Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajiv Bakshi & Anr. vs C.B.I. & Another
2010 Latest Caselaw 1422 Del

Citation : 2010 Latest Caselaw 1422 Del
Judgement Date : 15 March, 2010

Delhi High Court
Rajiv Bakshi & Anr. vs C.B.I. & Another on 15 March, 2010
Author: V. K. Jain
*     IN THE HIGH COURT OF DELHI AT NEW DELHI

+                      Crl.M.C.No.1035/2009
%                      Reserved on:      12th March, 2010
                       Date of Decision: 15th March, 2010

#     RAJIV BAKSHI & ANR.                  ..... Petitioners
!                  Through:        Mr.P.B.A.Srinivasan, Adv.

                       versus

$     C.B.I. & ANOTHER                   ..... Respondents
^                   Through:       Mr.Harish Gulati &
                                   Mr.Anindya Malhotra, Advs.
                                   for CBI/R-1.
                                   Mr.Sanat Kumar, Adv. for
                                   MMTC/R-2.

*     CORAM:
      HON'BLE MR. JUSTICE V.K. JAIN


      1.    Whether the Reporters of local papers
            may be allowed to see the judgment?        YES

      2.    To be referred to the Reporter or not?     YES

      3.    Whether the judgment should be
            reported in the Digest?                    YES


: V.K. JAIN, J.

1. This is a petition under Section 482 of Code of Criminal

Procedure seeking quashing FIR No.RC 2(A)/97 ACU.X dated

18.11.1997 registered by CBI, as well as the chargesheet

filed, and criminal proceedings pending pursuant thereto

against the petitioners.

2. The case of the CBI is that under Gold Loan Scheme

introduced by MMTC, petitioner No.1, Rajiv Bakshi,

proprietor of Ganesh Exports, obtained sanction for gold limit

and packing credit limit, giving inflated value of property

No.152, Old Gupta Colony, New Delhi and obtained delivery

of 26 kg. of gold from MMTC. He was required to make

jewellery from that gold and export the same within 45 days

of taking the gold from MMTC. However, he effected export of

gold jewellery only in respect of 21 kg. of gold. This is also

the case of CBI that delivery of gold was taken pursuant to a

criminal conspiracy between petitioner No.1 Rajiv Bakshi and

petitioner No.2 Vivek Sood, and part of the gold was delivered

by MMTC to Shri Vivek Sood on the strength of authorization

from Rajiv Bakshi. 5 kg. gold which was not converted into

jewellery was, however, not returned to MMTC. After filing of

chargesheet, charges have been framed against the

petitioners and both of them are presently facing trial.

3. The case of the petitioners is that MMTC had also

initiated arbitration proceedings against them and an award

was passed by the arbitral Tribunal in its favour. Pursuant

to that award, an offer was made to MMTC to settle its dues

against Ganesh Exports and some other firms which also are

alleged to have committed similar offences. This is also the

case of the petitioners is that the offer having been accepted

by the Disputes Settlement Committee of MMTC, a sum of

Rs.4,80,08,842/- was pad to it by them and other firms.

4. The petitioners are seeking quashing of the criminal

proceedings pending against them solely on the ground that

they have made payment to MMTC in full and final settlement

of all its dues. During the course of hearing of this petition,

no argument on the merit of the charge was advanced since

neither of them has challenged the order whereby charges

were framed against them. Hence, the only question which

arises for consideration is as to whether the petitioners are

entitled to quashing of the criminal proceedings pending

against them merely because they have paid the dues of

MMTC.

5. In "Central Bureau of Investigation vs. A Ravishankar

Prasad & Ors" , (2009) 6 SCC 351, CBI challenged an order

passed by the High Court of Madras quashing criminal

proceedings initiated by it under Section 120B with Section

420 of IPC and Section 13(2) read with Section 13(1) (d) of

Prevention of Corruption Act, 1988. The case involved

respondents entering onto a conspiracy with Chairman and

Managing Director and other officials of Indian Bank with the

object to cheat bank in the matter of obtaining credit

facilities. The respondents cleared entire dues, by paying an

amount of Rs. 1.57 crore to the bank and filed an application

under Section 482 of Cr. P.C. pursuant to which proceedings

against the respondents were quashed by the High Court.

The Hon'ble Supreme Court noted that charge sheet

incorporated complicity of some public servants and private

servants to defraud the bank. The Hon'ble Court also noted

that the respondents and other bank officials shared charge

sheet under Section 120B read with Section 420 of IPC and

was of the view that quashing charges against them would

also have serious repercussions on the pending cases against

other bank officials. The appeal filed by CBI was, therefore,

allowed and the order passed by the High Court was set

aside. During the course of judgment, the Hon'ble Court was

of the view that exercise of inherent power would entirely

depend on the facts and circumstances of each case, the

object of incorporating such power in the Code being abuse of

process of the court or to secure ends of justice.

6. In "Smt. Rumi Dhar Vs. State of West Bengal &

Anr.", JT 2009 (5) SC 321, an FIR was registered by CBI u/s

120-B/420/467/468/471 of IPC. The bank officers were also

prosecuted under Prevention of Corruption Act. There was a

settlement of the appellants with the banks. An application

u/s 239 of Cr.P.C. was filed for dropping the criminal

proceedings. The prayer was rejected by holding that the

offence being against the society and investigation having

been made by CBI, settlement could not have been entered

into. Rejecting the Appeal, and after considering Duncans

Agro and Nikhil Merchant, the Hon'ble Supreme Court held

that exercise of power of quashing would depend upon the

facts and circumstances of each case.

7. In "Sushil Suri vs. CBI & Anr." , Crl.M.C. 3842/2008,

decided on 4.9.2009, this court declined to quash an FIR

registered by CBI under Sections 120B/409/420/468/471 of

IPC, despite a settlement between the petitioner and

respondent No.2

8. In Crl.M.C. 1304/2004, 6389/2006 and 6600-

04/2006, all decided by a common order dated 23rd May,

2008 this court declined to quash the FIRs alleging forgery

and use of forged documents despite compromise between

private parties noticing the report of FSL which indicated

forgery of documents.

9. In "Manoj Sharma vs. State & Ors." , Crl.M.A.

1619/2008 decided on 16.10.2008, relied upon by the

learned counsel for the petitioners, an FIR got registered

under Sections 420/468/471/34/121 of IPC pertaining to a

dispute of private nature, was quashed pursuant to a

compromise between the parties. During the course of the

judgment written by him, the Hon'ble Mr.Justice Markandey

Katju observed as under:-

"There can be no doubt that a case under Section 302 IPC or other serious offences like those under Sections 395, 307 or 304B cannot be compounded and hence proceedings in those provisions cannot be quashed by the High Court in exercise of its power under Section 482 Cr.P.C. or in writ jurisdiction on the basis of compromise. However, in some other cases, (like those akin to a civil nature) the proceedings can be quashed by the High Court if the parties have come to an amicable settlement even though the provisions are not compoundable. Where a line is to be drawn

will have to be decided in some later decisions of this Court, preferably by a larger bench (so as to make it more authoritative). Some guidelines will have to be evolved in this connection and the matter cannot be left at the sole unguided discretion of Judges, otherwise there may be conflicting decisions and judicial anarchy. A judicial discretion has to be exercised on some objective guiding principles and criteria, and not on the whims and fancies of individual Judges. Discretion, after all, cannot be the Chancellor's foot.

I am expressing this opinion because Sh. B.B. Singh, learned counsel for the respondent has rightly expressed his concern that the decision in B.S. Joshi's case (supra) should not be understood to have meant that Judges can quash any kind of criminal case merely because there has been a compromise between the parties. After all, a crime is an offence against society, and not merely against a private individual."

10. In "Central Bureau of Investigation, Vs. Duncans

Agro Industries Ltd.", (1996) 5 SCC 591, relied upon by the

learned counsel for the petitioners, the FIR was registered by

CBI Under Section 120B of IPC read with Sections 409, 420,

467 and 471 thereof, in respect of credit facilities extended by

United Bank of India to a division of the Duncans Agro

Industries Ltd. The second FIR was registered under Section

120B, read with Section 420 of IPC. The criminal

proceedings were quashed by the High Court on a petition

filed by Duncans Agro Industries Ltd. It was noted by

Supreme Court that the advances had already paid before

civil courts in suits for recovery of their dues and those suits

had been compromised on receipt of payments from the

Companies. The Hon'ble Court observed that even if an

offence of cheating is prima facie constituted, such offence is

a compoundable offence and compromise decrees passed in

the suits instituted by the Banks, for all intents and

purposes, amounts to compounding of the offence of

cheating. It was also noted that investigations had not been

completed till 1991 though the complaint was filed in 1987.

In these circumstances, the Court felt that it would not be

expedient to proceed further with the complaint and,

dismissed the appeal, thereby maintaining the order of the

High Court

11. In "B.S. Joshi & Ors. v State of Haryana and Anr"

(2003) 4 SCC 675, relied upon by the learned counsel for the

petitioners, Supreme Court, after reviewing case law on the

subject quashed the criminal proceedings pursuant to

settlement of disputes between husband and wife and on a

joint prayer made by them. The Hon'ble Supreme Court held

that if for the purpose of securing the ends of justice,

quashing of FIR becomes necessary, section 320 would not be

a bar to the exercise of power of quashing it. It was noted

that there would be almost no chance of conviction when the

complainant was not likely to support the prosecution either

because she had resolved disputes with her husband and

other family members and as a result thereof, she had again

started living with him or had parted company with him or

was living happily on her own or had married someone else

on earlier marriage having been dissolved by divorce with

mutual consent of the parties. The Hon'ble Court was of the

view that where in the opinion of the court, chances of an

ultimate conviction is bleak and, therefore, no useful purpose

is likely to be served by allowing a criminal prosecution to

continue, the Court may, while taking into consideration the

special facts of a case, also quash the proceedings. It was

observed that in such matrimonial matters, it becomes the

duty of the Court to encourage genuine settlements of

matrimonial disputes.

12. In "Nikhil Merchant V. Central Bureau of

Investigation and Anr" , (2008) 9 SCC 677, CBI filed a

charge sheet against 5 accused persons under Section 120-B

r/w section 420, 467, 468 and 471 of IPC r/w 5(2) and 5(1)

(b) of Prevention of Corruption Act, 1947 and Section 13(2)

read with Section 13(1) (b) of Prevention of Corruption Act,

1988. This was a case about grant of financial assistance by

a bank to a company which defaulted in repayment of the

loan. The allegations in the charge sheet included that the

accused conspired with each other for fraudulently diverting

funds of the bank. Offences alleging forgery were also

included in the charge sheet. A civil suit was also filed by the

bank against the company which resulted into compromise.

Consequent upon the compromise which provided that

neither party had any claim against the other and the parties

were withdrawing all allegations and counter allegations

made against each other, the appellant, who was a Director of

the Company, filed an application for his discharge from

criminal complaint in respect of which charge sheet had been

filed by CBI. The application was rejected by the Trial Court

as well as by High Court. The prayer for quashing the

criminal proceedings was opposed by learned Solicitor

General, who appeared for CBI and pointed out that the case

also involved commission of forgery. It was also submitted by

him that as pointed out by the Constitutional Bench in

"Supreme Court Bar Association Vs. Union of India &

Anr", (1998) 4 SCC 409, in exercise of its plenary powers

under section 142 of Cr. P.C., the Supreme Court should not

ignore any substantive statutory provisions dealing with the

subject. While observing that technically there was force in

the statement made by Addl. Solicitor General, the Court felt

that facts of the case warranted interference as dispute had

overtones of a civil dispute with certain criminal facets and

was a fit case where continuance of the criminal proceedings

after the compromise would be a futile exercise. In that case

clause 11 of the Consent Terms read as under:

"Clause 11. Agreed that save as aforesaid neither party has any claim against the other and parties do hereby withdraw all the allegations and counter allegations made against each other."

Thus, withdrawal of all accusations was the hallmark of the

compromise in that case.

13. In "Hira Lal Hari Lal Bhagwati Vs. CBI, New Delhi",

AIR 2003 SC 2545 two machines were imported into India by

Gujarat Cancer Society, which availed duty exemption on the

basis of Exemption Certificate issued in the name of Gujarat

Cancer & Research Institute, on a bonafide premise that

since all the activities of GCRI were funded by GCS, and all

the operations of GCS were carried out through GCRI, the

same could have been done. The Customs Authorities raided

the premises of GCRI and seized the machines on the ground

that the Exemption Certificate was issued in the name of

GCRI and not in the name of GCS which was liable to pay

customs duty. The customs duty was thereafter demanded

from GCS though no prosecution was recommended and no

penalty on the society was imposed. The appeal against the

order of Collector of Customs having been dismissed, the

matter was taken to the Supreme Court by filing a civil

appeal. During the pendency of the appeal before the

Supreme Court, Government of India launched Kar Vivad

Samadhan Scheme, 1998, whereunder the persons taking

benefit of the Scheme was granted immunity from

prosecution for any offence under Customs Act, including the

offence of evasion of duty. A sum of Rs.98 lakhs was

deposited by GCS under the Scheme and the appeal filed

before the Supreme Court was withdrawn. A certificate of

full and final settlement of tax arrears was issued to GCS

granting immunity to it from any proceedings for prosecution

for any offence under Customs Act or from imposition of

penalty under that Act. However, a case was registered on

6th of January, 1999 against the appellant before the

Supreme Court which was followed by filing of a chargesheet.

A petition for quashing the criminal proceedings having been

dismissed by this Court, the matter was taken to the

Supreme Court by way of an appeal. Allowing the appeal, the

Supreme Court, inter alia, held as under:

".....as per the Kar Vivad Samadhan Scheme, 1998 whoever is granted the benefit under the said Scheme is granted immunity from prosecution from any offence under the Customs Act, 1962 including the offence of evasion of duty. The alleged criminal liability stands compounded on a settlement with respect to the civil issues and, therefore, the First Information Report was erroneously issued and was totally unwarranted. The Kar Vivad Samadhan Scheme, 1998 issued by the Govt. of India was a voluntary Scheme whereby if the disputed demand is settled by the authority and pending proceedings are withdrawn by an importer, the balance demand against an importer shall be dropped and the importer shall be immuned from penal proceedings under any law in force. The Kar Vivad Samadhan Scheme,

1998 absolves the appellants from criminal liability under the Indian Penal Code. The continuance of the proceedings in the instant case would only tantamount to driving the present appellants to double jeopardy when they had been honourably exonerated by the Collector of Customs by their adjudication and further the GCS of which one of the appellants is the General Secretary in which capacity he is accused in the present case was granted amnesty under the Kar Vivad Samadhan Scheme, 1998. The present case does not warrant subjecting a citizen especially senior citizens of the age of 92 and 70 years to fresh investigation and prosecution on an incident or fact situation giving rise to offence under both the Customs Act and the Indian Penal Code when the matter has already been settled.

It appears that despite the statement of settlement having been filed under S.88 of the Act of 1998, an FIR was lodged and a case was registered on 6-1-1999 on the basis of which, later on a charge-sheet was also submitted. On the one hand final settlement was made after determining the tax liability on the premise that the appellants were neither convicted nor criminal proceedings were pending, relating to any offence under Chap. 9 or 17 of the IPC, yet the criminal proceedings are being prosecuted which is apparently against the very spirit of the Scheme promulgated under the Finance (2) Act of 1998. If a person against whom criminal proceedings were pending, relating to offence under Chap. 9 or 17 of the IPC or who stood convicted under any of the provisions of those chapters, he would not have been eligible to seek benefit under the Scheme and after accepting that position and

the due settlement, there was no occasion to initiate and continue the criminal proceedings, which could bring about the conviction of the same persons, in case prosecution ended successful in favour of the State and against the appellants. If such a condition is provided that on a particular date a criminal proceeding should not be pending against a person nor he should have been convicted of an offence, as a condition precedent for a settlement, and on that basis a settlement is brought about, it does not mean that later on, one could turn around and get the declarant convicted for a criminal offence too, after settlement of the liability. Moreso, when in view of S.90.(C)(iv) of the Scheme the declarant is obliged to withdraw an appeal or proceedings regarding tax liability pending before the High Court or the Supreme Court, which had also been done in the case in hand. That is to say on one hand declarant is not permitted to pursue the remedy, regarding tax liability, which is already pending before the Courts of law, as they are either deemed to be withdrawn by operation of law or they have to be withdrawn by a positive act of the party and yet prosecute such persons for their conviction as well. The declarant could not be dragged and chased in criminal proceedings after closing the other opening making it a dead end. It is highly unreasonable and arbitrary to do so and initiation and continuance of such proceedings lack bona fides......"

14. On merits of the case, the Hon'ble Supreme Court,

inter alia, held as under:

"...... For establishing the offence of cheating

the complainant is required to show that accused had fraudulent or dishonest intention at the time of making promise or representation. From his making failure to keep up promise subsequently, such a culprit's intention right at the beginning that ..... the time when the promise was made to be presumed. It is seen from the records that the exemption certificate contained necessary conditions which were required to be complied with after importation of the machine. Since the appellant-GCS could not comply with it, it rightly paid the necessary dues without taking advantage of the exemption certificate. The conduct of the GCS clearly indicates that there was no fraudulent or dishonest intention of either the GCS or the appellants in their capacities as office bearers right at the time of making application for exemption. As there was absence of dishonest and fraudulent intention, the question of committing offence under S.90 IPC does not arise. There is no allegation in the First Information Report or the charge-sheet indicating expressly or impliedly any intentional deception or fraudulent/dishonest intention on the part of the appellants right from the time of making the promise or misrepresentation. Nothing has been said on what those misrepresentations were and how the Ministry of Health was duped and what where the roles played by the appellants in the alleged offence. The appellants could not be attributed any mens rea of evasion of customs duty or cheating the Government of India as the Cancer Society is a non-profit organization and, therefore, the allegations against the appellants leveled by the prosecution are not maintainable."

15. The above referred judgment has no application to the

facts of the present case, where there was no scheme such as

Kar Vivad Samadhan Scheme and there was no immunity

granted to the petitioners against the criminal proceedings.

There is no question of any double jeopardy in the present

case. Moreover, unlike in the above-referred case, the

petitioner have not claimed that no offence punishable under

provisions of Indian Penal Code is made out against them. As

noted earlier, the petitioners have not challenged the charges

framed against them and they are facing trial pursuant to

those charges. Therefore, prima facie serious offences

punishable under Indian Penal Code are prima facie made

out against them.

16. The proposition of law which emerges from these

cases is that (i) the embargo placed by Section 320 of the

Code of Criminal Procedure against compounding of certain

offences does not come in the way of the court quashing an

FIR or a criminal complaint and the proceedings arising

therefrom, in exercise of its inherent powers u/s 482 of the

Code of Criminal Procedure. Vesting of such a power in the

High Court cannot be denied in view of use of the expression

"nothing in this Code shall be deemed to limit or affect the

inherent powers of the High Court," the only other

requirement being that the power should be exercised to give

effect to any order made under the Code of Criminal

Procedure or to prevent abuse of the process of a court or

otherwise to secure the ends of justice; (ii) an FIR or a

criminal complaint and the proceedings arising therefrom can

be quashed on the basis of a compromise if, taking into

consideration the nature of the offence alleged to have been

committed, the circumstances in which the offence was

committed and the overall facts of the case, the court is of the

view that quashing of the criminal proceedings would meet

the ends of justice or is otherwise necessary to prevent an

abuse of the process of the court.

17. In my view, a petitioner is not entitled to quashing

merely because in the facts and circumstances of some other

case, this court has quashed an FIR registered u/s 376 of

Indian Penal Code. Every case has to be decided on its own

facts and no hard and fast rule can be laid down as regards

the cases, which deserve quashing by the High Court in

exercise of power u/s 482 of the Code of Criminal Procedure

or Article 226/227 of the Constitution. This was recognized

by the Hon'ble Supreme Court in the case of Ravi Shankar

Parshad (Supra). If, considering the special facts of a case,

the court decides to quash the FIR registered or the

complaint filed in a particular case, that ipso facto does not

justify quashing of the FIR/complaint in every other case

involving the commission of an offence punishable under the

same provision of law or with equal or even lesser

punishment. The nature of the offence will in fact be more

important than the punishment prescribed for it. The court

has to apply its mind to the facts and circumstances of each

case that comes up before it for quashing, note the special

features, if any, justifying quashing of the prosecution and

then come to an appropriate conclusion.

18. The learned counsel for the petitioners has also referred

to two decisions of this Court "G.Udayan Dravid & Others

Vs. State & Others", 2007 I AD (Delhi) 376 and "Maninder

Singh Vs. CBI", Crl.M.C.2083/2006, decided on 10th of

February, 2009. The decisions in these cases are based on

their individual facts and the petitioners cannot seek

quashing of the proceedings pending against them merely

because the proceedings in some other cases have been

quashed by this Court. As noted earlier, every case has to be

considered in the light of facts and circumstances of that case

and appropriate view in consonance with the facts of that

case needs to be then taken by the court.

19. Considering the fact that MMTC is a Government

Company and the funds belonging to it are public funds, and

also the fact that unlike in the case of Nikhil Merchant

(supra) while accepting the offer for payment pursuant to the

award passed in its favour, MMTC has neither withdrawn the

charges against the petitioners nor agreed to join them in

seeking quashing of criminal proceedings pending against

them, it would not be appropriate to quash the criminal

proceedings pending against the petitioners. If repayment of

money becomes the sole ground for quashing of criminal

proceedings involving public funds, that would not only

encourage unscrupulous persons to cheat the Government,

Public Sector Banks, Government Companies and Public

Financial Institutions with impunity, but, will also embolden

them to repeat such crimes, in the belief that even if they are

caught and are prosecuted, they will be able to get away

merely by returning the money taken by them by illegal

means. The money lying deposited in banks and the money

belonging to Public Financial Institutions /Government

Companies does not belong to an individual and belongs to

the country as a whole. Cheating such a

Company/Bank/Institution, therefore, is cheating with the

country and misappropriation of their money is

misappropriation of money belonging to the nation. The

cheating of Government Companies/Public Financial

Institutions/Public Sector Banks, etc., therefore, need be

viewed seriously and the prosecutions involving cheating

such Institutions/Companies and/or misappropriation of

their funds need to be taken to their logical conclusion by

subjecting those who are accused of committing such

offences to trial in accordance with law. Any sympathy with

such persons, despite payment made by them will be wholly

misplaced and is likely to be misconstrued by the society. It

would also be pertinent to note here that as far as this case is

concerned, the petitioners had no option but to make

payment to MMTC once the arbitral Tribunal had passed

award in its favour. Therefore, it is not a case where they

have of their own and without any proceedings having been

instituted against them, have gone to MMTC and paid its

dues, out of a feeling remorse or repentance.

20. The economic offences involving loss of public funds,

whether of Government Departments or Public Sector

Undertakings or Public Financial Institutions, have the

potential of affecting the economy of the country and posing

serious threat to its financial health. The courts cannot be

oblivious to the fact that such offences are preceded by cool,

calculated and deliberate design, with an eye on personal

gains, and in fact, not all such offences come to the surface,

most of them having been committed in connivance with the

Public Servants, manning key posts in such

Undertaking/Institutions/Banks, etc. cannot be treated at

par with cases of cheating a private person or a private firm

or company. A case of criminal conspiracy, cheating and

misappropriation of public funds, need to be treated

differently from the cases of cheating private citizens or

misappropriation of private funds which do not concern with

the society as a whole. In such cases, in the absence of

exceptional and compelling circumstances justifying such a

course of action, the courts, in my view, will not be justified

in quashing the case merely on account of repayment of

money to the concerned Institution/Company/Bank.

21. For the reasons given in the preceding paragraphs, I

am of the considered view that the petitioners are not entitled

to quashing of proceedings merely on account of payment

made by them to MMTC pursuant to the award in its favour.

The petition is devoid of any merit and is, hereby dismissed.

(V.K.JAIN) JUDGE MARCH 15, 2010 RS/

 
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