU/SC/3256/2007 and Gujarat Maritime Board Vs

Larsen & Toubro Infrastructure Development Projects Limited &

Anr., MANU/SC/1105/2016, has laid down the principles for

grant or refusal for invocation of bank guarantee or a letter of

credit, which are as follows:

"(i) While dealing with an application for injunction in the course of commercial dealings, and when an unconditional bank guarantee or letter of credit is given or accepted, the beneficiary is entitled to realise such a bank guarantee or a letter of credit in terms thereof irrespective of any pending disputes relating to the terms of the contract.

(ii) The bank giving such guarantee is bound to honour it as per its terms irrespective of any dispute raised by its customer.

(iii) The courts should be slow in granting an order of injunction to restrain the realisation of a bank guarantee or a letter of credit.

(iv) Since a bank guarantee or a letter of credit is an independent and a separate contract and is absolute in nature, the existence of any dispute between the parties to the contract is not a ground for issuing an order of injunction to restrain enforcement of bank guarantees or letters of credit.

(v) Fraud of an egregious nature which would vitiates the very foundation of such a bank guarantee or letter of credit and the beneficiary seeks to take advantage of the situation.

(vi) Allowing encashment of an unconditional bank guarantee or a letter of credit would result in irretrievable harm or injustice to one of the parties concerned."

26 CRI. WP.609-2015 & ANR.JUDGMENT.odt

35. In the case of Garg Builders Vs. Hindustan Prefab

Ltd. & Ors., MANU/DE/1518/2022, wherein the Delhi High

Court by referring the catena of decisions culled out the basic

principles relating to bank guarantees and their invocation and

the interdiction of such invocation as follows:

"(i) Commercial contracts often contain clauses requiring the contractor to furnish bank guarantees.

(ii) These bank guarantees are, principally, either bank guarantees provided towards security, for having been awarded the contract, or performance bank guarantees, to guarantee performance of the contract, though, on occasion, other bank guarantees such as bank guarantees towards mobilization advance etc. may also be required to be provided.

(iii) The contract, in such cases, also provides for the circumstances in which the bank guarantees could be invoked, as well as the purpose for requiring the bank guarantees to be provided in the first place.

(iv) No bank guarantees payment to anyone gratis. Every bank guarantee is of necessity issued by a bank on instructions. In case of a commercial contract, such as the contract in the present petition, the instruction to the bank, to provide a bank guarantee, is given by the person to whom the contract is awarded; in the present case, the petitioner. The party to whom the contract is awarded, in other words, instructs the bank, in lieu of having been awarded the contract, to issue a bank guarantee in favour of the person awarding the contract. In the present case, as required by the agreements between the petitioner and the HPL, and that the petitioner's instance, bank guarantees were issued by the bank in favour of HPL which, therefore, is the beneficiary of the bank guarantee.

(v) These bank guarantees are, however, bilateral contracts between the bank and the beneficiary, i.e. HPL, even if they were issued at the instance of the petitioner. The petitioner is not a party to the bank guarantees. It is, therefore, legally a stranger to the contract, insofar as the bank guarantees are concerned.

27 CRI. WP.609-2015 & ANR.JUDGMENT.odt

(vi) Like all independent commercial contracts, every bank guarantee has to abide strictly by its terms. Honour and compliance of a bank guarantee, as per its terms, is, therefore, mandatory. In the case of bank guarantees, especially, the Supreme Court has stressed this aspect, as there is an overwhelming element of public interest involved in requiring banks to honor their commitments towards customers and clients. If a bank is to be interdicted, at the instance of a third party, who is a stranger to the bank guarantee between the bank and the beneficiary, from honouring the bank guarantee, the Supreme Court has held in United Commercial Bank v. Bank of India MANU/SC/0003/1981: (1981) 2 SCC 766 and Hindustan Steelworks Construction Ltd. v. Tarapore & Co. MANU/SC/0582/1996: (1996) 5 SCC 34, that it would erode the public faith in the banking institution of the country.

(vii) The bank is, therefore, concerned only with the terms of the bank guarantee. The elements of any dispute between the contractor and the beneficiary of the bank guarantee, or the conditions existing in the contract between the contract awardee and the beneficiary of the bank guarantee, i.e. in the present case between the petitioner and HPL, are, therefore, generally irrelevant to the aspect of invocation of the bank guarantee. Even the circumstances stipulated in the contract between the beneficiary and the contract awardee, in which the bank guarantee could be invoked, are also of no relevance insofar as the liability of the bank to honour the bank guarantee is concerned.

(viii) In order for the aspect of performance, or failure of performance, of the parent contract, by either party, to become relevant as a consideration for invocation of the bank guarantee, they have necessarily to be incorporated by express reference in the bank guarantee itself. In other words, if the bank guarantee were to stipulate that the bank would be required to make payment to the beneficiary only in the event of failure, on the part of the contract awardee, to abide by its obligations under the Contract, then the aspect of performance of the contract by the contract awardee would become a relevant consideration, while assessing the obligation of the bank to make payment to the beneficiary.

(ix) Similarly, oftentimes, a contract may stipulate the particular stage at which, or exigency in which, the bank 28 CRI. WP.609-2015 & ANR.JUDGMENT.odt

guarantee could be invoked by the beneficiary. Such a stipulation in the contract would, however, become relevant for the bank, when called upon by the beneficiary to honour the bank guarantee, only if that stipulation figures expressly in the body of the bank guarantee itself.

(x) Else, the bank is not expected, much less required, to advert to the covenants of the original contract between the contract awardee and the beneficiary, to which the bank is a stranger-just as the contract awardee is a stranger to the bank guarantee. Nor is it required to enter into the disputes between the contract awardee and the beneficiary of the bank guarantee, or into the aspect of performance, or non-performance, of the contract. Nor, for that matter, is the bank entitled to examine whether the stage at which the contract between the parties envisages invocation, or enforcement, of the bank guarantee, has, or has not, been reached. The bank, being a stranger to the contract between the contract awardee and the beneficiary of the bank guarantee, has no authority to probe into the said contract, unless the terms of the bank guarantee expressly require it to do so. The bank has necessarily to be concerned only with the terms of the bank guarantee, to which alone it is a party.

(xi) If the invocation of the bank guarantee by the beneficiary thereof is, therefore, in terms of the bank guarantee, the Court cannot interdict the bank from honouring the bank guarantee, by referring to the covenants in the contract between the contract awardee and the beneficiary of the bank guarantee. Any such attempt by the Court would amount to directing the bank to violate the contract, with the beneficiary of the bank guarantee, to which it is a party and, therefore, to direct the bank to commit an illegality. This, quite obviously, is completely impermissible.

(xii) Equally, it is not permissible, either, for the Court to interdict the invocation of a bank guarantee on the ground that the stage for such invocation, as per the contract, has not been reached, or that the exigency in which the bank guarantee could be invoked as per the contract, does not exist, unless that stage, or that the exigency, is incorporated as a condition for invocation in the bank guarantee itself.

(xiii) Interdiction of invocation of unconditional bank guarantees would be justified, where the invocation is 29 CRI. WP.609-2015 & ANR.JUDGMENT.odt

otherwise in terms of the covenants in the bank guarantees, only where there is found to exist egregious fraud, or special equities, or where irretrievable injustice would ensue were invocation not to be injuncted."

36. In the light of the above well settled legal position

the bank guarantees issued by the Bank in favour of the BGR

Energy Systems Limited, the terms and conditions for the

Contract Security cum Performance Bank Guarantee shows that

it was unconditional guarantee issued to the company and the

bank agreed to invoke the said guarantee to the company on

faithful performance observance and discharge of the contract

by the supplier/contractor and undertook to pay to the company

without any demur or protest and merely on demand. Similarly,

Advance Bank Guarantee was issued which was also

unconditional irrevocable guarantees and undertakes to pay

without any demur or protest and merely on demand to the

company. The legal position as to the invocation of bank

guarantees is concerned, it is the contract between the Bank and

beneficiary of the guarantee and it is also security given to the

beneficiary by third party. It is also settled that, the bank

guarantee should be unequivocally, unconditional and it should

recite that the amount would be paid without demur or 30 CRI. WP.609-2015 & ANR.JUDGMENT.odt

objection and irrespective of any dispute that might have

cropped up or might have been pending between the beneficiary

under the bank guarantees. Thus, as far as the dispute between

the beneficiary and the person on whose behalf the bank

guarantee is issued, the Bank has to make the payment

irrespective of the dispute between them, only exception is that

in case of fraud is made out then and then only the Bank can

restrain the payment. Thus, the Bank is under obligation to

make the payment in favour of the beneficiary irrespective of

the disputes between them.

37. It is not in dispute that, the BGR Energy Systems

Limited and the Respondent No.2/Complainant who is the

partner of Aradhya Infratech Pvt. Ltd., entered into an

agreement to perform the contract as the firm of the

Complainant was engaged in the business of supplying the

construction materials. The Complainant firm received civil

works in relation to power plant of Chandrapur In view of that,

BGR Energy Systems Limited issued the Service Orders to the

firm of the Complainant. The said Service Orders are numbered

as 3300005526 and 3300006842. Against the said contract and 31 CRI. WP.609-2015 & ANR.JUDGMENT.odt

for carrying out the aforesaid construction 4 bank guarantees

BG No.8722IPEBG110017 dated 29.03.2011 valid upto

18.02.2012, BG No. 8722IPEBG110020 dated 29.03.2011 valid

upto 18.02.2012, BG NO. 8722IPEBG120005 dated 24.01.2012

valid upto 31.03.2012 and BG No. 8722IPEBG120006 dated

24.01.2012 valid upto 31.03.2012 was issued.

38. In February 2012, the said bank guarantees were

extended upto 30.09.2012 with claim period upto 30.09.2012.

Thus, the validity period of the said bank guarantees was upto

30.09.2012. The Bank has received a letter from the firm of the

Complainant dated 26.09.2012 instructing the Bank for not

extending the bank guarantees to BGR Energy Systems Limited.

On 04.10.2012, the notice was also issued by the Aradhya

Infratech Pvt. Ltd. for closing the bank guarantees issued to the

BGR Energy Systems Limited, in view of the said letter the Bank

has followed the closure procedure and margin money was

credited in the account of Aradhya Infratech Pvt. Ltd.

39. The inter communication between the Senior

Branch Manager Ranapratap Nagar Branch, Nagpur to Zonal

Manager discloses that since no communication received from 32 CRI. WP.609-2015 & ANR.JUDGMENT.odt

BGR Energy Systems Limited, the Bank has closed the bank

guarantees on 09.10.2012 on the request of the account holders

and the margin money is credited in the account of Aradhya

Infratech Pvt. Ltd. However, the officials of the BGR Energy

Systems Limited claimed that, they have already issued the

communication on 24.09.2012 for invocation of bank

guarantees. As per the internal communication between the

Senior Manager and Zonal Manager discloses that the said

communication was not received by them.

40. The subsequent letter of BGR Energy Systems

Limited dated 07.11.2012 addressed to the Senior Branch

Manager shows that, despite they have issued the

communication as to the invocation of bank guarantees the

Bank has neither paid as per their demands and the amount of

Rs. 81,37,822/- nor extended the bank guarantees. They have

already lodged their claim with Bank before expiry of the bank

guarantees but the Bank has not credited the amount by

invoking the bank guarantees, and therefore, it is the default on

the part of the Bank in fulfilling its commitment and the

payment is delayed. It has further intimated to the Bank if the 33 CRI. WP.609-2015 & ANR.JUDGMENT.odt

Bank failed to honour the claim, would be viewed very seriously

and they would constrain to approach the Bank Regulatory

Authorities.

41. After receipt of this communication, the Senior

Branch Manager has communicated that she has not received

such communication. However, the said letter issued to the BGR

Energy Systems Limited, neither bears the date nor bears the

signature. It is apparent from the record that, after receipt of the

said communication on 18.01.2013, the bank guarantees were

invoked and the amount of Rs.81,37,822/- was credited into the

account of BGR Energy Systems Limited. This fact was also

communicated by the communication dated 18.01.2013 to the

Aradhya Infratech Pvt. Ltd. The said communication was

strongly opposed by the Aradhya Infratech Pvt. Ltd., by

communication dated 28.11.2012 stating that the bank

guarantees issued to M/s BGR Energy Systems Limited had

already stood expired and the relevant process for its conclusion

has also been duly complied with. Therefore, the question of

invoking the bank guarantee after the expiry does not arise at

all. The communication of Aradhya Infratech Pvt. Ltd., dated 34 CRI. WP.609-2015 & ANR.JUDGMENT.odt

26.12.2012 to the Senior Branch Manager further shows that,

the bank guarantee is the tripartite agreement which ceases its

effect after expiry of its claim period and strongly contended

that, the bank guarantee is invoked after the validity period,

which is illegal.

42. Thereafter, the Respondent No.2, Aradhya Infratech

Pvt. Ltd., through its partner Yogesh Nagpure and Ashish Kahate

filed a Civil Suit bearing No. 213/2013. In the said civil suit the

reliefs claimed by the plaintiff therein are as follows:

"1. Declaration that the banks guarantees as listed in the plaint issued by the defendants 2 & 3 in favour of BGR Energy Systems Ltd., stood expired on 30/9/2012.

2. Declaration that the action on part of the defendants, in honouring the expired bank guarantees by debiting the cash credit account no. 872230110000018 of the plaintiff no. 1 by the amount of Rs. 81,37,822/- as reflected from the letter dated 18/1/2013 is fraudulent and illegal.

3. Declaration that the debit entry of the amount of Rs.

81,37,822/- in the cash credit account no. 872230110000018 of the plaintiff no. 1 made by the defendants on 18/1/2013 is fraudulent, illegal, null and void and all consequent interest charged by the bank on account of such entry is also fraudulent, illegal and the defendants are not entitled to any such amounts from the plaintiffs.

4. A decree in the sum of Rs. 5,16,265.13 alongwith interest @18% thereupon from 29/1/2013 till realisation, against the defendants jointly and severally.

5. Any other order, relief, decree deemed fit in the circumstances of the case.

6. The cost of the suit."

35 CRI. WP.609-2015 & ANR.JUDGMENT.odt

43. Thus, the suit was filed by the Respondent No.2 for

declaration that the bank guarantees as listed in the plaint

issued by the defendant Nos. 2 and 3 i.e. the Bank officials in

favour of BGR Energy Systems Limited stood expired on

30.09.2012. The action on the part of the defendants honouring

the bank guarantees by debiting the cash credit account of the

plaintiff No.1 by the amount of Rs.81,37,822/- as reflected from

the letter dated 18.01.2013 is fraudulent and illegal. Thus, the

issue involved in the suit was the crediting of the amount to the

BGR Energy Systems Limited, as per the allegations after

validity period, whereas it is the contention of the Bank that the

communication was received by the Bank but it was misplaced

and the communication by the Zonal Manager Nagpur Zone

dated 07.09.2015 shows that, the payment against the bank

guarantees was done as per the guidelines including guidelines

of the Reserve Bank of India as the beneficiary submitted the

proof of having delivered the letter of invocation to the Branch

within the validity/claim period of the bank guarantees. The

record further discloses that, Bank has also initiated the action

against the Respondent No.2 by filing Original Application No.

49/2013 before the Debt Recovery Tribunal, Nagpur alongwith 36 CRI. WP.609-2015 & ANR.JUDGMENT.odt

I.A. No. 489/2013 for recovery of the amount. The said I.A.

came to be rejected by the Presiding Officer Debt Recovery

Tribunal, Nagpur.

44. During the pendency of the civil suit and the

recovery proceedings before the Debt Recovery Tribunal, the

Respondent No.2 approached the Police Station and filed a

complaint application against the Bank officials i.e. Petitioner

No.2 in Writ Petition No. 609/2015. The said complaint was

forwarded to CBI Anti Corruption Branch, Nagpur and also to

the Director Serious Fraud Investigation Office. Thereafter, FIR

came to be lodged on 22.07.2015. In the meantime,

departmental action was initiated against the Petitioner No.2/

Mrudula Rajendra Paonikar in Writ Petition No. 609/2015. The

memorandum calling explanation dated 06.03.2013 shows that,

the explanation was called for cancelling the bank guarantees

without obtaining the original guarantees or issuing the letter to

the beneficiary to return the original guarantees for physical

cancellation and for releasing the margin money amounting to

Rs.20,55,218/- despite the letter was received from BGR Energy

Systems Limited, on 24.09.2012 for extension/invocation of 37 CRI. WP.609-2015 & ANR.JUDGMENT.odt

bank guarantee was misplaced. Thus, the departmental action

was not for releasing the payment against the bank guarantee.

45. The explanation by the Petitioner No.2/Mrudula

Paonikar shows that the said letter of BGR Energy Systems

Limited dated 24.09.2012 was not reached to her though it was

received and acknowledged by the Bank staff who was then

deputed to her branch, and therefore, she was not aware about

the receipt of the said letter. During the departmental action it

was held that, she failed to discharge her duties with utmost

devotion and diligence and also failed to ensure and to protect

the interest of the Bank which is a misconduct in terms of

Regulation 24 of the Bank of India Officer's Employees

(Discipline and Appeal), Regulations, 1976 and penalty order

was passed against her by the Disciplinary Authority. The order

of Disciplinary Authority dated 28.11.2013 shows that, "Minor

penalty of Reduction to lower stage by three stages in a time

scale pay for a period of three years without cumulative effect

and not adversely affecting her pension" in terms of the Bank of

India Officer Employees' (Discipline and Appeal), Regulations,

1976 is hereby imposed upon Smt. Mrudula Paonikar.

38 CRI. WP.609-2015 & ANR.JUDGMENT.odt

46. Being aggrieved with the said action, she

approached to the Appellate Authority and the Appellate

Authority set aside the said penalty by order dated 07.02.2014

and minor penalty of "CENSURE" was imposed on her.

47. Thus, the document on record shows that, the

departmental action against the Petitioner No.2/Mrudula

Paonikar was not initiated for releasing the amount of bank

guarantee after the validity period but action was initiated, as

despite the letter received on 24.09.2012 she followed the

closure procedure on the request of the customer and credited

the margin amount in the account of the customer. Her reply

before the Disciplinary Authority dated 19.03.2013 also shows

that the letter dated 24.09.2012 vide No.BGR/PPD/17,18,19,20

dated 24.09.2012 was received and acknowledged by the

branch staff/DRO which was not reached to her.

48. The another circumstance which brought to the

notice that, during the pendency of the suit filed by the

Respondent No.2, the Respondent No.2 and BGR Energy

Systems Limited entered into the settlement on 12.07.2013. As

per the settlement the following points were discussed and 39 CRI. WP.609-2015 & ANR.JUDGMENT.odt

finalized by BGR Energy Systems Limited with M/s Aradhya

Infratech Pvt. Ltd. which are as follows:

"1. 2 X 500 MW Chandrapur Site Certified actual final work done quantity of M/s.Aradhya Infratech pvt. limited against work done as per Service Orders no: 3300006840 and 33000005526. This is the FULL & FINAL AGREED SETTLEMENT. M/s.Aradhya Infratech also agreed & confirmed the same.

2. As per the workings towards full and final settlement, Rs.73,35198/- was arrived by M/S.BGRESL with consideration of all contractual conditions as per issued above service orders.

3. M/s. Aradhya was paid Rs.26,00,000/- dt.26.04.2013, as interim payment from the full and final settlement amount arrived as per above and balance settlement value for Rs. 47,35,198/- after adjusting above interim paid amount is paid (in person to Mr. Yogesh Nagpure of M/s. Aradhya) vide cheque no: 489845 dt. 10.07.2013 towards full and final settlement.

4. It is confirmed that Form 406/407 and Form 16A will be sent in due course and BGRESL shall provide appropriate TDS returns.

5. This minutes dated 12.07.2013 shall be read along with the full and final certification."

49. In view of that settlement, it was undertook by the

Aradhya Infratech Pvt. Ltd., that they have received a sum of

Rs. 47,35,198/- vide cheque No.489845 dated 10.07.2013

drawn on Punjab National Bank towards full and final

settlement of all outstandings for work / supplies at

MAHAGENCO's CHANDRAPUR T.P.S. EXPANSION PROJECT,

Maharashtra State against various Work Orders/Service Orders/ 40 CRI. WP.609-2015 & ANR.JUDGMENT.odt

Purchase Orders. It was further certified that, they confirm and

undertake that they will not make any claim against above

referred work on M/s BGR Energy Systems Limited. It was

further agreed in the settlement terms that M/s Aradhya

Infratech Pvt. Ltd., has already received the amount of Rs. 26

Lakhs as full and final settlement. The details of the account

given in Writ Petition No.631/2015 also shows that by way of

BG invocation the BGR Energy Systems Limited, received the

amount of Rs.81,37,822/-. The BGR Energy Systems Limited

paid the mount of Rs. 26 Lakhs to the Aradhya Infratech Pvt.

Ltd., and remaining amount Rs.47,35,198/- was paid on the

date of the settlement i.e. on 12.07.2013.

50. The attempt was made by the learned APP as well

learned Counsel for the Respondent No.2 that this settlement

has no relevance with the bank guarantees. The account extract

maintained by the BGR Energy Systems Limited in the name of

Aradhya Infratech Pvt. Ltd., shows that the account was

maintained in respect of Service Orders or Work Orders No.

3300006842 and 3300005526. It is nowhere contention of the

Respondent No.2 that, besides these Service Orders there was 41 CRI. WP.609-2015 & ANR.JUDGMENT.odt

any other contract executed between the Respondent No.2 and

the BGR Energy Systems Limited. Thus, from the said

settlement it reveals that, the dispute between the BGR Energy

Systems Limited and the Respondent No.2 was settled during

the pendency of suit. Admittedly, this fact was not mentioned in

the FIR by the Respondent No.2. Admittedly, the FIR is not an

encyclopedia but being it is a material fact requires to be

mentioned. It is pertinent to note that, even it was not brought

to the notice of the Civil Judge Senior Division, Nagpur, wherein

the suit is pending. Admittedly, the suit is filed for recovery of

the amount of bank guarantee and against the said bank

guarantee the parties have arrived at a settlement.

51. Learned Counsel for the Respondent No.2, placed

reliance on the decision of Kathyayini Vs. Sidharth P.S. Reddy

(supra), wherein the Hon'ble Apex Court held that, there is no

bar against the prosecution during the pendency of the civil suit.

There is no dispute about the settled position of law that, there

are large number of cases where criminal law and civil law can

run side by side. In the case of Kamal Shivaji Pokarnekar

(supra), wherein also the Hon'ble Apex Court held that, the 42 CRI. WP.609-2015 & ANR.JUDGMENT.odt

criminal complaints cannot be quashed only on the ground that

the allegations made therein appear to be of a civil nature. If the

ingredients of the offence alleged against the accused are prima

facie made out in the complaint, the criminal proceeding shall

not be interdicted. Admittedly, there is no dispute as to the

above settled legal position.

52. Coming to the facts of the present case, the various

communications which are filed on record disclosed that the

bank has received the communication dated 24.09.2012 i.e.

before the validity period, unfortunately that was not brought to

the notice of the Petitioner No.2/Mrudula Paonikar, and

therefore, she has followed the process of closure and margin

money was credited in the account of Aradhya Infratech Pvt.

Ltd. Subsequently, when it was brought to the notice that

communication was already received on 24.09.2012 itself i.e.

during the validity period, therefore she has credited the

amount of bank guarantee to the account of BGR Energy

Systems Limited. Admittedly, the Bank has no concern with the

dispute between the parties who entered into the contract. It is

a common practice that, the issuance of guarantee is what that 43 CRI. WP.609-2015 & ANR.JUDGMENT.odt

the guarantor to discharge liability when the principal debtor

fails in his duty. It is an autonomous contract and imposes an

absolute obligation on the Bank to fulfill the terms and the

payment of the bank guarantee becomes due.

53. In catena of decisions which are already referred

discloses the role of the Bank and the manner in which the bank

guarantee is to be invoked. Here in the present case, after

following the due process, the Bank has invoked the bank

guarantee. Therefore, the act of the Bank or the Bank officials

cannot be said to be a fraudulent act. On the contrary, it was the

duty of the Complainant to mention about pendency of civil

litigation and settlement between the parties while lodging the

FIR, but it is apparent that, though the compromise is entered

by the Complainant and BGR Energy Systems Limited against

the contract i.e. Service Orders bearing Nos. 3300005526 and

3300006842, there was no other contract entered into by the

Respondent No.2 and BGR Energy Systems Limited. The fact of

settlement is not only concealed while lodging the FIR but it

was also not brought to the notice of Civil Judge Senior

Division, Nagpur or Debt Recovery Tribunal, Nagpur.

44 CRI. WP.609-2015 & ANR.JUDGMENT.odt

54. In the above facts and circumstances the observation

of the Hon'ble Apex Court in the case of Usha Chakraborty &

Anr. Vs. State of West Bengal & Anr., (2023) 15 SCC 135 , is

relevant. In para no. 17 after adverting to the facts in the cited

case in para 18, the Hon'ble Apex observed as under :

"By non-disclosure the respondent has, in troth, concealed the existence of a pending civil suit between him and the appellants herein before a competent civil court which obviously is the causative incident for the respondent's allegation of perpetration of the aforesaid offenses against the appellants. We will deal with if further and also its impact a little later."

55. The Petitioners herein are charged for the offences

punishable under Sections 420, 403, 406, 418, 425, 427 read

with Section 34 of the Indian Penal Code. The Complainant has

alleged that, the officials of the BGR Energy Systems Limited

and the Petitioner No.2 who is the Bank Officer in conveyance

with each other released the amount of bank guarantees and

thereby committed an offence punishable under Sections 406

and 420 read with Section 34 of IPC. There is a difference

between criminal beach of trust and cheating. There is a

difference between criminal breach of trust and cheating.

56. The ingredients in order to constitute a criminal 45 CRI. WP.609-2015 & ANR.JUDGMENT.odt

breach of trust are: (i) entrusting a person with property or with

any dominion over property, (ii) that person entrusted: (a)

dishonestly misappropriating or converting that property to his

own use; or (b) dishonestly using or disposing of that property

or wilfully suffering any other person so to do in violation (i) of

any direction of law prescribing the mode in which such trust is

to be discharged, (ii) of any legal contract made, touching the

discharge of such trust.

The ingredients of an offence of cheating are: (i)

there should be fraudulent or dishonest inducement of a person

by deceiving him, (ii)(a) the person so deceived should be

induced to deliver any property to any person, or to consent

that any person shall retain any property; or (b) the person so

deceived should be intentionally induced to do or omit to do

anything which he would not do or omit if he were not so

deceived; and (iii) in cases covered by (ii)(b), the act of

omission should be one which causes or is likely to cause

damage or harm to the person induced in body, mind,

reputation or property.

57. Thus, in both the aforesaid Sections, mens rea i.e. 46 CRI. WP.609-2015 & ANR.JUDGMENT.odt

intention to defraud or the dishonest intention must be present,

and in the case of cheating it must be there from the very

beginning or inception.

58. On the plain reading of the FIR, it is spelt out that

the allegations levelled against the present Petitioners that

Petitioner No.2/Mrudula Paonikar in Writ Petition No.609/2015

by joining hands with the officials of BGR Energy Systems

Limited, who are Petitioners in other Writ Petition No.

631/2015 invoked the bank guarantee and deposited the

amount in the account of BGR Energy Systems Limited. The

grievance is against the institution Bank. The civil suit filed by

the Complainant for declaration, wherein also the relief claimed

is that the action on the part of the Bank officials honouring the

expired bank guarantee by debiting the cash credit account of

the Complainant by an amount of Rs.81,37,822/-.

59. Thus, in the FIR as well as in the civil suit the issue

is regarding invoking the bank guarantee after validity period.

In fact, the documents which shows that, the letter of BGR

Energy Systems Limited dated 24.09.2012 was received by the

Bank within validity period. The explanation given by the 47 CRI. WP.609-2015 & ANR.JUDGMENT.odt

Petitioner No.2/Mrudula Paonikar to the Deputy Zonal Manager

discloses that the branch staff/DRO has received the letter

No.BGR/PPD/17,18,19 and 20 dated 24.09.2012, but it was not

brought to the notice of Senior Branch Manager. The

communication of the Zonal Manager, Nagpur Zone dated

07.09.2015 addressed to whomsoever it may concern, also

discloses that the bank guarantee was invoked during the

validity period. It is pertinent to note that, the Complainant and

the BGR Energy Systems Limited during the pendency of the

suit entered into the settlement on 12.07.2013 in respect of the

Service Order Nos.3300006842 and 3300005526. Admittedly,

except these two Service Orders there was no any contract

entered by the Complainant with the BGR Energy Systems

Limited. Thus, the settlement arose as a full and final

settlement before lodging of the FIR. The amount of Rs.

47,35,198/- is already given to the Complainant by way of

cheque bearing No.489845 drawn on Punjab National Bank.

60. Despite the above settlement on 12.07.2013 itself

after two years on 22.07.2015 the FIR came to be lodged by the

Complainant by concealing the fact of settlement.

48 CRI. WP.609-2015 & ANR.JUDGMENT.odt

61. As observed by the Hon'ble Apex Court in the case

of Delhi Race Club (1940) Limited & Ors., Vs. State of Uttar

Pradesh & Anr., (2024) 10 SCC 690, wherein the Hon'ble Apex

Court has held in para 39 which read as under:

"39. Every act of breach of trust may not result in a penal offence of criminal breach of trust unless there is evidence of manipulating act of fraudulent misappropriation. An act of breach of trust involves a civil wrong in respect of which the person may seek his remedy for damages in civil courts but, any breach of trust with a mens rea, gives rise to a criminal prosecution as well. It has been held in Hari Prasad Chamaria v. Bishun Kumar Surekha & Ors., reported in (1973) 2 SCC 823 as under:

"4. We have heard Mr. Maheshwari on behalf of the appellant and are of the opinion that no case has been made out against the respondents under Section 420 Penal Code, 1860. For the purpose of the present appeal, we would assume that the various allegations of fact which have been made in the complaint by the appellant are correct. Even after making that allowance, we find that the complaint does not disclose the commission of any offence on the part of the respondents under Section 420 of the Penal Code, 1860. There is nothing in the complaint to show that the respondents had dishonest or fraudulent intention at the time the appellant parted with Rs. 35,000. There is also nothing to indicate that the respondents induced the appellant to pay them Rs. 35,000 by deceiving him. It is further not the case of the appellant that a representation was made by the respondents to him at or before the time he paid the money to them and that at the time the representation was made, the respondents knew the same to be false. The fact that the respondents subsequently did not abide by their commitment that they would show the appellant to be the proprietor of Drang Transport Corporation and would also render accounts to him in the month of December might create civil liability for them, but this 49 CRI. WP.609-2015 & ANR.JUDGMENT.odt

fact would not be sufficient to fasten criminal liability on the respondents for the offence of cheating." "

62. To put it in other words, the case of cheating

dishonest intention starts with the very inception of the

transaction. But in the case of criminal breach of trust, a person

who comes into the possession of the movable property and

receives it legally, but illegally retains it or converts it to his own

use against the terms of the contract, then the question is, in a

case like this, whether the retention is with dishonest intention

or not, whether the retention involves criminal breach of trust

or only a civil liability would depend upon the facts of each

case.

63. The Hon'ble Apex Court in catena of judgments has

considered the distinction between mere breach of contract and

the offence of criminal breach of trust and cheating. As observed

earlier, in case of cheating, the intention of the accused at the

time of inducement should be looked into which may be judged

by a subsequent conduct. Mere breach of contract cannot give

rise to a criminal prosecution for cheating unless fraudulent or

dishonest intention is shown right from the beginning of the 50 CRI. WP.609-2015 & ANR.JUDGMENT.odt

transaction i.e. the time when the offence is said to have been

committed. Therefore, it is this intention, which is the gist of the

offence.

64. Thus, in case of criminal breach of trust, the

offender is lawfully entrusted with the property, and he

dishonestly misappropriated the same. Whereas, in case of

cheating, the offender fraudulently or dishonestly induces a

person by deceiving him to deliver any property. In such a

situation, both the offences cannot co-exist simultaneously.

65. In the case of Rikhab Birani & Anr., Vs. State of

Uttar Pradesh & Anr., 2025 SCC OnLine SC 823 , Arshad Neyaz

Khan Vs. State of Jharkhand & Anr., 2025 SCC OnLine SC 2058 ,

and Mahmood Ali & Ors., Vs. State of Uttar Pradesh & Ors.,

(2023) 15 SCC 488, wherein it is consistently held that both the

offences cannot co-exist simultaneously.

66. In the light of the above facts and circumstances of

the case as observed earlier that the Petitioner No.2/Mrudula

Paonikar, Senior Branch Manager has invoked the bank

guarantee during the validity period by observing the rules and 51 CRI. WP.609-2015 & ANR.JUDGMENT.odt

regulations issued by the Reserve Bank of India and the law laid

down by the Hon'ble Apex Court in catena of decisions which

are refereed earlier. The transaction between the Complainant

and the BGR Energy Systems Limited, was already settled in

view of settlement dated 12.07.2013. The final settlement

certificate alongwith the cheque mentioned earlier was issued to

the Complainant. Though it was submitted that, the settlement

was not in respect of the transaction regarding the bank

guarantee but the settlement terms specifically shows that the

settlement was in respect of the Service Order Nos.3300006842

and 3300005526. Therefore, this contention is not sustainable.

67. The account extract which is attached in Writ

Petition No.631/2015 maintained by the BGR Energy Systems

Limited, is in the name of the Complainant also discloses the

Service Orders which are mentioned above. Thus, there is

nothing on record to show that, there is any other transaction

between the BGR Energy Systems Limited and the Complainant.

The Civil Suit bearing S.C.S. No.213/2013 by the Complainant

is also regarding the same transaction. Thus, the documents on

record is sufficient to show that despite the settlement between 52 CRI. WP.609-2015 & ANR.JUDGMENT.odt

the Complainant and the BGR Energy Systems Limited against

the said contract, after two years the FIR came to be lodged by

the present Complainant by concealing the settlement. Thus, the

Complainant has not approached to the Police Authorities with

a clean hand. The documents on record nowhere shows that,

there was any dishonest intention on the part of the present

Petitioners. The FIR was lodged by suppressing the earlier

proceedings, is sufficient to show the intention of the

Complainant itself. The continuance of the above said

proceeding against the present Petitioners would be an abuse of

process of law. Moreover, accepting the case as it is in its

entirety do not prima facie constitute any offence against the

present Petitioners. The contention of the Complainant that the

Petitioners have misappropriated the amount of bank guarantee

as well as he is deceived by the Petitioners with an intention

since inception, which cannot co-exist, and therefore, if the

criminal proceedings are allowed to continue against the

present Petitioners, the same would be an abuse of process of

law and result in miscarriage of justice.

68. In the case of Achin Gupta Vs. State of Haryana & 53 CRI. WP.609-2015 & ANR.JUDGMENT.odt

Anr., 2024 SCC OnLine SC 759 , wherein the Hon'ble Apex Court

observed as under:

"19. It is now well settled that the power under Section 482 of the Cr. P.C. has to be exercised sparingly, carefully and with caution, only where such exercise is justified by the tests laid down in the Section itself. It is also well settled that Section 482 of the Cr. P.C. does not confer any new power on the High Court but only saves the inherent power, which the Court possessed before the enactment of the Criminal Procedure Code. There are three circumstances under which the inherent jurisdiction may be exercised, namely (i) to give effect to an order under the Code, (ii) to prevent abuse of the process of Court, and

(iii) to otherwise secure the ends of justice.

20. The investigation of an offence is the field exclusively reserved for the police officers, whose powers in that field are unfettered, so long as the power to investigate into the cognizable offence is legitimately exercised in strict compliance with the provisions under Chapter XII Cr.PC. While exercising powers under Section 482 CrPC. The court does not function as a court of appeal or revision. As noted above, the inherent jurisdiction under the section, although wide, yet should be exercised sparingly, carefully and with caution and only when such exercise is justified by the tests specifically laid down in the section itself. It is to be exercised ex debito justitiae to do real and substantial justice for the administration of which alone courts exist. The authority of the court exists for advancement of justice and if any attempt is made to abuse that authority so as to produce injustice, the court has the power to prevent such abuse. It would be an abuse of process of the court to allow any action which would result in injustice and prevent promotion of justice. In exercise of the powers, the court would be justified to quash any proceeding if it finds that the initiation or continuance of it amounts to abuse of the process of court or quashing of these proceedings would otherwise serve the ends of justice. When no offence is disclosed by the complaint, the court may examine the question of fact. When a complaint is sought to be quashed, it is permissible to look into the materials to assess what the complainant has alleged and whether any 54 CRI. WP.609-2015 & ANR.JUDGMENT.odt

offence is made out even if the allegations are accepted in toto."

69. In the present case also, despite the Complainant

has availed the remedy by filing a civil suit, he entered into the

settlement with BGR Energy Systems Limited on 12.07.2013

itself, he has not brought the said fact to the notice of the Civil

Judge Senior Division, Nagpur, wherein the suit is pending

regarding the similar issue regarding invocation of bank

guarantee. The conduct of the Complainant that filing of the

civil suit and settlement between the firm of the Complainant

and BGR Energy Systems Limited, is not disclosed to the Police

Authorities, admittedly is an abuse of the process of law. The

Petitioner No.2/Mrudula Paonikar who has invoked the bank

guarantee during the validity period constrained to face the said

prosecution. For all above these grounds, heavy costs requires to

be imposed on the Complainant.

70. For all above these reasons, it is apparent that, the

Complainant has not approached to the Investigating Agency

with a clean hand, and therefore, in my considered opinion, the

Writ Petitions deserve to be allowed. Accordingly, I proceed to

pass the following order.

55 CRI. WP.609-2015 & ANR.JUDGMENT.odt

ORDER

i. The Writ Petitions are allowed.

ii. The First Information Report in connection with Crime No. 262/2015 registered with Police Station Pratapnagar, Nagpur City for the offence punishable under Sections 420, 403, 406, 418, 425, 427 read with Section 34 of the Indian Penal Code, is hereby quashed and set aside to the extent of the present Petitioners.

iii. The costs of Rs.2,00,000/- (Rs. Two Lakhs Only) is imposed on the Complainant for abusing the process of law. The cost be paid to the "Public Welfare Account" in Account No. 129712010001014 IFSC Code : UBIN0812978 Union Bank of India, Branch High Court, Civil Lines, Nagpur.

71. Pending application/s, if any, shall stand disposed of

accordingly.

(URMILA JOSHI PHALKE, J.) S.D.Bhimte

Signed by: Mr.S.D.Bhimte Designation: PA To Honourable Judge Date: 24/02/2026 14:32:04

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter