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

Surya Prakash Punia vs Sandeep Ahuja
2025 Latest Caselaw 3646 Chatt

Citation : 2025 Latest Caselaw 3646 Chatt
Judgement Date : 15 April, 2025

Chattisgarh High Court

Surya Prakash Punia vs Sandeep Ahuja on 15 April, 2025

Author: Ramesh Sinha
Bench: Ramesh Sinha
                                 1




                                              2025:CGHC:17055-DB
                                                                NAFR
          HIGH COURT OF CHHATTISGARH AT BILASPUR

                        MA No. 64 of 2025

Tapasya Rai W/o Rahul Vishnoi Aged About 40 Years R/o 112/261b
Swaroop Nagar, Kanpur
                                                       --- Appellant(s)
                              versus
Sandeep   Ahuja   Deputy   Director,   Directorate   Of     Enforcement,
Government Of India, A-1 Block, Pujari Chambers, Pachpedi Naka,
Raipur, C.G.
                                                     --- Respondent(s)

MA No. 65 of 2025

Shilpi Vishnoi D/o Late Shri Vijay Kumar Vishnoi Aged About 38 Years R/o 112/261b Swaroop Nagar, Kanpur, U.P.

---Appellant(s) Versus Sandeep Ahuja Deputy Director, Directorate Of Enforcement, Government Of India, A - 1 Block Pujari Chambers, Pachpedi Naka, Raipur Chhattisgarh.

--- Respondent(s)

Radha Vishnoi W/o Late Shri Vijay Kumar Vishnoi Aged About 68 Years R/o- 112/261b Swaroop Nagar, Kanpur

---Appellant(s) Versus

Sandeep Ahuja Deputy Director, Directorate Of Enforcement, Government Of India, A-1 Block, Pujari Chambers, Pachpedi Naka, Raipur, C.G.

--- Respondent(s)

M/s Tejasvi Sunshine Pvt. Ltd. At B- 42, Gayatri Nagar Raipur Through Its Director Preeti Godara W/o Sameer Vishnoi Age 40 R/o Devendra Nagar Raipur (C.G.)

---Appellant(s) Versus Sandeep Ahuja Deputy Director Directorate Of Enforcement Government Of India A-1 Block Pujari Chamber Pachpedi Naka Raipur (C.G.)

--- Respondent(s)

Smt. Preeti Godara W/o Sameer Vishnoi Aged About 40 Years R/o. Devendra Nagar, Raipur, C.G.

---Appellant(s) Versus Sandeep Ahuja Deputy Director, Directorate Of Enforcement, Government Of India, A-1 Block, Pujari Chambers, Pachpedi Naka, Raipur, C.G.

--- Respondent(s)

M/s Sripreeti Tirumala Agro Farm Pvt. Ltd. At B-42, Gayatri Nagar, Raipur, Through Its Director, Preeti Godara W/o Sameer Vishnoi Age- 40 R/o- Devendra Nagar, Raipur, C.G.

---Appellant(s) Versus

Sandeep Ahuja Deputy Director, Directorate Of Enforcement, Government Of India, A-1 Block, Pujari Chambers, Pachpedi Naka, Raipur, C.G.

--- Respondent(s)

Nirmala Godara W/o Late Sunder Singh Godara Aged About 60 Years R/o Godara Cotton Factory, Anupgarh, District- Ganganagar

---Appellant(s) Versus Sandeep Ahuja Deputy Director, Directorate Of Enforcement Government Of India, A-1 Block, Pujari Chambers, Pachpedi Naka, Raipur, C.G.

--- Respondent(s)

Surya Prakash Punia S/o Shiv Kumar Aged About 34 Years R/o Ward No. 25, Pilibanga, District Haumangarh, Rajasthan.

---Appellant(s) Versus

Sandeep Ahuja Deputy Director, Directorate Of Enforcement, Government Of India, A-1, Block, Pujari Chambers, Pachpedi Naka, Raipur, Chhattisgarh.

--- Respondent(s)

Meena Godara W/o Surya Prakash Puniya Aged About 42 Years R/o Ward No. 25 Pilibanga, District Hanumangarh, Rajisthan.

---Appellant(s) Versus

Sandeep Ahuja Deputy Director, Directorate Of Enforcement, Government Of India, A - 1, Block Pujari Chambers, Pachpedi Naka, Raipur Chhattisgarh.

--- Respondent(s)

For Appellant(s) : Mr. Abhyuday Tripathi, Advocate For Respondent(s) : Dr. Saurabh Kumar Pande, Advocate

Hon'ble Shri Ramesh Sinha, Chief Justice Hon'ble Shri Arvind Kumar Verma, Judge Judgment on Board

Per Ramesh Sinha, Chief Justice

15/04/2025

1. Proceedings of this matter have been taken through video

conferencing.

2. Heard Mr. Abhyuday Tripathi, learned counsel for the Appellants.

Also heard Dr. Saurabh Kumar Pande, learned counsel for

respondents.

3. The respective appellants have filed these appeals seeking

quashing of order dated 05.12.2024 passed by the Appellate

Authority under Section 26 of the Prevention of Money

Laundering Act, 2005 (for short, "the Act of 2005") and also the

order dated 01.06.2023 passed by the Adjudicating Authority

under Section 6 of the Act of 2005 and release the properties of

the appellants which has been attached by the Enforcement

Directorate.

4. Since common facts and issues are involved in these appeals,

they are being considered and decided together. All these

appeals are listed today for orders on default.

5. Perusal of the office notes goes to show that the present appeals

are barred by limitation of 47 / 49 days and it has further been

reported by the Registry that no application for condonation of

delay has been filed by the appellants.

6. The conduct of the appellants by filing these appeals against the

order dated 05.12.2024 passed by the Appellate Tribunal under

the the Smugglers and Foreign Exchange Manipulators

(Forfeiture of Property) Act, 1976, New Delhi (for short, the

Appellate Tribunal) goes to show that they were party to the

proceedings and they were aware of the fact that their appeals

have been dismissed and they had to take recourse to law

against the impugned order, but the present appeals have been

filed without being accompanied by any application for

condonation of delay, which goes to suggest that the present

appeals have been filed with an oblique motive.

7. Dr. Saurabh Kumar Pande, learned counsel for the respondent

submits that the appellants have wrongly arrayed Mr. Sandeep

Ahuja as party respondent, which in fact should have been

arrayed by designation and not in personal capacity.

8. Today, when the matter has come up for hearing, learned counsel

for the appellants prays that he may be granted 48 hours time to

cure the defects pointed out by the Registry.

9. On a pointed query being made by this Court to the learned

counsel for the appellants as to why no application for

condonation of delay has been filed accompanying these appeals

when it was well known to the appellants that the appeals were

filed beyond limitation, and why the respondent No. 2 has been

arrayed in personal capacity and not in official capacity, Mr.

Tripathi has failed to give any satisfactory explanation and

tenders his apology for the same.

10. The aforesaid conduct of the learned counsel for the appellants

has not only caused inconvenience to the Court but the precious

time of the Court has also been wasted. The appeals have been

drafted in a very casual and sketchy manner without adhering to

the basic requirements and the learned counsel has not made

any efforts or taken pains to cure the defects pointed out by the

Registry, in advance.

11. Since the Registry has pointed out number of defects in these

appeals and above all, despite knowing the fact that the appeals

are barred by limitation, no application seeking condonation of

delay has been filed, Mr. Tripathi, learned counsel for the

respective appellants seeks permission of this Court to withdraw

the present appeals with liberty to file better constituted appeals

duly accompanied with proper applications.

12. Learned counsel for the other side has no objection.

13. In view of the above, these appeals are dismissed as

withdrawn, with liberty to file a better constituted appeal, subject

to depositing a sum of Rs.25,000/- (each) as cost by the

appellants in the Registry of this Court and the same shall be

transmitted to the Government Home for Mentally

Underdeveloped Children, Mana Camp, District- Raipur (C.G.).

14. Certified copy of the documents annexed in the appeals, if any,

may be returned back to the counsel for the appellants after

obtaining the photocopy of the same, subject to deposit of the

fine amount.

                                      Sd/-                                     Sd/-
                            (Arvind Kumar Verma)                            (Ramesh Sinha)
                                    JUDGE                                   CHIEF JUSTICE




Manpreet / Amit

      AMIT
      KUMAR
      DUBEY





 

 
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