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

Pawan Kumar vs C B I & Anr
2013 Latest Caselaw 4106 Del

Citation : 2013 Latest Caselaw 4106 Del
Judgement Date : 12 September, 2013

Delhi High Court
Pawan Kumar vs C B I & Anr on 12 September, 2013
Author: Sunita Gupta
$~
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

+                    W.P.(CRL) 1386/2013

                           Date of decision: 12th September, 2013

       PAWAN KUMAR                                   ..... Petitioner
                           Through:     Mr. Prashant Bhushan, Mr.
                                        Somnath Bharti and Ms.
                                        Aakanksha Jha, Advocates.

                           versus

       C B I & ANR                                   ..... Respondents
                           Through:     Mr. P.K. Sharma, SC for CBI
                                        with Mr. Anil Kumar Singh and
                                        Mr. Bakul Jain, Advocates.
       CORAM:
       HON'BLE MS. JUSTICE SUNITA GUPTA

                           JUDGMENT

: SUNITA GUPTA, J.

1. This is a writ petition under Article 226/227 of the

Constitution of India read with Section 482 and 397 of the Code

of Criminal Procedure, 1973 seeking the following reliefs:-

a. Set aside the order dated 26.08.2013 and direct the concerned authorities to release the petitioner-accused from the custody; and b. Direct setting up of a SIT to investigate the conspiracy and corruption surfaced in looting crores of public money; and

c. Direct the consolidation of the aforementioned three criminal cases and be heard by the same court as the parties to the cases are common; and d. Transfer the two cases CC354/55/2012 from the Court of Ms. Poonam A. Bamba to another court of competent jurisdiction; and e. Quash the three criminal cases and associated FIRs/Charge-sheets qua the petitioner-accused in the interest of justice; and f. Order the call records of the accused, their counsels and the public prosecutors of the cases to unearth the conspiracy as revealed by the witness Mr. B.S. Diwakar; and g. Direct the trial court to take the audio film on record in compete confidentiality in the interest of justice; and/or h. Pass such other writ, orders or directions as this Hon'ble Court deems fit in the circumstances of the case and in the interest of justice including the costs of this petition.

2. Notice of the writ petition was served upon the

respondent. I have heard Mr. Prashant Bhushan, Advocate for the

petitioner and Mr. P.K.Sharma, Standing Counsel for CBI and

have perused the record.

3. It is submitted by learned counsel for the petitioner that

the petitioner is an employee of State Bank of Mysore since 2006.

Respondent no.1 CBI is prosecuting the petitioner in the

following three criminal cases:-

a. CBI vs. Yogesh Jain & Ors (CC No.54/2012, RC No.BD1/2011/E/0001/BS&FC/CBI/New Delhi).

b. CBI vs. Satbir Yadav & Ors. (CC No.55/2012, RC No.BD1/2011/E/0001/BS&FC/CBI/New Delhi).

c. CBI vs. Texcomas & Ors. (CC No.11/2012, RC No.BD1/2011/E0002/BS&FC/CBI(New Delhi).

While first two cases are pending adjudication in the

Court of Ms. Poonam A. Bamba, Special Judge CBI, Patiala

House Court, New Delhi and is at the stage of cross-

examination of three bank officials, the third one is yet to come

up for arguments on charge before the Court of Mr. Vinay

Kumar Gupta, Special Judge, CBI, Patiala House Courts, New

Delhi.

4. During the course of cross examination of PW-1, Mr.

B.S.Diwakar, AGM IFB, New Delhi of the respondent bank, the

counsel for the accused confronted him for the lies he was

speaking, identified on the basis of a tele-talk he had with him in

the past. The accused sought permission from the Court to bring

the audio of the conversation on record to effectively confront the

witness and that the audio will open the truth. Thereupon, CBI

moved an application for cancellation of bail granted to the

accused on 10.07.2012. Vide a common order dated 26.08.2013,

the learned Judge disallowed the application of the accused for

bringing the audio conversation on record and cancelled the bail.

The same is absolutely in violation of Constitutional rights and

laws as laid down by Hon'ble Supreme Court. The conversation

would surface the truth. As such, it was submitted that the order

cancelling the bail be set aside; the audio conversation be directed

to be taken on record; the matter be directed to be investigated by

setting up of SIT to look into the aspect of conspiracy and

corruption surfaced in looting crores of public money;

consolidation of the three criminal cases and be heard by the same

Court; transfer of the cases from the Court of Ms. Poonam A.

Bamba to another Court; quashing of three criminal cases; order

for calling the call records of the accused, their counsels and the

Public Prosecutor.

5. At the outset, learned counsel for CBI challenged the

maintainability of the writ petition on the ground that the order of

cancellation of bail cannot be set aside in the writ jurisdiction

which is an exceptional Constitutional remedy. Even the

petitioner cannot invoke the revisional jurisdiction of this Court

inasmuch as same is barred u/s 19(3)(c) of Prevention of

Corruption Act, 1988. The only remedy available to him was to

file a bail application for grant of regular bail u/s 439 Cr.P.C.

Furthermore, only on the basis of some tape recorded

conversation which is still unverified, no direction can be given

for setting up SIT for investigating the matter. After due

investigation by CBI, the case is pending trial and during the trial,

another mini trial cannot be ordered. As regards transfer of the

case or clubbing of the cases, it was submitted that the petitioner

can move appropriate application before the District Court as

provided under the Code of Criminal Procedure. Since the

alternative remedy is available to the petitioner, the writ petition

does not lie. Reliance was placed on Sakiri Vasu vs. State of

U.P. & Ors., AIR 2008 SCC 907 and Anur Kumar Jain vs. CBI,

178(2011) DLT 501.

6. I have given my considerable thoughts to the respective

submissions of learned counsel for the parties.

7. Perusal of record reveals that a charge-sheet in case

No.RC/BD1/2011/E/0001 was filed by respondent CBI before

Special Judge, CBI against the petitioner and others. Petitioner

was not arrested during the course of investigation. After the

charge-sheet was submitted, petitioner along with four others was

admitted to bail, on their furnishing personal bond in the sum of

Rs. one lakh each with one surety in like amount, subject to the

condition:-

a. That they shall not leave the country without the permission of the Court;

b. They shall not tamper with evidence or try to win over any

witness;

c. They shall attend the Court as and when directed to do so;

d. They shall deposit their passports in the Court.

8. During the trial of the case, when PW-1, Mr.B.S.Diwakar

was under cross-examination, at that time, the petitioner wanted

to confront him with an audio conversation and wanted to place

the same on record. Thereafter, application for cancellation of

bail was moved by the respondent CBI on the ground that the

petitioner has tried to tamper with evidence and has thus violated

one of the conditions of bail. The application was allowed by the

Special Judge by observing that conduct of petitioner and his

advocate is not only highly objectionable, unethical but also

amounts to tampering of evidence. Since the petitioner has

violated one of the conditions, subject to which he was admitted

to bail, as such, the bail was cancelled and he was taken in

custody.

9. By virtue of this petition, the petitioner seeks to set aside

this order of cancellation of bail, maintainability of which is

challenged by learned Standing Counsel for CBI on the ground

that the writ jurisdiction under Article 226 is a constitutional

remedy which is to be exercised sparingly. If alternative remedy

is available, then the High Court should not ordinarily interfere.

In Sakiri Vasu (supra), petition was filed for investigation by CBI

which was dismissed by the High Court. In appeal before

Hon'ble Supreme Court, it was observed that directions should be

issued only in some rare and exceptional cases. If alternative

remedy is available, then the High Court should not ordinarily

interfere. The revision does not lie against such an order

inasmuch as Section 19(3)(c) specifically bars revision against an

interlocutory order. In Anur Kumar Jain (supra) it was observed

that jurisdiction under Article 482 of the Code of Criminal

Procedure or under Article 227 of the Constitution of India cannot

be exercised as a "cloak of an appeal in disguise" or to re-

appreciate evidence. The aforesaid proceedings should be used

sparingly with more care, caution, circumspection and only to

prevent grave miscarriage of justice.

10. Much discussion is not required on this issue inasmuch as

after the filing of this writ petition, the petitioner has filed a

regular bail application No.1624/13 which has been transferred to

this Court. That being so, in view of the filing of the regular bail

application, no orders are required to be passed in regard to this

relief.

11. As regards setting up of SIT to investigate the conspiracy

and corruption surfaced in looting crores of public money, since

after due investigation, the charge-sheet was submitted by CBI

and the trial is still pending, as such, no direction can be given for

setting up of an SIT only on the basis of some tape-recorded

conversation which, as per version of CBI is still unverified and

has not even come on record.

12. Regarding the relief of consolidation of the three criminal

cases to be heard by the same Court and transfer of two cases

from the Court of Ms. Poonam A. Bamba to another Court of

competent jurisdiction, appropriate remedy is available to the

petitioner under the Code of Criminal Procedure itself. Section

408 of the Code of Criminal Procedure provides for power of

Session Judge to transfer cases and appeals. Relevant portion of

the Section reads as under:-

"408. Power of Sessions Judge to transfer cases and appeals.-

(1) Whenever it is made to appear to a Sessions Judge that an order under this sub-section is expedient for the ends of justice, he may order that any particular case be transferred from one Criminal Court to another Criminal Court in his sessions division."

It empowers the learned Sessions Judge to transfer the

case from one Court to another if the circumstances so warrant.

13. Under the circumstances, since alternative remedy is

available to the petitioner by filing appropriate application

before the learned District Judge, there is no ground to invoke

the jurisdiction of this Court. Moreover, the petitioner has not

assigned any reason as to why the case which is pending in the

Court of Ms. Poonam A. Bamba be transferred to another Court.

14. As regards quashing of three criminal cases and

FIR/charge-sheet qua the petitioner, merely because the bail of

the petitioner is cancelled, that by itself cannot be made a ground

for quashing of three criminal cases and the charge-sheet against

him in the absence of placing on record any cogent grounds.

15. No reason has been disclosed in the petition as to why the

call record of the accused, their counsel or the PP is required.

16. The learned Trial Court has dismissed the application of

the petitioner for taking on record the audio recordings of the

conversations on the ground that the accused has ample

opportunity to elicit facts from the witness by questioning him

during cross-examination. In case the petitioner is aggrieved by

the same, he may take recourse to the appropriate remedy as

available to him under law, but for that he cannot invoke the

writ jurisdiction of this Court. In fact, during the course of

arguments, learned counsel for petitioner did not press reliefs

`c' to `g'.

17. In view of the foregoing discussion, the writ petition is

dismissed.

SUNITA GUPTA (JUDGE) SEPTEMBER 12, 2013 as

 
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