Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jai Bhagwan Gupta vs Union Of India
1997 Latest Caselaw 1025 Del

Citation : 1997 Latest Caselaw 1025 Del
Judgement Date : 27 November, 1997

Delhi High Court
Jai Bhagwan Gupta vs Union Of India on 27 November, 1997
Equivalent citations: 1997 VIAD Delhi 1120, 1998 92 CompCas 107 Delhi, 1997 (43) DRJ 724
Author: Y Sabharwal
Bench: Y Sabharwal, A Srivastava

JUDGMENT

Y.K. Sabharwal, J.

(1) This petition has been filed by one Jai Bhagwan Gupta, inter alia, claiming that this writ petition has been filed to protect the poor, illiterate and innocent people and for protection of their rights and interests arising out of financial exploitation indulged, in by Chhabra Land and Housing Ltd. - respondent No. 3 herein. The petition has been filed as a public interest writ petition seeking enquiry to be conducted on their affairs of this company and the public issue floated by the company.

(2) After having heard learned counsel for the petitioner and respondents and having perused the record, we have no doubt in coming to the conclusion that this petition is far from `Public Interest Litigation' filed to protect the interest of poor and illiterate investors. It is more in nature of `Private Interest Litigation' and that too presented by concealing material facts from this Court.

(3) From the documents placed alongwith the counter-affidavit of the respondents, it seems now clear that the son of the petitioner was one of a large share holder in this company. Further, he alongwith three others had filed a suit in the Court of Civil Judge, Ludhiana challenging the floating of public issue on the ground, inter alia, that the same is opposed to the norms of Security and Exchange Board of India, which is also defendant No.4 in the said suit. In that suit too the allegations were made about fraud having been perpetuated by this very company. Conveniently the petitioner conceals the facts of pendency of proceedings in Civil Courts at Ludhiana from this Court and files this petition purporting to be on behalf of poor investors. The cumulative affect of the aforesaid facts and the circumstances creates serious doubts about the antecedents and bonafides intentions of the so-called public spirited petitioner. This petition is a gross abuse of process of law. In this view, we decline to entertain the petition and dismiss the same with costs quantified at Rs. 15,000/= payable to Delhi Legal Services Authority, Room No.1, Patiala House, New Delhi-1, within a period of two weeks.

(4) Before concluding, we may place on record our hope that the Security and Exchange Board of India (SEBI) would look into the irregularities, if any and perform its statutory functions without any delay.

 
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