Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri. Patibandla Anand Kumar A/O Late P P ... vs The State Of Karnataka
2025 Latest Caselaw 2048 Kant

Citation : 2025 Latest Caselaw 2048 Kant
Judgement Date : 8 January, 2025

Karnataka High Court

Sri. Patibandla Anand Kumar A/O Late P P ... vs The State Of Karnataka on 8 January, 2025

                              1           W.P.NO.103676/2024



     IN THE HIGH COURT OF KARNATAKA DHARWAD BENCH

         DATED THIS THE 8TH DAY OF JANUARY, 2025

                          BEFORE

            THE HON'BLE MS.JUSTICE J.M.KHAZI

        WRIT PETITION No.103676 OF 2024 (GM-RES)

BETWEEN:

1.     SRI. PATIBANDLA ANAND KUMAR
       S/O LATE P. P. SASTRY
       CHIEF FINANCE OFFICER OF
       M/S. BLIP ALTERNATE DEBT SOLUTIONS PVT. LTD.
       AGED ABOUT 43 YEARS
       # 191, 1ST FLOOR, KNB MANSION
       DOUBLE ROAD, II-STAGE
       INDIRANAGAR, BANGALORE-560038

2.     MS. POOJA C.
       D/O C. SUBRAMANYAM
       DIRECTOR OF
       M/S. BLIP ALTERNATE DEBT SOLUTIONS PVT LTD
       AGED ABOUT 37 YEARS
       #191, 1ST FLOOR, KNB MANSION
       DOUBLE ROAD, IIND STAGE,
       INDIRANAGAR, BANGALORE - 560 038
                                             ...PETITIONERS
(BY SRI. PRABHULING NAVADGI, SENIOR COUNSEL
 FOR SRI. KESHAV M. DATAR, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       BY HAVERI CEN CRIME PS
       NOW RREPRESENTED BY
       STATE PUBLIC PROSECUTOR
       HIGH COURT BUILDING,
       DHARWAD - 580 011
                                   2              W.P.NO.103676/2024



2.    MR. RAGHAVENDRA K MELAGIRI
      CEO OF M/S PRABHANJAN CREATIONS PVT. LTD.
      AGED ABOUT 49 YEARS
      S/O KRUSHNAMURTHI NO.93,
      2ND FLOOR , 1ST BLOCK
      3RD MAIN ROAD, RT NAGAR,
      BANGALORE - 560 032
                                          ...RESPONDENTS

(BY SRI. PRAVEEN Y. DEVAREDDIYAVARA, HCGP FOR R-1
 SRI. K.S. KORISHETTAR, ADVOCATE FOR R-2)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA READ WITH SECTION 482
OF CR.P.C., PRAYING TO A. QUASH THE COMPLAINT DATED
18.06.2024   AND   FIR    BEARING       CRIME   NO.52/2024   DATED
18.06.2024 REGISTERED BEFORE THE RESPONDENT NO.1 FOR
THE OFFENCES UNDER SECTIONS 66-C AND 66-D OF THE
INFORMATION ACT AND SECTION 406, 419, 420, 463, 464, 465
AND   468    OF   THE    INDIAN       PENAL   CODE,   AGAINST   THE
PETITIONERS VIDE ANNEXURE-A AND B RESPECTIVELY. B.
DEFREEZE THE BANK ACCOUNT OF THE PETITIONERS/ M/S. BLIP
ALTERNATE DEBT SOLUTIONS PVT. LTD. BEARING ACCOUNT NO.
15791100000029 WITH PUNJAB AND SIND BANK, YELAHANKA
BRANCH AND ACCOUNT BEARING NO. 23960100005220 WITH
FEDERAL BANK, VIDYARANYAPURA BRANCH OF THE PETITIONER
NO.1 VIDE ANNEXURE-M, R AND S RESPECTIVELY AND ETC.


      THIS PETITION HAVING BEEN HEARD AND RESERVED ON
19.12.2024, COMING ON FOR PRONOUNCEMENT OF JUDGMENT
THIS DAY, THE COURT DELIVERED THE FOLLOWING:
                                     3                 W.P.NO.103676/2024



CORAM:           THE HON'BLE MS. JUSTICE J.M.KHAZI

                           CAV ORDER

           (PER: THE HON'BLE MS. JUSTICE J.M.KHAZI)


     Petitioners who are arraigned as accused Nos.1 and 2

have filed this petition under Article 226 and 227 of the

Constitution of India r/w Section 482 Cr.P.C to quash the

complaint dated 18.06.2024 and FIR in Cr.No.52/2024,

registered    before     respondent      No.1    for     the   offences

punishable       under   Sections       66-C    and     66-D    of   the

Information Act and Sections 406, 419, 420, 463, 464, 465

and 468 of I.P.C. They have also sought for an order

defreezing the bank account of M/S Blip Alternate Debt

Solutions Pvt. Ltd bearing A/c No.15791100000029 with

Punjab     and    Sind   Bank,   Yelahanka        Branch       and   A/c

No.23960100005220 with Federal Bank, Vidyaranyapura

Branch and pass such orders as deemed fit.


      2.     In support of the petition, the petitioners have

contended that the complaint and FIR are false. The
                                     4               W.P.NO.103676/2024



contents therein do not constitute any offence and as such

liable to be quashed. Perusal of the complaint would reveal

that the alleged transaction between respondent Nos.1 and

2 and the petitioners was with regard to the financial

facilities that was being provided by M/s Blip Alternate Debt

Solutions Pvt Ltd. ('BADSPL' for short) to the complainant,

which does not constitute any offence. The said transaction

is civil in nature and has been given a criminal angle by the

complainant         with   a   malafide     intention.   The   service

agreement dated 27.03.2024 executed by M/s Unity Small

Finance Bank ('USFB' for short) in favour of BADSPL reveal

that the BADSPL and the petitioners have capacity to

contract and disburse the amount in favour of respondent

No.2.


        2.1        There are no specific allegations against the

petitioners. The allegations made in the complaint does not

constitute any offence and the intention of respondent No.2

appears       to    be   seeking   refund    of   the    amount.   The

allegations in the complaint does not attract the provisions
                                 5             W.P.NO.103676/2024



of Sections 66-C and 66-D of the Information Act and

Sections 406, 419, 420, 463, 464, 465 and 468 of I.P.C.

The investigating officer has given requisition for freezing

the bank account of BADSPL,           which requires    strong

suspicion. Freezing of the account would amount to

affecting the life of petitioners in terms of Article 21 of the

Constitution of India. There are no strong suspicious

circumstances to warrant the same.


      3.     Petitioners are professionals. The allegations

made in the complaint relates to monetary transaction

seeking credit facility by respondent No.2. It has given a

criminal angle. Respondent No.1 has not followed the

procedure     mandated     under    Section   102(3)   Cr.P.C.

Petitioners are having good case on merits and hence the

petition.


      4.     In support of the case of the petitioners, learned

counsel representing them has relied upon the following

decisions:
                                   6            W.P.NO.103676/2024



       (i)     Sardar Sing Vs. State of Haryana
               (Sardar Sing)1

       (ii)    S.K.Alagh Vs. State of Uttar Pradesh & Ors.
               (S.K.Alagh)2

       (iii)   Sheila Sebastian Vs. R.Jawaharaj & Anr.
               (Sheila Sebastian)3

       (iv)    Vijay Kumar Ghai & Ors. Vs. State of West
               Bengal & Ors.(Vijay Kumar Ghai)4

       (v)     Mitesh Kumar J.Sha Vs. State of Karnataka
               and Ors. (Mitesh Kumar)5

       (vi)    Sarabjit Kaur Vs. State of Punjab & Anr.
               (Sarabjit Kaur)6

       (vii) Sachin Garg Vs. State of Uttar Pradesh and
             Anr.(Sachin Garg)7

       (viii) Lalit Chaturvedi & Ors. Vs. State of Uttar
              Pradesh and Anr. (Lalit Chaturvedi)8

       (ix)    Sri.Nagulavancha Sridhar Rao & Ors. Vs.
               State of Karnataka & Anr. (Nagulavancha
               Sridhar)9

       (x)     M/s Patel Engineering Ltd & Anr. Vs. State
               of   Karnataka     &    Anr.(M/s     Patel
                            10
               Engineering)
1
  (1977) 1 SCC 463
2
  (2008) 5 SCC 662
3
  (2018) 7 SCC 581
4
  (2022) 7 SCC 124
5
  (2022) 14 SCC 572
6
  (2023) 5 SCC 360
7
  2024 SCC Online SC 82
8
  2024 SCC Online SC 171
9
  W.P.No.22057/2021
                                          7                 W.P.NO.103676/2024




           5.    Learned HCGP submitted statement of objections

stating that the petition is not maintainable and respondent

No.1 - State strongly object for granting the reliefs sought

in the petition. No proper and reasonable grounds exists to

grant the relief. Respondent No.2/complainant is the CEO of

Prabhanjana               Creations    Pvt    Ltd    and      President    of

Prabhanjana Souharda Sahakari Sanga. In order to extend

the services of the organisation across Karnataka and to

open new branches in all the districts, respondent No.2

organisations             were   in   need   of   funds.    Accordingly,   it

approached           BADSPL       represented       by   petitioners.   They

assured to provide collateral free loan to respondent

No.2/company and verified the documents.


           6.    They assured granting collateral free loan of `35

Crores and furnished some forged documents and made a

fake agreement and got opened a Escrow account. Under

the head credit insurance, Legal Charges, Stamp Duty, Neo


10
     Crl.P.No.6513/2024
                                  8            W.P.NO.103676/2024



Capital    Platform   charges,   NBFC   License   Charges   and

Building Deposit Money for opening Society branches at

Malleshwaram      and    Jayanagar,     Bengaluru,   petitioners

collected `47,22,460 and cheated respondent No.2. After

realising that they have been cheated, respondent No.2

filed complaint. Based on it, case is registered and

investigation is taken up. One Viveka and Praveena, former

Directors of BADSPL have allotted shares with        5 lakhs in

the name of BADSPL without paying the amount of               5

lakhs shares to the company. The DIN number of petitioner

No.1 would expire soon and the company will be inactive as

per the Companies Act.


      7.    At the time of negotiation, petitioners promised

to provide a loan of `38 Crores from USFB and directed

respondent number 2 to furnish required document through

email. It further directed opening of Escrow account without

providing any sanction letter from the USFB. Believing the

words of petitioners, respondent No.2 has transferred a

total sum of `47,22,460 from the account of Prabhanjan
                                 9              W.P.NO.103676/2024



creations Private Ltd to the account of BADSPL under the

heads - credit insurance, legal charges, stamp duty, new

capital platform charges. The investigation so far conducted

reveal that, petitioners are involved in the commission of

the offence directly.


     7.1     The entire transaction between the parties are

through    online.   Several   emails   sent    to   respondent

No.2/company and Whatsapp messages clearly indicates

the intention of petitioners to cheat respondent No.2.

Petitioners are falsely claiming that respondent No.2 has

signed the alleged agreement. Petitioners have created

false documents. They have not at all submitted any

proposal to USFB for sanctioning loan and have not

provided any sanction letter. The petitioner have sent

duplicate documents to respondent number two through

email. It is learnt that the petitioners are habitually

involved in various criminal cases pending in different

courts. They have filed this petition concealing material

facts.
                               10            W.P.NO.103676/2024




     7.2    Respondents have also collected amount under

the head building deposit, but        on enquiry    with   the

concerned owners, it is revealed that they have not at all

contacted the building owners. There is prima facie case

made out against the petitioners. Misleading this Hon'ble

Court, they have secured stay order. Considering the

seriousness of the allegations made, the bank account of

petitioner is frozen. If the interim order is not vacated,

there would be every chance of petitioners getting the

accounts defreezed and sought for dismissal of the petition.


      8.   Heard arguments of both sides and perused the

records.


      9.   The   undisputed   facts   are   that   respondent

No.2/complainant is the CEO of Prabhanjan Creations

Private Ltd and President of Prabhanjan Souharda Sahakari

Sanga. In order to extend the services of the organisation

across Karnataka and to open new branches in all the

districts, respondent No.2 organisations were in need of
                                11               W.P.NO.103676/2024



funds. It is alleged that while browsing on the Internet,

respondent No.2 came across BADSPL represented by

petitioners, which projected itself as a Non-banking Finance

Corporation (NBFC). Across the table, the petitioners

promised to get a collateral free loan of `35 Crores from

USFB and collected a total sum of `47,22,460 under

different heads, including opening of Escrow Account and

also building deposit in the sum of `22,70,000 for opening

branches at Malleshwaram and Jayanagar Bengaluru.


      10. Even though the petitioners did not show the

sanction   letter   from    USFB,   believing    the    words   of

petitioners,   respondent    No.2   has   credited     the   above

amount to various accounts as directed by the petitioners.

Respondent No.2 has also alleged that even though the

agreement is not executed, the petitioners are projecting as

though agreement is executed and have created fake

documents. On enquiry, respondent No.2 found that the

petitioners are habitually involved in such offences and
                                  12            W.P.NO.103676/2024



therefore requested the petitioners to pay back the amount

and on their failure filed the complaint.


      11. However, in the petition the petitioners have

claimed   that   BADSPL     is   not   a   non-banking    Finance

Corporation or a Bank, but it is a debt capital service

provider. It takes finance from its member lending partners

who are banks, finance institutions and alternate debt

platforms.    Petitioners   have       also   produced    service

agreement    dated   27.03.2024        between USFB      Ltd   and

BADSPL where it is referred to as a business facilitator. As

per the terms of the agreement, it is required to furnish all

the information of the potential borrower to the Bank. It

shall refer the customers to the Bank in accordance with

the eligibility criteria provided by the Bank. It shall credit or

deposit in account designated for collections, all the money

that may be collected/received by it on behalf of the Bank

within the Bank prescribed days of collection.
                                   13                W.P.NO.103676/2024



      12. At the same time, the petitioners contended that

respondent No.2 did not have the requisite documents and

credit score to avail the finance assistance from the banking

institution    and   therefore   it    has    approached       BADSPL.

Annexure-F is the email received from USFB together with

copies of BF agreement and liability agreement with a

direction to get them signed and courier them to USFB. It is

addressed to petitioner No.1 with the copy to respondent

No.2. If the request of respondent No.2 for financial

assistance from USFB was not considered by the said Bank

and if BADSPL is not a NBFC or bank as pleaded in the

petition, then why the letter at Annexure-F would be

issued. Is it a document concocted by the petitioners as

alleged by respondent No.2?


      13. Annexure D, which is the service agreement

between       USFB   and   BADSPL      is    also   contrary    to   the

contention of petitioners that BADSPL is not a NBFC.

Whether respondent No.2 had promised financial assistance

from USFB through BADSPL or there was a consensus
                                 14        W.P.NO.103676/2024



between them to avail the financial facility from BADSPL

directly, is a matter to be investigated. At the same time ,

respondent No.2 has alleged that though petitioners have

collected a sum of `22,70,000 towards building deposit for

setting up branches at Malleshwaram and Jayanagar, the

same is not credited to the account of the building owners.

In fact, the building owners have expressed that the

petitioners have not approached them to rent out their

premises. All these aspects creates doubts as to the

bonafides of the petitioners.


      14. There is specific allegation made by respondent

No.2 that petitioners have furnished forged documents and

got executed the agreement. There is also a specific

allegation that similar criminal cases are pending against

the petitioners. The investigation so far conducted reveal

that the petitioners have utilised the amount deposited by

respondent No.2 to the personal use. The investigating

officer has not found the office of petitioners at the given

address. Petitioner No.1 has absconded and his arrest and
                                    15                   W.P.NO.103676/2024



investigation is necessary. The allegations made against the

petitioners    are     very     grave.       It     requires    thorough

investigation and findings as to the complicity of petitioners

in the crime in question. Therefore, it is not a case for

quashing the criminal proceedings against them. The

decisions relied upon by the petitioners are not applicable

to the facts and circumstances of the present case. For the

above reasons this Court is of the considered opinion that

petitioners are not entitled for the reliefs sought in the

petition.


      15.     In the result, the petition fails and accordingly,

the following:

                                 ORDER

Writ petition filed by the petitioners is

dismissed.

Sd/-

(J.M.KHAZI) JUDGE

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter