Saturday, 25, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajinder Narang vs The State Of Delhi
2019 Latest Caselaw 4986 Del

Citation : 2019 Latest Caselaw 4986 Del
Judgement Date : 17 October, 2019

Delhi High Court
Rajinder Narang vs The State Of Delhi on 17 October, 2019
$~


*       IN THE HIGH COURT OF DELHI AT NEW DELHI
%                               Date of Decision: 17.10.2019

+       BAIL APPLN. 2346/2019 & CRL. M. A. 36175/2019
        Rajinder Narang                            ..... Petitioner
                           Through:    Mr. G. S. Narula & Mr. M.
                                       Sarwar, Advocates.
                           versus

        THE STATE OF DELHI                         ..... Respondent
                      Through:         Mr G.M.Farooqui,
                                       APP for State alongwith SI
                                       Gulshan Yadav, EOW.
                                       Mr. S. K. Sharma and Mr.
                                       Prayas Aneja, Advocates for
                                       complainant.

CORAM:
    HON'BLE MR. JUSTICE BRIJESH SETHI
                             JUDGMENT

BRIJESH SETHI, J (ORAL) %

1. Vide this order, I shall dispose of an anticipatory bail application filed on behalf of the petitioner Rajinder Narang under section 438 Cr.P.C. in FIR No. 149/2019 u/s. 420/406/120-B IPC.

2. Ld. Counsel for the petitioner has prayed for an anticipatory bail on the ground that petitioner is innocent and has been falsely implicated in the present FIR. The son of the petitioner is running a well reputed and prestigious gym namely "Olympia" in Greater

Bail Appl. no. 2346/2019 Page no.1 Kailash-II, New Delhi for the last more than 20 years. He had initially purchased the basement of the premises in question bearing no. S-569 Greater Kailash-II, New Delhi-110048 sometime in the year 1998. Later on the first and second floor of the above mentioned premises was also purchased. Son of the petitioner was in occupation of ground floor of the said premises. For the last two years due to the ongoing sealing drive, the son of the petitioner suffered business loss. Due to which the son of petitioner, decided to sell the respective floors of the premises to the complainant. In accordance with the agreement to sell, certain amounts were paid by the complainant to the son of the petitioner. The sale transaction was to be completed on or before 30.11.2018. The complainant was delaying the payment and a legal notice was also issued to him in this regard. Instead of paying the balance amount of sale consideration, the complainant in order to harass the petitioner instituted civil suit against the petitioner in respect of the said premises for specific performance and also sought injunction restraining the petitioner form selling the said premises. It is a matter of record that daughter-in-law of the petitioner on 09.08.2019 got the registration of the sale-deed done in respect of her portions i.e. first and second floor in the said premises in favour of the complainant. The complainant has made payment of the necessary loan amount to the financial institution like India Bulls (Rs. Two Crores) for second floor and from Reliance Capitals (Rs. Three Crores & ten Lacs) for second and first floor flats. The petitioner has been falsely implicated in this case. No useful purpose will be

Bail Appl. no. 2346/2019 Page no.2 served by keeping him in custody as he has no role in the commission of offence. It is submitted that petitioner is ready to join the investigation as and when required and in these circumstances, it is prayed that petitioner be granted anticipatory bail and SHO/IO be directed to release the petitioner in the event of his arrest.

3. The application is opposed by the Ld. APP for the State on the ground that the allegations against the petitioner are serious in nature. He is involved in an offence of cheating and he in criminal conspiracy with other co-accuseds misrepresented the status that property is free from all encumbrances. He has, therefore prayed for dismissal of the bail application.

4. I have considered the rival submissions. The FIR No. 149/19 dt 08.08.2019 u/s 420/406/120B IPC PS EOW, New Delhi was registered on the complaint of Sh. Harbhej Singh, Director M/s Harji Engineering Works Pvt Ltd. Who alleged that in August, 2018 Ms. Shefali Narang, Rahul Narag, Ms. Rachna Narang and Rajinder Narang approached him to sell their portions of property bearing No. S-569, Greater Kailash-II, New Delhi. They represented that property is free from encumbrances and there is no lien on the property. The complainant agreed to purchase the property for the total of sale consideration of Rs. 10 Crores and paid the amount of Rs. 2.08 Crores, through bank and cash to the alleged persons. He came to know that the said property was not free from encumbrances and financial institutions i.e. M/S Intec Capital Ltd., M/s Reliance Home Finance & India bulls Housing Finance have a lien over the property. Thus he was cheated by the petitioner and

Bail Appl. no. 2346/2019 Page no.3 other co-accuseds.

5. It is further the case of the prosecution, complainant Harbhej Singh has been examined and the original agreements executed between him and the alleged accused persons have been seized. The complainant Harbhej Singh has entered into three agreements to sell all dated 14.09.2018 for a total consideration of Rs. 10 Crores. The details of these agreements are as follows:

(i). Agreement to sell dated 14.09.18: An agreement was executed between Mrs. Shefali Narang and M/s Harji Engineering Works Pvt. Ltd. to purchase 1st floor (Rear portion), 2nd Floor (Entire floor) of property bearing No. S-569, Greater Kailash-2, New Delhi for a total sale consideration of Rs. 5 Crores.

(ii) Agreement to Sell Dated 14.09.18: An agreement was executed between Rajinder Narang, Rahul Narang & Mrs. Rachna Narang and M/s Harji Engineering Works Pvt. Ltd. to purchase basement (front portion) of property bearing no. S-569, Greater Kailash-2, New Delhi for a total consideration of Rs. 2 Crores.

(iii). Agreement to Sell dated 14.09.18: An agreement was executed between Rahul Narang and M/s Harji Engineering Works Pvt. Ltd. to purchase Ground Floor (Front portion) of property bearing no. S- 569, Greater Kailash, New Delhi wherein there is a gym running for a total sum consideration of Rs. 3 Crores.

6 It is further the case of the prosecution that during investigation, it was revealed that alleged Rahul Narang, Shefali Narang, Rajender Narang had taken various loans from M/s Intec

Bail Appl. no. 2346/2019 Page no.4 Capital Ltd. Reliance Home Finance and Indiabulls housing finance by mortgaging their portions of property No. S-569, Greater Kailash-2, New Delhi. Details of loans availed wih them are as under:

i). M/s Intec capital Ltd. had sanctioned an amount of Rs. 2 Crores as a loan to the borrower The Fitness Club, co-applicants Rahul Narang. Shefali Narang, Rajender Narang, M/s Olympia Fitness Pvt. Ltd. vide loan sanction letter dt. 31.07.15. property bearing No. s- 569, Basement side, Greater Kailash-2, New Delhi measuring 1000 sq. Yards was mortgaged as collateral security.

ii). M/s Reliance Home Finance had sanctioned one home loan and one top-up totalling Rs. 2,88,60,000/- to borrower Rahul; Narang. property bearing No. S-569, 2nd floor (front Side). Greater kailash- 2, New Delhi, New Delhi was mortgaged.

iii). Indiabulls Housing Finance had sanctioned an amount of Rs. 1.92 crores as a loan to borrower Rahul Narang and his wife Shefali Narang and co-applicant M/s Olympia fitness Pvt. Ltd. through its directors. Property bearing No. S-569, 2nd floor (Rear Portion in front block), Greater Kailash-2, New Delhi was mortgaged.

7. It is further the case of the prosecution that petitioner along with other co-accuseds by a pre-planned criminal conspiracy, misrepresented to the complainant the fact that the property is free from all encumbrances whereas the alleged persons had availed multiple loans from NBFCs.

8. During investigation a notice of u/s 41A CrPC was served upon the petitioner for joining investigation on 19.09.2019. On

Bail Appl. no. 2346/2019 Page no.5 13.10.2019, Rajinder Narang joined the investigation and informed that he suffering from paralysis since 2003 and unable to move. He is the owner of 1/3rd share of Basement front portion of S-569, GK- II, New Delhi. He further stated that he did not execute any agreement to sell with complainant Harbej Singh amd had also not received any money.

9. The perusal of the record thus reveals that petitioner alongwith his family members entered into a criminal conspiracy and misrepresented the status of the property to the complainant by stating that was free from any lien though it was mortgaged with several NBFCs. Since this is a case of criminal conspiracy in which the petitioner, his son and daughter-in-law are involved and have cheated complainant by making false statement, no grounds for anticipatory bail are made out. The anticipatory bail application along with pending application is, therefore, dismissed.


                                               BRIJESH SETHI, J
OCTOBER 17, 2019
Amit




Bail Appl. no. 2346/2019                                   Page no.6
 

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter