/2022 INSC 0791/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL ORIGINAL JURISDICTION TRANSFER PETITION (CRIMINAL) Nos. 333­348/2021 Ketan Kantilal Seth   ……. Petitioner VERSUS State of Gujarat & Ors. …….  Respondent(s)  With I.A. No. 134476 of 2021 O R D E R 1. With   the   consent   of   the   parties,   these   transfer   petitions have been taken up for final hearing. The present petitions have been   filed   by   petitioner/accused   for   invoking   the   power   under Section   406   of   Code   of   Criminal   Procedure,   1973   (hereinafter referred   to   as   ‘ CrPC ’),   seeking   transfer   of   16   criminal   cases pending   against   him   in   four   different     States   to   one   Court   in Mumbai,  where  3   cases are already  pending.  Following  are the cases of which transfer are being sought –  1 i. Criminal Case No. 101878/2003 arising out of FIR No. C.R.   No.   I­64/2002,   dated   30.07.2002   registered   at Police   Station   Udhana,   Surat,   Gujarat,   pending   before Additional Chief Judicial Magistrate, Surat; ii. Criminal   Case   No.   9166/2002   arising   out   of   FIR   No. I.C.R.   No.   274/2002,   dated   02.07.2002   registered   at Police   Station   Umra,   Surat,   Gujarat,   pending   before Additional Chief Judicial Magistrate, Surat; iii. Criminal   Case   No.   174/2003   arising   out   of   FIR  No.   C. R.   No.   I­226/2002,   dated   30.08.2002   registered   at Police   Station   Rander,   Surat,   Gujarat,   pending   before Additional Chief Judicial Magistrate, Surat; iv. Criminal   Case   No.   100521/2003   arising   out   FIR   No. 274/2002,   dated   06.08.2002   registered   at   Police Station   Varachha,   Surat,   Gujarat,   pending   before Additional   Chief   Judicial   Magistrate/Judicial Magistrate First Class, Surat; v. Criminal   Case   No.   2778/2004   arising   out   of     FIR/M. Case No. 3/2002, dated 16.07.2002 registered at Police 2 Station   Gandevi,   Navsari,   Gujarat,   pending   before Additional Chief Judicial Magistrate, Gandevi; vi. Criminal Case No. 6840/2002 arising out of FIR No. I­ 93/2002, dated 18.08.2002 registered at Police Station Navsai   Town,   Navsari,   Gujarat,   pending   before   Chief Judicial Magistrate, Navsari; vii. Criminal Case No. 2121/2002 arising out of FIR No. I­ 119/2002,   dated   10.06.2002   registered   at   Police Station   Valsad   City,   Valsad,   Gujarat,   pending   before Chief Judicial Magistrate, Valsad; viii. Criminal   Case   No.   1578/2006   arising   out   of   FIR/M. Case   No.   29/2002,   dated   13.06.2002   registered   at Police   Station   Vidya   Nagar,   Anand,   Gujarat,   pending before Additional Chief Judicial Magistrate, Anand; ix. Criminal   Case   No.   244/2002   arising   out     of   FIR/M. Case   No.   22/2002   (C.R.   No.   I­226/2002),   dated 07.06.2002 registered at Police Station Morbi, Gujarat, pending   before   II   Additional   Chief   Judicial   Magistrate, Morbi;  3 x. Criminal Case No. 40449/2016 arising out of   FIR No. 280/2002,   dated   04.05.2002   registered   at   Police Station   Connaught   Place,   New   Delhi,   pending   before Additional Chief Metropolitan Magistrate, Patiala House Court, New Delhi; xi. Criminal   Case   No.   2034203/2016   arising   out   of     FIR No.   242/2002,   dated   17.06.2002   registered   at   Police Station Sarojini Nagar, New Delhi, pending before Chief Metropolitan Magistrate, Saket Court, New Delhi; xii. Criminal   Case   No.   ____/2002   arising   out   of     FIR   No. 298/2002,   dated   22.08.2002   registered   at   Police Station   Jagatdal,   24   North   Paraganas,   West   Bengal, pending before Barrackpore Court, Kolkata; xiii. Criminal   Case   No.   147/2002   arising   out   of   F.I.R.   No. 97/2002,   dated   25.04.2002   and   C.R.   No.   101/2002, dated   29.04.2002,   both   registered   at   Police   Station Ganeshpeth,   Nagpur,   Maharashtra,   pending   before 155­II  Additional  Chief Judicial Magistrate First  Class, Nagpur; 4 xiv. Criminal   Case   No.   847/2002   arising   out   of   F.I.R.   at C.R.   No.   75/2002,   dated   15.05.2002   registered   at Police   Station   City   Kotwali,   Amravati,   Maharashtra, pending before Chief Judicial Magistrate, Amravati; xv. Criminal   Case   No.   498/2002   arising   out   of   F.I.R.   at C.R.   No.   102/2002,   dated   08.05.2002   registered   at Police   Station   Pimpiri,   Pune,   Maharashtra,   pending before Chief Judicial Magistrate, Pimpri, Pune; xvi. Criminal   Case   No.   357/2002   arising   out   of   F.I.R.   at C.R.   No.   65/2002,   dated   15.05.2002   registered   at Police   Station   Vishrambaug,   Pune,   Maharashtra, pending   before   III   Judicial   Magistrate   First   Class, Shivaji Nagar, Pune.  In fact, the basic object to file these transfer petitions is to get all cases   transferred   at   one   place   and   may   be   directed   to   try together.  2. In a nutshell, the prosecution story in majority of the cases revolves around one accused company namely M/s Home Trade Limited,   which   is   alleged   to   have   engaged   in   the   business   of 5 Stock, Securities, Brokering and Trading. The allegations against the   petitioner   herein   and   one   Sanjay   Hariram   Agarwal   are   that they   were   the   authorized   signatories   of   the   accused   company and while acting in the capacity of Directors of the said accused company,   they   entered   into   several   transactions   dealing   with government  securities   and   further   sold   the   said   securities   without   any authorization.   Further,   it   has   also   been   alleged   that   the government   securities   were   not   delivered   within   time   and   the money raised thereby has been misappropriated by the accused persons including the petitioner herein. 3. During   the   pendency   of   the   instant   petitions,   application for intervention (bearing I.A. No. 134476 of 2021) has also been filed   on   behalf   of   one   applicant   namely;     Omprakash   Bhaurao Kamdi, seeking permission to intervene on the grounds of being a ‘necessary’ and ‘proper’ party as stated in the application.  4. Before   adverting   to   merits   of   the   transfer   petitions,   the application   seeking   intervention   is   being   taken   up   for   disposal. The intervenor claims to be an agriculturist who is dependent on 6 financial   aid   provided   by   Nagpur   District   Central   Cooperative Bank Limited (hereinafter referred as NDCCB) for his day­to­day agricultural activities. It is said Chairman of NDCCB, who lodged an FIR in 2002 against the petitioner and other accused persons alleging non­delivery of the government securities worth Rs. 125 crores   which   NDCCB   purchased   through   accused   company   in which  petitioner   and other  accused persons  were  directors. The petitioner   also   sought   transfer   of   concerned   trial   in   the   instant transfer petitions. 5. It is a settled principle of law in criminal jurisprudence that intervention   application   filed   by   a   third   party   should   not ordinarily   be   allowed   in   criminal   cases   unless   the   Court   is satisfied   that   on   the   grounds   on   which   the   person   seeking intervention   is   directly   or   substantially   related   to   the   case   and question of law which may affect him adversely; or in the opinion of Court, joining the intervenor in the case is expedient in public interest. Having perused the contents of intervention application, nothing   is   averred   in   the   application,   how   non­joining   of applicant  may  cause  prejudice  or  affect  the  public  interest.  The 7 applicant  is  neither   a  complainant   in  any  of  the  cases  of  which transfer   is   being   sought,   nor   he   has   any   direct   involvement   or ground   of     his   joining   in   public   interest.   The   intervenor   has   no locus   to intervene in the present petition, therefore, I am of the opinion that the grounds as mentioned by the intervenor are not proper     to   allow   the   application.   It   is   to   observe   that   prayer   in the present petition  is   confined   to   transfer   the   criminal   trials   pending   before   Trial Courts  in different States for trial by one Court in one State and in       such  circumstances,  the  prayer  for  intervention     cannot  be allowed   for   reasons   mentioned   above.   Consequently,   I.A.   No. 134476 of 2021 seeking intervention stands dismissed.   6. Reverting   to   the   merits   of   the   transfer   petitions,   learned counsel   for   petitioner   has   contended   that   multiple   FIRs   were registered   against   petitioner   and   other   accused   persons   in different   States   having   similar   set   of   allegations,   which   has   led into multiple trials being pending before various   Trial Courts in different States for adjudication. Most of the accused persons in all   FIRs   and   witnesses   thereof   are     common.   However,   for   the 8 purpose of trial, all the accused as well witnesses have to attend hearing   dates   before   various     Courts   leading   to   delay   and   huge expenses.   Moreover,   most   of   the   transactions   pertaining   to   the alleged offence have taken place in Mumbai, Maharashtra and as per   the   chart   supplied   by   the   petitioner,   majority   of   the witnesses relevant for the purpose of trial are also from Mumbai. However,   the   petitioner   has   prayed   the   transfer   of   all   cases   for trial by one  Court   primarily   on   the   grounds   of   convenience,   expeditious disposal   and   no­prejudice   may   be   caused   to   the   defence   of   the accused for fair trial and to secure ends of justice. 7. Per contra, the learned counsel for respondent has opposed the   transfer   petitions   primarily   on   the   ground   that   the   transfer petitions   have   been   filed   belatedly.   It   has   been   contended   that, High   Court   of   Bombay   vide   order   dated   24.06.2021   passed   in Criminal Application No. 628/2014, directed the concerned Trial Court to complete the trial in C.C. No. 147/2002 (i.e. one of the cases  of which transfer  is being  sought  in  the  instant  petitions) by passing final judgment and order within a maximum period of 9 four months. The proceedings in the said case are already at the final stage. Hence, the prayer of the petitioner seeking transfer of cases as mentioned deserves to be dismissed. 8. After   having   heard   both   the   sides,   the   primary   issue   for consideration   before   this   Court   is   ‘ Whether   the   criminal   cases pending   before   different   Trial   Courts   in   four   States   can   be transferred   to   one   Trial   Court   in   one   State?;   Whether   transfer   of case of one of the criminal case which is at the final stage of trial before   concerned   Court   in   Nagpur,   can   be   directed   to   be transferred at such belated stage? ’ 9. To answer the aforesaid questions, first of all it is necessary to know the underlying intention of Section 406 of CrPC. Section 406   deals   with   the   power   of   Supreme   Court   to   transfer   the cases.   The   Court   can   exercise   such   power   for   fair   trial   and   to secure   the   ends   of   justice.   The   language   impliedly   left   the transfer of the cases on the discretion of the Court. If the Court is   satisfied   that   it   is   imperative   to   transfer   the   cases   in   the interest of justice or to secure ends of justice,  then it may do so. 10 10. In   the   instant   case,   it   is   not   in   dispute   that   since   2002, multiple FIRs across four States namely; Gujarat, Maharashtra, New   Delhi   and   West   Bengal   have   been   filed   against   petitioner and   other   accused   persons   containing   broad   and   common allegations   pertaining   to   act   done   in   collusion   by   accused persons   to   defraud   the   complainants   and   misappropriate   the money   raised   thereby   while   dealing/trading   in   government securities   in   the   name   of   accused   company   M/s   Home   Trade Limited. The State in its counter affidavit has stated that during investigation, the accused  Company   was   found   not   to   be   eligible   to   deal   in   transactions relating   to   government   securities,  whereas,  petitioner   and  other accused  person  namely  Sanjay  Hariram   Agarwal  were  acting   as Directors and authorized signatories of accused Company. From a   bare   perusal   of   the   facts   and   FIRs,   it   is   seen   that   there   is commonality   of   facts   in   each   FIR   and   that   most   of   the transactions   have   taken   place   in   Mumbai.   Further,   the   FIRs mainly have petitioner and Sanjay Hariram Agarwal as common accused persons.  11 11. As per the details provided by petitioner in a chart annexed with   petition,   out   of   all   the   nineteen   FIRs   registered   against petitioner   and   other   accused   persons,   one   FIR   has   been registered   in   Kolkata,   West   Bengal;   two   FIRs   are   registered   in Delhi;   nine   FIRs   are   registered   in   different   districts   of   Gujarat and   seven   FIRs   are   registered   in   different   districts   of Maharashtra.   Furthermore,   as   stated   by   petitioner   and unrefuted by respondent State, out of total 689 witnesses in all nineteen   cases   pending   before   respective   Trial   Courts,   236 witnesses   are   from   Mumbai.   It   is   further   not   disputed   that   in multiple cases, almost 20 years have lapsed and  yet   majority   of   the   trials   are   pending   at   the   initial   stage.   It wouldn’t be out of place to mention that primary reason for such delay   is   the   multiplicity   of   proceedings   alongwith   practical difficulties for the Trial Court to secure the presence of witnesses as well as accused for concluding the trial.  12. The contention of the State that prejudice will be caused if the   transfer   is  allowed  at   such  a   belated  stage  when   one   of   the criminal   proceedings   is   at   the   final   stage   is   bereft   of   merit.   At 12 this juncture, it is apt to refer order dated 24.06.2021 passed by High Court of Judicature at Bombay in Criminal Application No. 628/2021   filed   by   accused   Sanjay   Hariram   Agarwal   seeking transfer   of   criminal   cases   pending   against   him.   The   same   is reproduced for ready reference as thus: “ …… (ii)   We   direct   that   the   trial   in   said   C.C.   No. 147/2002   (Crime   No.   101/2002   registered   with Ganesh   Peth   Police   Station,   Nagpur)   be   completed by   passing   final   judgment   and   order   within maximum   period   of   four   months   from   today.   We make   it   clear   that   we   are   granting   maximum   four months’ time in view of Covid­19 restrictions…….. (iii)  We make it clear that   after completion of trial in said   C.C.   No.   147/2002   (Crime   No.   101/2002 registered with Ganesh Peth Police Station, Nagpur) against other accused except the Applicant , the trial against   Applicant   be   commenced   by   conducting   the same   expeditiously   and   preferably   on   day­to­day basis and the same be completed within a period of four   months   after   commencement   of   trial   against present Applicant. ” As   is   evident   from   the   aforesaid   order,   the   High   Court   directed completion   of   trial   in   C.C.   No.   147/2002   in   a   time   bound 13 manner against other accused persons except the applicant i.e., Sanjay  Hariram   Agarwal   (accused   no.   3  in   C.C.  No.   147/2002). The High Court further directed that once the trial against other accused   persons   is   completed,   then   only   trial   against   applicant therein shall commence. The High Court effectively split the trial of   other   accused   persons   from   trial   of   Sanjay   Hariram   Agarwal and   caused   serious   prejudice.   As   is   gathered   from   the   records and   also   stated   above,   accused   Sanjay   Hariram   Agarwal alongwith   petitioner   herein   were   acting   in   the   capacity   of   the Directors   of   accused   company.   The   person   who   could   have   put the best defence (oral as well as documentary) before Trial Court where   evidence   led   by   prosecution   was   common   and   mostly related   to   same   transaction,   was   effectively   excluded   by   the order   of   High   Court.   In   my   considered   view,   such   an   approach taken   by   High   Court   is   prima­facie   amounts   to   differential treatment,   causing   serious   prejudice   to   the   right   of   fair   trial   of other accused persons including the petitioner herein. 13. In   view   of   the   foregoing   discussion,   considering   the common nature of allegations raised against the petitioner in all 14 FIRs   and   criminal   proceedings   emanating   therefrom   which   are yet pending before respective Trial Courts in four States, I am of the   opinion   that   to   meet   the   ends   of   justice   and   fair   trial,   the transfer   petitions   deserve   to   be   allowed.   Therefore,   the   instant transfer petitions are  disposed­off with the following directions:– a) The   criminal   cases,   as   specified   in   para   1   (clause   (i)   to (xvi))   of   this   order   shall   be   transferred   from   the   courts, where those are pending, to the court of Principal Judge, Bombay   City   Civil   and   Sessions   Court,   Fort,   Mumbai   – 400032, Maharashtra; b) the   Principal   Judge   is   at   liberty   to   assign   the   cases   to any   of   the   Court     situated   in   his   jurisdiction   to   try   all those   cases.     He   is   also   at   liberty   to   assign   some  of   the cases to any other courts also, if necessary; c) it   is   further   directed   that   the   transferor   courts   shall immediately   transmit   the   record   of   concerned   cases   to the   Principal   Judge,   Bombay   City   Civil   and   Sessions Court,   Fort,   Mumbai   –   400032,   which   should   reach   on or before 31.10.2022;  15 d) all   the   accused   in   the   concerned   cases   shall   appear before   the   Principal   Judge,   Bombay   City   Civil   and Sessions Court, Fort, Mumbai  on 14.11.2022; e) on assignment of those cases to the concerned Court(s), as directed hereinabove, the said Court(s) shall frame the charges   within   a   period   of   two   months   from   the   date   of appearance,   or   on     securing   presence   of   the   accused persons, if absent; and thereafter  the trial be concluded as expeditiously as possible, not later than two years. It is   needless   to   observe   that   the   examination   of   the witnesses   in   all   cases   will   be   recorded   by   the   Court(s) separately, thereby it should not cause any prejudice  to any accused.       .….………………………J.                                                 (J.K. MAHESHWARI) New Delhi; September 9, 2022. 16