2019 INSC 0162 NON­REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL Nos.2107­2125 OF 2011 C.B.I.  New Delhi            ….Appellant(s) VERSUS B.B. Agarwal & Ors. etc.  ….Respondent(s)                   J U D G M E N T Abhay Manohar Sapre, J. 1. These   appeals   are   directed   against   the   final judgment   and   order   dated   18.04.2009   passed   by the   High   Court   of   Delhi   at   New   Delhi   in   Crl.MC Nos.5722­30   of   2006   &   Crl.MA   No.9675   of   2006, Crl.MC   No.74   of   2007   &   Crl.MA   Nos.235­36   of 1 2007,   Crl.MC   No.80   of   2007   &   Crl.MA   Nos.259­60 of   2007   and   Crl.MC   No.2376   of   2007   &   Crl.MA Nos.8341­42   of   2007   whereby   the   High   Court allowed   the   criminal   petitions   filed   by   the respondents   herein   under   Section   482   of   the   Code of Criminal Procedure, 1973 (hereinafter referred to as  “Cr.P.C.”)  and  quashed  the  criminal  proceedings in   CBI   Case   No.RC.4(A)/94­CBI/BSC/DLI   pending before   the   Special   Judge,   Tis   Hazari,   Delhi   against the respondents herein. 2. A f ew   facts   need   mention   hereinbelow   to appreciate   the   short   controversy   involved   in   these appeals. 3. In   the   year   1992­93,   it   came   to   the   notice   of Investigating   Agency   (CBI)   that   two   Limited Companies,     namely,     M/s   New   Beam   Ferro   Alloys Ltd.(NBFAL)   ­   Respondent   No.   6   and   M/s   West 2 Coast   Brewers   &   Distillers   Ltd.(WCBDL)­ respondent No. 7 came out with public issue of their companies   and   in   execution   of   the   public   issue, these Companies were alleged to have defrauded the Punjab   National   Bank   (PNB),   PNB   House   Branch, Sir   P.M.   Road,   Fort,   Mumbai   to   the   tune   of     Rs.15 crores approximately.  4. It   may   not   be   necessary   to   set   out   the   details as   to   how   the   alleged   defalcation   was   done   by   the said two Companies.  5. Suffice   it   to   say,   the   investigation   was   carried out by the CBI which led to filing of a criminal case bearing   No.   RC4(A)/94­CBI/BSC/DLI   against   the Directors  of  the  companies  and  the   officials  of   PNB under   Section   120B   read   with   Sections   409,   420, 468,   471   of     the   Indian   Penal   Code,   1860 (hereinafter   referred   to   as   “IPC”)   read   with   Section 13(2)   read   with   Section   13(i)   (c)   and   (d)   of   the 3 Prevention   of   Corruption   Act,   1988   (hereinafter referred   to   as   “PC   Act”)   in   the   designated   C.B.I. Court,  Delhi. 6. The charge sheet was filed against 12 accused persons   out   of   which   6   are   individuals   and remaining   are   the   Companies.   It   is   not   in   dispute that   during   the   pendency   of   this   case,     four individual accused persons have died. It is also not in   dispute   that   out   of   the   accused­Companies,   the names   of   two   companies,   namely,   WCBDL (respondent   No.   7)   and   Surlex   Dignostic   Ltd. (respondent   No.   8)   have   been   deleted   vide   order dated  09.09.2011. 7.  It is not in dispute that PNB had also filed two civil   suits   bearing   Nos.   342/1995   and   2740/1995 against   the   Companies­WCBDL(R­7)   and   NBFAL (R­6)   and   its   Directors   in   Bombay   High   Court   for recovery of the outstanding dues and for settlement 4 of   the   accounts   which   were   later   transferred   to   the Debt   Recovery   Tribunal,   Mumbai   (OA No.3174/2000) for trial. It is also not in dispute that during   the   pendency   of   these   civil   suits   and pursuant   to   orders   passed   therein   directing   the parties   to   undertake   reconciliation   of   the   accounts, the   PNB   and   the   two   companies   through   their Directors   reconciled   their   accounts   and compromised the matter by entering into a one­time settlement   on   06.06.2006.   The   consent   application in O.A. No.3174 of 2000 was accordingly filed by the parties   in   DRT,   Mumbai     for   disposal   of   the   OA   in terms of the settlement arrived at between them. 8. The   DRT   by   its   order   dated   11.05.2006 accepted the settlement and accordingly disposed of OA   No.   3174/2000   in   terms   of   settlement.   (See documents   filed   in   IA­12323/2019).   In   terms   of settlement   order,   the   two   companies   were   liable   to 5 pay   a   total   sum   of   Rs.12.20   crores   to   PNB,   which the two Companies, through their Directors, paid to the   PNB.  It  is not  in   dispute  that   now   there  are  no outstanding   dues   payable   by   these   two   Companies to   the   PNB   and   the   order   of   DRT   stood   complied with. 9. It   is   with   these   background   facts,   the   12 respondents(accused) filed the petitions in the High Court of Delhi under Section 482 of Cr.P.C. seeking to   quash   the   criminal   proceedings   filed   against them.  10. By   impugned   order,   the   High   Court   allowed the petitions and quashed the criminal proceedings, which has given rise to filing of the present appeals by way of special leave  by the CBI in this Court. 11. So,   the   short   question,   which   arises   for consideration in these appeals, is whether the High Court was justified in allowing the petitions filed by 6 the   respondents   under   Section   482   of   the   Cr.P.C and quashing the criminal proceedings. 12. Heard learned counsel for the parties. 13. Having   heard   the   learned   counsel   for   the parties and on perusal of the record of the case, we find no merit in these appeals. 14. In our considered opinion, having regard to the background   facts   stated   above,   we   find   no   good ground to interfere in the impugned order.  15. The   High   Court   was   of   the   view   that   on resettlement   of   accounts,   the   parties   obtained   the consent   decree   from   DRT   and   paid   the   entire   sum, therefore, there is no live issue, which now survives. The   High   Court   then   examined   the   question   as   to whether the issue of criminality is involved so as to allow   the   Trial   Court   to   continue   on   its   merits. After examining this issue with reference to charges and   documents,   the   High   Court   held   that   no 7 criminality   issue   is   found   involved   notwithstanding the settlement of the case between the parties. 16.   We   are   also   of   the   view   that   there   arises   no occasion   to   prosecute   the   respondents   as   was rightly   held   by   the   High   Court   while   quashing   the criminal case against the respondents. 17. Learned   counsel   for   the   appellant,   placing reliance   on   the   decision   of   this   Court   in   Rumi Dhar(Smt.)   vs.   State   of   West   Bengal   &   Anr. , (2009)   6   SCC   364   contended   that   notwithstanding settlement   of   the   civil   suits   by   the   parties,   the criminal   case   out   of   which   these   appeals   arise   has to be brought to its logical end one way or the other on   merits   and   the   High   Court   was,   therefore,   not right   in   quashing   the   charge­sheet   at   its   threshold under Section 482 of the Cr.P.C.  18. We find no merit in her submission. When we take into account the entire undisputed controversy 8 mentioned   above,   we   also   find   that   there   is   no criminality   issue   surviving   qua   those   accused,   who are   alive   so   as   to   allow   the   prosecuting   agency   to continue with the criminal trial on merits. Indeed, it would   be   an   abuse   of   process,   as   was   rightly   held by the High Court to which we concur.  19. In view of the foregoing discussion, we find no merit in these appeals. The appeals are accordingly dismissed.                                                .………...................................J.                                     [ ABHAY MANOHAR SAPRE ]                                            … ...……..................................J.                     [L. NAGESWARA RAO] New Delhi; February 18, 2019 9