Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Shivanand S/O Dadu Kumbar vs State Of Karnataka
2025 Latest Caselaw 2496 Kant

Citation : 2025 Latest Caselaw 2496 Kant
Judgement Date : 17 January, 2025

Karnataka High Court

Sri Shivanand S/O Dadu Kumbar vs State Of Karnataka on 17 January, 2025

                                     1           CRL.P NO.100048/2024
                                             C/W CRL.P NO.102510/2023
                                                                           R
     IN THE HIGH COURT OF KARNATAKA DHARWAD BENCH


        DATED THIS THE 17TH DAY OF JANUARY, 2025

                                BEFORE


              THE HON'BLE MS.JUSTICE J.M.KHAZI


            CRIMINAL PETITION No.100048 OF 2024
                          CONNECTED WITH
            CRIMINAL PETITION No.102510 OF 2023


IN CRL.P.No.100048 OF 2024

BETWEEN:

YALLAPPA SHAM MANAGUTAKAR
AGED ABOUT 39 YEARS,
OCC: BUSINESS,
R/O. BEHIND APMC POLICE STATION
BOUXITE ROAD,
BELAGAVI - 590 010

AT PRESENT HOUSE NO.25/A,
LAXMI GALLI,
BAMBRAGA AND CHANNAMMA ROAD,
SAI APARTMENT KAKATI.
                                                           ...PETITIONER
(BY SRI SHARAD M. PATIL, ADVOCATE)

AND:

1.     STATE OF KARNATAKA
       THROUGH BELAGAVI C.E.N. POLICE STATION,
       NOW REPRESENTED BY
       STATE PUBLIC PROSECUTOR,
       HIGH COURT BUILDING
       DHARWAD.


Pg.No.1, Retyped and replaced vide Chamber order dtd 24.01.2025.
                            2             CRL.P NO.100048/2024
                                     C/W CRL.P NO.102510/2023


2.   SHRI ARJUN
     S/O KALLAPPA PATIL
     AGED ABOUT 38 YEARS,
     OCC. BUSINESS,
     R/O.SHIVAJI GALLI,
     JAFARWADI - 590 001
     POST. KODOLI,
     TALUK AND DISTRICT - BELAGAVI
                                           ...RESPONDENTS
(BY SRI. PRAVEENA Y. DEVARMANI, HCGP FOR R-1
 SRI. RAMACHANDRA A. MALI, ADVOCATE FOR R-2)

     THIS CRIMINAL PETITION IS FILED UNDER SECTION 482 OF
CR.P.C., PRAYING TO QUASH PROCEEDING AGAINST THE
PETITIONER PENDING ON THE FILE OF PRINCIPAL DISTRICT AND
SESSIONS AND SPL. JUDGE COURT, BELAGAVI, IN CRIMINAL
PROCEEDINGS REGISTERED SPECIAL CASE NO.197/2022 FOR
THE OFFENCES PUNISHABLE UNDER SECTIONS 406 AND 420 OF
IPC AND SECTION 21(1) (2) (3) OF BANNING OF UNREGULATED
DEPOSIT SCHEMES ACT 2019, ORDER SHEET IS MARKED AT
ANNEXURE-A IN SO FAR AS ACCUSED NO.2/PETITIONER IS
CONCERNED IN THE INTEREST OF JUSTICE AND EQUITY.

IN CRIMINAL PETITION NO.102510 OF 2023

BETWEEN:

SRI SHIVANAND
S/O DADU KUMBAR
AGED ABOUT 47 YEARS,
OCC: BUSINESS,
R/O. SADALAGA,
NOW AT PLOT NO.43,
SAMBHAV COLONY,
SHRI. MAHALAKSHMI APARTMENT,
YADRAON, ICHALAKARANJI,
TALUK HATAKANAGALE,
DISTRICT: KOLHAPUR - 416 115,
STATE: MAHARASHTRA
                                               ...PETITIONER
(BY SRI. SRINAND A. PACHHAPURE, ADVOCATE)
                              3            CRL.P NO.100048/2024
                                      C/W CRL.P NO.102510/2023


AND:

1.     STATE OF KARNATAKA
       THROUGH BELAGAVI C.E.N. POLICE STATION,
       NOW REPRESENTED BY STATE PUBLIC PROSECUTOR
       HIGH COURT OF KARNATAKA
       DHARWAD BENCH AT
       DHARWAD - 580 011

2.     SRI. ARJUN
       S/O. KALLAPPA PATIL
       AGED ABOUT 38 YEARS,
       OCC. BUSINESS,
       R/O. SHIVAJI GALLI,
       JAFARWADI - 590 001,
       POST. KADOLI,
       TALUK AND DISTRICT BELAGAVI.
                                              ...RESPONDENTS

(BY SRI. PRAVEENA Y. DEVAREDDIYAVARA, HCGP FOR R-1
 SRI. RAMACHANDRA A. MALI, ADVOCATE FOR R-2)


       THIS CRIMINAL PETITION IS FILED UNDER SECTION 482 OF
CR.P.C. SEEKING TO QUASH THE PROCEEDINGS IN SPECIAL
CASE NO.197/2022 ON THE FILE OF COURT OF PRINCIPAL
DISTRICT AND SESSIONS JUDGE, BELAGAVI REGISTERED FOR
THE OFFENCES PUNISHABLE UNDER SECTIONS 406 AND 420 OF
IPC AND SECTION     21(1)(2)(3) OF BUDS ACT, ORDER SHEET
MARKED AT ANNEXURE-A IN SO FAR AS PETITIONER/ACCUSED
NO.1 IS CONCERNED.


       THESE PETITIONS HAVING BEEN HEARD AND RESERVED
ON   16.12.2024,   COMING   ON   FOR    PRONOUNCEMENT      OF
JUDGMENT THIS DAY, THE COURT DELIVERED THE FOLLOWING:
                                     4            CRL.P NO.100048/2024
                                             C/W CRL.P NO.102510/2023


CORAM:         THE HON'BLE MS. JUSTICE J.M.KHAZI



                      CAV COMMON ORDER

             (PER: THE HON'BLE MS. JUSTICE J.M.KHAZI)




      In these two petitions filed under Section 482 of the

Cr.P.C, accused Nos.2 and 1 respectively have sought for

quashing the criminal proceedings initiated against them in

Spl.C.No.197/2022 on the file of Prl.District and Sessions

Judge, Belagavi, for the offences punishable in Sections 406

and 420 IPC and Section 21(1)(2) and (3) of The Banning of

Unregulated Deposit Schemes Act, 2019 ('BUDS Act' for

short).


       2.    While Crl.P.No.102510/2023 is filed by accused

No.1, Crl.P.No.100048/2024 is filed by accused No.2.


       3.    Since these two petitions are arising out of the

same case, they are clubbed together and disposed of by a

common order.




 Pg.No.4, Retyped and replaced vide Chamber order dtd 24.01.2025.
                                5          CRL.P NO.100048/2024
                                      C/W CRL.P NO.102510/2023


      4.   In support of the petition, the petitioners have

contended that absolutely there is no material in the charge

sheet to proceed against them and as such, it is liable to be

quashed, as it amounts to abuse of process of law. As per

Section 27 of BUDS Act, no designated Court shall take

cognizance of an offence punishable under the said section,

except upon a complaint made by the regulator. As per

Section 7 of the said Act, the Government shall first appoint

a regulator and thereafter designate a Court to deal with the

matters to which the provisions of the said Act apply, and

the designated Court can take cognizance only on complaint

in writing made by the regulator. In the present case,

respondent No.2 who is a private person has given the first

information and on the basis of it, FIR is registered. During

the course of investigation, the provisions of BUDS Act are

invoked and after investigation, charge sheet is filed. The

trial Court ought to have complied with the provisions of

Section 27 of BUDS Act. The non-compliance of said

provision, has vitiated the entire proceedings.
                                      6               CRL.P NO.100048/2024
                                                 C/W CRL.P NO.102510/2023


       5.     The petitioners are in no way concerned with the

allegations made in the complaint. Allegations made in the

complaint are not believable. There is no material to show

that complainant has invested Lakhs together. As per the

statements of CW-2, 12 to 17, it is alleged that accused No.1

has cheated the innocent investors to the tune of `55 Crores,

which is not believable. Viewed from any angle, the

proceedings are not sustainable and pray to allow the

petitions and quash the criminal proceedings against the

petitioners.


       6.     In support of their arguments, the learned counsel

for petitioners have relied upon the following decisions:

      (i)       Shivaji s/o Baburao Patil and Anr. Vs. The
                State of Karnataka (Shivaji)1

      (ii)      Santosh Kumar S/o Gadeppa Khot and anr.
                Vs. The State of Karnataka and Ors.
                (Santosh Kumar)2

      (iii)     Sri.Ravikiran s/o Sureshkamlakar and Anr.
                Vs. The State by Chikkodi Police Station
                Belagavi District and Ors. (Ravikiran)3
1
  Cril.P.No.200861/2022
2
  W.P.No.102888/2022
3
  W.P.No.100390/2022 c/w
  Cril.P.No.100407/2022, Cril.P.No.102449/2021



Pg.No.6, Retyped and replaced vide Chamber order dtd 24.01.2025.
                                  7             CRL.P NO.100048/2024
                                           C/W CRL.P NO.102510/2023


     7.     Learned counsel for respondent No.2/complainant

submitted    oral   objections       stating   that    initially,   first

information came to be filed by Arjun Kallappa Patil stating

that since 10 years, he is doing vegetable business. He is

having agriculture land and also doing diary business. While

doing vegetable business, he came to be acquainted with

accused     No.2-Yallappa    Managutakar.             Accused       No.2

convinced the complainant that if he invest in steel and

cement business, he would pay handsome return. Therefore,

on 25.01.2021, complainant paid `40 lakhs to accused No.2.

After two months, accused No.2 paid him `2 lakhs by way of

profit. Convinced by the fact that accused No.2 would give

him handsome profit and also return the investment made

by him, on 01.04.2021 complainant invested `35 lakhs with

accused No.2.


     8.     Subsequently, when he requested accused No.2 to

return his money, time and again he went on postponing. On

enquiry, accused No.2 revealed that he has invested the said

money with accused No.1 Shivanand Kumbar and after
                                    8            CRL.P NO.100048/2024
                                            C/W CRL.P NO.102510/2023


taking money invested by several persons, on 18.07.2021

accused No.1 absconded and he is also searching for him. In

whatsapp also, he came across the information regarding

accused    No.1     Shivananda     Kumbar           having    absconded.

However, later accused No.2 Yallappa Managutakar also

absconded and he is not receiving the calls. Both accused

Nos.1 and 2 have cheated the complainant in a sum of

`75,00,000/- and accordingly, he filed the complaint.


      9.   Based on the said complaint, the CEN Crime

Police, Belagavi City have registered case in Cr.No.26/2021

for the offences punishable under Sections 406 and 420 IPC

and taken up investigation. Accused Nos.1 and 2 were

arrested   and      based    on    their      voluntary       statement,

incriminating     evidence   was       collected.    The     investigation

reveal that accused No.1 who is hailing from Sadalaga of

Chikkodi, dropped out of college after failing in PUC. For six

years, he worked at Doodhaganga Sugar Factory and left his

job when he was not confirmed. Thereafter, he was driving

tractor belonging to his father till it was sold and he worked
                               9           CRL.P NO.100048/2024
                                      C/W CRL.P NO.102510/2023


as a driver with one Ingale and left the job after 2-3 years.

In 2002, he started working in the Ashram of Shirdi Junglee

Maharaj, at Kokamthana. There he was working as a driver

of tractor and tempo. While working in the said Ashram, he

started getting cement and steel at concession rate in the

name of Ashram on credit basis and supply the same to

those person who were in need of it and used to pay the

amount belatedly.


     9.1    In this manner, he started getting money. He

used to make the payment for the cement and steel

purchased on credit basis, after he received money from the

next prospective buyer. In this way, he used to retain certain

amount for a short period. Those who are not in need of

cement and steel, started investing with him. Though he was

not getting high margin of profit, in order to gain the

confidence of investors, he used to pay profit to them out of

the investment made by subsequent investors. He used to

utilise the money at his hand for his personal needs,

including   investment   in   real   estate,   construction   of
                                10       CRL.P NO.100048/2024
                                    C/W CRL.P NO.102510/2023


apartments, farm house and for purchasing agricultural land

etc. Lured by the high returns in short time business people

started investing with him.


     9.2   With the money received from such investment,

he also started tours and travel business by name, Nayikba

Yatra tours. In the meanwhile, he came to be acquainted

with accused No.2-Yallappa Managutakar. Through accused

No.2, he started getting heavy investments ranging from 50

lakhs to crores. He used to pay benefit to the previous

investor out of the investment received from the new

investor. He has not taken any license from the concerned

authority. This was going on smoothly till 2019-2020.


     9.3   On   account   of   COVID   and   lockdown,   the

investment slowed down and on the other hand, the investor

started demanding back the money invested by them. Since

he has already utilised the investment for purchasing lands,

construction of house, etc., he could not return the said

investment. Therefore, he along with his wife and children
                                    11            CRL.P NO.100048/2024
                                             C/W CRL.P NO.102510/2023


escaped to Maldives. From there, they proceeded to other

places, including Egypt, Dubai, Ajman and Nepal. Till

26.06.2022, he managed to keep the police away. However,

on 26.06.2022, at 11.00 p.m, when he came to Mumbai from

Nepal, he was apprehended by the concerned police. Before

he was apprehended, accused No.2 was arrested by the

concerned police and through him, they came to know about

the part played by accused No.1. During investigation, the

concerned police have seized and attached the movable and

immovable      properties     of   accused      Nos.1    and     2.   The

investigation reveal that accused Nos.1 and 2 have cheated

complainant, CW-2, 12 to 17 and many other persons to the

tune    of   `55     crores     spread     across     Karnataka       and

Maharashtra. He has acquired properties not only in his

name, but also in the name of his wife, Smt.Vijaya Kumbar.

There is prima facie material to proceed against the

petitioners and pray to dismiss the petitions.


       10. During the course of the argument, learned

counsel for petitioners submitted that as per Section 27 of


 Pg.No.11, Retyped and replaced vide Chamber order dtd 24.01.2025.
                                12          CRL.P NO.100048/2024
                                       C/W CRL.P NO.102510/2023


the BUDS Act, the designated Court can take cognizance only

on a complaint filed by the regulator and therefore the entire

proceedings initiated based on the first information furnished

by   respondent     No.2/defacto    complainant     before   the

concerned police and the charge sheet filed is vitiated and on

this ground alone, the petitioners are entitled for quashing of

the criminal proceedings against them. He would submit that

in the similar cases in Shivaji, Santosh Kumar and

Ravikiran referred to supra, the criminal proceedings

initiated are quashed, reserving liberty to the regulator to file

complaint under Section 200 Cr.P.C before the designated

Court.


      11. On the other hand learned counsel representing

respondent No.2/defacto complainant as well as learned High

Court Government Pleader submitted that the restriction in

Section 27 relates to an offence punishable under Section 4

committed by a deposit taker, who is running a Regulated

deposit scheme and commit any fraudulent default in the

repayment or return of deposit on maturity or in rendering
                                    13            CRL.P NO.100048/2024
                                             C/W CRL.P NO.102510/2023


any specified service promised against such deposit. They

would further submit that, however, if the offence is

committed by any person or entity who are running an

Unregulated deposit scheme and also where the offence

under Section 4 is committed by a company, then the

complaint may be filed by anyone who is aggrieved or by the

concerned for this and cognizance is to be taken on such

charge sheet by the designated Court. In the present case,

since the offences punishable under Section 21 (1)(2) and

(3) of BUDS Act, committed by accused Nos.1 and 2 comes

under the definition of Unregulated Deposit Scheme, the

restriction contained in Section 27 of the BUDS Act is not

applicable and therefore question of quashing the said

proceeding would not arise. He would further submit that in

the decisions relied upon by the petitioners, this aspect is not

examined and therefore the said decisions are not applicable

to the case on hand.


       12. Heard arguments of both sides and perused the

record.



 Pg.No.13, Retyped and replaced vide Chamber order dtd 24.01.2025.
                                    14            CRL.P NO.100048/2024
                                             C/W CRL.P NO.102510/2023



       13. The crux of the argument submitted by the

learning counsel representing for petitioners is that under

Section 27 of the BUDS Act, there is prohibition for the

designated Court to take cognizance of an offence under the

Act, except upon a complaint made by the regulator.

According to the learned counsel for the petitioners, the

designated Court can take cognizance only on the basis of a

complaint filed under Section 200 by the regulator and

therefore the proceedings initiated upon the first information

report furnished by the defacto complainant i.e., respondent

No.2 and ultimately charge sheet filed against the petitioners

are vitiated and as such, the petitioners are entitled for

quashing of the proceedings, but right may be reserved to

the concerned authorities to file complaint under Section 200

of Cr.P.C. and proceed with the matter.


       14. Before going to the merits of the case, it is

necessary to refer to some of the provisions of the BUDS Act.

The object of the said Act is to provide for a comprehensive



 Pg.No.14, Retyped and replaced vide Chamber order dtd 24.01.2025.
                                  15             CRL.P NO.100048/2024
                                            C/W CRL.P NO.102510/2023


mechanism to ban the Unregulated deposit schemes, other

than the deposits taken in the ordinary course of business

and to protect the interest of depositors and matters

connected there with or incidental thereto.


      15. Section 2 (4) define the term deposit means an

amount of money received by way of an advance or loan, or

in any other form, by any deposit taker with a promise to

return whether after a specified period or otherwise, either in

cash, or in kind or in the form of a specified service, with or

without any benefit in the form of interest, bonus, profit or in

any other form, but does not include-

     (a)   amounts received as loan from a scheduled
           bank or a co-operative bank or any other
           banking company as defined in Section 5 of the
           Banking Regulation Act, 1949;


     (b)   amounts     received        as    loan   or   financial
           assistance from the Public Financial Institutions
           notified   by   the        Central   Government      in
           consultation with the Reserve Bank of India or
           any non-banking financial company as defined
                                 16            CRL.P NO.100048/2024
                                          C/W CRL.P NO.102510/2023


      in clause (f) of section 45-I of the Reserve
      Bank of India Act, 1934 and is registered with
      the Reserve Bank of India or any Regional
      Financial Institutions or insurance companies;


(c)   amounts          received       from     the     appropriate
      Government, or any amount received from any
      other source whose repayment is guaranteed
      by the appropriate Government, or any amount
      received from a statutory authority constituted
      under     an      Act    of    Parliament       or    a     State
      Legislature;


(d)   amounts received from foreign Governments,
      foreign     or     international       banks,    multilateral
      financial        institutions,     foreign      Government
      owned       development           financial      institutions,
      foreign     export       credit    collaborators,         foreign
      bodies      corporate,         foreign    citizens,       foreign
      authorities or person resident outside India
      subject     to     the    provisions      of    the       Foreign
      Exchange Management Act, 1999 and the rules
      and regulations made thereunder;


(e)   amounts received by way of contributions
      towards      the      capital     by     partners     of     any
                                   17            CRL.P NO.100048/2024
                                            C/W CRL.P NO.102510/2023


           partnership     firm        or   a   limited   liability
           partnership;


     (f)   amounts received by an individual by way of
           loan from his relatives or amounts received by
           any firm by way of loan from the relatives of
           any of its partners;


     (g)   amounts received as credit by a buyer from a
           seller on the sale of any property (whether
           movable or immovable);


     (h)   amounts received by an asset re-construction
           company which is registered with the Reserve
           Bank   of     India    under     section   3   of   the
           Securitisation and Reconstruction of Financial
           Assets and Enforcement of Security Interest
           Act, 2002;


     (i)   any deposit made under section 34 or an
           amount accepted by a political party under
           section 29B of the Representation of the People
           Act, 1951;


     16. Section 2(5) defines the term 'depositor' means -

'any person who makes a deposit under the BUDS Act;
                              18           CRL.P NO.100048/2024
                                      C/W CRL.P NO.102510/2023


     17. Section 2(6) defines the term 'deposit taker'

means -

          (i) any individual or group of individuals;

          (ii) a proprietorship concern;

          (iii) a partnership firm (whether registered or

          not);

          (iv) a limited liability partnership registered under

          the Limited Liability Partnership Act, 2008;

          (v) a company;

          (vi) an association of persons;

          (vii) a trust (being a private trust governed under

          the provisions of the Indian Trusts Act, 1882 or a

          public trust, whether registered or not);

          (viii) a co-operative society or a multi-State co-

          operative society; or

          (ix) any other arrangement of whatsoever nature,

          receiving or soliciting deposits, but does not

          include--
                                19           CRL.P NO.100048/2024
                                        C/W CRL.P NO.102510/2023


                (i) a Corporation incorporated under an Act

                of Parliament or a State Legislature;

                (ii) a banking company, a corresponding new

                bank, the State Bank of India, a subsidiary

                bank, a regional rural bank, a co-operative

                bank or a multi-State co-operative bank as

                defined in the Banking Regulation Act, 1949;


      18. Section 2(14) defines the term "Regulated Deposit

Scheme" means the schemes specified under column (3) of

the First Schedule.


      19. Similarly,     Section    2(15)     defines    the   term

'Regulator' means the Regulator specified under column (2)

of the First Schedule.


      20. Section 2(16) defines the term 'Schedule' means

the Schedule appended to the BUDS Act.


      21. Section     2(17)   defines   the   term      'Unregulated

Deposit Scheme' means a Scheme or an arrangement under
                                  20            CRL.P NO.100048/2024
                                           C/W CRL.P NO.102510/2023


which deposits are accepted or solicited by way of business,

and which is not a Regulated Deposit Scheme as specified

under column (3) of the First Schedule.


      22. Chapter-II of the BUDS Act, deal with Banning of

Unregulated Deposit Schemes. Section 3 states that - On and

from the date of commencement of the BUDS Act, (a) the

Unregulated Deposit Schemes shall be banned, and (b) no

deposit taker shall directly or indirectly promote, operate,

issue any advertisement soliciting participation or enrolment

in or accept deposits in pursuance to an Unregulated Deposit

Scheme.


      23. Thus,      while     Section     3(a)     totally   banned

Unregulated Deposit Schemes, Section 3(b), prohibits any

deposit taker from directly or indirectly promoting, operating,

issuing   any   advertisement,        soliciting   participation,   or

enrolment   in, or    accept    deposits     in pursuance      of   an

Unregulated Deposit Scheme.
                              21         CRL.P NO.100048/2024
                                    C/W CRL.P NO.102510/2023


     24. Section 5 also prohibits any person by whatever

name called knowingly, make any statement, promise, or

forecast, which is false, deceptive or misleading in material

facts or deliberately conceal any material facts, to induce

another person to invest in, or become a member of or

participate in any Unregulated Deposit scheme.


     25. Section 6 clarifies that a prize chit or money

circulation scheme banned under the provisions of the prize

Chits and Money Circulation Scheme (Banning) Act, 1978,

shall be deemed to be an Unregulated Deposit Scheme under

the BUDS Act.


     26. While Sections 3, 5 and 6 deals with Unregulated

Deposit Schemes, Section 4 makes certain acts of deposit

taker of Regulated Deposit Scheme punishable, who commits

fraudulent default in the repayment or return of deposit on

maturity or in rendering any specified service promised

against such deposit.
                                22        CRL.P NO.100048/2024
                                     C/W CRL.P NO.102510/2023


      27. Chapter 6 of the BUDS Act deals with offences and

punishments.    Section   21    prescribes   punishment    for

contravention of Section 3. Section 21(1) states that any

deposit taker who solicits deposits in contravention of

Section 3 shall be punished with imprisonment for a term

which shall not be less than one year, but which may extend

to five years and fine, which shall not be less than `2 lakhs,

but which may extent to `10 lakhs. This is for soliciting

deposits in contravention of Section 3.


      28. Section 21(2) states that any deposit taker who

accepts deposits in contravention of Section 3 shall be

punished with imprisonment for a term which shall not be

less than 2 years, but which may extend to 7 years and fine,

which shall not be less than `3 lakhs, but which may extend

to `10 lakhs. This is for accepting deposits in contravention

of Section 3.


      29. Section 21(3) provides that that any deposit taker

who accepts deposits in contravention of Section 3 and
                                 23          CRL.P NO.100048/2024
                                        C/W CRL.P NO.102510/2023


fraudulently default in repayment of such deposits or in

rendering any specified service shall be punished with

imprisonment for a term which shall not be less than 3

years, but which may extend to 10 years and fine, which

shall not be less than `5 lakhs, but which may extend to

twice the amount of aggregate funds collected from the

subscribers, members or participants in the Unregulated

Deposit Scheme. This is for fraudulent default in repayment

of such deposits or in rendering any specified service in

contravention of Section 3.


      30. Section     23       prescribes      punishment      for

contravening the provisions of Section 5 and states that any

person who contravenes the provisions of Section 5 shall be

punishable with imprisonment for a term which shall not be

less than one year, but which may extend to 5 years and

with fine, which may extend to ten lakhs.


      31. Section 24 deals with second and subsequent

offence,   except   under     Section   26,   prescribing   higher
                                     24           CRL.P NO.100048/2024
                                             C/W CRL.P NO.102510/2023


punishment, which shall not be less than 5 years, but which

may extend to 10 years and fine, which shall not be less

than `10 lakhs, but which may extend to `50 Crores.


         32. Section 25 deals with offences by deposit takers

who are other than individuals such as company and other

entities and every person who at the time the offence

committed was in charge of and responsible to the deposit

taker for conduct of its business, as well as deposit taker

shall be deemed to be guilty of the offence and punished

accordingly. Sub-section (2) carves out exception.


         33. Section 26 punishes those persons who failed to

furnish any statement, information or particulars as required

under Section 10(2) (1), with fine, which may extend to `5

lakhs.


         34. At this stage, it is relevant to note that as per

Section 28, notwithstanding anything contained in the Code

of Criminal Procedure, 1973, every offence punishable under




Pg.No.24, Retyped and replaced vide Chamber order dtd 24.01.2025.
                                     25            CRL.P NO.100048/2024
                                              C/W CRL.P NO.102510/2023


this Act, except offence under Section 22 and 26 shall be

cognizable and non-bailable.


       35. Section 22 prescribe punishment for contravention

of Section 4 by any deposit taker means deposit taker of

Regulated deposit Scheme who commits offence relating to a

Regulated deposit scheme. Section 26 deals with failure to

give information required under Section 10(1). Except these

two offences, the rest of the offences are cognizable and

non-bailable.


       36. Thus, perusal of Sections 3, 5 and 6 makes it

evident that while Section 3 ban the Unregulated Deposit

Schemes, Section 5 makes punishable a person knowingly

making any statement, promise, or forecast, which is false,

deceptive or misleading in material facts and deliberately

conceals any material fact to induce any person to invest in

or become member or              participate in any           Unregulated

Deposit     Scheme. Section 6 includes any             chit    or     money

circulation scheme          which        is   banned          under     the



Pg.No.25, Retyped and replaced vide Chamber order dtd 24.01.2025.
                               26         CRL.P NO.100048/2024
                                     C/W CRL.P NO.102510/2023


provisions of prize chits and Money Circulation Scheme

(Banning) Act 1978, as Unregulated deposit scheme. The

violation of Section 3 and 5 are made punishable under

Sections 21 and 23.


      37. Section 4 concerns with Regulated deposit taker

and   prohibits   such   a   Regulated   deposit   taker   from

committing fraudulent default in repayment or return of the

deposit on maturity or rendering any specified service

promised against such deposit.


      38. It is to be remembered that as defined under

Section 2(14) Regulated Deposit Schemes are those which

are specified under column (3) of Serial number (1) of the

first schedule. Serial number (2) provides that (a) Deposits

accepted under any scheme or an arrangement, registered

with any regulatory body in India, constituted or established

under a statute and (b) Any other scheme, as may be

notified by the Central Government under the BUDS Act shall

also be treated as Regulated Deposit Schemes under the
                              27         CRL.P NO.100048/2024
                                    C/W CRL.P NO.102510/2023


BUDS Act. As per Section 2(15) to regulate such Regulated

Deposit Schemes, a regulator is appointed who is specified in

column (2) of first schedule. Thus for every Regulated

deposit scheme, there is a regulator. Section 40 deals with

power of the Central Government to amend the First

Schedule by Notification and add to, or omit from the First

Schedule any scheme or arrangement and on such addition

or omission, such scheme or arrangement shall become or

cease to be a Regulated Deposit Scheme.


     39. Chapter 4 deals with information on deposit

takers, which necessarily mean a Regulated Deposit Scheme.

As per Section 9(1) the Central Government may designate

an authority, whether existing or to be constituted, the duty

of which is to create, maintain and operate an online

database for information on deposit takers operating in

India. As per Section 9(2) the authority so designated under

sub-section one may require the regulator or the competent

authority to share such information on deposit takers, as
                                 28         CRL.P NO.100048/2024
                                       C/W CRL.P NO.102510/2023


may be prescribed. Section 10 deals with information of

business by the deposit taker.


         40. Section 10(1) mandates that every deposit taker,

which commences or carries on its business as such and on

or after the commencement of the BUDS Act to intimate the

authority referred to in Section 9(1) about its business in

such form and manner and within such time as may be

prescribed. Section 10 (2) requires that where the competent

authority has reason to believe that the deposits are being

solicited or accepted, pursuant to an Unregulated deposit

scheme, direct any deposit taker to furnish such statements,

information, or particular, as it considers necessary, relating

to or connected with the deposits received by such deposit

taker.


         41. The explanation (a) clarify that the requirement of

intimation under the sub-section (1) is applicable to deposit

takers accepting or soliciting deposits as defined under

Section 2(4), which means a Regulated deposit, since the
                                   29         CRL.P NO.100048/2024
                                         C/W CRL.P NO.102510/2023


Unregulated deposit is banned under Section 3. Similarly

explanation (b) clarifies that the intimation under sub-section

(1) also apply to a company, if the company accepts the

deposits under Chapter 5 of the Companies Act.


      42. Thus,     the   information    on   deposit    takers   is

required to be collected by the authority designated by the

Central Government, whether existing or to be constituted,

which necessarily mean the information which is required to

be regularly maintained by the deposit taker of Regulated

Deposit Scheme. The requirement of designated authority

directing any deposit taker to furnish such statement,

information,   or   particulars   with   regard   to    Unregulated

deposit schemes is an exception, and it happens only when

the competent authority has reason to believe that deposits

are being solicited or accepted in respect of Unregulated

Deposit Scheme.


      43. Chapter 7 deals with investigation, search and

seizure. Under Section 29, a police officer on recording
                                  30              CRL.P NO.100048/2024
                                             C/W CRL.P NO.102510/2023


information about the commission of an offence under this

Act is duty bound to inform the same to the competent

authority, while Section 11 deals with requirement of

competent authority to share information received under

Section 29 with the Central Bureau of Investigation and with

the authority, which may be designated by the Central

Government under Section 9. Similarly, as per Section 11 (2)

the appropriate Government, any regulator, income tax

authorities, or any other investigation agency, having any

information   or     documents      in     respect   of    the   offence

investigated under this Act by the police or the Central

Bureau of Investigation shall share all such information or

documents     with   the   police     or   the   Central    Bureau    of

Investigation. Similarly, as per Section 11(3) the principal

officer of any banking company, a corresponding new bank,

the State Bank of India, a subsidiary bank, original rural

bank, a Co-operative bank or multi-cooperative bank has a

reason to believe that any client is a deposit taker and is
                               31          CRL.P NO.100048/2024
                                      C/W CRL.P NO.102510/2023


acting in contravention of the provisions of BUDS Act, shall

forthwith inform the same to the competent authority.


      44. Section 31 deals with the power to enter, search

and seize without warranty. It authorise any police officer,

not below the rank of an officer in charge of a police station,

who has reason to believe that anything necessary for the

purpose of an investigation into any offence under this Act

may be found in any place within the limits of jurisdiction of

police station of which he is in charge and other cases with

the written authority of an officer, not below the rank of

Superintendent of Police, may conduct search and seizure.

As per Section 31(2), in case it is not practicable to seize the

record or property, he may make an order in writing to

freeze such property, account, deposits or valuable securities

maintained by any deposit taker regarding the offence under

the Act initially for a period of 30 days and it may be

extended for further period as per the order of the

designated Court.
                               32          CRL.P NO.100048/2024
                                      C/W CRL.P NO.102510/2023


      45. As per sub-section (3) of Section 31, where an

officer takes down any information in writing or records

ground for his belief or makes an order in writing under sub-

section (1) or sub-section (2), within 72 hours shall send a

copy there to the designated Court in a sealed envelope. The

owner or occupier of the building, conveyance, or place shall

on application entitled for a copy to be furnished free of cost,

by the designated Court. Section 32 (1) provides that the

designated Court may take cognizance of offence under the

Act without the accused being committed to it for trial.


      46. Chapter 3 deals with authorities. As required

under Section 7, the appropriate Government is required to

appoint one or more officers, not below the rank of Secretary

to that Government as the competent authority for the

purpose of BUDS Act. As per sub-section (2), the appropriate

Government is also required to appoint such other officer or

officers to assist the competent authority in discharge of its

functions under the Act. Perusal of provisions of chapter 3

makes it evident that wherever the competent authority or
                                 33             CRL.P NO.100048/2024
                                           C/W CRL.P NO.102510/2023


officers appointed under sub-section (2), have reason to

believe that any deposit taker is soliciting deposits in

contravention of Section 3, he may order for attachment,

etc. It is having powers as vested in Civil Court. Under this

chapter, Section 8 deals with constitution of designated

Courts, not below the rank of a District and Sessions Judge.

No Courts other than the designated Court shall have the

jurisdiction in respect of any matters to which the provision

of the BUDS Act apply. While trying the offences under the

BUDS Act, the designated Court may also try an offence

under other enactments.


        47. As per    Section   37    of   the Act, the      Central

Government and under Section 38 the State Government or

Union    Territory   Government       as    the   case    maybe    in

consultation with the Central Government may make rules

for carrying out the provisions of the Act.


        48. Accordingly vide Notification dated 12.02.2020,

the   Central   Government      has   framed      the    Banning   of
                               34           CRL.P NO.100048/2024
                                       C/W CRL.P NO.102510/2023


Unregulated Deposits Schemes Rules 2020 ('Central Rules'

for short). Rule 3 of the Central Rules state that while the

competent authority pass order provisionally, attaching the

property of the deposit taker, in addition to the other

information, enumerated in class B to D, as per clause A it

shall also take into consideration any complaint against the

promotion or operation of an Unregulated deposit scheme,

whether   the   complainant   is   a   depositor   in   the   said

Unregulated deposit scheme or not, any information received

from Central Government and State Governments. Rule 10

of the Central rules deals with authorisation for search and

seizure relating to an Unregulated Deposit Scheme.


      49. In exercise of the provisions of Section 37, vide

Notification dated 27.10.2020, the State Government has

framed the Karnataka Banning of Unregulated Deposit

Schemes Rules, 2020 ('State Rules' for short). As per Rule

4(1), while conducting investigation or enquiry under Section

7(4) of the Act, Notices may be issued in form No. A and C,

which clearly referred to the violation of provision of Section
                               35             CRL.P NO.100048/2024
                                         C/W CRL.P NO.102510/2023


3 of the Act. Similarly, as per Rule 4(2), the order of

provisional attachment shall contain the details enumerated

in 1 to 9 which includes details of the complaint, enquiry

report from the police, complaints received from the public.


       50. The plain reading of Section 27 makes it evident

that   the   designated   Court    is   prohibited   from   taking

cognizance of an offence under Section 4, except upon the

complaint made by the regulator. It does not refer to any

other offence under the provisions of BUDS Act. The reason

behind this is that in case of Regulated deposit schemes,

prescribed authorities are there to monitor the same.

Database is created and maintained. Such Regulated deposit

schemes are managed by the regulators who are constituted

under respective statutory provisions.


       51. The offence that could be committed by a deposit

taker running a Regulated deposit scheme under Section 4,

are where it may fraudulently default in repayment or return

of deposit on maturity or in rendering any specified service,
                                      36             CRL.P NO.100048/2024
                                                C/W CRL.P NO.102510/2023


promised against such deposit. This offence could be

established by the regulator on the basis of information

available    with    it.   It   may       not   require   an   extensive

investigation by the police as in case of other offences under

Section 3 and 5. In fact, a deposit taker of Regulated deposit

scheme may commit an offence punishable under Section 3

(2) or 5, if he directly or indirectly promote, operate, issue

any advertisement, soliciting, participation or enrolment in or

accept deposits in pursuance of an Unregulated deposit

scheme. He may commit the offence under Section 5 in case

he succeeds in persuading any person to invest in or become

a member or participant of any Unregulated Deposit Scheme.


         52. Thus, while Section 3 deals with Unregulated

Deposit Schemes and that all the Unregulated Deposit

Schemes shall be banned, Section 4 punishes a deposit

taker,    who   is   running     a    Regulated      Deposit   Scheme,

committing an offence in the respective Regulated Deposit

Scheme, by committing any fraudulent default in the

repayment or return of deposit on maturity or in rendering
                                    37            CRL.P NO.100048/2024
                                             C/W CRL.P NO.102510/2023


any specified service promised against such deposit. There

is sea of difference between an offence under Section 4 and

the other offences under Sections 3 and 5. While Section 4

deals with an offence committed by a deposit taker who is

running a Regulated deposit scheme, Section 3 and 5 deals

with offences concerning Unregulated Deposit Schemes.


       53. The Regulated Deposit Schemes are run under the

supervision and control of the regulator. While under Section

9, the designated authority is required to create a central

database, under Section 10, every regulated deposit taker is

duty bond intimate the designated authority and furnish

statements,      information     or     particulars   concerning     the

deposits. Explanation makes it very explicit that the deposit

taker means under a Regulated Deposit Scheme, since a

deposit taker of Unregulated deposit scheme cannot be

expected to intimate the designated authority that he is

running an illegal deposit scheme.




 Pg.No.37, Retyped and replaced vide Chamber order dtd 24.01.2025.
                                  38           CRL.P NO.100048/2024
                                          C/W CRL.P NO.102510/2023


      54. While the offence under Section 4 is punishable

under Section 22, the failure to give intimation under Section

10(1) and failure to furnish statements, information or

particulars   as    required   under     Section    10(2)    is   made

punishable under Section 26 of the Act. Except these two

sections, rest of the offences which are punishable under

Sections 21, 23 to 25 are cognizable. In fact, for these

cognizable offences, minimum sentence is prescribed. Having

regard to the nature of the offences under Section 3 and 5, it

requires     extensive   investigation     by   a   police    agency.

Therefore,    the   arguments    of    the   learned    counsel     for

petitioners that there is prohibition under Section 27 to take

cognizance, except by way of a complaint under Section 200

Cr.P.C by the regulator in respect of the offences punishable

under Section 3 and 5 is not correct and the same cannot be

accepted.


      55. However, if the offence under                Section 4 is

committed by a company, then also it is required to

investigated by the police. As per the proviso, the exception
                                    39           CRL.P NO.100048/2024
                                            C/W CRL.P NO.102510/2023


carved out by Section 27 is not applicable to an offence

committed under Section 4 by company.


      56. The object behind the requirement of filing of

complaint under Section 200 by a regulator in case of an

offence under Section 4 by a deposit taker running Regulated

deposit scheme, which is not a company, appears to be that

when this scheme is run by a regulator, unnecessarily, the

deposit taker shall not be subject to ignominy of facing a

criminal investigation and trial, by unscrupulous persons and

also to face multiple complaints. Only when the regulator

after verifying all the records is convinced that a deposit

taker who is running a Regulated deposit scheme is guilty of

committing any fraudulent default in the repayment or return

of the deposit on maturity or in rendering any specified

service promised against such deposit, he may file a

complaint under Section 200 Cr.P.C with all the information

available at his hand and request the designated Court to

take action against such person. Similar provision is available

under the ESIC, EPFO and Drugs and Cosmetics Act.



Pg.No.39, Retyped and replaced vide Chamber order dtd 24.01.2025.
                                    40            CRL.P NO.100048/2024
                                             C/W CRL.P NO.102510/2023


However, this protection is not available to those persons

who run Unregulated Deposit Schemes and cheat innocent

and gullible people.


      57. Therefore,        when     a   deposit     taker   running    a

Regulated Deposit Scheme, commit an offence under Section

4, the complaint is required to be filed by the regulator under

Section 200 Cr.P.C as the said offence is non-cognizable

which is punishable under Section 22 of the Act. The

remaining offences under            Sections 21, 23          to 25     are

cognizable and required to be investigated by the police.


      58. Undisputedly, there is Prima-facie material to

show that the petitioners are guilty of soliciting investment

from innocent and gullible persons and cheated them to the

tune of around `55 Crores. In fact, the detailed investigation

conducted by the investigating officer and charge sheet

makes out a strong prima facie case against the petitioners.

In   the   decisions    relied   upon     by   the    petitioners,     the

co-ordinate Bench of this Court has not examined these




 Pg.No.40, Retyped and replaced vide Chamber order dtd 24.01.2025.
                                    41           CRL.P NO.100048/2024
                                            C/W CRL.P NO.102510/2023


aspects and as such, they are not applicable to the case on

hand.


        59. Thus from the above discussion, this Court is of

the considered opinion that the petitions are liable to be

dismissed and accordingly, the following:


                                ORDER

The criminal petition in Crl.P.No.100048/2024

filed by accused No.2 and Crl.P.No.102510/2023

filed by accused No.1 under Section 482 of Cr.P.C. in

Crime No.26/2021 in Special Case No.197/2022

registered by respondent police-CEN Police Station,

Belagavi city, for the offences punishable under

Sections 406 and 420 of IPC and Section 21(1)(2)(3)

of BUDS Act, 2019, on the file of Prl. Dist. & Sessions

& Special Judge, Belagavi, are hereby rejected.

Sd/-

(J.M.KHAZI) JUDGE RR

Pg.No. 41, Retyped and replaced vide Chamber order dtd 24.01.2025.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

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

 
 
Latestlaws Newsletter