Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr. Madhu Koneru vs The Directorate Of Enforcement
2022 Latest Caselaw 3592 Tel

Citation : 2022 Latest Caselaw 3592 Tel
Judgement Date : 11 July, 2022

Telangana High Court
Mr. Madhu Koneru vs The Directorate Of Enforcement on 11 July, 2022
Bench: Ujjal Bhuyan, Surepalli Nanda
           * THE HON'BLE THE CHIEF JUSTICE UJJAL BHUYAN
                               AND
             THE HON'BLE MRS JUSTICE SUREPALLI NANDA

                        + W.P.No.32191 OF 2021

% Date: 11-07-2022

# Mr. Madhu Koneru
                                                                     ... Petitioner
                                       v.

$ The Directorate of Enforcement, Rep. by Assistant Director,
Hyderabad, and others
                                                        ... Respondents

! Counsel for the Petitioner : Mr. D. Prakash Reddy, learned Senior Counsel appearing for Mr. Avinash Desai

^ Counsel for respondents 1 to 4: Mr. Anil Prasad Tiwari Learned Standing Counsel for Enforcement Directorate < GIST:

         HEAD NOTE:


? CASES REFERRED:

      1. (1978) 1 SCC 405
      2. (1972) 3 SCC 234
      3. (1992) Supp 1 SCC 335
      4. (2013) 16 SCC 147
      5. 2018 SCC Online Hyd 787
      6. 2020 SCC Online P&H 738
      7. Manu/BH/0417/2021
      8. MANU/DE/1095/2015

9. (1961) 2 SCR 241 : AIR 1961 SC 372 : (1961) 41 ITR 191

10. (1967) 1 SCR 90 : AIR 1967 SC 523 : (1967) 63 ITR 219

11. (1976) 3 SCC 757 : AIR 1976 SC 1753 : (1976) 103 ITR 437

12. (2015) 11 SCC 628 : (2015) 320 ELT 45

13. 2018 SCC OnLine Del 6523

14. AIR 1952 SC 16.

THE HON'BLE THE CHIEF JUSTICE UJJAL BHUYAN AND THE HON'BLE MRS JUSTICE SUREPALLI NANDA

WRIT PETITION No.32191 OF 2021

JUDGMENT AND ORDER: (Per the Hon'ble the Chief Justice Ujjal Bhuyan)

Heard Mr. D.Prakash Reddy, learned Senior Counsel

appearing for the petitioner and Mr. Anil Prasad Tiwari,

learned Standing Counsel for respondent Nos.1 to 4.

2. By filing this petition under Article 226 of the

Constitution of India, petitioner has prayed for the following

reliefs:

                 (i)    to set aside the summons bearing
           F.No.ECIR/08/HZO/2011/5048    dated 11.11.2021
           issued by respondent No.2;

                 (ii)     to set aside the Provisional Attachment
           Order      No.11/2021    bearing  F.No.ECIR/HYZO/08/

2011/5361 dated 25.11.2021 issued by respondent No.3.

3. Be it stated that by way of the impugned summons

dated 11.11.2021 issued under sub-sections (2) and (3) of

Section 50 of the Prevention of Money Laundering Act, 2002,

respondent No.2 called upon the petitioner to furnish

complete details regarding his policies bearing

Nos.MO22000752, MO22002114, 3018724Z and 3018697D

held with RL360 Insurance Company Limited, UAE, including

present status and valuation as well as details regarding

source for the premium amounts paid for the above insurance

policies.

4. By the Provisional Attachment Order No.11/2011 dated

25.11.2021 issued under the first proviso to sub-section (1) of

Section 5 of the Prevention of Money Laundering Act, 2002,

respondent No.3 ordered provisional attachment of the above

insurance policies, further ordering that those shall not be

transferred, disposed, removed, parted with or otherwise dealt

with, until or unless specifically permitted to do so by

respondent No.3.

5. F.I.R. bearing No.RC-35-2011-A-0018 dated 17.08.2011

was registered by the Central Bureau of Investigation (CBI)

against Sri B.P.Acharya, IAS, Chairman & Managing Director

of Andhra Pradesh Industrial Infrastructure Corporation and

others for offences punishable under Section 120-B read with

Sections 406, 409 and 420 of the Indian Penal Code, 1860

(IPC).

6. After completion of investigation, CBI filed charge sheet

No.1 of 2012 dated 01.02.2012 before the Special Judge for

CBI Cases, Hyderabad under Section 120-B read with

Sections 420, 409, 406, 109 and 477-A IPC read with Section

13(2) and Section 13(1)(c)(d), and 15 of the Prevention of

Corruption Act, 1988.

7. In the charge sheet submitted by the CBI petitioner was

arrayed as accused No.13. Special Judge for CBI Cases,

Hyderabad (briefly, 'CBI Court' hereinafter) took cognizance of

the charge sheet in C.C.No.6 of 2012.

8. Case of the CBI in C.C.No.6 of 2012 is that the accused

persons named in the charge sheet had conspired with certain

public officials to cheat the Andhra Pradesh Industrial

Infrastructure Corporation which had given 535 acres of land

in Manikonda village for executing a project for residential and

commercial development. In terms of the proposed

development project, a joint venture by the name

M/s. Emaar Hills Township Private Limited (briefly, 'EMAAR'

hereinafter) was formed with equity structures to the extent of

74% being owned by Emaar Properties PJSC, Dubai and 26%

being owned by Andhra Pradesh Industrial Infrastructure

Corporation. The allegation is that instead of selling developed

plots, undeveloped plots were sold and such sale reflected a

lesser amount in the documents than the actual sale value,

thus depriving Andhra Pradesh Industrial Infrastructure

Corporation of its legitimate share. Insofar the petitioner is

concerned the allegation was that he is the son of Mr. Koneru

Rajendra Prasad who was an Additional Director in EMAAR.

Petitioner had received USD 3,90,000 from two plot owners of

the project i.e., an amount of USD 1,40,000 from one Challa

Suresh for villa plot No.A-28 and USD 2,50,000 from one

Parthasarathy for plot No.B-34 in EMAAR as part of excess

amount paid towards purchase of villa plots. Further

allegation was that the above amounts were not reflected in

the books so as to deprive Andhra Pradesh Industrial

Infrastructure Corporation of its legitimate share.

9. Petitioner filed a criminal petition before this Court

under Section 482 of the Code of Criminal Procedure, 1973

(CrPC) for quashing all proceedings against him in C.C.No.6 of

2012. The same was registered as Crl.P.No.3935 of 2016. By a

detailed order dated 05.01.2018, this Court allowed

Crl.P.No.3935 of 2016 and quashed the proceedings in

C.C.No.6 of 2012 against the petitioner. Petitioner (accused

No.13) was acquitted and his bail bonds stood cancelled.

10. CBI filed Special Leave Petition before the Supreme

Court against the aforesaid order dated 05.01.2018 being

S.L.P. (Crl) (Dairy) No.29628 of 2018. By order dated

24.09.2018, the delay in filing the Special Leave Petition was

condoned and notice was issued. It is stated that the said

S.L.P. is still pending before the Supreme Court but no stay

has been granted.

11. Respondent No.1 filed a complaint dated 12.04.2019

under Section 45 of the Prevention of Money Laundering Act,

2002 (for short, 'PMLA' hereinafter) which was registered as

Enforcement Case Investigation Report (ECIR) No.08/HZO/

2011 before the Special Judge for Offences under the PMLA

(PMLA Court). In this proceeding, petitioner was arrayed as

accused No.12. Allegation against the petitioner was the same

as in the CBI case: that petitioner had knowingly received

USD 3,90,000 as part of excess amount paid towards

purchase of villa plots. While USD 2,50,000 was returned

back to Mr. Parthasarathy, USD 1,40,000 received from Mr.

Challa Suresh was still with the petitioner. Thus, it was

alleged that petitioner knowingly was a recipient of proceeds of

crime. PMLA Court took cognizance of the offences under

Sections 3 and 4 of the PMLA and issued process against the

petitioner in S.C.No.1 of 2019.

12. Petitioner again filed a criminal petition under Section

482 CrPC before this Court for quashing all proceedings qua

the petitioner in S.C.No.1 of 2019. The said petition was

registered as Crl.P.No.4130 of 2019. By order dated

02.06.2021, this Court allowed the criminal petition and

quashed the proceedings against the petitioner in S.C.No.1 of

2019.

13. Thus the case against the petitioner instituted by the

CBI as well as by the Enforcement Directorate (ED) stood

quashed by this Court in two different proceedings.

14. Notwithstanding the aforesaid two orders of this Court,

respondent No.2 whimsically issued the summons dated

11.11.2021. Petitioner replied to the summons on 18.11.2021

and requested respondent No.2 to recall the same as it was

contrary to the judgments of this Court in Crl.P.Nos.3935 of

2016 and 4130 of 2019.

15. Not to speak of withdrawing the summons, respondent

No.3 passed the Provisional Attachment Order dated

25.11.2021 provisionally attaching the four insurance policies

of the petitioner.

16. Aggrieved, present writ petition has been filed seeking

the reliefs as indicated above.

17. This Court by order dated 06.12.2021 had issued notice

and granted interim stay as prayed for. The stay order has

since been extended from time to time.

18. Respondents have filed a common counter affidavit

through Mr. Vikram working as Assistant Director, Directorate

of Enforcement, Government of India, Ministry of Finance,

Department of Revenue, Hyderabad, treating the same as a

vacate stay petition. Stand taken in the counter affidavit is

that the summons were issued following the due process of

law. While admitting that this Court had quashed the

proceedings against the petitioner it is however stated that

proceedings against Sri Koneru Rajendra Prasad are still

pending. Provisional Attachment Order No.11/2021 dated

25.11.2021 has been passed alleging that proceeds of crime of

Sri Koneru Rajendra Prasad have been intermingled with the

companies presently under the control of the petitioner Sri

Koneru Madhu and hence attached. The property under

question i.e., the insurance policies taken by Sri Koneru

Rajendra Prasad have been transferred to Sri Koneru Madhu

in the months of July and August, 2021, after quashing of

proceedings against Sri Koneru Madhu by this Court. It is

contended that the same was done with the intention of

alienating the proceeds of crime and Sri Koneru Madhu was in

the process of surrendering the insurance policies.

19. Summons under Section 50 of the PMLA were issued to

Sri Koneru Madhu to explain the source of funds for the

premia paid for the insurance policies because presently Sri

Koneru Madhu is managing the said companies and has

access to all the records of such companies.

20. Denying the allegation that issuance of summons is an

attempt to overreach the orders of this Court, it is stated that

complaint was filed by the Enforcement Directorate after

thorough investigation and probing the role of Sri Koneru

Madhu.

21. Again it is reiterated that while proceedings against Sri

Koneru Madhu have been quashed, proceedings against Sri

Koneru Rajendra Prasad are still in vogue. Sri Koneru

Rajendra Prasad along with his wife Smt. Koneru Vimala Devi

had assigned the insurance policies taken by them in favour

of Sri Koneru Madhu in an attempt to alienate the assets

acquired from the funds of entities in which proceeds of crime

have been intermingled. Proceedings against Sri Koneru

Madhu were quashed in June, 2021 and assigning/

transferring of the insurance policies to Sri Koneru Madhu

was done immediately thereafter in the months of July and

August, 2021. Therefore, answering respondents have denied

the contention of the petitioner that quashing of proceedings

against Sri Koneru Madhu would debar the respondents from

taking any lawful measures to prevent subsequent alienation

of assets "suspected to be" proceeds of crime.

22. Respondents were not aware of the foreign assets being

the insurance policies earlier i.e., at the time of filing the

complaint. During the course of investigation against other

accused persons, it had come to the notice of the Enforcement

Directorate that Sri Koneru Rajendra Prasad along with his

wife Smt. Koneru Vimala Devi had taken certain insurance

policies the premia of which was paid out of the finances of

foreign entities being M/s.Trimex International FZE, UAE (now

known as M/s.Rescom Holdings, UAE) in which proceeds of

crime have been alleged to have been intermingled. Therefore

to ascertain the exact source of such funds summons were

issued to Sri Koneru Madhu as he is the one in charge of

M/s.Trimex International FZE, UAE (now known as

M/s.Rescom Holdings, UAE). Neither Sri Koneru Madhu nor

his father Sri Koneru Rajendra Prasad offered any explanation

as to the source of funds for the premia for the said insurance

policies.

23. It is stated that against the order of this Court in

Criminal Petition No.3935 of 2016, CBI has filed SLP and

against the order of this Court in Criminal Petition No.4130 of

2019, Enforcement Directorate has filed SLP bearing (Diary)

No.29438 of 2021.

24. Respondents have also stated that they had examined

the reply of the petitioner but there was nothing therein to

merit consideration. However it has been explained that action

being initiated by the Enforcement Directorate is essentially

against Sri Koneru Rajendra Prasad. Since Sri Koneru Madhu

is in-charge of the entities as on date through which the

premia of the subject insurance policies were paid he had to

be issued summons which is in furtherance of investigation

against Sri Koneru Rajendra Prasad.

25. Referring to Section 65 of the PMLA, it is submitted that

Section 173(8) CrPC is very much applicable to investigation,

attachment etc., under PMLA. Adverting to Section 44(1)(ii)

explanation of PMLA, respondents have stated that the

assignment/transfer of insurance policies to Sri Koneru

Madhu immediately following quashing of prosecution against

him is a deliberate attempt by Sri Koneru Rajendra Prasad to

alienate the proceeds of crime. Thereby Sri Koneru Rajendra

Prasad had projected the proceeds of crime as legal monies

and possession of the same by Sri Koneru Madhu constitutes

the offence of money laundering as defined under Section 3

and punishable under Section 4 of PMLA.

26. Denying that there is any overreach of the orders of this

Court, it is contended that it is Sri Koneru Rajendra Prasad

who along with his wife Smt. Koneru Vimala Devi who

assigned/transferred assets in the form of insurance policies

to Sri Koneru Madhu with the intention of alienation of assets,

the source of which is suspected to be out of proceeds/funds

of offshore entities in which the proceeds of crime have been

allegedly intermingled. Further, under the PMLA the burden of

proof is on the person in whose possession the proceeds of

crime are found to prove that the subject properties have been

obtained through legitimate sources. The insurance policies

were taken through payment of premia by the companies in

which proceeds of crime were intermingled and Sri Koneru

Madhu is the one who is incharge of the affairs of those

companies. However he miserably failed to provide any

information with regard to the source of funds for payment of

premia for the insurance policies.

27. Thus it is contended that there is no merit in the writ

petition which should be dismissed.

28. In his rejoinder affidavit, petitioner has re-stated the

averments made and grounds urged in the writ affidavit,

besides denying all the averments made in the counter

affidavit. It is asserted that the impugned summons and the

impugned Provisional Attachment Order amounts to

overreaching the process of this Court making the

Enforcement Directorate an appellate authority over this

Court. Enforcement Directorate had issued summons to the

petitioner in a case which stood quashed by this Court. On

this ground alone the impugned summons and the impugned

Provisional Attachment Order are liable to be quashed.

29. Petitioner has categorically denied the contention of the

respondents that proceeds of crime of Sri Koneru Rajendra

Prasad have got intermingled with the funds of the companies

now under the control of Sri Koneru Madhu and that the said

companies had paid the premia for the subject insurance

policies. Allegation of the respondents has got no basis at all.

That apart, respondent No.3 had no reason to believe that the

subject insurance policies are proceeds of crime. Impugned

Provisional Attachment Order is based entirely on

assumptions and conjectures. Therefore the impugned

Provisional Attachment Order is liable to be set aside being

contrary to the mandate of Section 5(1) of the PMLA; rather

the counter affidavit filed by the respondents admits the fact

that the impugned Provisional Attachment Order is based on

mere suspicion that the insurance policies are suspected to be

proceeds of crime.

30. Thus there is no reason to believe that the subject

insurance policies are proceeds of crime. Respondents have

merely proceeded on the suspicion that the insurance policies

are proceeds of crime since those were earlier held by Sri

Koneru Rajendra Prasad and Smt. Koneru Vimala Devi has

been made the beneficiary of the insurance policies in the

normal course. The same has no connection whatsoever to the

quashing of proceedings by this Court against the petitioner.

Respondents have failed to demonstrate any connection/link

between the insurance policies and the alleged proceeds of

crime in the impugned Provisional Attachment Order.

31. Denying that petitioner had not submitted explanation

to the impugned summons, it is stated that the petitioner had

submitted response to the summons on 18.11.2021

requesting the respondents to withdraw the summons in view

of quashing of proceedings against the petitioner by the High

Court. That response was not considered by the respondents.

Petitioner has denied the submissions of respondents that

Section 173(8) CrPC is applicable to an investigation under

the PMLA. Finally petitioner has contended that issuance of

impugned summons and passing of the impugned Provisional

Attachment Order attaching four insurance policies is clearly

an abuse of the process of law. There is no material at all for

respondent No.3 to have reason to believe that the insurance

policies are proceeds of crime. It is further stated that as per

complaint of the Enforcement Directorate an amount of

Rs.96.01 crores is alleged to be the proceeds of crime collected

from the sale of plots. Respondents have already issued

Provisional Attachment Order No.3 of 2014 dated 21.11.2014

attaching assets worth Rs.96.01 crores which was alleged to

be the entire proceeds of crime. There are no allegations

regarding existence of any further proceeds of crime. Therefore

contention of the respondents that premia paid for the

insurance policies are also proceeds of crime is wholly

untenable, unsustainable and inherently improbable.

Respondents mechanically attached all assets that may have

connection to the accused without therebeing any reason to

believe that such properties are proceeds of crime.

32. Mr. Prakash Reddy, learned Senior Counsel for the

petitioner at the outset submits that the impugned summons

and the impugned Provisional Attachment Order are clearly an

abuse of the process of law and amounts to overreaching two

judgments of this Court. He submits that the Enforcement

Case Investigation Report (ECIR) under which the impugned

summons and impugned Provisional Attachment Order have

been issued was registered on the basis of alleged scheduled

offence in F.I.R.No.RC-35-2011-A-0018 filed by the CBI.

Allegation pertains to sale of certain undeveloped plots which

allegedly resulted in loss to Andhra Pradesh Industrial

Infrastructure Corporation. In the said F.I.R., petitioner was

arrayed as accused No.13. Specific allegation against the

petitioner was that he had received money from two persons

i.e., Challa Suresh and Parthasarathy who had purchased the

undeveloped plots. It was the case of the CBI that money so

received i.e., USD 3,90,000 was actually meant for accused

No.6, Koneru Rajendra Prasad i.e., father of the petitioner.

This Court after examination of all relevant aspects quashed

the proceedings of CBI against the petitioner vide the order

dated 05.01.2018 in Criminal Petition No.3935 of 2016. Again

this Court quashed all proceedings against the petitioner in

S.C.No.1 of 2019 for offences under the PMLA vide order dated

02.06.2021 in Criminal Petition No.4130 of 2019. Thus there

is clear finding by this Court in two different proceedings that

the money received by the petitioner from the two plot owners

of the project does not constitute any offence either under the

IPC or under the PMLA. Though the investigating agencies

have filed Special Leave Petitions before the Supreme Court,

no stay has been granted. Therefore issuance of summons to

the petitioner in the same ECIR is nothing but an abuse of the

process of law. Neither is there any predicate offence nor any

scheduled offence against the petitioner.

33. Mr. Prakash Reddy, learned Senior Counsel further

submits that there are no new materials available with the

respondents to exercise purported powers of further

investigation. As per the impugned Provisional Attachment

Order, the basis of issuance of summons is the ostensible

discovery of certain insurance policies held by the petitioner.

Enforcement Directorate has alleged that the premia of these

insurance policies is being paid from one M/s.Rescom

Holdings (earlier Trimex International FZE). The connection or

link between the main offence and the impugned summons is

based entirely on the alleged statement that the co-accused

has diverted funds into M/s.Rescom Holdings. However in the

entire complaint of the Enforcement Directorate qua the

petitioner which has since been quashed, the only reference to

alleged diversion of funds by co-accused to the petitioner's

account are deposits made by two plot owners into the

account of the petitioner. However this Court on two different

proceedings did not find any criminal culpability insofar

petitioner is concerned.

34. Learned Senior Counsel submits that the impugned

summons and the impugned Provisional Attachment Order

suffer from non-application of mind. Both respondent No.2

and respondent No.3 had clearly overlooked the two orders

passed by this Court. There is no reference to the impact of

the two orders of this Court in the Provisional Attachment

Order. However respondents have sought to improve upon

their case in the counter affidavit by contending that though

proceedings against the petitioner have been quashed,

proceedings against his father Koneru Rajendra Prasad are

still in vogue. This is wholly untenable, he submits, and in

this connection, he has referred to a decision of the Supreme

Court in Mohinder Singh Gill v. Chief Election Commissioner1 in

support of the proposition that validity of an order passed by a

statutory functionary must be judged by the reasons

mentioned in the order and cannot be supplemented by way of

an affidavit.

35. Mr. Prakash Reddy, learned Senior Counsel also

submits that mere paraphrasing the language of the statute or

repeated use of expression reasons to believe in the impugned

Provisional Attachment Order would not be enough to sustain

the same which is absolutely without jurisdiction and suffers

from the vice of non-application of mind. According to him,

both respondent Nos.2 and 3 could not have formed any

reason to believe that the insurance policies of the petitioner

or the premia paid for the same have nexus with any proceeds

of crime. Respondents have acted merely on assumptions and

presumptions. In the absence of any reason to believe that the

(1978) 1 SCC 405

subject insurance policies constitute proceeds of crime,

Provisional Attachment Order of the insurance policies would

be wholly without jurisdiction. In the circumstances, he

submits that the impugned summons and the impugned

Provisional Attachment Order are wholly unsustainable in law

as well as on facts. Those are as such liable to be set aside

and quashed.

35.1 In support of his submissions, learned Senior Counsel

for the petitioner has placed reliance on the following

decisions.

1. Sheo Nath Singh v. Appellate Assistant Commissioner

of Income Tax, Calcutta2

2. Mohinder Singh Gill v. Chief Election Officer (supra)

3. State of Haryana v. Bhajan Lal3

4. Union of India v. Ashok Kumar4

5. Satyam Computer Services Limited v. Directorate of

Enforcement5

6. Seema Garg v. Deputy Director of Enforcement6

7. HDFC Bank Limited v. Government of India7

(1972) 3 SCC 234

(1992) Supp 1 SCC 335

(2013) 16 SCC 147

2018 SCC Online Hyd 787

2020 SCC Online P&H 738

Manu/BH/0417/2021

36. On the other hand, Mr. Anil Prasad Tiwari, learned

Standing Counsel for the Enforcement Directorate appearing

for the respondents stoutly defended the impugned summons

and the impugned Provisional Attachment Order. He submits

that respondents have acted within the four corners of the law

in issuing the summons and thereafter passed the Provisional

Attachment Order. According to him, the present writ petition

is premature in as much as validity of the attachment is yet to

be decided by the adjudicating authority. Once reference is

made to the adjudicating authority, the said authority will

adjudicate after hearing the petitioner and thereafter pass an

order recording a finding as to whether all or any of the

properties mentioned in the referral notice are involved in

money laundering. Therefore, viewed in the above context, the

writ petition is premature. The interim order passed by this

Court may be vacated and the adjudicating authority should

be allowed to decide as to whether the insurance policies are

proceeds of crime or not. He therefore seeks dismissal of the

writ petition.

37. Submissions made by learned counsel for the parties

have been considered.

38. At the outset, we may briefly refer to some of the

provisions of the PMLA which may have relevance to the issue

being adjudicated in the present proceeding.

39. Prevention of Money Laundering Act, 2002 (already

referred to as 'the PMLA') is an Act to prevent money

laundering and to provide for confiscation of properties

derived from or involved in money laundering and for matters

connected therewith or incidental thereto. Section 2 of PMLA

defines various words and expressions appearing in the PMLA.

Section 2(1)(fa) defines "beneficial owner" to mean an

individual who ultimately owns or controls a client of a

reporting entity or the person on whose behalf a transaction is

being conducted and includes a person who exercises ultimate

effective control over a juridical person.

39.1 According to Section 2(1)(p), the expression 'money-

laundering' has the meaning assigned to it in Section 3.

Section 3 deals with the offence of money-laundering. As per

Section 3, 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 the offence of money-laundering.

Therefore to commit the offence of money-laundering, the

essential pre-conditions are - involvement in any process or

activity connected with the proceeds of crime; and projecting it

as untainted property. This is further clarified by the

Explanation below Section 3.

39.2 'Proceeds of crime' is defined under Section 2(1)(u) to

mean 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. The Explanation clarifies that 'proceeds of crime'

include property not only derived or obtained from the

scheduled offence but also any property which may directly or

indirectly be derived or obtained as a result of any criminal

activity relatable to the scheduled offence. The aforesaid

expression being relevant, the same is extracted hereunder:

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.

Explanation.- For the removal of doubts, it is hereby clarified that "proceeds of crime" include property not only derived or obtained from the scheduled offence but also any property which may directly or indirectly be derived or obtained as a result of any criminal activity relatable to the scheduled offence.

39.3 "Scheduled offence" is defined in Section 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.

40. Chapter III of PMLA comprises of Sections 5 to 11 which

deal with attachment, adjudication and confiscation. Since in

the present proceeding we are at the stage of provisional

attachment, we may limit our deliberation to Section 5 only.

Section 5 deals with attachment of property involved in

money-laundering. Section 5 being relevant reads as under:

5. Attachment of property involved in money- laundering.- (1) Where the Director or any other officer not below the rank of Deputy Director authorised by the Director for the purposes of this section, has reason to believe (the reason for such belief to be recorded in writing), on the basis of material in his possession, that -

(a) any person is in possession of any proceeds of crime; and

(b) such proceeds of crime are likely to be concealed, transferred or dealt with in any manner which may result in frustrating any proceedings relating to confiscation of such proceeds of crime under this Chapter,

he may, by order in writing, provisionally attach such property for a period not exceeding one hundred and eighty days from the date of the order, in such manner as may be prescribed;

Provided that no such order of attachment shall be made unless, in relation to the scheduled offence, a report has been forwarded to a Magistrate under section 173 of the Code of Criminal Procedure, 1973 (2 of 1974), or a complaint has been filed by a person authorized to investigate the offence mentioned in that Schedule, before a Magistrate or court for taking cognizance of the scheduled offence, as the case may be, or a similar report complaint has been made of filed under the corresponding law of any other country:

Provided further that, notwithstanding anything contained in (first proviso), any property of any person may be attached under this section if the Director or any other officer nor below the rank of Deputy Director authorized by him for the purposes of this section has reason to believe (the reasons for such belief to be recorded in writing), on the basis of material in his possession, that if such property involved in money-

laundering is not attached immediately under this Chapter, the non-attachment of the property is likely to frustrate any proceeding under this Act.]

Provided also that for the purposes of computing the period of one hundred and eighty days, the period during which the proceedings under this section is stayed by the High court, shall be excluded and a further period not exceeding thirty days from the date of order of vacation of such stay order shall be counted.

(2) The Director, or any other officer not below the rank of Deputy Director, shall, immediately after attachment under sub-section (1), forward a copy of the order, along with the 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 order and material for such period as may be prescribed.

(3) Every order of attachment made under sub-section (1) shall cease to have effect after the expiry of the period specified in that sub-section or on the date of an order made under [sub-section (3)] of Section 8, whichever is earlier.

(4) Nothing in this section shall prevent the person interested in the enjoyment of the immovable property attached under sub-section (1) from such enjoyment.

Explanation:- For the purposes of this sub-section, "person interested", in relation to any immovable property, includes all persons claiming or entitled to claim any interest in the property.

(5) The Director or any other officer who provisionally attaches any property under sub-section (1) shall, within a period of thirty days from such attachment, file a complaint stating the facts of such attachment before the Adjudicating Authority.

41. Heading of Section 5 is attachment of property involved

in money-laundering. As per sub-section (1), where the

Director or any other officer not below the rank of Deputy

Director authorised by the Director has reason to believe (the

reason for such belief to be recorded in writing) on the basis of

material in his possession that (a) any person is in possession

of any proceeds of crime; and (b) such proceeds of crime are

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

which may result in frustrating any proceedings relating to

confiscation of such proceeds of crime under Chapter III, he

may, by order in writing, provisionally attach such property

for a period not exceeding 180 days from the date of the order.

As per the first proviso, no such order of attachment shall be

made in relation to a scheduled offence unless a report is

forwarded under Section 173 CrPC or a complaint is filed to

investigate the offence mentioned in the Schedule. The second

proviso says that if the officer has reason to believe, which

reason must again be recorded in writing, on the basis of

material in his possession that if such property involved in

money-laundering is not attached immediately, such non-

attachment of property would frustrate any proceeding under

the PMLA.

41.1 Sub-section (5) of Section 5 provides that the officer

provisionally attaching any property under sub-section (1)

shall file a complaint before the adjudicating authority stating

the facts of such attachment. Such complaint should be filed

within 30 days from attachment.

41.2 Sub-section (3) clarifies that an order of attachment

made under sub-section (1) would cease to have effect after

expiry of 180 days or on an order being made by the

adjudicating authority under sub-section (3) of Section 8,

whichever is earlier.

42. We will revert back to Section 5 of the PMLA a little

later.

43. Let us now deal with the charge against the petitioner

as accused No.13 brought by the CBI in C.C.No.6 of 2012. We

have already noted the substance of the allegation qua the

petitioner. However we may extract the same as was

summarised by this Court in Criminal Petition No.3935 of

2016 filed by the petitioner for quashing the charge against

him in C.C.No.6 of 2012. In the order dated 05.01.2018, this

Court summed up the charge against the petitioner by the CBI

in the following manner:

2. The brief case of the prosecution is that a Joint Venture Company by name M/s Emaar Hills Township Private Limited (EHTPL-A3) was formed in 2003 between Emaar Properties PJSC, Dubai(Emaar-A2) and M/s APIIC to develop 353 acres of land in Gachibowli in the ratio of 74:26 in profits in 2006. M/s Emaar, the partner of M/s EHPTL without the knowledge of APIIC in violation of agreement of various Government rules entered into partnership with another sister company known as M/s EMAAR MGF (A4) to develop the same piece of land in Gachibowli in the ratio of 75:25 in revenue i.e. M/s EMAAR MGF-A4 will hold 75% interest and M/s EHTPL- A3 will hold 25%. Hence accordingly, the stake of M/s APIIC in this project has changed to 6.5% of revenue as opposed to 26% in profits. By way of reduction of share of M/s APIIC to 6.5%, their partner M/s EMAAR MGF alone was allegedly benefited about Rs.2,500 crores. M/s Emaar MGF sold the plots for the villas at Rs.5,000/- per yard from 2006 onwards. It is alleged that M/s Emaar MGF collected another Rs.25,000/- per yard from the buyers at the time of selling these plots. Total land for 134 villas sold so far 1,71,559 sq. yards (36 acres approx). So far they have collected official sale proceeds of Rs.85.77 crores and unaccounted amount of 450 crores, which is alleged to have been siphoned off. However, not a single rupee has been credited to M/s APIIC so far, but only shown as equity as shares, for the amount due to M/s APIIC. The petitioner-A13-(being son of Mr. Koneru Rajendra Prasad-Accused No.6) is carrying out his business at Dubai.

3. It is alleged that an amount of US $ 250,000 (equivalent to Rs.1.05 crores approximately) was deposited through RTGS into petitioner's bank account in Dubai on 09.08.2007 by one Mr. P.S. Parthasarthy upon instructions of one T.Ranga Rao-(A14-Approver)-who established an entity by name Stylish Homes Pvt. Ltd. at the instance of his classmate of A6) allegedly towards

part sale consideration of a plot. The petitioner-A13 camouflaged said amount in his account as a loan which was refunded to said Parthasarthy as an afterthought, though its refunding does not absolve him from the criminal liability. That an amount of US$ 140,000 (equivalent to Rs.65 lakhs approximately) was deposited into the petitioner's bank account in Dubai by one Mr. Suresh Challa, a plot purchaser, towards part consideration but stated to be for investing in the real estate by the petitioner. The aforesaid acts of the petitioner establish commission of offences punishable U/s 120-B r/w 420, 109 and 409 of IPC.

44. After summing up the facts, this Court clearly held that

no offence of criminal breach of trust or cheating was made

out against the petitioner. It was held as follows:

13. From the above, with no need of repetition of the facts, the main allegations from the prosecution case in so far as against the petitioner as A13 are that, though the rate of selling the villa plots was fixed by M/s Emaar Properties PJSC, Dubai with M/s Stylish Holmes Real Estates Pvt. Ltd., at Rs.5,000/- per Sq. Yd., as per the instructions of Shri Koneru Rajendra Prasad-A6, Shri T.Ranga Rao-A14 as Director of M/s Stylish Holmes, sold the villa plots by collecting excess amounts from the buyers ranging from Rs.4,000/- per Sq. Yd. to Rs.45,000/- per Sq. Yd., over & above the rate of Rs.5,000/- per Sq. Yd. and it is the criminal breach of trust and cheating and to commit the offences there was a criminal conspiracy and as part of their nefarious plan, the excess money over & above the documented price of Rs.5,000/- per Sq. Yd was collected of an amount of Rs.96,01,75,000/- by Shri T.Ranga Rao and Shri Rajendra Prasad from about 82 or so villa plot buyers in cash only; however two of such buyers viz., Shri P.S.Parthasarathy and Shri Challa Suresh, since deposited in to the account No.8900056630, US $ 250,000 and US $ 140,000 respectively towards part of excess payment in the bank accounts of the petitioner- A13-Shri Madhu Koneru (S/o Shri Koneru Rajendra Prasad-A6) maintained at Dubai and Shri T.Ranga Rao, Shri P.S.Parthasarathy and Shri Y.V.Prasad in their respective statements U/s 164 CrPC confirmed that said amount was part of the sale consideration paid over & above Rs.5,000/- per Sq. Yd, even that was refunded by Shri Madhu Koneru on 14.10.2011 into the account of Shri P.S.Parthasarathy as if it was a return of loan amount, after registration of this case which is sought to

be inferred as an attempt to give a different colour to this transaction as an after thought; leave apart the excess amount of US $ 140,000 paid by Shri Challa Suresh still remains with the petitioner-A13-Shri Madhu Koneru and these facts as per the prosecution agency establishes that the petitioner-A13-Shri Madhu Koneru has abetted the offence committed by his father Shri Koneru Rajendra Prasad-A6 by parking the money in his bank account.

14. From reading of the material supra, there is thus no offence of criminal breach of trust and cheating much less with any proof of entrustment and any deception since inception of any contract between M/s Emaar and M/s Stylish Holmes in so far as against the petitioner-A13 separately concerned, but for subject to offence of criminal conspiracy made out if any with other accused under Sections 120B & 107(2) IPC r/w. Section 10 Evidence Act to the petitioner-A13 as privy for their committing those offences alleged from any agreement or abetment/instigation from the allegations in the charge sheet that though rate of selling the villa plots was fixed by M/s Emaar at Rs.5,000/-per Sq. Yd.; as per the instructions of Shri Koneru Rajendra Prasad-A6, Shri T.Ranga Rao-A14 as Director of M/s Stylish Holmes Real Estates Pvt. Ltd., sold the villa plots by collecting excess amounts from the buyers ranging from Rs.4,000/- per Sq. Yd. to Rs.45,000/- per Sq. Yd., over & above the rate of Rs.5,000/- per Sq. Yd. and the excess money was collected by Shri T.Ranga Rao from the buyers in cash only except from Shri P.S.Parthasarathy and Shri Challa Suresh, who deposited US $ 250,000 and US $ 140,000 respectively towards part of excess payment in the bank accounts of Shri Madhu Koneru S/o Shri Koneru Rajendra Prasad maintained at Dubai. Thus it is only to consider whether petitioner-A13 is privy to any criminal conspiracy with any other accused.

15. From the above now to consider whether the petitioner-A13 is in any way can be held privy to any criminal conspiracy punishable under Section 120B IPC with any other accused and liable to face trial for the accusation of criminal conspiracy, leave about with any other offence therefrom, from the material on record, even taken on its face value, from his allowing of any such amounts remitted in to his account without immediate refund?

45. Thus from the above, we find that after exonerating the

petitioner from the offence of criminal breach of trust and

cheating this Court examined as to whether petitioner was in

any way privy to any criminal conspiracy punishable under

Section 120-B IPC with any other accused. On a thorough

consideration of the materials on record, this Court held as

follows:

15(c). Here coming to the case on hand, it is not even a case of separate conspiracy between A6 and A13, the father and son, from entire case of prosecution, for not a version that with that separate conspiracy they hatched any plan to commit another offence or part of any offence in any larger conspiracy. Even for arguments sake taken as such, it at best when shows A6-asked the two buyers to remit the excess amount into the bank account of his son- petitioner-A13-Madhu at Dubai, for none of the statements of Ranga Rao, Parthasarthy and Suresh show the remittances were made into the bank account of the petitioner-A13 at the instructions of petitioner-A13 or that it was petitioner-A13 that furnished the bank account, there is any privy of him to it? There is thus a force in the contention of the quash petitioner-A13 that there is every possibility for A6-Rajendraprasad knowing the bank account of petitioner -A13 being his son in furnishing said bank account in asking by him(A6) or through Ranga Rao the two buyers to remit the amounts into said bank account of petitioner-A13 and if so can it be said that there is any smaller criminal conspiracy even between A6&A13, in the absence of any further material from the prosecution of there were any acts prior or pursuant to any criminal conspiracy between A.6 & A.13 including from any say by any of so called witnesses even in relation to it; like A.13 furnishing his bank account and asking them to deposit into it to infer a little if at all therefrom, which is lacking. Thus the mere say of A6 was going to Dubai and visiting his son-A13 even if any, from that relation of father and son, there can be no presumption to draw on the primary facts to be made out from the prosecution case even of any privy between A6&A13, leave about with others, in the absence of any factual foundation to establish agreement and privy between persons to call as members of conspiracy, even by picking up any bits from here and there, for basically an offence of conspiracy cannot be deemed to have been established on mere suspicion and surmises or inferences which are not supported by cogent and acceptable material stands to scrutiny from its analysation on existence of prima-facie accusation or not.

46. Finally this Court came to a definitive conclusion that

there was no material to implicate the petitioner with criminal

conspiracy. Relevant portion of the order dated 05.01.2018 in

Criminal Petition No.3935 of 2016 is extracted hereunder:

18. Thus there is nothing to implicate him with criminal conspiracy, for there is nothing to show any circumstances give rise to a conclusive or irresistible inference of an agreement between him and one or more other persons to commit an offence; leave apart a few bits here and a few bits there on which the prosecution relies if any cannot be held to be adequate for connecting him with the commission of the crime of criminal conspiracy as held by the Apex Court in the decisions supra, for nothing that can be shown even of all means adopted and illegal acts done in furtherance of the object of conspiracy hatched from any circumstances relating to the period prior in time than only one circumstance in seeking to infer conspiracy from at a later point of time a part of the amounts of two so called buyers out of nearly hundred buyers amounts remitted to his account was not immediately returned to the two, but allowed to remain in his account as an alleged offence, which is when no way suffice to any prudence to say same was in furtherance of the alleged conspiracy to draw any inference of the alleged conspiracy. Undisputedly from the settled legal position, there must be a meeting of minds resulting in ultimate decision taken by the conspirators regarding the commission of an offence and where the factum of conspiracy is sought to be inferred from circumstances, the prosecution has to show that the circumstances give rise to a conclusive or irresistible inference of an agreement between two or more persons to commit an offence. For that the acts and conduct of the parties must be conscious and clear enough to infer their concurrence as to the common design and its execution. The innocuous, innocent or inadvertent events and incidents should not enter the judicial verdict. If the agreement is not an agreement to commit an offence, it does not amount to conspiracy unless it is followed up by an overt act done by one or more persons in furtherance of the agreement. what is essential of the Agreement as a primary fact is proved from the prosecution material on record, for mere knowledge, or even discussion, of the plan is not, per se enough. Nevertheless, existence of the conspiracy and its objective can be inferred from the surrounding circumstances and the conduct of the accused. But the incriminating circumstances must form

a chain of events from which a conclusion about the guilt of the accused could be drawn.

47. After holding so, this Court allowed Criminal Petition

No.3935 of 2016 filed by the petitioner and acquitted the

petitioner/accused No.13 from the charges.

48. Though CBI has filed Special Leave Petition before the

Supreme Court against the aforesaid order dated 05.01.2018,

no stay has been granted therein. As a result the charges

brought in by CBI against the petitioner in F.I.R.No.RC-35-

2011-A-0018 which upon cognisance was registered as

C.C.No.6 of 2012 stood quashed. In fact this Court was

categorical in declaring that petitioner/accused No.13 was

acquitted of the charges.

49. Since the offences under Section 120-B, 420 and 409

IPC and Section 13 of the Prevention of Corruption Act, 1988

are scheduled offences, Enforcement Case Investigation

Report (ECIR) was lodged by the Enforcement Directorate

which was registered as E.C.I.R.No.08/HYZO/2011. On

conclusion of investigation, respondents filed a complaint

under Section 200 CrPC read with Sections 45(1), 3, 4 and

8(5) of the PMLA before the Principal Special Judge for CBI

Cases-cum-Special Court under the Prevention of Money

Laundering Act, 2002, Hyderabad. Upon cognisance being

taken, the same was registered as S.C.No.1 of 2019, in which

the petitioner was arrayed as accused No.12. The charge

against the petitioner was the same as in the CBI case. After

hearing the matter at length, this Court vide the order dated

02.06.2021 framed the following questions for consideration:

1) Whether there is material to constitute the offence amounting 'money laundering' under the PML Act against the Petitioner (Accused No. 12)?

2) Whether there is 'schedule offence' to be proceeded with against the Petitioner under the provisions of Prevention of Money Laundering Act in view of the Order of this Court in Crl. Petition 3935 of 2016 dated 05.01.2018?

3) Whether the amendment of PML Act, in the year 2009 so far as 'schedule offences' is concerned, can be applied to an act committed prior to amendment?

50. While deliberating upon question Nos.1 and 2 as

extracted above, this Court adverted to the accusation made

against the petitioner in the complaint filed by the

respondents before the Special Court which may be extracted

as under:

"L. Role of Sri Koneru Madhu (Accused No. 12) S/o Sri Koneru Rajendra Prasad in Money Laundering Offence:

i) He is an NRI and his father Sri Koneru Rajendra Prasad was a Director in EHTPL. He received an amount of USD 1,40,000 from Sri Challa Suresh and USD 2,50,000 from Sri PS Parthasarathy, who have purchased villa plots in EHTPL, as part of excess amount received from villa plot buyers.

ii) Later he returned the amount of USD 2,50,000 to Sri PS Parthasarathy in the guise of investment colour to the amount received by him.

iii) However, USD 1,40,000 received from Sri Challa Suresh is still lying with him

iv) Hence, he is the recipient of part of proceeds of crime and still holding some of it knowingly.

v) Thus, Sri Koneru Madhu knowingly received USD 3, 90,000 and involved in the process of acquisition, possession of PoC thus directly involved in the offence of 'Money Launder' in terms of Sec. 3 of PMLA, 2002 for which Shri Koneru Madhu shall be guilty of offence of money laundering under sec. 3 and punishable under sec. 4 of the Act."

51. After analysing the legal provisions and considering the

materials on record, this Court held as follows:

It is apt to note that the Complaint of the ED in S.C.No.1 of 2019 impugned and is challenged under Section 482 of the Cr.P.C., simply adopts the Charge Sheet contents/accusations against the Accused No. 13 therein who is the Petitioner/Accused No. 12 in this Criminal Petition. There was a Charge Sheet and Supplementary Charge Sheet filed by the CBI. The offences cited against the Petitioner herein (A13 in that charge sheet) in that original Charge Sheet are Sections 120B, 420, 409 and 477-A IPC. Interestingly, the accusations made in that charge sheet against A-13 therein (petitioner herein) are replica of the allegations made in the impugned complaint filed before the Special Court by the ED under the PML Act. It is also important to note that in the Complaint itself the ED has asserted that a detailed reference is made to the Charge sheet filed by CBI at various places and at paragraph No. 10 a reference is made to the 'investigation under PMLA, 2002' as below:

"11. It is humbly submitted that on receiving documents from CBI like FIR, Charge Sheet etc., the Directorate of Enforcement, Hyderabad made enquiries and having found that there is a prima facie case under PMLA, 2002 and as Sec. 120B read with Sec. 420 of IPC and Sec. 13 of PC Act are the Scheduled offences under PMLA, 2002, Directorate of Enforcement has registered ENFORCEMENT

CASE INFORMATION REPORT (ECIR) No. 08/HZO/2011 dt. 30.08.2011 (Annexure-A4) and took up the investigation."

12. During the investigation summonses were issued under Section 50 of the Act to several persons and recorded their depositions, obtained Financial Accounts and Bank statements of M/s Stylish Holmes, Shri Tummala Ranga Rao, M/s Southend Projects & Foundations Pvt. Ltd. Sri N. Sunil Reddy, Sri Koneru Rajendra Prasad and also from other persons who were associated with the transactions and their voluntary statements ..."

It is therefore, as rightly contended by the Learned Senior Counsel for the Petitioner, other than the material collected by the CBI, the ED did not collect, nor did any further investigation to collect some more material to charge the petitioner with the offence under sec. 120B and Sec. 420 IPC. This Court in Crl.P.No 3935 of 2016, wherein the present petitioner was figured as Accused No. 13 made a clear observation vide Para 17 at page 40 as below:

"From the above, when it is not a case of the Petitioner-A13 was privy to any conspiracy with M/s Emmar Properties, Public Joint Stock Company (PJSC), Dubai, from the time of their entering the MOU, much less even party to agreement between M/s Emmar and its subsidiaries and M/s Stylish Homes and not even privy with Ranga Rao-Director of M/s Stylish Homes and nothing even of any material with substance to say any privy between A6-Rajendra Prasad and the Petitioner-A13, leave apart as discussed supra even any ting to infer between father and son of any knowledge of the son about his father was privy with others in any offence and not prevented, that no way establish any criminal conspiracy to mulct the petitioner as A13 with other of them, even taken for arguments sake of his version of the amount remitted by Parthasarathy was a loan and the amount remitted by Suresh was investment in any business are untrue, that by itself but for one of several circumstances to infer no way suffice to charge him with accusation of criminal conspiracy..."

At paragraphs 18 and 19 of the Order, this Court made further observations that the offence of Criminal Conspiracy is not made out from the material provided by the CBI in their Charge Sheet. The relevant observations are extracted below for instant reference:

"18. Thus, there is nothing to implicate him with criminal conspiracy, if there is nothing to show any circumstances give rise to a conclusive or irresistible inference of an agreement between him and one or more other persons to commit an offence leave apart a few bits here and a few bits there on which the prosecution relies, if any, cannot be held to be adequate for connecting him with the commission of the crime of criminal conspiracy as held by the Apex court...

19. The respondent-CBI even alleged in the charge sheet that the petitioner-A13 is also a party to the so-called criminal conspiracy, but on the evaluation of the entire subject matter, there is nothing for what is discussed supra. The learned Special Judge also did not go through and evaluate the prosecution material covered by the final report in taking cognizance for respective offences against him as A-13."

So far as the other offences of criminal breach of trust and cheating (sections 409 and 420 IPC) is concerned, this Court has recorded the following observations:

"14. From reading of the material supra, there is thus no offence of criminal breach of trust and cheating much less with any proof of entrustment and any deception since inception of any contract between M/s Emaar and M/s Stylish Holmes in so far as against the petitioner-A13 separately concerned, but for subject to offence of criminal conspiracy made out if any with other accused under sections 120B & 107 (2) IPC r/w 10 Evidence Act to petitioner A13 as privy for their committing those offences alleged from any agreement or abetment/instigation from the allegations in the charge sheet that though rate of selling the villa plots was fixed by M/s Emaar at Rs. 5, 000/ per sq. yd. as per the instructions of Shri Koneru Rajendra Prasad - A6, Shri T. Ranga Rao-A14 as Director of M/s Stylish Holmes Real Estates Pvt. Ltd., sold the

villa plots by collecting excess amounts from the buyers...."

Thus, this Court upheld the contentions of the Petitioner herein who is the Petitioner-A13 in Charge sheet filed by CBI that no offences are made out under sec. 120B, 409 and 420 IPC and quashed the charge sheet against him. This Court is called to examine the same facts which were considered by this Court in Crl P. No.3935 of 2016, in this case which are arisen out of the Complaint filed by the ED under PML Act. The contention of the learned Standing Counsel for the Respondent is that this case is independent and has no relevance with the result of Crl.P.No. 3935 of 2016 is lacking force and logic because the ED can proceed only for those offences which are 'scheduled offences' under the IPC. This Court, on facts cannot take a different opinion from the one taken by another co-ordinate bench of this Court.

52. Upon thorough consideration of all aspects of the

matter, this Court concluded as under:

Therefore, as rightly argued by the learned Senior Counsel for the Petitioner, it is redundant for this court to discuss the facts and law on the same points once again in this petition. Therefore, this Court finds reasons to accept the contentions of Sri Mukul Rohatgi, learned Senior Counsel for the Petitioner that according to the findings in Crl.P. No. 3995 of 2016, the scheduled offences are not made out and the Charge Sheet is quashed against the Petitioner and therefore, and in consequence thereof, there cannot exist any more scheduled offences for the purpose of prosecution under Sections 3 and 4 of PML Act, 2002 (as amended).

In view of the above discussion, I find that there is no material to proceed against the petitioner under Sections 3 and 4 of Prevention of Money Laundering Act, 2002 and that there are no 'schedule offences' committed by him to proceed under the provisions of PML Act in view of the Order of this Court in Crl.P. No. 3935 of 2016 dated 5.1.2018.

53. Insofar question No.3 was concerned, this Court took

the view that the amendments brought to the PMLA in the

year 2009 could not be applied to offences committed prior to

the amendment to initiate proceedings under PMLA. To arrive

at this conclusion, this Court followed the decision of the

Delhi High Court in Arun Kumar Mishra v. Directorate of

Enforcement8. Accordingly this Court allowed the criminal

petition filed by the petitioner and quashed the proceedings

against the petitioner in S.C.No.1 of 2019.

54. In the counter affidavit respondents have stated that

they have filed Special Leave Petition before the Supreme

Court against the aforesaid order of this Court but we do not

find any stay granted by the Supreme Court. Thus as on today

there is neither any CBI case against the petitioner nor any

case by the Enforcement Directorate, not to speak of any

scheduled offence being charged against the petitioner.

55. Let us now deal with the impugned summons and order

of provisional attachment.

56. Insofar the summons are concerned, petitioner was

called upon by respondent No.2 to furnish complete details of

his four insurance policies held with M/s.RL360 Insurance

Company Limited, UAE including the present status and

valuation. Petitioner was also called upon to furnish complete

MANU/DE/1095/2015

details regarding source for payment of premia amounts for

the said insurance policies.

57. As already noted earlier, petitioner had replied to

respondent No.2 on 18.11.2021 contending that the ECIR

under which the summons were issued was already quashed

by this Court qua the petitioner. He also pointed out that the

charge sheet filed by the CBI against petitioner was also

quashed by this Court qua the petitioner. Therefore issuing

summons to the petitioner in the same ECIR was contrary to

the above two judgments of this Court. Accordingly petitioner

requested respondent No.2 to withdraw the summons.

58. That brings us to the Provisional Attachment Order

No.11/2021, dated 25.11.2021 passed by respondent No.3

brushing aside the above reply. It is seen that respondent

No.3 considered the following while passing the impugned

order:

(i) Copy of FIR No.RC-35-2011-A-0018 dt. 17.08.2011 registered by CBI, Hyderabad against M/s Emaar Hills Township Pvt.Ltd. and Others.

(ii) Copy of Charge Sheet No. 01/2012 dated 01.02.2012 (CC No.06/2012) in FIR No.RC-35-2011-A-0018 dt.17.08.2011 filed before Special Judge for CBI Cases, Hyderabad.

(iii) Copy of Supplementary Charge Sheet No.05/2012 dated 23.04.2012 (CC.No. 06/2012) in FIR No.RC-35-

2011-A-0018 dt.17.08.2011 filed before Special Judge for CBI Cases, Hyderabad.

(iv) ECIR No.08/HZO/2011 dated 30.08.2011 registered by Directorate of Enforcement, Hyderabad Zonal Office, Hyderabad.

(v) Statement dated 31.08.2021 given by Shri Koneru Pradeep under Section 50 of the Prevention of Money Laundering Act, 2002.

(vi) Reply of Shri Madhu Koneru vide email dated 18.11.2021 in response to summons dated 11.11.2021, issued u/s 50 of the Prevention of Money Laundering Act, 2002. Hard copy of the same also submitted in the office on 22.11.2021.

59. After narrating the case history and the charges framed

by the CBI, respondent No.3 referred to the investigation

under PMLA. It was noted that at the stage of preliminary

investigation, Provisional Attachment Order No.1 of 2012

dated 25.09.2012 was issued for attachment of properties

valued at Rs.71.27 crores which was subsequently confirmed

by the adjudicating authority on 15.02.2013. After CBI filed

supplementary charge sheet following investigation, it was

noted that further proceeds of crime to the tune of Rs.96.01

crores into the hands of EMAAR were attached vide

Provisional Attachment Order No.3 of 2014 dated 21.11.2014

which was confirmed by the adjudicating authority on

09.04.2015. Thereafter statement of Sri Pradeep Koneru

recorded on 31.08.2021 was referred to as follows:

6.4 During investigation under section 50 (2) & (3) of PMLA, statement of Shri Pradeep Koneru was recorded on 31.08.2021, and during recording of statement, he, interalia, stated that his father Shri Koneru Rajendra Prasad set up a firm by name M/s Trimex Agencies, Chennai and his mother, Smt Koneru Vimala Devi was the partner of the said firm. In 1995, the firm was later renamed as M/s Trimex Industries Private Limited, Chennai; that his father was managing his business in Dubai; that M/s Trimex Agencies was later renamed to M/s Trimex Industries Pvt Ltd; that he was looking after the affairs till 1998-99 and later his mother, was made the Director of the company and looking after the affairs of the company under the guidance of his father; that his brother Shri Madhu Koneru is currently looking after the business operations of entities established by his father in Dubai and he is owner of all the companies established by his father in Dubai; that his father has setup a company in Dubai and later in the year 2005, it was transferred to his elder brother Madhu Koneru and the name of the company was later changed to M/s Trimex International FZE, which was subsequently renamed as M/s Rescom Holdings, Boulevard Plaza, Tower 1-Downtown Dubai-Dubai-United Arab Emirates. He furnished the details of his bank accounts held outside India viz., Abu-Dhabi Islamic Bank and Emirates NBD.

6.5 He also furnished the details of insurance policies held in his name outside India. He informed that he had five insurance policies outside India, out of which one was being surrendered; and the premia for all these policies were paid by his brother Shri Madhu Koneru, from his business income, as a gift or being paid by M/s Rescom Holdings, Dubai and that 4 out of 5 insurance policies have completed their tenure before 6 years.

6.6 It is pertinent to mention that when questioned to furnish the source of funds utilized for purchasing the above insurance policies, Mr. Pradeep Koneru has stated that the premium for the above mentioned 5 insurance policies were being paid by his elder brother, Shri Madhu Koneru, from his business income, as a gift or being paid by M/s Rescom Holdings, Dubai and that 4 out of 5 insurance policies have completed their tenure before 6 years. He also furnished a copy of HSBC Bank, UAE, cheque dated 01/04/2006 for an amount of AED 13,601,30 paid as premium to M/s Friends Provident International, UK from the bank account of M/s Trimex International FZE (M/s Rescom Holdings) as documentary evidence.

6.7 Accordingly, a Provisional Attachment Order was issued vide PAO No.08/2021 dated 08.09.2021 for attachment of Momentum Individual Retirement Plan Policy held with Scottish Provident International, London, in the name of Mr. Pradeep Koneru vide Insurance policy No. MO22000754 (surrender value USD 120,000) by this Directorate.

60. Reference was also made to the summons dated

11.11.2021 and the reply filed by the petitioner dated

18.11.2021. However there is no discussion on the contention

of the petitioner that in view of the two judgments of this

Court quashing the charges against the petitioner both under

IPC and under PMLA, the impugned summons could not have

been issued. Thereafter respondent No.3 held as follows:

6.9 During investigation, it also came to light that the above mentioned policies were assigned to Shri Madhu Koneru by Shri Rajendra Prasad Koneru (his father) and Smt. Vimla Devi Koneru(his mother) in the months of July and August 2021 only. These policies were taken in the year 1998, however it appears that the premia were continued to be paid till many subsequent year, similar to the policies of Koneru Pradeep; that the premia of these polices were paid by the Dubai based company viz. M/s Trimex International FZE (M/s Rescom Holdings). Accordingly, Shri Koneru Rajendra Prasad was required to provide details regarding the premia paid for the aforesaid insurance policies and source of funds for such premia; u/s 50 of the PMLA, 2002. However, no reply has been received from Mr Koneru Rajendra Prasad.

6.10 Shri Rajendra Prasad Koneru and Shri Madhu Koneru did not provide any information required vide annexure to the said letter/summons u/s 50 of the PMLA, 2002. There was no evidence as to the genuineness of source of funds used for paying premia for the insurance policies mentioned above. Thus, Shri Rajendra Prasad Koneru and Shri Madhu Koneru failed miserably in discharging the burden of proof cast upon them u/s 24 of the PMLA, 2002 section 24 of the PMLA, 2002 provides that:

"24. Burden of Proof.--In any proceeding relating to proceeds of crime under this Act,--

(a) in the case of a person charged with the offence of money-laundering under section 3, the Authority or Court shall, unless the contrary is proved, presume that such proceeds of crime are involved in money-laundering ; and

(b) in the case of any other person the Authority or court, may presume that such proceeds of crime are involved in money-laundering".

6.11 The assets in question are matured insurance policies which are located in UAE. Once their existence has been revealed to the investigating department, it gave opportunity to the respondents to explain the source of the funds. The beneficial owners have provided no evidence to establish the genuinity of the source of funds and if no action is taken by invocation of section 5 of the PMLA, there is a possibility that the impugned funds may be layered and alienated to frustrate any proceedings relating to confiscation of such suspect proceeds of crime. Therefore, it is necessary to safeguard the tainted assets from alienation.

61. Thus on the above basis respondent No.3 held that he

had reasons to believe that Sri Koneru Rajendra Prasad in

furtherance of criminal conspiracy hatched with other accused

persons has infused the proceeds of crime into the company

floated by Sri Koneru Rajendra Prasad, Dubai which was

subsequently transferred to the name of his son Sri Koneru

Madhu. Respondent No.3 further recorded that he has

reasons to believe that Sri Koneru Rajendra Prasad and Sri

Koneru Madhu out of the proceeds derived from the off-shore

company floated by Sri Koneru Rajendra Prasad had made

payments to the insurance policies taken by him, integrated

proceeds of crime, concealed its origin and projected the same

as untainted. Therefore he had reasons to believe that the said

insurance policies are involved in the offence of money

laundering and if those were not attached immediately it

would frustrate further proceedings under the PMLA as after

maturity/upon surrender the same would be paid to Sri

Koneru Madhu without the knowledge of the Department.

62. From the above, it is evident that the four subject

insurance policies are in the name of the petitioner. Those

were assigned to him by his parents, thus his property. It is

the allegation of the respondents that proceeds of crime

belonging to Sri Koneru Rajendra Prasad has been infused

into the company M/s.Rascom Holdings presently looked after

by the petitioner for making payment of premia of the subject

insurance policies.

63. It is a matter of record that as on date there is no

criminal case against the petitioner on the basis of FIR No.RC-

35-2011-A-0018 dated 17.08.2011 lodged by the CBI, the

same having been quashed by this Court vide the order dated

05.01.2018 passed in Criminal Petition No.3935 of 2016.

There is also no case against the petitioner under PMLA

relatable to ECIR No.08/HZO/2011 registered by the

Directorate of Enforcement, the same having been quashed by

this Court vide the order dated 02.06.2021 passed in Criminal

Petition No.4130 of 2019.

64. Reverting back to Section 5 of PMLA, more particularly

to sub-section (1) thereof, it is evident that the requirement of

the law is that the competent attaching authority must have

reason to believe, which must be recorded in writing, on the

basis of material in his possession that any person is in

possession of any proceeds of crime and such proceeds of

crime are likely to be concealed, transferred or dealt with in

any manner which may result in frustrating any proceedings

relating to confiscation of such proceeds of crime, before he

provisionally attaches such property for the limited period not

exceeding 180 days.

65. Thus the sine qua non for exercising power under sub-

section (1) of Section 5 is that the attaching authority must

have reason to believe, which must be recorded in writing.

Such reason to believe must be formed on the basis of

material(s) in his possession that any person is in possession

of proceeds of crime and that such proceeds of crime are likely

to be concealed etc. Therefore the material in possession of the

attaching authority must pertain to the above two aspects and

on the basis of such materials he must form the reason to

believe. In other words, the reason to believe must have a

direct nexus or live link with the materials in possession

pertaining to the above aspects.

66. The expression reason to believe has been subjected to

numerous judicial pronouncements. It is an expression of

considerable import and finds place in a number of statutes -

fiscal, penal etc. However, the expression reason to believe is

not defined in the PMLA. But this expression is explained in

Section 26 IPC as per which a person may be said to have

reason to believe a thing, if he has sufficient cause to believe

that thing but not otherwise. In the context of Customs Act,

1962, it confers jurisdiction upon the proper officer to seize

goods liable to confiscation under sub-section (1) of Section

110 of the said Act.

67. Under Section 34 of the Indian Income Tax Act, 1922, if

the Income Tax Officer had reason to believe that by reason of

the omission or failure on the part of an assessee to make a

return of his income or to disclose fully and fully all material

facts necessary for his assessment for that year, income

chargeable to tax had escaped assessment for that year, the

Income Tax Officer could initiate the process for re-opening of

assessment. In Calcutta Discount Company Limited v. Income Tax

Officer9, Supreme Court held that:

The expression "reason to believe" postulates belief and the existence of reasons for that belief. The belief must be held in good faith: it cannot be merely a pretence. The expression does not mean a purely subjective satisfaction of the Income Tax Officer: the forum of decision as to the existence of reasons and the belief is not in the mind of the Income Tax Officer. If it be asserted that the Income Tax Officer had reason to believe that income had been under-assessed by reason of failure to disclose fully and truly the facts material for assessment, the existence of the belief and the reasons for the belief, but not the sufficiency of the reasons, will be justiciable. The expression therefore predicates that the Income Tax Officer holds the belief induced by the existence of reasons for holding such belief. It contemplates existence of reasons on which the belief is founded, and not merely a belief in the existence of reasons inducing the belief; in other words, the Income Tax Officer must on information at his disposal believe that income has been under-assessed by reason of failure to fully and truly disclose all material facts necessary for assessment. Such a belief, be it said, may not be based on mere suspicion: it must be founded upon information.

68. In S.Narayanappa v. Commissioner of Income Tax, Bangalore10,

Supreme Court again had the occasion to examine this

expression in the context of Section 34 of the Indian Income

Tax Act, 1922. Reiterating what was held in Calcutta Discount

Company Limited (supra), it was pointed out that the expression

(1961) 2 SCR 241 : AIR 1961 SC 372 : (1961) 41 ITR 191

(1967) 1 SCR 90 : AIR 1967 SC 523 : (1967) 63 ITR 219

reason to believe does not mean a purely subjective

satisfaction on the part of the Income Tax Officer. The belief

must be held in good faith: it cannot be merely a pretence. It

is open to the Court to examine the question as to whether the

reasons for the belief have a rational connection or a relevant

bearing to the formation of the belief. To that extent, action of

the Income Tax Officer in starting proceedings under section

34 is open to challenge in a court of law.

69. Supreme Court in Sheo Nath Singh (supra) held that there

can be no manner of doubt that the words reason to believe

suggest that the belief must be that of an honest and

reasonable person based upon reasonable grounds and that

the Income Tax Officer may act on direct or circumstantial

evidence but not on mere suspicion, gossip or rumour. The

Income Tax Officer would be acting without jurisdiction if the

reason for his belief that the conditions are satisfied does not

exist or is not material or relevant to the belief. Court can

always examine this aspect though sufficiency of the reasons

for the belief cannot be investigated by the Court.

70. In Income Tax Officer v. Lakhmani Mewal Das11, Supreme

Court held that the grounds or reasons which lead to the

formation of the belief that income chargeable to tax has

escaped assessment must have a material bearing on the

question of escapement of income from assessment. Once

there exists reasonable grounds for the Income Tax Officer to

form such belief, that would be sufficient to clothe him with

jurisdiction. Sufficiency of the grounds, however, is not

justiciable. The expression reason to believe does not mean a

purely subjective satisfaction on the part of the Income Tax

Officer. The reason must be held in good faith and cannot be a

mere pretence. It is open to a Court to examine whether the

reasons for the formation of the belief have a rational

connection with or a relevant bearing on the formation of the

belief and are not extraneous or irrelevant. Elaborating

further, Supreme Court held that rational connection

postulates that there must be a direct nexus or live link

between the material coming to the notice of the Income Tax

Officer and the formation of his belief that there has been

escapement of income from assessment in that particular

year. Supreme Court sounded a note of caution by observing

(1976) 3 SCC 757 : AIR 1976 SC 1753 : (1976) 103 ITR 437

that though the powers of the Income Tax Officer to re-open

assessment are wide, those are not plenary; the words of the

statute are 'reason to believe' and not 'reason to suspect'.

71. Tata Chemicals Limited v. Commissioner of Customs

(Preventive), Jamnagar12 was a case where Supreme Court

explained the meaning of the expression reason to believe as

appearing in section 110 of the Customs Act, 1962. Supreme

Court has opined that the said expression does not connote

the subjective satisfaction of the officer concerned. For such a

power given to the officer concerned is not an arbitrary power

and has to be exercised in accordance with the restraints

imposed by law, the belief must be that of an honest and

reasonable person based upon reasonable grounds. If the

authority acts without jurisdiction or there is no existence of

any material or conditions leading to the belief, it would be

open to the Court to examine the same though sufficiency of

the reasons for the belief cannot be investigated.

72. A Division Bench of the Delhi High Court in J.Sekhar v.

Union of India13 was examining challenge to vires of Section 5(1)

of PMLA. In that context Delhi High Court held that reason to

(2015) 11 SCC 628 : (2015) 320 ELT 45

2018 SCC OnLine Del 6523

believe cannot be a rubber stamping of the opinion already

formed by someone else. The officer who is supposed to write

down his reason to believe has to independently apply his

mind. It cannot be a mechanical reproduction of the words in

the statute. When an authority judicially reviewing such a

decision peruses such reason to believe, it must be apparent

that the officer penning the reasons had applied his mind to

the materials available on record and has on that basis

arrived at his reason to believe; the process of thinking of the

officer must be discernible. The reasons have to be made

explicit. It is only the reasons that can enable the reviewing

authority to discern how the officer formed his reason to

believe.

73. Having examined the contours of the expression reason

to believe, we may mention that the offence of money

laundering is not an independent or autonomous offence but

is dependent on commission of a predicate offence. In other

words an offence under the PMLA is not a standalone offence.

It is relatable to commission or an offshoot of a scheduled

offence. In so far the petitioner is concerned, as noticed above,

there is no charge of scheduled offence against him.

74. In so far the affidavit of the respondents is concerned,

two distinct things are discernible. Firstly, it is contended that

though proceedings against the petitioner have been quashed,

proceedings against his father Sri Koneru Rajendra Prasad are

still in vogue. Secondly, it is stated in both paragraphs 6 and

9B that the four insurance policies are "suspected to be

proceeds of crime" which has got intermingled with untainted

money. Insofar the second aspect is concerned, law is settled

that suspicion cannot form the basis of reason to believe;

reason to believe is not and cannot be suspicion. As held by

the Supreme Court in Sheo Nath Singh (supra) and Lakhmani

Mewal Das (supra), reason to believe is not reason to suspect.

There must be materials on the basis of which an objective

assessment has to be made by the attaching authority that

the property to be attached accrues out of proceeds of crime

and that the same is an outcome of money laundering.

75. As regards the first aspect, it is clearly an improvement

upon the impugned Provisional Attachment Order. Because

proceedings against Sri Koneru Rajendra Prasad are in vogue,

respondents can investigate the proceeds of crime of Sri

Koneru Rajendra Prasad which according to the respondents

have got intermingled with the money of the petitioner.

76. At this stage, we may remind ourselves of the famous

observations of Vivian Bose, J in Commissioner of Police v.

Gordhandas Bhanji14. He had said that that public orders,

publicly made, in exercise of a statutory authority cannot be

construed in the light of explanations subsequently given by

the officer making the order of what he meant, or of what was

in his mind, or what he intended to do. Public orders made by

public authorities are meant to have public effect and are

intended to affect the acting and conduct of those to whom

they are addressed and must be construed objectively with

reference to the language used in the order itself. This

salutary principle was reiterated and re-stated with great

emphasis by a Constitution Bench of the Supreme Court in

Mohinder Singh Gill (supra). Supreme Court held that when a

statutory functionary makes an order based on certain

grounds, its validity must be judged by the reasons so

mentioned and cannot be supplemented by fresh reasons in

the shape of affidavit or otherwise. If that is allowed, an order

bad in the beginning may, by the time it comes to the Court

on account of a challenge, gets validated by additional

AIR 1952 SC 16.

grounds later brought out. It was succinctly put that 'orders

are not like old wine becoming better as they grow older'.

77. On the above principle the explanation given by the

respondents in the affidavit cannot be accepted. However, the

affidavit is a give away in the sense that it is a clear admission

on the part of the respondents that the provisional attachment

of insurance policies is based on suspicion that those may

have been obtained through the proceeds of crime of Sri

Koneru Rajendra Prasad which is untenable and

impermissible.

78. That apart, it is trite that for allegation of money

laundering against one person, property belonging to another

person cannot be attached. Patna High Court in HDFC Bank

Limited (supra) held that the property derived from legitimate

source cannot be attached on the ground that the property

derived from a scheduled offence is not available for

attachment. It was held that the expression 'proceeds of crime'

would be attracted only when the money launder appears to

have committed any other scheduled offence in addition to the

offence under enquiry/investigation and the property was

derived as a result of the activity in the said scheduled

offence.

79. A Division Bench of this Court in Satyam Computer

Services Limited (supra), held that to come within the definition

of 'proceeds of crime', the property sought to be attached

should have been derived or obtained directly or indirectly as

a result of a criminal activity relating to a scheduled offence.

In that case, it was noticed that the amount constituting the

proceeds of crime had gone out of the company in the form of

salaries etc and got mingled with other legitimate source of

income. This Court held that there cannot be provisional

attachment on the basis of intermingling of alleged proceeds of

crime with other legitimate sources of income.

80. Thus on a thorough consideration of all aspects of the

matter, we are of the unhesitant view that respondents had

clearly exceeded their jurisdiction in issuing the impugned

summons and passing the impugned Provisional Attachment

Order against the petitioner. Those are wholly unsustainable

in law being without jurisdiction. Therefore question of

relegating the petitioner to the adjudicating authority would

not arise. Further, when the impugned summons and the

impugned Provisional Attachment Order are without

jurisdiction, question of Section 24 of PMLA coming into play

does not arise.

81. Consequently, we set aside and quash the summons

dated 11.11.2021 bearing F.No.ECIR/08/HZO/2011/5048

and Provisional Attachment Order No.11/2021 dated

25.11.2021 bearing F.No.ECIR/HYZO/08/2011/5361.

82. Writ petition is accordingly allowed. However, there

shall be no order as to costs.

Miscellaneous applications, pending if any, shall stand

closed.

______________________________________ UJJAL BHUYAN, CJ

______________________________________ SUREPALLI NANDA, J

11.07.2022 Pln

Note: LR copy be marked.

(By order) pln

 
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