Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr. C.P. Khandelwal vs Serious Fraud Investigation Office
2025 Latest Caselaw 539 Tel

Citation : 2025 Latest Caselaw 539 Tel
Judgement Date : 23 July, 2025

Telangana High Court

Mr. C.P. Khandelwal vs Serious Fraud Investigation Office on 23 July, 2025

       THE HONOURABLE SMT JUSTICE K. SUJANA

           CRIMINAL PETITION No.4576 of 2025


ORDER:

This Criminal Petition is filed by the

petitioner/accused No.3 seeking to quash the proceedings

against him in CCSR.No.3165 of 2024 dated 29.08.2024 on

the file of the Special Judge for Economic Offences - cum - VIII

Additional Metropolitan Sessions Judge, Hyderabad.

2. The brief facts of the case are that the petitioner,

accused No.3, Chandra Prakash Khandelwal, served as the

Managing Director of Systematix Corporate Services Limited

(SCSL), which functioned as the merchant banker for the IPOs

of Tele Data Informatics Limited (TDIL) and Softpro Systems

Limited (SSL). Investigations conducted by the Serious Fraud

Investigation Office (SFIO) was initiated following a

whistleblower's disclosure, which unveiled alleged financial

irregularities involving the manipulation of IPO processes, and

the petitioner was found to have exerted control over multiple

entities, namely, accused Nos. 5, 6, and 7, which engaged in

inflated and deceptive transactions. These transactions were

strategically used to misrepresent financial data in the IPO

prospectus, thereby, misleading investors regarding the

SKS,J

valuation and prior investment history of SSL. The

investigation further revealed that shares were allotted to these

affiliated entities at prices significantly lower than those

disclosed in the prospectus, enabling unjust financial gains for

the accused and causing losses to public investors. Despite

knowledge of discrepancies, the firm, under leadership of

petitioner, actively participated in the alleged

misrepresentation. The SFIO's findings indicated that

petitioner played a key role in fraudulent inducements to

investors and was one of the primary beneficiaries of the IPO

process, with SCSL earning substantial fees through its

involvement.

3. The complaint was filed under Sections 63 and 68 of

the Companies Act, 1956, for misstatements in the prospectus,

and Sections 120B, 417, and 420 of the Indian Penal Code,

1860, for criminal conspiracy and cheating. Aggrieved thereby,

the petitioner/accused No.3 preferred this criminal petition.

4. Heard Sri Pavan Kumar Annabatuni, learned counsel

for petitioner, Sri Gadi Praveen Kumar, learned Deputy

Solicitor General of India, appearing for respondent No.1, and

Sri Arun Kumar, learned Additional Public Prosecutor,

appearing for the respondent No.2 - State.

SKS,J

5. Learned counsel for petitioner submitted that

petitioner has been wrongly implicated in the present

proceedings despite the absence of any direct evidence

establishing his involvement in the alleged offenses. He

contended that the accusations, even if taken at face value, do

not prima facie constitute any offense against the petitioner,

and the criminal proceedings initiated against him are a clear

abuse of the process of law. He further contended that no

specific overt act has been attributed to the petitioner, and the

allegations made against him are vague and omnibus in

nature.

6. He asserted that the petitioner merely acted as a Lead

Manager along with PNB Capital Services Limited in the IPO of

Softpro Systems Limited (SSL), and his role was limited to

verifying transfer deeds, reviewing shareholder registers, and

issuing the due diligence certificate. He emphasized that the

petitioner was not involved in monitoring any share transfers

between the company and purchasers, thereby, negating any

culpability in the alleged fraudulent transactions. Additionally,

he averred that the due diligence certificate for the IPO of SSL

was issued by the petitioner on 03.01.2000, which predates

SKS,J

the alleged share transactions said to have occurred on

25.02.2000, and that the same would conclusively prove that

the share transactions were executed by the company and its

Directors without the knowledge or involvement of petitioner.

7. Learned counsel for petitioner incessantly contended

that there has been an inordinate delay in filing the complaint,

and that despite the Ministry of Corporate Affairs directing that

investigations be completed within six months, the SFIO took

nearly six years to submit its investigation report on

13.05.2022. Moreover, even after submitting the report, the

authorities took an additional eight years before initiating

criminal proceedings, culminating in a 14-year delay, and that

such prolonged delays, without any application for

condonation, render the complaint entirely time-barred under

Section 469 of the CrPC. He pointed out that the charges

under Sections 63 and 68 of the Companies Act, 1956 are

subject to statutory limitations and should not have been

entertained by the Court at such a late stage. He asserted that

the only charge that survives is Section 420 of the IPC, which

pertains to cheating, but argued that the said provision is not

applicable to the petitioner. Therefore, prayed this Court to

SKS,J

allow the Criminal Petition by quashing the proceedings

against the petitioner.

8. In support of the contentions made, learned counsel

for petitioner filed written submissions, whereunder, reliance

was placed on the judgments rendered in the cases of

Hasmukhlal D.Vora and Another vs. State of Tamil Nadu 1

and Serious Fraud Investigation Office, Vs. Shonkh

Technologies Limited and Others 2.

9. On the other hand, the learned counsel for respondent

No.1, and the learned Additional Public Prosecutor,

respectively, opposed the submissions made by learned

counsel for petitioner, and contended that there are clear set of

allegations leveled against the petitioner, and that though the

learned counsel for petitioner contended that limitation aspect

comes into picture, it is to be noted that the specific allegations

against the petitioner are under Section 420 of IPC, and not

under Section 68 of the Companies Act, 1956, due to which

the limitation ground cannot be considered to quash the

proceedings against the petitioner. It is specifically averred that

the petitioner controlled all the companies which are related to

2022 (15) SCC 164

2023 SCC OnLine Del 277

SKS,J

each other and a total of Rs.37,50,000/- shares were sold to

these entities. It is lamented that the petitioner played a key

role in all these transactions and that he was controlling A5 to

A6 entities. It was asserted that A5 to A7 had originally

purchased the shares and thereby induced the investors to

invest funds amounting to Rs.12.75 crores through IPO.

Therefore, while advocating that petitioner is not entitled for

quashing of proceedings at this stage, they prayed this Court

to dismiss the Criminal Petition.

10. Having regard to the rival submissions made, and on

going through the material placed on record, it is noted that

the contention of learned counsel for petitioner is that

petitioner is innocent of the offences as alleged, and mainly

focused on the aspect of limitation stating that respondent

No.1 had carried out the investigation in the year 2000 for

which a letter of whistle blower was received in the month of

September 2015 stating that some transactions were not

covered by SFIO that were undertaken by the Ketan Parekh

Group in association with petitioner, as such, it obtained

permission on 01.11.2016, and basing on the order of the

NCLT, the Director SFIO, who constituted investigation in the

year 2016, was reconstituted only in the year 2021 for several

SKS,J

times, and thereafter, report was submitted on 13.05.2022

which was after lapse of six years and that the investigation

ought to have completed in six months. In support of the said

submission, reliance was placed upon the judgment rendered

by the Hon'ble Supreme Court in the case of Hasmukhlal

(supra), whereunder, in paragraph Nos.23 to 25, it was held as

under:

"23. In the present case, the respondent has

provided no explanation for the extraordinary

delay of more than four years between the

initial site inspection, the show-cause notice,

and the complaint. In fact, the absence of such

an explanation only prompts the Court to infer

some sinister motive behind initiating the

criminal proceedings.

24. While inordinate delay in itself may not be

ground for quashing of a criminal complaint,

in such cases, unexplained inordinate delay of

such length must be taken into consideration

as a very crucial factor as grounds for

quashing a criminal complaint.

SKS,J

25. While this Court does not expect a full-

blown investigation at the stage of a criminal

complaint, however, in such cases where the

accused has been subjected to the anxiety of a

potential initiation of criminal proceedings for

such a length of time, it is only reasonable for

the court to expect bare-minimum evidence

from the investigating authorities."

11. On perusing the material on record, it is seen that the

averments made on behalf of petitioner are basing on Sections

63 and 68 of the Companies Act, 1956, whereas, it is pertinent

to mention that petitioner is prosecuted mainly for the offences

punishable under Sections 120B, 417, and 420 of IPC. That

being so, as the offence under Section 420 of IPC is punishable

upto 7 years, the Section 468 of Cr.P.C., is not applicable as it

can only come in aid when the punishment does not exceed 3

years. In view of the above, this Court is of the opinion that the

aspect of delay cannot be ground to quash the proceedings

initiated against the petitioner.

12. The other contention of learned counsel for petitioner

is that petitioner is no way connected with alleged offences,

whereas, it is imperative to note that the report filed by SFIO

SKS,J

would show that petitioner is main culprit as he was managing

A5 to A7, and there are serious allegations of fraud and

cheating by companies that were controlled by the petitioner.

Therefore, this Court is of the firm view that the proceedings

initiated against the petitioner cannot be quashed at this

stage. There are no merits in this Criminal Petition, and the

same is liable to be dismissed.

13. Accordingly, this Criminal Petition is dismissed.

Miscellaneous applications, if any pending, shall also

stand closed.

_______________ K. SUJANA, J

Date: 23.07.2025 PT

 
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