Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manoj Kumar Babulal Punamiya vs The State Of Jharkhand Through Director ...
2025 Latest Caselaw 4854 Jhar

Citation : 2025 Latest Caselaw 4854 Jhar
Judgement Date : 27 August, 2025

Jharkhand High Court

Manoj Kumar Babulal Punamiya vs The State Of Jharkhand Through Director ... on 27 August, 2025

Author: Sujit Narayan Prasad
Bench: Sujit Narayan Prasad
                                                      2025:JHHC:25726




       IN THE HIGH COURT OF JHARKHAND AT RANCHI

                    Criminal Revision No. 1091 of 2012
                                  ---------

Manoj Kumar Babulal Punamiya, son of Sri Babulal Punamiya, Resident of Room No.2001/2002, Vardhman Height Co. Hsg. Sco. Ltd., C.S No.758, Coner of T.B. Kadam Marg, A.G. Pawar Lane, Byculla, PS- Byculla, Mumbai, Maharashtra-400 027. ... ... Petitioner Versus The State of Jharkhand through Director of Enforcement ... ... Opposite Party With Criminal Revision No. 1326 of 2018

---------

1. Manoj Kumar Babulal Punamiya, son of Late Shri Babulal Punamiya, Resident of A-.2001/-002, Vardhman Heights, District-Mumbai Suburban, Byculla East, PO & PS-Byculla, Mumbai 400027.

2. Balaji Lifestyle Realtors Private Limited represented through its director Manoj Kumar Babulal Punamiya, 118/120, Ashok House, 3rd Floor, Opp. Khara Kuwa, Zaveri Bazaar, PO Kalbadevi, P.S L.T Marg, District-Mumbai 400002.

3. Balaji Universal Tradelink Private Limited represented through its director Manoj Kumar Babulal Punamiya, 118/120, Ashok House, 3rd Floor, Opp. Khara Kuwa, Zaveri Bazaar, PO Kalbadevi, P.S L.T Marg, District-Mumbai 400002.

... ... Petitioners Versus State of Jharkhand through Director of Enforcement ... ... Opposite Party

---------

CORAM: HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD

----------

For the Petitioners : Mr. Krishna Kumar, Advocate Mr. Ram Kumar, Advocate For the Opp. Party-ED : Mr. Amit Kumar Das, Advocate Mr. Saurav Kumar, Advocate

----------

C.A.V. on 20/08/2025 Pronounced on 27/08/2025

1. Since these matters are interlinked and, as such, both are heard together

and being disposed of by a common order.

2. Both of these criminal revision petitions have been filed under Section

397 and 401 of Cr.P.C.

2025:JHHC:25726

3. Criminal Revision No. 1091 of 2012 is directed against the order dated

25.09.2012 passed by the learned Special Judge, CBI cum PMLA,

Ranchi in in connection with ECIR/02/PAT/09/AD registered for the

offence under section 3 and punishable under section 4 of the Prevention

of Money Laundering Act, 2002 (in short PMLA, 2002) whereby and

whereunder, the application filed by the petitioner seeking discharge has

been rejected.

4. Criminal Revision No.1326 of 2018 is directed against the order dated

13.06.2018 in connection with ECIR/02/PAT/09/AD registered for the

offence under section 4 of the PMLA, 2002 whereby and whereunder,

the charge has been framed against the petitioners with respect to

Supplementary Complaint.

Factual Matrix:

5. The brief facts of the case as per the pleading made in the instant petition

which requires to be enumerated herein, read as under:

(i) The Petitioner filed the Cr. Rev. 1091 of 2012 challenging the

Order dated 25.09.2012 passed by the learned Special Judge, CBI

cum PMLA at Ranchi in the petitioner's application for discharge

filed under section 227 of the Cr. P. C. against the Complaint dated

06.10.2010 filed by the Opposite Party against the Petitioner under

section 45 of the PMLA, 2002.

(ii) The petitioners filed Cr. Rev. No.1326 of 2018 challenging the

Order dated 13.06.2018 passed by the learned Special Judge, CBI

2025:JHHC:25726

cum PMLA at Ranchi whereby charges have been framed against

the petitioners with respect to Supplementary Complaint.

(iii) It needs to refer herein that the petitioner's (in Cr. Rev. No.1326

of 2018) application for discharge filed under section 227 of the

Cr. P. C. against the Supplementary Complaint dated 14.02.2018

filed by the Opposite Party against the petitioners-Manoj Kumar

Babulal Punamiya and his 2 companies Balaji Lifestyle Realtors

Private Limited and Balaji Universal Tradelink Private Limited

under section 45 of the PMLA, 2002 has been dismissed vide order

dated 07.06.2018 and consequent to the aforesaid dismissal of the

said discharge application charges have been framed against the

petitioners.

(iv) It is pleaded that an application under section 156(3) of the Code

was filed in the Hon'ble Court of Vigilance Judge Cum Additional

Judicial Commissioner Ranchi praying for taking cognizance of

offence u/s 409, 420, 423, 424, 465, 120-B of the Indian Penal

Code 1860 read with sections 7, 10, 11 and 13 of the Prevention

of Corruption Act 1988 against the accused persons and the

petitioner was not amongst the accused named in the said

complaint application;

(v) It is pleaded that pursuant to the cognizance of the above

complaint application, u/s 156(3) by the said learned Court, a

F.I.R. came to be filed bearing number 09/09 dated 02.07.2009

against the accused persons. The petitioner was not amongst such

accused persons;

2025:JHHC:25726

(vi) It is pleaded that pursuant to the above F.I.R. filed by the Vigilance

Police the Enforcement Directorate proceeded to file a case

bearing number ECIR/02/PAT/09/AD dated 08.10.2009 for

investigation of money laundering from the proceeds, if any,

arising out of the alleged offences under Indian Penal Code 1860

and Prevention Of Corruption Act 1988 registered in the above

F.I.R. 09/09 dated 02.07.2009 and the same being listed as

Scheduled Offences in Part B and Part C of the PMLA 2002. The

said ECIR named 9 accused persons. The petitioner was not

amongst the said accused persons;

(vii) It is pleaded that the name of the Petitioner appeared in some

records of one of the accused mentioned in the ECIR based on

which the Enforcement Directorate through/with the Income Tax

Department raided the premises of the Petitioner and based on the

presence of the name of the Petitioner in some records of one of

the accused mentioned in the ECIR made out a case that the

Petitioner was liable for prosecution for the offence of money

laundering under the provisions of the PMLA 2002;

(viii) It is pleaded that the Enforcement Directorate regularly carried out

investigations with the Petitioner from the period October 2009 to

August 2010 including personal appearance before the

Enforcement Directorate, recording of statements, submission of

various records etc. The Petitioner rendered full co-operation to

the Enforcement Directorate and the Petitioner was arrested on

11.08.2010;

2025:JHHC:25726

(ix) It is pleaded that thereafter on 06.10.2010 the Enforcement

Directorate filed a Complaint in respect of the Petitioner u/s 45 of

the PMLA 2002 bearing number ECIR/02/PAT/09/AD (Suppl.)

dated 06.10.2010. At such time the Enforcement Directorate held

that, further investigation in the case was continuing.

(x) The Petitioner has not been charged with any Scheduled Offences

and has been charged with the allegation of offence u/s 3 of PMLA

2002 and which in the event of conviction is punishable u/s 4 of

the said Act.

(xi) It is pleaded that the petitioner was sent to S.L. Raheja Hospital,

Mumbai for better treatment for nuero surgical complications

under custody as per the orders of the Hon'ble Supreme Court

passed in Cr.M.P.No.21278 of 2011 in Writ petition (Crl.) No.82

of 2011.

(xii) Thereafter, an amalgamation petition filed by the Enforcement

Directorate on 09.02.2012 before the Court of 1st Addl. Judicial

Commissioner which was disposed of by the above-said Court on

12.04.2012.

(xiii) It is pleaded that the petitioner has been admitted to bail vide Order

dated 31.08.2012 passed by the Hon'ble Supreme Court.

(xiv) Thereafter the Petitioner filed a detailed application for discharge

u/s 227 of the Code which has been dismissed on 25.09.2012.

2025:JHHC:25726

6. Being aggrieved with the order dated 25.09.2012, the revision

application being Cr. Revision 1091 of 2012 has been filed for revision

of the impugned order dated 25.09.2012.

7. It requires to refer herein that during pendency of the said Criminal

Revision (Cr. Revision 1091 of 2012) supplementary complaint dated

14.2.2018 was filed against the Petitioner Manoj Kumar Babulal

Punamia along with the company M/s Balaji Life Style Retailers Pvt.

Ltd. and M/s Balaji Universal Trade Links Pvt. Ltd. for the offence U/s

4 of Money Laundering Act where at para 10.1, 10.8 and 11.1 total Rs.

138.18 crore shown as proceeds of crime.

8. Accordingly discharge application against the supplementary complaint

has been filed by the petitioners on the ground that the supplementary

complaint was filed by the complainant after eight years after arrest of

Manoj Kumar Babulal Punamia on 11.8.10 and six years after the

accused was granted bail by the Hon'ble Supreme Court on 31.8.12.

Further ground has been taken that the investigation is complete and the

SAID supplementary complaint has been filed six years after framing of

charge on 25.9.12 and commencement of trial.

9. The respondent ED has taken the ground that there is no bar in filing of

supplementary complaint and the materials collected therein are

sufficient to show that there is a new facts and grounds disclosed during

the further investigation against the above said petitioners and since the

matter was under investigation against the accused M/s Balaji Life Style

Pvt. Ltd. as well as against M/s Balaji Universal Trade Links Pvt. Ltd.,

the same could not be brought earlier.

2025:JHHC:25726

10. The learned special Judge PML Act Ranchi, after perusing the evidence

has dismissed the said discharge application vide order dated 07.06.2018

and consequent to dismissal of the said application charges have been

framed against the petitioners vide order dated 13.06.2018 under Section

3 of PML Act 2002 punishable under Section 4 of the PML Act 2002.

11. Being aggrieved with the order dated 13.06.2018 the revision application

being Cr. Revision 1326 of 2018 has been filed for revision of

the impugned order dated 13.06.2018.

12. It needs to mention herein that the petitioner has earlier moved before

this Hon'ble Court for quashing of warrant of arrest issued by the learned

Trial Court in for writ petition vide W.P. (Cr.) No.10/2010 and the said

application was dismissed vide order dated 3.2.2010 by the learned

Single Judge of this Court.

13. Thereafter, the petitioner has moved against the order dated 03.02.2010

before the Hon'ble Supreme Court of India vide S.L.P. (Crl.) No.

1779/2010 and the said SLP was directed to be withdrawn with liberty

to move an application for regular bail before the appropriate Court.

14. Thereafter, the petitioner has moved for grant of regular bail before

learned 1st A.J.C. Cum Special Judge under PMLA and the same has

been rejected vide the order dated 06.10.2010 and accordingly, the

petitioner has moved before this Hon'ble Court for grant of the Regular

Bail on 03.12.2010 in the said case ECIR/02/PAT/09 vide Bail

Application No.9104 of 2010 and it was finally withdrawn on

05.05.2011 by the petitioner.

2025:JHHC:25726

15. Thereafter, the petitioner has filed a bail application No. 8919 of 2012

and this Hon'ble High Court vide its Order dated 13.02.2012 has rejected

the prayer of the petitioner for the grant of the regular bail and thereafter

the SLP (Crl) no. 1963/2012 with prayer for bail and the same has been

dismissed by the Hon'ble Supreme Court vide its Order dated 19.03.2012

since investigation is pending.

16. Thereafter, the petitioner has filed a writ petition being W.P. (Crl) 54 of

2012 for stay of proceeding on trial under PMLA before the Hon'ble

Supreme Court and the same is withdrawn vide its Order dtd 09.07.2012.

Thereafter petitioner has filed a bail application being B.A. No. 3565 of

2012 and this Hon'ble High Court vide its Order dtd 19.05.2012 has

rejected the prayer of the petitioner and thereafter the petitioner moved

SLP (Crl) no 4516 of 2012 with prayer for grant of regular bail before

the Hon'ble Supreme Court and the said prayer is allowed and the

petitioner is enlarged on regular bail.

17. These revision applications have been preferred against the impugned

orders dated 25.09.2012 and 13.06.2018.

Submission on behalf of the learned counsel for the Petitioner:

18. Mr. Krishna Kumar, learned counsel for the petitioner has taken the

following grounds in assailing the impugned order:

(i) The ground has been taken that the impugned order passed by the

learned Trial Court is completely illegal and perverse in the eyes

of law being non-application of judicial mind, hence,

unsustainable in the eyes of law;

2025:JHHC:25726

(ii) The ground has also been taken that the impugned findings and

order of the learned trial court suffer from an error of law and

manifestly wrong and are grossly unjust, as such, the same

deserves to be set aside.

(iii) By referring of the order dated 25.09.2012 it has been submitted

that the learned trial Court summarily rejected the Discharge

Application without recording submission of either the petitioner

or the Enforcement Directorate and without any hearing at all on

the merits of the Discharge Application.

(iv) It has been contended that the framing of charges is a procedure

of criminal law but subject to appropriate and reasoned disposal

of any discharge pending prior to it with recording of proper

submissions and meritorious hearing.

(v) It has been contended that framing of the charges on the same i.e.

on 25.09.20212, and the rejection of the discharge application on

that very day without any opportunity to know the reasons for the

rejection of the Discharge Application is untenable in the eyes of

law.

(vi) It has been that after seven years of filing of the supplementary

complaint dated 6.10.10 against Manoj Kumar Babulal Punamia

and after six years an amalgamation order dated 9.2.12 where the

investigation against the accused/revisionist Manoj Kumar

Babulal Punamia was completed and charges be framed, the

supplementary complaint has been filed after lapse of six years

2025:JHHC:25726

when the amalgamation application was positively adjudicated

vide order dated 12.4.12.

(vii) It has been contended that petitioners never received or handled

with the proceeds of crime directly or indirectly relating to the

schedule offence and, therefore, it is not possible to sustain the

supplementary complaint alleging proceeds of crime to the tune of

Rs. 138 crores.

(viii) Further the properties prayed for confiscation in the

supplementary complaint have been acquired by M/s Balaji Life

Style Retailers Pvt. Ltd. and M/s Balaji Universal Trade Links Pvt.

Ltd. from legitimate sources and details of each and every account

has been submitted thereof in appeal pending before the Hon'ble

Appellate Tribunal.

(ix) It has been contended that the impugned orders are entirely

incorrect and illegal as it is contrary to the express provisions of

sections 227 and 228 of the Code as also provisions of PMLA,

2002, which mandate the compliance of provisions and procedures

set out in the Code;

(x) It has been contended that the learned Court is compounding its

illegality of first summarily rejecting the Discharge Application

without submissions of the Enforcement Directorate and any

hearing by proceeding to frame charges of laundering where

charges have not framed and trial not determining the generation

and existence of proceeds of crime that are being charged to have

been laundered;

2025:JHHC:25726

(xi) It has been contended that the Impugned Orders are therefore

vitiated and in contravention to all necessary provisions of law,

procedures laid down by law, well settled principles of law and

principles of natural justice;

(xii) It has been contended that the learned trial Court has failed to

appreciate that none of the alleged offences has been made out

against the petitioner.

19. Learned counsel for the petitioner, on the aforesaid grounds, has

submitted that it is, therefore, a fit case where the impugned order needs

to be interfered with.

Submission on behalf of the learned counsel for the Respondent-State:

20. Per contra, Mr. Amit Kumar Das, learned counsel appearing for the

Opposite Party-ED, has taken the following grounds in defending the

order impugned:

(i) It has been contended that sufficient material has been surfaced in

course of investigation to the effect that the involvement of the

petitioners in the commission of alleged crime is there as would

be evident from the record.

(ii) There is enough material on record to frame charge against the

petitioner and accordingly the petition for discharge has been

rightly rejected. Further, there is no illegality or perversity or

material irregularity in the impugned orders calling for any

interference in revisional jurisdiction of this Court. The learned

2025:JHHC:25726

trial Court has passed a well-reasoned order refusing to discharge

the petitioner.

(iii) It has been contended that the present petition is not maintainable

as Directorate of Enforcement has filed Prosecution Complaint

and several Supplementary Prosecution Complaint in the matter

elaborating the close nexus of Manoj Babulal Punamia, Arvind

Vyas, Anil Bastawade with Binod Sinha and Madhu Koda.

Various steps of Money Laundering and involvement of various

persons like Manoj Babulal Punamia, Arvind Vyas, Anil

Bastawade, Vijay Joshi at various steps of laundering of corrupt

money earned by Madhu Koda by misusing his position.

Properties involved in Proceeds of Crime were identified and

attached as per PML Act, 2002. Prosecution was launched in Trial

Court and always at the time of filing Prosecution Complaint or

Supplementary Prosecution Complaint, the Prosecution craved

leave to file Supplementary Prosecution Complaint.

(iv) It has been contended that there is a clear nexus of Madhu Koda

with Manoj Babulal Punamia present revisionist through Binod

Kumar Sinha. Supplementary Prosecution Complaint has been

filed against Manoj Babulal Punamia by the Directorate of

Enforcement on 14.02.2018, clearly reveals the documentary

evidences linking Shri Manoj Babulal Punamia with Shri Binod

Kumar Sinha and other associates of Shri Madhu Koda.

(v) The said Supplementary Prosecution Complaint also reveals the

relationship of Madhu Koda with Shri Manoj Babulal Punamia

2025:JHHC:25726

and M/s Balaji Group Companies wherein the ill-

gotten money of Madhu Koda was parked. Income tax details,

shareholding patterns, inter-related transactions clearly show this

relation and process of money laundering. Statements of Arvind

Vyas, Binod Kumar Sinha, Anil Bastawade confirms the

transactions made in the process of hiding the tainted money

(Proceeds of Crime) and further projecting it as untainted.

(vi) It has further been contended the record of the case reveals that

earlier a complaint was filed against the accused Manoj Babulal

Punamia for the same offence of money laundering. Pending the

further investigation and cognizance was taking on the same day

against Manoj Babulal Punamia, under section 4 of PML Act and

trial was proceeded jointly against seven accused persons. In view

of the fact that cognizance was earlier taken against Manoj Babulal

Punamia for the same offence in the case as such, fresh cognizance

is not required, keep this supplementary complaint as a part of

earlier complaint in this case.

(vii) It has been contended that it is wrongly interpreted by the

petitioner that Directorate of Enforcement will have to confine

itself up to the quantum of Proceeds of Crime mentioned by the

agency investigating the scheduled offence. It is to mention here

that CBI has no purview over money laundering and is responsible

to investigate the criminality only. Even in the submission made

by Investigating Officer of CBI in the case, the term 'Proceeds of

Crime' is not used rather the term illegal acquiring has been used.

2025:JHHC:25726

On the other hand, Directorate of Enforcement has given

responsibility to investigate the Proceeds of Crime generated

through scheduled criminal activity, under Prevention of Money

Laundering Act, 2002.

(viii) It has been contended that Directorate of Enforcement not only

deals with money directly generated from criminal activities but

also looks into the various steps of money laundering where illegal

money is routed through various channels and after going through

various points, it is projected as untainted.

(ix) It has been contended that during the investigation, it was found

that illegally acquired money of Madhu Koda through its partner

went through many inter-related transactions, was used in

acquiring many companies, was used in purchase and sale of

shares of various companies, and documentary evidences as well

as statements of various persons clearly shows that Proceeds of

Crime laundered by Manoj Babulal Punamia with the help of

Binod Sinha and other associates of Madhu Koda to the tune of

Rs. 138.18 Crore.

(x) It has been contended that so far as sections 23 and 24 of PMLA

are concerned, these sections put the onus on petitioner to prove

that proceed of crime is not involved in money-laundering. Any

inter-connected transaction relating to proceeds of crime will be

considered as money-laundering. The Special Court had issued

summon to petitioner after taking cognizance of the

supplementary complaint filed by the Directorate of Enforcement

2025:JHHC:25726

and accorded an opportunity to the petitioner to be heard and to

show if proceeds of crime possessed by the petitioner at the time

of the attachment were not involved in money-laundering.

(xi) It has been contended that it is evident from the abovementioned

fact that Directorate of Enforcement is not confined only to the

amount of illegal acquiring by any criminal activity of scheduled

offence, as revealed by investigation of CBI or any other agency,

rather, the Directorate of Enforcement investigate the money

laundering and whole Proceeds of Crime generated through any

scheduled criminal activity directly or indirectly.

21. Learned counsel for the Opposite Party-ED, on the aforesaid grounds,

has submitted that it is, therefore, not a fit case where the impugned

orders to be interfered with.

Analysis:

22. We have heard the learned counsel for the parties at length and has also

gone through the finding recorded by the learned trial Court in the

impugned order as also the case diary.

23. It is evident that pursuant to a PIL filed in this Court bearing W.P. No.

4700/2008 the Court directed the investigation to be conducted against

various persons by Income Tax authority, Enforcement Directorate and

CBI. Pursuant to that Enforcement Directorate has lodged the present

case numbered as ECIR/02/Pat/09/AD and after investigation

Enforcement Directorate has submitted several complaints against the

petitioner Manoj Kumar Babulal Punamia and other co-accused persons

on different dates.

2025:JHHC:25726

24. It was alleged through these complaint petitions that Madhu Kora, the

then Chief Minister of Jharkhand State along with other co-accused have

amassed huge wealth disproportionate to their known sources of income

by abusing their official position and also through corrupt and illegal

means. Madhu Kora and his close associates Binod Sinha, Sunil Kumar

Sinha, Vikash Sinha, Sanjay Choudhary and Dhananjay Choudhary,

some others were named as associates of Madhu Kora in the alleged

criminal acts. Through those complaint petitions it was stated that in

conspiracy with each other huge investments by the aforesaid accused

persons have been done in different business streams like real estate,

mining, steel and power which are spread over in India and also abroad

like Dubai, Thailand, Indonesia etc.

25. It was alleged that Camtech Manufacturing Co., Dubai was related with

M/s KGN of Dubai and papers related to coal mines investment in

Indonesia was seized by the I.T. authorities at the residence of Arvind

Vyas on 31.10.09 which was allegedly brought by Arvind Vyas for

Manoj Punamia. The seized papers showed the payment of Rs. 25 crores

out of the total cost of US 60 million dollars and that Anil Adinath

Bastawade had sent those papers from Dubai for Babulal Punamia.

26. It was also alleged that Camptech Manufacturing Co. was a company

registered at Dubai and shares of the company were held by Sanjay

Chudhary, Dhananjay Choudhary, Anil Adinath Bastawade, Manoj

Punamia and one local person of Dubai. It was further alleged that the

petitioners were managing the illegal money of Binod Sinha in Jumerra

2025:JHHC:25726

village Down Town Jabel Ali Project, Dubai and handled Binod Sinha's

fund in coal mines in Indonesia.

27. Further on perusal of the record reveals that vide court order dated

25.9.12 the discharge application filed by the petitioner was dismissed

and accordingly charges were framed. Thereafter on 14.02.2018

supplementary prosecution complaint has been filed against the

petitioners and against the aforesaid complaint the discharge application

has been filed by the petitioners which has been dismissed on 07.06.2013

and consequent to dismissal of the said application vide order dated

13.06.2018 the charge has been framed against the petitioners.

28. the aforesaid orders dated 25.09.2012 and 13.06.2018 is impugned

herein.

29. In the background of the factual aspect stated hereinabove, the issues

which require consideration are--

(i) Whether the orders dated 25.09.2012 and 13.06.2018 by which the

application for discharge filed by the petitioner has been dismissed

and charges have been framed respectively, can be said to suffer

from an error?

(ii) Whether on the basis of the evidence which has been collected in

course of investigation, prima facie case against the petitioner and

his company is made out or not?

30. Since both the issues are interlinked as such, they are taken up together.

2025:JHHC:25726

31. This Court, before appreciating the argument advanced on behalf of the

parties deems it fit and proper to discuss herein some of the provisions

of law as contained under the Act, 2002 with its object and intent.

32. The Act 2002 was enacted to address the urgent need to have a

comprehensive legislation inter alia for preventing money-laundering,

attachment of proceeds of crime, adjudication and confiscation thereof

including vesting of it in the Central Government, setting up of agencies

and mechanisms for coordinating measures for combating money-

laundering and also to prosecute the persons indulging in the process or

activity connected with the proceeds of crime.

33. It is, thus, evident that Act 2002 was enacted in order to answer the

urgent requirement to have a comprehensive legislation inter alia for

preventing money-laundering, attachment of proceeds of crime,

adjudication and confiscation thereof for combating money-laundering

and also to prosecute the persons indulging in the process or activity

connected with the proceeds of crime.

34. It needs to refer herein the definition of "proceeds of crime" as provided

under Section 2(1)(u) of the Act, 2002 which reads as under:

"2 (1) (u) "proceeds of crime" means any property derived or obtained, directly or indirectly, by any person as a result of criminal activity relating to a scheduled offence or the value of any such property 3[or where such property is taken or held outside the country, then the property equivalent in value held within the country] 4[or abroad]; [Explanation.--For the removal of doubts, it is hereby clarified that "proceeds of crime"

include property not only derived or obtained from the scheduled offence but also any property which may directly or indirectly be

2025:JHHC:25726

derived or obtained as a result of any criminal activity relatable to the scheduled offence;]"

35. It is evident from the aforesaid provision that "proceeds of crime" means

any property derived or obtained, directly or indirectly, by any person as

a result of criminal activity relating to a scheduled offence or the value

of any such property or where such property is taken or held outside the

country, then the property equivalent in value held within the country or

abroad.

36. In the explanation it has been referred that for removal of doubts, it is

hereby clarified that "proceeds of crime" include property not only

derived or obtained from the scheduled offence but also any property

which may directly or indirectly be derived or obtained as a result of any

criminal activity relatable to the scheduled offence. The aforesaid

explanation has been inserted in the statute book by way of Act 23 of

2019.

37. It is, thus, evident that the reason for giving explanation under Section

2(1)(u) is by way of clarification to the effect that whether as per the

substantive provision of Section 2(1)(u), the property derived or

obtained, directly or indirectly, by any person as a result of criminal

activity relating to a scheduled offence or the value of any such property

or where such property is taken or held outside the country but by way

of explanation the proceeds of crime has been given broader implication

by including property not only derived or obtained from the scheduled

offence but also any property which may directly or indirectly be derived

or obtained as a result of any criminal activity relatable to the scheduled

offence.

2025:JHHC:25726

38. The "property" has been defined under Section 2(1)(v) which means any

property or assets of every description, whether corporeal or incorporeal,

movable or immovable, tangible or intangible and includes deeds and

instruments evidencing title to, or interest in, such property or assets,

wherever located.

39. The schedule has been defined under Section 2(1)(x) which means

schedule to the Prevention of Money Laundering Act, 2002. The

"scheduled offence" has been defined under Section 2(1)(y) which reads

as under:

"2(y) "scheduled offence" means-- (i) the offences specified under Part A of the Schedule; or (ii) the offences specified under Part B of the Schedule if the total value involved in such offences is [one crore rupees] or more; or (iii) the offences specified under Part C of the Schedule."

40.It is evident that the "scheduled offence" means the offences specified

under Part A of the Schedule; or the offences specified under Part B of

the Schedule if the total value involved in such offences is [one crore

rupees] or more; or the offences specified under Part C of the Schedule.

41.The offence of money laundering has been defined under Section 3 of

the Act, 2002 which reads as under:

"3. Offence of money-laundering.--Whosoever directly or indirectly attempts to indulge or knowingly assists or knowingly is a party or is actually involved in any process or activity connected with the [proceeds of crime including its concealment, possession, acquisition or use and projecting or claiming] it as untainted property shall be guilty of offence of money-laundering. [Explanation.-- For the removal of doubts, it is hereby clarified that,-- (i) a person shall be guilty of offence of money-laundering if such person is found to have directly or indirectly attempted to indulge or knowingly assisted or knowingly is a party or is actually involved in one or more of the following processes or

2025:JHHC:25726

activities connected with proceeds of crime, namely:-- (a) concealment; or (b) possession; or (c) acquisition; or (d) use; or

(e) projecting as untainted property; or (f) claiming as untainted property, in any manner whatsoever; (ii) the process or activity connected with proceeds of crime is a continuing activity and continues till such time a person is directly or indirectly enjoying the proceeds of crime by its concealment or possession or acquisition or use or projecting it as untainted property or claiming it as untainted property in any manner whatsoever.]"

42. It is evident from the aforesaid provision that "offence of money-

laundering" means whosoever directly or indirectly attempts to indulge

or knowingly assists or knowingly is a party or is actually involved in

any process or activity connected with the proceeds of crime including

its concealment, possession, acquisition or use and projecting or

claiming it as untainted property shall be guilty of offence of money-

laundering.

43. It is further evident that the process or activity connected with proceeds

of crime is a continuing activity and continues till such time a person is

directly or indirectly enjoying the proceeds of crime by its concealment

or possession or acquisition or use or projecting it as untainted property

or claiming it as untainted property in any manner whatsoever.

44. The punishment for money laundering has been provided under Section

4 of the Act, 2002.

45. The various provisions of the Act, 2002 alongwith interpretation of the

definition of "proceeds of crime" has been dealt with by the Hon'ble

Apex Court in the case of Vijay Madanlal Choudhary and Ors. Vs.

Union of India and Ors., (2022) SCC OnLine SC 929 wherein the

Bench comprising of three Hon'ble Judges of the Hon'ble Supreme

2025:JHHC:25726

Court has decided the issue by taking into consideration the object and

intent of the Act, 2002.

46. It is evident that the purposes and objects of the 2002 Act for which it

has been enacted, is not limited to punishment for offence of money-

laundering, but also to provide measures for prevention of money-

laundering. It is also to provide for attachment of proceeds of crime,

which are likely to be concealed, transferred or dealt with in any manner

which may result in frustrating any proceeding relating to confiscation

of such proceeds under the 2002 Act. This Act is also to compel the

banking companies, financial institutions and intermediaries to maintain

records of the transactions, to furnish information of such transactions

within the prescribed time in terms of Chapter IV of the 2002 Act.

47. The predicate offence has been considered in the aforesaid judgment

wherein by taking into consideration the explanation as inserted by way

of Act 23 of 2019 under the definition of the "proceeds of crime" as

contained under Section 2(1)(u), whereby and whereunder, it has been

clarified for the purpose of removal of doubts that, the "proceeds of

crime" include property not only derived or obtained from the scheduled

offence but also any property which may directly or indirectly be derived

or obtained as a result of any criminal activity relatable to the scheduled

offence, meaning thereby, the words "any property which may directly

or indirectly be derived or obtained as a result of any criminal activity

relatable to the scheduled offence" will come under the fold of the

proceeds of crime.

2025:JHHC:25726

48. In the judgment rendered by the Hon'ble Apex Court in Vijay Madanlal

Choudhary and Ors. Vs. Union of India and Ors. (supra) as under

paragraph 284, it has been held that the Authority under the 2002 Act, is

to prosecute a person for offence of money-laundering only if it has

reason to believe, which is required to be recorded in writing that the

person is in possession of "proceeds of crime". Only if that belief is

further supported by tangible and credible evidence indicative of

involvement of the person concerned in any process or activity connected

with the proceeds of crime, action under the Act can be taken forward

for attachment and confiscation of proceeds of crime and until vesting

thereof in the Central Government, such process initiated would be a

standalone process.

49. Now, after having discussed the judgments passed by the Hon'ble Apex

Court on the issue of various provisions of the Act, 2002, this Court, is

proceeding to discuss the principle of discharge and framing of charge.

50. Now, after having discussed the judgments passed by the Hon'ble Apex

Court on the issue of various provisions of the Act, 2002, this Court, is

proceeding to discuss the principle of discharge.

51. It is well settled that at the time of framing of charge meticulous

examination of evidence is not required, however the evidence can be

sifted or weighed at least for the purpose of recording a satisfaction that

a prima facie case is made out for framing charge to proceed in the case.

Further the trial Court is not required to discuss the evidence for the

purpose of conducting a trial but the discussion of the materials on record

2025:JHHC:25726

is required to reflect the application of judicial mind for finding that

a prima-facie case is made out against the petitioner.

52. It is settled connotation of law that at the stage of framing of charge, the

probable defence of the accused is not to be considered and the materials,

which are relevant for consideration, are the allegations made in the First

Information Report/complaint, the statement of the witnesses recorded

in course of investigation, the documents on which the prosecution relies

and the report of investigation submitted by the prosecuting agency. The

probative value of the defence is to be tested at the stage of trial and not

at the stage of framing of charge and at the stage of framing of charge

minute scrutiny of the evidence is not to be made and even on a very

strong suspicion charges can be framed.

53. Further it is settled position of law that at the stage of framing the charge,

the trial Court is not required to meticulously examine and marshal the

material available on record as to whether there is sufficient material

against the accused which would ultimately result in conviction. The

Court is prima facie required to consider whether there is sufficient

material against the accused to presume the commission of the offence.

Even strong suspicion about commission of offence is sufficient for

framing the charge, the guilt or innocence of the accused has to be

determined at the time of conclusion of the trial after evidence is adduced

and not at the stage of framing the charge and, therefore, at the stage of

framing the charge, the Court is not required to undertake an elaborate

inquiry for the purpose of sifting and weighing the material.

2025:JHHC:25726

54. The issue of discharge was the subject matter before the Hon'ble

Supreme Court in the case of State of Tamilnadu, by Inspector of Police

in Vigilance and Anti-Corruption v. N. Suresh Rajan, (2014) 11 SCC

709, wherein at paragraphs no. 29, 32.4, 33 and 34 the Hon'ble Apex

Court has been observed as under:--

"29. We have bestowed our consideration to the rival submissions and the submissions made by Mr. Ranjit Kumar commend us. True it is that at the time of consideration of the applications for discharge, the court cannot act as a mouthpiece of the prosecution or act as a post office and may sift evidence in order to find out whether or not the allegations made are groundless so as to pass an order of discharge. It is trite that at the stage of consideration of an application for discharge, the court has to proceed with an assumption that the materials brought on record by the prosecution are true and evaluate the said materials and documents with a view to find out whether the facts emerging therefrom taken at their face value disclose the existence of all the ingredients constituting the alleged offence. At this stage, probative value of the materials has to be gone into and the court is not expected to go deep into the matter and hold that the materials would not warrant a conviction. In our opinion, what needs to be considered is whether there is a ground for presuming that the offence has been committed and not whether a ground for convicting the accused has been made out. To put it differently, if the court thinks that the accused might have committed the offence on the basis of the materials on record on its probative value, it can frame the charge; though for conviction, the court has to come to the conclusion that the accused has committed the offence. The law does not permit a mini trial at this stage. 32.4. While passing the impugned orders [N. Suresh Rajan v. Inspector of Police, Criminal Revision Case (MD) No. 528 22 of 2009, order dated 10-12-2010 (Mad)], [State v. K. Ponmudi, (2007) 1 Mad LJ (Cri) 100], the court has not sifted the materials for the purpose of finding out whether or not there is sufficient ground for proceeding against the accused but whether that would warrant a conviction. We are of the opinion that this

2025:JHHC:25726

was not the stage where the court should have appraised the evidence and discharged the accused as if it was passing an order of acquittal. Further, defect in investigation itself cannot be a ground for discharge. In our opinion, the order impugned [N. Suresh Rajan v. Inspector of Police, Criminal Revision Case (MD) No. 528 of 2009, order dated 10-12-2010 (Mad)] suffers from grave error and calls for rectification.

33. Any observation made by us in this judgment is for the purpose of disposal of these appeals and shall have no bearing on the trial. The surviving respondents are directed to appear before the respective courts on 3-2-2014. The Court shall proceed with the trial from the stage of charge in accordance with law and make endeavour to dispose of the same expeditiously.

34. In the result, we allow these appeals and set aside the order of discharge with the aforesaid observations.

55. It has been further held in the case of Asim Shariff v. National

Investigation Agency, (2019) 7 SCC 148, that mini trial is not expected

by the trial court for the purpose of marshalling the evidence on record

at the time of framing of charge. It has been held at paragraph no. 18 of

the said judgment as under:--

"18. Taking note of the exposition of law on the subject laid down by this Court, it is settled that the Judge while considering the question of framing charge under Section 227 CrPC in sessions cases (which is akin to Section 239 CrPC pertaining to warrant cases) has the undoubted power to sift and weigh the evidence for the limited purpose of finding out whether or not a prima facie case against the accused has been made out; where the material placed before the court discloses grave suspicion against the accused which has not been properly explained, the court will be fully justified in framing the charge; by and large if two views are possible and one of them giving rise to suspicion only, as distinguished from grave suspicion against the accused, the trial Judge will be justified in discharging him. It is thus clear that while examining the discharge application filed under Section 227 CrPC, it is expected from the trial Judge to exercise its judicial mind to determine as to whether a case for trial has been made out or not. It is true that in such proceedings, the court is not supposed to hold a mini trial by marshalling the evidence on record."

2025:JHHC:25726

56. It is further settled position of law that defence on merit is not to be

considered at the time of stage of framing of charge and that cannot be a

ground of discharge. A reference may be made to the judgment as

rendered by the Hon'ble Apex Court in State of Rajasthan v. Ashok

Kumar Kashyap, (2021) 11 SCC 191. For ready reference Paragraph no.

11 of the said judgment are quoted below:--

"11. While considering the legality of the impugned judgment [Ashok Kumar Kashyap v. State of Rajasthan, 2018 SCC OnLine Raj 3468] and order passed by the High Court, the law on the subject and few decisions of this Court are required to be referred to.

11.1. In P. Vijayan [P. Vijayan v. State of Kerala, (2010) 2 SCC 398 : (2010) 1 SCC (Cri) 1488], this Court had an occasion to consider Section 227 CrPC What is required to be considered at the time of framing of the charge and/or considering the discharge application has been considered elaborately in the said decision. It is observed and held that at the stage of Section 227, the Judge has merely to sift the evidence in order to find out whether or not there is sufficient ground for proceeding against the accused. It is observed that in other words, the sufficiency of grounds would take within its fold the nature of the evidence recorded by the police or the documents produced before the court which ex facie disclose that there are suspicious circumstances against the accused so as to frame a charge against him. It is further observed that if the Judge comes to a conclusion that there is sufficient ground to proceed, he will frame a charge under Section 228 CrPC, if not, he will discharge the accused. It is further observed that while exercising its judicial mind to the facts of the case in order to determine whether a case for trial has been made out by the prosecution, it is not necessary for the court to enter into the pros and cons of the matter or into a weighing and balancing of evidence and probabilities which is really the function of the court, after the trial starts.

2025:JHHC:25726

11.2. In the recent decision of this Court in M.R. Hiremath [State of Karnataka v. M.R. Hiremath, (2019) 7 SCC 515 : (2019) 3 SCC (Cri) 109 : (2019) 2 SCC (L&S) 380], one of us (D.Y. Chandrachud, J.) speaking for the Bench has observed and held in para 25 as under : (SCC p. 526) "25. The High Court [M.R. Hiremath v. State, 2017 SCC OnLine Kar 4970] ought to have been cognizant of the fact that the trial court was dealing with an application for discharge under the provisions of Section 239 CrPC. The parameters which govern the exercise of this jurisdiction have found expression in several decisions of this Court. It is a settled principle of law that at the stage of considering an application for discharge the court must proceed on the assumption that the material which has been brought on the record by the prosecution is true and evaluate the material in order to determine whether the facts emerging from the material, taken on its face value, disclose the existence of the ingredients necessary to constitute the offence. In State of T.N. v. N. Suresh Rajan [State of T.N. v. N. Suresh Rajan, (2014) 11 SCC 709 : (2014) 3 SCC (Cri) 529 : (2014) 2 SCC (L&S) 721], adverting to the earlier decisions on the subject, this Court held : (SCC pp. 721-22, para 29) '29. ... At this stage, probative value of the materials has to be gone into and the court is not expected to go deep into the matter and hold that the materials would not warrant a conviction. In our opinion, what needs to be considered is whether there is a ground for presuming that the offence has been committed and not whether a ground for convicting the accused has been made out. To put it differently, if the court thinks that the accused might have committed the offence on the basis of the materials on record on its probative value, it can frame the charge; though for conviction, the court has to come to the conclusion that the accused has committed the offence. The law does not permit a mini trial at this stage.'"

57. The Hon'ble Apex Court has further dealt with the proper basis for

framing of charge in the case of Onkar Nath Mishra v. State (NCT of

Delhi) wherein at paragraphs 11, 12 and 14 it has been held as under:--

2025:JHHC:25726

"11. It is trite that at the stage of framing of charge the court is required to evaluate the material and documents on record with a view to finding out if the facts emerging therefrom, taken at their face value, disclosed the existence of all the ingredients constituting the alleged offence. At that stage, the court is not expected to go deep into the probative value of the material on record. What needs to be considered is whether there is a ground for presuming that the offence has been committed and not a ground for convicting the accused has been made out. At that stage, even strong suspicion founded on material which leads the court to form a presumptive opinion as to the existence of the factual ingredients constituting the offence alleged would justify the framing of charge against the accused in respect of the commission of that offence.

12. In State of Karnataka v. L. Muniswamy [(1977) 2 SCC 699 : 1977 SCC (Cri) 404], a three-Judge Bench of this Court had observed that at the stage of framing the charge, the Court has to apply its mind to the question whether or not there is any ground for presuming the commission of the offence by the accused. As framing of charge affects a person's liberty substantially, need for proper consideration of material warranting such order was emphasised.

14. In a later decision in State of M.P. v. Mohanlal Soni [(2000) 6 SCC 338 : 2000 SCC (Cri) 1110] this Court, referring to several previous decisions held that : (SCC p. 342, para 7) "7. The crystallised judicial view is that at the stage of framing charge, the court has to prima facie consider whether there is sufficient ground for proceeding against the accused. The court is not required to appreciate evidence to conclude whether the materials produced are sufficient or not for convicting the accused."

58. The Hon'ble Apex Court in the case of Palwinder Singh v. Balvinder

Singh, (2009) 2 SCC (Cri) 850 has been pleased to hold that charges can

also be framed on the basis of strong suspicion. Marshaling and

appreciation of the evidence is not in the domain of the court at that point

of time.

2025:JHHC:25726

59. Further it is pertinent to mention here that power to discharge an accused

was designed to prevent harassment to an innocent person by the arduous

trial or the ordeal of prosecution. How that intention is to be achieved is

reasonably clear in the section itself. The power has been entrusted to the

Sessions Judge who brings to bear his knowledge and experience in

criminal trials. Besides, he has the assistance of counsel for the accused

and Public Prosecutor. He is required to hear both sides before framing

any charge against the accused or for discharging him. If the Sessions

Judge after hearing the parties frames a charge and also makes an order

in support thereof, the law must be allowed to take its own course. Self-

restraint on the part of the High Court should be the rule unless there is

a glaring injustice which stares the court in the face. The opinion on any

matter may differ depending upon the person who views it. There may

be as many opinions on a particular matter as there are courts but it is no

ground for the High Court to interdict the trial. It would be better for the

High Court to allow the trial to proceed. Reference in this regard may be

taken from the judgment as rendered by the Hon'ble Apex Court in Stree

Atyachar Virodhi Parishad v. Dilip Nathumal Chordia, (1989) 1 SCC

715.

60. Further, the difference between the approach with which the Court

should examine the matter in the discharge has been explained by the

Hon'ble Supreme Court in Amit Kapoor v. Ramesh Chander, (2012) 9

SCC 460, in the following words:--

"17. Framing of a charge is an exercise of jurisdiction by the trial court in terms of Section 228 of the Code, unless the accused is discharged under Section 227 of the Code. Under both these

2025:JHHC:25726

provisions, the court is required to consider the "record of the case" and documents submitted therewith and, after hearing the parties, may either discharge the accused or where it appears to the court and in its opinion there is ground for presuming that the accused has committed an offence, it shall frame the charge. Once the facts and ingredients of the Section exists, then the court would be right in presuming that there is ground to proceed against the accused and frame the charge accordingly. This presumption is not a presumption of law as such. The satisfaction of the court in relation to the existence of constituents of an offence and the facts leading to that offence is a sine qua non for exercise of such jurisdiction. It may even be weaker than a prima facie case. There is a fine distinction between the language of Sections 227 and 228 of the Code. Section 227 is the expression of a definite opinion and judgment of the Court while Section 228 is tentative. Thus, to say that at the stage of framing of charge, the Court should form an opinion that the accused is certainly guilty of committing an offence, is an approach which is impermissible in terms of Section 228 of the Code.

30. We have already noticed that the legislature in its wisdom has used the expression "there is ground for presuming that the accused has committed an offence". This has an inbuilt element of presumption once the ingredients of an offence with reference to the allegations made are satisfied, the Court would not doubt the case of the prosecution unduly and extend its jurisdiction to quash the charge in haste. A Bench of this Court in State of Maharashtra v. Som Nath Thapa (1996) 4 SCC 659 referred to the meaning of the word "presume" while relying upon Black's Law Dictionary. It was defined to mean "to believe or accept upon probable evidence"; "to take as proved until evidence to the contrary is forthcoming". In other words, the truth of the matter has to come out when the prosecution evidence is led, the witnesses are cross-examined by the defence, the incriminating material and evidence is put to the accused in terms of Section 313 of the Code and then the accused is provided an opportunity to lead defence, if any. It is only upon completion of such steps that the trial concludes with the court forming its final opinion and delivering its judgment. Merely because there was a civil

2025:JHHC:25726

transaction between the parties would not by itself alter the status of the allegations constituting the criminal offence.

61. Thus, it is evident that the law regarding the approach to be adopted by

the Court while considering an application for discharge of the accused

person the Court has to form a definite opinion, upon consideration of

the record of the case and the documents submitted therewith, that there

is not sufficient ground for proceeding against the accused. However,

while framing charges, the Court is not required to form a definite

opinion that the accused is guilty of committing an offence. The truth of

the matter will come out when evidence is led during the trial. Once the

facts and ingredients of the Section exist, the court would presume that

there is ground to proceed against the accused and frame the charge

accordingly and the Court would not doubt the case of the prosecution.

62. In the judgment passed by the Hon'ble Supreme court in the case

of Sajjan Kumar v. CBI, reported in (2010) 9 SCC 368, the Hon'ble

Supreme Court has considered the scope of Sections 227 and 228 CrPC.

The principles which emerged therefrom have been taken note of in para

21 as under:

"21. On consideration of the authorities about the scope of Sections 227 and 228 of the Code, the following principles emerge:

(i) The Judge while considering the question of framing the charges under Section 227 CrPC has the undoubted power to sift and weigh the evidence for the limited purpose of finding out whether or not a prima facie case against the accused has been made out. The test to determine prima facie case would depend upon the facts of each case.

2025:JHHC:25726

(ii) Where the materials placed before the court disclose grave suspicion against the accused which has not been properly explained, the court will be fully justified in framing a charge and proceeding with the trial.

(iii) The court cannot act merely as a post office or a mouthpiece of the prosecution but has to consider the broad probabilities of the case, the total effect of the evidence and the documents produced before the court, any basic infirmities, etc. However, at this stage, there cannot be a roving enquiry into the pros and cons of the matter and weigh the evidence as if he was conducting a trial.

(iv) If on the basis of the material on record, the court could form an opinion that the accused might have committed offence, it can frame the charge, though for conviction the conclusion is required to be proved beyond reasonable doubt that the accused has committed the offence.

(v) At the time of framing of the charges, the probative value of the material on record cannot be gone into but before framing a charge the court must apply its judicial mind on the material placed on record and must be satisfied that the commission of offence by the accused was possible.

(vi) At the stage of Sections 227 and 228, the court is required to evaluate the material and documents on record with a view to find out if the facts emerging therefrom taken at their face value disclose the existence of all the ingredients constituting the alleged offence. For this limited purpose, sift the evidence as it cannot be expected even at that initial stage to accept all that the prosecution states as gospel truth even if it is opposed to common sense or the broad probabilities of the case.

(vii) If two views are possible and one of them gives rise to suspicion only, as distinguished from grave suspicion, the trial Judge will be empowered to discharge the accused and at this stage, he is not to see whether the trial will end in conviction or acquittal."

63. In the judgment passed by the Hon'ble Supreme court in the case

of M.E. Shivalingamurthy v. CBI, reported in (2020) 2 SCC 768, the

2025:JHHC:25726

above principles have been reiterated in para 17, 18, 28 to 31 and the

Hon'ble supreme court has explained as to how the matters of grave

suspicion are to be dealt with. The aforesaid paragraphs of the report

are quoted as under:

"17. This is an area covered by a large body of case law. We refer to a recent judgment which has referred to the earlier decisions viz. P. Vijayan v. State of Kerala and discern the following principles:

17.1. If two views are possible and one of them gives rise to suspicion only as distinguished from grave suspicion, the trial Judge would be empowered to discharge the accused.

17.2. The trial Judge is not a mere post office to frame the charge at the instance of the prosecution.

17.3. The Judge has merely to sift the evidence in order to find out whether or not there is sufficient ground for proceeding.

Evidence would consist of the statements recorded by the police or the documents produced before the Court.

17.4. If the evidence, which the Prosecutor proposes to adduce to prove the guilt of the accused, even if fully accepted before it is challenged in cross-examination or rebutted by the defence evidence, if any, "cannot show that the accused committed offence, then, there will be no sufficient ground for proceeding with the trial".

17.5. It is open to the accused to explain away the materials giving rise to the grave suspicion.

17.6. The court has to consider the broad probabilities, the total effect of the evidence and the documents produced before the court, any basic infirmities appearing in the case and so on. This, however, would not entitle the court to make a roving inquiry into the pros and cons.

17.7. At the time of framing of the charges, the probative value of the material on record cannot be gone into, and the material brought on record by the prosecution, has to be accepted as true.

2025:JHHC:25726

17.8. There must exist some materials for entertaining the strong suspicion which can form the basis for drawing up a charge and refusing to discharge the accused.

18. The defence of the accused is not to be looked into at the stage when the accused seeks to be discharged under Section 227 CrPC (see State of J&K v. Sudershan Chakkar). The expression, "the record of the case", used in Section 227 CrPC, is to be understood as the documents and the articles, if any, produced by the prosecution. The Code does not give any right to the accused to produce any document at the stage of framing of the charge. At the stage of framing of the charge, the submission of the accused is to be confined to the material produced by the police (see State of Orissa v. Debendra Nath Padhi).

28. It is here that again it becomes necessary that we remind ourselves of the contours of the jurisdiction under Section 227 CrPC. The principle established is to take the materials produced by the prosecution, both in the form of oral statements and also documentary material, and act upon it without it been subjected to questioning through cross-examination and everything assumed in favour of the prosecution, if a scenario emerges where no offence, as alleged, is made out against the accused, it, undoubtedly, would ensure to the benefit of the accused warranting the trial court to discharge the accused.

29. It is not open to the accused to rely on the material by way of defence and persuade the court to discharge him.

30. However, what is the meaning of the expression "materials on the basis of which grave suspicion is aroused in the mind of the court's", which is not explained away? Can the accused explain away the material only with reference to the materials produced by the prosecution? Can the accused rely upon material which he chooses to produce at the stage?

31. In view of the decisions of this Court that the accused can only rely on the materials which are produced by the prosecution, it must be understood that the grave suspicion, if it is established on the materials, should be explained away only in terms of the materials made available by the prosecution. No doubt, the

2025:JHHC:25726

accused may appeal to the broad probabilities to the case to persuade the court to discharge him."

64. In the case of Asim Shariff v. NIA, (supra), it has been held by the

Hon'ble Apex Court that the words 'not sufficient ground for

proceeding against the accused' clearly show that the Judge is not a

mere post office to frame the charge at the behest of the prosecution, but

has to exercise his judicial mind to the facts of the case in order to

determine whether a case for trial has been made out by the prosecution.

In assessing this fact, it is not necessary for the court to enter into the

pros and cons of the matter or into a weighing and balancing of evidence

and probabilities which is really his function after the trial starts. At the

stage of Section 227, the Judge has merely to sift the evidence in order

to find out whether or not there is sufficient ground for proceeding

against the accused. The sufficiency of ground would take within its fold

the nature of the evidence recorded by the police or the documents

produced before the court which ex-facie disclose that there are

suspicious circumstances against the accused so as to frame a charge

against him.

65. Recently, the Full Bench of the Hon'ble Apex Court in the case

of Ghulam Hassan Beigh v. Mohd. Maqbool Magrey, (2022) 12 SCC

657 has elaborately discussed the issue of framing of charge and has held

in paragraph 27 which reads as under:

"27. Thus from the aforesaid, it is evident that the trial court is enjoined with the duty to apply its mind at the time of framing of charge 14 and should not act as a mere post office. The endorsement on the charge-sheet presented by the police as it is without applying its mind and without recording brief reasons in

2025:JHHC:25726

support of its opinion is not countenanced by law. However, the material which is required to be evaluated by the court at the time of framing charge should be the material which is produced and relied upon by the prosecution. The sifting of such material is not to be so meticulous as would render the exercise a mini trial to find out the guilt or otherwise of the accused. All that is required at this stage is that the court must be satisfied that the evidence collected by the prosecution is sufficient to presume that the accused has committed an offence. Even a strong suspicion would suffice. Undoubtedly, apart from the material that is placed before the court by the prosecution in the shape of final report in terms of Section 173 CrPC, the court may also rely upon any other evidence or material which is of sterling quality and has direct bearing on the charge laid before it by the prosecution."

66. Thus, from aforesaid legal propositions it can be safely inferred that if,

upon consideration of the record of the case and the documents submitted

therewith, and after hearing the submissions of the accused and the

prosecution in this behalf, the Judge considers that there is no sufficient

ground for proceeding against the accused, he shall discharge the

accused and record his reasons for doing so and if, after such

consideration and hearing as aforesaid, the Judge is of the opinion that

there is ground for presuming that the accused has committed an offence,

the trial Court shall frame the charge.

67. Therefore, the stage of discharge is a stage prior to framing of the charge

and once the Court rejects the discharge application, it would proceed for

framing of charge. At the stage of discharge, the Judge has merely to sift

and weigh the evidence in order to find out whether or not there is

sufficient ground for proceeding against the accused and in other words,

the sufficiency of grounds would take within its fold the nature of the

evidence recorded by the police or the documents produced before the

2025:JHHC:25726

court which ex facie disclose that there are suspicious circumstances

against the accused so as to frame the charge against him and after that

if the Judge comes to a conclusion that there is sufficient ground to

proceed, he will frame a charge and, if not, he will discharge the accused.

68. While exercising its judicial mind to the facts of the case in order to

determine whether a case for trial has been made out by the prosecution,

it is not necessary for the Court to enter into the pros and cons of the

matter or into a weighing and balancing of evidence and probabilities

which is really the function of the court, after the trial starts.

69. It is considered view that at this stage of the instant case, the Court was

only required to consider whether a prima facie case has been made out

or not and whether the accused is required to be further tried or not

because at the stage of framing of the charge and / or considering

the discharge application, the mini trial is not permissible.

70. In the backdrop of aforesaid case laws and judicial deduction, this Court

is now proceeding to examine the fact so as to come to the conclusion as

to whether the evidence which has been collected in course of

investigation and has been brought on record, as would be available in

the impugned order prima facie case against the petitioner is made out or

not?

71. It is evident from record that present petitioner is an accused in

connection with ECIR/02/PAT/09/AD registered for the offence under

sections 3 and punishable under section 4 of the PMLA, 2002. The

petitioner has preferred the discharge application under Section 227 of

Cr. P.C. but the same has been dismissed vide order dated 25.09.2012 by

2025:JHHC:25726

the court concerned by taking into consideration the entire material

available on record.

72. The learned counsel for the petitioner has emphatically contended that

while rejecting the discharge application, rule of natural Justice has not

been adhered by the Spl. Judge PML Act, therefore the order dated

25.09.2012 is not sustainable in the eye of law.

73. This Court in order to appreciate the aforesaid contention has gone

through the order dated 25.09.2012 by which the application for

discharge of the petitioner has been rejected.

74. It is evident from the aforesaid order that the case was fixed for charge

on 13.10.11 and therefore ample time was available to the accused

persons including the revisionist for filing or for taking any step but the

petitioner/revisionist did not file application for discharge, thereafter on

13.9.12 i.e. almost after one year, it had been ordered by the Court

concerned that every petition filed for discharge shall be deemed to be

rejected. Accordingly, the Spl. Judge PML Act while taking into entire

material available on record has dismissed the said discharge application

on the ground of delaying tactics which had been adopted by the

petitioner.

75. Thus, from the aforesaid order it is evident that the contention of learned

counsel that rule of natural justice has not been followed is not correct

since the accused/revisionist himself had not filed the discharge

application and consumed time in order to delay the trial.

2025:JHHC:25726

76. Now this Court in the backdrop of the settled position of law which has

already been discussed hereinabove is adverting to order dated

13.06.2018 by which charges has been framed against the petitioner

along with the companies namely M/s Balaji Life Style Retailers Pvt.

Ltd. And M/s Balaji Universal Trade Links Pvt. Ltd. through its

representative accused Manoj Kumar Babulal Punamia.

77. But before coming to the order dated 13.06.2018 it needs to refer herein

that on the basis of supplementary prosecution complaint dated

14.02.2018 charges have been reframed against the petitioner. The

relevant paragraph of the order of re-framing of charge based upon the

said supplementary prosecution complaint has been quoted in the counter

affidavit filed by the respondent ED, for ready reference the same is

being quoted as under:

"Perused the case along with Supplementary Complaint and documents produced by the Prosecution, it appears that the accused Manoj Babulal Punamia has committed prima-facie offence under section 3 read section 4 of PMLA, 2002 by using his companies/firms cited accused no. 2 and 3 for disguising the Proceeds of Crime to the tune of Rs. 138.18 Crore and dealt with an investment. Further the record of the case reveals that earlier was a complaint was filed against the accused Manoj BabulalPunamia for the same offence of money laundering to the tune of Rs. 58.69 Crore. Pending the further investigation and cognizance was taking on the same day against Manoj Babulal Punamia, under section 4 of PML Act and trial proceeded jointly against seven accused persons. In view of the fact that cognizance was earlier taken against Manoj Babulal Punamia for the same offence in the case as such, fresh cognizance is not required, keep this supplementary complaint as a part of earlier complaint in this case.....

2025:JHHC:25726

78. Thereafter discharge application has been filed by the petitioners which

has been dismissed vide order dated 07.06.2013 by the Spl. Judge and

consequent to the dismissal of the said discharge application, the charges

have been framed under Section 3 of the PML Act 2002 against the

petitioners vide order dated 13.06.2018.

79. It needs to refer herein that in the present criminal Revision application

(Cr. Revision No. 1326 of 2018) the order framing charge dated

13.06.2018 has been challenged, wherein it has been mention about the

culpability of the petitioners. It has been stated therein that the petitioners

along with the other accused persons during the period from 2005 to

2008 have knowingly assisted and have been a party in the process and

activities connected with the proceed of crime and projected it as

untainted property by obtaining/acquiring huge properties and also by

showing transaction through paper companies and by obtaining

accommodation entries in such paper companies for the purpose of

projecting the proceeds of crime as untainted properties and knowingly

have obtained/acquired huge properties at different states of India and

across the border in Foreign countries such as Dubai, Sweden, Indonesia,

Thailand and Liberia, you all have directly or indirectly indulged and

knowingly assisted each other and by involving in process and activity

connected with the proceeds of crime of schedule offence of Prevention

of Money Laundering Act, 2002, obtained/acquired properties valued

worth 36,33,11,16,240/- and US $ 2,429,990 and out of which the

petitioners has projected the proceeds of crime by its investment in the

properties valued worth Rs. 138 .18 Crores as untainted properties.

2025:JHHC:25726

80. So far as the allegations against the petitioners are concerned, it needs to

refer herein that It has come on record that the accused/revisionist

namely Manoj Kumar Babulal Punamia and Arvind Vyas are the close

associates of co-accused Binod Sinha and Sanjay Choudhary, Anil

Adinath Bastawade, Dhananjay Choudhary who actively helped them in

investment of proceeds of crime in a suspected manner and during the

course of investigation statement of D.K. Srivastava, Senior Assistant

General Manager (Projects) of IVRCL Infrastructure and Projects Ltd.,

Lucknow was recorded on 21.7.2010 and whereby it is revealed that

Binod Sinha was a mastermind to decide the percentage of ill legal

gratification to be taken and the place where the money was to be

delivered.

81. It has come on record that Manoj Kumar Babulal Punamia has also

admitted in his statement dated 6.12.2012 that the shares were transferred

to Binod Kumar Sinha and Sanjay Choudhary on 2.8.2008, whereas the

payments were received on 17.3.2009 are going to show his nexus with

Binod Kumar Sinha and Sanjay Choudhary. Shares of this company were

sold at premium (at Rs. 1,000/- per share), whereas Manoj Kumar

Babulal Punamia sold these shares to Binod Kumar Sinha and Sanjay

Choudhary @ Rs. 10/-, thereby making a loss of Rs. 25,07,99,670/-.

82. Further it is alleged that Balaji Group of Companies under control of

Manoj Kumar Babulal Punamia had transactions with companies

controlled by Binod Kumar Sinha through another company under

control of Manoj Kumar Babulal Punamia namely Keyman Advisory

Services Pvt. Ltd. Statements of bank accounts of companies of Balaji

2025:JHHC:25726

Group, M/s Keyman Advisory Services Pvt. Ltd., M/s Quantum

Powertech Pvt. Ltd., M/s Blue Techno Projects Ltd. reveals nexus of

these companies. The further investigation also reveals that the accused

Manoj Kumar Babulal Punamia processed the proceeds of crime through

those two companies namely M/s Balaji Lifestyle Retailers Pvt. Ltd. And

M/s Balaji Universal Tradelink Pvt. Ltd. wherein he is the Director and

maximum percentage of share of both the companies are holding by

himself or his associates or group of companies which is

owned/controlled by him.

83. Thus, from the aforesaid it is evident that prima facie- material is

available against the present petitioners, as such charges have been

framed under the Section 3 of the Act 2002.

84. Further it needs to refer herein that supplementary prosecution complaint

has been filed on 14.02.2018 but there is no bar in the filing of the

supplementary complaint as per the criminal procedure Code and further

as per the mandate of Section 216 Cr. P.C. the charge can be added or

alter at any stage but before pronouncement of the judgment.

85. Further it needs to refer herein that co-ordinate Bench of this Court in

the case of Directorate of Enforcement V/s Narendra Mohan Singh

and Ankita Singh, 2014 (3) JLJR 260 in para-16 and 17 it has been

observed that the "provisions as contained in Section 44 (1)(b) and 45 of

the PML Act, refers to 'a complaint'. Even if such reference is there of

'a complaint', it never prevents the department from filing of

supplementary complaint inasmuch as the reference of the complaint has

2025:JHHC:25726

been made in those provisions in the context that whenever a complaint

filed by an authority authorized, Court may take cognizance over it."

86. Further it needs to refer herein that the Hon'ble Apex Court in Pavna

Dibbur v. Directorate of Enforcement (Criminal Appeal No.

2779/2023) held that the who could commit an offence under the PMLA

maybe not be named in the scheduled offence.

87. Further the offence of money laundering as contemplated in Section 3 of

the PMLA has been elaborately dealt with by the three Judge Bench in

Vijay Madanlal Choudhary (supra), in which it has been observed that

Section 3 has a wider reach. The offence as defined captures every

process and activity in dealing with the proceeds of crime, directly or

indirectly, and is not limited to the happening of the final act of

integration of tainted property in the formal economy to constitute an act

of money laundering. Of course, the authority of the Authorised Officer

under the Act to prosecute any person for the offence of money

laundering gets triggered only if there exist proceeds of crime within the

meaning of Section 2(1)(u) of the Act and further it is involved in any

process or activity. Not even in case of existence of undisclosed income

and irrespective of its volume, the definition of "Proceeds of Crime"

under Section 2(1)(u) will get attracted, unless the property has been

derived or obtained as a result of criminal activity relating to a scheduled

offence. The property must qualify the definition of "Proceeds of Crime"

under Section 2(1)(u) of the Act. As observed, in all or whole of the

crime property linked to scheduled offence need not be regarded as

proceeds of crime, but all properties qualifying the definition of

2025:JHHC:25726

"Proceeds of Crime" under Section 2(1)(u) will necessarily be the crime

properties.

88. The Hon'ble Apex Court in the case of Pavana Dibbur vs. The

Directorate of Enforcement (supra) has considered the effect of the

appellant not being shown as an accused in the predicate offence by

taking into consideration Section 3 of the Act, 2002.

89. Based upon the definition Clause (u) of sub-section (1) of Section 2 of

the Act 2002 which defines "proceeds of crime", the Hon'ble Apex Court

has been pleased to observe that clause (v) of sub-section (1) of Section

2 of PMLA defines "property" to mean any property or assets of every

description, whether corporeal or incorporeal, movable or immovable,

tangible or intangible.

90. To constitute any property as proceeds of crime, it must be derived or

obtained directly or indirectly by any person as a result of criminal

activity relating to a scheduled offence. The explanation clarifies that the

proceeds of crime include property, not only derived or obtained from

scheduled offence but also any property which may directly or indirectly

be derived or obtained as a result of any criminal activity relatable to the

scheduled offence. Clause (u) also clarifies that even the value of any

such property will also be the proceeds of crime.

91. It has further been observed by referring the decision rendered by the

Hon'ble Apex Court in Vijay Madanlal Choudhary and Ors. Vs. Union

of India and Ors.(supra) that the condition precedent for the existence

of proceeds of crime is the existence of a scheduled offence. At

paragraph-15 the finding has been given therein that on plain reading of

2025:JHHC:25726

Section 3 of the Act, 2002, an offence under Section 3 can be committed

after a scheduled offence is committed. By giving an example, it has been

clarified that if a person who is unconnected with the scheduled offence,

knowingly assists the concealment of the proceeds of crime or knowingly

assists the use of proceeds of crime, in that case, he can be held guilty of

committing an offence under Section 3 of the PMLA. Therefore, it is not

necessary that a person against whom the offence under Section 3 of the

PMLA is alleged must have been shown as the accused in the scheduled

offence. For ready reference relevant paragraphs are being quoted as

under:

15. The condition precedent for the existence of proceeds of crime is the existence of a scheduled offence. On this aspect, it is necessary to refer to the decision of this Court in Vijay Madanlal Choudhary [Vijay Madanlal Choudhary v. Union of India, (2023) 12 SCC 1] . In para 109 of the said decision [Vijay Madanlal Choudhary v. Union of India, (2023) 12 SCC 1] , this Court held thus : (SCC p. 166) "109. Tersely put, it is only such property which is derived or obtained, directly or indirectly, as a result of criminal activity relating to a scheduled offence that can be regarded as proceeds of crime. The authorities under the 2002 Act cannot resort to action against any person for money laundering on an assumption that the property recovered by them must be proceeds of crime and that a scheduled offence has been committed, unless the same is registered with the jurisdictional police or pending inquiry by way of complaint before the competent forum. For, the expression "derived or obtained" is indicative of criminal activity relating to a scheduled offence already accomplished. Similarly, in the event the person named in the criminal activity relating to a scheduled offence is finally absolved by a court of competent jurisdiction owing to an order of discharge, acquittal or because of quashing of the criminal case (scheduled offence) against him/her, there can be no action for money laundering against such a person or

2025:JHHC:25726

person claiming through him in relation to the property linked to the stated scheduled offence. This interpretation alone can be countenanced on the basis of the provisions of the 2002 Act, in particular Section 2(1)(u) read with Section 3. Taking any other view would be rewriting of these provisions and disregarding the express language of definition clause "proceeds of crime", as it obtains as of now." (emphasis in original and supplied)

16. In paras 134 and 135, this Court held thus : (Vijay Madanlal Choudhary case [Vijay Madanlal Choudhary v. Union of India, (2023) 12 SCC 1] , SCC p. 182) "134. From the bare language of Section 3 of the 2002 Act, it is amply clear that the offence of money laundering is an independent offence regarding the process or activity connected with the proceeds of crime which had been derived or obtained as a result of criminal activity relating to or in relation to a scheduled offence. The process or activity can be in any form -- be it one of concealment, possession, acquisition, use of proceeds of crime as much as projecting it as untainted property or claiming it to be so. Thus, involvement in any one of such process or activity connected with the proceeds of crime would constitute offence of money laundering. This offence otherwise has nothing to do with the criminal activity relating to a scheduled offence -- except the proceeds of crime derived or obtained as a result of that crime.

135.Needless to mention that such process or activity can be indulged in only after the property is derived or obtained as a result of criminal activity (a scheduled offence). It would be an offence of money-laundering to indulge in or to assist or being party to the process or activity connected with the proceeds of crime; and such process or activity in a given fact situation may be a continuing offence, irrespective of the date and time of commission of the scheduled offence. In other words, the criminal activity may have been committed before the same had been notified as scheduled offence for the purpose of the 2002 Act, but if a person has indulged in or continues to indulge directly or indirectly in dealing with proceeds of crime, derived or obtained from such criminal activity even after it has been notified as scheduled offence, may be liable to be prosecuted for offence of money laundering under the 2002 Act -- for continuing to possess or conceal the proceeds of crime (fully or in part) or

2025:JHHC:25726

retaining possession thereof or uses it in trenches until fully exhausted. The offence of money-laundering is not dependent on or linked to the date on which the scheduled offence, or if we may say so, the predicate offence has been committed. The relevant date is the date on which the person indulges in the process or activity connected with such proceeds of crime. These ingredients are intrinsic in the original provision (Section 3, as amended until 2013 and were in force till 31-7-2019); and the same has been merely explained and clarified by way of Explanation vide Finance (No. 2) Act, 2019. Thus understood, inclusion of clause

(ii) in Explanation inserted in 2019 is of no consequence as it does not alter or enlarge the scope of Section 3 at all." (emphasis supplied)

17. Coming back to Section 3 PMLA, on its plain reading, an offence under Section 3 can be committed after a scheduled offence is committed. For example, let us take the case of a person who is unconnected with the scheduled offence, knowingly assists the concealment of the proceeds of crime or knowingly assists the use of proceeds of crime. In that case, he can be held guilty of committing an offence under Section 3 PMLA. To give a concrete example, the offences under Sections 384 to 389IPC relating to "extortion" are scheduled offences included in Para 1 of the Schedule to PMLA. An accused may commit a crime of extortion covered by Sections 384 to 389IPC and extort money.

Subsequently, a person unconnected with the offence of extortion may assist the said accused in the concealment of the proceeds of extortion. In such a case, the person who assists the accused in the scheduled offence for concealing the proceeds of the crime of extortion can be guilty of the offence of money-laundering. Therefore, it is not necessary that a person against whom the offence under Section 3 PMLA is alleged must have been shown as the accused in the scheduled offence. What is held in para 135 of the decision of this Court in Vijay Madanlal Choudhary v. Union of India, (2023) 12 SCC 1] supports the above conclusion. The conditions precedent for attracting the offence under Section 3 PMLA are that there must be a scheduled offence and that there must be proceeds of crime in relation to the scheduled offence as defined in clause (u) of sub-section (1) of Section 3 PMLA..

2025:JHHC:25726

92. Be it noted that the legal presumption under Section 24(a) of the Act

2002, would apply when the person is charged with the offence of

money-laundering and his direct or indirect involvement in any process

or activity connected with the proceeds of crime, is established. The

existence of proceeds of crime is, therefore, a foundational fact, to be

established by the prosecution, including the involvement of the person

in any process or activity connected therewith. Once these foundational

facts are established by the prosecution, the onus must then shift on the

person facing charge of offence of money- laundering to rebut the legal

presumption that the proceeds of crime are not involved in money-

laundering, by producing evidence which is within his personal

knowledge of the accused.

93. Thus, in light of the aforesaid principles and the law enunciated by the

Hon'ble Supreme Court in Vijay Madanlal Choudhary (Supra), this

Court must determine whether the foundational facts necessary to invoke

the presumption under Section 24 of the PMLA have been established

by the respondent/ED.

94. It needs to refer herein that the Hon'ble Apex Court in the case of

Pradeep Nirankarnath Sharma Versus Directorate of Enforcement

and Another 2025 SCC OnLine SC 560 has observed that which reads

as under :

"30. The PMLA was enacted with the primary objective of preventing money laundering and confiscating the proceeds of crime, thereby ensuring that such illicit funds do not undermine the financial system. Money laundering has far-reaching consequences, not only in terms of individual acts of corruption but also in causing significant loss to the public exchequer. The laundering of proceeds of crime results in a significant loss to the

2025:JHHC:25726

economy, disrupts lawful financial transactions, and erodes public trust in the system. The alleged offences in the present case have a direct bearing on the economy, as illicit financial transactions deprive the state of legitimate revenue, distort market integrity, and contribute to economic instability. Such acts, when committed by persons in positions of power, erode public confidence in governance and lead to systemic vulnerabilities within financial institutions.

31. The illegal diversion and layering of funds have a cascading effect, leading to revenue losses for the state and depriving legitimate sectors of investment and financial resources. It is settled law that in cases involving serious economic offences, judicial intervention at a preliminary stage must be exercised with caution, and proceedings should not be quashed in the absence of compelling legal grounds. The respondent has rightly argued that in cases involving allegations of such magnitude, a trial is imperative to establish the full extent of wrongdoing and to ensure accountability.

32. The PMLA was enacted to combat the menace of money laundering and to curb the use of proceeds of crime in the formal economy. Given the evolving complexity of financial crimes, courts must adopt a strict approach in matters concerning economic offences to ensure that perpetrators do not exploit procedural loopholes to evade justice.

33. The present case involves grave and serious allegations of financial misconduct, misuse of position, and involvement in transactions constituting money laundering. The appellant seeks an end to the proceedings at a preliminary stage, effectively preventing the full adjudication of facts and evidence before the competent forum. However, as established in multiple judicial pronouncements, cases involving economic offences necessitate a thorough trial to unearth the complete chain of events, financial transactions, and culpability of the accused.

34. The material submitted by the respondent, coupled with the broad legislative framework of the PMLA, indicates the necessity of allowing the trial to proceed and not discharging the appellant at the nascent stage of charge framing. The argument that the proceedings are unwarranted is devoid of substance in light of the statutory objectives, the continuing nature of the offence, and the significant financial implications arising from the alleged acts. Discharging the appellant at this stage would be premature and contrary to the principles governing the prosecution in money laundering cases.

2025:JHHC:25726

95. From perusal of case record, statements of witnesses as referred in the

impugned order, materials available on record and in view of law laid

down by the Hon'ble Apex Court as referred hereinabove, this Court is

of the considered view that prima-facie sufficient materials are available

on the record for framing of charge against the present petitioner and his

companies.

96. It needs to refer herein that the Hon'ble Apex Court in the case of

Munna Devi v. State of Rajasthan, (2001) 9 SCC 631 has observed that

the revisional power under the Code of Criminal Procedure cannot be

exercised in a routine and casual manner. While exercising such powers

the High Court has no authority to appreciate the evidence in the manner

as the trial and the appellate courts are required to do. Revisional powers

could be exercised only when it is shown that there is a legal bar against

the continuance of the criminal proceedings or the framing of charge or

the facts as stated in the first information report even if they are taken at

the face value and accepted in their entirety do not constitute the offence

for which the accused has been charged.

97. Thus, it is evident that the revisional power can only be exercised to

correct patent error of law or procedure which would occasion

unfairness, if it is not corrected. The revisional power cannot be

compared with the appellate power. A Revisional Court cannot

undertake meticulous examination of the material on record as it is

undertaken by the trial court or the appellate court. This power can only

be exercised if there is any legal bar to the continuance of the proceedings

2025:JHHC:25726

or if the facts as stated in the charge-sheet are taken to be true on their

face value and accepted in their entirety do not constitute the offence for

which the accused has been charged.

98. The Hon'ble Apex Court in the case of Asian Resurfacing of Road

Agency (P) Ltd. v. CBI, (2018) 16 SCC 299 has held that interference in

the order framing charges or refusing to discharge is called for in the

rarest of rare case only to correct the patent error of jurisdiction.

99. The Hon'ble Apex Court in the case of State of Tamil Nadu v. R.

Soundirarasu,(supra) has held in paragraph 81 to 83 as under:

81. The High Court has acted completely beyond the settled parameters, as discussed above, which govern the power to discharge the accused from the prosecution. The High Court could be said to have donned the role of a chartered accountant.

This is exactly what this Court observed in Thommandru Hannah Vijayalakshmi [CBI v. Thommandru Hannah Vijayalakshmi, (2021) 18 SCC 135]. The High Court has completely ignored that it was not at the stage of trial or considering an appeal against a verdict in a trial. The High Court has enquired into the materials produced by the accused persons, compared with the information compiled by the investigating agency and pronounced a verdict saying that the explanation offered by the accused persons deserves to be accepted applying the doctrine of preponderance of probability. This entire exercise has been justified on account of the investigating officer not taking into consideration the explanation offered by the public servant and also not taking into consideration the lawful acquired assets of the wife of the public servant i.e. Respondent 2 herein.

82. By accepting the entire evidence put forward by the accused persons applying the doctrine of preponderance of probability, the case put up by the prosecution cannot be termed as "groundless". As observed by this Court in C.S.D. Swami [C.S.D. Swami v. State, AIR 1960 SC 7] that the accused might have

2025:JHHC:25726

made statements before the investigating officer as to his alleged sources of income, but the same, strictly, would not be evidence in the case.

83. Section 13(1)(e) of the 1988 Act makes a departure from the principle of criminal jurisprudence that the burden will always lie on the prosecution to prove the ingredients of the offences charged and never shifts on the accused to disprove the charge framed against him. The legal effect of Section 13(1)(e) is that it is for the prosecution to establish that the accused was in possession of properties disproportionate to his known sources of income but the term "known sources of income" would mean the sources known to the prosecution and not the sources known to the accused and within the knowledge of the accused. It is for the accused to account satisfactorily for the money/assets in his hands. The onus in this regard is on the accused to give satisfactory explanation. The accused cannot make an attempt to discharge this onus upon him at the stage of Section 239CrPC. At the stage of Section 239CrPC, the court has to only look into the prima facie case and decide whether the case put up by the prosecution is groundless."

100. It requires to refer herein that the ambit and scope of exercise of

power of discharge, are fairly well settled which has been elaborately

discussed in the preceding paragraph and as per settled proposition of

law no comprehensive assessment of the materials or meticulous

consideration of the possible defences need to be undertaken at this stage

nor any exercise of weighing materials in golden scales is to be

undertaken at this stage. The only deliberation at the stage of discharge

is as to whether prima facie case was made out or not and whether the

accused is required to be further tried or not.

101. Further, it is well settled that the revisional power cannot be

parallelled with appellate power. The Revisional Court cannot undertake

2025:JHHC:25726

meticulous examination of the material on record as is undertaken by the

Trial Court or the Appellate Court.

102. Hence, on the basis of discussion made herein above, this court is

of the considered view that, there is no illegality in the impugned orders

dated orders dated 25.09.2012 and 13.06.2018 passed by the learned

Special Judge, PMLA Ranchi in connection with ECIR/02/PAT/09/AD.

103. Accordingly, this Court do not find any justifiable reason to

interfere with the impugned orders dated 25.09.2012 and 13.06.2018,

consequently, these criminal revision petitions are hereby dismissed.

104. Pending Interlocutory Applications, if any, also stands disposed

of.

(Sujit Narayan Prasad, J.) Sudhir/-

Jharkhand High Court, Ranchi Dated:27./08/2025 AFR

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter