Monday, 20, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Directorate Of Enforcement vs Zo Pvt Ltd
2026 Latest Caselaw 2015 Kant

Citation : 2026 Latest Caselaw 2015 Kant
Judgement Date : 9 March, 2026

[Cites 32, Cited by 0]

Karnataka High Court

Directorate Of Enforcement vs Zo Pvt Ltd on 9 March, 2026

   IN THE HIGH COURT OF KARNATAKA AT BENGALURU

         DATED THIS THE 9TH DAY OF MARCH, 2026

                        PRESENT

        THE HON'BLE MRS. JUSTICE ANU SIVARAMAN

                          AND

       THE HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL

         WRIT APPEAL NO. 492 OF 2026 (GM-RES)


BETWEEN:

DIRECTORATE OF ENFORCEMENT
MINISTRY OF FINANCE
DEPARTMENT OF REVENUE
GOVERNMENT OF INDIA
HMT FACTORY PREMISES
NEAR HMT CINEMA 4K
D.RAJAGOPALA CIRCLE
JALAHALLI-560 013.

                                            ...APPELLANT


(BY SRI. KULOOR ARVIND KAMATH, ASGI WITH
   SRI. MADHU N RAO, ADVOCATE AND SPP FOR
   THE ENFORCEMENT DIRECTORATE)


AND:


ZO PVT LTD
A COMPANY INCORPORATED
UNDER THE COMPANIES ACT, 2013
                               2




HAVING ITS REGISTERED OFFICE AT
No.55, 2ND FLOOR, LANE-2
WESTEND MARG, SAIDULLAJAB
NEAR SAKET METRO STATION
GADAIPUR, SOUTH-WEST DELHI
NEW-DELHI, DELHI
INDIA-110 030.


                                              ...RESPONDENT


(BY SRI. SAJAN POOVAYYA, SENIOR ADVOCATE FOR
      SRI. ROHAN KOTHARI, ADVOCATE FOR C/R)


       THIS WRIT APPEAL IS FILED U/S 4 OF THE KARNATAKA
HIGH COURT ACT, 1961, PRAYING TO (a) SET ASIDE THAT PART
OF THE ORDER NAMELY "B", "C" AND "D" DATED 02.02.2026
PASSED BY THE LEARNED SINGLE JUDGE, HIGH COURT OF
KARNATAKA, BENGALURU IN WP No.962/2026 AND ETC.


       THIS WRIT APPEAL HAVING BEEN HEARD AND RESERVED
FOR    JUDGMENT    ON   23.02.2026   AND   COMING    ON   FOR
PRONOUNCEMENT OF JUDGMENT THIS DAY, ANU SIVARAMAN
J., PRONOUNCED THE FOLLOWING:



CORAM:     HON'BLE MRS. JUSTICE ANU SIVARAMAN
           and
           HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL
                                3




                      CAV JUDGMENT

(PER: HON'BLE MRS. JUSTICE ANU SIVARAMAN)

This writ appeal is preferred by the Directorate of

Enforcement challenging the Order dated 02.02.2026,

passed by the learned Single Judge in W.P.No.962/2026

(GM-RES).

2. We have heard Shri. Kuloor Arvind Kamath,

learned Additional Solicitor General of India with Shri.

Madhu N. Rao, learned Special Public Prosecutor, appearing

for the appellant and Shri. Sajan Poovayya, learned senior

counsel as instructed by Shri. Rohan Kothari, learned

advocate appearing for the caveator/respondent.

3. The learned Additional Solicitor General of India

(ASGI) appearing for the appellant - Authority submits that

the bank accounts of the respondent - Zo Private Limited

have been frozen under Section 17(1A) of the Prevention of

Money Laundering Act, 2002 ('PMLA' for short) by an Order

dated 30.12.2025. It is submitted that the learned Single

Judge refused to interfere in the Order freezing the accounts

and the writ petition was disposed of with liberty to Zo

Private Limited to contest the proceedings before the

Adjudicating Authority against the continuance of the freeze

of its account. However, Zo Private Limited was permitted to

file a list of employees to whom salaries have to be paid for

the month of January, 2026 and the appellant was directed

to verify the list and communicate to the Bank, forthwith, to

enable Zo Private Limited to pay salaries to the employees

for the month of January, 2026. It is further submitted that

the scope of proceedings under the PMLA is such that any

adjudication as to whether an Order under Sections 5 or 17

of the PMLA is required to be continued is subject to an

adjudication before the Adjudicating Authority as provided

under the PMLA.

4. It is contended that the appellant recorded

Enforcement Case Information Report (ECIR) as per

assigned format No.ECIR/BGZO/25/2025 dated 06.11.2025

against Winzo Games Private Limited and others for

investigation of the offence of money laundering under

Section 3 read with Section 4 of the PMLA. The ECIR was

registered on the basis of materials relating to multiple

scheduled offences/FIRs registered in different States

alleging cheating, forgery, conspiracy, and fraud in relation

to the real money gaming operations of Winzo Games

Private Limited.

5. It is further contended that the searches under

Section 17 of the PMLA were conducted from 18.11.2025 to

22.11.2025 and 30.12.2025. The investigation allegedly

revealed fraudulent practices and manipulation of gaming

outcomes causing financial loss to users. Thereafter, the

appellant recorded that Winzo Games Private Limited had

generated total proceeds of crime amounting to Rs.3,522.05

Crores during the period from the financial years 2021-22 till

2025-26 (upto 22.08.2025). Further, the books of accounts

revealed that Winzo Games Private Limited had extended

unsecured loans amounting to Rs.255 Crores to its Indian

wholly owned subsidiary- Zo Private Limited, out of which,

Rs.231.20 Crores remained outstanding and Rs.15 Crores

had been withdrawn from the bank accounts of Zo Private

Limited towards salaries and advances to legal consultants

of Winzo Games Private Limited during the period of

Enforcement Directorate custody. On the basis of these

findings, it was concluded that a portion of the proceeds of

crime generated by Winzo Games Private Limited had been

diverted and dissipated to Zo Private Limited. In view of

these findings and the risk of flight of funds, Order of

freezing of accounts was passed under Section 17(1A) of the

PMLA on 30.12.2025 in respect of assets amounting to

approximately Rs.690 Crores. The appellant has also filed a

detailed Prosecution Complaint before the Special PMLA

Court on 23.01.2026.

6. Thereafter, the respondent filed W.P.No.962/2025

seeking to declare the search and seizure conducted on

30.12.2025 as illegal and set aside the freezing Order dated

30.12.2025 passed by the appellant herein under Section

17(1A) of the PMLA. The learned Single Judge disposed of

the writ petition, granting liberty to the respondent herein to

challenge the continuance of the Order of freezing beyond

180 days before the Adjudicating Authority and directed the

respondents to pay the salaries of its employees. Aggrieved

by the Order directing the payment of salaries which form

part of the alleged proceeds of crime, the appellant is in

appeal.

7. It is submitted that it is only in specific

circumstances where the Director or other officer not below

the rank of Deputy Director, authorized by the Director, has

reason to believe, on the basis of material in his possession,

that any person has committed any act, which constitutes

money laundering or is in possession of any proceeds of

crime involved in money laundering or is in possession of

any records relating to money laundering or is in possession

of any property related to a crime that a search and seizure

can be carried out. It is submitted that where an attachment

of property under Section 5 of the PMLA is carried out and

where a search and seizure is made and where it is not

practicable to seize such record or property, the Authorized

Officer may make an Order to freeze such property.

Whereupon the property shall not be transferred or

otherwise dealt with, except with the prior permission of the

officer making such order.

8. Section 17(4) of the PMLA provides that the

Authority seizing any record or property under subsection

(1) or freezing any record or property under subsection (1A)

shall within a period of 30 days from such seizure or

freezing, file an application requesting for retention of such

record or property or for continuing the order of freezing,

before the Adjudicating Authority.

9. It is submitted that since Zo Private Limited has

been relegated to the Adjudicating Authority for a

consideration whether the freezing of its accounts was in

accordance with the provisions of the PMLA or not, the Order

passed by the learned Single Judge to defray the salary

expenses of not only the writ petitioner - Zo Private Limited

but also its parent entity - Winzo Games Private Limited was

completely uncalled for.

10. The learned ASGI would place reliance on the

decision of the Apex Court in Mangal Rajendra Kamthe v.

Tahsildar, Purandhar and others, reported in 2026 SCC

OnLine SC 297, in support of the contention that where a

Constitutional Court refrains from determining the rights of

the parties and relegates them to their statutory remedies,

no interim relief alone could be granted under Article 226 of

the Constitution of India.

11. Further, the learned ASGI has also placed on

record the Prosecution Complaint preferred by the appellant

before the Principal City Civil and Sessions Court, Bengaluru

City, (CCH-1), which is the designated Special Court for

PMLA cases under the PMLA. Reference is made to the

statements recorded from the Directors, Managers and

Employees of the respondent - Zo Private Limited as well as

its parent entity - Winzo Games Private Limited. It is

contended that there is a well planned chain of deception in

operation in the conduct of online gaming by the parent

entity of the respondent and that the criminal activity

relating to the predicate offences has generated Crores of

rupees in revenue, which also amount to proceeds of crime.

Relying on the definition of 'proceeds of crime' under the

PMLA and the explanation thereto, it is contended that all

property derived or obtained directly or indirectly as a result

of a 'criminal activity relating to a scheduled offence' would

amount to 'proceeds of crime'. It is therefore contended

that the argument of the respondent trying to limit the

proceeds of crime to the amount which was involved in the

offence alleged against the parent entity - Winzo Games

Private Limited, alone, is completely unsustainable.

12. Further, it is contended that the question whether

the property frozen amounts to proceeds of crime or not, is

the specific issue which has been relegated for an

adjudication by the learned Single Judge to the Adjudicating

Authority. It is submitted that in the interregnum, requiring

the payment of salaries to the staff of the respondent - Zo

Private Limited and its parent entity- Winzo Games Private

Limited from the amount which stand frozen was completely

unwarranted and unreasonable.

13. The learned ASGI would also place reliance on the

following decisions:-

• R.D.Chaitra v. Directorate of enforcement, by order dated 15.10.2025, passed in W.P.No.26754/2025 (GM-RES);

• M/s.Kumar Food Industries Ltd. v. Union of India & Ors. by order dated 10.03.2022, passed in W.P.(C) 12033/2021 & CM. No.37418/2021 and 40579/2021;



      •    Satyendar   Kumar   Jain    Vs.   Directorate   of
           Enforcement,               reported             in
           MANU/SC/0209/2024; and


      •    JSW Steel Limited others v. Deputy Director,

Directorate of Enforcement and others, passed in Criminal appeal Nos.4183-4184/2025 (arising out of SLP (CRL) Nos.7828-7829 OF 2022).

14. The learned senior counsel appearing for the

respondent, on the other hand, contended that it is trite law

that the term 'proceeds of crime' is to be given a strict

meaning as provided in the enactment and any widening of

the meaning on surmises and conjectures is completely

impermissible. It is contended that for a search and seizure

to be conducted under Section 17 of the PMLA, the Director

or the Authorized Officer has to record reasons that the

respondent has committed any act which constitutes money

laundering or is in possession of any proceeds of crime or

records relating to the same or any property related to the

crime.

15. The learned senior counsel further contended that

the freezing of the bank accounts could only be to the extent

relatable to the predicate offences as reflected in the FIRs. It

is contended that the said FIRs do not contain any allegation

against the respondent, nor do they disclose any proceeds of

crime or any element of money laundering so as to attract

the jurisdiction of the Enforcement Directorate.

16. It is further contended that in the FIRs registered

at Police Stations Mehandipur Balaji, Dausa, Rajasthan;

Cyber Police Station, South East Delhi; and Police Station

Central CEN Crime, Bengaluru, no allegations were made

against Winzo Games Private Limited or its affiliates. It is

further contended that in an FIR registered at Police Station

Navai, Tonk, Rajasthan, the allegations against Winzo

Games Private Limited pertain to an amount of

approximately Rs.7 to 8 Lakhs. It is submitted that closure

reports were filed in respect of the said FIRs and were

accepted by the respective jurisdictional Magistrates. It is

further contended that the FIR registered at Central CEN

Crime, Bengaluru, was subsequently quashed by this Court.

The FIR dated 24.11.2025 filed at the Cyber Crime Police

Station Gurugram is pending for consideration before the

Punjab and Haryana High Court, alleging that Winzo Games

Private Limited had engaged in cheating through algorithmic

manipulation and digital deception in real money games.

The complainant is stated to have suffered losses of

approximately Rs.42 Lakhs. It is further contended that,

even assuming the allegations to be true, the predicate

offences at their highest involve an amount of approximately

Rs.40 to 50 Lakhs. Therefore, it is contended that no order

freezing an amount of Rs.193 Crores could have been

passed.

17. It is further contended that the Enforcement

Directorate cannot travel beyond the scope of the predicate

offence in view of Section 2(1)(u) of the PMLA and the law

laid down by the Apex Court in the cases of Vijay Madanlal

Choudhary and Others v. Union of India and others,

reported in (2023) 12 SCC 1 and M/s. Rashmi Metaliks

Ltd. and Another v. Enforcement Directorate, order

dated 10.08.2022 passed in W.P.A 17454/2022.

18. It is further contended that the allegation that

proceeds of crime amount to more than Rs.3,500 Crores, is

false. In this regard, reliance is placed on the Bail Order of

Shri. Paavan Nanda - Director of Winzo Games Private

Limited, dated 02.02.2026, wherein the Sessions Court

observed that at the stage of consideration of bail, no clear-

cut materials were placed by the appellant herein, to show

exactly how they arrived at the figure of Rs.3,522 Crores.

Reliance is also placed on the loans transferred for

legitimate business requirements of Zo Private Limited by

Winzo Games Private Limited through resolutions dated

13.07.2023, 07.07.2025 and 24.11.2025.

19. It is further contended that the freezing order

cannot be based on suspicion and is bereft of reasons to

believe. It is further contended that the financial assets

frozen were already in the appellant's knowledge and was

not found as a result of search under Sections 17(1) and

(1A) of the PMLA. In this regard, reliance is placed on two

email communications dated 10.12.2025 and 23.12.2025,

through which documents pertaining to the financial

statements of Winzo Games Private Limited were furnished

to M/s. FinAdvantage Consulting Pvt. Ltd. It is further

contended that the Adjudicating Authority does not have the

power to grant interim relief under the PMLA. It is further

contended that the employees of Winzo Games Private

Limited will be deprived of salaries, if the interim relief is not

granted.

20. It is further contended that the accounts can be

frozen without confirmation from the Adjudicating Authority

for a period of 180 days according to Section 20(1) of the

PMLA. Further, the complaint for confirmation for retention

of property has been filed by the appellant herein on

20.01.2026, however, the accused are yet to receive a show

cause notice on the same. In the event that the interim

relief is not granted during the pendency of the proceedings,

220 employees will be deprived of their salaries. It is further

contended that the respondent has no other avenue to pay

salaries as the accounts of Winzo Games Private Limited

were attached on 21.11.2025, respondent - Zo Private

Limited on 30.12.2025 and Winzo USA and Winzo Singapore

on 17.02.2026.

21. The learned senior counsel further submitted that

considerable amounts had been transferred from parent

entity - Winzo Games Private Limited to respondent- Zo

Private Limited with proper authority and authentication by

the Board of Directors of both the Companies and this fact

was specifically made known to the appellant at the time

when the initial proceeding for attachment under Section 5

of the PMLA was carried out by the appellant. It is contended

that the entire action by the appellant in seeking to freeze

the entire accounts of the respondent - Zo Private Limited is

completely unwarranted and unsupported by any statutory

mandate. It is contended that the entire amount of money in

the possession of the respondent and its parent entity

concerned can, by no stretch of imagination, be categorized

as 'proceeds of crime' in a case where the only surviving FIR

lodged in Gurugram is with regard to a cheating complaint

involving Rs.42 Lakhs. There is no contention whatsoever

that the said amount of Rs.42 Lakhs has been utilised by the

respondent - Zo Private Limited or by its parent entity -

Winzo Games Private Limited to arrive at the substantial

amounts which are in the bank accounts of the respondent -

Zo Private Limited, which now stand frozen. It is further

contended that it is only if there is any new material which

comes to the notice of the Authorized Officer in the search

and seizure that an order of freezing of accounts could have

been passed at this juncture.

22. The learned senior counsel appearing for the

respondent has placed reliance on the following decisions:-

• Vijay Madanlal Choudhary and others v. Union of India and others, reported in (2023) 12 Supreme Court Cases 1;

• Dr.Natesha.D.B v. Directorate of Enforcement, by order dated 27.01.2025, passed in W.P.No.32956/2024 (GM-RES);

• R.K.M Powergen Private Limited, v. Assistant Director, Directorate of Enforcement, Govt. of India and another, reported in 2025 SCC Online Mad 3272;

• Wander Ltd., and another v. Antox India P. Ltd., reported in 1990 (Supp) Supreme Court cases 727;

• DoIT Resort (Goa) Pvt. Ltd. and Ors. v.

Directorate of Enforcement and Ors., by order dated 29.07.2020, passed in W.P.NO.1321/2020;

• M/s. Rashmi Metaliks Limited and Anr. v.

Enforcement Directorate & Ors., by order dated 10.08.2022, passed in WPA 17454/2022;

• Abdullah Ali Balsharaf and Anr. v. Directorate of Enforcement and others, reported in 2019 SCC Online Del 6428; and

• Ravinder Kumar Sharma v. State of Assam and others, reported in (1999) 7 Supreme Court Cases 435.

23. We have considered the contentions advanced.

Before going into the merits of the matter, we intend to

place on record, the Scheme and Scope of the PMLA. The

reading of the introduction to the PMLA would show that the

Act is enacted to address the serious threat of

money-laundering and is enacted pursuant to the United

Nations Convention against Illicit Traffic in Narcotic Drugs

and Psychotropic Substances, to which, India was a party.

'proceeds of crime' is defined under Section 2(1)(u) of

the PMLA, which reads as follows:

"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 [or where such property is taken or held outside the country, then the property equivalent in value held within the country] [or abroad]"

Section 2(1)(y) defines 'scheduled offence' which reads

as follows:

"2(1)(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;]"

Section 3 defines 'offence of money-laundering' which

reads as follows:

"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."

24. Section 5 of the PMLA provides for provisional

attachment of property believed to be proceeds of crime.

Once an order of attachment is passed, the copy of the

order along with the material in possession of the Authorized

Officer shall be forwarded in a sealed cover to the

Adjudicating Authority, who shall keep such order and the

material for such period as may be prescribed.

25. Section 5(3) of the PMLA provides that every

order of attachment shall cease to have effect after the

period of 180 days or when an order is passed by the

Adjudicating Authority under Sections 83 or 86 of PMLA as

the case may be, whichever is earlier.

26. Section 11 of the PMLA provides the power

regarding summons, production of documents and evidence.

Section 16 of the PMLA provides a power of survey, while

Section 17 of the PMLA provides for search and seizure.

Section 17 of the PMLA reads as follows:

"17. Search and seizure.- (1) Where [the Director or any other officer not below the rank of Deputy Director authorised by him for the purposes of this section,] on the basis of information in his possession,

has reason to believe (the reason for such belief to be recorded in writing) that any person-

(i) has committed any act which constitutes money-laundering, or

(ii) is in possession of any proceeds of crime involved in money-laundering, or

(iii) is in possession of any records relating to money-laundering, [or]

[(iv) is in possession of any property related to crime]

then, subject to the rules made in this behalf, he may authorise any officer subordinate to him to-

(a) enter and search any building, place, vessel, vehicle or aircraft where he has reason to suspect that such records or proceeds of crime are kept;

(b) break open the lock of any door, box, locker, safe, almirah or other receptacle for exercising the powers conferred by clause (a) where the keys thereof are not available;

(c) seize any record or property found as a result of such search;

(d) place marks of identification on such record or [property, if required or] make or cause to be made extracts or copies therefrom;

(e) make a note or an inventory of such record or property;

(f) examine on oath any person, who is found to be in possession or control of any record or property, in respect of all matters relevant for the purposes of any investigation under this Act:

[***]

[(1A) Where it is not practicable to seize such record or property, the officer authorised under sub- section (1), may make an order to freeze such property whereupon the property shall not be transferred or otherwise dealt with, except with the prior permission of the officer making such order, and a copy of such order shall be served on the person concerned:

Provided that if, at any time before its confiscation under sub-section (5) or sub-section (7) of section 8 or section 58B or sub-section (2A) of section 60, it becomes practical to seize a frozen property, the officer authorised under sub-section (1) may seize such property.]

(2) The authority, who has been authorised under sub-section (1) shall, immediately after search and seizure [or upon issuance of a freezing order] forward a copy of the reasons so recorded along with material in his possession, referred to in that sub-section, to the Adjudicating Authority in a sealed envelope, in the manner, as may be prescribed and such Adjudicating Authority shall keep such reasons and material for such period, as may be prescribed.

(3) Where an authority, upon information obtained during survey under section 16, is satisfied that any evidence shall be or is likely to be concealed or tampered with, he may, for reasons to be recorded in writing, enter and search the building or place where such evidence is located and seize that evidence:

Provided that no authorisation referred to in sub- section (1) shall be required for search under this sub- section.

[(4) The authority seizing any record or property under sub-section (1) or freezing any record or property under sub-section (1A) shall, within a period of thirty days from such seizure or freezing, as the case may be, file an application, requesting for retention of such record or property seized under sub-section (1) or for continuation of the order of freezing served under sub-section (1A), before the Adjudicating Authority.]"

27. Section 20 of PMLA provides that where any

property has been seized under Section 17 or frozen under

subsection (1A) of Section 17, and the Authorized Officer

has reason to believe that such property is required to be

retained for the purpose of adjudication under Section 8,

such property may be retained or may continue to remain

frozen, for a period not exceeding 180 days from the date

on which such property was seized or frozen, as the case

may be.

28. It is therefore clear that an order of attachment,

seizure or freezing of property is subject to an adjudication

by the Adjudicating Authority under Section 8 of the PMLA.

Thereafter, there is a full-fledged procedure for appeal

before the Appellate Tribunals and for adjudication before

the Special Courts as well.

29. The Apex Court, in Vijay Mandanlal

Choudhary's case (supra) had considered the scope of

property which can be termed as 'proceeds of crime'. It was

clearly held as under:

"105. The other relevant definition is "proceeds of crime" in Section 2(1)(u) of the 2002 Act. This definition is common to all actions under the Act, namely, attachment, adjudication and confiscation being civil in nature as well as prosecution or criminal action. The original provision prior to amendment vide the Finance Act, 2015 and Finance (No. 2) Act, 2019, took within its sweep any property [mentioned in Section 2(1)(v) PMLA] derived or obtained, directly or indirectly, by any person "as a result of" criminal activity "relating to" a scheduled offence [mentioned in Section 2(1)(y) read with Schedule to the Act] or the value of any such property. Vide the Finance Act, 2015, it further included such property (being proceeds of crime) which is taken or held outside the country, then the property equivalent in value held within the country and by further amendment vide Act 13 of 2018, it also added property which is abroad. By further amendment vide Finance (No. 2) Act, 2019, Explanation has been added which is obviously a clarificatory amendment. That is evident from the plain language of the inserted Explanation itself. The fact that it also includes any property which may, directly or indirectly, be derived as a result of any criminal activity relatable to scheduled offence does not transcend beyond the original provision. In that, the word "relating to"

(associated with/has to do with) used in the main provision is a present participle of word "relate" and the word "relatable" is only an adjective. The thrust of the original provision itself is to indicate that any property is derived or obtained, directly or indirectly, as a result of criminal activity concerning the scheduled offence, the same be regarded as proceeds of crime. In other words, property in whatever form mentioned in Section 2(1)(v), is or can be linked to criminal activity relating to or relatable to scheduled offence, must be regarded as proceeds of crime for the purpose of the 2002 Act. It must follow that the Explanation inserted in 2019 is merely clarificatory and restatement of the position emerging from the principal provision [i.e. Section 2(1)(u)].

106. The "proceeds of crime" being the core of the ingredients constituting the offence of money laundering, that expression needs to be construed strictly. In that, all properties recovered or attached by the investigating agency in connection with the criminal activity relating to a scheduled offence under the general law cannot be regarded as proceeds of crime. There may be cases where the property involved in the commission of scheduled offence attached by the investigating agency dealing with that offence, cannot be wholly or partly regarded as proceeds of crime within the meaning of Section 2(1)(u) of the 2002 Act -- so long as the whole or some portion of the property has been derived or obtained by any person "as a result of" criminal activity relating to the stated scheduled offence. To be proceeds of crime, therefore, the property must be derived or obtained, directly or indirectly, "as a result of" criminal activity relating to a scheduled offence. To put it differently, the vehicle used in commission of scheduled offence may be attached as property in the case (crime) concerned, it may still not be proceeds of crime within the meaning of Section 2(1)(u) of the 2002 Act. Similarly, possession of unaccounted property acquired by legal means may be actionable for tax violation and yet, will not be regarded as proceeds of crime unless the tax legislation concerned prescribes such violation as an offence and such offence is included in the Schedule to the 2002 Act. For being regarded as proceeds of crime, the property associated with the scheduled offence must have been derived or obtained by a person "as a result of" criminal activity relating to the scheduled offence concerned. This distinction must be borne in mind while reckoning any property referred to in the scheduled offence as proceeds of crime for the purpose of the 2002 Act. Dealing with proceeds of crime by way of any process or activity constitutes offence of money laundering under Section 3 PMLA.

(emphasis supplied)

xxxxx

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 the definition clause "proceeds of crime", as it obtains as of now."

Further, the Apex Court clearly held as follows:-

"170. Be it noted that the attachment must be only in respect of property which appears to be proceeds of crime and not all the properties belonging to the person concerned who would eventually face the action of confiscation of proceeds of crime, including prosecution for offence of money laundering. As mentioned earlier, the relevant date for initiating action under the 2002 Act--be it of attachment and confiscation or prosecution, is linked to the inclusion of the offence as scheduled offence and of carrying on the process or activity in connection with the proceeds of crime after such date. The pivot moves around the date of carrying on the process and activity connected with the proceeds of

crime; and not the date on which the property has been derived or obtained by the person concerned as a result of any criminal activity relating to or relatable to the scheduled offence."

In conclusion, it was held as follows:-

"382.4. The Explanation inserted to clause (u) of Section 2(1) of the 2002 Act does not travel beyond the main provision predicating tracking and reaching up to the property derived or obtained directly or indirectly as a result of criminal activity relating to a scheduled offence.

382.5. Section 3 of the 2002 Act has a wider reach and captures every process and activity, direct or indirect, in dealing with the proceeds of crime and is not limited to the happening of the final act of integration of tainted property in the formal economy. The Explanation inserted to Section 3 by way of amendment of 2019 does not expand the purport of Section 3 but is only clarificatory in nature. It clarifies the word "and" preceding the expression projecting or claiming as "or"; and being a clarificatory amendment, it would make no difference even if it is introduced by way of the Finance Act or otherwise.

382.6. Independent of the above, we are clearly of the view that the expression "and" occurring in Section 3 has to be construed as "or", to give full play to the said provision so as to include "every" process or activity indulged into by anyone. Projecting or claiming the property as untainted property would constitute an offence of money laundering on its own, being an independent process or activity.

382.7. The interpretation suggested by the petitioners, that only upon projecting or claiming the property in question as untainted property that the offence of Section 3 would be complete, stands rejected.

382.8. The offence under Section 3 of the 2002 Act is dependent on illegal gain of property as a result of criminal activity relating to a scheduled offence. It is

concerning the process or activity connected with such property, which constitutes the offence of money laundering. The authorities under the 2002 Act cannot prosecute any person on notional basis or on the assumption that a scheduled offence has been committed, unless it is so registered with the jurisdictional police and/or pending enquiry/trial including by way of criminal complaint before the competent forum. If the person is finally discharged/acquitted of the scheduled offence or the criminal case against him is quashed by the court of competent jurisdiction, there can be no offence of money laundering against him or any one claiming such property being the property linked to stated scheduled offence through him."

30. In the instant case, it is an admitted fact that an

FIR has been registered against Winzo Games Private

Limited, which is admittedly the parent entity of the

respondent herein. As a matter of fact, there were four FIRs

registered earlier which according to the respondent have

ended either in quashing or closure of the FIRs. Be that as

it may, as on today, there is an FIR registered by the Cyber

Crime Police Station, Gurugram, where a specific allegation

of cheating has been made as against the parent entity.

31. It is also not in dispute that cheating is a

scheduled offence. Therefore, the ECIR, registered by the

appellant - Authority as well as the Prosecution Complaint

cannot be said to be without authority of law, since there is

a predicate offence in existence, as on today, to justify the

registration of an ECIR and a Prosecution Complaint.

32. It is also clear that the procedure under the PMLA

has been set in motion by the appellant on the basis of the

FIR and the ECIR registered in the case. The specific case of

the respondent is that the fact that a Board Resolution had

been adopted by the parent entity - Winzo Games Private

Limited and the respondent - Zo Private Limited to advance

an inter corporate loan from Winzo Games Private Limited to

Zo Private Limited, which is not involved in any of the

activities complained of, inter alia, in order to meet the

salary liabilities of both the Companies is not in dispute. The

said resolutions were dated 13.07.2023, 07.08.2025 and

24.11.2025.

33. It is contended by the respondent that these

matters were specifically placed before the appellant -

Authority at the initial stage of investigation itself and even

before the procedure under Section 5 of the PMLA was

initiated as against Winzo Games Private Limited and Zo

Private Limited. It is submitted that there is no contention

that the entire amounts in the accounts of respondent - Zo

Private Limited are generated from the amount involved in

the sole surviving FIR which involves only an amount of

Rs.42 Lakhs. It is contended that the argument of the

appellant is clearly that there may be other amounts which

would answer the definition of 'proceeds of crime', if more

FIRs are registered and that therefore, the entire amount in

account of the respondent is to be held hostage for further

FIRs that are likely to be filed.

34. Having considered the contentions advanced and

the decisions of the Apex Court on the point, especially in

Vijay Madanalal Choudhary's case (supra), we notice that

the Apex Court has clearly held that the proceeds of crime

have to be linked to a predicate offence and 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'.

35. The Apex Court has further held that the

Authorities under the PMLA cannot resort to action against

any person for money laundering or 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

enquiry by way of complaint before the competent forum.

36. In the instant case, there is no such allegation as

against the respondent. The predicate offence being one

involving Rs.42 Lakhs and having been registered with

reference to an incident which occurred on 20.09.2024, the

contention of the learned ASGI that the entire amount in the

possession of the respondent - Zo Private Limited as well as

its parent entity - Winzo Games Private Limited represents

proceeds of crime cannot be accepted. Further, it is admitted

before us today that the Adjudicating Authority under

Section 8 of the PMLA has no power to issue any interim

directions or to make any payments from the amounts which

are frozen under Section 17(1A) of the PMLA.

37. The Apex Court, in the case of OPTO Circuit

India Ltd. v. Axis Bank and others by Order dated

03.02.2021 passed in Crl.A.No.102/2021, had considered

the question as to when an order of freeze of accounts can

be carried out and it held as follows:-

"9. A perusal of the above provision would indicate that the prerequisite is that the Director or such other Authorised Officer in order to exercise the power under Section 17 of PMLA, should on the basis of information in his possession, have reason to believe that such person has committed acts relating to money laundering and there is need to seize any record or property found in the search. Such belief of the officer should be recorded in writing. Subsection (1A) to Section 17 of PMLA provides that the Officer Authorised under subsection (1) may make an order to freeze such record or property where it is not practicable to seize such record or property. Sub section (2) provides that after search and seizure or upon issuance of a freezing order the Authorised Officer shall forward a copy of the reasons recorded along with material in his possession to the Adjudicating Authority in a sealed envelope. Subsection (4) provides that the Authority seizing or freezing any record or property under subsection (1) or (1A) shall within a period of thirty days from such seizure or freezing, as the case may be, file an application before the Adjudicating Authority requesting for retention of such record or properties seized.

xxxxx

11. The scheme of the PMLA is well intended. While it seeks to achieve the object of preventing money laundering and bring to book the offenders, it also safeguards the rights of the persons who would be proceeded against under the Act by ensuring fairness in procedure. Hence a procedure, including timeline is provided so as to ensure that power is exercised for the purpose to which the officer is vested with such power and the Adjudicating Authority is also kept in the loop. In the instant case, the procedure contemplated under

Section 17 of PMLA to which reference is made above has not been followed by the Officer Authorised. Except issuing the impugned communication dated 15.05.2020 to AML Officer to seek freezing, no other procedure contemplated in law is followed. In fact, the impugned communication does not even refer to the belief of the Authorised Officer even if the same was recorded separately. It only states that the Officer is investigating the case and seeks for relevant documents, but in the tabular column abruptly states that the accounts have to be 'debit freezed/stop operations'. It certainly is not the requirement that the communication addressed to the Bank itself should contain all the details. But what is necessary is an order in the file recording the belief as provided under Section 17(1) of PMLA before the communication is issued and thereafter the requirement of Section 17(2) of PMLA after the freezing is made is complied. There is no other material placed before the Court to indicate compliance of Section 17 of PMLA, more particularly recording the belief of commission of the act of money laundering and placing it before the Adjudicating Authority or for filing application after securing the freezing of the account to be made. In that view, the freezing or the continuation thereof is without due compliance of the legal requirement and, therefore, not sustainable.

xxxxx

16. Apart from the above consideration, what has also engaged the attention of this Court is with regard to the plea put forth on behalf of the appellant regarding the need to defreeze the account to enable the appellant to pay the statutory dues. The appellant in that regard has relied on the certificate issued by the Chartered Accountant, (Annexure-P/38 at page 231) which indicates the amount payable towards ITDS, PF, ESI, Professional Tax, Gratuity and LIC employees' deductions, in all amounting to Rs.79,93,124/-. Since we have indicated that the freezing has been done without due compliance of law, it is necessary to direct the respondents No.1 to 3 to defreeze the respective accounts and clear the cheques issued by the appellant, drawn in favour of the Competent Authority towards the ITDS, PF, ESI, Professional Tax, Gratuity and LIC employees' deductions, subject to availability of the funds in the account concerned. Needless to mention that if

any further amount is available in the account after payment of the statutory dues and with regard to the same any action is to be taken by the respondent No.4 within a reasonable time, it would open to them to do so subject to compliance of the required procedure afresh, as contemplated in law."

38. The learned senior counsel appearing for the

respondent has also brought to our notice the decisions of

the High Court of Delhi in Abdullah Ali Balsharaf and

Anr's case (supra), as well as the High Court of Calcutta in

M/s. Rashmi Metaliks Limited and Anr's case (supra).

39. Having considered the contentions advanced and

in view of the settled position that the Adjudicating

Authority, under Section 8 of the PMLA has no power to

order a partial defreeze in order to pay the salary due to the

employees, we are of the opinion that the exercise of

discretion by the learned Single Judge while relegating the

respondent to its statutory remedy cannot be said to be

perverse or unwarranted.

40. The judgment of the Apex Court in Mangal

Rajendra Kamthe's case (supra), on which reliance is

placed by the learned ASGI, was a case where the writ

petitioner had been relegated to the statutory authority

which had the powers to deal with the situation. This is not

the case in the instant case. Since the issue of payment of

salaries from the frozen accounts could not have been

considered by the Adjudicating Authority, we are of the

opinion that the exercise of discretion by the learned Single

Judge cannot be said to be incorrect.

41. In the above view of the matter, the appeal fails

and the same is accordingly dismissed.

No order as to costs.

All pending interlocutory applications shall also stand

disposed of.

Sd/-

(ANU SIVARAMAN) JUDGE

Sd/-

(VIJAYKUMAR A. PATIL) JUDGE

PN/cp*

 
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 : IDRC

 
 
Latestlaws Newsletter