Citation : 2025 Latest Caselaw 2377 Tel
Judgement Date : 20 February, 2025
THE HON'BLE SRI JUSTICE E.V.VENUGOPAL
CRIMINAL REVISION CASE Nos.851, 853 and 854 OF 2024
COMMON ORDER :
All these criminal revision cases are filed by the petitioner, who is
accused No.9 in CC No.651 of 2015 and accused No.13 in CC Nos.468
of 2016 CC No.551 of 2015, all on the file of the learned Chief
Metropolitan Magistrate at Hyderabad, under Sections 438 and 442 of
BNSS aggrieved by the common order dated 19.04.2024 passed by the
trial Court in Crl.M.P.Nos.826, 832 and 833 of 2013 in the calendar
cases referred above, wherein his prayer under Section 239 Cr.P.C.
seeking his discharge from the offences under Sections 420, 120(B) of
IPC and Sections 2(C), 3, 4, 5 and 6 of Prize Chis and Money Circulation
Schemes (Banning) Act, 1978, was rejected.
2. In all these criminal revision cases, this Court heard Sri
E.Umamaheshwar Rao, learned counsel for the petitioners and Sri Palle
Nageshwar Rao, learned Public Prosecutor for the respondents.
3. Since the parties in all these three criminal revision cases are one
and the same and the facts and the points to be adjudicated are
interrelated, this Court disposes of all these criminal revision cases
through this common order.
4. Before going into the facts of the case, the particulars of the three
cases, registered against the petitioners herein, as described in the
charge-sheets, are tabulated hereunder for brevity and easy
understanding :
Filed Case Crl.RC against Crime registered in De-facto complainant No. orders in No./Nos.
PS
Crl.M.P.No.
833/2023 18/2009 Nacharam Gojireddy Koti Reddy
in
58/2009 Chikkadpally Mankena Srinivasa Reddy
CC No.651
851/2024
of 2015 on
Matam Venkata Syam
the file of 129/2010 RC Puram
Sundar
trial Court
832/2023 232/2014 Jangaon Md.Sadiq Ali.
in CC I-Town
No.648 of 161/2014 Gollapudi Rama Rao
853/2024 Khammam
2016 on the 302/2014 Subedari A.Anurag
file of trial
Court Crime No.161/2014 was clubbed with Crime No.302/2014
826/2023 CCS, DD,
in CC Hyderabad
No.511 of Matam Venkata Syam
854/2024
2015 on the Sundar
130/2014 Panjagutta
file of the
trial Court
The allegations levelled against the petitioner and other accused
persons, succinctly, are that the accused entered into an agreement to
do an illegal business of money circulation under the guise of direct
selling of the goods of accused No.1 company with a malafide intention
to cheat the general gullible public of India and in execution of such
conspiracy, they have promoted money circulation scheme by way of
joining or enrolling the members in the form of distributors called as
ABOs but the said act is nothing but enrollment of new members into
the scheme so as to enrich A1 company alone. In this process, some of
the accused have extended their co-operation in aggressively
propagating the scheme by conducting seminars and meetings so as to
attract the gullible public to become members of the money circulation
scheme with the intention of becoming rich quickly and easily within a
short span of time without any effort. In this process, the accused were
successful in luring the public by false representations that anybody
can make easy money and become rich in a short time and induced the
public to join as members on enrollment under the guise of marketing
the goods directly to the public and thereby they have committed
offences with which, they were charge-sheeted.
(a) More precisely, the modus operandi of the accused in this process
is that accused No.1/Amway India Enterprises Pvt. Ltd., is a company
registered under the Companies Act and its scheme is 6-4-3 means the
first person has to sponsor 6 persons and these 6 persons have to
sponsor 4 persons each totaling to 24 persons and in turn these 24
persons have to sponsor/enroll 3 persons each totaling to 72 persons.
These 103 persons are called as one leg for income calculation purpose
and this chain keeps on going unchecked. The persons should be
enrolled by an already enrolled member so as to maintain chain. The
initial entrance fee of Rs.4,400/- was waived off and subsequently, the
new entrants have to purchase products worth Rs.4,400/- or otherwise
the membership will expire. After payment of some amount, an identity
card and some products will be delivered by the company at the time of
joining in the name of business kit. Joining a member into the scheme
is treated as sale of product. The new person, who joined in the scheme
is called Amway Business Owner ADA or ABO or down liner. The
person who joins a new member in the scheme under him is called up-
line member. Commissions are given not only on the event of person
efforts their direct enrollment/sponsoring but also on the contingency
to sponsoring of new members by their down-line members.
(b) The allegation against the petitioner in all these cases is that he is
the employee of A1 company and was responsible for day to day
business affairs of the company besides responsible for spreading
multi-level marketing schemes designed by the company. Further, he
was the head of information technology and was responsible for
preparation of website of the company and publishing and advertising
the company business and receiving on-line orders from ABOs.
5. The investigating officer concerned upon conducting investigation
basing on the above allegations laid charge-sheets and the same were
assigned calendar case numbers by the trial Court by taking cognizance
against the accused for the offences with which they were charge-
sheeted.
6. Challenging his array as accused in the above calendar cases, the
petitioner filed the above referred applications seeking his discharge
from the above cases before the trial Court mainly contending that he is
innocent, falsely and in a casual manner he was implicated in the
cases; neither the charge-sheets nor the statements of witnesses
recorded during investigation disclose any facts to attribute the
petitioner that he committed the offences; no attributions can be made
against the petitioner only for his attending the employment of creating
a website or promoting the multi-level marketing on behalf of his
employer; no employee can be prosecuted by virtue of allegations
levelled against his employer as laid down by Hon'ble Apex Court in
catena of decisions.
7. The learned public prosecutor, representing the respondent/State
vehemently opposed the said discharge applications mainly contending
that the accused have criminally conspired to conduct a banned and
illegal business under the guise of direct selling resulting in wrongful
gain to themselves and wrongful loss to the public; the High Court, as
per orders in WP Nos.20470 of 2006 and 20471 of 2006 has
categorically held that the business activities carried out by the accused
in the present cases clearly attract the provisions of Prize Chits and
Money Scheme (Banning) Act, 1978 and that the petitioner was
instrumental in creating the website for the purpose of canvassing the
business and attracting the innocent public.
8. The trial Court dismissed the said applications holding that there
are grounds and material to frame charges against the accused and
hence, the petitioners cannot be discharged from the respective cases.
9. Aggrieved by the said dismissal orders, the present criminal
revision cases are filed by the petitioner mainly contending that except
stating that the petitioner is the employee of A1 company and
instrumental in creating website to canvass, publicize and attract the
public no grave allegations are made against the petitioner and he being
an employee of A1 company cannot be vicariously made liable for the
acts of the company and his prosecution in his individual capacity only
on the ground that his employer was made an accused, unless he is the
alter ego of the company, cannot stand for legal scrutiny as held by the
Hon'ble Supreme Court in Sunil Barthi Mittal Vs. CBI 1. There is
nothing on record to show that the petitioner acted as an alter-ego of A1
company. The orders of the trial Court are made without properly
appreciating the material placed before it and submissions made on
behalf of the petitioner. The contents of the charge-sheet do not make
out any offence against the petitioner. The scope of petitioner by virtue
(2015) 4 SCC 609
of his employment as Vice President (Information Technology) is very
limited in providing information related support to the company and he
has nothing to do with the business model of A1 company and even
according to the prosecution case, the petitioner did not participate in
the business of A1 nor he interacted with any of the persons dealing
with the business of A1 or he is a party to any of the documents relied
upon by the prosecution or he is the recipient of crime proceeds from
any of the customers of A1 company. No witness has referred the name
of the petitioner. The trial Court without specifically mentioning the
material which would lead the trial Court to frame charge against the
petitioner in the subject crimes, has erroneously held that there is
prima-facie material against the petitioner. The charge-sheets of the
prosecution are filled with vague and omnibus allegations. There is no
element of deception to be attributed to the petitioner. The trial Court
failed to take into consideration the findings of the High Court of Kerala
in the case between Anshu Budhraja and another vs. State of Kerala
(Crl.MC No.2510 of 2018, dated 07.02.2022), wherein it has
categorically held that activities of Amway are legal and are distinct
from the activities sought to be prohibited under the Act. The trial
Court further erred in ignoring the settled proposition of law that the
Court cannot blindly accept the assumption made by the prosecution in
its investigation and that when two views are possible upon sifting and
weighing of the evidence and the evidence produced before the Court
gives rise to some suspicion and not grave suspicion, the accused has
to be discharged.
10. Learned counsel for the petitioner, in support of the grounds
urged through these criminal revision cases, relied upon the decisions
rendered in Sunil Bharti Mittal Vs. Central Bureau of Investigation 2,
Sanjay Kumar Rai Vs. State of Uttar Pradesh and another 3 and
Amway India Enterprises and another Vs.Union of India and others
(SLP (Civil) No.13414 of 2007 of Hon'ble Supreme Court (from the
judgment and order dated 19.07.2007 in WP No.20470 of 2006 of
High Court of AP). The main crux of the decisions relied upon by the
learned counsel for the petitioner, referred above, is that the company is
only liable for the actions of its employees if the company's controlling
group had criminal intent and that the principle of alter ego can only be
applied to make a company liable for the actions of a person or group of
people who control the company. Basing on the above decisions
learned counsel for the petitioner also contended that while considering
the discharge applications the trial Court cannot act as a mere post
office and it has to sift through the evidence in order to find out whether
there are sufficient grounds to try the suspect and consider the broad
probabilities, total effect of evidence and documents produced and basic
information appearing in the case. It is further contended that the High
(2015)4 Supreme Court Cases 609
(2022)15 supreme Court Cases 720
Court is imbued with inherent jurisdiction to prevent abuse of process
of law or to secure the ends of justice having regard to the facts and
circumstances of the individual cases and when the contents of the
complaint or the other purported material on record is a brazen attempt
to persecute an innocent person, it becomes imperative upon the Court
to prevent abuse of process of law. Stating thus, learned counsel for
the petitioner prayed to allow these criminal revision cases by setting
aside the impugned orders of the trial Court.
11. Per contra, learned public prosecutor, by filing counter affidavit,
vehemently opposed the present criminal revision cases mainly
contending that the petitioner being the head of technology of A1
company played a pivotal role in the business of the company by way of
publishing its products all over India and by taking on-line orders
through its website including delivery of products through its agents at
ABOs level starts from silver to founder's crown ambassador, who were
engaged by A1 company to promote its products among the general and
innocent people. The accused including the petitioner have involved in
several cases with same modes operandi in promoting illegal money
circulation scheme under the guise of sale of goods by enrolment of
members in chain system with the intent of getting rich quickly. With
the main object to establish, develop a direct selling business to sell
their products without involvement of middleman/distributors/ dealers
etc., the Government of India, upon the request made by A1 company,
on 26.08.1994, permitted A1 to do direct selling business in India but
A1 company with a dishonest intention colluded with other accused and
started its business of multi-level-marketing scheme through its Amway
Business Owners (ABO), its top employees and other companies
including the petitioner, which model scheme is prohibited in India.
12. A1 company paid commission/incentives to the extent of 49.7%
to its chain members. It has collected crores of rupees by cheating
lakhs of consumers/subscribers through the other accused including
the petitioner by making false promise of getting quick money by
putting mental torture in the name of seminars. A1 company by
entering into agreements with abroad companies, illegally sent crores of
rupees in violation of provisions of FEMA, 1999 and the guidelines of
RBI. The High Court for the composite State of Andhra Pradesh vide its
orders dated 19.07.2007 in WP Nos.20470 and 20471 of 2006, filed by
A1 company, held that the business activities carried out by A1
company squarely attract the definition of Money Circulation Scheme as
provided under Section 2(c) of the Prize Chits & Money Circulation
Scheme (Banning) Act, 1978 and the same finding was also confirmed
by the Hon'ble Apex Court in SLP No.13414 of 2017 dated 14.08.2007
while denying the prayer of A1 company to interfere with the above said
findings of High Court. The accused including the petitioner have
violated the orders of the State Government in GOMs.No.178 dated
19.09.2008 restraining/advertising in newspapers and electronic media
propagating the scheme, luring the gullible public to join their company
as members and continuing issuance of advertisements.
13. The Hon'ble Apex Court as well as the erstwhile High Court for
the composite State of Andhra Pradesh have categorically held that
though there is no loss or misappropriation of funds, mere informing a
scheme, which covered under the Money Circulation Scheme (Banning)
Act, 1978 and enrolling members as subscribers itself is usurp offence
leading to mathematical impossibility that amounts to cheating. The
audit balance sheets of company for the period from 1999-2000 to
2012-13 revealed that it has been remitting dividend, royalty from their
holding companies/ultimate holdings, amounts paid towards import of
goods and other services etc., to their holding & associate companies to
an extent of Rs.2227.28 crores against its share capital of Rs.21.39
crores during the period from 1999 to 2013. The investigation done so
far revealed the complicity of the accused including the petitioner and
that itself is sufficient to frame charge against them for their criminal
conspiracy to cheat the public and violation of provisions of money
circulation scheme. The petitioner being the IT head of A1 company,
pretty well knows the objectives, nature of work and the way of
business carried out by it and his role is inseparable when it is
commonly read with other material accused on account of their
fraudulent activities and their cheating the public by luring them to the
rosy picture cut and in grabbing the hard-earned money of the innocent
public. In that view of the matter, not only the company but also its
administrators and other people prepared material and scheme for the
cause of execution of the plan hatched are also liable to be prosecuted.
The petitioner knowing well all these aspects, indulged in designing and
preparation of fraud. Roving enquiry by the Court, while adjudicating
the discharge petitions, cannot be expected. Once the charge-sheet is
filed with sufficient material, the trial Court has to give opportunity for
the prosecution to produce evidence during trial and the accused will
have fair opportunity to prove his innocence during trial by cross-
examining the witnesses and also to produce evidence in support of his
defence. The petitioner not only accused in these cases but also in SC
No.803 of 2023, on the file of the learned Metropolitan Sessions Judge,
Hyderabad at Nampally (Special Court), which is a case registered by
the ED under the provisions of PMLA/FEMA, is an accused. Keeping all
these aspects in mind, the trial Court, upon carefully analyzing the
material available on record, has rightly dismissed the discharge
petitions filed by the petitioner and hence, the said well-considered
findings cannot be interfered with under the present revisions.
14. The learned public prosecutor filed Form 32 stating that upon
working as Alternate Director in A1 company, the petitioner resigned
from the same with effect from 17.07.2014 i.e. after registration of FIRs,
as stated in the table supra (paragraph No.4 of this order), and hence,
the petitioner's association with accused No.1 in such capacity during
the period of commission of offence is established and in that view of
the matter, he cannot plead ignorance with regard to the crime
perpetrated by A1 company. Further, the petitioner was also one of the
directors of A1 company and responsible for its day to day functioning.
Learned public prosecutor further contended that against an order
made in interlocutory application, the revision under section 397 of
Cr.P.C. cannot lie in view of the decision of this Court in Criminal
Revision Case (SR) No.3198 of 2022.
15. While submitting the above, the learned public prosecutor relied
upon the decisions rendered in Adalat Prasad Vs. Rooplal Jindal and
others 4, Sheo Nandan Paswan Vs. State of Bihar and others 5, State
of Bihar Vs. PP Sharma and another 6, Sethuraman Vs.
Rajamanickam 7, orders of High Court of Jabalpur between Dr.(Mrs.)
Neena V.Patel Vs. State of Madhya Pradesh and others (Criminal
Revision No.219 of 2021) and Kuriachan Chacko and others Vs.
(2004) 7 SCC 338
AIR 1987 SC 877
AIR 1991 SC 1260
2009(1) ALD (Crl.)871
State of Kerala 8 and prayed to dismiss the present criminal revision
cases as quashing the criminal proceedings does not meet the ends of
justice since there is prima-facie material collected against the accused
including the petitioner during the course of investigation and hence,
the same requires full-fledged trial to know the complicity or otherwise
of the accused including the petitioner.
16. This Court heard the rival contentions advanced on either side
and perused the material available on record. The point to be
adjudicated in these three criminal revision cases is whether there is
any prima-facie material existing against the petitioner either for
discharging him or directing the trial Court to proceed with framing of
charges against the accused including the petitioner in all the three
calendar cases.
17. So far as the petitioner's association with accused No.1 company
during the period concerning to the present crimes is concerned, no
doubt he worked as an IT head and in execution of his post, as such, he
took responsibility of publicizing the advertisements with regard to the
features, nature, benefits and money returns given by A1 company to
its subscribers. The main question herein is to what extent his acts
contributed in perpetrating the crime of luring the gullible public in
joining as subscribers by paying subscription amount and losing their
Supreme Court Cases (2008) 8 SCC
amounts in that process and in A1 companies proceeding with multi-
level marketing will be the key for coming to a conclusion with regard to
his complicity or otherwise.
18. Section 3 of the Prize Chits and Money Circulation Schemes
(Banning) Act, 1978 (Act No.43 of 1978) says circulation of banned prize
chit and money circulation schemes or enrolment as members or
participation therein in the said schemes are prohibited. Further, no
person shall promote or conduct any prize chit or money circulation
scheme, or enroll as a member to any such chit or scheme, or
participate in it otherwise, or receive or remit any money in pursuance
of such chit or scheme. Section 6 says that when an offence has been
committed by a company, every person who, at the time the offence was
committed, was in charge of, and was responsible to, the company for
the conduct of the business of the company, as well as the company,
shall be deemed to be guilty of the offence and shall be liable to be
proceeded against and punished accordingly. However, it is made clear
that the person who proves that the offence was committed without his
knowledge or that he exercised all due diligence to prevent the
commission of such offence cannot be prosecuted under this Act.
19. Copy of Form 32 filed by the prosecution proves that the
petitioner worked as Alternate Director in A1 company and
subsequently he resigned from the same with effect from 17.07.2014
that this itself is sufficient to establish the petitioner's association with
accused No.1. The allegations leveled against the petitioner are that he
being one of the directors of A1 company and worked as head of
technology is responsible for its day to day functioning and played a
pivotal role in the business of the company by way of publishing its
products all over India and by taking on-line orders through its website
including delivery of products among the general and innocent people.
It is also alleged in the charge-sheet that the accused including the
petitioner involved in various cases with same modes operandi in
promoting illegal money circulation scheme under the guise of sale of
goods by enrolment of members in chain system with the intent of
getting rich quickly. The High Court for the composite State of Andhra
Pradesh vide its orders dated 19.07.2007 in WP Nos.20470 and 20471
of 2006 held that the business activities carried out by A1 company
comes under the definition of Money Circulation Scheme as provided
under Section 2(c) of the Prize Chits & Money Circulation Scheme
(Banning) Act, 1978. The said finding was confirmed by the Hon'ble
Apex Court in SLP No.13414 of 2017 dated 14.08.2007. It is also the
allegations against the petitioner that the accused including the
petitioner by violating the orders of the State Government in
GOMs.No.178 dated 19.09.2008 and continued in promoting the A1
companies business in giving advertisements in newspapers and
electronic media and lured the gullible public. It is also alleged against
the petitioner that having known well the fraud played by A1 company,
the petitioner indulged in designing and preparation of fraud.
20. Proposition of law is very clear that review of a judgment is a
serious step and reluctant resort to it is proper only where a glaring
omission or patent mistake or like grave error has crept in earlier by
judicial fallibility. The scope of interference and exercise of jurisdiction
under Section 397 Cr.P.C., is extremely limited and it should be
exercised very sparingly and only where the decision under challenge is
grossly erroneous, or there is non-compliance of the provisions of law,
or the finding recorded by the trial Court is based on no evidence, or
material evidence is ignored or judicial discretion is exercised arbitrarily
or perversely by framing the charge. When the impugned orders are
perused, there is nothing on record to set aside the same since this
Court sees no apparent error warranting interference under the
revisional powers.
21. When the above facts and circumstances are evaluated, this
Court is of the considered opinion that there is prima-facie material
placed by the prosecution in the form of charge-sheet and the same
requires full-fledged trial to decide the complicity or otherwise of the
accused and without letting the accused to face trial, he cannot be
declared as innocent and it is premature to come to a conclusion with
regard to the genuineness or otherwise of the prosecution case.
Keeping in view the above facts in mind, the trial Court has rightly
rejected the prayer of the petitioner for his discharge and the said
findings, in my considered view, do not warrant interference of this
Court. Further, there is no force in the grounds urged by the petitioner
through these revisions to set aside the impugned orders. In that
view of the matter, this Court is not inclined interfere with the well
considered findings of the trial Court. Accordingly, the present criminal
revision cases are dismissed.
22. In the result, 851 of 2024, 853 of 2024 and 854 of 2024 are
dismissed.
23. As a sequel, the interlocutory applications, if any pending, shall
also stand dismissed.
________________________ E.V.VENUGOPAL, J Dated :20.02.2025 Abb
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!