Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bishnu Kumar Agarwala Alias Bishnu ... vs Enforcement Directorate
2025 Latest Caselaw 6974 Jhar

Citation : 2025 Latest Caselaw 6974 Jhar
Judgement Date : 19 November, 2025

Jharkhand High Court

Bishnu Kumar Agarwala Alias Bishnu ... vs Enforcement Directorate on 19 November, 2025

Author: Sujit Narayan Prasad
Bench: Sujit Narayan Prasad
                                                 2025:JHHC:34674




       IN THE HIGH COURT OF JHARKHAND AT RANCHI

                  Cr. Revision No. 444 of 2025
                                -----

Bishnu Kumar Agarwala alias Bishnu Kumar Agarwal, aged about 57 years, son of Late Chiranjee Lal Agarwala, resident of Jhalda, P.O. Jhalda, P.S. Jhalda, District Purulia -723202 (West Bengal).

                                      ...  ...     Petitioner

                               Versus

Enforcement Directorate, Ranchi through Additional Director, having its Zonal Office at Plot No. 1502/B, Airport Road, Hinoo, P.O. Hinoo, P.S. Airport, District Ranchi (Jharkhand).

... Respondent

------

CORAM: HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD

-------

For the Petitioner : Mr. Ansuman Sinha, Advocate Mr. Arpan Mishra, Advocate

For the Respondent : Mr. Amit Kumar Das, Advocate;

Mr. Saurav Kumar, Advocate;

------

th C.A.V. on 29 October, 2025 Pronounced on 19/11/2025

1. The instant Criminal Revision has been filed under

sections 438 and 442 of Bhartiya Nagarik Suraksha

Sanhita, 2023, against the order dated 04.02.2025

passed by the learned Additional Judicial Commissioner-

-cum- Special Judge, PML Act, Ranchi in connection

with ECIR Case No. 05 of 2023 in ECIR/RNZO/10/2023

registered for the offence under Sections 3 and 4 of the

Prevention of Money Laundering Act, 2002 (in short

PMLA, 2002) whereby and whereunder, learned Court of

Special Judge, PMLA Court, Ranchi has framed charges

against the petitioner for the offences under Section 3

2025:JHHC:34674

read with Section 4 of the Prevention of Money

Laundering Act, 2002, now pending in the Court of

learned Additional Judicial Commissioner- -cum- Special

Judge, PML Act, Ranchi.

2. At the outset it needs to refer herein that we have the

heard learned counsel for the parties at length on

different dates, which are being referred herein. Further,

liberty, as prayed on behalf of parties to file written

statement, was granted. In pursuant thereto, exhaustive

written note of argument was filed on behalf of

petitioner.

3. The matter was taken up on 25.07.2025, on which

following order has been passed, which is quoted as

under:

Order No. 02/Dated 25th July, 2025

1. Heard Mr. Indrajit Sinha, learned counsel for the petitioner and Mr. Amit Kumar Das, learned counsel for the Enforcement Directorate.

2. Mr. Amit Kumar Das, learned counsel for the ED, has submitted that since the case is coming for the first time, as such, he may be granted two weeks‟ time to file counter affidavit.

3. Time, as prayed for, is granted.

4. List this matter on 22.08.2025 under the appropriate heading.

5. In the meanwhile, let the counter affidavit be filed by the Enforcement Directorate.

4. Thereafter on 08.10.2025 matter was listed on Board

and was heard but due to paucity of time, the argument

2025:JHHC:34674

advanced on behalf of petitioner could not be completed,

for ready reference the order dated 08.10.2025 is being

quoted as under:

Order No. 03 : Dated 8th October, 2025

1. Heard Mr. Ansuman Sinha, learned counsel for the petitioner being assisted by Mr. Arpan Mishra.

2. Due to paucity of time, the argument advanced on behalf of petitioner could not be completed, hence with the consent of learned counsel for the parties, the matter is adjourned to be listed on next Wednesday.

3. List this case on 15.10.2025.

5. The instant matter was listed on 15.10.2025 and the

learned counsel for the petitioner was heard at length,

for ready reference the said order is being quoted as

under:

Order No. 04/Dated 15th October, 2025

1. Heard Mr. Ansuman Sinha, learned counsel appearing for the petitioner.

2. Due to paucity of time, argument could not be concluded, as such, post this matter on the next working day, i.e., on 29.10.2025, within top five cases.

6. Thereafter, on 29.10.2025 the matter was finally heard

at length and the matter was reserved and liberty was

granted to the learned counsel for the parties to file

written notes of argument by 4.11.2025, for ready

reference the order dated 29.10.2025 is being quoted as

under:

Order No. 05 : Dated 29 October, 2025th

1. Heard learned counsel for the parties.

2. Argument concluded.

3. Order reserved.

2025:JHHC:34674

4. As prayed for, the parties are at liberty to file written notes of argument by 04.11.2025.

7. In pursuance of the order dated 29th October 2025 the

learned counsel for the petitioner has filed the written

notes of argument. The aforesaid notes of argument will

be treated as part of the record and while deciding the

instant matter the arguments made in the said "notes of

argument" has been taken into consideration by this

Court.

Factual Matrix:

8. The brief facts of the case as per the pleadings made in

the instant petition which requires to be enumerated

herein, read as under:

I. An ECIR bearing No. RNZO/10/2023 was

recorded on 07.03.2023 and investigation under

the provisions of prevention of Money Laundering

Act (PMLA) was initiated on the basis of FIR being

Sadar PS Case No. 399 of 2022 dated 08.09.2022

registered for the offences under sections

406,420,467,468, 447, 504,506, 341, 323 and 34

of the Indian Penal Code since offences under

sections 420 and 467 of IPC are Scheduled

Offences under Part A of the Schedule of PMLA,

2002. On 01.09.2023, after completion of

investigation in connection with aforementioned

ECIR, the Directorate of Enforcement filed the

2025:JHHC:34674

Prosecution Complaint arraigning the petitioner

as Accused No.9.

II. The Prosecution Complaint contained

reference to the First Information Report being

Sadar PS Case No. 399 of 2022 which was

registered on the directions of the learned court

of Chief Judicial Magistrate, Ranchi in

connection with Complaint Case No. 3111 of

2021 passed by order dated 28.6.2022. The said

complaint case was filed by Umesh Kumar Gope

against Rajesh Rai, Imtiaz Ahmad, Bharat

Prasad, Punit Bhargava for fraudulently

acquiring one acre of land situated at Cheshire

Home Road, Plot No. 28, Khata No. 37, Mouza

Gari, Ranchi, Jharkhand.

III. It has been alleged that Rajesh Rai

illegally and fraudulently made a power of

attorney in the name of Imtiaz Ahmad and

Bharat Prasad. On the strength of the said Power

of Attorney they prepared a forged sale deed and

sold the above-mentioned parcel of land

admeasuring 1 acre to Punit Bhargava for an

amount of Rs. 1,78,55,800/-.


IV.        Puneet Bhargava further sold the said

land      to     Bishnu      Kumar      Agarwal       (present




                                          2025:JHHC:34674




petitioner) through two Sale Deeds for a total

amount of Rs. 1,80, 00,000/- (Two Sale Deeds

dated 01.04.2021 for an amount of Rs. 1,

02,60,000/- and Rs. 77, 40, 000/-).

V. It is revealed that through the consideration

amount in the deed between Imtiaz Ahmed,

Bharat Prasad and Puneet Bhargav is shown as

Rs. 1,78,55,800/- only an amount of Rs.

25,00,000/- was paid from the account of Shiva

Fabcons- one proprietorship firm of Punit

Bhargava into the account of Rajesh Rai on

12.02.2021. Investigation further reveals that out

of the said Rs. 25 lakh an amount of Rs.

18,00,000/- was immediately transferred to the

Bank account of Green Traders, a partnership

firm under the control of Md. Saddam Hussain.

VI. Further during the investigation, Surveys

were conducted on 09.02.2023 and 15.02.2023

at the circle office Bargai Ranchi and office of

Registrar of assurances Kolkata respectively and

original register II/volumes containing the above

entry were inspected, falsification of the original

records were identified and the custody of

original registers were taken. After obtaining

permission the original registers were sent for

2025:JHHC:34674

examination by an expert to Directorate of

Forensic Science, Handwriting and Forensic

Bureau, Gandhinagar which confirmed the

forgery and tampering in the above stated

registers.

VII. Investigation thus revealed that the

accused persons namely Afsar Ali, Md Saddam

Hussain, Imtiaz Ahmed, Bishnu Kumar Agarwal

[present petitioner], Chhavi Ranjan, Prem

Prakash, Punit Bhargava, Rajesh Rai, Lakhan

Singh and Bharat Prasad are habitual offenders

and they are involved in mass forgery. Further,

during course of investigation three immovable

properties were provisionally attached vide order

dated 31.08.2023.

VIII. Based on the above, the Directorate of

Enforcement registered ECIR Case No. 05 of 2023

in ECIR / RNZO/10/2023 dated 07.03.2023 in

connection with which the Prosecution Complaint

dated 01.09.2023 was filed.

IX. The petitioner was arrested on

31.07.2023 and was enlarged on bail by this

Court on 12.01.2024.

X. After investigation, the complainant ED filed a

prosecution complaint U/s 45 of PMLA in which

2025:JHHC:34674

10 persons were made accused. Alongwith the

said Prosecution Complaint, the Complainant

Department provided a list of witnesses and list

of Relied upon Documents collected during

investigation.


XI.     The complainant ED filed the prosecution

complaint    dated        01.09.2023     in     ECIR   No.

RNZO/10/2023 dated 07.03.2023 making the

present Petitioner Bishnu Kumar Agarwal, as

Accused No.9. It has been alleged in the said

Complaint dated 01.09.2023 that the petitioner

Bishnu Kumar Agarwal is the main beneficiary of

the entire fraud and is an accused who habitually

indulges in the activities connected with Proceeds

of crime i.e. its acquisition, possession and

concealment use and projecting and claiming the

proceeds of crime as untainted property. It is

further alleged that the willful indulgence and

habitual involvement in the activities connected

with proceeds of crime is evident from the fact

that he not only acquired the property

admeasuring 1 acre at the Cheshire Home Road

but also acquired two government properties by

fraudulent means which are nothing but his

criminal activities. The alleged allegations

2025:JHHC:34674

pertaining to the said three landed properties are

as under: -

Cheshire Home Road Property- It is alleged by

the complainant that an FIR No 399/2022 dated

08.09.2022 was registered alleging that Rajesh

Rai, S/o Jagdish Rai, illegally and fraudulently

made a power of attorney in the name of Imtiyaz

Ahmed and Bharat Prasad. On the strength of

the said power of attorney, they allegedly

prepared a forged sale deed and sold the above-

mentioned parcel of land admeasuring 1 acre to

Punit Bhargav for an amount of Rs.

1,78,55,800/-, Punit Bhargava further sold the

said land to Bishnu Kumar Agarwal, vide two sale

deeds for the total amount of Rs. 1,80,00,000/-.

(Vide two sale deeds, both dated 01.04.2021, for

an amount of Rs. 1,02,60,000/- and Rs.

77,40,000/-). It has been further alleged by the

complainant that the investigation has revealed

that Bishnu Kumar Agarwal has been assisted by

Prem Prakash, Chhavi Ranjan and others in

acquiring proceeds of crime in the form of landed

properties and thereby committed the offence of

money laundering.






                                            2025:JHHC:34674




Pugru Land Property- It is alleged by the

complainant         that     the     investigation       has

established that the property situated at Khata

no. 93, Plot no. 543, 544, 546 and 547, total area

9.30 acres acquired by Bishnu Kumar Agarwal

was allegedly a government property (Khasmahal

Land). It is alleged that the said property has

been acquired by the accused Bishnu Kumar

Agarwal by allegedly influencing the government

officials including the Ex-DC Chhavi Ranjan who

allegedly helped him by suppressing and shelving

all the official records and documents which

established that the above property acquired by

Bishnu Kumar Agarwal was a government

property (Khasmahal Land). It is further alleged

that this property has been in possession of

Nazarat Hussain & his family without any

grounds and has been in their occupation and

later this land was taken on lease by

Ramchandra Mukherjee effective from the year

1985 and the lease expired in the year 2014 after

which, the lease of the above-stated land was not

renewed in the name of any person. It is further

alleged that Bishnu Kumar Agarwal by

concealing and suppressing the facts and with

2025:JHHC:34674

the assistance of the accused Chhavi Ranjan and

others purchased this Khasmahal land in an

allegedly illegal manner and thereby committed

the offence of money laundering.

Siram Land Property- It is alleged by the

complainant that the investigation has

established that Bishnu Kumar Agarwal allegedly

in connivance with the accused Chhavi Ranjan

acquired government property (property of the

defence) admeasuring 5.883 acres, situated at

M.S Plot no. 908, 851(P) and 910(P), Ward no. VI

of Ranchi Municipality, Ranchi vide deed No 922

of 2018. It is further alleged that the then DC

Chhavi Ranjan allegedly helped him by

suppressing and overlooking all the official

records and documents which established that

the above property was acquired by the defence

in the year 1949 by publishing it in a Gazette

dated 03.08.1949. The matter regarding this land

was allegedly pending in the court of the DC

Ranchi and the accused Chhavi Ranjan was the

DC Ranchi during material period who allegedly

extended undue favors deliberately to Bishnu

Kumar Agarwal and passed orders favourable for

2025:JHHC:34674

him and thus committed the offence of money

laundering.

XII. Thereafter, cognizance of the offence

upon the present prosecution complaint dated

01.09.2023 was taken vide order dated

04.09.2023.

XIII. Consequent to the aforesaid on

19.07.2024, the petitioner filed a discharge

application under section 227 of the Code of

Criminal Procedure, 1973, /250 BNSS 2023

before the Special Judge PMLA Court Ranchi,

praying for discharge on the ground that there

was no sufficient ground for proceeding against

the petitioner under offences of Section 3 of the

Prevention of Money Laundering Act, 2002

punishable under Section 4 of the Act of 2002.


XIV.    The learned Special Judge vide order

dated   25.01.2025         has      dismissed       the     said

discharge application.

XV.     Thereafter, the learned Court of Special

Judge, PMLA Court, Ranchi vide order dated

04.02.2025 has framed charges against the

petitioner for the offences under Section 3 read

with Section 4 of the Prevention of Money

2025:JHHC:34674

Laundering Act, 2002, against which the present

application has been filed.

Arguments advanced on behalf of the petitioner:

6. The learned counsel appearing on behalf of the petitioner

has submitted that the learned Special Judge, PML Act,

Ranchi has failed to appreciate that the prosecution has

not produced material which would show that the

petitioner has in any manner dealt with "proceeds of

crime".

7. The learned Special Judge has also failed to appreciate

that the petitioner cannot be said to even remotely be

associated with the scheduled offence as mentioned in the

ECIR as he is neither involved in any form of forgery or

even has knowledge of the documents that were allegedly

forged or manipulated.

8. The petitioner has been prosecuted on the basis of

assumptions and surmises, and the officials of the

Investigating Agency has totally overlooked the principle

that there must be 'reason to believe' rather than mere

assumptions that the offences alleged against the petitioner

have actually been committed by him.

9. It has further been submitted that from the records it is

evident that there is no cogent material to show the

petitioner's involvement in forgery or manipulation of

2025:JHHC:34674

records and the case of the prosecution is also not

supported with any material to show that the petitioner was

aware that the deed of 1948 was forged.

10. The Learned Special Judge has failed to appreciate

that the petitioner had no involvement in forgery or

manipulation of land records. Further, it has been well

recorded that the complainant of the Complaint case no.

3111 of 2021 was frivolously exerting claim on the subject

land thus nothing survived in relation to the predicate

offence on the basis of which the ECIR was recorded.

11. The learned Special Judge, PMLA at Ranchi has

erred in not considering that a civil suit with respect to the

title of the subject land is pending before Civil Court,

Ranchi during pendency of which provisions under PMLA

do not authorize the investigating officer to conclude,

decide and hold the true owner of the property or even

further presumption of the same being 'proceeds of crime'.

12. It has been submitted that as per the case of

Directorate of Enforcement, three landed properties namely

(i).Pugru Land Property, (ii).Siram Land Property and

(iii).Cheshire Home Road Land Property are proceeds of

crime as the activity of the present petitioner in purchasing

these three properties in his own/company's name

allegedly amounts to money laundering but as a matter of

fact it cannot be said to be correct as the activity of the

2025:JHHC:34674

present accused in the purchase of these three landed

properties are independent and separate activities having

no connection with each other.

13. It has been submitted that from the complaint it is

evident that the role of the present accused in purchasing

these three landed properties are independent and separate

from each other as Cheshire Home Land Property (Area-1

Acre, Deed Value - Rs. 1,80,00,000/-) (Popularly known as

Cheshire home road property) was purchased on

01.04.2021 in the name of M/s Challice Real Estates LLP

and M/s Adarsh Heights Pvt. Ltd.; and Pugru Land

property:- Property (Area 9.30 acres, Deed Value Rs.

22,01,49,000/-) (Popularly known as Pugru property) was

purchased on 08.08.2019 by M/s Adarsh Heights Pvt. Ltd.

Whereas, Siram Land property: Property situated (Area

5.88 Acre, Deed Value - 24,37,72.780/-) (Popularly known

as Siram property) was purchased on date 07.02.2018 by

Bishnu Kumar Agarwal and his wife Mrs. Anushree

Agarwal.

14. Submission has been made that neither of the

above-mentioned properties namely Chesire Home Road

Property, Pugru Property, and Siram Property is proceed of

crime and further the present accused has purchased the

above-mentioned properties independently and separately

from each other in most bona fide manner and his office

2025:JHHC:34674

had taken all due diligence while entering into the

transactions of purchase of these three properties.

15. It has been submitted that the present accused

petitioner Bishnu Kumar Agarwal, being a businessman

also deals in immovable properties and has an established

system/framework under which he operates. As a matter of

routine, as and when he wishes to purchase any property,

his office takes all due diligence and after being satisfied,

puts up the proposal to him and only upon his satisfaction

of the status of the property and its commercial value, he

takes a final decision. This process is adopted by them as a

matter of routine procedure, to be followed in all cases

involving the sale/purchase of property and the same has

been duly explained by the present accused to the

investigating agency and all the documentary evidence were

also placed before the agency showing that the said three

properties were neither proceeds of crime in terms of

Section 2(u) of PMLA nor are involved in Money Laundering

but the complainant has amalgamated three separate

activities in the same complaint, which is contrary to the

provisions of Cr.P.C as also to the provisions of PMLA.

16. It has been submitted that petitioner Bishnu Kumar

Agarwal had purchased Cheshire Home land property

through a registered sale deed no. 2784 and 2483 on

01.04.2021 in the name of his Company, namely, M/s

2025:JHHC:34674

Adarsh Height Pvt. Ltd. and M/s Chalice Real Estate

Private Ltd., respectively, and is having all the documents

pertaining to title and ownership of the land. It has been

submitted that the said property was handled in most bona

fide manner and there is no material collected by the

Agency during the investigation of the case to treat his

property as "proceed of crime". Further, at the time of

execution of sale deeds, the entire consideration amount for

the purchase of the land of Cheshire Home was given to

Punit Bhargava and the payment made to Punit Bhargava

is also reflected in the Bank Statement of both the

Companies, namely, M/s Adarsh Height Pvt. Ltd. and M/s

Chalice Ltd.

17. Further submission has been made that there is no

evidence in the entire prosecution complaint to prima facie

establish the allegation that the present accused had any

knowledge about the said forgery with deed no. 184/1948

and absence of knowledge is further substantiated by the

fact that Punit Bhargava during interaction in the office of

the petitioner did not appear suspicious and had himself

given adequate explanation that he wanted to sale the

property due to Covid Pandemic and wanted to go back to

his home town in Bihar.

18. Learned counsel for the petitioner has further

submitted that forgery in the deed no.184/1948 at Kolkata

2025:JHHC:34674

could not have been detected by the petitioner or his

employee in due diligence as required to be carried out by

any buyer and the petitioner had purchased above property

above the circle rate with no cash transaction. The entire

sale consideration of Rs.1.80 Crore was paid through

banking channels from the legal income of the respective

companies and all such transactions have also been

reflected in the audited balance sheet and account books of

the companies.

19. So far as allegation of forgery committed in deed is

concerned, Bharat Prasad in his statement recorded u/s 50

of PML Act has given in details the manner in which the

forgery was committed in various deeds at Kolkata as also

the name of the persons involved in committing the act of

forgery but he has not taken the name of this petitioner as

being involved in the act of forgery in any manner.

20. So far property of Cheshire Home is concerned, it

has been submitted that the dispute with respect to title

and possession of the property is pending for adjudication

in O.S. No.167 of 2021 filed by Umesh Gope and in absence

of final adjudication of the Court of competent jurisdiction,

provisions of PML Act do not authorize the Investigating

Officer to conclude, decide and hold the true owner of the

property and hence, the entire allegations made in the

prosecution complaint pertaining to Cheshire Home land

2025:JHHC:34674

Property is premature and based on assumption and

presumption of facts, which fall within the domain of Civil

Court.

21. So far property in question at Pugru and Siram is

concerned, it has been argued that there is no FIR

registered by the Police for any schedule offence till date

and in the absence of FIR/Police Investigation, the

investigation of ED is premature and illegal in the eyes of

law. In support of such submission, reliance has been

placed upon the judgment passed by Hon‟ble Apex Court in

the case of Vijay Madanlal Choudhary and Ors. Vrs.

Union of India and Ors., 2022 SCC Online SC 929 and

Prakash Industries Vrs. Union of India 2023 SCC

Online Delhi 336.

22. Therefore, submission has been made that the

schedule offence referred to in complaint dated 01.09.2023

in ECIR/RNZO/10/2023 dated 07.03.2023 is not directly

or indirectly connected with Purgu Land and Siram Land

properties and hence, no investigation under PML Act could

have been launched making FIR No. 399/2022 dated

08.09.2022 as the basis for collecting evidence alleging

these properties to be proceeds of crime.

23. Further submission has been made that the present

accused purchased the land at Pugru vide Registered Sale

Deed No. 5629 dated 08.08.2019 from one Ashish Kumar

2025:JHHC:34674

Ganguly and the land, namely, Siram Property from Sanjay

Ghosh and Mahua Mitra vide registered sale deed No.

1011/922 dated 07.02.2018 and the entire consideration

amounts for purchasing these two properties were paid by

the petitioner through the legal source of income and

therefore, these two properties cannot be treated to be

"proceed of crime".

24. It has been submitted that since there is no FIR

under any schedule offence for these two properties, the

entire allegations made by Enforcement Directorate (ED) in

its complaint dated 01.09.2023 is contrary to the provision

of PML Act and the authorities under 2002 Act cannot

prosecute any person on a notional basis or on the

assumption that the schedule offence has been committed

unless it is so registered with the jurisdictional Police

and/or pending inquiry/ trial including by way of criminal

complaint before the competent forum. The Investigating

Agency has finally conducted investigation on notional

basis merely on assumption that a schedule offence has

been committed qua Purgu Property and Siram land

property and has also filed a complaint u/s 45 of PML Act

on the basis of his entire investigation conducted in the

absence of any schedule offence, which is not permissible

in the eye of law.

2025:JHHC:34674

25. It has been submitted that apart from it, from the

perusal of prosecution complaint, it would transpire that

Directorate of Enforcement is heavily relying upon the

statements made by the applicant as also by other co-

accused recorded in terms of Sec. 50 of the Prevention of

Money Laundry Act, 2002 and in this context, it is stated

and submitted that it is by now well settled that the

statements of the accused recorded in terms of Sec. 50 of

PML Act would be hit by Article 20(3) of the Constitution of

India as also by Sec. 25 of the Indian Evidence Act.

26. It has been submitted that once the materials

purportedly emanating from the statement made u/s 50 of

PML Act are taken out from the prosecution complaint and

the Police papers supplied to the applicant, it would be

seen that there is not a single material barring cogent

evidence as against applicant. It would not be sufficient

even prima-facie to give rise to a triable case. It is further

submitted that the prosecution has failed to indicate that

the petitioner had any role in committing the offence of

forgery committed at the Office of Registrar Assurance of

Kolkata and has also failed to show even remotely that this

petitioner had any menserea for acquiring the lands in

question on the strength of forged document and therefore,

this petitioner has not committed any offence u/s 3

punishable u/s 4 of PML Act.

2025:JHHC:34674

27. It is fairly well settled that mens rea, unless

expressly excluded will have to be read into a penal statute.

It has also been contended that the case of the prosecution

rests upon the statements of the witnesses and accused

persons which has been made under section 50 of the

PMLA without any independent corroboration of the said

statements through independent sources.

28. It has been submitted that in order to make out an

offence under the provisions of the PML Act, 2002, it is

obligatory upon the prosecution to produce material which

should show that an accused has in any manner dealt with

'proceeds of crime' generated from the commission of the

scheduled offence and in absence of any material showing

that the petitioner had illegally gained property as a result

of any criminal activity relating to a scheduled offence the

order framing charge dated 04.02.2025 is liable to be

quashed and set aside.

29. It has been contended that the learned Court below

has failed to consider the broad probabilities, total effect of

evidence and documents produced and the basic infirmities

appearing in the case at the time of considering the

discharge application and there is no cogent far less any

legally admissible evidence against the petitioner and even

if the entire evidence is taken on its face value the same

2025:JHHC:34674

does not give rise to even suspicion far less grave suspicion

to proceed against the petitioner.

30. 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.

Arguments advanced on behalf of the Respondent:

31. It is submitted that the instant prosecution

complaint dated 01.09.2023 filed against the Petitioner and

other co-accused persons is backed by cogent evidence

gathered during the course of investigation and not solely

based on statements of the Petitioner as well as his

accomplices. Further, there are ample pieces of evidence

that prove that the Petitioner is involved in the offence of

money laundering, which are further corroborated by the

statements of witnesses and accused persons of the instant

case. Hence, the averments that the Petitioner has no

connection with illegal activities of the instant case are

unfounded and liable to be dismissed.

32. It is further submitted that the learned Special

Court, PMLA, Ranchi after considering the active role of the

petitioner in illegally acquiring landed property

admeasuring 1 acre situated at Cheshire Home Road,

Ranchi, has rightly dismissed the discharge application

vide order dated 25.01.2025 and consequent thereto has

2025:JHHC:34674

rightly framed the charge against the petitioner vide order

dated 04.02.2025. Hence, the averments of the petitioner

are baseless and liable to be rejected.

33. Further submission has been made that learned

Special Judge, after meticulously considering the material

on record, has passed a detailed and reasoned order on

25.01.2025 by which the discharge petition filed by the

petitioner has been dismissed and consequently charge has

been framed on 04.02.2025.

34. It has further been submitted that the learned

special court has come to the considered finding that

sufficient materials exist to frame charges against the

petitioner along with co-accused persons. The learned

special judge specifically recorded that the petitioner was

knowingly a party to the syndicate engaged in

manufacturing forged deeds and fraudulently acquiring

these government/defence properties at Cheshire Home

Road, Ranchi; Mouza Siram and Mouza Pugru, Namkum

Anchal Ranchi.

35. It has been submitted that the petitioner paid Rs.

1,78,20,000/-to the accused Punit Bhargava in favour of

his firm Shiva Fabcons in account No. 52580200000085 of

Bank of Baroda, out of which an amount of

Rs.1,01,57,400/- was transferred to the bank account of

2025:JHHC:34674

Jamini Enterprises, a firm whose beneficial owner is the co-

accused Prem Prakash.

36. Further, the petitioner, acquired the said one-acre

property by hatching a conspiracy and initially making

Punit Bhargava the owner of the land admeasuring 1 acre

at Cheshire Home Road, Ranchi, which is a government

land. Later, this land was acquired by the petitioner,

Bishnu Kumar Agarwal who is the ultimate beneficiary of

the said land.

37. It is humbly submitted that the offence of money

laundering is a separate and independent offence as held

by the Hon'ble Supreme Court in Vijay Madanlal

Choudhary v.UOI, 2022 SCC Online 729. Hence, it is not

necessary that the accused of a predicate offence can only

commit offence of money laundering, the set of accused in

offence under PMLA could be different and which depends

on activity or process such person is involved in pertaining

to proceeds of crime.

38. It is submitted that the petitioner's attempt to rely

upon the fact that he was not arrayed as an accused in the

earlier complaint is misconceived, as the present case

arises out of a distinct scheduled offence under FIR No.

399/2022. Further, the narration of FIR No. 399 of 2022

registered at Sadar Police Station, Ranchi is substantially

correct as a matter of record. However, the plea that the

2025:JHHC:34674

dispute is of civil nature is misleading. The Final Form

submitted in the FIR has no consequence on the

independent proceedings under PMLA. Further it is

submitted that further investigation in FIR No. 399/2022 is

still pending, and hence the petitioner cannot take shelter

under plea of civil dispute. Accordingly, it is submitted that

the correct position stands established from the

Prosecution Complaint and investigation records.

Therefore, the attempt of the petitioner to dilute his role or

project the matter as civil in nature is wholly misconceived

and untenable.

39. Further, the plea of absence of proceeds of crime is

wholly untenable in view of the categorical findings

recorded in the Prosecution Complaint dated 01.09.2023

and the cognizance order dated 04.09.2023, wherein

sufficient material was found against the petitioner

regarding his role in acquiring, possessing and projecting

as untainted the properties identified as proceeds of crime.

The allegation of absence of mens rea is also baseless, as

knowledge of the tainted origin of the assets stands

established from the chain of transactions revealed during

investigation, including the acquisition of Cheshire Home

Road property, Pugru property, and Siram property.

40. It is submitted that the contention that the

acquisitions of the three properties were independent and

2025:JHHC:34674

unconnected is not fit to be accepted. It is further

submitted that this is a deliberate misrepresentation aimed

at breaking the clear chain of the money laundering

conspiracy. On the contrary, the investigation reveals a

clear pattern that connects all three transactions as part of

a single, continuous scheme. The petitioner, through

corporate entities he controls, acquired these properties

with proceeds of crime generated from scheduled offences

and actively worked to project them as untainted.

41. The attempt to portray the said property as isolated

events simply because they were purchased on different

dates is misleading; this is a classic layering technique

used to disguise an ongoing money laundering operation.

The evidence establishes the petitioner's active and

conscious role in acquiring and concealing these tainted

assets, which goes far beyond a simple purchase and

squarely attracts Section 3 of the PMLA. This argument was

already considered and negated by the learned Special

Judge while framing charges. As all three properties are

part of the same laundering scheme, they are proceeds of

crime as defined under the PMLA and are liable to

confiscation.

42. The record demonstrates that the petitioner

purchased the immovable properties in question, including

the Cheshire Home Road property, the Pugru property, and

2025:JHHC:34674

the Siram property, which have been identified as proceeds

of crime under Section 2(1)(u) of the PMLA. The

investigation has clearly revealed that these acquisitions

were funded through tainted money and are integrally

connected with laundering activities.

43. Further, the reliance placed by the petitioner on the

judgments in Vijay Madanlal Chaudhary Ors. Vs Union of

India & Ors. 2022 SCC OnLine SC 929 and Prakash

Industries vs Union of India 2023 SCC OnLine Del 336,

it is submitted that the reliance is wholly misplaced. These

judgments do not apply to a case where a clear nexus

between the scheduled offence and the laundered asset has

been established. In the present matter, the evidence

collected and statements recorded in relation to the Pugru

property are directly relevant and admissible, as they

pertain to the tracing and identification of proceeds of

crime. Hence, the petitioner's submissions are untenable

and devoid of merit.

44. It is further submitted that Section 3 of the PMLA,

clearly states that 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-

2025:JHHC:34674

laundering. Hence, in light of the above, the case of the

Petitioner is based upon cogent evidence to show his

involvement, and then during the stage of considering of

discharge application, only a prima facie case is considered.

45. The learned Special Court, PMLA, Ranchi after

considering the active role of the petitioner in illegally

acquiring landed property admeasuring 1 acre situated at

Cheshire Home Road, Ranchi, which is backed by cogent

evidences relied upon in the prosecution Complaint dated

01.09.2023, rejected the discharge application of the

petitioner which is just and proper. Hence, the averments

of the petitioner are baseless and liable to be rejected.

46. It is stated that in Pavana Dibbur vs. Directorate

of Enforcement, Criminal Appeal No. 2779/20223, the

Hon'ble Supreme Court has held that it is not necessary

that the accused for the offence of money laundering to be

made accused of schedule offences and it is also pertinent

to mention that the offence of money laundering is an

independent offence. It is not necessary that the offender of

money laundering necessarily need to be made accused or

charge-sheeted in predicate offence. The offence of money

laundering is a separate and independent offence. Hence,

the averments of the petitioner are baseless.

47. It is submitted that the question of whether the

accused being guilty or non-guilty is a matter of trial, and

2025:JHHC:34674

the same is to be seen through the evidence produced on

record before the Special Court PMLA. While arresting an

accused, the primary assumption that is to be made is

whether there are sufficient reasons to believe that the

person is guilty of the offence under section 3 punishable

under Section 4 of PMLA 2002. Therefore, in the light of

facts and circumstances of the present case, there were

cogent reasons to believe that the Petitioner is guilty of

offence under Section 3 punishable under Section 4 of

PMLA. The averments of the petitioner appear to be an

attempt to portray himself as innocent and dissociate

himself from his co-accused in order to aloof himself from

the illegal activities for facilitating the illegal acquisition of

government land. Thus, the averments of the petitioner are

unfounded and liable to be dismissed. Reliance is placed

upon decision of Hon'ble Supreme Court in Balbir Singh v.

State of Punjab AIR 1957 SC 216 held that Confessional

statements can be considered if they implicate the maker

substantially in the same extent as the other accused

against whom it is sought to be taken into consideration.

Thus, the learned Special Court, PMLA, Ranchi has

rightfully rejected the petitioner‟s discharge application vide

order dated 25.01.2025 and consequently the charges

under relevant Section have been framed against the

petitioner.

2025:JHHC:34674

48. Learned counsel for the Opposite Party-ED, on the

aforesaid grounds, has submitted that it is, therefore, not a

fit case where the impugned order to be interfered with.

Analysis:

49. 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. We have also gone through the pleading made

in the petition, the counter affidavit as also the written note

of argument filed on behalf of parties.

50. It is evident from record that an ECIR bearing no.

RNZO / 10 / 2023 was recorded on 07.03.2023 and

investigation under the provisions of Prevention of Money

Laundering Act (PMLA) was initiated on the basis of FIR

being Sadar P.S. Case no. 399 of 2022 registered for

offences under Sections 406, 420, 467, 468, 447, 504, 506,

341, 323 & 34 of the Indian Penal Code. The said FIR being

Sadar P.S. Case No. 399 of 2022 was registered on the

directions of the Ld. Court of Chief Judicial Magistrate,

Ranchi in Complaint Case No. 3111 of 2021 passed vide

order dated 28.06.2022. A complaint case was filed by

Umesh Kumar Gope against Rajesh Rai, Imtiaz Ahmad,

Punit Bhargav and others for fraudulently acquiring one

2025:JHHC:34674

acre of land situated at Cheshire Home Road, Plot No 28,

Khata No. 37, Mouza Gari, Ranchi, Jharkhand.

51. It has been alleged that Rajesh Rai illegally and

fraudulently made a Power of Attorney in the name of

Imtiaz Ahmad and Bharat Prasad on the strength of the

said Power of Attorney they prepared a forged sale deed and

sold the above-mentioned parcel of land admeasuring 1

acre to Punit Bhargav for an amount of Rs.1,78,55,800/-

and Puneet Bhargav further sold the said land to Bishnu

Kumar Agarwal (present petitioner) through two Sale Deeds

for a total amount of Rs.1,80,00,000/- (Two Sale deeds

dated 01.04.2021 for an amount Rs.1,02,60,000/- and

Rs.77,40,000/-).

52. Further during the investigation, Surveys were

conducted on 09.02.2023 and 15.02.2023 at the Circle

Office, Bargain, Ranchi, and office of Registrar of

assurances Kolkata respectively and original register

II/volumes containing the above entry were inspected

falsification of the original records were identified and the

custody of original registers were taken. After obtaining new

permission the original registers were sent for examination

by an expert to Directorate of Forensic Science,

Handwriting and Forensic Bureau, Gandhinagar which

confirmed the forgery and tampering in the above stated

registers.

2025:JHHC:34674

53. Based on the above, the Directorate of Enforcement

registered ECIR Case No. 05 of 2023 in ECIR / RNZO / 10

/ 2023 dated 07.03.2023 and the Prosecution Complaint

was filed on 01.09.2023, by the Directorate of Enforcement

in which the petitioner was arrayed as accused no. 9 and

thereafter the learned court has taken cognizance of the

offence under Section 3 punishable under Section 4 of the

PML Act, 2002 against the petitioner and other accused

persons.

54. In the said prosecution complaint, the role of

petitioner has been mentioned, for ready reference the

relevant paragraph of the aforesaid prosecution complaint

is being quoted as under:

"8.Brief detail of persons examined u/s 50(2) and (3) of PMLA:

During investigation, statement of several persons (including witnesses and accused person) has been recorded under section 50 of PMLA, wherein it reveals that the accused persons are knowingly involved and are a party in the activities relating to the acquisition, possession, use, concealment, and projection of the proceeds of crime as untainted properties which are the ingredients of the offence of Money Laundering Activities as defined under section 8 of PMLA, 2002. The brief of such statements recorded under section 50 of PMLA, is as follows-

Bishnu Kumar Agarwal -

In his statement dated 09.11.2022 (Recorded under section 50 of PMLA, 2002, (RUD No 15) he was asked about the reasons for frivolously showing payment of Rs. 11.85 crores in deed dated 07.02.2018 between him and Mahua Mitra and

2025:JHHC:34674

Sanjay Ghosh (HUF) through its karta Sanjay Ghosh and Bishnu Kumar Agarwal and Anushree Agarwal for purchasing a property acquired by army, situated at M.S Plot no. 851, and M.S Plot no. 908 of Ranchi Municipality at ward no. 6 admeasuring 5.5 acres with an old dilapidated house known as 'Dilkosh House', however, he gave evasive replies and was reluctant to furnish true information. He further sought time to fumish reply on the above. Investigation had revealed that Bishnu Agarwal acquired the army property by showing consideration amount 15 crores, although, the market value of the property/consideration was declared as Rs. 24,37,72,780/- in the deed dated 07.02.2018. However, he paid only Rs. 3 crores and falsely declared rest of the payments to be paid through cheques.

In his statement dated 11.11.2022 recorded under section 50 of PMLA, 2002, (RUD No 16) he was again asked to furnish reasons for the false declaration that postdated cheques were given to the sellers which were to be encashed of Rs. 11.85 crores in which he again gave misleading answers and stated after possession. His statement further reveals that he had knowledge about the possession of defence on the said land but instead of this, he did not sought any clarification from defence or army about its true ownership and went ahead to acquire the said land in a deceitful manner.

From his statement dated 21.06.2023 (RUD No 17) recorded under section 50 of PMLA, 2002, it reveals that he acquired a land admeasuring to 9.3 acres situated at Plot no. 543, 544, 545, 546, 547, at Khata no. 93, Mauja Pugru, Ranchi in the year 2019 from one Ashish Kumar Ganguly (since deceased) and sixteen another parties. It was a disputed land having ongoing Itigations between the said Ashish Kumar Ganguly as one party and sixteen other claimants as second party. It again reveals from his statement that in this case too, he gave only Rs. 2.5 crores to Ashish Kumar Ganguly out of the consideration amount of Rs. 5 crores but frivolously declared in the registered deed that full payments were made to the sellers. Investigation has revealed that this was a Khasmahal land

2025:JHHC:34674

which was taken on lease Initially for thirty years by one W.S Hitchcock who was ex-IPS officer, then residing in Ranchi.

During course of searches, the mobile phone of Bishnu Kumar Agarwal was seized on 04.11.2022. During the scrutiny of the data extracted from the said mobile phone, several conversations between him and Chhavi Ranjan surfaced which also revealed about the proximity between these two persons. Several chats in relation to a land admeasuring to 9.3 acres situated at Plot no, 543, 544, 545, 546, 547, at Khata no. 93, Mauja Pugru, Ranchi was also Identified. This land was a Khasmahal land and was acquired by Bishnu Kumar Agarwal by concealing its nature, and Influencing Deputy Commissioner, Ranchi Chhavi Ranjan who overlooked the records, misused his position and extended favours to Bishnu Kumar Agarwal. During his statement under section 50 of PMLA, 2002 recorded on 31.07.2023, he was confronted with the said conversations wherein he tried to conceal the conversation with Chhavi Ranjan on the above matter. During his statement ts by stating that he did not remember whether he had done any dated 31.07.2023, (RUD No 18) he was also confronted with the draft letters he had forwarded to Chhavi Ranjan on which were subsequently signed and reverted back by Chhavi Ranjan over WhatsApp after minor modifications. On this, he gave evasive and unsatisfactory replies in order to conceal his association with the accused person Chhavi Ranjan.

He was arrested on 31.07.2023 and was subsequently remanded to the custody of the Directorate of Enforcement after being produced before this Hon'ble Court on 01.08.2023. In his statement dated 06.08.2023, (RUD No 201, he stated that he is a director of about 28 companies. He further stated that he used to have telephonic conversations with the then D.C, Chhavi Ranjan. He further stated that he had also conversations with Prem Prakash. His statement dated 06.08.2023 also reveals about his various companies and several persons who have been employed as directors of his companies. His statement dated 09.08.2023 (RUD No 21) reveals his knowledge about the acquisition of Siram property

2025:JHHC:34674

admeasuring 5.88 acres by the defence through a notification followed by publication of information about its acquisition in Gazette of Bihar dated 03.08.1949. His statement dated 09.08.2023 also reveals that he had WhatsApp chats with several persons on this issue and in the said chats, the copy of the Gazette of Bihar dated 03.08.1949, documents pertaining to the acquisition of the Siram land situated at M.S Plot no. 851, and M.S Plot no. 908 of Ranchi Municipality at ward no. 6, Siram, Ranchi were also shared by chats dated 26.09.2021. Yet, the accused Bishnu Kumar Agarwal kept concealing this fact in order to acquire and possess the property as stated above.

He was further asked about the role of his wife as Director of his companies on which he stated that he made her director as she is her wife and further due to the requirement of the director in a company.

Brief summary of result of investigation under PMLA

9.1 The investigations under the provisions of PMLA, 2002 in FIR no. 399/2022 dated 08.09.2022 revealed that there is organized group of persons who are habitually involved in making fake deeds and falsifying original land records at Circle Offices and Registrar of Assurances, Kolkata and with the help of said fake deeds, acquire and dispose properties in fraudulent manner.

9.2 Investigation reveals that such forgery is widespread and certain government officials are part of the said conspiracy. Various influential persons like Bishnu Kumar Agarwal, Prem Prakash and others in connivance with senior government officials like Chhavi Ranjan are involved in acquisition of landed properties in Ranchi.

9.3 Investigation has revealed that Bishnu Kumar Agarwal has been assisted by Prem Prakash, Chhavi Ranjan and others in acquiring proceeds ofcrime in the form of landed properties the details of which are given below-

2025:JHHC:34674

9.4 The FIR alleged that Rajesh Rai, S/o Jagdish Rai, illegally and fraudulently made a power of attorney in the name of Imtiyaz Ahmed and Bharat Prasad. On the strength of the said power of attorney, they prepared a forged sale deed and sold the above-mentioned parcel of land measuring 1 acres to Punit Bhargav for an amount of Rs. 1,78,55,800/-. Punit Bhargava further sold the said land to Bishnu Kumar Agarwal, vide two sale deeds for the total amount of Rs. 1,80,00,000/-. (Vide two sale deeds, both dated 01.04.2021, for an amount of Rs. 1,02,60,000/- and Rs. 77,40,000/-).

9.5 Thus, the FIR stated that the land admeasuring 1 acres, situated at Gari, Cheshire Home Road, PS Sadar, Ranchi was acquired in a fraudulent manner by the above persons who indulged in fabricating documents and forging records, on the basis of which a power of attorney was fraudulently executed and subsequently the land was transferred to Punit Bhargava, who Immediately sold this land to Bishnu Agarwal, a businessman having interests in several avenues including real estate business.

9.6 Investigation reveals that Rajesh Rai in connivance with Bharat Prasad, Md. Saddam Hussain,Afshar Ali, Imtiaz Ahmed and others prepared one forged deed of 1948 was prepared by the accused persons and on the basis of that a power of attorney was given in favour of Imtiaz Ahmed and Bharat Prasad. The other accomplice namely Lakhan Singh became the confirming party in the deed and they executed sale deed dated 06.02.2021 in favour of Punit Bhargava for an amount of Rs. 1,78,55,800/- which was registered as document no. 2021/RAN/1016/BK1/906 in book no. BK1, Vol. no. 112 from page no. 369 to 506 at the office of SRO, Ranchi.

9.7 Punit Bhargava further sold the said land to Bishnu Kumar Agarwal vide two sale deeds, both dated 01.04.2021, registered as document no. 2021/RAN/2784/BK1/2483 in book no. BK1, Vol. no. 316 from page no. 405 to 532 at the office of SRO, Ranchi (for an amount of Rs. 1,02,60,000/-) and document no. 2021/RAN/2783/BK1/2482 in book no. BK1,

2025:JHHC:34674

Vol. no. 316 from page no. 261 to 404 at the office of SRO, Ranchi (for an amount of Rs. 77,40,000).

9.8 Investigation further reveals that though the consideration amount in the deed between Imtiaz Ahmed and Bharat Prasad and Punit Bhargava is shown as Rs. 1,78,55,800/-, but only an amount of Rs. 25 lacs have been paid from the Bank of Baroda account of Shiva Fabcons, (account no.52580200000085) one of theproprietorship firms of Punit Bhargava into the SBI Account no. 31180122501 of Rajesh Rai on 12.02.2021. Further Investigation reveals that out of the said amount of Rs. 25 lacs, an amount of Rs. 18 lacs were immediately transferred to the bank account of Green Traders, a partnership firm under the control of Md. Saddam Hussain (one of the accused arrested by this office on 14.04.2023 and presently languishing in Judicial Custody).

9.9 During investigation, surveys were conducted on 09.02.2023 (RUD No. 06) at the Circle office, Bargai, Ranchi and on 15.02.2023 (RUD No. 07) at the office of Registrar of Assurances (Records), Kolkata under section 16 of PMLA, 2002 and the original register II/volumes, containing the above entry were inspected and falsification of the original records were identified in the above documents. The custody of the original registers was taken from the Circle Office as well as from the Registrar of Assurances, Kolkata after the permission of Hon'ble PMIA Court Ranchi under section 91 of Cr.PC. After obtaining due permission, the said original register was sent for by an expert to Directorate of Forensic Science, Handwriting and Forensic Bureau, Gandhinagar. The Directorate of Forensic Science has confirmed the forgery and tempering in the above stated registers.

9.10 During further investigation, it revealed that the accused persons namely Afshar All, Md. Saddam Hussain, Imtiaz Ahmed, Bishnu Kumar Agarwal, Chhavi Ranjan, Prem Prakash, Rajesh Rai, Lakhan Singh and Bharat Prasad are habitual offenders and they are involved in mass forgery. It is also established that Bishnu Kumar Agarwal has acquired other

2025:JHHC:34674

lands in frivolous manner with the help of government officials. 9.11 As stated above, investigation has established that the property situated at Khata no. 93, Plot no. 543, 544, 546 and 547, total area 9.30 acres acquired by Bishnu Kumar Agarwal was a government property (Khasmahal Land). And the said property has been acquired by the accused Bishnu Kumar Agarwal by influencing the government officials including the Ex-DC Chhavi Ranjan who helped him by suppressing and shelving all the official records and documents which established that the above property acquired by Bishnu Kumar Agarwal was a government property (Khasmahal Land). Further, this property has been in possession of Nazarat Hussain & his families without any grounds and has been in their occupation. Later, this land was taken onlease by Ramchandra Mukherjee effective from the year 1985 and expired in the year 2014 after which, the lease of the above- stated was not renewed in name of any person. However, Bishnu Kumar Agarwal by concealing and suppressing the facts and by assistance of the accused Chhavi Ranjan and others purchased this Khasmahal land in illegal manner.

14 Specific Roles of the Accused persons in commission of offence of Money laundering

14.9 Bishnu Kumar Agarwal, S/o Chiranjee Lal Agarwal (Accused no. 9) - The accused person was a knowingly a party with the accused persons namely Afshar All Afsu Khan, Punit Bhargava Chhavi Ranjan Prem Prakash and others in acquisition of proceeds crime in form of landed property admeasuring 1 acre situated at Plot no. 28, Khata no. 37, Village Gari, Cheshire Home Road, Ranchi. The accused Bishnu Kumar Agarwal was also knowingly a party with the accused Chhavi Ranjan, Ex D.C, Ranchi in acquiring property of the defence, government of India situated at Mauja Siram, Plot no. 908, 851 and 910, Ranchi having total area 5.883 acres by paying only 3 crores although the total consideration amount in the registered deed was frivolously declared as Rs. 15 crores. The accused person Bishnu Kumar Agarwal also became a party with the accused Chhavi Ranjan and knowingly indulged

2025:JHHC:34674

in the process and activity connected with acquisition of another government property (Khasmahal land) situated at Plot no. 543, 544, 545 and 546, Mauja Pugru, Khata no. 93, Namkum Anchal, Ranchi admeasuring 9.30 acres. In this case also, only an amount of Rs. 2.45 crores were paid but, in the deed, a payment of Rs. 5 crores were fraudulently mentioned to be paid to one Ashish Chandra Ganguly (since deceased). In both cases, the accused persons namely Bishnu Kumar Agarwal and Chhavi Ranjan concealed facts and relevant documents that established the above properties were government properties. Thus, the accused Bishnu Kumar Agarwal was knowingly involved in the acquisition of the above three properties in fraudulent manners which were nothing but proceeds of crime.

Hence, the accused person Bishnu Kumar Agarwal is involved in the activities connected with the acquisition, possession, concealment and use of the proceeds of crime and claiming and projecting the proceeds of crime as untainted property. Thus, the accused person Bishnu Kumar Agarwal has committed the offence of money laundering as defined under section 3 of PMLA, 2002 and is accordingly liable to punished under section 4 of PMLA, 2002.

55. Thus, it appears from the prosecution complaint

that the petitioner was knowingly a party with the accused

persons namely Afshar Ali. Afsu Khan, Punit Bhargava

Chhavi Ranjan Prem Prakash and others in acquisition of

proceeds crime in the form of landed property admeasuring

1 acre situated at Plot no. 28, Khata no. 37, Village Gari,

Cheshire Home Road, Ranchi. Further, the present

petitioner, namely, Bishnu Kumar Agarwal was also

knowingly a party with the accused Chhavi Ranjan, Ex D.C,

Ranchi in acquiring property of the defence, government of

2025:JHHC:34674

India situated at Mauja Siram, Plot no. 908, 851 and 910,

Ranchi having total area 5.883 acres by paying only 3

crores although the total consideration amount in the

registered deed was frivolously declared as Rs. 15 crores.

56. It is revealed that the accused petitioner Bishnu

Kumar Agarwal also became a party with the accused

Chhavi Ranjan and knowingly indulged in the process and

activity connected with acquisition of another government

property (Khasmahal land) situated at Plot no. 543, 544,

545 and 546, Mauja Pugru, Khata no. 93, Namkum Anchal,

Ranchi admeasuring 9.30 acres. In this case also, only an

amount of Rs. 2.45 crores were paid but, in the deed, a

payment of Rs. 5 crores were fraudulently mentioned to be

paid to one Ashish Chandra Ganguly (since deceased).

57. In both cases, from the prosecution complaint it

appears that the present petitioner and other co-accused

Chhavi Ranjan concealed the facts and relevant documents

that establishes the above properties were government

properties.

58. Thus, from the aforesaid paragraphs of the

prosecution complaint it has come on record wherein it has

been alleged that the present petitioner was knowingly

involved in the acquisition of the above three properties in

fraudulent manners which were nothing but proceeds of

crime.

2025:JHHC:34674

59. The main thrust of the argument of the learned

counsel for the petitioner that the contention of Directorate

of Enforcement that three landed properties namely (i)

Pugru Land Property, (ii) Siram Land Property and (iii)

Cheshire Home Road Land Property are proceeds of crime

but as a matter of fact it cannot be said to be correct as the

activity of the present petitioner in the purchase of these

three landed properties are independent and separate

activities having no connection with each other.

60. Per Contra the learned counsel for ED vehemently

opposed the prayer of the petitioner on the ground that, at

the stage of considering the framing of charge only prima-

facie material has to be ascertained and there is sufficient

prima-facie clinching material available on the record, as

such discharge application has been dismissed and

consequent thereto charge has been framed against the

petitioner.

61. In the background of the factual aspect and

contention of the learned counsel for the parties noted

hereinabove, the issues which require consideration are--

(i) Whether the order dated 04.02.2025 by which

charges have been framed can be said to suffer from an

error?

2025:JHHC:34674

(ii) Whether on the basis of the evidence which has

been collected in course of investigation, prima

facie case against the petitioner is made out or not?

62. Since both the issues are interlinked as such, they

are taken up together.

63. 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.

64. 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.

65. 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

2025:JHHC:34674

and also to prosecute the persons indulging in the process

or activity connected with the proceeds of crime.

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

67. 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.

68. 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

2025:JHHC:34674

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.

69. 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.

70. 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.

71. The schedule has been defined under Section 2(1)(x)

which means schedule to the Prevention of Money

2025:JHHC:34674

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."

72. 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.

73. 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 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

2025:JHHC:34674

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.]"

74. 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.

75. 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.

76. The punishment for money laundering has been

provided under Section 4 of the Act, 2002.

77. 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

2025:JHHC:34674

comprising of three Hon‟ble Judges of the Hon‟ble Supreme

Court has decided the issue by taking into consideration

the object and intent of the Act, 2002.

78. 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.

79. 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

2025:JHHC:34674

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.

80. 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.

81. 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 framing of charge.

82. The purpose of framing a charge is to provide the

accused with detailed information about the allegations

2025:JHHC:34674

against him. Framing of proper charge is one of the basic

requirements of a fair trial. Charge is of great significance

in a criminal trial as it helps not only the accused in

knowing the accusation against him but also helps him in

the preparation of his defence.

83. In a criminal trial the charge is the foundation of

the accusation and every care must be taken to see that it

is not only properly framed. At the initial stage of framing a

charge the truth, veracity and effect of the evidence which

the prosecution proposes to adduce are not to be

considered meticulously.

84. In a criminal trial the charge is the foundation of

the accusation and every care must be taken to see that it

is properly framed. At the initial stage of framing a charge

the truth, veracity and effect of the evidence which the

prosecution proposes to adduce are not to be considered

meticulously.

85. It is settled position of law that the accused is

entitled in law to know with precision what is the law on

which they are put to trial. Charges are framed against the

accused only when the Court finds that the accused is not

entitled to discharge under the relevant provision of

CrPC/BNSS.

2025:JHHC:34674

86. In a Sessions case the Court shall frame a charge in

writing against the accused when the Court is of the

opinion that there is ground for presuming that the

accused has committed an offence as can be seen from

section 252 BNSS. In warrant cases a charge shall be

framed when a prima facie case has been made out against

the accused as is evident from sections 263 and 269 of

BNSS.

87. The Hon‟ble Supreme Court of India in State of

Maharastra vs. Som Nath Thapa (1996) 4 SCC 659 has

been pleased to hold if the Court were to think that the

accused might have committed the offence it can frame the

charge, though for conviction the conclusion is required to

be that the accused had committed the offence. It was

further held that at the stage of framing of charge the Court

cannot look into the probative value of the materials on

record.

88. Further, while considering the question of framing a

charge, the Court has the undoubted power to sift and

weigh the materials for the limited purpose for finding out

whether or not a prima facie case against the accused has

been made out. In exercising the power, the Court cannot

act merely as a post office or a mouthpiece of the

prosecution.

2025:JHHC:34674

89. The test to determine a prima facie case against the

accused would naturally depend on the facts of each case

and it is difficult to lay down the rule of universal

application and if 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 and proceeding with the trial.

90. In Kanti Bhadra Shah vs. State of West Bengal

(2000) 1 SCC 722, the Hon‟ble Supreme Court held that

whenever the trial Court decides to frame charges, it is not

necessary to record reasons or to do discuss evidence in

detail.

91. In State of Andhra Pradesh vs. Golconda Linga

Swamy (2004) 6 SCC 522, the Hon‟ble Supreme Court

held that at the stage of framing of charge, evidence cannot

be gone into meticulously. It was held that it is immaterial

whether the case is based on direct or circumstantial

evidence and a charge can be framed if there are materials

showing possibility about commission of the offence by the

accused as against certainty.

92. It needs to refer herein that Sections 215 and 464

CrPC ensure that technicalities do not defeat justice. Both

the sections lay that irregularity or error in framing a

charge is not fatal unless the accused is able to show that

2025:JHHC:34674

prejudice is caused to him as result of such irregularity or

omission. The object of section 238 BNSS is to prevent

failure of justice on account of irregularity in framing of

charge.

93. In judging a question of prejudice, as of guilt, the

Court must act with a broad vision and look to the

substance and not to the technicalities, and its main

concern should be to see whether the accused had a fair

trial, whether he knew what he was being tried for, whether

the main facts sought to be established against him were

explained to him fairly and clearly and whether he was a

full and fair chance to defend himself.

94. In State of Uttar Pradesh vs. Paras Nathi Singh

2009 INSC 669, the Hon‟ble Supreme Court after

considering the language of section 464 CrPC held that the

burden is on the accused to show that a failure of justice

has been occasioned on account of error, omission or

irregularity of the charge.

95. Thus, framing of charge is not a mere empty

formality. Every endeavour must be made in a criminal trial

to ensure that appropriate charge is framed against the

accused. Even though mere omission, error or irregularity

in framing charges does not ipso facto vitiate trial, the

accused should be made fully aware of the specific

2025:JHHC:34674

accusations against him in order to defend himself

properly. Apart from safeguarding the interests of the

accused, framing of proper charge also ensures that the

interests of the victims and the society at large are

safeguarded and no guilty person goes unpunished only on

account of error in framing the charge.

96. The Hon‟ble Supreme Court of India in Dipakbhai

Jagdhishchandra Patel vs. State of Gujarat (2009) 16

SCC 547 was pleased to hold that:

"21. At the stage of framing the charge in accordance with the principles which have been laid down by this Court, what the Court is expected to do is, it does not act as a mere post office. The Court must indeed sift the material before it. The material to be sifted would be the material which is produced and relied upon by the prosecution. The sifting of material before the Court is not to be meticulous in the sense that Court dons the mantle of the trial Judge hearing arguments after the entire evidence has been adduced after a full fledged trial and the question is not whether the prosecution has made out the case for the conviction of the accused. All that is required is, the Court must be satisfied that with the materials available, a case is made our for the accused to stand trial. A strong suspicion suffices. However, a strong suspicion must be founded on some material."

97. Thus from the aforesaid judicial pronouncements it

is evident that at the stage of framing charges, trial court is

not to examine and assess in detail the material placed on

record by the prosecution nor is it for the court to consider

the sufficiency of the materials to establish the offence

alleged against the accused persons. Marshalling of facts

2025:JHHC:34674

and appreciation of evidence at the time of framing of

charge is not in the domain of the court. Charge can be

framed even on the basis of strong suspicion founded upon

materials before the court which leads the court to form a

presumptive opinion as to the existence of the factual

ingredients constituting the offence alleged against the

accused.

98. Ingredients of offences should be seen in the

material produced before the court for framing of charges

and duty of court at the stage of framing of charges is to

see whether the ingredients of offences are available in the

material produced before the court. Contradictions in the

statements of witnesses or sufficiency or truthfulness of the

material placed before the court cannot be examined at the

stage of framing of the charge. For this limited purpose, the

court may sift the evidence. Court has to consider material

only with a view to find out if there is ground for presuming

that the accused has committed an offense and not for the

purpose of arriving at a definite conclusion. „Presume‟

means if on the basis of materials on record, court can

come to the conclusion that commission of the offense is a

probable consequence, then a case for framing of charge

exists.

2025:JHHC:34674

99. Roving and fishing enquiry at the stage of charges

u/s 228 CrPC or discharge of the accused u/s 227 CrPC by

the Sessions Judge and by the Magistrate u/s 239 or 240

CrPC is not permissible as it would amount to a mini-trial

at the stage of framing of charges or discharging the

accused and against all settled principles of criminal

jurisprudence.

100. 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 is required to reflect

the application of judicial mind for finding that a prima-

facie case is made out against the petitioner.

101. 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

2025:JHHC:34674

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.

102. 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.

103. 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

2025:JHHC:34674

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."

104. 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:--

2025:JHHC:34674

"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.

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

2025:JHHC:34674

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.‟"

105. 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:--

"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

2025:JHHC:34674

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."

106. 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

2025:JHHC:34674

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

point of time.

107. 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

2025:JHHC:34674

Atyachar Virodhi Parishad v. Dilip Nathumal

Chordia, (1989) 1 SCC 715.

108. Thus, 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.

109. 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.

(ii) Where the materials placed before the court disclose grave suspicion against the accused which has not been

2025:JHHC:34674

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."

2025:JHHC:34674

110. 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 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

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.

2025:JHHC:34674

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.

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.

2025:JHHC:34674

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

111. 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

2025:JHHC:34674

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.

112. 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 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."

2025:JHHC:34674

113. 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.

114. 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 prosecution or the documents produced

before the 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

2025:JHHC:34674

proceed, he will frame a charge and, if not, he

will discharge the accused.

115. 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.

116. It is considered view that at this stage of the instant

case, the Court is 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.

117. 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?

118. It is evident from the prosecution complaint that the

petitioner was knowingly a party with the accused persons

namely Afshar Ali Afsu Khan, Punit Bhargava Chhavi

2025:JHHC:34674

Ranjan Prem Prakash and others in acquisition of proceeds

crime in form of landed property admeasuring 1 acre

situated at Plot no. 28, Khata no. 37, Village Gari, Cheshire

Home Road, Ranchi. Further, it has been alleged that the

present petitioner, namely, Bishnu Kumar Agarwal was

also knowingly a party with the accused Chhavi Ranjan, Ex

D.C, Ranchi in acquiring property of the defence,

government of India situated at Mauja Siram, Plot no. 908,

851 and 910, Ranchi having total area 5.883 acres by

paying only 3 crores although the total consideration

amount in the registered deed was frivolously declared as

Rs. 15 crores.

119. Further, it has come that the accused

person/petitioner Bishnu Kumar Agarwal also became a

party with the accused Chhavi Ranjan and knowingly

indulged in the process and activity connected with

acquisition of another government property (Khasmahal

land) situated at Plot no. 543, 544, 545 and 546, Mauja

Pugru, Khata no. 93, Namkum Anchal, Ranchi

admeasuring 9.30 acres. In this case also, only an amount

of Rs. 2.45 crores were paid but, in the deed, a payment of

Rs. 5 crores were fraudulently mentioned to be paid to one

Ashish Chandra Ganguly (since deceased).

120. The accused persons namely Bishnu Kumar

Agarwal and Chhavi Ranjan concealed facts and relevant

2025:JHHC:34674

documents that established the above properties were

government properties. Thus, the accused Bishnu Kumar

Agarwal was knowingly involved in the acquisition of the

above three properties in fraudulent manners which were

nothing but proceeds of crime.

121. Thus, prima facie it has come in the investigation

that the present petitioner knowingly acquired the proceeds

of crime and their knowledge about the forgery committed

with respect to acquiring the above said property is evident

from the fact that they acquired the property at a throw

away price and that too without paying the consideration

amount which was mentioned in the deed.

122. Thus, prima facie it appears that the present

petitioner knowingly acquired the proceeds of crime and

their knowledge about the forgery committed with respect

to acquiring the above said property is evident from the fact

that they acquired the property at a throw away price and

that too without paying the consideration amount which

was mentioned in the deed.

123. Thus, from the aforesaid it is evident that prima

facie- material is available against the present petitioner, as

such charges have rightly been framed under the Section 3

of the Act 2002 against the petitioner.

124. However, the learned counsel for the petitioner has

emphatically contended that there is no evidence gathered

2025:JHHC:34674

by the prosecution and placed before the court to show that

the present petitioner had any knowledge/ mens rea of the

alleged fraud/forgery in acquisition of the said landed

property.

125. The offence of money laundering under Section 3 of

the PMLA requires the mens rea of 'knowledge'. The

prosecution is not required to prove a motive to commit the

scheduled offence, but must demonstrate that the accused

was knowingly involved in a process or activity connected

with proceeds of crime. In the instant case, the petitioner's

knowledge is overwhelmingly established prima facie by the

evidence on record, including his direct WhatsApp

communications and exchange of confidential draft orders

with the then DC Chhavi Ranjan regarding the government

lands, and the suspicious manner in which the Cheshire

Home Road property was acquired. Therefore, the

ingredient of mens rea is fully satisfied for the purpose of

framing charges.

126. Further, in the aforesaid context it requires to refer

herein that the mens rea is a state of mind and under

criminal law, mens rea is considered as the guilty intention

and unless it is found that the accused had the guilty

intention to commit the crime, he cannot be held guilty for

committing the crime, but the same cannot be assessed at

this stage by this Court because same can only be

2025:JHHC:34674

adjudicated on appreciation of the facts, evidence and the

documents which can only be appreciated in course of trial

when the evidence will be led in this regard.

127. This Court has found substance in the argument

advanced on behalf of the respondent as the issue of mens

rea can only be assessed by appreciating the evidence

either documentary or oral and therefore, this Court is of

the view that the issue of mens rea, will not be proper to be

looked herein.

128. It has further been contended that the said three

properties i.e. (i) Cheshire Home Road village Gari plot no.

28 khata 37, (ii) Defence land, Muja Siram plot 908,851,

910 (iii) khasmahal Mauja Pagru,Khata 93, plot 543-546,

has been documented via separate deed chains, separate

official records (defence/khasmahal vs private) and there is

no unity of time, place consideration, vendor, funds, thus,

under the standard for joinder of offences under the

Cr.P.C., this fails the test of "same transaction". It has

further been contended that the complaints anchor the

scheduled offence narrative in the property no. (i) i.e.

Cheshire property but it does not attribute a specific

scheduled offence to property no. (ii) and (iii) i.e. Muja

Siram and Mauja Pagru, therefore property no. (ii) and (iii)

i.e. Muja Siram and Mauja Pagru cannot be treated as

2025:JHHC:34674

"proceeds of crime" without a distinct predicate crime

related to each asset.

129. In the aforesaid context it requires to refer herein

the meaning of "same transaction". The expression "same

transaction" from its very nature is incapable of an exact

definition. It is not intended to be interpreted in any

artificial or technical sense. Common sense and the

ordinary use of language must decide whether on the facts

of a particular case, it can be held to be in one transaction.

It is not possible to enunciate any comprehensive formula

of universal application for the purpose of determining

whether two or more acts constitute the "same

transaction", reference in this regard be made to the

judgment rendered by the Hon‟ble Apex Court in the case of

Mohan Baitha v. State of Bihar, (2001) 4 SCC 350.

130. The Hon‟ble Apex Court in the case of Sunil Kumar

v. State of U.P., (2021) 5 SCC 560 has categorically held

that the expression "same transaction", from its very

nature, is incapable of an exact definition and it is not

possible to enunciate any comprehensive formula of

universal application for the purpose of determining

whether two or more acts constitute the same transaction.

131. The aforesaid view has been reiterated by the

Hon‟ble Apex Court in the case of X5 v. Y1, 2025 SCC

OnLine SC 1878 wherein it has been categorically held

2025:JHHC:34674

that in criminal law, the question whether certain acts and

omissions form part of the same transaction often troubles

the Courts. There is no definition of "same transaction" in

the Code and more often than not, this determination is

contingent upon the peculiar facts and circumstances of

the case, for ready reference the relevant paragraph is

being quoted as under:

31. In criminal law, the question whether certain acts and omissions form part of the same transaction often troubles the Courts. There is no definition of "same transaction" in the Code and more often than not, this determination is contingent upon the peculiar facts and circumstances of the case. To make it judicially determinable, we have often applied the three tests of "unity of purpose and design", "proximity of time or place" and "continuity of action". Reference may be drawn to the decision of this Court in State of Andhra Pradesh v. Cheemalapati Ganeswara Rao.

132. Herein from relevant paragraphs of the prosecution

complaint which have been quoted and referred

hereinabove, it is evident that investigation under PMLA

has revealed the petitioner's active role and his being the

principal beneficiary of the fraudulent transactions relating

to Cheshire Home Road, Pugru and Siram properties.

Further the contention of the learned counsel for the

petitioner that Pugru and Siram properties do not qualify

as proceeds of crime, is not tenable, because as per the

prosecution complaint both the said properties have been

categorically identified as government properties illegally

2025:JHHC:34674

acquired by the petitioner in connivance with public

officials.

133. Further the knowledge of the petitioner about the

tainted origin of the assets stands established from the

chain of transactions revealed during investigation,

including the acquisition of Cheshire Home Road property,

Pugru property, and Siram property. The investigation

reveals a clear pattern that connects all three transactions

as part of a single, continuous scheme. The evidence prima

facie establishes the petitioner's active and conscious role

in acquiring and concealing these tainted assets, which

goes far beyond a simple purchase.

134. Prima facie the record demonstrates that the

petitioner purchased the immovable properties in question,

including the Cheshire Home Road property, the Pugru

property, and the Siram property, which have been

identified as proceeds of crime under Section 2(1)(u) of the

PMLA. The petitioner's alleged internal procedures of due

diligence or satisfaction regarding the status of these

properties cannot absolve him of criminal liability under

Section 3 of the PMLA. The investigation has clearly

indicated that these acquisitions were funded through

tainted money and are integrally connected with laundering

activities. Thus, the contention that the acquisitions of the

2025:JHHC:34674

three properties were independent and unconnected is not

fit to be accepted.

135. The learned counsel for petitioner has contended

that petitioner is nowhere related to the alleged scheduled

offence.

136. In the aforesaid context, 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

who could commit an offence under the PMLA may not be

named in the scheduled offence.

137. 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

2025:JHHC:34674

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 "Proceeds of Crime" under

Section 2(1)(u) will necessarily be the crime properties.

138. 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.

139. 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.

140. To constitute any property as proceeds of crime, it

must be derived or obtained directly or indirectly by any

2025:JHHC:34674

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.

141. 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 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

2025:JHHC:34674

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 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)

2025:JHHC:34674

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 retaining possession thereof or uses it in trenches until fully exhausted. The offence of money-laundering is not

2025:JHHC:34674

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

2025:JHHC:34674

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."

142. It has further been contended by the learned

counsel for the petitioner that respondent-ED has heavily

relied upon the statement of the Co-accused which has

been recorded under Section 50 of the Act 2002 but it is

the settled position of law which has been settled by the

Hon‟ble Apex Court that such type of evidence cannot be

the sole basis in order to fix the culpability of the accused

person.

143. In the aforesaid context, it needs to refer herein that

there is no dispute regarding the settled proposition of law

that the statements recorded which are merely confessional

in nature ought to be ignored while adjudicating upon a

case as confessional statement of co-accused cannot be

treated as substantive evidence and such statements can

only be pressed into service when the Hon'ble Courts are

inclined to accept other evidences. Thus, instead of placing

reliance solely upon the statements of the petitioner and

the other co-accused persons recorded under Section 50 of

PMLA, the opposite party ought to have collected and relied

upon other evidence in order to prosecute the petitioner.

144. Further herein it is evident from the prosecution

complaint dated 01.09.2023, filed against the petitioner

2025:JHHC:34674

and other co-accused persons, is supported by substantial

evidence gathered during the investigation and is not based

upon solely on the statements of the petitioner and his

accomplices.

145. Furthermore, prima facie there is ample evidence

establishing the petitioner's involvement in the offence of

money laundering, which is further corroborated by

statements of witnesses in the instant case. Further, the

petitioner's role has already been discussed herein in detail

in the preceding paragraphs, therefore, the averments of

the petitioner are unfounded and liable to be dismissed.

146. It requires to refer herein 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.

2025:JHHC:34674

147. 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 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, therefore 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 and discharging the

appellant at this stage would be premature and contrary to

the principles governing the prosecution in money

laundering cases, for ready reference the relevant

paragraphs are being quoted 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 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

2025:JHHC:34674

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

2025:JHHC:34674

would be premature and contrary to the principles governing the prosecution in money laundering cases.

148. From perusal of case record, statements of

witnesses, 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.

149. 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.

150. 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

2025:JHHC:34674

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 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.

151. 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.

152. 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

2025:JHHC:34674

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 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."

153. It requires to refer herein that the ambit and scope

of framing of charge, are fairly well settled which has been

elaborately discussed in the preceding paragraph and as

per settled proposition of law no comprehensive assessment

2025:JHHC:34674

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.

154. Further, it is well settled that the revisional power

cannot be parallelled with appellate power. The Revisional

Court cannot undertake meticulous examination of the

material on record as is undertaken by the Trial Court or

the Appellate Court.

155. Hence, on the basis of discussion made herein

above, and further taking into consideration the ratio

rendered by the Hon‟ble Apex Court in the case of

Pradeep Nirankarnath Sharma Versus Directorate of

Enforcement and Another (supra) this court is of the

considered view that, there is no illegality in the impugned

order dated 04.02.2025 passed by the learned Special

Judge, PMLA Ranchi in connection with ECIR Case No.05

of 2023 in ECIR/ RNZO/10/2023.

156. Accordingly, this Court do not find any justifiable

reason to interfere with the impugned order dated

2025:JHHC:34674

04.02.2025, consequently, the instant criminal revision

petition is hereby dismissed.

157. Pending Interlocutory Application(s), if any, also

stand disposed of.

158. It is made clear that any observation made

hereinabove will not prejudice the case of the parties on

merit since the trial is lying pending.

(Sujit Narayan Prasad, J.)

A.F.R.

19th November, 2025

Alankar/-

 
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 : MAIMS

 
 
Latestlaws Newsletter