Citation : 2023 Latest Caselaw 9801 Bom
Judgement Date : 21 September, 2023
2023:BHC-AS:27807
1 apl-1505-2019.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPLICATION NO.1505 OF 2019
Mehul Choksi .....Applicant
Versus
1. State of Maharashtra,
2. Enforcement Directorate, Mumbai .... Respondents
......
WITH
INTERIM APPLICATION NO.2733 OF 2021
IN
CRIMINAL APPLICATION NO.1505 OF 2019
......
WITH
INTERIM APPLICATION NO.2736 OF 2021
IN
CRIMINAL APPLICATION NO.1505 OF 2019
-----
Mr. Vijay Aggarwal, Advocate a/w. Rahul Agarwal, Yash Agrawal,
Abhiraj Rai, Jasmin Purani, Rohit Kaul, Yashwardhan Tiwari for
the Applicant.
Mr. A.R. Patil, APP for the Respondent No.1-State.
Mr. H.S. Venegavkar, Special P.P. a/w. Aayush Kedia for the
Respondent No.2.
-----
CORAM : SARANG V. KOTWAL, J.
RESERVED ON : 08th SEPTEMBER, 2023
PRONOUNCED ON: 21st SEPTEMBER, 2023
1 of 27
::: Uploaded on - 21/09/2023 ::: Downloaded on - 22/09/2023 07:19:08 :::
2 apl-1505-2019.odt
ORDER:
1. Heard Shri Vijay Aggarwal, learned counsel for the
Applicant in both Applications, Shri A.R. Patil, learned APP for the
Respondent No.1-State and Shri H.S. Venegavkar, learned Special
P.P. for the Respondent No.2.
2. The Applicant has challenged the order dated
30.8.2019 passed by the learned Special Judge, Greater Bombay
below Exhibit-55 in Criminal M.A. No. 997/2018. Said application
was filed by the Applicant before the learned Special Judge for
directions to dismiss the application preferred under Section 4 of
the Fugitive Economic Offenders Act 2018 (hereinafter referred to
as the "FEO Act"). The learned Special Judge directed that the
matter would proceed further for hearing of the arguments of
learned counsel for the respondent before him (i.e the Applicant
herein) and thereafter for rejoinder by learned SPP for the
Applicant before him (the Respondent No2 in the present
2 of 27
3 apl-1505-2019.odt
application before this Court) on the main application under
Section 4 of FEO Act.
3. The brief background of the case is mentioned in the
present application as follows:
i. An FIR No.RC02(E)/2018 was registered with BS & FC
(CBI) Mumbai on 15.2.2018 under section 120-B read with
420 of IPC and under section 13 (2) read with 13(1)(d) of
the Prevention of Corruption Act 1988. Pursuant to the
FIR, the charge sheet was filed by the CBI before the
learned Special CBI Judge on 15.5.2018. The learned
judge took cognizance against the Applicant and the other
accused on 22.5.2018. It was registered as Special CBI
Case No.38/2018 and is pending before the Special Judge
for CBI, Sessions Court, Greater Bombay. In pursuance to
the registration of the FIR by the CBI, The Enforcement
Directorate (for short, 'ED') registered Enforcement Case
Information Report [ECIR] No. MBZO-I/04/2018. The ED
filed a complaint under section 45 of the Prevention of
3 of 27
4 apl-1505-2019.odt
Money Laundering Act, 2002 (for short, 'PML Act') before
the Special PMLA Court. That court took cognizance on
3.7.2018 against the Applicant and the other accused and
the case is pending before that court at the stage of
appearance.
ii. On 10.7.2018, the ED filed an application under section 4
read with Section 12 of the Fugitive Economic Offenders
Ordinance, 2018 praying that the Applicant be declared as
a fugitive economic offender and his properties be
confiscated under FEO Act.
iii. The Applicant filed an application before the learned
Special Judge praying for dismissal of the application filed
under the FEO Act on the ground that the application
under section 4 of the FEO Act was not accompanied by an
affidavit as contemplated under section 297 of Cr.P.C.. This
application was filed below Exhibit-55 which was rejected
by the impugned order and hence the present application
is filed.
4 of 27
5 apl-1505-2019.odt
SUBMISSIONS ON BEHALF OF THE APPLICANT :
4. Learned counsel Shri Aggarwal appearing for the
Applicant relied on various provisions of the FEO Act, the Code of
Criminal Procedure 1973 and the PML Act. He made the following
submissions:
i. Section 16 of the FEO Act puts the burden on the Director
or the authorized person to establish that an individual is
a fugitive economic offender or that the property in
question was the proceeds of crime or any other property
in which the individual, alleged to be an economic
offender, has an interest. He therefore submitted that the
averments in the application are important and they have
to be supported by a proper affidavit. In the present case,
the verification clause below the application under section
4 of the FEO Act is not proper. The requirements of
section 297 of Cr.P.C. and the provisions of the Criminal
Manual issued by the Bombay High Court for the
guidance of the criminal courts are not complied with and
hence the application was not maintainable.
5 of 27
6 apl-1505-2019.odt
ii. There are various averments in the application filed by
the Deputy Director of ED which were not true and could
not be true. Therefore, it was necessary that the
application was supported by an affidavit so that the
person who filed the application was bound by the
averments in the application. As an example of one of the
false statements, learned counsel referred to paragraph-
9.5 of the said application, wherein it was mentioned that
the Applicant had left the country under suspicious
circumstances in the first week of January 2018, whereas
the FIR was filed in February 2018 against him and the
Applicant could not have imagined about the future
registration of the FIR. He also disputed the averment that
the Applicant was the prime conspirator and that he was
the mastermind behind the scam. He submitted that all
these averments were required to be supported by a
proper affidavit. He submitted that this application is
decided under the procedure mentioned in the FEO Act,
which mainly depends on the averments in the
6 of 27
7 apl-1505-2019.odt
application and therefore filing of this application in
proper form was very important. Therefore, it was all the
more necessary that the application was supported by an
affidavit adhering to the necessary ingredients of section
297 of Cr.P.C., which is mandatory in nature as it uses the
word 'shall'. He submitted that where a power is given to
do a certain thing in a certain way, the thing must be done
in that way or not at all. The other methods of
performance are necessarily forbidden. In support of this
contention, he relied on a Division Bench judgment of this
Court in the case of Euro School Education Trust vs.
Divisional Fee Regulatory Committee, Pune and others1
iii. He submitted that Sub-section (2) of Section 4 of Cr.P.C.
provides that all offences under any law, other than IPC,
shall be investigated, inquired into, tried, and otherwise
dealt with according to the same provisions of Cr.P.C., but
subject to any enactment for the time being in force
regulating the manner or place of investigating, inquiring
1 2017 SCC OnLine Bom 7766
7 of 27
8 apl-1505-2019.odt
into, trying or otherwise dealing with such offences. He
laid emphasis on Section 5 of Cr.P.C., which mentions that
nothing contained in Cr.P.C., in the absence of a specific
provision to the contrary, shall affect any special or local
law or any special form of procedure prescribed by any
other law. He submitted that unless there was
inconsistency between the FEO Act and Cr.P.C., it cannot
be said that the provisions of Cr.P.C., and in particular
section 297 of Cr.P.C. were not applicable. According to
Shri Aggarwal, there was no inconsistency between FEO
Act and Cr.P.C. in respect of these provisions.
iv. His next submission was that, under section 21 of FEO Act
it was mentioned that the provisions of the said Act shall
have effect notwithstanding anything inconsistent
therewith contained in any other law. Therefore, since
there was no inconsistency with Cr.P.C., this overriding
effect did not affect the provisions of Cr.P.C. He submitted
that section 22 of FEO Act makes the position more clear
as it is mentioned that the provisions of FEO Act shall be
8 of 27
9 apl-1505-2019.odt
in addition to and not in derogation of any other law.
Therefore, according to Shri Aggarwal, the provisions of
the FEO Act will have to be read in addition to the
provisions of Cr.P.C..
v. Shri Aggarwal referred to Rule 3 of the Declaration of
Fugitive Economic Offender (Forms And Manner of Filing
Application) Rules 2018 (hereinafter referred to as 'FEO
Rules'). He submitted that this Rule will have to be read
with Section 297 of Cr.P.C.. In support of this submission,
he relied on the judgment of a Single Judge Bench of this
court in the case of M/s. Jaimin Jewelery Exports Pvt. Ltd.
and others Vs. The State of Maharashtra and another 2. In the
said judgment, reference was made to paragraphs-3 to 5
of Chapter VII of the Criminal Manual.
. It was observed in paragraph-47 of the said
judgment that filing of an affidavit is not an empty
formality. The mandate is that the affidavit should clearly
2 Decided on 14.3.2017 passed in Criminal Revision Application No.432/2015 (Bombay High Court)
9 of 27
10 apl-1505-2019.odt
state what portion of the statement is made on the
declarant's knowledge and what portion of statement is
made on his information and belief. When a particular
portion is not within the declarant's own knowledge, but
is based on the information obtained from others or is
based on documents, the declarant should disclose the
source of the information or his belief.
. It was further observed that, in that case the
verification clause did not disclose that the knowledge of
that particular witness was based on records and he had
not disclosed the source of information as required in
paragraph-5(3 )of Chapter VII of Criminal Manual.
. Shri Aggarwal relied on the judgment of a
Single Judge of the High Court of Punjab and Haryana in
the case of Santokh Singh and Sokha Vs. The State of Punjab 3
which has taken a similar view.
vi. Shri Aggarwal then criticised the impugned order. In that
order, a reference was made to Jaimin's case (supra), but, 3 Decided on 4.12.2002 in Criminal Revision No.883/1989 (High Court of Punjab & Haryana)
10 of 27
11 apl-1505-2019.odt
according to Shri Aggarwal, it was not given its due
importance by the learned judge. It was held that the
provisions of FEO Act had overriding effect and therefore
the application was to proceed for hearing. Having
observed thus, the learned Judge further reasoned that
even if the provisions of section 297 of Cr.P.C. were taken
into consideration, the deponent had stated that the
contents were true and correct to the best of his
knowledge derived from the records. According to Shri
Aggarwal, these two reasons were contrary to each other.
He submitted that learned Judge either could have held
that section 297 of Cr.P.C. is not applicable or could have
held that the requirement of section 297 Cr.P.C. were
complied with. But his observations are contradictory to
each other and therefore the order is not based on sound
reasoning. He submitted that the learned judge has not
dealt with the provisions of the Criminal Manual though
argument was advanced in that behalf and it was referred
to in Jaimin's case (supra), and therefore the matter
11 of 27
12 apl-1505-2019.odt
should be remanded back to him for passing a proper
order. In support of this contention he relied on the
observations of the Hon'ble Supreme Court in the case of
Jitendra Kumar Vs. State of Bihar4. In paragraph-9 of the
said order, the Hon'ble Supreme Court has observed that
there was no reasoning on the submissions urged by the
learned counsel for the parties and therefore the order
passed by the High Court was not proper.
In the same context, he relied on the
judgment of a Division Bench of this court in the case of
Yogesh Waman Athavale Vs. Vikram Abasaheb Jadhav5.
vii. His last submission was that this was an important issue
which should have been decided as the preliminary issue
because it goes to the root of the jurisdiction of the court
to entertain such application as it was not supported by a
proper affidavit. In support of this submission, he relied
on the judgment of the Hon'ble Supreme Court in the case
4 Decided by the Hon'ble Supreme Court dated 10.5.2019 in Criminal Appeal No.8/2019. 5 Decided on 11.2.2020 in Contempt Petition No.127/2019 (Bombay High Court)
12 of 27
13 apl-1505-2019.odt
of State through Central Bureau of Investigation, New Delhi
Vs. Jitender Kumar Singh6
SUBMISSIONS ON BEHALF OF THE RESPONDENT NO.2 :
5. In response to these submissions, Shri Venegavkar
made the following submissions:
i. The FEO Act was enacted for a specific purpose. It was
mainly deterrent in nature and was not punitive. He
submitted that the proceedings can be dropped if the
Applicant appears before the court. Section 4 of FEO
Act lays down the form of application which is
elaborated in Rule 3 of the FEO Rules. Section 11
prescribes the procedure. He submitted that if there is
no procedure prescribed in the Special Act at all, then
only the provisions of Cr.P.C. would apply. But when
there is a special procedure prescribed under the
Special Act, the procedure under Cr.P.C. cannot be
looked at. The special procedure and in particular Rule
6 (2014) 11 SCC 724
13 of 27
14 apl-1505-2019.odt
3 of the FEO Rules are complied with. His most
important submission was that under the FEO Act or
Rules, there was no provision or requirement for filing
an affidavit at all and therefore all the submissions
made by learned counsel for the Applicant had no
relevance. He submitted that Jaimin's case (supra)
actually supports the Respondent No.2's case. In that
case, it was observed that the verification clause did not
disclose that knowledge of the concerned witness was
based on records, whereas in the present case, the
verification clause specifically mentions that knowledge
of the Applicant filing the said application under
Section 4 of the FEO Act was based on records. Thus, in
fact, the observations in Jaimin's case (supra) helps the
Respondent No.2's case that the procedure was properly
followed.
ii. He submitted that section 4 of FEO Act refers to the
reason to believe, for which the Director or the Deputy
Director has to rely on the material in his possession
14 of 27
15 apl-1505-2019.odt
that any individual is a fugitive economic offender. He
can file an application in such form and manner as
prescribed. In the present case, the application itself
refers to the statement of reasons to believe that the
Applicant was a fugitive economic offender, as
specifically mentioned in paragraph-9 of the
application. Therefore the question of belief is clearly
answered in the application itself.
iii. Shri Venegavkar submitted that there was nothing
wrong with the reasoning given by the learned Special
Judge. He took into consideration the alternate
arguments and gave his reasons with reference to
section 297 of Cr.P.C..
REJOINDER ON BEHALF OF THE APPLICANT :
6. In rejoinder to the submissions of Shri Venegavkar ,
Shri Aggarwal further submitted that in all the applications which
are filed in all the courts, an affidavit is necessary. As per the
definition of 'evidence' under section 3 of the Evidence Act, this
application is an 'evidence', and as per the special procedure with
15 of 27
16 apl-1505-2019.odt
reference to this particular application, it was necessary that it was
affirmed with proper verification.
REASONS :
7. Before referring to the facts in the present case, it is
necessary to reproduce certain provisions which are referred to by
both the learned Counsel repeatedly:
. Sections 5 & 297 of Cr.P.C. :
" 5. Saving. - Nothing contained in this Code shall, in the absence of a specific provision to the contrary, affect any special or local law for the time being in force, or any special jurisdiction or power conferred, or any special form of procedure prescribed, by any other law for the time being in force."
"297. Authorities before whom affidavits may be sworn.--- (1) Affidavits to be used before any Court under this Code may be sworn or affirmed before---
(a) any Judge or any Judicial or Executive Magistrate, or
(b) any Commissioner of Oaths appointed by a High Court or Court of Session, or
(c) any notary appointed under the Notaries Act, 1952 (53 of 1952).
(2) Affidavits shall be confined to, and shall state separately, such facts as the deponent is able to prove from his own knowledge and such facts as he has reasonable ground to believe to be true, and in the
16 of 27
17 apl-1505-2019.odt
latter case, the deponent shall clearly state the grounds of such belief.
(3) The Court may order any scandalous and irrelevant matter in the affidavit to be struck out or amended."
======
. Clauses 4 & 5 of Chapter VII of the Criminal Manual :
"4. Unless it is otherwise provided, an affidavit may be made by any person having knowledge of the facts deposed to.
5. (1) Every affidavit should clearly specify what portion of the statement is made on the declarant's knowledge and what portion of the statement is made on his information or belief.
(2) When a particular portion is not within the declarant's own knowledge but it is stated from information obtained from others, the declarant must use the expression "I am informed" and if it is made on belief should add "I verily believe it to be true." He must also state the source or ground of the information or belief, and give the name and address of, and sufficiently described for the purpose of identification, the person or persons from whom he had received such information. (3) When the statement rests on facts disclosed in documents or copies of documents procured from any Court or other person, the declarant shall state the source from which they were procured and his information, or belief, as to the truth of the facts disclosed in such documents."
======
. Sections 4, 11, 12, 16, 21 and 22 of the FEO Act :
"4. Application for declaration of fugitive economic offender and procedure therefor. (1) Where the Director or any other officer not below the rank of Deputy Director
17 of 27
18 apl-1505-2019.odt
authorised by the Director for the purposes of this section, has reason to believe (the reasons for such belief to be recorded in writing), on the basis of material in his possession, that any individual is a fugitive economic offender, he may file an application in such form and manner as may be prescribed in the Special Court that such individual may be declared as a fugitive economic offender.
(2) The application referred to in sub-section (1) shall contain--
(a) reasons for the belief that an individual is a fugitive economic offender;
(b) any information available as to the whereabouts of the fugitive economic offender;
(c) a list of properties or the value of such properties believed to be the proceeds of crime, including any such property outside India for which confiscation is sought;
(d) a list of properties or benami properties owned by the individual in India or abroad for which confiscation is sought; and
(e) a list of persons who may have an interest in any of the properties listed under clauses
(c) and (d).
(3) The Authorities appointed for the purposes of the Prevention of Money-laundering Act, 2002 (15 of 2003) shall be the Authorities for the purposes of this Act. =====
11. Procedure for hearing application. (1) Where any individual to whom notice has been issued under sub- section (1) of section 10 appears in person at the place and time specified in the notice, the Special Court may terminate the proceedings under this Act.
(2) Where any individual to whom notice has been issued under sub-section (1) of section 10 fails to appear at the place and time specified in the notice, but enters appearance through counsel, the Special Court may in its
18 of 27
19 apl-1505-2019.odt
discretion give a period of one week to file a reply to the application under section 4.
(3) Where any individual to whom notice has been issued under sub-section (1) of section 10 fails to enter appearance either in person or through counsel, and the Special Court is satisfied--
(a) that service of notice has been effected on such party; or
(b) that notice could not be served in spite of best efforts because such individual has evaded service of notice, it may, after recording reasons in writing, proceed to hear the application.
(4) The Special Court may also give any person to whom notice has been issued under sub-section (2) of section 10 a period of one week to file a reply to the application under section 4.
====== "12. Declaration of fugitive economic offender. (1) After hearing the application under section 4, if the Special Court is satisfied that an individual is a fugitive economic offender, it may, by an order, declare the individual as a fugitive economic offender for reasons to be recorded in writing.
(2) On a declaration under sub-section (1), the Special Court may order that any of the following properties stand confiscated to the Central Government--
(a) the proceeds of crime in India or abroad, whether or not such property is owned by the fugitive economic offender; and
(b) any other property or benami property in India or abroad, owned by the fugitive economic offender.
(3) The confiscation order of the Special Court shall, to the extent possible, identify the properties in India or abroad that constitute proceeds of crime which are to be confiscated and in case such properties cannot be identified, quantify the value of the proceeds of crime.
19 of 27
20 apl-1505-2019.odt
(4) The confiscation order of the Special Court shall separately list any other property owned by the fugitive economic offender in India which is to be confiscated. (5) Where the Special Court has made an order for confiscation of any property under sub-section (2), and such property is in a contracting State, the Special Court may issue a letter of request to a Court or authority in the contracting State for execution of such order. (6) Every letter of request to be transmitted to a contracting State under sub-section (5) shall be transmitted in such form and manner as the Central Government may, by notification, specify in this behalf. (7) The Special Court may, while making the confiscation order, exempt from confiscation any property which is a proceed of crime in which any other person, other than the fugitive economic offender, has an interest if it is satisfied that such interest was acquired bona fide and without knowledge of the fact that the property was proceeds of crime.
(8) All the rights and title in the confiscated property shall, from the date of the confiscation order, vest in the Central Government, free from all encumbrances. (9) Where on the conclusion of the proceedings, the Special Court finds that the individual is not a fugitive economic offender, the Special Court shall order release of property or record attached or seized under this Act to the person entitled to receive it.
(10) Where an order releasing the property has been made by the Special Court under sub-section (9), the Director or any other officer authorised by him in this behalf may withhold the release of any such property or record for a period of ninety days from the date of receipt of such order, if he is of the opinion that such property is relevant for the appeal proceedings under this Act.
====
16. Rules of evidence. (1) The burden of proof for establishing--
20 of 27
21 apl-1505-2019.odt
(a) that an individual is a fugitive economic offender;
or
(b) that a property is the proceeds of crime or any other property in which the individual alleged to be a fugitive economic offender has an interest, shall be on the Director or the person authorised by the Director to file the application under section 4.
(2) Notwithstanding anything contained in any other law for the time being in force, where any person referred to in sub-section (2) of section 10 claims that any interest in any property was acquired bona fide and without knowledge of the fact that, such property constitutes proceeds of crime, the burden of proving such fact shall lie upon him. (3) The standard of proof applicable to the determination of facts by the Special Court under this Act shall be preponderance of probabilities.
=====
21. Overriding effect. The provisions of this Act shall have effect, notwithstanding anything inconsistent therewith contained in any other law for the time being in force.
=====
22. Application of other laws not barred. The provisions of this Act shall be in addition to and not in derogation of any other law for the time being in force."
=====
.Rule 3 of the FEO Rules reads thus :
"3. Form and manner of application for declaring an individual as a fugitive economic offender.--(1) The Director or the authorised officer, as the case may be, shall prepare an index containing the following materials, namely:-
21 of 27
22 apl-1505-2019.odt
(i) a copy of a warrant of arrest in relation to prosecution of a Scheduled Offence against the individual believed to be a fugitive economic offender issued by any Court in India;
(ii) a statement of reasons to believe that an individual is a fugitive economic offender;
(iii) a statement on any information available as to the whereabouts of the individual believed to be a fugitive economic offender;
(iv) any proof of effort undertaken to bring the individual believed to be a fugitive economic offender back to India;
(v) a list of properties or value of such properties believed to be the proceeds of crime, including any such property outside India for which confiscation is sought;
(vi) a list of properties or benami property owned by the individual believed to be a fugitive economic offender in India or abroad for which confiscation is sought;
(vii) a copy of a confiscation order issued by the Adjudicating Authority under the Prohibition of Benami Property Transactions Act, 1988, if any;
(viii) a list of persons who may have an interest in any of the properties listed under clauses (v) and(vi).
(2) The index and material prepared under sub-rule (1) shall be signed on each page and forwarded to the Special Court in a sealed envelope, indicating a reference number and date of despatch.
(3) The Director or the authorised officer, as the case may be, shall maintain registers and other records such as acknowledgement slip register and dak register and shall ensure that necessary entries are made in the register immediately as soon as a copy of the application along with the materials are forwarded to the Special Court."
22 of 27
23 apl-1505-2019.odt
8. The verification clause below the application
preferred under Section 4 of the FEO Act is as follows :
"VERIFICATION I, Kapil Raj, S/o. Mr. Om Singh, Deputy Director of Directorate of Enforcement, Mumbai Zonal Office, Government of India, Ministry of Finance, Department of Revenue, Mumbai, having its office at 4 th Floor, "Kaiser-I-Hind", Currimbhoy Road, Ballard Estate, Mumbai-400001, the applicant herein above do hereby solemnly affirm and state that whatever is stated in the preceding paragraphs of the above application is true and correct to the best of my knowledge derived from record."
. The Deputy Director is very specific about his
knowledge and it is mentioned in the verification that whatever
was stated in the said application was true and correct to the best
of his knowledge derived from the records. Section 297 of Cr.P.C.
mentions that the deponent making the affidavit shall separately
state such facts as he was able to prove from his own knowledge
and such facts as he has reasonable ground to believe to be true,
and in the case of his belief, he has to state the grounds of such
belief. In the present case, the verification mentions that the
application is filed to the best of the deponent's knowledge derived
23 of 27
24 apl-1505-2019.odt
from the records. He has nowhere stated that he was filing the
application based on his own knowledge, but it was based on his
knowledge derived from the records. Therefore, there cannot be
any infirmity in this type of verification wherein the application is
filed based on the records which the deponent had perused and he
believed it to be true to the best of his knowledge. This also
sufficiently complies with the requirement of clauses 4 & 5 of the
Criminal Manual. The entire application was based on the facts
derived from the records. There were no different categories which
could be restricted to his own knowledge or to his belief. He has
given source of his knowledge as the records. Therefore, even the
source was properly disclosed. Therefore, there is nothing wrong
with the verification.
9. Though Shri Aggarwal found fault with the
consideration of alternate arguments, as rightly submitted by Shri
Venegavkar, the Special Court could consider the alternate
arguments, and I do not see any infirmity in that behalf.
24 of 27
25 apl-1505-2019.odt
10. I also find substance in the submissions of Shri
Venegavkar that the required format of the application was
complied with by the Respondent No.2 herein. Section 4 of FEO Act
refers to an application in such form and manner as may be
prescribed. This form and manner is prescribed under Rule 3 of the
FEO Rules, which are reproduced hereinabove. I find that the
application is filed in the format laid down in the said Rule 3.
Therefore, there is sufficient compliance with the requirement of
Section 4 of the FEO Act.
11. Therefore, accepting the arguments of Shri Aggarwal
that a thing which is directed to be done in a particular way has to
be done in that way only, in the present case, I find that the
application is properly filed under Section 4 of FEO Act.
12. As rightly submitted by Shri Venegavkar, when
special procedure is provided under the Special Act, i.e. the FEO
Act in this case, this procedure will have to be followed, and in this
case the said procedure has been followed. Section 5 of Cr.P.C. gives
more clarity to this issue. Section 5 of Cr.P.C. provides that nothing
25 of 27
26 apl-1505-2019.odt
contained in the Cr.P.C., in the absence of specific provision to the
contrary, affect any special law or any special form of procedure
prescribed by any other law. Thus, the procedure prescribed under
FEO Act is not affected by the provisions of Cr.P.C..
13. In fact, Section 21 of the FEO Act gives an overriding
effect to the FEO Act and therefore even as per Section 5 of Cr.P.C.
and also as per Section 21 of the FEO Act, the special procedure
prescribed under the FEO Act will not get affected by any provision
under Cr.P.C..
14. In this context, the preamble of the Act is significant.
It states that this is an Act to provide for measures to deter fugitive
economic offenders from evading the process of law in India by
staying outside the jurisdiction of Indian courts, to preserve the
sanctity of the rule of law in India and for matters connected
therewith or incidental thereto. Therefore, section 4 of the FEO Act
and Rule 3 of the FEO Rules are made to further the objective of
this Act and they cannot be bypassed by taking recourse to the
26 of 27
27 apl-1505-2019.odt
other provisions of Cr.P.C. to contend that the affidavit was not
proper.
15. Looking at all these aspects of this matter, firstly I do
not find any infirmity in the verification and even otherwise I find
that all the requirements under Section 4 of the FEO Act and under
Rule 3 of the FEO Rules are properly complied with in this case.
Therefore, I do not see any reason to interfere with the impugned
order and hence the application is rejected. The interim relief
stands vacated. In view of disposal of the main Application, nothing
survives in the pending Interim Applications and same are also
disposed of.
(SARANG V. KOTWAL, J.)
27 of 27
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!