Citation : 2023 Latest Caselaw 2080 Tel
Judgement Date : 8 September, 2023
HONOURABLE SRI JUSTICE K. LAKSHMAN
CRIMINAL REVISION CASE No.378 OF 2023 ALONG WITH
WRIT PETITION Nos.19163, 21448 & 20835 OF 2023 AND
CRIMINAL REVISION CASE No.509 OF 2023
COMMON ORDER:
Heard Mr. A.R.L. Sundareshan, learned Additional Solicitor
General of India representing learned Deputy Solicitor General of India
for the petitioner in Crl.R.C. No.378 of 2023 and the respondents in the
writ petitions, Mr. T. Niranjan Reddy, learned Senior Counsel
representing Mr. S. Ram Reddy, learned counsel for the petitioner in W.P.
Nos.21448 of 2023 and Crl.R.C.No.509 of 2023 and respondent No.2 in
Crl.R.C.No.378 of 2023, Mr. S. Niranjan Reddy, learned Senior Counsel
representing Mr. N. Naveen Kumar, learned counsel for the petitioner in
W.P. No.19163 of 2023 and respondent No.1 in Crl.R.C. No.378 of 2023
and Mr. A. Venkatesh, learned Senior Counsel representing Mr. V.
Surender Rao and Mr. P. Gautham Rao, learned counsel for the petitioner
in W.P. No.20835 of 2023 and respondent No.3 in Crl.R.C.No.378 of
2023.
2. Criminal Revision Case No.378 of 2023 is filed by the
Directorate of Enforcement (for short 'ED'), challenging the impugned
KL,J Crl.R.C. No.378 of 2023 & batch
remand rejection order dated 14.06.2023 passed by learned Metropolitan
Sessions Judge, Hyderabad, in S.R. No.6506 of 2023, wherein the learned
Sessions Judge illegally and erroneously refused to grant remand of
respondent Nos.1 to 3, who are arraigned as accused Nso.1 to 3, for the
offence committed under Section - 3 read with 4 of the Prevention of
Money-Laundering Act, 2002 (for short 'PMLA').
i) W.P. No.19163 of 2023 is filed by Mr. T. Venkatram Reddy,
accused No.1 (Respondent No.1 in Crl.R.C. No.378 of 2023), seeking a
writ of mandamus declaring his arrest in furtherance to
ECIR/02/HYZO/15, Zone - Hyd. as illegal and in violation of Section -
19 of the PMLA and to set aside the same and for a consequential
direction to respondent Nos.2 to 4 to pay compensation of Re.1/- or any
such amount and also to direct respondent Nos.2 and 3 to initiate
appropriate enquiry and disciplinary proceedings against all the
delinquent officers, who have indulged in causing his unlawful arrest.
ii) W.P.No.21448 of 2023 is filed by Mr. Parasuraman Karthik
Iyer, accused No.2 (respondent No.2 in Crl.R.C.No.378 of 2023) seeking
a writ of mandamus declaring the action of official the respondents in
arresting him without complying with mandatory requirement under
Section - 41-A of the Code of Criminal Procedure, 1973 (for short
KL,J Crl.R.C. No.378 of 2023 & batch
'Cr.P.C.') as illegal and for a consequential direction to take necessary
disciplinary action against the erring official, who were responsible for
effecting his arrest and also further direction to pay compensation of
Rs.8.00 lakhs to the petitioner.
iii) He has also filed Crl.R.C. No.509 of 2023 challenging the
impugned order 14.06.2023 to the extent of not initiating action against
the arresting Officers under Section - 62 of the PMLA.
iv) W.P. No.20835 of 2023 is filed by Mr. Mani Oommen, accused
No.3 (Respondent No.3 in Crl.R.C.No.378 of 2023) seeking a writ of
mandamus declaring his arrest in furtherance to ECIR/02/HYZO/15,
Zone - Hyd. as illegal and in violation of Section - 19 of the PMLA and
to set aside the same, and for a consequential direction to the respondent
Nos.2 to 4 to pay compensation of Re.1/- or any such amount and also to
direct respondent Nos.2 and 3 to initiate appropriate enquiry and
disciplinary proceedings against all the delinquent officers, who have
indulged in causing his unlawful arrest.
3. The issue involved in the aforesaid matters and the parties are
common, therefore, the same were heard together and are being decided
by way of this common order.
KL,J Crl.R.C. No.378 of 2023 & batch
4. For the sake of convenience, the parties arrayed in Crl.R.C.
No.378 of 2023 will be hereinafter referred.
5. CONTENTIONS OF THE E.D. ARE AS FOLLOWS:
i) The following charge sheets were filed by the Predicate
Agencies against M/s. Deccan Chronicle Holdings Limited (for short
'DCHL') and others. The details of the same are as under:
Amount of Charge
Charge loss caused Scheduled sheet filed
Sl. Name of FIR No. & to bank before the
No. Sheet No. offence
complainant Date (Rs. in Court
& Date
Crores)
01 Canara Bank, RC-3(E)13, 01/2015, 357.77 Sec.120B XIV ACM
Sec.bad. dt.06.07.13 14.04.15 r/w 420 IPC
by CBI, BS &
FC
02. Andhra Bank, Hyd. RC-2(E)/14 , 04/2015, 225.77 Sec.120B Magistrate,
29.03.14 by 28.09.15 r/w 420 & Hyderabad
CBI, BS&FC 471 IPC
03. Indian Overseas RC-3(E)/14, 03/2015, 72.61 -do- -do-
Bank, Large 29.03.14 by 03.08.15
Corporate Branch, CBI, BS&FC
Hyd.
04. Central Bank of RC-1(E)/15, 06/2015, 72.03 -do-
India, Mid Corporate 13.01.15 by 13.11.15
Branch, Hyd. CBI, BS&FC
05. Corporation Bank, RC-5(E)/14, 05/2015, 116.35 -do- XVII
Bangalore 22.05.14 by 14.11.15 ACMM,
CBI, BS&FC Bangalore
06 IDBI Bank, Mumbai RCBSM -- 317.40 Sec.120B XVII
2015 E0005, 29.12.16 r/w 420 IPC ACMM,
02.07.2015 Esplanade,
by CBI, Mumbai
BS&FC
07 Axis Bank, Green 95/2015, 507/2017, 409.50 -do- XII ACMM,
Lands, Hyd. 04.04.15 by 31.08.17 Hyderabad
CCS, DD,
Telangana
Police
08 SEBI NA Prosecution NA Sec.12A r/w Sessions
Compalinant
No.MA 24 Court for
42/16 SEBI Cases
at Greater
Mumbai
Total loss caused to the Banks as per the charge sheets. 1571.43
KL,J
Crl.R.C. No.378 of 2023 & batch
ii) Enforcement Case Information Report (ECIR) was registered
vide F.No.ECIR/HYZO/02/2015, dated 11.03.2015 by the ED,
Hyderabad Zonal Office in the case of M/s. DCHL and others for
investigation under the provisions of the PMLA on the basis of FIR No.3
of 2013, dated 06.07.2013 registered by the CBI, BS & FC, Bangaluru
since the offences committed under Section - 120B, 420 and 471 IPC
invoked in the said FIR are part of the Scheduled Offences under the
PMLA, 2002.
iii) Subsequently, multiple FIRs and charge sheets were registered
and filed by the Law Enforcement Agencies (LEAs) i.e., CBI, BS & FC,
Bengalore, Mumbai and Telangana Police, and the prosecution complaint
was also filed by the Securities & Exchanges Board of India (SEBI). The
same was also taken up for investigation under the provisions of the
PMLA.
iv) The LEAs have cumulatively filed eight (08) charge
sheets/complaints against M/s. DCHL and others for causing total loss of
Rs.1571.43 Crores to the Public Sector Banks/Private Banks under
Section 173 (2) of the Cr.P.C. before the Designated Courts.
KL,J Crl.R.C. No.378 of 2023 & batch
v) The SEBI has also filed prosecution complaint No.MA 42 of
2016 under Sections - 190 and 200 of the Cr.P.C. read with Section 12A
(a) to (c) and Sections 24 (1), 26A, 26B, 26C, 26D, 26E and 27 of the
SEBI Act, 1992 before the Sessions Court for SEBI Cases at Greater
Mumbai.
vi) Investigation conducted by the ED under the PMLA revealed
that M/s. DCHL had availed credit facilities from both Public Sector
Banks and Private Sector Banks, but did not utilize them for their
intended purpose. The Company and its Promoter-Directors diverted and
siphoned off the funds by employing various methods to launder the
wrongful gains obtained through defrauding and duping the banks. The
same are also specifically mentioned under the following heads:
(a) Cyclical repayment of already existing loans;
(b) Declaring the dividends by the management of M/s. DCHL;
(c) Share Buy-back by M/s. DCHL;
(d) Diversion of Funds to Subsidiaries/Associates and related parties;
(e) Funds transferred to proprietary and related party concerns;
(f) Suspicious donation made to Charitable Trusts;
(g) Re-purchase of stressed assets through benami company M/s.
VRT Infra Pvt. Ltd.;
KL,J Crl.R.C. No.378 of 2023 & batch
vii) The role played by each of the respondents i.e., Directors of
M/s. DCHL as identified during investigation conducted by the ED is also
specifically mentioned;
viii) Thus, according to the ED, investigation conducted by it
would reveal that the respondents along with other Promoters of M/s.
DCHL created large number of subsidiary companies. The
subsidiary/associated entities were not involved in any genuine business
activities. The bank accounts of these subsidiary/associated entities were
used for rotation of funds with M/s. DCHL. Subsequently, most of the
entities were amalgamated into M/s. DCHL. During the course of
investigation, summons were issued to the respondents and others to find
out the details of funds diverted to subsidiaries/associated entities and to
trace the proceeds of crime. However, the respondents and other
Promoters/Directors of M/s. DCHL remained completely evasive about
these entities and did not furnish any details and purpose of transfer of
funds to the subsidiary and associated entities.
ix) Therefore, the respondents and Directors of M/s. DCHL are not
co-operating with the ED during investigation. Summons were given to
the respondents to appear on 13.06.2023, to give another opportunity to
disclose the true facts of the case. Though they have appeared and their
KL,J Crl.R.C. No.378 of 2023 & batch
statements were recorded, they maintained their non-cooperation and
evasive reply and did not disclose the true facts of the case.
x) On 13.06.2023, the ED exercising its power under Section - 19
of the PMLA, after recording the reasons to believe and informing the
grounds of arrest to respondents and after following due process of law,
arrested the respondents.
xi) Subsequent to the arrest of the respondents, they were
produced before the learned Metropolitan Sessions Judge, Hyderabad and
sought the judicial custody of the respondents. But, learned Sessions
Judge rejected the remand application of the ED on the ground that no
notice under Section - 41A of the Cr.P.C. has been issued by the ED and
rejected the remand petition vide order dated 14.06.2023. Challenging
the said orders, the ED filed Crl.R.C. No.378 of 2023.
6. The respondents, Directors of the Company, filed the aforesaid
writ petitions and Crl.R.C. No.509 of 2023, to declare their arrest as
illegal and to set aside the same, and for a consequential direction to the
ED to pay compensation and also to initiate action against the erring
officers under Section - 62 of the PMLA.
KL,J Crl.R.C. No.378 of 2023 & batch
7. CONTENTIONS OF RESPONDENTS:
i) Mr. T. NIranjan Reddy, Mr. S. Niranjan Reddy and Mr. A.
Venkatesh, learned senior counsel appearing on behalf of the respondents,
referring to various proceedings including the first provisional attachment
order (PAO) No.03 of 2017, dated 28.03.2017, second PAO No.1 of 2020,
dated 15.10.2020 and the summons issued by the ED, would contend that
there are no reasons to believe to arrest of the respondents. The
respondents have appeared before the ED pursuant to the summons issued
by it on 13.11.2015, 17.05.2016, 30.05.2016, 20.03.2023 and 13.06.2023,
and on their appearance in the aforesaid ECIR, the ED has recorded their
statements under Section - 50 of the PMLA. Thereafter, the First PAO
orders dated 28.03.2017 was passed.
ii) Mr. T. Vinayak Ravi Reddy, brother of Mr. T. Venkatram
Reddy, the petitioner in W.P. No.19163 of 2023, one of the Directors of
M/s. DCHL, filed a writ petition vide W.P. (C) 7015 of 2017 before the
High Court of Delhi challenging the first PAO No.03/2017 and the Delhi
High Court granted stay of proceedings arising out of the said PAO. The
said writ petition was disposed of on 11.04.2019 granting liberty to the
petitioners therein to approach appropriate High Court. He filed a writ
petition vide W.P. No.9319 of 2019, and this Court vide order dated
KL,J Crl.R.C. No.378 of 2023 & batch
29.04.2019 granted stay of proceedings arising out of PAO No.03 of 2017,
dated 28.03.2017. Summons were issued to the respondents to appear on
20.03.2023 and they have appeared. Though the ED has recorded
statements of the respondents - accused, without there-being proper
reasons to believe, arrested the respondents on 13.06.2023. Thus, all of
them referring to the principle laid down by the Apex Court in several
judgments including V. Senthil Balaji v. The State represented by
Deputy Director 1, interim orders in M/s. Satyam Computer Services
Limited v. Directorate of Enforcement 2; Directorate of Enforcement
v. M/s. Satyam Computer Services Limited 3 ; Vijay Madanlal
Choudhary v. Union of India 4 ; Sukesh Gupta v. Govt. of India 5 ;
Directorate of Enforcement v. Kamma Srinivas Rao 6 ; P.
Chidambaram v. Enforcement Directorate 7; Union of India v. Padam
Narain Aggarwal 8 ; State of Punjab v. Balbir Singh 9 ; Dr. Pratap
Singh v. ED, FERA 10; Gurubaksh Singh Sibbia v. State of Punjab 11;
. 2023 SCC OnLine SC 934 [Crl.A. Nos.2284-2285 of 2023, decided on 07.08.2023]
. W.P.M.P.No.47572 of 2012 in W.P.No.37487 of 2012, dated 11.12.2012
. W.A. No.133 of 2013 (DB), decided on 31.12.2014
. 2022 (10) SCALE 577
. 2022 SCC OnLine TS 1767
. 2022 SCC OnLine TS 3410
. (2019) 9 SCC 24
. (2008) 13 SCC 305
. (1994) 3 SCC 299
. (1985) 3 SCC 72
. (1980) 2 SCC 565
KL,J Crl.R.C. No.378 of 2023 & batch
Ramesh Chandra Mehta v. State of West Bengal 12; Jai Shankar v.
State of Himachal Pradesh 13; Aslam Mohd. Merchant v. Competent
Authority 14; A.S.Krishnan v. State of Kerala 15; Siddarth v. State of
UP 16 and Mohammad Zubair v. State of NCT 17 contended as follows:
a) To effect an arrest, an Officer authorized has to assess and
evaluate the materials in his possession and form a reason to
believe that a person is guilty under PMLA;
b) In case of failure to comply with safeguards, an arrest will be
termed as a punishment, which power can never be under
Section - 19 of the PMLA;
c) Designated Court got very wide discretion and, therefore, the
Designated Court shall pass a reasoned order and it is a judicial
function. In the present case, vide impugned order dated
14.06.2023, the Designated Court rejected the remand on the
ground that the reasons stated for arrest of the accused are not
supported with any justifiable material, and there is no error in
it;
. AIR 1970 SC 940
. (1973) 3 SCC 83
. (2008) 14 SCC 186
. (2004) 11 SCC 576
. (2022) 1 SCC 676
. 2022 SCC OnLine 897
KL,J Crl.R.C. No.378 of 2023 & batch
d) It is for the Investigating Agency to satisfy the Designated
Court with adequate material on the need for the custody or
otherwise;
e) Learned Judge is duty bound to see that Section - 19 of the
PMLA is duly complied , and failure would entitle arrestee to
get released;
f) Any non-compliance of mandate under Section - 19 of the
PMLA would enure to the benefit of the person arrested;
g) Authorized Officer has to record reasons in writing regarding
necessity to arrest;
h) Safeguards under Section - 19 of the PMLA are stringent and of
higher standard;
i) Objective of arrest is to ensure that Proceeds of Crime are not
dealt with in any manner which may result in frustrating any
proceedings relating to confiscation thereof;
j) Simply reproducing words that Agency is reasonably satisfied
that accused is guilty of offence of laundering would not suffice;
k) Reasons to believe should be based on material in Officer's
possession;
l) Arrest can only be made if material exists that justifies the arrest;
KL,J Crl.R.C. No.378 of 2023 & batch
m) Procedure under Section - 19 of the PMLA including 'reason to
believe' is to ensure sufficient safeguard. Therefore,
compliance of the same is mandatory;
n) Power must be exercised on objective facts of commission of
offence and Officer has reason to believe that person is guilty of
such offence. Power of arrest is circumscribed by objective
considerations and cannot be exercised on whims, caprice or
fancy of the Officer;
o) 'Reason to believe', must be held in good faith, and it cannot be
merely pretence. It is open for the Court to examine the
question whether the reasons for the belief have a rational
connection or a relevant bearing to the formation of belief and
are not extraneous or irrelevant to the purpose of the said
Section;
p) 'Reasons to believe' means that belief must have been arrived at
judicially after considering the material and on prima facie
satisfaction of authority concerned;
q) If the Investigating Officer has no reason to believe that the
accused will abscond or disobey summons and has, in fact,
KL,J Crl.R.C. No.378 of 2023 & batch
throughout cooperated with the investigation, then there is no
compulsion to arrest;
r) The Investigating Officer has to consider distinction between
existence of power to arrest and justification for arrest, which is
mandatory in terms of Section - 19 of the PMLA;
s) Mere availability of power of arrest is not suffice. Arrest is last
option. It has to be restricted to those exceptional cases.
Personal liberty is very precious fundamental right and it cannot
be curtailed in a mechanical manner;
t) In the present case, the ED failed to consider the said aspects
while arresting the respondents. However, considering the said
aspects, learned Judge rejected the remand vide impugned order
dated 14.06.2023 on the aforesaid two (02) grounds. Therefore,
the arrest of the respondents is illegal. Thus, the respondents
herein are entitled for compensation. Authority concerned has to
initiate proceedings under Section - 62 of the PMLA against
erring officers;
u) Constitutional Courts being the protectors of the civil liberties
of the citizen have not only the power and jurisdiction but also
an obligation to grant relief in exercise of its jurisdiction under
KL,J Crl.R.C. No.378 of 2023 & batch
Article - 32 or 226 of the Constitution of India to the victim or
the heir of the victim, whose fundamental rights under Article -
21 of the Constitution of India are flagrantly infringed. They
placed reliance on the decision in Nilabati Behera v. State of
Orissa 18;
v) Grant of compensation in proceedings under Article - 32 and
226 of the Constitution of India for the established violation of
the fundamental rights guaranteed under Article - 21 is an
exercise of the Courts under the public law jurisdiction for
penalizing the wrong doers and fixing the liability for the public
wrong on the State which failed in the discharge of its public
duty to protect the fundamental rights of the citizen. Reliance
was placed in D.K. Basu v. State of West Bengal 19; and
w) Deprivation of liberty even for a single day is too many.
Reliance was placed on the principle laid down by the Apex
Court in Arnab Manoranjan Goswami v. State of
Maharashtra 20.
. (1993) 2 SCC 746
. (1997) 1 SCC 416
. (2021) 2 SCC 427
KL,J Crl.R.C. No.378 of 2023 & batch
iii) Mr. T. Niranjan Reddy, learned Senior Counsel representing
Mr. S. Ram Reddy, learned counsel for the petitioner in W.P. No.21448
of 2023 and respondent No.2 in Crl.R.C. No.378 of 2023, referring to an
Award of Arbitral Tribunal between M/s. DCHL and Board of Control
for Cricket in India (BCCI), would submit that the Arbitrator, a retired
Judge of the Hon'ble Supreme Court, passed a final award dated
17.07.2020 for an amount of Rs.486,00,00,000/- (Rupees Four Thousand
Eight Hundred and Sixteen Crores Only). However, an application under
Section - 34 of the Arbitration and Conciliation Act, 1996, is also pending
challenging the said Award. Therefore, the allegation made by the ED
that the respondents have siphoned off the funds is baseless. The said
aspects were not considered by the ED.
iv) With the said submissions, all learned senior counsel would
submit that the arrest of the respondents is illegal, in violation of the
procedure laid down under law, also principle laid down by the Apex
Court in the aforesaid judgments and, therefore, the Designated Court
rightly rejected the remand of the respondents vide impugned order dated
14.06.2023. They are entitled for compensation and Authority concerned
has to initiate action against the erring Officers under Section - 62 of the
PMLA.
KL,J Crl.R.C. No.378 of 2023 & batch
8. Mr. A.R.L. Sundareshan, learned Additional Solicitor General
of India, would contend that in the grounds of arrest, the reasons are
specifically mentioned. Particulars of the crimes registered against the
respondents and other facts including non-cooperation, role played by
each of the accused etc. are also specifically mentioned. Placing reliance
on the principle laid down by the Apex Court in Senthil Balaji1, Vijay
Madanlal Choudhary4, Satender Kumar Antil v. CBI 21 , A.S.
Krishnan15, Y. Balaji v. Karthik Desari 22 he would contend that while
dealing with remand application, Designated Court shall not weigh the
evidence to find out the guilt of the accused which is, of course, the work
of trial Court. The Court is only required to place its view based on
probability on the basis of reasonable material collected during
investigation and the said view will not be taken into consideration by the
trial Court in recording its finding of the guilt or acquittal during trial
which is based on the evidence adduced during the trial. The words used
in Section - 45 of the PMLA are "reasonable grounds for believing"
which means the Court has to see only if there is a genuine case against
the accused and the prosecution is not required to prove the charge
beyond reasonable doubt. Though material was placed before the
. (2022) 10 SCC 51
. SLP (Crl.) Nos.12779-12781 of 2022, decided on 16.05.2023
KL,J Crl.R.C. No.378 of 2023 & batch
Designated Court with regard to the reasons to believe, the Designated
Court without considering the same rejected the remand application
illegally.
9. During the course of hearing, learned Senior Counsel appearing
for the respondents, would submit that the ED has filed only three (03)
documents i.e., copy of FIR, grounds of arrest and medical certificates,
whereas, learned Additional Solicitor General of India would contend that
the ED has submitted all the documents.
10. In the light of the same, it is relevant to note that as discussed
above, the Designated Court rejected the remand of the respondents on
the aforesaid two (02) grounds i.e., i) non-compliance of Section - 41A of
the Cr.P.C. and ii) reasons stated for arrest of the accused are not
supported with any justifiable material.
11. CONSIDERATION OF THE COURT:
i) The learned Metropolitan Sessions Judge, Hyderabad, a
designated Court under PML Cases, passed the following docket order
dated 14.06.2023:
"On perusal of the record, it discloses that Section 41-A of CrPC notice was not complied and the
KL,J Crl.R.C. No.378 of 2023 & batch
reasons stated for arrest of accused is not supported with any justifiable material. Admittedly the offence alleged against the accused is under Sections 3 and 4 of PML Act attracting the punishment not less than 3 years and which may extend to 7 years. Therefore, in view of the law laid down by the Hon'ble Apex Court in the decision in Satender Kumar Antil, dt:11.7.2022, the submission of the learned Special Public Prosecutor would not sustain as the gravity is not a ground for remanding the accused to judicial custody. Therefore, following the directions in Satender Kumar Antil, dt:1.7.2022 for failure to comply Sec.41-A of CrPC, the accused cannot be remanded to judicial custody. However, for securing the presence of the accused before this court for further proceedings, the accused are directed to furnish personal bonds for Rs.1,00,000/- with two sureties each for a likesum to the satisfaction of this court on or before 16.06.2023."
ii) Thus, the Designated Court rejected the remand application on
the following two (02) grounds:
i. Non-compliance of Section - 41A of the Cr.P.C.; and
KL,J Crl.R.C. No.378 of 2023 & batch
ii. Reasons stated for arrest of the accused are not supported with
any justifiable material.
iii) The Designated Court relied upon the law laid down by the
Apex Court in Satender Kumar Antil21.
iv) It is relevant to note that the Apex Court in V. Senthil Balaji1
relying upon its earlier judgments in Vijay Madanlal Choudhary4,
Satender Kumar Antil21, Directorate of Enforcement v. Deepak
Mahajan 23 and other judgments held that:
(a) Section - 41A of the Cr.P.C. has got no application to an arrest
made under the PMLA;
(b) When an arrestee is forwarded to the jurisdictional Magistrate
under Section - 19 (3) of the PMLA2, no writ of Habeas Corpus
would lie. Any plea of illegal arrest is to be made before such
Magistrate since custody becomes judicial;
(c) Any non-compliance of the mandate of Section - 19 of the
PMLA would enure to the benefit of the person arrested. For
such noncompliance, the Competent Court shall have the power
to initiate action under Section - 62 of the PMLA; and
. (1994) 3 SCC 440
KL,J Crl.R.C. No.378 of 2023 & batch
(d) An order of remand has to be challenged only before a higher
forum as provided under the Cr.P.C. when it depicts a due
application of mind both on merit and compliance of Section -
167 (2) of the Cr.P.C. read with Section - 19 of the PMLA.
v) It is relevant to note that the said judgment was delivered on
07.08.2023, whereas, the impugned order is dated 14.06.2023. Therefore,
the Designated Court is not having benefit of going through the said
judgment and the principle laid down therein. However, the Designated
Court relied on the principle laid down in Satender Kumar Antil21,
wherein the Apex Court held that for non-compliance of Section - 41A of
the Cr.P.C. accused cannot be remanded to judicial custody.
vi) The Designated Court also relied upon the judgment in Arnesh
Kumar v. State of Bihar 24 and K. Ranjith v. State of A.P. 25.
vii) It is relevant to note that in Kamma Srinivas Rao6, this Court
eld that PMLA is a complete Code in itself. Therefore, there is no need
to comply with Section - 41A of the Cr.P.C. Feeling aggrieved by the
said judgment, the respondents therein filed SLP (Criminal) No.1540 of
2022 before the Hon'ble Supreme Court, wherein the Apex Court stayed
. (2014) 8 SCC 273
. 2021 (2) ALD (Crl.) 768
KL,J Crl.R.C. No.378 of 2023 & batch
operation of the impugned order directing the petitioners therein to
surrender in ten (10) days from the date of order. However, the said
criminal appeal is pending before the Hon'ble Supreme Court.
viii) As discussed above, the Apex Court in V. Senthil Balaji1
categorically held that there is no need of compliance of Section - 41A of
the Cr.P.C. However, as on the date of the impugned order dated
14.06.2023, the Designated Court is not having benefit of going through
the said judgment and relying on the principle laid down in Satender
Kumar Antil21, the Designated Court rejected the remand of the
respondents vide impugned order dated 14.06.2023.
ix) Section - 3 of the PMLA is relevant and the same are extracted
hereunder:
"3. Offence of money-laundering.--Whosoever directly or indirectly attempts to indulge or knowingly assists or knowingly is a party or is actually involved in any process or activity connected with the proceeds of crime and projecting it as untainted property shall be guilty of offence of money-laundering.
x) In Y. Balaji22, the Apex Court considered the scope of Section -
3 of the PMLA and the relevant paragraph Nos.96, 97, 98 and 99 are
relevant and the same are extracted as under:
KL,J Crl.R.C. No.378 of 2023 & batch
"96. If the main part of Section 3 is dissected with forensic precision, it will be clear that Section 3 addresses itself to three things (we may call them 3 'P's) namely, (i) person; (ii) process or activity; and
(iii) product. Insofar as persons covered by Section 3 are concerned, they are, (i) those who directly or indirectly attempt to indulge; or (ii) those who knowingly assists; or (iii) those who are knowingly a party; or (iv) those who are actually involved. Insofar as process is concerned, the Section identifies six different activities, namely (i) concealment; (ii) possession; (iii) acquisition; (iv) use; (v) projecting; or
(vi) claiming as untainted property, any one of which is sufficient to constitute the offence. Insofar as product is concerned, Section 3 identifies "proceeds of crime" or the property representing the proceeds of crime as the product of the process or activity.
97. Out of the three things that Section 3 addresses, namely (i) person; (ii) process; and (iii) product, the first two do not require any interpretation or definition. The third aspect namely "product", which Section 3 refers to as "proceeds of crime" requires a definition and hence it is defined in Section 2 (1) (u) as follows:-
"2. Definitions. -- (1) In this Act, unless the context otherwise requires, --
xxx xxx xxx
KL,J Crl.R.C. No.378 of 2023 & batch
(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" including property not only derived or obtained from the scheduled offence but also any property which may directly or indirectly be derived or obtained as a result of any criminal activity relatable to the scheduled offence;"
98. Keeping in mind these essential elements that make up the molecular structure of Section 3, if we go back to the case on hand, we will find (i) that the offences under Sections 120, 419, 420, 467 and 471 IPC are scheduled offences included in paragraph 1 of the Schedule; and (ii) that the offences under Section 7 and 13 of the PC Act are included in paragraph 8 of the Schedule.
99. All the three FIRs allege that the accused herein had committed offences included in the Schedule by taking illegal gratification for providing appointment to several persons in the Public Transport Corporation. In one case it is alleged that a sum of more than Rs.2 crores had been collected and in another case a sum of Rs.95 lakhs had been collected. It is this bribe money
KL,J Crl.R.C. No.378 of 2023 & batch
that constitutes the 'proceeds of crime' within the meaning of Section 2 (1) (u). It is no rocket science to know that a public servant receiving illegal gratification is in possession of proceeds of crime. The argument that the mere generation of proceeds of crime is not sufficient to constitute the offence of money-laundering, is actually preposterous. As we could see from Section 3, there are six processes or activities identified therein. They are, (i) concealment;
(ii) possession; (iii) acquisition; (iv) use; (v) projecting as untainted property; and (vi) claiming as untainted property. If a person takes a bribe, he acquires proceeds of crime. So, the activity of "acquisition" takes place. Even if he does not retain it but "uses" it, he will be guilty of the offence of money-laundering, since "use" is one of the six activities mentioned in Section 3."
The Apex Court also considered delay in paragraph Nos.113 i.e., from
2016 till 2021.
xi) Section - 19 of the PMLA is also relevant and it is extracted
below:
19. Power to arrest.-(1) If the Director, Deputy Director, Assistant Director or any other officer authorised in this behalf by the Central Government by general or special order, has on the basis of material in his possession, reason to believe (the
KL,J Crl.R.C. No.378 of 2023 & batch
reason for such belief to be recorded in writing) that any person has been guilty of an offence punishable under this Act, he may arrest such person and shall, as soon as may be, inform him of the grounds for such arrest.
(2) The Director, Deputy Director, Assistant Director or any other officer shall, immediately after arrest of such person 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 person arrested under sub-
section (1) shall, within twenty-four hours, be taken to a Special Court or Judicial Magistrate or a Metropolitan Magistrate, as the case may be, having jurisdiction:
Provided that the period of twenty-four hours shall exclude the time necessary for the journey from the place of arrest to the Special Court or Magistrate's Court."
xii) Thus, as per Section - 19, the following are the factors to be
considered for arresting an accused.
KL,J Crl.R.C. No.378 of 2023 & batch
(a) There should be material in the possession of the authorized
officer;
(b) reasons to believe (reason for such application to be recorded in
writing on the basis of the material in possession; and
(c) accused has been guilty of an offence punishable under the
provisions of the PMLA.
xiii) The word used is "may". Therefore, despite satisfying the
aforesaid three grounds, discretion is vested in the Authorized Officer to
effect arrest is not compulsory.
xiv) In Principal Director of Income Tax (Investigation) v.
Laljibhai Kanjibhai Mandalia 26, the Apex Court held the formation of
opinion and the reasons to believe recorded is not a judicial or quasi-
judicial function, but administrative in character.
xv) In A.S. Krishnan15, the Apex Court held as under:
"26 - "Reason to believe": A person is said to have 'reason to believe' a thing, if he has sufficient cause to believe that thing but not otherwise."
In substance what it means is that a person must have reason to believe if the circumstances are such that a
. 2022 SCC OnLine SC 872
KL,J Crl.R.C. No.378 of 2023 & batch
reasonable man would, by probable reasoning, conclude or infer regarding the nature of the thing concerned. Such circumstances need not necessarily be capable of absolute conviction or inference; but it is sufficient if the circumstances are such creating a cause to believe by chain of probable reasoning leading to the conclusion or inference about the nature of the thing. These two requirements i.e. "knowledge" and "reason to believe" have to be deduced from various circumstances in the case. (See Joti Parshad v. State of Haryana (AIR 1993 SC 1167) As noticed by the High Court in great detail, the factual position leaves no manner of doubt that the accused appellants had not only the knowledge, but also had reason to believe that the document was a forged one before they used it.
Acquittal of some of the co-accused from the charge of conspiracy cannot really affect the accusations under Section 471 IPC. In Madan Lal v. The State of Punjab (AIR 1967 SC 1590) two persons were tried for alleged commission of offences punishable under sections 409, 465, 477-A and 120B IPC. Though the accusations under Section 120B were set aside, the High Court confirmed the conviction under Section 409 simpliciter. A contention was raised before this Court that if the charge relating to criminal breach of trust was along with the charge of conspiracy, conviction simpliciter for criminal breach
KL,J Crl.R.C. No.378 of 2023 & batch
of trust would not be valid. This Court held that if the charge of conspiracy is followed by substantive charge of another offence there is nothing to prevent the Court convicting an accused for the substantive charge even if the prosecution had failed to establish conspiracy. Looked at from any angle the judgment of the High Court does not suffer from any infirmity to warrant interference.
So far as the question of sentence is concerned, we find that the High Court has already taken a liberal view so far as A-2 is concerned. In a case when students use forged mark sheets to obtain admission thereby depriving eligible candidates to get seats and that too to a medical course and a doctor is involved in the whole operation, uncalled for leniency or undue sympathy will be misplaced and actually result in miscarriage of justice. Such types of crimes deserve as a matter of fact, deterrent punishment in the larger interests of society. If at all, the case calls for severe punishment. We find no substance in the plea relating to sentence or extending the benefits of the Probation Act. The appeal fails and is dismissed."
xvi) With regard to the first ground, as discussed above, the Apex
Court in Senthil Balaji1 categorically held that Section - 41A of the
Cr.P.C. has got no application to an arrest made under the PMLA. The
said judgment was rendered by the Apex Court on 07.08.2023, whereas
KL,J Crl.R.C. No.378 of 2023 & batch
the impugned order is dated 14.06.2023. Therefore, the Designated Court
is not having benefit of going through the said order, and consider the
said aspect.
xvii) With regard to other ground i.e., reasons for arrest of the
accused are not supported with any justifiable material, there is dispute
with regard to furnishing of documents by the ED along with remand
application. According to the respondents, ED has filed copies of FIR,
grounds of arrest and medical certificates, whereas according to the ED, it
has filed all the supporting material in support of the reasons for arrest of
the accused. However, the Designated Court did not refer the said
aspects in its order dated 14.06.2023. It is for the Designated Court to
consider the material filed by the ED in support of the reasons for arrest
of the accused.
xviii) As discussed above, Designated Court is not having the
benefit of going through the judgment of the Apex Court in Senthil
Balaji1. In the light of the same, the impugned order dated 14.06.2023 is
liable to be set aside.
12. CONCLUSION:
i) In the light of the aforesaid discussion, the impugned order dated
14.06.2023 is liable to be set aside and accordingly the same is set aside.
KL,J Crl.R.C. No.378 of 2023 & batch
The matter is remanded back to the learned Metropolitan Sessions
Judge/Designated Court under PMLA, Nampally, Hyderabad, with a
direction to consider the remand application submitted by the ED and
pass appropriate orders strictly in accordance with law by putting the ED
and the respondents - accused on notice and affording them an
opportunity. The Designated Court is directed to consider the principle
laid down by the Apex Court in the aforesaid decisions. Liberty is also
granted to the ED and the respondents - accused to file all the material
before the Designated Court and raise all the grounds and contentions
which they have raised in the present petitions, and it is for the
Designated Court to consider the same.
ii) Since the matters are remanded back to the Designated Court
for fresh consideration and it has to decide legality of the arrest of the
accused. Thereafter, it is for the respondents to seek compensation and
action under Section - 62 of the PMLA.
iii) The Designated Court shall not insist the physical presence of
the respondents in Crl.R.C. No.378 of 2023 during hearing of the said
application. However, the respondents shall appear before the
Designated Court on the date when the matter is posted for orders.
KL,J Crl.R.C. No.378 of 2023 & batch
iv) Criminal Revision Case No.378 of 2023 is accordingly allowed,
while W.P. Nos.19163, 21448 & 20835 of 2023 and Criminal Revision Case
No.509 OF 2023 are disposed of. In the circumstances of the case, there
shall be no order as to costs.
As a sequel, the miscellaneous petitions, if any, pending in the
Criminal Revision Cases and the Writ Petitions shall stand closed.
_________________ K. LAKSHMAN, J
8th September, 2023 Note:
Furnish C.C. of order today itself.
(B/O.) Mgr
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!