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

Meni Welly vs The Union Of India And Othrs
2026 Latest Caselaw 2850 Gua

Citation : 2026 Latest Caselaw 2850 Gua
Judgement Date : 27 March, 2026

[Cites 7, Cited by 0]

Gauhati High Court

Meni Welly vs The Union Of India And Othrs on 27 March, 2026

                                                                         Page No.# 1/5

GAHC010047962026




                                                                  undefined

                              THE GAUHATI HIGH COURT
   (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                                 Case No. : WP(C)/1784/2026

            MENI WELLY
            D/O- HOQUOP KINO, R/O- WELLY NAMLO, CHANDRAGAR ROAD,
            ITANAGAR, DIST- PAPUMPARE, ARUNACHAL PRADESH, PIN-781113



            VERSUS

            THE UNION OF INDIA AND OTHRS
            THROUGH ITS SECRETARY , DEPARTMENT OF REVENUE, MINISTRY OF
            FINANCE , NORTH BLOCK, NEW DELHI

            2:THE DIRECTORATE OF ENFORCEMENT
            THROUGH ITS DEPUTY DIRECTOR
             GUWAHATI ZONAL OFFICE -I
             6TH FLOOR
             MAINAAK TOWER
             SHREE NAGAR
             CHRISTIAN BASTI
             GUWAHATI
             KAMRUP (M)
             PIN-78100

Advocate for the Petitioner   : MR. S P SHARMA, K AHMED,MR. N SARMA,DR. AK SARAF,S
DAS

Advocate for the Respondent : DY.S.G.I., SC, ED




                                  BEFORE
                 HONOURABLE MR. JUSTICE N. UNNI KRISHNAN NAIR

                                          ORDER

Page No.# 2/5

Date : 27-03-2026 Heard Dr. A.K. Saraf, learned Sr. counsel assisted by Mr. S.P. Sharma, learned

counsel for the petitioner. Also heard Mr. R.K.D. Choudhury, learned DSGI appearing for

the respondent No. 1 and Mr. R. Dhar, learned standing counsel, Enforcement Directorate

appearing for the respondent No. 2.

2. The petitioner has instituted the present writ petition assailing a summon dated

16-02-2026, issued by the respondent No. 2 invoking the provision of Section 50(2) of the

Prevention of Money Laundering Act, 2002 (in short "the Act of 2002"), requiring the

petitioner to give evidence and/ or produce documents as mentioned in the schedule to

the said notice.

3. Dr. Saraf at the outset by referring to the provisions of the Act of 2002, has

submitted that the power of the Enforcement Directorate (ED) to investigate into an

offence so arises in the event a police case is registered and therein, the sections under

which the case is registered falls within the offence set out in the schedule to the Act of

2002. Dr. Saraf, submits that the initiation of the criminal proceeding was the registration

of Demow P.S. Case No. 13/2024, under Section 379/ 420/ 34 IPC read with Section 51-

1A of the Assam Excise Act. Dr. Saraf submits that Section 420 having been incorporated

in the Demow P.S. Case No. 13/2024 and the same being a scheduled offence under the

Act of 2002, the ED authorities instituted an enquiry in the matter. Dr. Saraf further

highlights that the police on conclusion of the investigation in Demow P.S. Case No.

13/2024, had laid a charge-sheet against the accused persons, therein, under Section

379/ 420/ 34 IPC read with Section 53A of the Assam Excise Act, 2010. It is submitted Page No.# 3/5

that the Trial Court while considering of framing charges against the accused in PRC Case

No. 165/2024, upon examination of the materials brought on record in the charge-sheet,

had found that there was no material to form a prima-facie opinion of commission of

offence by the accused, therein, under Section 379/ 420/ 34 IPC and accordingly, the

charges levelled under the said sections came to be dropped. It is further highlighted that

the accused, therein, were charged only under Section 53-1A of the Assam Excise Act

read with Section 34 of the IPC. Dr. Saraf, accordingly, submits that the accused in PRC

Case No. 165/2024, arising from the Demow P.S. Case No. 13/2024, not being charged

under any scheduled offence under the Act of 2002, the ED would not have jurisdiction to

continue with further investigation in the matter in pursuance to the ECIR registered

against one Sanjay Dewan and Ritu Dewan. Dr. Saraf further submits that the accused in

Demow P.S. Case No. 13/2024, not being charged under offence which is a schedule

offence in the Act of 2002, the notice issued to the petitioner invoking the provision of

Section 50(2) of the Act of 2002, would not be sustainable.

4. Mr. R. Dhar, learned standing counsel, ED appearing for the respondent has

disputed the said position and submits that a police case having been registered in the

matter and therein, a scheduled offence being involved, the provisions of the Act of 2002,

would stand automatically attracted and the subsequent dropping of the charges, which is

also included as schedule offence under the Act of 2002, would not deprive the ED

authorities of the jurisdiction to continue to investigate the matter. Mr. Dhar submits that

the stand of the respondent represented by him would be brought on record by way of

filing an affidavit and therein, the ED authorities would in details, deal with the Page No.# 4/5

submission of the petitioner that on dropping of the schedule offence from the charges

involved in the PRC Case No. 165/2024, the ED would loose its jurisdiction to continue to

investigate the matter on the basis of the case already registered by it in the matter.

5. The submissions made by the learned counsel for the parties have been considered

by this Court. This Court is of the considered view that the submissions made would

require a detail consideration and the same would be permissible only after the

respondents file an affidavit in the matter. Accordingly, the respondents are directed to file

their affidavit on/ or before 30-04-2026.

6. On filing of such affidavit, the petitioner to file its rejoinder, if so advised, on/ or

before 15-05-2026.

7. Registry to list this matter again on 20-05-2026 in the motion column.

8. Considering the submission raised by Dr. Saraf with regard to the jurisdiction of the

ED authority to continue to investigate the matter by invoking the provisions of the Act of

2002, this Court provides that till the next date of listing, the ED authority shall not insist

for the personal appearance of the petitioner before them.

9. The said direction is also passed by considering the submissions made by Dr. Saraf

that in pursuance to the notice dated 16-02-2026, the documents as sought for, therein,

has already been submitted before the concerned authorities by the petitioner.

10. Registry to list this matter again on 20-05-2026.

Page No.# 5/5

JUDGE

Comparing Assistant

 
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