Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Taijunnehar Bibi vs The Joint Director
2025 Latest Caselaw 1792 Cal/2

Citation : 2025 Latest Caselaw 1792 Cal/2
Judgement Date : 17 June, 2025

Calcutta High Court

Smt. Taijunnehar Bibi vs The Joint Director on 17 June, 2025

Author: Debangsu Basak
Bench: Debangsu Basak
                                                                 2025:CHC-OS:90-DB

                  IN THE HIGH COURT AT CALCUTTA
                    CIVIL APPELLATE JURISDICTION
         AN APPEAL FROM JUDGMENT AND ORDER PASSED IN ITS
                 CONSTITUTIONAL WRIT JURISDICTION
                            ORIGINAL SIDE


                             APML/1/2025
                           IA No.GA/1/2025

                      SMT. TAIJUNNEHAR BIBI
                              Versus
        THE JOINT DIRECTOR, DIRECTORATE OF ENFORCEMENT.

                             APML/2/2025
                           IA No.GA/1/2025

                         ILTUSH AHMMED
                              Versus
        THE JOINT DIRECTOR, DIRECTORATE OF ENFORCEMENT.


Present :
The Hon'ble Justice Debangsu Basak
-And-
The Hon'ble Justice Md. Shabbar Rashidi


For the Appellant     : Mr. Apurba Kumar Ghosh, Adv.

For the Respondent   : Mr. Arijit Chakraborty, Adv.

Ms. Swati Kumari Singh, Adv.

HEARD ON              : 20.05.2025 & 17.06.2025
DELIVERED ON          : 17.06.2025

DEBANGSU BASAK, J.:-

1. Two appeals are taken up for analogous hearing as the same are

directed against the same Final Order dated February 25, 2025

passed by the Appellate Tribunal under SAFEMA at New Delhi in

2025:CHC-OS:90-DB

two appeals being FPA-PMLA-1429/Kol/2016 and FPA-PMLA-

1430/Kol/2016.

2. Learned advocate appearing for the appellants submits that, the

offences alleged as against the appellants were committed allegedly

for the period between June 13, 2005 to June 16, 2007. He points

out that the schedule of offences to the Prevention of Money

Laundering Act, 2002 were amended with effect from June 1, 2009.

Therefore, the Enforcement Directorate (ED) acted without

jurisdiction in proceeding under the Act of 2002.

3. Relying upon the value of the properties appearing from the title

deeds, learned advocate appearing for the appellants submits that,

such value was less than Rs.30 lakhs and, therefore, again the

same were not within the jurisdiction of the authorities under the

Act of 2002.

4. In response to a query of the Court, learned advocate for the

appellants submits that, there is a proposal for settlement with the

bank. He points out that proceedings under the Recovery of Debts

due to Banks and Insolvency Act, 1993 are pending. He also points

out that there are criminal proceedings pending as against the

appellants.

5. Learned advocate for the ED submits that, the offences of the

appellants are continuing till date. They are in possession of the

2025:CHC-OS:90-DB

proceeds of the crime till date. Therefore, the proceeding under the

Act of 2002 cannot be said to be without jurisdiction.

6. Referring to Section 2 (y) of the Act of 2002 learned advocate for the

ED submits that the appellants are being proceeded against for

offences described in part A of the schedule and therefore there is

no pecuniary limit as sought to be contended.

7. Materials on record establish that, the appellants were borrowers of

Indian Overseas Bank. By mortgaging 11 several immovable

properties with Indian Overseas Bank, the appellants obtained loan

from such bank. Loan was not repaid by the appellants. Despite

our requests to the appellants to inform the Court as to the time

period within which the liability to the bank will be discharged, it is

contended on behalf of the appellants, since proceedings before the

Debts Recovery Tribunal are pending and that there are settlement

proposals, they would not commit to any payment schedule. The

appellants did not exhibit any intention to repay the bank in course

of hearing of the appeals. Till date the proceeds of the crime are yet

to be recovered. Appellants are in possession of the proceeds of the

crime.

8. Stand of the appellants, if accepted, is one of a repayment holiday

in respect of a loan obtained by the appellants from a public sector

bank.

2025:CHC-OS:90-DB

9. Transactions between the appellants and the Bank are not

simplicities to on transactions. Central Bureau of Investigation

(CBI), Bank Securities and Fraud Cell, Kolkata registered a first

information report (FIR) against the appellants amongst other

persons, with active facilitation by employee of the bank for

commission of fraud on the bank. The first information report

speaks of fraud being committed for the period from June 13, 2005

to May 16, 2007. The first information report was registered, inter

alia, under Section 120B/41419/420/467/468/471 of the Indian

Penal Code and Sections 11/12/13(2) read with Section 13(1)(d) of

the Prevention of Corruption Act, 1988 for causing wrongful loss to

the Indian Overseas Bank to the tune of Rs.5.24 crores. On the

basis of the first information report, Enforcement Directorate

recorded ECIR No.KLZO/05/2009 dated November 16, 2009

against the accused persons. ED recorded the statement of the

accused persons including the appellants before us.

10. On the basis of the materials collected during investigation,

ED attached 11 several properties as described in the order under

appeal under the Provisional Attachment Order dated April 3,

2014. Thereafter Original Complaint No.320/2014 was filed before

the adjudicating authority for confirmation of the Provisional

Attachment Order.

2025:CHC-OS:90-DB

11. The adjudicating authority confirmed the attachment by its

order dated June 30, 2016. Being aggrieved the appellant filed two

several appeals before the Tribunal being FPA-PMLA-

1429/Kol/2016 and FPA-PMLA-1430/Kol/2016, which resulted in

the impugned order.

12. With regard to the issue of the period of alleged offences and

the schedule of offences are concerned, we find that, the period of

the offences is alleged to be between June 13, 2005 to May 16,

2007. It is alleged that within this period that fraud was

committed. By perpetrating such fraud, the appellants along with

other persons, denuded a public sector bank, Indian Overseas

Bank, of money legitimately belonging to Indian Overseas Bank, on

the plea of obtaining loan by mortgaging several immovable

properties. The proceeds of the crime remain with the appellants

till date. It remained with the appellants on the date when the

Schedule to the Act of 2002 was amended with effect from June 1,

2009.

13. Therefore, it cannot be said that, as on the date when the

Schedule to the Act, 2002 was amended, the appellants were not in

possession of the proceeds of the crime of an offence within the

meaning of the Act of 2002 disentitling the authorities under the

2025:CHC-OS:90-DB

Act, 2002 to invoke the provisions of the Act of 2002 as against any

of the appellants before us.

14. The plea, therefore, that by virtue of the Schedule to the Act,

2002 being amended with effect from June 1, 2009 and the

offences alleged to be committed for a period prior thereto is not

accepted. In our view, the Act of 2002 attempts to deal with and

prevent money laundering. It is this essence which should be kept

in mind while deciding the issue as to whether or not the period of

the commission of the offence, is beyond the Act of 2002. The test

would be whether or not with the coming into force of the Act of

2002 as also the subsequent amendments thereto, the persons

charged under the Act, 2002 are in possession of the proceeds of

the crime. If the answer to the issue as to whether the persons

charged are in possession of the proceeds of the crime, after the

Act, 2002 and its amendment came into effect, is in the affirmative

then the invocation of the Act, 2002 against such charged persons

cannot be faulted.

15. In the facts and circumstances of the present case, it appears

that the appellants were dealing with immovable properties

concerned as well as the proceeds of the crime subsequent to June

1, 2009. Therefore, we are not in a position to agree with the

contention of the appellants that the period of offence being prior to

2025:CHC-OS:90-DB

June 1, 2009, therefore, the provisions of Act of 2002 are not

attracted.

16. Section 2(1)(y) of the Act of 2002 defines a scheduled offence.

Clause (ii) thereof speaks of total value involved in offences to be in

excess of Rs. 1 crore or more. Clause (ii) was amended by the

amending Act of 2015 and Rs. 30 lakhs was substituted with Rs. 1

crore.

17. The proceedings initiated by ED as against the appellants

herein relates to Section 2(1)(y) Clause (i) of the Act of 2002 which

does not prescribe any pecuniary value. That apart, Clause (ii) prior

to its amendment stood at Rs. 30 lakhs whereas, the proceeds of

the crime are in excess of Rs. 5.24 crores. Even taking the value

prescribed by way of the amendment to Clause (ii) then also, the

proceedings are in respect of proceeds of crime far in excess of the

prescribed limit. We hasten to add that, the proceedings of the ED

against the appellants, are in respect of offences specified under

Part A of the Schedule of the Act of 2002 which does not prescribe

any pecuniary limit.

18. In a proceeding under the Act, 2002 so as to adjudicate

whether the subject-matter falls within the pecuniary jurisdiction

or not, one should be concerned with the quantum of the fraud

committed rather the value of the immovable properties concerned.

2025:CHC-OS:90-DB

19. Moreover, the prescription of value as made under the Act,

2002 under Section 2(1)(y) relates to Part-B of the Schedule and

not to Part-A thereof. The offence alleged as against the appellants

are under Part-A of the Schedule. The contention that the

proceedings being below the prescribed pecuniary limit is without

any basis.

20. In such circumstances, we do not find any merit in the

present appeal.

21. Accordingly, both the appeals along with the connected

applications (APML/1/2025 with IA GA/1/2025 and APML/2/2025

with IA GA/1/2025) are dismissed without any order as to costs.

(DEBANGSU BASAK, J.)

22. I agree.

(MD. SHABBAR RASHIDI, J.)

A/s.

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter