Citation : 2025 Latest Caselaw 341 Jhar
Judgement Date : 9 May, 2025
2025:JHHC:14145
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Criminal Revision No. 1030 of 2024
---------
Sanjay Kumar Dalmia, aged about 40 years, son of Late Gopi Krishna Dalmia, R/o. Ward No.6, Pattnaik Tola, Seraikella, P.O. & P.S.- Seraikella, District-Seraikella-Kharsawan (Jharkhand).
... ... Petitioner Versus The State of Jharkhand through A.C.B. ... ... Opp. Party
---------
CORAM: HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD
----------
For the Petitioner : Mr. Amit Kumar Das, Advocate Mr. Vineet Sinha, Advocate For the Opp. Party : Mr. Ashutosh Anand, AAG-III Mr. Sahbaj Akhtar, AC to AAG-III
----------
th C.A.V. on 25 April, 2025 Pronounced on 09/05/2025
1. The instant petition filed under Section 438 and 442 of Bhartiya
Nagarik Suraksha Sanhita, 2023 is directed against the order dated
03.06.2024 passed by the learned Special Judge, A.C.B. at Chaibasa in
Misc. Criminal Application No. 1536 of 2023 in connection with
Vigilance Case No. 08 of 2020 whereby and whereunder, the
application filed by the petitioner seeking discharge has been rejected.
Factual Matrix:
2. The brief facts of the case as per the pleading made in the instant
petition which requires to be enumerated herein, read as under:
The petitioner had been made accused in Seraikella P.S. Case
No. 118 of 2019 which was instituted for an offence under Sections
419, 420, 406, 409, 467, 468, 471, 472, 120-B/34 of the Indian Penal
Code on the basis of a typed report as contained in Letter No.95 dated
21.08.2019 written by Pradeep Kumar Samal, Branch Manager,
Jharkhand State Co-operative Bank Limited, Seraikella wherein he has
2025:JHHC:14145
stated that former Branch Manager Sunil Kumar Satpathy in collusion
with the petitioner has defalcated a huge amount of bank money
through irregular loans in violation of provision of loan manual as
reported by the Bank's Internal Committee.
It is further alleged by the informant that earlier an inquiry report
no.179/SA-Ka was submitted by one Bishal Singh, the Member
Cooperative Study Circle before the Secretary of Govt. Agriculture,
Animal Husbandry and Co-operative Department stating defalcation of
bank fund above 50 crores and in the light of such report, further
inquiries were held by combined teams including the Registrar of Co-
operative Societies, who conducted inquiry from 07.07.2018 to
10.07.2018 and submitted the report about irregular distribution of loan
granted to the petitioner-Sanjay Kumar Dalmia for providing him fiscal
gain the manner as follows:-
(i) Cash Credit Loan: On 09.08.2012 the petitioner was granted
one crore cash credit limit by the bank's administrator on
mortgage of 100% collateral securities and the inquiry team was
not provided with relevant documents. In the fiscal year 2013-14
the cash credit limit of the petitioner was enhanced from 1 crore
to 4.5 crore against the collateral securities, but relevant
documents were never presented before the inquiry committee.
In the fiscal year 2016-17, cash credit limit of the petitioner
renewed by the then Regional Manager, Singhbhum Regional
Office, Chaibasa and against the cash credit limit, the following
documents were presented by the petitioner as collateral security.
2025:JHHC:14145
a) Deed No. 2334/2370, dated 19.06.2015, for an area 1.29
acres, Deed worth Rs.11,50,000, Government value
Rs.16,86,030/- was valued by the valuer at Rs.96,75,000/-.
b) Deed No. 3489/3474, dated 27.08.2012, for an area of 25
decimals, Deed worth Rs. 7,50,000/- Govt. Value
Rs.26,00,000/- was valued by the valuer Prem Prakash
Tiwary at Rs.68,75,000/.
c) Deed No. 5113/5095, dated 21.07.2011, for an area of 1.02
Acres, Deed worth Rs.1,51,000/- Govt. Value Rs.2,15,000/-
was valued by the valuer Prem Prakash Tiwary at
Rs.10,70,000/-.
d) Deed No3489/3474, dated 27.08.2012, for an area of 25
decimals, deed worth Rs.7,50,000/- Govt. Value
Rs.26,00,000/- was valued by the valuer Prem Prakash
Tiwary at Rs.68,75,000/.
e) Deed No. 3863/37-87, dated 16.12.2014, for an area of 38.5
decimals, deed worth Rs, 12,00,000/- Govt. Value
Rs.46,35,500/- was valued by the valuer Prem Prakash
Tiwary at Rs.1,05,87,500/-.
f) Deed No. 3900/3724, dated 15.12.2014 for an area of 31.5
decimals, deed worth Rs.12,86,000/- Govt. Value
Rs.37,92,000 was valued by the valuer Prem Prakash Tiwary
at Rs.86,92,500/-.
2025:JHHC:14145
It is further alleged that the valuation of the land furnished
in the above deeds are suspicious. The total valuation of lands
assessed at Rs.4,70,00,000/- against which Rs, 4,50,00,000/- cash
credit loan was sanctioned in favour of the petitioner without
support of any legal opinion.
(ii) Loan Against Deposit: The petitioner Sanjay Kumar Dalmia
was sanctioned loan against deposit in addition to irregular, loans
on seven bank account to the tune of Rs.12,07,56,343/- as on
10.07.2018. On 29.06.2017 the petitioner was sanctioned
Rs.90,00,000/- LAD COM (Loan against deposit) against the
FDR A/C No. 40418902 for Rs.1,04,00,000/- but the said FDR
was in the name of SKM Infraventure Pvt. Ltd, which is a third-
party deposit and according to the bank's manual an undertaking
was required from the third party, but no such undertaking was
taken from. On 04.07.2017 the petitioner was sanctioned a sum
of Rs.3,95,00,000/- as LAD COM (Loan Against Deposit)
against a LIC Policy No. 55937448, the said LIC Policy is in the
name of petitioner. The sum assured of such policy is
Rs.1,10,00,000/-. The policy commences from 28.12.2015 on
payment of Rs, 4,01,665/- as annual premium. So, the tentative
deposit of the said policy comes at Rs.8,03,330/- in last two
years against with such huge amount was sanctioned in violation
of the rule, which says that in LIC policy maximum loans are
granted up to the extent of 90% of the premium deposited
amount. On 27.06.2018, the petitioner availed a loan of
2025:JHHC:14145
Rs.3,97,91,000/- as LAD COM (Loan Against Deposit) against
an annual deposited premium of Rs.22,35,100/- in his LIC Policy
No.828044510. The policy commences from 27.03.2018 with a
sum assured amount Rs.5,00,00,000/-. Such sanction of loan is
said to be beyond the rule. On 06.07.2018, the petitioner took a
sum of Rs.1,26,25,000/ as LAD COM against his own LIC
Policy No. 557825465. The said policy commenced on
30.05.213 with deposit of Rs.1,72,450/-, such sanction of loan is
beyond the rule. On 06.07.2018, there is another LAD COM in
favour of the petitioner amounting to Rs, 88,50,000/- against his
own LIC Policy No.557976983 of which sum assured amount is
Rs.4,80,10,190. This policy commences from 28.03.2016 with
deposit of Rs.45,27,519/- as annual premium. If three
consecutive premium is deposited, the deposited amount would
be Rs.1,35,82,557. So, this loan is also beyond the rule. The
petitioner availed a sum of Rs.69,75,000/- as LAD COM against
FDR No. 40419105 of Rs.77,70,000/-. The FDR is in the name
of SKM Infraventrue Pvt. Ltd. As no undertaking was taken from
third party in this regard, this is a violation of rule. Moreover,
such document was not presented before the enquiry team. So, in
the manner stated above, the petitioner took a total sum of
Rs.11,67,41,000/- as LAD COM (Loan against Deposit) by way
of cheating the bank and therefore, this is a case of
misappropriation of bank's fund. The total outstanding as on
10.07.2018 stood at Rs.12,07,56,343/- in addition to cash credit
2025:JHHC:14145
loan of Rs.4,50,00,000/-. This figure is based upon the enquiry of
core banking system and therefore, it may increase by way of
adding interest. It is further stated that huge amount of loan
granted to the petitioner squarely intended to get him financially
benefited by flaunting banking rules.
(iii) Cheque Purchased Loan: It is further alleged that the enquiry
team found debit balance against the petitioner amounting
Rs.15,44,18369/- through cheque purchase account product Code
No. 58105 dated 10.07.2018. The aforementioned amount
transferred to the bank account of the petitioner's firm namely
Pintu Engineering Construction Pvt. Ltd and SKM Infraventure
Pvt. Ltd by way of cheque purchase loans. Such agreement was
made upon mere request of the petitioner. The cheques were not
available in the bank in the relevant time on account of which on
05.12.2018, the cheques did not clear, so the cheque Pamount
were debited in the aforementioned entry. Therefore, the
petitioner misappropriated the sum of Rs.32,01,74,712/0 and the
Branch Manager Sunil Kumar Satpathy misappropriated a sum
of Rs.33,24,000/- of the bank's fund. On the basis of aforesaid
premises, the instant case has been instituted against the accused
petitioner Sanjay Kumar Dalmia and the Branch Manager Sunil
Kumar Satpathy, JSCB Ltd, Seraikella Branch for the offence
punishable under sections 419, 420, 406, 467, 468, 471, 472,
120-B/34 of the Indian Penal Code.
2025:JHHC:14145
3. After investigation, police submitted charge-sheet against the petitioner
for the offence under Sections 120-B, 420 of IPC and 13(2) read with
13(1)(d) of the Prevention of Corruption Act, 1988.
4. The petitioner filed an application for discharge being Misc. Criminal
Application No. 1536 of 2023 before the trial court (special Judge) on
the ground that there are no materials against him to suggest that he
conspired and had taken active part in the conspiracy, thus, no case is
made out against him and he needs to be discharged.
5. The learned special Judge vide order dated 03.06.2024 had dismissed
the aforesaid application for discharge.
6. The present petitioner being aggrieved with the order dated 03.06.2024
has preferred the present revision petition.
Submission on behalf of the learned counsel for the Petitioner:
7. Mr. Amit Kumar Das, learned counsel for the petitioner has taken the
following grounds in assailing the impugned order:
(i) The ground has been taken that no case is being made out under
Sections 120-B. 420 of IPC and 13(2) read with 13(1)(d) of the
Prevention of Corruption Act, 1988 if the entire material, as has
been collected in course of investigation by the prosecuting
agency, will be taken to be consideration.
(ii) The ground has been taken that the amount alleged to have been
defalcated in the FIR amount to Rs.3,20,174,712/- was in fact
given by the Bank through various loan facilities and are secured
by collateral securities by way of properties value much more
2025:JHHC:14145
than the loan amount and also through FDRs and the petitioner
had been regularly making payment of interest on the same, as
such, availment of loan cannot attract any criminal prosecution.
(iii) The ground has been taken that though the FIR was instituted
under Sections 467, 468, 471, 472 of IPC but during
investigation, no document was found to be forged, therefore, no
charge-sheet under the said sections was submitted.
(iv) The ground has also been taken that the enhancement of cash
credit loan was sanctioned by the Bank itself against 100%
collateral security and the bank having taken the collateral
security documents approved the loan and if such documents
were not produced before the enquiry committee, the petitioner
cannot be held liable because the petitioner was never called
upon to explain his point over the said issue.
(v) The ground has also been taken regarding the valuation done of
the properties, that the valuation was done by the authorized
valuer Mr. Prem Prakash Tiwari, after proper verification.
(vi) So far as the allegation regarding loan against deposit is
concerned, the loan stood under serial no.6 and 7 have already
been closed and so far as loan under serial nos. 1 to 5 are
concerned, the petitioner is paying interest for the same and have
not been declared NPA till filing of the instant case.
(vii) It has also been submitted that third party security is not in
violation of the loan procedure as the petitioner was never asked
2025:JHHC:14145
to furnish consent letter from the third party, i.e., SKM
Infraventure Pvt.
(viii) It has been submitted, therefore, that the Bank after proper
verification and going through all the documents for sanction of
the loan has granted loan facilities in favour of the petitioner,
therefore, no offence has been committed by the petitioner, as
such, there is sufficient grounds for discharge on the principle
that no person can be allowed to face the rigour of trial in
absence of any material.
8. Learned counsel for the petitioner, on the aforesaid grounds, has
submitted that it is, therefore, a fit case where the impugned order
needs to be interfered with.
Submission on behalf of the learned counsel for the Respondent-State:
9. Mr. Ashutosh Anand, learned AAG-III assisted by Mr. Sahbaj Akhtar,
learned AC to AAG-III, has taken the following grounds in defending
the order impugned:
(i) It has been contended that sufficient material has been surfaced
in course of investigation to the effect that the involvement of the
petitioner is there in syphoning the public money at the time of
taking loan from the Bank as would be evident from both the
case diary and in the charge-sheet.
(ii) There is enough material on record to frame charge against the
petitioner and accordingly the petition for discharge has been
rightly rejected. Further, there is no illegality or perversity or
2025:JHHC:14145
material irregularity in the impugned orders calling for any
interference in revisional jurisdiction of this Court. The learned
court below has passed a well-reasoned order refusing to
discharge the petitioner.
(iii) On perusal of case record it is apparent that Investigating Officer
has submitted supplementary charge sheet No.181/2020 dated
04.11.2020 against the present petitioner under Section 120-B/
420 of I.P.C. and under Section 13(1)(d)/13(2) of Prevention of
Corruption Act 2018 for committing in crime cheque / bill
purchased loan and loan against deposit.
(iv) It has come in the investigation that Branch Manager Sunil
Kumar Sathpathy, in collusion with present petitioner has
defalcated a huge amount of bank money through irregular loans
in violation of provisions of loan manual as reported by the
Bank's internal committee.
10. Learned counsel for the respondent, on the aforesaid grounds, has
submitted that it is, therefore, not a fit case where the impugned order
to be interfered with.
Analysis:
11. We have heard the learned counsel for the parties at length and has also
gone through the finding recorded by the learned court in the impugned
order as also the case diary.
12. In the background of the factual aspect stated hereinabove, the issues
which require consideration are--
2025:JHHC:14145
(i) Whether the order dated 03.06.2024 by which the application for
discharge filed by the petitioner has been dismissed, can be said
to suffer from an error?
(ii) Whether on the basis of the evidence which has been collected in
course of investigation, prima facie case against the petitioner is
made out or not?
13. Since both the issues are interlinked as such, they are taken up together.
14. At this juncture it would be appropriate to consider the ambit and scope
of the powers of the Court at the time of considering the discharge
application.
15. It is well settled that at the time of framing of charge meticulous
examination of evidence is not required, however the evidence can be
sifted or weighed at least for the purpose of recording a satisfaction that
a prima facie case is made out for framing charge to proceed in the
case. Further the trial Court is not required to discuss the evidence for
the purpose of conducting a trial but the discussion of the materials on
record is required to reflect the application of judicial mind for finding
that a prima-facie case is made out against the petitioner.
16. It is settled connotation of law that at the stage of framing of charge,
the probable defence of the accused is not to be considered and the
materials, which are relevant for consideration, are the allegations made
in the First Information Report/complaint, the statement of the
witnesses recorded in course of investigation, the documents on which
the prosecution relies and the report of investigation submitted by the
2025:JHHC:14145
prosecuting agency. The probative value of the defence is to be tested
at the stage of trial and not at the stage of framing of charge and at the
stage of framing of charge minute scrutiny of the evidence is not to be
made and even on a very strong suspicion charges can be framed.
17. Further it is settled position of law that at the stage of framing the
charge, the trial Court is not required to meticulously examine and
marshal the material available on record as to whether there is
sufficient material against the accused which would ultimately result in
conviction. The Court is prima facie required to consider whether there
is sufficient material against the accused to presume the commission of
the offence. Even strong suspicion about commission of offence is
sufficient for framing the charge, the guilt or innocence of the accused
has to be determined at the time of conclusion of the trial after evidence
is adduced and not at the stage of framing the charge and, therefore, at
the stage of framing the charge, the Court is not required to undertake
an elaborate inquiry for the purpose of sifting and weighing the
material.
18. The issue of discharge was the subject matter before the Hon'ble
Supreme Court in the case of State of Tamilnadu, by Inspector of
Police in Vigilance and Anti-Corruption v. N. Suresh Rajan, (2014)
11 SCC 709, wherein at paragraphs no. 29, 32.4, 33 and 34 the Hon'ble
Apex Court has been observed as under:--
"29. We have bestowed our consideration to the rival submissions and the submissions made by Mr. Ranjit Kumar commend us. True it is that at the time of consideration of the applications for discharge, the court cannot act as a mouthpiece of the
2025:JHHC:14145
prosecution or act as a post office and may sift evidence in order to find out whether or not the allegations made are groundless so as to pass an order of discharge. It is trite that at the stage of consideration of an application for discharge, the court has to proceed with an assumption that the materials brought on record by the prosecution are true and evaluate the said materials and documents with a view to find out whether the facts emerging therefrom taken at their face value disclose the existence of all the ingredients constituting the alleged offence. At this stage, probative value of the materials has to be gone into and the court is not expected to go deep into the matter and hold that the materials would not warrant a conviction. In our opinion, what needs to be considered is whether there is a ground for presuming that the offence has been committed and not whether a ground for convicting the accused has been made out. To put it differently, if the court thinks that the accused might have committed the offence on the basis of the materials on record on its probative value, it can frame the charge; though for conviction, the court has to come to the conclusion that the accused has committed the offence. The law does not permit a mini trial at this stage. 32.4. While passing the impugned orders [N. Suresh Rajan v. Inspector of Police, Criminal Revision Case (MD) No. 528 22 of 2009, order dated 10-12-2010 (Mad)], [State v. K. Ponmudi, (2007) 1 Mad LJ (Cri) 100], the court has not sifted the materials for the purpose of finding out whether or not there is sufficient ground for proceeding against the accused but whether that would warrant a conviction. We are of the opinion that this was not the stage where the court should have appraised the evidence and discharged the accused as if it was passing an order of acquittal. Further, defect in investigation itself cannot be a ground for discharge. In our opinion, the order impugned [N. Suresh Rajan v. Inspector of Police, Criminal Revision Case (MD) No. 528 of 2009, order dated 10-12-2010 (Mad)] suffers from grave error and calls for rectification.
33. Any observation made by us in this judgment is for the purpose of disposal of these appeals and shall have no bearing on the trial. The surviving respondents are directed to appear
2025:JHHC:14145
before the respective courts on 3-2-2014. The Court shall proceed with the trial from the stage of charge in accordance with law and make endeavour to dispose of the same expeditiously.
34. In the result, we allow these appeals and set aside the order of discharge with the aforesaid observations.
19. It has been further held in the case of Asim Shariff v. National
Investigation Agency, (2019) 7 SCC 148, that mini trial is not expected
by the trial court for the purpose of marshalling the evidence on record
at the time of framing of charge. It has been held at paragraph no. 18 of
the said judgment as under:--
"18. Taking note of the exposition of law on the subject laid down by this Court, it is settled that the Judge while considering the question of framing charge under Section 227 CrPC in sessions cases (which is akin to Section 239 CrPC pertaining to warrant cases) has the undoubted power to sift and weigh the evidence for the limited purpose of finding out whether or not a prima facie case against the accused has been made out; where the material placed before the court discloses grave suspicion against the accused which has not been properly explained, the court will be fully justified in framing the charge; by and large if two views are possible and one of them giving rise to suspicion only, as distinguished from grave suspicion against the accused, the trial Judge will be justified in discharging him. It is thus clear that while examining the discharge application filed under Section 227 CrPC, it is expected from the trial Judge to exercise its judicial mind to determine as to whether a case for trial has been made out or not. It is true that in such proceedings, the court is not supposed to hold a mini trial by marshalling the evidence on record."
20. It is further settled position of law that defence on merit is not to be
considered at the time of stage of framing of charge and that cannot be
a ground of discharge. A reference may be made to the judgment as
rendered by the Hon'ble Apex Court in State of Rajasthan v. Ashok
Kumar Kashyap, (2021) 11 SCC 191. For ready reference Paragraph
no. 11 of the said judgment are quoted below:--
2025:JHHC:14145
"11. While considering the legality of the impugned judgment [Ashok Kumar Kashyap v. State of Rajasthan, 2018 SCC OnLine Raj 3468] and order passed by the High Court, the law on the subject and few decisions of this Court are required to be referred to.
11.1. In P. Vijayan [P. Vijayan v. State of Kerala, (2010) 2 SCC 398 : (2010) 1 SCC (Cri) 1488], this Court had an occasion to consider Section 227 CrPC What is required to be considered at the time of framing of the charge and/or considering the discharge application has been considered elaborately in the said decision. It is observed and held that at the stage of Section 227, the Judge has merely to sift the evidence in order to find out whether or not there is sufficient ground for proceeding against the accused. It is observed that in other words, the sufficiency of grounds would take within its fold the nature of the evidence recorded by the police or the documents produced before the court which ex facie disclose that there are suspicious circumstances against the accused so as to frame a charge against him. It is further observed that if the Judge comes to a conclusion that there is sufficient ground to proceed, he will frame a charge under Section 228 CrPC, if not, he will discharge the accused. It is further observed that while exercising its judicial mind to the facts of the case in order to determine whether a case for trial has been made out by the prosecution, it is not necessary for the court to enter into the pros and cons of the matter or into a weighing and balancing of evidence and probabilities which is really the function of the court, after the trial starts.
11.2. In the recent decision of this Court in M.R. Hiremath [State of Karnataka v. M.R. Hiremath, (2019) 7 SCC 515 : (2019) 3 SCC (Cri) 109 : (2019) 2 SCC (L&S) 380], one of us (D.Y. Chandrachud, J.) speaking for the Bench has observed and held in para 25 as under : (SCC p. 526) "25. The High Court [M.R. Hiremath v. State, 2017 SCC OnLine Kar 4970] ought to have been cognizant of the fact that the trial court was dealing with an application for discharge under the provisions of Section 239 CrPC. The parameters which govern the exercise of this jurisdiction have found expression in several decisions of this Court. It is a settled
2025:JHHC:14145
principle of law that at the stage of considering an application for discharge the court must proceed on the assumption that the material which has been brought on the record by the prosecution is true and evaluate the material in order to determine whether the facts emerging from the material, taken on its face value, disclose the existence of the ingredients necessary to constitute the offence. In State of T.N. v. N. Suresh Rajan [State of T.N. v. N. Suresh Rajan, (2014) 11 SCC 709 : (2014) 3 SCC (Cri) 529 : (2014) 2 SCC (L&S) 721], adverting to the earlier decisions on the subject, this Court held : (SCC pp. 721-22, para 29) '29. ... At this stage, probative value of the materials has to be gone into and the court is not expected to go deep into the matter and hold that the materials would not warrant a conviction. In our opinion, what needs to be considered is whether there is a ground for presuming that the offence has been committed and not whether a ground for convicting the accused has been made out. To put it differently, if the court thinks that the accused might have committed the offence on the basis of the materials on record on its probative value, it can frame the charge; though for conviction, the court has to come to the conclusion that the accused has committed the offence.
The law does not permit a mini trial at this stage.'"
21. The Hon'ble Apex Court has further dealt with the proper basis for
framing of charge in the case of Onkar Nath Mishra v. State (NCT of
Delhi) wherein at paragraphs 11, 12 and 14 it has been held as under:--
"11. It is trite that at the stage of framing of charge the court is required to evaluate the material and documents on record with a view to finding out if the facts emerging therefrom, taken at their face value, disclosed the existence of all the ingredients constituting the alleged offence. At that stage, the court is not expected to go deep into the probative value of the material on record. What needs to be considered is whether there is a ground for presuming that the offence has been committed and not a ground for convicting the accused has been made out. At that stage, even strong suspicion founded on material which
2025:JHHC:14145
leads the court to form a presumptive opinion as to the existence of the factual ingredients constituting the offence alleged would justify the framing of charge against the accused in respect of the commission of that offence.
12. In State of Karnataka v. L. Muniswamy [(1977) 2 SCC 699 : 1977 SCC (Cri) 404], a three-Judge Bench of this Court had observed that at the stage of framing the charge, the Court has to apply its mind to the question whether or not there is any ground for presuming the commission of the offence by the accused. As framing of charge affects a person's liberty substantially, need for proper consideration of material warranting such order was emphasised.
14. In a later decision in State of M.P. v. Mohanlal Soni [(2000) 6 SCC 338 : 2000 SCC (Cri) 1110] this Court, referring to several previous decisions held that : (SCC p. 342, para 7) "7. The crystallised judicial view is that at the stage of framing charge, the court has to prima facie consider whether there is sufficient ground for proceeding against the accused. The court is not required to appreciate evidence to conclude whether the materials produced are sufficient or not for convicting the accused."
22. The Hon'ble Apex Court in the case of Palwinder Singh v. Balvinder
Singh, (2009) 2 SCC (Cri) 850 has been pleased to hold that charges
can also be framed on the basis of strong suspicion. Marshaling and
appreciation of the evidence is not in the domain of the court at that
point of time.
23. Further it is pertinent to mention here that power to discharge an
accused was designed to prevent harassment to an innocent person by
the arduous trial or the ordeal of prosecution. How that intention is to
be achieved is reasonably clear in the section itself. The power has been
entrusted to the Sessions Judge who brings to bear his knowledge and
experience in criminal trials. Besides, he has the assistance of counsel
2025:JHHC:14145
for the accused and Public Prosecutor. He is required to hear both sides
before framing any charge against the accused or for discharging him.
If the Sessions Judge after hearing the parties frames a charge and also
makes an order in support thereof, the law must be allowed to take its
own course. Self-restraint on the part of the High Court should be the
rule unless there is a glaring injustice which stares the court in the face.
The opinion on any matter may differ depending upon the person who
views it. There may be as many opinions on a particular matter as there
are courts but it is no ground for the High Court to interdict the trial. It
would be better for the High Court to allow the trial to proceed.
Reference in this regard may be taken from the judgment as rendered
by the Hon'ble Apex Court in Stree Atyachar Virodhi
Parishad v. Dilip Nathumal Chordia, (1989) 1 SCC 715.
24. Further, the difference between the approach with which the Court
should examine the matter in the discharge has been explained by the
Hon'ble Supreme Court in Amit Kapoor v. Ramesh Chander, (2012) 9
SCC 460, in the following words:--
"17. Framing of a charge is an exercise of jurisdiction by the trial court in terms of Section 228 of the Code, unless the accused is discharged under Section 227 of the Code. Under both these provisions, the court is required to consider the "record of the case" and documents submitted therewith and, after hearing the parties, may either discharge the accused or where it appears to the court and in its opinion there is ground for presuming that the accused has committed an offence, it shall frame the charge. Once the facts and ingredients of the Section exists, then the court would be right in presuming that there is ground to proceed against the accused and frame the charge accordingly. This presumption is not a presumption of
2025:JHHC:14145
law as such. The satisfaction of the court in relation to the existence of constituents of an offence and the facts leading to that offence is a sine qua non for exercise of such jurisdiction. It may even be weaker than a prima facie case. There is a fine distinction between the language of Sections 227 and 228 of the Code. Section 227 is the expression of a definite opinion and judgment of the Court while Section 228 is tentative. Thus, to say that at the stage of framing of charge, the Court should form an opinion that the accused is certainly guilty of committing an offence, is an approach which is impermissible in terms of Section 228 of the Code.
30. We have already noticed that the legislature in its wisdom has used the expression "there is ground for presuming that the accused has committed an offence". This has an inbuilt element of presumption once the ingredients of an offence with reference to the allegations made are satisfied, the Court would not doubt the case of the prosecution unduly and extend its jurisdiction to quash the charge in haste. A Bench of this Court in State of Maharashtra v. Som Nath Thapa (1996) 4 SCC 659 referred to the meaning of the word "presume" while relying upon Black's Law Dictionary. It was defined to mean "to believe or accept upon probable evidence"; "to take as proved until evidence to the contrary is forthcoming". In other words, the truth of the matter has to come out when the prosecution evidence is led, the witnesses are cross-examined by the defence, the incriminating material and evidence is put to the accused in terms of Section 313 of the Code and then the accused is provided an opportunity to lead defence, if any. It is only upon completion of such steps that the trial concludes with the court forming its final opinion and delivering its judgment. Merely because there was a civil transaction between the parties would not by itself alter the status of the allegations constituting the criminal offence.
25. Thus, it is evident that the law regarding the approach to be adopted by
the court while considering an application for discharge of the accused
person the Court has to form a definite opinion, upon consideration of
the record of the case and the documents submitted therewith, that there
2025:JHHC:14145
is not sufficient ground for proceeding against the accused. However,
while framing charges, the Court is not required to form a definite
opinion that the accused is guilty of committing an offence. The truth
of the matter will come out when evidence is led during the trial. Once
the facts and ingredients of the Section exist, the court would presume
that there is ground to proceed against the accused and frame the charge
accordingly and the Court would not doubt the case of the prosecution.
26. In the judgment passed by the Hon'ble Supreme court in the case
of Sajjan Kumar v. CBI, reported in (2010) 9 SCC 368, the Hon'ble
Supreme Court has considered the scope of Sections 227 and 228
CrPC. The principles which emerged therefrom have been taken note of
in para 21 as under:
"21. On consideration of the authorities about the scope of Sections 227 and 228 of the Code, the following principles emerge:
(i) The Judge while considering the question of framing the charges under Section 227 CrPC has the undoubted power to sift and weigh the evidence for the limited purpose of finding out whether or not a prima facie case against the accused has been made out. The test to determine prima facie case would depend upon the facts of each case.
(ii) Where the materials placed before the court disclose grave suspicion against the accused which has not been properly explained, the court will be fully justified in framing a charge and proceeding with the trial.
(iii) The court cannot act merely as a post office or a mouthpiece of the prosecution but has to consider the broad probabilities of the case, the total effect of the evidence and the documents produced before the court, any basic infirmities, etc. However, at this stage, there cannot be a roving enquiry into the
2025:JHHC:14145
pros and cons of the matter and weigh the evidence as if he was conducting a trial.
(iv) If on the basis of the material on record, the court could form an opinion that the accused might have committed offence, it can frame the charge, though for conviction the conclusion is required to be proved beyond reasonable doubt that the accused has committed the offence.
(v) At the time of framing of the charges, the probative value of the material on record cannot be gone into but before framing a charge the court must apply its judicial mind on the material placed on record and must be satisfied that the commission of offence by the accused was possible.
(vi) At the stage of Sections 227 and 228, the court is required to evaluate the material and documents on record with a view to find out if the facts emerging therefrom taken at their face value disclose the existence of all the ingredients constituting the alleged offence. For this limited purpose, sift the evidence as it cannot be expected even at that initial stage to accept all that the prosecution states as gospel truth even if it is opposed to common sense or the broad probabilities of the case.
(vii) If two views are possible and one of them gives rise to suspicion only, as distinguished from grave suspicion, the trial Judge will be empowered to discharge the accused and at this stage, he is not to see whether the trial will end in conviction or acquittal."
27. In the judgment passed by the Hon'ble Supreme court in the case
of M.E. Shivalingamurthy v. CBI, reported in (2020) 2 SCC 768,
the above principles have been reiterated in para 17, 18, 28 to 31
and the Hon'ble supreme court has explained as to how the matters
of grave suspicion are to be dealt with. The aforesaid paragraphs of
the report are quoted as under:
"17. This is an area covered by a large body of case law. We refer to a recent judgment which has referred to the earlier
2025:JHHC:14145
decisions viz. P. Vijayan v. State of Kerala and discern the following principles:
17.1. If two views are possible and one of them gives rise to suspicion only as distinguished from grave suspicion, the trial Judge would be empowered to discharge the accused.
17.2. The trial Judge is not a mere post office to frame the charge at the instance of the prosecution.
17.3. The Judge has merely to sift the evidence in order to find out whether or not there is sufficient ground for proceeding.
Evidence would consist of the statements recorded by the police or the documents produced before the Court.
17.4. If the evidence, which the Prosecutor proposes to adduce to prove the guilt of the accused, even if fully accepted before it is challenged in cross-examination or rebutted by the defence evidence, if any, "cannot show that the accused committed offence, then, there will be no sufficient ground for proceeding with the trial".
17.5. It is open to the accused to explain away the materials giving rise to the grave suspicion.
17.6. The court has to consider the broad probabilities, the total effect of the evidence and the documents produced before the court, any basic infirmities appearing in the case and so on. This, however, would not entitle the court to make a roving inquiry into the pros and cons.
17.7. At the time of framing of the charges, the probative value of the material on record cannot be gone into, and the material brought on record by the prosecution, has to be accepted as true.
17.8. There must exist some materials for entertaining the strong suspicion which can form the basis for drawing up a charge and refusing to discharge the accused.
18. The defence of the accused is not to be looked into at the stage when the accused seeks to be discharged under Section 227 CrPC (see State of J&K v. Sudershan Chakkar). The expression, "the record of the case", used in Section 227 CrPC,
2025:JHHC:14145
is to be understood as the documents and the articles, if any, produced by the prosecution. The Code does not give any right to the accused to produce any document at the stage of framing of the charge. At the stage of framing of the charge, the submission of the accused is to be confined to the material produced by the police (see State of Orissa v. Debendra Nath Padhi).
28. It is here that again it becomes necessary that we remind ourselves of the contours of the jurisdiction under Section 227 CrPC. The principle established is to take the materials produced by the prosecution, both in the form of oral statements and also documentary material, and act upon it without it been subjected to questioning through cross-examination and everything assumed in favour of the prosecution, if a scenario emerges where no offence, as alleged, is made out against the accused, it, undoubtedly, would ensure to the benefit of the accused warranting the trial court to discharge the accused.
29. It is not open to the accused to rely on the material by way of defence and persuade the court to discharge him.
30. However, what is the meaning of the expression "materials on the basis of which grave suspicion is aroused in the mind of the court's", which is not explained away? Can the accused explain away the material only with reference to the materials produced by the prosecution? Can the accused rely upon material which he chooses to produce at the stage?
31. In view of the decisions of this Court that the accused can only rely on the materials which are produced by the prosecution, it must be understood that the grave suspicion, if it is established on the materials, should be explained away only in terms of the materials made available by the prosecution. No doubt, the accused may appeal to the broad probabilities to the case to persuade the court to discharge him."
28. In the case of Asim Shariff v. NIA, (2019) 7 SCC 148, it has been
held by the Hon'ble Apex Court that the words 'not sufficient ground
for proceeding against the accused' clearly show that the Judge is not
2025:JHHC:14145
a mere post office to frame the charge at the behest of the prosecution,
but has to exercise his judicial mind to the facts of the case in order to
determine whether a case for trial has been made out by the
prosecution. In assessing this fact, it is not necessary for the court to
enter into the pros and cons of the matter or into a weighing and
balancing of evidence and probabilities which is really his function
after the trial starts. At the stage of Section 227, the Judge has merely to
sift the evidence in order to find out whether or not there is sufficient
ground for proceeding against the accused. The sufficiency of ground
would take within its fold the nature of the evidence recorded by the
police or the documents produced before the court which ex
facie disclose that there are suspicious circumstances against the
accused so as to frame a charge against him.
29. Recently, the Full Bench of the Hon'ble Apex Court in the case
of Ghulam Hassan Beigh v. Mohd. Maqbool Magrey, (2022) 12 SCC
657 has elaborately discussed the issue of framing of charge and has
held in paragraph 27 which reads as under:
"27. Thus from the aforesaid, it is evident that the trial
court is enjoined with the duty to apply its mind at the
time of framing of charge 14 and should not act as a
mere post office. The endorsement on the charge-sheet
presented by the police as it is without applying its
mind and without recording brief reasons in support of
its opinion is not countenanced by law. However, the
material which is required to be evaluated by the court
2025:JHHC:14145
at the time of framing charge should be the material
which is produced and relied upon by the prosecution.
The sifting of such material is not to be so meticulous
as would render the exercise a mini trial to find out the
guilt or otherwise of the accused. All that is required at
this stage is that the court must be satisfied that the
evidence collected by the prosecution is sufficient to
presume that the accused has committed an offence.
Even a strong suspicion would suffice. Undoubtedly,
apart from the material that is placed before the court
by the prosecution in the shape of final report in terms
of Section 173 CrPC, the court may also rely upon any
other evidence or material which is of sterling quality
and has direct bearing on the charge laid before it by
the prosecution."
30. Thus, from aforesaid legal propositions it can be safely inferred that if,
upon consideration of the record of the case and the documents
submitted therewith, and after hearing the submissions of the accused
and the prosecution in this behalf, the Judge considers that there is no
sufficient ground for proceeding against the accused, he
shall discharge the accused and record his reasons for doing so and if,
after such consideration and hearing as aforesaid, the Judge is of the
opinion that there is ground for presuming that the accused has
committed an offence, the trial Court shall frame the charge. Therefore,
the stage of discharge is a stage prior to framing of the charge and once
2025:JHHC:14145
the Court rejects the discharge application, it would proceed for
framing of charge. At the stage of discharge, the Judge has merely to
sift and weigh the evidence in order to find out whether or not there is
sufficient ground for proceeding against the accused and in other
words, the sufficiency of grounds would take within its fold the nature
of the evidence recorded by the police or the documents produced
before the court which ex facie disclose that there are suspicious
circumstances against the accused so as to frame the charge against him
and after that if the Judge comes to a conclusion that there is sufficient
ground to proceed, he will frame a charge and, if not, he
will discharge the accused.
31. While exercising its judicial mind to the facts of the case in order to
determine whether a case for trial has been made out by the
prosecution, it is not necessary for the Court to enter into the pros and
cons of the matter or into a weighing and balancing of evidence and
probabilities which is really the function of the court, after the trial
starts.
32. It is considered view that at this stage of the instant case, the Court was
only required to consider whether a prima facie case has been made out
or not and whether the accused is required to be further tried or not
because at the stage of framing of the charge and / or considering
the discharge application, the mini trial is not permissible.
33. In the backdrop of aforesaid case laws and judicial deduction, this
Court is now proceeding to examine the fact so as to come to the
conclusion as to whether the evidence which has been collected in
2025:JHHC:14145
course of investigation and has been brought on record, as would be
available in the impugned order prima facie case against the petitioner
is made out or not?
34. It is evident from record that after completion of investigation police
has submitted charge sheet and on the basis of material available on
record, vide order dated 24.11.2020 cognizance of the offence has been
taken by the learned court for the offence under section 120 (B), 420 of
Indian Penal Code and Section 13 (2) r/w 13(1)(d) of Prevention of
Corruption Act against the present petitioner namely Sanjay Kumar
Dalmiya.
35. It has been alleged in the written report basis upon which FIR was
instituted that the former Branch Manager Sunil Kumar Sathpathy, in
collusion with present petitioner has defalcated a huge amount of bank
money through irregular loans in violation of provisions of loan manual
as reported by the Bank's internal committee. It is further alleged by the
informant that earlier an inquiry report no. was submitted by one of the
member, the member, Co- Operative Study Circle before the Secretary
of Govt. Agriculture, Animal Husbandry and Co-Operative department
stating defalcation of bank Fund above 50 Crores and in the light of
such report, further inquiries were held by combined teams including
the Registrar of Co-Operative Societies, who conducted inquiry from
07.07.2018 to 03-12-2020 and submitted the report about irregular
distribution of loans granted to the petitioner .
36. It is evident from the record that charge-sheet has been submitted under
Section 120 (B), 420 of Indian Penal Code and Section 13 (2) r/w
2025:JHHC:14145
13(1)(d). The learned counsel has contended that no offence under the
Section 120 B of the IPC has been made out reason being that
petitioner has never conspired with any Bank officials and he had just
follow the all the documentation process as had been stated by the Bank
officials.
37. In this context, it is pertinent to reiterate the settled legal proposition
that in cases of conspiracy to commit a crime, usually it is very difficult
for the prosecution to adduce direct evidence since conspiracy is not an
open affair, therefore, the prosecution has to rely upon evidence
pertaining to the acts of various parties to prove such an agreement of
conspiracy on the basis of circumstantial evidence which can be
inferred by necessary implication.
38. The Hon'ble Supreme Court in plethora of decisions has observed that
for an offence punishable under Section 120B of the IPC, the
prosecution need not necessarily prove that the propagators expressly
agree to do or carried to be done an illegal act and such agreement may
be proved by necessary implication to be determined from the
circumstantial evidence brought on record.
39. Further, Offence of criminal conspiracy is complete even though there
is no agreement as to the means by which the purpose is to be
accomplished. It is the unlawful agreement, which is the gravamen of
the crime of conspiracy. The unlawful agreement which amounts to a
conspiracy need not be formal or express, but may be inherent in and
inferred from the circumstances, especially declarations, acts and
conduct of the conspirators. Reference in this regard may be taken from
2025:JHHC:14145
the judgment rendered by the Hon'ble Apex Court in the case of State
of T.N. through Superintendent of Police CBI/SIT Petitioner v.
Nalini and others; (1999) 5 SCC 253.
40. In Bhagwan Swarup Lal Bishan Lal v. State of Maharashtra (AIR
1965 SC 682) a three-Judge Bench of the Apex Court held that the
offence of conspiracy can be established either by direct evidence or by
circumstantial evidence and the section will come into play only when
the Court is satisfied that there is reasonable ground to believe that two
or more persons have conspired to commit an offence or an actionable
wrong, that is to say, there should be prima facie evidence that a person
was a party to that conspiracy.
41. The Hon'ble Apex Court in the case of State of M.P. v. Sheetla
Sahai (2009) 8 SCC 617 has held as follows:--
"Criminal conspiracy is an independent offence. It is punishable separately. Prosecution, therefore, for the purpose of bringing the charge of criminal conspiracy read with the aforementioned provisions of the Prevention of Corruption Act was required to establish the offence by applying the same legal principles which are otherwise applicable for the purpose of bringing a criminal misconduct on the part of an accused."
42. In the backdrop of the aforesaid settled legal position this Court is now
adverting to fact as well as merit of the case.
43. In the instant case it has come in the investigation that the petitioner in
connivance with the Bank officials has defalcated a huge amount of
bank money through irregular loans which is clear violation of
provisions of loan manual. Further the violation of loan manual has also
been reported by the Bank's internal committee.
2025:JHHC:14145
44. It has further come in investigation that earlier an inquiry report no.
179/Sa-Ka was submitted by one Bishal Singh, the member, Co-
Operative Study Circle before the Secretary of Govt. Agriculture,
Animal Husbandry and Co-Operative department stating defalcation of
bank Fund above 50 Crores and in the light of such report, further
inquiries were held by combined teams including the Registrar of Co-
Operative Societies, who conducted inquiry from 07.07.2018 to 03-12-
2020 and submitted the report about irregular distribution of loans
granted to the present petitioner for providing him fiscal gain in the
manner on the head of (1) (Cash Credit Loan), (ii) Loan Against
Deposit, (iii) Cheque Purchased Loan, (iv) Deposit Mobilization
Expenses.
45. It has been alleged that petitioner Sanjay Kumar Dalmiya
misappropriated the sum of Rs. 32,01,74,712/- and the co accused Sunil
Kumar Satpathy misappropriated a sum of Rs.33,24,000/- of the bank
fund.
46. Thus, on perusal of the case diary as well as document available on
record, it appears that the present petitioner along with the then Bank
Officials has connived and he obtained illegally Rs.15,44,18,369/-
under loan cheque/bill purchased loan scheme on the basis of three bills
issued by Manoharpur Road Division in favour of S.K.M. Infra Venture
Pvt. Ltd.
47. During course of investigation, it reveals that only a bill of amount Rs.
5,24,43,369/- was issued by Manoharpur Road Division, which was
already en-cashed by the petitioner on 30.04.2018 at Chakradharpur
2025:JHHC:14145
treasury, and record further reveals that remaining two bills of amount
Rs.3,55,50,000/- and Rs. 5,25,50,000/- dated 27.06.2018 were not
issued by Manoharpur Road Division, which prima facie shows that
petitioner on the basis of bills in which one bill was already en-cashed
and two forged & fabricated bills were obtained huge amount of loan
with connivance of bank officials.
48. Case-diary also reveals that petitioner obtained Rs. 1,38,75,000/- loan
under cheque/bill purchased scheme on the basis of Cheque No.
009808 but the said cheque was not deposited by the petitioner at the
time of taking loan.
49. As per the case-diary the present petitioner also obtained rupees twelve
crore ninety lakh and five hundred loan in the head of loan against
deposit scheme (L.A.D.) violating the provisions of loan manual with
connivance of bank officials.
50. On the basis of material available on record prima facie it appears that
case against present petitioner is made out for the offence u/s 120-B,
420 of I.P.C. and u/s 13(2) r/w 13(1)(d) of the Prevention of Corruption
Act.
51. It needs to refer herein the settled proposition of law that at the initial
stage, if there is a strong suspicion which leads the court to think that
there is ground for presuming that the accused has committed an
offence, then it is not open to the court to say that there is no sufficient
ground for proceeding against the accused.
2025:JHHC:14145
52. The law on the aforesaid point is succinctly stated by the Hon'ble Apex
Court in Sajjan Kumar v. CBI (supra) wherein after referring to Union
of India v. Prafulla Kumar Samal (supra) and Dilawar Balu
Kurane v. State of Maharashtra 2002) 2 SCC 135 the Hon'ble Apex
has Court observed in para 19 which reads as under:
"19. It is clear that at the initial stage, if there is a strong suspicion which leads the court to think that there is ground for presuming that the accused has committed an offence, then it is not open to the court to say that there is no sufficient ground for proceeding against the accused. The presumption of the guilt of the accused which is to be drawn at the initial stage is only for the purpose of deciding prima facie whether the court should proceed with the trial or not. If the evidence which the prosecution proposes to adduce proves the guilt of the accused even if fully accepted before it is challenged in cross-examination or rebutted by the defence evidence, if any, cannot show that the accused committed the offence, then there will be no sufficient ground for proceeding with the trial."
53. For the foregoing reasons, having regard to facts and circumstances, as
has been analysed hereinabove, the petitioner failed to make out a
special case for exercise of power for discharge as such no interference
is required to interfere with the order dated 03.06.2024 by which
application for discharge filed by the petitioner has been rejected by the
trial court.
54. In view of the above facts, reasons and analysis and considering the
principles of discharge which have been discussed hereinabove in the
preceding paragraphs and also taking note of the alleged culpability of
the petitioner, this Court is of the view that there is no infirmity in the
impugned order dated 03.06.2024 to warrant interference by this Court,
accordingly the instant petition is hereby dismissed.
2025:JHHC:14145
55. Before parting with the order, it is made clear that the findings so
recorded at by this Court are restricted only for the purpose of dealing
with the matter of discharge, as such, the trial Court will not be prejudiced
by any of the observations so recorded by this Court, during trial.
56. Pending Interlocutory Applications, if any, also stands disposed of.
(Sujit Narayan Prasad, J.) Saurabh/-
A.F.R.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!