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

Court On Its Own Motion vs Zenith Mining Pvt Ltd & Anr
2024 Latest Caselaw 7071 Del

Citation : 2024 Latest Caselaw 7071 Del
Judgement Date : 23 October, 2024

Delhi High Court

Court On Its Own Motion vs Zenith Mining Pvt Ltd & Anr on 23 October, 2024

Bench: Prathiba M. Singh, Amit Sharma

                          $~52
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                   Date of decision:-23rd October, 2024.
                          +                          CONT.CAS(C) 147/2012
                                 COURT ON ITS OWN MOTION                   .....Petitioner
                                               Through: Mr. Sudhir Kumar Singh, Adv. for
                                                        Review Petitioner. (M: 9212218078)
                                               versus

                                 ZENITH MINING PVT LTD & ANR              .....Respondents
                                               Through: Mr. Pratap Sahani and Mr. Manish
                                                        Kumar Badal, Adv. for Zenith.
                                 CORAM:
                                 JUSTICE PRATHIBA M. SINGH
                                 JUSTICE AMIT SHARMA
                          Prathiba M. Singh, J. (Oral)

1. This hearing has been done through hybrid mode.

CM APPL. 2818/2015 in CONT.CAS(C) 147/2012

2. This is an application filed on behalf of Applicant - Mr. Mohd. Javed Sultan, seeking review/recall of the order dated 5 th August, 2013 by which this Court had directed the worthy Registrar General to file a suitable complaint to the Court competent to exercise the jurisdiction in respect of offences under Section 193 of IPC read with the procedure laid down in Section 195(1)(b) of Cr.P.C. as against M/s Zenith Mining Pvt. Ltd. (hereinafter "Zenith"), as also Mr. Syed Najam Ahmed and Mr. Mohd. Javed Sultan, who were the Chairman & Managing Director, and CEO of Zenith, respectively, at the relevant time. The operative portion of the said order reads as under:

"4. The materials on record indicate that the

original of the letter dated 12.08.2004 is not on the record in any proceedings. It was not made part of the record nor even adverted to at any stage when NAFED approached the Court, in any of the replies or pleadings relied upon by Zenith. The explanation now sought to be given by one of the respondents is that a copy of the letter itself became available sometime at the end of December, 2008 and was consequently relied upon in appellate proceedings. This Court has by its order of 21.01.2010 taken a prima facie view that the letter appears to have been fabricated and was not on the record; it does not also appear to have been a part of any correspondence contemporaneously exchanged between NAFED and Zenith or any of the officials.

5. On the appropriate procedure to be adopted, the Constitution Bench's judgment in Iqbal Singh Marwah & Anr. v. Meenakshi Marwah & Anr. 2005 (4) SCC 370 stated as follows:-

""9. The scheme of the statutory provision may now be examined. Broadly, Section 195 Cr.P.C. deals with three distinct categories of offences which have been described in clauses (a), (b)(i) and (b)(ii) and they relate to (1) contempt of lawful authority of public servants, (2) offences against public justice, and (3) offences relating to documents given in evidence. Clause (a) deals with offences punishable under Sections 172 to 188 IPC which occur in Chapter X of the IPC and the heading of the Chapter is 'Of Contempts Of The Lawful Authority Of Public Servants'. These are offences which directly affect the functioning of or discharge of lawful duties of a public servant. Clause (b)(i) refers to offences in Chapter XI of IPC which is headed as 'Of False Evidence And- Offences Against Public Justice'. The offences mentioned in this clause clearly relate to giving or fabricating false evidence or making a false declaration in any judicial proceeding or before a

Court of justice or before a public servant who is bound or authorized by law to receive such declaration, and also to some other offences which have a direct co-relation with the proceedings in a Court of justice (Sections 205 and 211 IPC). This being the scheme of two provisions or clauses of Section 195, viz., that the offence should be such which has direct bearing or affects the functioning or discharge of lawful duties of a public servant or has a direct correlation with the proceedings in a court of justice, the expression "when such offence is alleged to have been committed in respect of a document produced or given in evidence in a proceeding in a Court" occurring in clause (b)(ii) should normally mean commission of such an offence after the document has actually been produced or given in evidence in the Court. The situation or contingency where an offence as enumerated in this clause has already been committed earlier and later on the document is produced or is given in evidence in Court, does not appear to be in tune with clauses (a)(i) and (b)(i) and consequently with the scheme of Section 195 Ст.Р.С. This indicates that clause (b)(ii) contemplates a situation where the offences enumerated therein are committed with respect to a document subsequent to its production or giving in evidence in a proceeding in any Court.

10. Section 195(1) mandates a complaint in writing of the Court for taking cognizance of the offences enumerated in clauses (b) (i) and (b)(ii) thereof. Sections 340 and 341 Cr.P.C. which occur in Chapter XXVI give the procedure for filing of the complaint and other matters connected therewith. The heading of this Chapter is -'Provisions As To Offences Affecting The Administration Of Justice'. Though, as a general rule, the language employed in a heading cannot be used to give a different

effect to clear words of the Section where there cannot be any doubt as to their ordinary meaning, but they are not to be treated as if they were marginal notes or were introduced into the Act merely for the purpose of classifying the enactments. They constitute an important part of the Act itself, and may be read not only as explaining the Sections which immediately follow them, as a preamble to a statute may be looked to explain its enactments, but as affording a better key to the constructions of the Sections which follow them than might be afforded by a mere preamble (See Craies on Statute Law, 7th Ed. Pages 207,

209). The fact that the procedure for filing a complaint by Court has been provided in Chapter XXVI dealing with offences affecting administration of justice, is a clear pointer of the legislative intent that the offence committed should be of such type which directly affects the administration of justice, viz., which is committed after the document is produced or given in evidence in Court. Any offence committed with respect to a document at a time prior to its production or giving in evidence in Court cannot, strictly speaking, be said to be an offence affecting the administration of justice."

6. This Court is of the opinion that the material on record are such that it would be expedient in the interest of justice that a suitable complaint is made by the Registrar General of this Court to the Court competent to exercise jurisdiction in respect of offences under Section 193 IPC read with the procedure indicated in Section 195 (1) (b) of the Cr.P.C as against the respondent Zenith, Syed Najam Ahmed and Mohd. Javed Sultan. The Registrar General shall take appropriate action in this regard within four weeks."

3. The background of the present case is recorded in the order dated 5th August, 2013. In brief, the facts of the case are that National Agricultural Cooperative Marketing Federation of India Ltd. (hereinafter "NAFED") had claimed that Zenith owed it a sum of Rs. 89 Crores. This claim was disputed by Zenith, and pursuant to the arbitration clause in the agreement between the parties, NAFED sought interim measures under Section 9 of the Arbitration and Conciliation Act, 1996, in the form of directions for securing the aforesaid amount due.

4. On 25th November, 2008, the ld. Single Judge on a prima facie view of the dispute, directed Zenith, inter alia, to deposit Rs. 4,50,000/- every month in the Court to secure the aforesaid claim of NAFED. This order was challenged by Zenith in FAO (OS) 495/2008 that was disposed of vide order dated 17th December, 2024. The Division Bench while disposing the said appeal also noted that there was no dispute as to the existence of the liability to the tune of Rs. 89 Crores of Zenith towards NAFED. Thereafter, the ld. Single Judge finding Zenith to have failed to comply with the directions passed in order dated 25th November, 2008, restrained Zenith and its personnel, from alienating, mortgaging and/or creating any third party interest on the properties mentioned in the said order. Certain bank accounts of Zenith were also attached vide the said order.

5. The said order of attachment dated 25th November, 2008 was challenged by Zenith in FAO (OS) 228/2009, which was first listed on 29th May, 2009, and it records the submission of the ld. Counsel for Zenith that as against the demand of Rs. 81 Crores, Zenith has already paid Rs. 91 Crores. However, ld. Counsel for Zenith sought time to place on record proof of payments to support the said submission. Accordingly, an additional affidavit

was filed on behalf of Zenith providing the requisite proof.

6. On 21st January 2010, the ld. Counsel appearing on behalf of Zenith took the Court through the said additional affidavit, wherein, a letter dated 12th August, 2004, was annexed as Annexure P-12. The said letter was relied upon in support of the submission that Zenith had supplied 1,20,000 metric tonnes of iron ore fines to NAFED which is allegedly valued at Rs. 25 Crores. The said letter bore the signature and stamp of NAFED, as also an endorsement of 'received letter'. However, the said letter as also the supply of iron ore fines, was refuted by the NAFED, and it was argued that the said letter is forged and fabricated.

7. The Division Bench after analysing the facts of the case and considering the documents on record, had prima facie found that the letter dated 12th August, 2004 was fabricated. The Court dismissed the said appeal and issued show cause notice to the appellants therein i.e., Zenith and Mr. Syed Najam Ahmed. The relevant paragraphs of the said order are reproduced herein under:

"4. We had, at the outset only, informed the senior counsel for the appellants that if the representation of the appellants to this court of having made payment of Rs.91 crores is found to be false, stern action will follow. The senior counsel by reading the said affidavit has attempted to justify the appellant's stand of payment of Rs.91 crores. A sum of approximately Rs.25 crores out of the said Rs.91 crores is stated to have been paid by handing over to the respondent No.1, 1,20,000 metric tonnes of iron ore fines of that value. In support of the said plea, a letter dated 12th August, 2004 of the appellant No.1 to the respondent No.1 stated to be bearing the signature and stamp of the respondent No.1 with the endorsement of

'received letter' is filed as Annexure P-12 to the affidavit. The counsel for the respondent No.1 has controverted the said document and/or receipt of the said quantity of iron ore fines and has contended that the said document has been forged and fabricated.

5. We take a serious view of such a practice if found to have been followed by the appellants. Since what has been filed before this court as Annexure P-12 is a photocopy, we enquired from the senior counsel for the appellants as to where the original was and as to who has signed the same on behalf of the appellant No.1 and on behalf of the respondent No.1. He, on instructions states that the appellants are not in possession of the original; it is stated to be signed by the then CEO of the appellant No.1 company; the name or designation of the officer of the respondent No.1 who has purported to sign the same is not disclosed. It is further informed that the appellant No.2 who is the CMD of the appellant No.1 company had received a fax from the then CEO; it is further stated that a copy of the said letter was also handed over by the officials of the respondent No.1 in meetings with the appellant No.2; however the counsel is unable to give the exact date of the said meetings.

XXX XXX XXX

8. We are not satisfied of the appellants having paid approximately Rs.25 crores to the respondent No.1 in the manner aforesaid. It is inconceivable that if a large sum of Rs.25 crores had been paid as aforesaid as far back as in 2004, mention thereof would not have been made before this court at the initial stage of the proceedings and/or in the arbitration proceedings. We are also not satisfied with the explanation given with respect to the document. It is inconceivable that goods of the value of Rs.25,12,00,000/- would have been

handed over in the manner aforesaid. The endorsement on the photocopy of the letter filed is only of a receipt of the letter and not even of the goods. No particulars of the officer of the respondent No.1 to whom goods of such high value were handed over is forthcoming. There is no other proof whatsoever of such transaction and which is highly unlikely. We are thus prima facie of the opinion that the appellant has forged and fabricated the document filed as Annexure P-12 for use in the present proceedings and has made false representation to this court on 29th May, 2009 of payment of Rs.91 crores to the respondent No.1. The appeal is liable to be dismissed on this ground alone.

9. Even on merits, we do not find any ground to interfere. The order of injunction with respect to properties and attachment of bank accounts came when the appellants failed to comply with the earlier orders directing the appellants to furnish security and/or to pay a sum of Rs.4.5 lacs every month. The appellants having availed of finance of such a large sum from the respondent No.1, unless such orders are made, the respondent No.1 even if succeeding in the arbitration would be left merely with a paper award incapable of enforcement. The respondent No.1 has drawn our attention to In Re: suo moto proceedings against R. Karuppan, Advocate 2001 5 SCC 289 where the Supreme Court has taken note of the increasing practice of giving false evidence on affidavit and advocated stern action for preventing the evil of perjury. We even otherwise, as aforesaid had, at the outset only indicated that if the claim of the appellants is found to be false, stern action shall follow. Accordingly, while dismissing the appeal, notice to show cause issued to both the appellants as to why they should not be punished for contempt of this court and/or for the offences of forging and fabricating documents for use in this proceedings and for misrepresenting before this

court. Reply be filed within two weeks. Appellant No.2 is also directed to appear in person before this court in person on 15th February, 2010."

8. Accordingly, the matter was listed before the Co-ordinate Bench of this Court and vide order dated 5th August, 2013 the Court considered whether contempt proceedings should be initiated against the concerned parties. The Court noted that both Mr. Syed Najam Ahmed and Mr. Mohd. Javed Sultan have filed their affidavits dated 25th August, 2010 and 21st September, 2010, respectively, pursuant to order dated 21st January, 2010. Mr. Ahmed in his affidavit asserted that the letter dated 12th August, 2004 is not forged, whereas Mr. Sultan in his affidavit denied his signatures on the said letter. It was also noted by the Court, that a handwriting expert, has proved that the signatures on the said letter are those of Mr. Sultan. Further, there was an allegation that the concerned official of NAFED along with Mr. Sultan had created another company and was siphoning off the funds from Zenith, as per the said order.

9. The Court after hearing the parties and considering the submissions of Mr. Syed Najam Ahmed and Mr. Mohd. Javed Sultan, directed the worthy Registrar General of this Court to take appropriate steps as extracted hereinabove.

10. After the said order was passed, the Applicant herein filed a review application seeking review of the said order. The said review being REV.PET.No.550/2013 was dismissed on 29th October, 2013 in the following terms.

"The present application seeks review of an order dated 5th August, 2013. This Court notices that the order was made in a suo moto proceeding directing the Registrar General to make a Complaint, with respect to

offences alleged against the present applicant inter alia under section 193 IPC in accordance with the procedure indicated by the Criminal Procedure Code. This Court put to the counsel for the appellant as to whether the Court has any power to review the order referring the matter for appropriate proceedings under section 193 IPC. The counsel was unable to reply satisfactorily but stated that the impugned order was passed upon certain incorrect assumptions. The order

- as is evident from reading of paras 5 and 6 has directed the Registrar General to approach the competent Court under section 195 (i)(b) Cr.P.C: with respect to filing of a complaint to enquire into and if necessary, try the concerned litigants for the offence under section 193 IPC. Such being the case, there is no power of review under Cr.P.C. of the said order. Having said that, at the same time, it is equally a matter of law that the applicant is entitled to avail himself of such remedies as exists in the Criminal Procedure Code, in respect of the charges to be framed and make such submissions as are available to him. The learned counsel for the respondent has stated that what is sought to be urged is a defence in the complaint directed by the Court.

The review petition is dismissed but subject to above terms."

11. Dismissal of the review was challenged before the Supreme Court in SLP(C) No. 026186 - 026187 / 2014, which was dismissed as withdrawn on 15th September, 2014 in the following terms.

"Learned counsel for the petitioner seeks to withdraw these special leave petitions reserving petitioners' liberty to approach the High Court again.

The special leave petitions are dismissed as withdrawn with the liberty asked for."

12. Pursuant to the liberty granted by the Supreme Court, the present application has been filed seeking review/recall of order dated 5th August, 2013.

13. Mr. Sudhir Kumar Singh, ld. Counsel appearing for the Applicant - Mohd. Javed Sultan, submits that the Applicant was not issued the show cause notice vide order dated 21st January 2010 prior to the passing of the said order dated 5th August, 2013. It is submitted that vide order dated 21st January, 2010, the show cause notice was issued only to Appellants in FAO (OS) 228/2009, i.e., Zenith and Mr. Syed Najam Ahmed, and hence, the dated 5 th August, 2013 deserves to be recalled.

14. Mr. Pratap Sahni, ld. Counsel appearing on behalf of Zenith submits that the trial is already underway before the ld. Trial Court and the Applicant herein is also participating in the proceedings before the said Court.

15. On being queried, it appears from the submissions of ld. Counsel, that the arguments on charge have been concluded in the concerned proceedings and the matter may have been adjourned from time to time due to pendency of this review petition.

16. It is noted that the order dated 5th August, 2013 had been passed almost 11 years ago. Considering the fact that in the impugned order the Court had gone into the facts in detail and the reasons have also been given as to why the Court had come to the conclusion that the letter dated 12th August, 2004 was fabricated, this Court is not inclined to entertain the present application. It is also clear that when the order dated 5 th August, 2013 was passed, the Applicant herein Mr. Mohd. Javed Sultan was heard by the Court. He had, in fact, filed an affidavit dated 21st September, 2010 pursuant to the order dated 21st January, 2010.

17. Further, no show cause notice was required to be served upon the Applicant in the present case, as is being alleged by ld. Counsel since, finally the Court did not take an action under the Contempt of Courts Act, 1971 but has prima facie come to the conclusion that the letter dated 12th August 2004 was fabricated and hence directed the worthy Registrar General to file an appropriate complaint before Court competent to exercise the jurisdiction in respect of offences under Section 193 of IPC read with the procedure laid down in Section 195(1)(b) of Cr.P.C..

18. Thus, the Applicant has already been heard by the ld. Division Bench of this Court, and the allegation, that a specific show cause notice ought to have been issued, is bereft of merit. In view thereof, no grounds are made for recall or re-consideration of the order dated 5th August, 2013.

19. Needless to add that the observations made in the said order and in the earlier judgment dated 21st January, 2010 shall not have any bearing on the final trial of the case before the trial court.

20. The application is, accordingly, disposed of in the above terms.

PRATHIBA M. SINGH JUDGE

AMIT SHARMA JUDGE

OCTOBER 23, 2024/dk/ms

 
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