Monday, 08, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Kripal Meena S/O Nonda Ram vs Director Of Enforcement
2024 Latest Caselaw 1178 Raj/2

Citation : 2024 Latest Caselaw 1178 Raj/2
Judgement Date : 16 February, 2024

Rajasthan High Court

Ram Kripal Meena S/O Nonda Ram vs Director Of Enforcement on 16 February, 2024

Author: Praveer Bhatnagar

Bench: Praveer Bhatnagar

[2024:RJ-JP:7257]

         HIGH COURT OF JUDICATURE FOR RAJASTHAN
                     BENCH AT JAIPUR

     S.B. Criminal Miscellaneous Bail Application No. 12723/2023

Ram Kripal Meena S/o Nonda Ram, R/o 48A, Uday Nagar, Near
Rama Hospital, Jaipur (Presently Confined In Central Jail Jaipur)
                                                                       ----Petitioner
                                        Versus
Director Of Enforcement, (Through Assistant Director Mr Vikas)
Enforcement Directorate, Govt. Of India.
                                                                     ----Respondent


For Petitioner(s)             :     Mr. S.S. Hora with
                                    Mr. Sahajveer Baweja
For Respondent(s)             :     Mr. R.D. Rastogi, ASG with
                                    Mr. Akshay Bhardwaj
                                    Mr. Devesh Yadav
                                    Mr. Ayush Agarwal



          HON'BLE MR. JUSTICE PRAVEER BHATNAGAR

                                         Order

16/02/2024

1.     This criminal misc. bail application is preferred under Section

439 of Cr.P.C. against the impugned order dated 16.09.2023

passed     by       learned    Sessions        Judge       (Prevention    of   Money

Laundering Act, 2002) and Special Judge CBI Cases No.3, Jaipur

Metropolitan-I in Criminal Regular Bail Application No.83/2023

(CIS No.241/2023) by which the bail application of the accused

petitioner- Ram Kripal Meena was dismissed.

2.     Learned counsel for the petitioner submits that prima facie

no criminal case is made out under Section 3/4 of the Prevention

of Money Laundering Act, 2002 against the petitioner. He further

submits that two FIRs bearing Nos.402/2021 and 298/2021 were

registered by Rajasthan Police. First FIR bearing No.402/2021 was


                         (Downloaded on 16/02/2024 at 10:52:22 PM)
 [2024:RJ-JP:7257]                  (2 of 10)                    [CRLMB-12723/2023]



registered on 27.09.2021 under Sections 420 & 120-B of IPC and

under Sections 4 & 6 of Rajasthan Public Examination (Prevention

of Unfair Means) Act, 1992 and second FIR bearing No.298/2021

was registered on 28.09.2021 at Police Station Balghat, District

Karauli, Rajasthan under Sections 302, 365 and 120-B of IPC and

Scheduled Castes and Scheduled Tribes (Prevention of Atrocities)

Act, 1989. He further submits that as per FIR No.402/2021, the

main allegation is against Udaram Bishnoi, who purchased the

papers of Rajasthan Eligibility Examination for Teachers, 2021

(hereinafter to be referred as 'REET, 2021') for Rs.1.20 Crores and

distributed it further. The rajasthan Police filed three charge sheets

222, 222A and 222B. He also submits that the Enforcement

Department can initiate the proceeding only for the offences

prescribed in Part-A and Part-B of the Schedule. He also submits

that the offences pertaining to             Rajasthan Public Examination

(Prevention of Unfair Means) Act, 1992 does not fell in the

'scheduled offence' specified under Part-A and Part-B of the

Schedule. He further submits that the offence under Section 3 of

Prevention of Money Laundering Act 2002 is an independent

offence and the investigation so far conducted does not indicate

that accused petitioner procured the amount in predicate offence

and used or concealed it. He also submits that the main allegation

of purchasing the stolen paper was against the accused Udaram

Bishnoi and prima facie no case under Section 420 of IPC is made

out against the present petitioner. The ingredients of Section 420

of IPC are entirely missing in the charge-sheet filed against the

petitioner under Sections 420 and 120-B of the IPC and under

Sections 4 & 6 of     Rajasthan Public Examination (Prevention of

                    (Downloaded on 16/02/2024 at 10:52:22 PM)
 [2024:RJ-JP:7257]                    (3 of 10)                    [CRLMB-12723/2023]



Unfair Means) Act, 1992. There is no evidence that the accused

petitioner fraudulently or dishonestly induced any person or

persons with an intention to cause damage or harm and obtained

money from them, therefore, in the absence of evidence regarding

any inducement to any person, the offence under Section 420 of

IPC is not made out. Hence, the proceedings under Section 3/4 of

Prevention of Money Laundering Act 2002 (hereinafter to be

referred as 'PMLA') are perse illegal. He further submits that in

absence of main offence of Section 420 of IPC the offence under

Section 120-B is also not made out. Therefore, prosecuting the

accused under Section 3/4 of PMLA is illegal. He further submits

that SOG of Rajasthan has recovered                  the money from Sh. Ram

Kripal   Meena      from   Kahnaiya         Lal     Sharma,       Bhanwar    Singh

Shekhawat, Bhagwan Shay Bairwa and Shankar Lal in tune to

Rs.36,00,000/-. He further submits that Sanjay Mama, Sansuia

Nagar, Varun Tiwari and Ramavtar Meena do not corroborate the

prosecution story. Varun Tiwar and Sanjay Mama filed a revision

petition before the learned District & Sessions Judge, Gangapur

against the order dated 20.04.2023 whereby the application of

Sanjay Mama for handing over of Rs.40,00,000/- was dismissed.

Similarly, Varun Tiwari has also preferred revision petition against

the order dated 10.02.2023 passed by ACJM, Gangapur, whereby

the application for returning the amount of Rs.10,00,000/- and

Rs.15,00,000/- on supurdaginama was dismissed. The application

filed by the Varun Tiwari and Sanjay Mama shows that recovery of

amount of Rs.65,00,000/- was wrongfully shown, therefore, that

amount cannot be taken into consideration as proceeds of crime.

Similarly, statements of Sansuia & Ramavtar were also not

                      (Downloaded on 16/02/2024 at 10:52:22 PM)
 [2024:RJ-JP:7257]                     (4 of 10)                    [CRLMB-12723/2023]



recorded, therefore, the alleged recovery from them also does not

fall within the ambit of proceeds of crime.

3.    He also argues that as per the proviso appended under

Section 45(1) of the PMLA, the accused is entitled to be released

on bail as the amount recovered alleged to be proceeds of crime,

is less than one crore rupees.

4.    Learned       counsel    for    the    petitioner        places   reliance   on

following judgments:

     (i)     Pavana Dibbur Vs. Directorate of Enforcement

            reported in 2023SCC OnLine SC 1748.

     (ii)   M. Sivasankar Vs. Vinion of India

            reported in 2021 SCC OnLine Ker 395

     (iii) Pasumarthi Venkata Satyanarayana Sarma Vs.

            Assistant Director, Enforcement Directorate

            reported in 2021 SCC OnLine Guj 2401

     (iv) Mohammed Ibrahim & Ors. Vs. State of Bihar & Ars.

            reported in 2009 (8) SCC 751

     (v)    Mariam Fasihuddin and Another Vs. State by Adugodi

            Police Station and Another.

            Reported in 2024 SCC OnLine SC 58

5.    On the other hand, learned ASG vehemently opposes the bail

application and submits that two FIR bearing Nos.402/2021 and

298/2021 were registered by Rajasthan Police relating to REET,

2021 paper leak case. In both the FIRs and complaints, it is

alleged that REET, 2021 examination paper were leaked by an

organized group receiving kickbacks and, the fiasco also lead to

the murder of one Sh. Kailash Meena (driver). From the perusal of

FIR and complaint it reveals that Dr. Pradeep Parashar, District

                       (Downloaded on 16/02/2024 at 10:52:22 PM)
 [2024:RJ-JP:7257]                  (5 of 10)                    [CRLMB-12723/2023]



Coordinator of the District Level Committee to conduct REET, 2021

engaged Shri Ram Kripal Meena as his personal assistant and gave

unauthorized access to the strong room of Siksha Sankul, Jaipur,

wherein the question papers of REET, 2021 were stored. The

petitioner Ram Kripal Meena in the night of 24.09.2021 stole the

reserve bundle of question papers from Siksha Sankul, Jaipur and

handed over to Sh. Udaram Bishnoi and obtained Rs. 1.20 Crores

from him. The accused petitioner circulated the question papers

for substantial amount of money and provided it to Udaram

Bishnoi and others for an amount of Rs.5 Crores. After perusing

the contents of the FIR, ECIR of the case was recorded and

investigation was duly initiated against Ram Kripal Meena, who

was traced and subsequently arrested and SOG, Rajasthan Police

had recovered the proceeds of crime amounting to Rs.1.06 Crores

laundered by present petitioner Ram Kripal Meena from Kanhiya

Lal Sharma, Varun Tiwari, Sanjay Mama, Sunsuia Nagar, Bhanwar

Singh Shekhawat, Bhagwan Sahai Bairwa, Shankar Lal                            and

Ramavtar Meena.

6.    Learned counsel for the petitioner further submits that all the

persons did not produce any documents evidencing the initial

payment of loan by accused petitioner. The accused himself has

admitted that he had access to the strong room of Siksha Sankul,

Jaipur, where the question papers of REET, 2021 were stored. The

accused took advantage of the same, while illegally engaged in

the unloading of the question papers at Siksha Sankul, Jaipur on

the night of 24.09.2023. The accused has used and utilized the

proceeds of crime in his hand by parking the same with eight

persons and tried to colour the same in the name of loan

                    (Downloaded on 16/02/2024 at 10:52:22 PM)
 [2024:RJ-JP:7257]                  (6 of 10)                    [CRLMB-12723/2023]



repayment to these eight individuals. The criminal activity of the

present petitioner falls within the ambit of Sections 420 & 120-B

of IPC and it has been clearly mentioned in the charge-sheet filed

by the SOG, Rajasthan Police. The accused petitioner has also

tried to influence the persons to give statements in his favour. The

accused petitioner received money from Rajuram Iram and

Udaram Bishnoi amounting to Rs.1.06 Crores as proceeds of crime

and later on the same amount was recovered from eight persons,

therefore, the money which was recovered from the hands of eight

people had reportedly been paid to them by the accused petitioner

as proceeds of crime. The investigation is still pending under

Section 173 of Cr.P.C. as against the other co-accused. Thus,

looking to the gravity of the offence, the bail application of the

present petitioner may be dismissed.

7.    It is settled law that to establish offence under the PMLA the

Enforcement Directorate must demonstrate that procurement of

the property as the "proceeds of crime" are derived from criminal

activity from the predicate offences prescribed under Part-A and

Part-B of the scheduled offence. It is also an established

preposition that though the offence of money laundering is

separate standalone offence, the proceeds of crime ought to have

preceded the commission of predicate offences and thereafter

laundered over. Section 45 of the PMLA, which deals with the

conditions for bail pending trial provides that the Court may grant

bail to an accused if Court is satisfied that (i) There are reasonable

grounds for believing that the accused is not guilty of such offence

and (ii) That the accused is not likely to commit any offence while

on bail.

                    (Downloaded on 16/02/2024 at 10:52:22 PM)
 [2024:RJ-JP:7257]                     (7 of 10)                    [CRLMB-12723/2023]



8.    From the above provision, it is apparent that to enlarge the

accused on bail under the PMLA, the Court has to see the grounds

for believing that accused is not guilty of such offence.

9.    It is pertinent to mention that under Section 24 of PMLA,

reverse burden is imposed upon the accused to disprove the

allegations.

10.   A perusal of Section 45 coupled with Section 24 of PMLA

makes it manifest that these conditions reverse the burden on the

accused to demonstrate that he is not guilty.

11.   In the instant case, the accused-petitioner was charge

sheeted under Sections 420 & 120-B of I.P.C. along with Sections

4 and 6 of Rajasthan Public Examination (Prevention of Unfair

Means) Act, 1992.

12.   Admittedly, Rajasthan Public Examination (Prevention of

Unfair Means) Act, 1992 is not scheduled offence as prescribed

under Section 2 (Y) of the PMLA but the offences under Sections

420 and 120-B of I.P.C. fall within the ambit of the scheduled

offence as specified under Part-A of the schedule.

13.   In the present case, accused-petitioner in connivance with

the Pradeep Kumar without any authority got the access to the

strong room, where the papers for REET, 2021 were stored and

after getting the access stole the REET, 2021 papers and sold to

Udaram Bishnoi and Rajuram Iram in Rs.1.20 Crores. The

investigation conducted by the S.O.G., Rajasthan Police also

demonstrates that on the information of accused-petitioner Ram

Kripal   Meena      following     amount          was     recovered     from   eight

persons:-




                       (Downloaded on 16/02/2024 at 10:52:22 PM)
 [2024:RJ-JP:7257]                       (8 of 10)                    [CRLMB-12723/2023]




      S.No.                            Name                             Amount (In
                                                                          Lakhs)
       1.           Kahnaiya Lal Sharma                                       8
       2.           Varun Tiwari S/o Krishan Tiwari                          25
       3.           Sanjay Mama S/o Late. Mahesh                             40
                    Narayan
       4.           Sansuiya Nagar D/o Giraj Nagar                            3
       5.           Bhawar Singh Shekhawat S/o                               15
                    Vikram Singh Shekhawat
       6.           Bhagwan Shay Bairwa S/o Munna                            10
                    Lal Bairwa
       7.           Shankar Lal S/o Sita Ram                                  3
       8.           Ramavtar Meena S/o Ramji Lal                              2
                    Meena
                              Total                                         106

14.    Thus, there is ample evidence available against the accused

implying that he obtained an amount of Rs.1.06 Crores by selling

the REET, 2021 papers. The recovery of aforesaid amount from

above eight persons further shows that the accused siphoned the

proceeds of the crime to various persons. The recovery of Rs.1.06

Crores from the above persons exemplifies the use/concealment of

the proceeds of crime by the present petitioner.

15.    Whether, the predicate offence under Sections 420 and

120-B of I.P.C. is made out or not and whether the amount

recovered from various persons is their legitimate amount or not,

are the questions to be ascertained by the trial court, this Court

cannot proceed into the intricacies of the case with regard to

above issues, at the stage of bail. This Court has only to see

whether there is prima facie evidence available against the

accused-petitioner that he has committed the offence under

Section 3 of Money Laundering Act.




                         (Downloaded on 16/02/2024 at 10:52:22 PM)
 [2024:RJ-JP:7257]                  (9 of 10)                    [CRLMB-12723/2023]



16.   The aforesaid facts are enough to infer that accused-

petitioner was involved in stealing the paper of REET, 2021 and

thereafter, selling it to the Udaram Bishnoi and Rajuram Iram.

17.   At this stage, this cannot be said that accused-petitioner is

not guilty of such offence. Similarly, whether the amount

recovered from aforesaid eight persons is their legitimate amount

or not, are the questions to ascertain by the trial court. Merely

filing of the application by Sanjay Mama and Varun Tiwari for

claiming the amount cannot be a ground to disbelieve the

recovery of Rs.1.06 Crores.

18.   As far as applicability of proviso appended to Section 45 (1)

of the PMLA is concerned, the above facts clearly show that the

amount recovered from the above persons as proceeds of crime is

more than Rs.1 Crore, therefore, the case of the present petitioner

does not fall within the ambit of proviso appended to Section 45

(1) of PMLA.

19.   The reliance placed by the learned counsel for the petitioner

on the above cited judgments is also misplaced as the facts of

these cases were entirely different from the instant case.

20. In the matter of Pavana Dibbur (supra), it was held that the

authority under the Prevention of Money Laundering Act, 2002

cannot resolve 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 within the jurisdictional

police or pending inquiry by way of complaint before the

competent firm.

[2024:RJ-JP:7257] (10 of 10) [CRLMB-12723/2023]

21. In the matter of M. Sivasankar (supra), accused-petitioner

was enlarged on bail under proviso appended to Section 45 (1) of

PMLA as the laundering amount was below Rs.1 Crore.

22. In the matter of Pasumarthi Venkata Satyanarayana Sarma

(supra), the Hon'ble Gujarat High Court enlarged the petitioner on

the grounds of proviso appended to Section 45 (1) of PMLA.

23. In the matter of Mohammed Ibrahim & Ors. (supra), the

Hon'ble Apex Court held that offences under Sections 420, 467,

471 and 504 of the Code are not made out and set aside the order

of the High Court.

24. In the matter of Mariam Fasihuddin and Another (supra),

Hon'ble Supreme Court while deciding the appeal against framing

of charge under Sections 420, 467, 471 read with Section 34 of

I.P.C. held that the offence under Section 420, 468 & 471 read

with Section 34 is not made out and therefore, allowed the appeal

of the appellant.

25. In the instant case, all the above judgments cited by learned

counsel for the petitioner are not attracted as the facts of the

instant case are entirely different. Therefore, I am not inclined to

enlarge the petitioner on bail.

26. Accordingly, the instant bail application under Section 439

Cr.P.C. is dismissed.

(PRAVEER BHATNAGAR),J

48-Mohit

Powered by TCPDF (www.tcpdf.org)

 
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 : MAIMS

 
 
Latestlaws Newsletter