Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

N.Umashankar @ N.M.Umashankar vs The Assistant Director
2021 Latest Caselaw 6373 Mad

Citation : 2021 Latest Caselaw 6373 Mad
Judgement Date : 10 March, 2021

Madras High Court
N.Umashankar @ N.M.Umashankar vs The Assistant Director on 10 March, 2021
                                                                      Crl.O.P.Nos.3381, 3383 and 3385 of 2021

                               IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                             DATED : 10.03.2021

                                                    CORAM

                          THE HONOURABLE MR. JUSTICE M.SATHYANARAYANAN

                                                      AND

                               THE HONOURABLE MR. JUSTICE A.A.NAKKIRAN

                                    Crl.O.P.Nos.3381, 3383 and 3385 of 2021


                 N.Umashankar @ N.M.Umashankar               ... Petitioner in Crl.O.P.No.3381/2021

                 1.V.Janarthanan
                 2.N.Arunkumar                              ... Petitioner in Crl.O.P.No.3383/2021

                 Saravanakumar                               ...Petitioner in Crl.O.P.No.3385/2021


                                                       vs.

                 The Assistant Director,
                 Directorate of Enforcement,
                 Government of India,
                 Chennai Zone-2,
                 3rd Floor, 3rd Block,
                 Shastri Bhawan, Haddows Road,
                 Chennai 600 006.                             ... Respondent in all petitions

COMMON PRAYER: Criminal Original Petition filed under Section 482 of the Code of Criminal Procedure, to enlarge the petitioners on bail pertaining to ECIR No.ECIR/MDSZO/04/2018 pending investigation on the file of the respondent.

http://www.judis.nic.in

Crl.O.P.Nos.3381, 3383 and 3385 of 2021

For Petitioner in Crl.O.P.No.3381/2021 : Mr.M.Rakhi

For Petitioner in Crl.O.P.No.3383/2021 : Mr.R.Jayaprakash

For Petitioner in Crl.O.P.No.3385 /2021 : Mr.B.Siddeswaran

For Respondents in all Crl.O.Ps. : Mr.Rajinish Pathiyil Special Public Prosecutor

COMMON ORDER

The petitioners, namely, N.Umashankar, N.Arunkumar, Janarthanan,

Saravanakumar, are arrayed as accused nos.2, 3, 4 and 9, respectively and

ECIR No.ECIR/MDSZO/04/2018, on the file of the Court of Principal Sessions

Judge, City Civil Court, Chennai. This is the second petition for bail and the

earlier petition was dismissed on 02.02.2021.

2. The learned counsel appearing for the petitioners would point out that

at the time of dismissal of the earlier application for bail in Crl.O.P.Nos.673,

675 and 677 of 2021 on 02.02.2021, the investigation was pending. Now the

respondent has filed a complaint, before the Court of Principal Sessions Judge,

City Civil Court at Chennai and it is in the stage of check and call and therefore,

it amounts to change of circumstances. It is the further submission of the

learned counsel appearing for the petitioners that the Economic Offences Wing http://www.judis.nic.in

Crl.O.P.Nos.3381, 3383 and 3385 of 2021

of Tamil Nadu Police has registered a case in Cr.No.6 of 2016 on 02.06.2016,

for the alleged commission of offences under Sections 406, 420, 120B of IPC

read with Section 5 of the Tamil Nadu Protection of Interest of Depositors (in

Financial Establishment) Act, 1997 (TNPID Act) and they were enlarged on bail

in the event of arrest and nearly after two years and odd, the bail granted to

them came to be cancelled and during their incarceration, the Committee of

Administrator appointed by the Hon'ble First Bench of this Court had seized

and got over almost all documents pertain to the properties and some of the

properties are also brought for sale and this Court is also taking a call as to the

confirmation or otherwise of the sale of the said properties.

3. It is also contended by the learned counsel appearing for the

petitioners that since the investigation done by the respondent has been

completed and complaint has also been filed, which is yet to be taken on file, as

it is in the stage of check and call, the question of hampering investigation and

tampering the witnesses would not arise at all. It is also pointed out that the

passports of the petitioners are also ordered to be surrendered, in connection

with the case in Cr.No.6 of 2016, registered by the Economic Offences Wing of

Tamil Nadu Police and as such, the question of fleeing from the hands of justice

would not arise. It is also the submission of the learned counsel appearing for http://www.judis.nic.in

Crl.O.P.Nos.3381, 3383 and 3385 of 2021

the petitioners that the petitioners, in the event of enlarging of bail, would fully

cooperate with the respondent / Investigating Agency and it is also open to the

Court to impose any conditions in this regard.

4. The learned counsel appearing for the petitioners in support of his

submission has also placed reliance upon the decision rendered by the Hon'ble

Supreme Court of India reported in 2010 (13) SCC 791 (P.Chidambaram Vs.

Directorate of Enforcement).

5. Per contra, Mr.Rajinis Pathiyil, learned Special Public Prosecutor

appearing for the respondent / Enforcement Directorate would strongly oppose

these petitions, by drawing the attention of this Court to the common counter

affidavit and would submit that in pursuant to the order passed by this Court,

the Enforcement Directorate came to be impleaded as a party in the pending

Writ Petition and the investigation sofar revealed that various Companies were

started, in which accused had primary role and indulged in collective instalment

schemes and collected huge money from the customers on promise of lands or

money with higher returns and thereafter defrauded them by diverting the funds

for their own benefits. It is also brought to the knowledge of this Court by the

learned Special Public Prosecutor that despite the petitioners were enlarged on http://www.judis.nic.in

Crl.O.P.Nos.3381, 3383 and 3385 of 2021

Anticipatory bail in Cr.No.6 of 2016 on the file of the Economic Offence Wing,

they did not cooperate with the said Agency for nearly two years and odd and

ultimately an order granting them bail, in the event of arrest, were cancelled and

they were incarcerated and then only the Committee of Administrator was able

to lay off their hand for documents and even now, some of the original

documents pertain to valuable properties are yet to be handed over to them and

also pointed out that in the event of their enlargement on bail, the petitioner

would definitely hamper the investigation and tamper the witnesses and as such

they are not entitled for bail.

6. The learned Special Public Prosecutor has also placed reliance upon

the decision rendered by the Hon'ble Supreme Court of India reported in 2013

(7) SCC 439 (Y.S.Jagan Mohan Reddy Vs. Central Bureau of Investigation

and Arnab Manoranjan Goswami Vs. The State of Maharashtra and others

reported in (MANU/SC/0902/2020) and would pray for dismissal of this

petition, especially in the light of the fact that further investigation is also

underway.

7. This Court paid it's best attention to the rival submissions and also

perused the materials placed before it.

http://www.judis.nic.in

Crl.O.P.Nos.3381, 3383 and 3385 of 2021

8. The Hon'ble Supreme Court of India in the decision reported in 2020

(13) SCC 791 (cited supra), has considered the scope of bail in economic

offences involving corruption and abuse of high public office and in paragraph

nos.18 to 23 has observed that ''basic jurisprudence relating to bail is that bail

is the rule and refusal is the exception, etc., Though gravity of offence is an

important factor and economic offences as in present case are considered

grave, consideration for grant of bail would depend upon facts of each case

and taking into consideration all the facts and circumstances, has enlarged

P.Chidambaram, on bail, subject to certain conditions'. and in Y.S.Jagan

Mohan Reddy's case (2013 3 SCC 439) [cited supra], it has been observed in

paragraph no.15 that economic offences having deep rooted conspiracies and

involving huge loss of public funds needs to be viewed seriously and

considered as grave offences affecting the economy of the country as a whole

and thereby posing serious threat to the financial health of the country and in

paragraph no.16, it is observed that while granting bail, the Court has to keep

in mind the nature of accusations,n the nature of evidence in support thereof,

the severity of the punishment which conviction will entail, the character of

the accused, circumstances which are peculiar to the accused, reasonable

http://www.judis.nic.in

Crl.O.P.Nos.3381, 3383 and 3385 of 2021

possibility of securing the presence of the accused at the trial, reasonable

apprehension of the witnessess being tampered with, the larger interest of the

public/State and other similar considerations. The guideline for granting bail

have also been considered and reiterated in Arnab Manoranjan Goswami case

(cited supra).

9. Granting of bail is a discretional relief and it is a well settled position of

law that bail is the rule and jail is the exception. Though the respective learned

counsels appearing for the parties has placed reliance upon the above said

judgments, in the considered opinion of this Court, there cannot be any

precedent in the matter of granting bail and the consideration to grant or refuse

to grant bail, have to be decided on case to case basis and depends upon the

facts and circumstances of each case.

10. No doubt in the counter affidavit, the respondent / complainant took a

stand as to the attitude of the accused in not cooperating with the Investigating

Agency, Economic Offences Wing, Government Of Tamil Nadu, their

cancellation of bail, in the event of arrest and the amount and number of

depositors involved and took a categorical stand that the petitioners have

committed serious offence and the looting of money has also been done http://www.judis.nic.in

Crl.O.P.Nos.3381, 3383 and 3385 of 2021

scientifically and as such they are not entitled to enlarge on bail, despite the fact

that the respondent has filed the complaint on the file of the Court of Principal

Sessions Judge, City Civil Court, Chennai.

11. It is also brought to the knowledge of this Court by the respondent in

the counter affidavit that the documents collected would prima facie disclose

that all the accused have committed acts of money laundering under Section 3

of the Prevention of Money Laundering Act and punishable under Section 4 of

the said Act and the petitioners, during police custody also, did not cooperate

with them and despite the complaint has been filed, further investigation is also

in progress. The complaint filed, has been taken on file and as the documents

are voluminous in nature, it is in the stage of check and call and the petitioners

herein were arrested on 09.12.2020 and remanded to judicial custody on

10.12.2020 and they are in incarceration for nearly 91 days. As pointed out in

the counter affidavit, it is always open to the respondent / Investigating Agency

to proceed with further investigation and depending upon the result of the same,

whatever remedy available to them under law would follow, as a natural

consequence. The passports of the petitioners have also been surrendered in

connection with the case in Cr.No.6 of 2016, registered by the Economic

Offences Wing of Tamil Nadu Police and as such their likelihood of http://www.judis.nic.in

Crl.O.P.Nos.3381, 3383 and 3385 of 2021

abscondence by leaving the Country may be a distant possibility.

12. This Court has also taken note of the submissions made by the

learned counsel appearing for the petitioners that in the event of enlargement on

bail, they will fully cooperate with the respondent / Investigating Agency with

regard to further investigation being carried out and the said submission on

instructions is placed on record.

13. In the result, these Criminal Original Petitions are ordered, subject to

the following conditions:

(1). The petitioner shall execute a bond for a sum of

Rs.1,00,000/- (Rupees One Lakh only) with two sureties each for a

like sum to the satisfaction of the Court of Principal City Civil and

Sessions Judge, City Civil Court, Chennai;

(2). The petitioner on execution of the said bonds, shall be

enlarged on bail ;

(3). The petitioners on their enlargement on bail, shall report

before the respondent / Investigating Agency, at 11:00 am for a

period of four weeks from the date of their enlargement on bail, and

thereafter, shall report before the respondent, once in fortnight, until

further orders ;

http://www.judis.nic.in

Crl.O.P.Nos.3381, 3383 and 3385 of 2021

(4). If the petitioners commit any breach of conditions or

indulging in hampering of further investigation and tampering the

witnesses, it is always open to the respondent / Investigating Agency

to move this Court for cancellation of bail ;

(5). On breach of any of the aforesaid conditions, the

Principal City Civil and Sessions Judge, City Civil Court, Chennai /

Trial Court is also entitled to take appropriate action against the

petitioner in accordance with law, as laid down by the Hon'ble

Supreme Court in P.K.Shaji vs. State of Kerala [(2005)AIR SCW

5560].

                                                                           [M.S.N.,J]      [A.A.N.,J.]
                                                                                   10.03.2021
                 sk

                 Index      : Yes/No
                 Internet   : Yes/No
                 Speaking Order/Non-Speaking Order

                 sk




http://www.judis.nic.in

                                                        Crl.O.P.Nos.3381, 3383 and 3385 of 2021




                 To
                 1.The Assistant Director,
                  Directorate of Enforcement,
                  Government of India,
                  Chennai Zone-2,
                  3rd Floor, 3rd Block,
                  Shastri Bhawan, Haddows Road,
                  Chennai 600 006.

                 2. The Public Prosecutor,
                    High Court of Madras,
                    Madras.

                 3.The Principal Sessions Judge,
                   City Civil Court,
                   Chennai.




http://www.judis.nic.in

                                      Crl.O.P.Nos.3381, 3383 and 3385 of 2021




                                    M.SATHYANARAYANAN, J.,
                                                     AND
                                          A.A.NAKKIRAN, J.,

                                                                         sk




                          Crl.O.P.Nos.3381, 3383 and 3385 of 2021




http://www.judis.nic.in

                               Crl.O.P.Nos.3381, 3383 and 3385 of 2021




                                                      10.03.2021




http://www.judis.nic.in

 
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