Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 15, Cited by 0]

Bombay High Court

Anil Vasantrao Deshmukh vs State Of Maharashtra on 4 October, 2022

Author: N.J.Jamadar

Bench: N.J.Jamadar

          Digitally signed
SWAROOP   by SWAROOP
          SHARAD
SHARAD    PHADKE
PHADKE    Date: 2022.10.04
          21:18:04 +0530                                                  BA 1021 OF 2022.doc

                             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                  CRIMINAL APPELLATE JURISDICTION
                                   BAIL APPLICATION NO.1021 OF 2022

Anil Vasantrao Deshmukh
Aged 73 years, Occu - Politican,
An Adult, Indian Inhabitant,
having his place of residence at
Dnyaneshwar Bungalow, Malabar
Hill, Mumbai - 400 006
(Accused is in Arthur Road Jail, Mumbai.                           ...     Applicant

      Versus

State of Maharashtra
At the instance of
Assistant Director, Directorate
of Enforcement, 4th Floor, Kaiser - Hind Building,
Currimbhoy Road, Ballard Estate,
Mumbai - 400 001                                                   ...     Respondent


Mr. Vikram Chaudhary, Senior Advocate with Mr. Aniket Nikam, Mr. Inderpal B.
Singh, Mr. Hargun Sandhu, Ms. Devyani Chemburkar, ms. Sonam Gond, for
Applicant.
Mr. R.M.Pethe, APP, for State.
Mr. Anil Singh, Additional Solicitor General, with Mr. Aditya Thakkar, Mr. Shreeram
Shirsat, Ms. Smita Thackur, Mr. Amandeep Singh Sra, Mr. Pranav Thackur, Ms.
Nishi Singhvi, Mr. Anna Oommen, Mr. Madhur Salkar, Mr. Shekhar Mane, Mr.
Aamir Qureshi, Mr. V. Agarwal, Ms. Darshita for Respondent - ED.

                                   CORAM        :     N.J.JAMADAR, J.

                                   RESERVED ON              : 28th SEPTEMBER, 2022
                                   PRONOUNCED ON            : 4th OCTOBER, 2022

P.C.:

1.                           The Applicant, who is arraigned in PMLA Case No.1089 of 2021 arising



SSP                                                                                        1/53
                                                                BA 1021 OF 2022.doc

out of ECIR No.NBZO/1/66 of 2021, at the instance of Directorate of Enforcement

(ED) for the offences punishable under Section 4 read with Section 3 of the

Prevention of Money Laundering Act, 2002 (PMLA), has preferred this Application

to enlarge him on bail.

2.            The prelude to the registration of the abovenumbered ECIR, can be

stated as under :

2.1           A FIR bearing C.R.No.35 of 2021 was registered with Gamdevi Police

Station, Mumbai, in connection with an occurrence, wherein a gelatin laden SUV was

found near the residence of an industrialist. NIA took over investigation. Mr. Sachin

Waze, the then API attached to the Crime Investigation, Unit of Crime Branch,

Mumbai was arrested. In the wake of the controversy, by an order dated 17 th March,

2021, Mr. Param Bir Singh, the then Commissioner of Police, Mumbai, came to be

transferred from the said post. The Applicant was then holding the office of the

Home Minister, Government of Maharashtra.

2.2           Mr. Param Bir Singh, addressed a letter dated 20 th March, 2021 to the

then Chief Minister of Maharashtra, making certain allegations against the Applicant.

As the contents of the said letter came in public domain, a batch of Petitions including

Public Interest Litigation No.6 of 2021, were instituted in this Court. The Division

Bench of this Court by an order dated 5 th April, 2021 directed the Central Bureau of

Investigation (CBI) to conduct a preliminary inquiry into the complaint made by Smt.


SSP                                                                               2/53
                                                                BA 1021 OF 2022.doc

Jayshree Patil, one of the Petitioners, to which a copy of the letter dated 20 th March,

2021 was annexed. A challenge to the said order was turned down by the Supreme

Court by an order dated 8th April, 2021.

2.3          Thereupon, the CBI conducted a preliminary inquiry and, on 21 st April,

2021, registered FIR bearing No.RC No.2232021a0003 at ACB-V, New Delhi, against

the Applicant and unknown others, with the assertion that the preliminary inquiry,

prima facie, revealed that cognizable offence was made out wherein the Applicant and

unknown others attempted to obtain undue advantage for improper and dishonest

performance of their public duty. The Applicant and others allegedly exercised undue

influence over the transfers and postings of the police officials and thereby also

exercised undue influence over the performance of official duty by the officials. Thus,

a regular case under Section 7 of the Prevention of Corruption Act, 1988 (the PC Act)

and Section 120B of the Indian Penal Code came to be registered against the Applicant

and unknown others.

2.4          Treating the aforesaid FIR registered by CBI as a source from which the

information is received and the offence alleged therein as predicate offence, the

Respondent - Enforcement Directorate (ED) registered the above ECIR against the

Applicant and others for the offence punishable under Section 4 read with Section 3 of

the PMLA. The Respondent asserted that as Section 120B of the Indian Penal Code

and Section 7 of the PC Act, 1988 are Scheduled offences as mentioned in Paragraph 1


SSP                                                                               3/53
                                                               BA 1021 OF 2022.doc

and 8 respectively of Part A, of the Schedule appended to PMLA, a prima facie case

for offence of money laundering defined under Section 3 punishable under Section 4

of the PMLA appeared to have been made out.

2.5.         In the intervening period, the challenges on behalf of the Applicant to

the registration of the FIR by CBI and the issue of summons to the Applicant under

Section 50 of the PMLA, were negatived by this          Court.    For the purpose of

determination of this Application, it may be superfluous to delve into those aspects

except to note that post disposal of the Writ Petition No.625 of 2021 by an order dated

29th October, 2021, the Applicant appeared before the Respondent - ED and, after

interrogation, the Applicant came to be arrested on 2nd November, 2021. Post initial

remand to ED's custody, the Applicant has been in judicial custody since 15 th

November, 2021.

2.6.         In the meanwhile, on 23rd August, 2021 the Respondent filed a

prosecution complaint against Mr. Sachin Waze and 13 others.       The Special Court

took cognizance of the offences on 16 th September, 2021. After the arrest of the

Applicant and necessary investigation, the Respondent filed supplementary

prosecution complaint, wherein the Applicant has been arraigned for the offence of

money laundering, giving an account of the role of the Applicant therein. The Special

Court took cognizance of the offneces.

3.           The gravamen of indictment against the Applicant, as borne out by the


SSP                                                                              4/53
                                                               BA 1021 OF 2022.doc

allegations in the supplementary prosecution complaint, can be summarised as under :

3.1           The Applicant in the capacity of the Home Minister played a crucial role

in reinstatement of Mr. Sachin Waze, who was under suspension for 16 years. The

Applicant and Mr. Sachin Waze were working as a team to get illegal gratification

through extortion and illegal activities. The Applicant instructed Mr. Sachin Waze to

collect Rs.3 Lakhs per month from 1750 bar and restaurants across Mumbai. On the

instructions of the Applicant, Mr. Sachin Waze collected cash amount of Rs.4.70

Crores from the bar owners during the months of December 2020 to February, 2021.

Mr. Kundan Shinde, the then Personal Assistant of the Applicant, and a trusted aide,

collected the cash amount of Rs.4.70 Crores from Sachin Waze, on behalf of the

Applicant.

3.2           The Applicant abused his position to effect transfers and postings of the

police officials with a view to obtain undue advantage. The Applicant passed on

unofficial instructions to the members of the Police Establishment Board (PEB) and

made them to make recommendations to, in turn, make transfers and postings. The

Applicant allegedly received huge consideration through some intermediary for

favourable transfers and postings of the police officials.

3.3.          Mr. Sanjeev S. Panalde, the then Private Secretary of the Applicant,

passed on the instructions of the Applicant to the members of the PEB and was also

involved in collection of money from the Orchestra Bar owners. Mr. Sanjeev Palande,


SSP                                                                              5/53
                                                                BA 1021 OF 2022.doc

thus, assisted the Applicant in money laundering activities.

3.4.         It further transpired that the Applicant in pursuance of a criminal

conspiracy with his son - Hrishikesh, transferred illegal gratification to Delhi based

shell companies of Surendra and Virendra Jain, the co-accused, through Havala

operators. Surendra and Virendra Jain, in turn, infused the said amount into the

banking channel and further layered through Delhi based shell companies and,

eventually, transferred the money so laundered, to the bank account of Shri Sai

Shikshan Sanstha, a charitable Trust, managed and controlled by Applicant's family.

In such fashion, an amount to the tune of Rs.1.71 Crores came to be transferred to the

account of the Shri Sai Shikshan Sanstha, disguised as donation, in the month of

February and March, 2021.

3.5.         Allegations have also been made that in the past as well, the Applicant

has indulged in money laundering activities and created various assets in the name of

his family members out of unaccounted money. The Applicant was, therefore, actively

involved in generation and laundering of the proceeds of crime.

4.           The Applicant seeks to be enlarged on bail on the grounds, inter alia,

that the prosecution case primarily rests on the statements of witnesses, recorded

under PMLA, 2002, the credibility of whom is gravely suspect. Allegations against

the Applicant are centered around the statements of Mr. Sachin Waze and Mr. Param

Bir Singh, which do not command a semblance of credence. The statements of rest of


SSP                                                                             6/53
                                                                  BA 1021 OF 2022.doc

the witnesses do not have any incriminating tendency qua the Applicant. It would,

therefore, be extremely unjust to deprive the personal liberty of the Applicant based

on the statements of Mr. Sachin aze and Mr. Param Bir Singh, who stand thoroughly

discredited by their acts, conduct and statements, which emerge from the prosecution

case itself.

5.             The Applicant asserts there is not an iota of incriminating material as

regards the allegations of influencing the transfers and postings of the police officials.

In fact, the Applicant in the capacity of the then Home Minister was statutorily

empowered to pass orders of transfers and postings on the recommendations of PEB.

In a majority of cases, orders were passed in conformity with the recommendations of

PEB.    In any event, there is no allegation that the Applicant made the members of

PEB to make recommendations for illegal gratification. The Applicant further

contends, neither there is material to show that the Applicant allegedly received a sum

of Rs.4.70 Crores either directly or indirectly. Nor there is material to show that the

sum of Rs.1.70 Crores which was transferred to the account of Shri Sai Shikshan

Sanstha, was part of the alleged 'proceeds of crime'. In fact, the said transfer of funds

to the account of Shri Sai Shikshan Sanstha represents legitimate transactions through

banking channel. The bald statements of Mr. Surendra and Virendra Jain, co-accused,

and Mr. Sudhir Baheti, Chartered Accountant, made under duress, cannot sustain the

allegations of money laundering.     In substance, there is no material to prima facie


SSP                                                                                 7/53
                                                                  BA 1021 OF 2022.doc

demonstrate that the Applicant indulged in any activity which would fall within the

mischief of money laundering defined under Section 3 of the PMLA. Alluding to the

alleged vendetta and persecution at the instance of the Respondent - ED, for ulterior

motive, the Applicant prays for release on bail.

6.            It would be contextually relevant to note that in the Application, the

applicant has also asserted that he is suffering from multiple ailments and the factors

of old age and health condition of the Applicant also deserve to be taken into account

in considering the prayer for bail.

7.            An Affidavit in Reply is filed on behalf of the Respondent - ED, in

opposition to the prayer of bail. Adverting to the nature of the accusation against the

Applicant, its gravity, and the material collected during the course of investigation in

support thereto, the Respondent contends that there is ample evidence to establish the

complicity of the Applicant qua each of the accusations. In the face of the evidence,

including the money trail, it cannot be said that the twin conditions for grant of bail,

envisaged by Section 45 of PMLA, have been satisfied by the Applicant. Therefore,

the interdict contained in Section 45 operates with full force and vigor and, resultantly,

the Applicant does not deserve to be released on bail.

8.            In the wake of the aforesaid assertions in the Application, the

contentions in the Affidavit in Reply and the material placed on record, I have heard

Mr. Chaudhary, learned Senior Advocate appearing for the Applicant and Mr. Anil


SSP                                                                                 8/53
                                                                   BA 1021 OF 2022.doc

Singh, learned Additional Solicitor General for the Respondent - ED at a considerable

length.   The learned Counsel have taken me through the prosecution complaint,

supplementary prosecution complaint, FIR registered against the Applicant and the

others by CBI, the statements of witnesses recorded by ED under section 50 of the

PMLA and the statements of the witnesses recorded by CBI and the statements of

witnesses recorded under Section 164 of the Code of Criminal Procedure, 1973 by the

learned Magistrates.

9.            The learned Counsel also invited my attention to the various orders

passed by the Supreme Court and this Court, in multiple proceedings. However, at

the outset, it is necessary to note that the various orders passed by the Supreme Court

and this Court, especially as regards the gravity of the allegations in the aforesaid letter

dated 20th March, 2021, underscoring the necessity of a fair and impartial

investigation, were in the context of the stage of the proceedings. At this juncture, we

have traversed the stage of investigation qua the Applicant to a substantial extent,

though in the supplementary prosecution complaint, the Respondent - ED, seeks to

keep the door ajar for further investigation.      At this stage, therefore, the Court is

called upon to consider the entitlement of the Applicant for bail in the light of the

material which is collected during the course of investigation. Of course, the prelude

which led to the registration of ECIR needs to be kept in view.

10.           Mr. Chaudhari, learned Senior Advocate appearing for the Applicant,


SSP                                                                                  9/53
                                                                  BA 1021 OF 2022.doc

strenuously submitted that the prosecution of the Applicant, at the instance of the

Respondent - ED, exemplifies the flagrant abuse of the statutory powers to brazenly

trample upon the constitutional and statutory rights of the Applicant. A stark feature

of this prosecution is the deep rooted 'subjectivity', at the cost of objective assessment

resulting in a highly opinionated case against the Applicant peperred with expressions

"appears", "seems" and the like.       In the process, the truth and objectivity have

become a casualty. Mr. Chaudhari would further urge that another peculiar feature of

the case at hand, is the prosecution's endeavour to sustain it on the basis of statements

of witnesses, sans any evidence, worth its name. That, according to Mr. Chaudhari,

brings in the element of the credibility and reliability of the statements recorded under

Section 50 of the PMLA.

11.           Mr. Chaudhari further submitted that the statements of witnesses, even

if construed at par, do not substantiate the prosecution version that the Applicant gave

instructions to Sachin Waze to collect money from bar owners and received money,

as alleged. Except the statement of Mr. Sachin Waze, which does not deserve an

ounce of credence, there is no material in support of the primary allegation. On the

contrary, if the statements of the witnesses recorded before the learned Magistrate

under Section 164 of the Code in other cases, are considered, one gets an impression

that money was collected at the instance of the then Commissioner of Police. Those

statements recorded under Section 164 of the Code and made before Justice


SSP                                                                                 10/53
                                                               BA 1021 OF 2022.doc

Chandiwal Commission of Inquiry, stand on a higher pedestal than the statements

extracted by ED under Section 50 of the PMLA, urged Mr. Chaudhari.

12.          On the aspect of the alleged exercise of undue influence over the

transfers and postings of the police officials, according to Mr. Chaudhary, there is no

element of criminality discernible from the statements of any of the prosecution

witnesses, except an utterly outrageous claim of Mr. Sachin Waze that he learnt that

Rs.40 Crores were obtained by way of illegal gratification for effecting transfer and

postings of police officials within Mumbai Police Commissionerate.

13.          Taking the Court through the composition of the PEB and the

provisions of the Maharashtra Police Act, 1951, which vest the authority in the Home

Minister, in the matter of transfers and postings of police officials, Mr. Chaudhari

would urge that the accusation is simply unfounded.        In any event, there is no

material to show that the said exercise generated any proceeds of crime to fall within

the dragnet of money laundering.

14.          Placing reliance on the recent pronouncement of the Supreme Court in

the case of Vijay Madanlal Choudhary V/s. Union of India and Ors. 1, Mr.

Chaudhari urged, with a degree of vehemence, that the allegation that the Applicant

had, over a period of time, amassed ill gotten wealth, approximately Rs.13.25 Crores,

and transferred the same to the account of Shri Sai Shikshan Sanstha, by no stretch of


12002 Online SC 929

SSP                                                                              11/53
                                                                BA 1021 OF 2022.doc

imagination, can render the said amount 'proceeds of crime', even if assumed to be

unaccounted, since there is no predicate offence in relation thereto. Even the sum of

Rs.1.71 Crores allegedly transferred to the account of Shri Sai Shikshan Sanstha during

February/March, 2021, cannot be termed as proceeds of crime in the absence of any

link evidence to show placing, layering and integration of the said amount.

15.          Lastly, Mr. Chaudhari would urge that the twin conditions under Section

45 of the PMLA can be said to have been adequately satisfied by the inherently

contradictory and improbable nature of the accusation and the quality of material

pressed in support thereof.    In any event, the advanced age and precarious health

condition of the Applicant, borne out by the medical record maintained at the prison

and the government hospitals, warrants exercise of discretion in favour of the

Applicant by resorting to the 1st proviso to Section 45 of PMLA.

16.          Per contra, Mr. Anil Singh, learned Additional Solicitor General,

submitted that the prayer for bail is required to be considered keeping in view the

nature and purpose of PMLA, the seriousness and gravity of money laundering,

which is judicially recognized, and the fact that money laundering forms an

independent offence by itself.      The legislative object behind prescribing twin

conditions under Section 45 of the Act, also needs to be kept in view. A two pronged

submission was canvassed by Mr. Singh in opposition to the prayer for bail. One, the

Applicant has failed to demonstrate that the twin conditions are satisfied. Second,


SSP                                                                              12/53
                                                                  BA 1021 OF 2022.doc

even if it is assumed that the twin conditions are met, the Applicant, who wields

considerable influence, and has not co-operated with the investigation, is not entitled

to the exercise of discretion.

17.           Amplifying the first submission, Mr. Singh stoutly submitted that

validity of the twin conditions has been upheld by the Supreme Court in the case of

Vijay Choudhary (supra). Taking the Court extensively through the pronouncement

of the Supreme Court in the case of Vijay Choudhary (supra), Mr. Singh submitted

that PMLA is a Code in itself. It is held to be neither a pure regulatory legislation, nor

pure penal legislation, but an amalgam of several facets essentially to address the

scourge of money laundering. The offence of money laundering is considered as

heinous a crime as terrorism and/or murder. It is a standalone offence. Each

provision of the PMLA would have to be given its due significance. Therefore, the

mandate of Section 45 must be satisfied by an accused who is charged with the offence

of money laundering, before he is enlarged on bail.

18.           Based on aforesaid legal premise, Mr. Singh would urge that, in the facts

of the case, there is ample material in the form of the statements of witnesses, money

trail and the evidence collected during the course of investigation to show that the

Applicant was involved in money laundering. It was further submitted that what the

Applicant desires the Court to do is, to hold a mini trial to arrive at the conclusion that

the Applicant is not guilty of the offence. To this end, according to Mr. Singh, the


SSP                                                                                  13/53
                                                                  BA 1021 OF 2022.doc

Applicant has adopted selective approach in banking upon the statements of witnesses

which suit the Applicant's case. However, the material is required to be appraised as a

whole. In any event, the credibility and reliability of the witnesses is not to be judged

at this stage, and that is a matter for trial. Therefore, the Court would not be justified

in embarking upon the exercise of evaluating the credibility of the witnesses at this

stage.

19.              To bolster up the aforesaid submission, Mr. Singh, in addition to the

observations in the case of Vijay Choudhari (supra), placed reliance on the

judgments of the Supreme Court in the case of Satish Jaggi V/s. State of

Chhatisgarh and Ors.2 and National Investigating Agency V/s. Zahoor Ahmad

Shah Watali3.

20.              I have given anxious consideration to the aforesaid submissions. To

begin with, it may be expedient to note the considerations which normally weigh with

Court in granting or refusal to grant bail in a non-bailable offence. Ordinarily, the

nature and seriousness of the offences, the circumstances in which the offences were

allegedly committed, the circumstances peculiar to the accused, in a given case, the

nature and character of the evidence/material pressed into service           against the

accused, possibility or otherwise of the presence of the accused not being secured at

the trial, reasonable apprehension of witnesses being tampered with and the possibility

2     (2007) 11 SCC 195
3     2019 (5) SCC 1

SSP                                                                                 14/53
                                                                  BA 1021 OF 2022.doc

of the trial being completed within a reasonable period and the larger public interest,

are the factors which influence the exercise of discretion.

21.           It is also well settled that at the stage of consideration of entitlement for

bail, a detailed examination of the material/evidence and elaborate documentation of

the merits of the case are not required to be undertaken. Nonetheless, the Court is

expected to ascribe reasons for granting or refusal to grant bail. The said exercise is,

however, materially different from discussing merits/de-merits of the case as the

Court would do at the stage of determination of guilt or otherwise of the accused.

22.           The aforesaid requirements of ascribing reasons assumes more salience

where there are statutory restrictions in the matter of grant of bail like Section 45 of

the PMLA.      Section 45 contains an interdict against the grant of bail to a person

accused of an offence under PMLA, unless the Public Prosecutor has been given an

opportunity to oppose the application and the Court is satisfied that there are

reasonable grounds for believing that such person is not guilty of such offence and that

if released on bail, he is not likely to commit any offence, while on bail. Sub-Section

(2) of Section 45 further provides that the limitation on granting bail under sub-

section (1), is in addition to the limitation under the Code or any other law for the time

being in force for granting of bail.

23.           When a Court is confronted with the aspect of grant of bail, where there

are statutory restrictions, the first question that comes to the fore is the nature of


SSP                                                                                  15/53
                                                                            BA 1021 OF 2022.doc

restrictions spelled out by the text of legislative mandate. On first principles, the

restrictions do not mean that there is an absolute bar against grant of bail. It all turns

upon the degree of restrictions, which the statutory provisions envisage and the tests

to be applied to ascertain whether, in a given case, the statutory restrictions are

overcome.

24.              A useful reference in this context can be made to a three Judge Bench

judgment of the Supreme Court in the case of Ranjitsingh Brahmajeetsing Sharma

V/s. State of Maharashtra4 wherein the contours of the power of the Court to grant

bail in the face of the interdict contained in Section 21(4) of the Maharashtra Control

of Organized Crime Act, 1999 arose for consideration. The interdict against the grant

of bail under Section 21(4) of the MCOC Act, 1999 is pari materia the bar contained in

Section 45(1) of the PMLA.             In Ranjitsingh Sharma (supra) the Supreme Court

illuminatingly postulated the approach to be adopted in arriving at the satisfaction as

to whether the accused is "not guilty of such offence' and that the accused is "not

likely to commit any offence while on bail". They read as under :

               "35.      Presumption of innocence is a human right. [See Narendra Singh
               and Another Vs. State of M.P., (2004) 10 SCC 699, para 31] Article 21 in view
               of its expansive meaning not only protects life and liberty but also envisages a
               fair procedure. Liberty of a person should not ordinarily be interfered with
               unless there exist cogent grounds therefor. Sub-Section (4) of Section 21 must
               be interpreted keeping in view the aforementioned salutary principles. Giving
               an opportunity to the public prosecutor to oppose an application for release of

4     (2005) 5 SCC 294

SSP                                                                                               16/53
                                                                     BA 1021 OF 2022.doc

      an accused appears to be reasonable restriction but Clause (b) of Sub-section
      (4) of Section 21 must be given a proper meaning.


      36.       Does this statute require that before a person is released on bail, the
      court, albeit prima facie, must come to the conclusion that he is not guilty of
      such offence? Is it necessary for the Court to record such a finding? Would
      there be any machinery available to the Court to ascertain that once the
      accused is enlarged on bail, he would not commit any offence whatsoever?


      37. Such findings are required to be recorded only for the purpose of arriving
      at an objective finding on the basis of materials on records only for grant of
      bail and for no other purpose .


      38. We are furthermore of the opinion that the restrictions on the power of
      the Court to grant bail should not be pushed too far. If the Court, having
      regard to the materials brought on record, is satisfied that in all probability he
      may not be ultimately convicted, an order granting bail may be passed. The
      satisfaction of the Court as regards his likelihood of not committing an
      offence while on bail must be construed to mean an offence under the Act and
      not any offence whatsoever be it a minor or major offence. ............


      44. The wording of Section 21(4), in our opinion, does not lead to the
      conclusion that the Court must arrive at a positive finding that the applicant
      for bail has not committed an offence under the Act. If such a construction is
      placed, the court intending to grant bail must arrive at a finding that the
      applicant has not committed such an offence. In such an event, it will be
      impossible for the prosecution to obtain a judgment of conviction of the
      applicant. Such cannot be the intention of the Legislature. Section 21(4) of
      MCOCA, therefore, must be construed reasonably. It must be so construed
      that the Court is able to maintain a delicate balance between a judgment of
      acquittal and conviction and an order granting bail much before
      commencement of trial. Similarly, the Court will be required to record a
      finding as to the possibility of his committing a crime after grant of bail.
      However, such an offence in futuro must be an offence under the Act and not
      any other offence. Since it is difficult to predict the future conduct of an

SSP                                                                                        17/53
                                                                         BA 1021 OF 2022.doc

           accused, the court must necessarily consider this aspect of the matter having
           regard to the antecedents of the accused, his propensities and the nature and
           manner in which he is alleged to have committed the offence.


          45.It is, furthermore, trite that for the purpose of considering an application
          for grant of bail, although detailed reasons are not necessary to be assigned,
          the order granting bail must demonstrate application of mind at least in
          serious cases as to why the applicant has been granted or denied the privilege
          of bail.

           46.       The duty of the court at this stage is not to weigh the evidence
           meticulously but to arrive at a finding on the basis of broad probabilities.
           However, while dealing with a special statute like MCOCA having regard to
           the provisions contained in sub-section (4) of Section 21 of the Act, the Court
           may have to probe into the matter deeper so as to enable it to arrive at a
           finding that the materials collected against the accused during the
           investigation may not justify a judgment of conviction. The findings recorded
           by the court while granting or refusing bail undoubtedly would be tentative in
           nature, which may not have any bearing on the merit of the case and the trial
           court would, thus, be free to decide the case on the basis of evidence adduced
           at the trial, without in any manner being prejudiced thereby."
                                                              (emphasis supplied)


25.          The aforesaid pronouncement was followed with approval by the

Supreme Court in the case of Vijay Choudhary (supra), wherein the law on the

aspect of the twin conditions under Section 45 of the PMLA was enunciated as under :

          "400.      It is important to note that the twin conditions provided under
          Section 45 of the 2002 Act, though restrict the right of the accused to grant
          of bail, but it cannot be said that the conditions provided under Section 45
          impose absolute restraint on the grant of bail. The discretion vests in the
          Court which is not arbitrary or irrational but judicial, guided by the



SSP                                                                                          18/53
                                                                              BA 1021 OF 2022.doc

              principles of law as provided under Section 45 of the 2002 Act. While
              dealing with a similar provision prescribing twin conditions in MCOCA, this
              Court in Ranjitsingh Sharma (supra) held as under :

                 44......
                 45.....
                 46..... (extracted above).
              401.       We are in agreement with the observations made by the Court in
              Ranjitsing Sharma (supra). The Court while dealing with the application for
              grant of bail need not delve deep into the merits of the case and only a view
              of the Court based on available material on record is required. The Court
              will not weight the evidence to find 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. As explained by this Court
              in Nimmagadda Prasad5, the words used in Setion 45 of the 2002 Act 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."
                                                                    (emphasis supplied)


26.              The aforesaid pronouncements, thus, indicate that the statutory

restrictions in the matter of grant of bail are required to be considered reasonably. A

finding that the accused is not guilty of the offence and that he is not likely to commit

an offence if released on bail, are required to be recorded only for the purpose of

arriving at an objective finding on the strength of the material on record to assess the


5     (2013) 7 SCC 466

SSP                                                                                               19/53
                                                                   BA 1021 OF 2022.doc

entitlement for bail only. If the Court having regard to the material brought on record

is satisfied that, in all probability, the accused may not be ultimately convicted, an

order granting bail may be passed. Conversely, it is not peremptory that the Court

must arrive at a positive finding that the Applicant has not committed an offence

under the Act. Likewise, a satisfaction that the accused is not likely to commit an

offence while on bail is qua the offence of the kind with which the accused is charged

and not any other offence.

27.           On the aforesaid touchstone, reverting to the facts of the case, it has to

be seen whether the aforesaid twin tests can be said to have been satisfied. To this

end, the nature of evidence/material pressed into service against the Applicant is

required to be appraised to arrive at a tentative finding of existence or otherwise of

reasonable grounds for believing that the Applicant is not guilty of the offence, nor he

is likely to commit an offence, if released on bail.

28.           On the basis of the material on record, the prosecution case can be

conveniently considered in three parts, (1) the Applicant instructed Mr. Sachin Waze

to collect money from bar owners/establishments, and, accordingly, the money was

collected and handed over to Mr. Kundan Shinde, the co-accused, by Mr. Sachin Waze

on the instructions of the Applicant. (2)              The Applicant was instrumental in

influencing the transfers and postings of the police officials and given instructions to

the members of the PEB to make a favourable recommendations which were finally


SSP                                                                                20/53
                                                               BA 1021 OF 2022.doc

approved by him. (3) The Applicant generated several proceeds of crime out of the

above scheduled offences and indulged in several activities connected with the

proceeds of crime, including possession, concealment and projection as untainted

property.

29.          The offence of money laundering, in the context of the dealing with the

proceeds of crime, is sought to be established by pressing into service the material to

show that the funds were transferred to the account of Shri Sai Shikshan Sanstha from

the shell companies by a complex process of placing, layering and integration. In the

supplementary prosecution complaint, the money trail has been further divided into

three parts : (1) out of the amount which was allegedly paid by Mr. Sachin Waze

during the period February/March, 2021 a sum of Rs.1.71 Crores was transferred to

the account of Shri Sai Shikshan Sanstha, Nagpur by initially transferring cash through

Havala operators to Mr. Surendra and Virendra Jain, the co-accused, who, in turn,

infused the said tainted money into the banking channel and eventually transferred the

amount to the account of Shri Sai Shikshan Sanstha through the shell companies

operated by them (first component). (2) The Applicant during his tenure as Home

Minister, has laundered his unaccounted cash money to the tune of Rs.1.12 Crores by

employing the aforesaid modus operandi during the period of 19th September, 2020 to

28th November, 2020 (second component).         (3) The Applicant had been actively

integrating his unaccounted cash into the banking system since April 2011, by likewise


SSP                                                                              21/53
                                                                BA 1021 OF 2022.doc

transferring the amounts in the account of Shri Sai Shikshan Sanstha. It is also alleged

that during the period 23rd July, 2011 to 13th May, 2019 unaccounted amount of

Rs.10.42 Crores was accordingly integrated, (third component).

30.          In substance, the Applicant allegedly laundered a sum of Rs.13.25 Crores

since the year 2011, out of which Rs.2.83 Crores during his tenure as Home Minister,

which also comprised a sum of Rs.1.71 Crores, out of Rs.4.70 Crores collected from

the Orchestra bar owners through Mr. Sachin Waze (paragraph 8.9 of the

Supplementary Prosecution Complaint).

31.          Mr. Chaudhari strenuously submitted that the aforesaid allegation of

money laundering in respect of the alleged transfer of Rs.1.12 Crores during the period

the Applicant was holding the Office of Home Minister (second component) and a

sum of Rs.10.42 Crores during the period 2011-19 (third component), cannot be

termed as 'proceeds of crime'.    The charge is, thus, totally misconceived.     Those

amounts, in the absence of any predicate offence in relation thereto, can never be

termed as 'proceeds of crime'.

32.          To bolster up this submission, Mr. Chaudhari placed a heavy reliance on

the exposition of the term 'proceeds of crime' by the Supreme Court in the case of

Vijay Choudhary (supra). It was urged that to be proceeds of crime, the property

must be derived or obtained directly or indirectly as a result of criminal activity

relating to scheduled offence. The mere fact that the investigating agency could locate


SSP                                                                               22/53
                                                                            BA 1021 OF 2022.doc

certain transactions in the account of the Shri Sai Shikshan Sanstha, is not sufficient to

draw an assumption that the said property forms part of the 'proceeds of crime'.

33.           Particular emphasis was laid on the observations of the Supreme Court

in paragraphs 250 to 253 of the said judgment. They read as under :

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


SSP                                                                                             23/53
                                                                       BA 1021 OF 2022.doc

      activity relating to or relatable to scheduled offence, must be regarded as
      proceeds of crime for the purpose of the 2002 Act. It must follow that the
      Explanation inserted in 2019 is merely clarificatory and restatement of the
      position emerging from the principal provision [i.e., Section 2(1)(u)].
      251.        The "proceeds of crime" being the core of the ingredients
      constituting the offence of money-laundering, that expression needs to be
      construed strictly. In that, all properties recovered or attached by the
      investigating agency in connection with the criminal activity relating to a
      scheduled offence under the general law cannot be regarded as proceeds of
      crime. There may be cases where the property involved in the commission of
      scheduled offence attached by the investigating agency dealing with that
      offence, cannot be wholly or partly regarded as proceeds of crime within the
      meaning of Section 2(1)(u) of the 2002 Act -- so long as the whole or some
      portion of the property has been derived or obtained by any person "as a
      result of" criminal activity relating to the stated scheduled offence. To be
      proceeds of crime, therefore, the property must be derived or obtained,
      directly or indirectly, "as a result of" criminal activity relating to a scheduled
      offence. To put it differently, the vehicle used in commission of scheduled
      offence may be attached as property in the concerned case (crime), it may
      still not be proceeds of crime within the meaning of Section 2(1)(u) of the
      2002 Act. Similarly, possession of unaccounted property acquired by legal
      means may be actionable for tax violation and yet, will not be regarded as
      proceeds of crime unless the concerned tax legislation prescribes such
      violation as an offence and such offence is included in the Schedule of the
      2002 Act. For being regarded as proceeds of crime, the property associated
      with the scheduled offence must have been derived or obtained by a person
      "as a result of" criminal activity relating to the concerned scheduled
      offence. This distinction must be borne in mind while reckoning any
      property referred to in the scheduled offence as proceeds of crime for the
      purpose of the 2002 Act. Dealing with proceeds of crime by way of any




SSP                                                                                        24/53
                                                                      BA 1021 OF 2022.doc

      process or activity constitutes offence of money-laundering under Section 3
      of the Act.

      252.          Be it noted that the definition clause includes any property
      derived or obtained "indirectly" as well. This would include property
      derived or obtained from the sale proceeds or in a given case in lieu of or in
      exchange of the "property" which had been directly derived or obtained as a
      result of criminal activity relating to a scheduled offence. In the context of
      Explanation added in 2019 to the definition of expression "proceeds of
      crime", it would inevitably include other property which may not have been
      derived or obtained as a result of any criminal activity relatable to the
      scheduled offence. As noticed from the definition, it essentially refers to
      "any property" including abroad derived or obtained directly or indirectly.
      The Explanation added in 2019 in no way travels beyond that intent of
      tracking and reaching upto the property derived or obtained directly or
      indirectly as a result of criminal activity relating to a scheduled offence.
      Therefore, the Explanation is in the nature of clarification and not to increase
      the width of the main definition "proceeds of crime". The definition of
      "property" also contains Explanation which is for the removal of doubts and
      to clarify that the term property includes property of any kind used in the
      commission of an offence under the 2002 Act or any of the scheduled
      offences. In the earlier part of this judgment, we have already noted that
      every crime property need not be termed as proceeds of crime but the
      converse may be true. Additionally, some other property is purchased or
      derived from the proceeds of crime even such subsequently acquired
      property must be regarded as tainted property and actionable under the Act.
      For, it would become property for the purpose of taking action under the
      2002 Act which is being used in the commission of offence of money-
      laundering. Such purposive interpretation would be necessary to uphold the
      purposes and objects for enactment of 2002 Act.

      253. Tersely put, it is only such property which is derived or obtained,
      directly or indirectly, as a result of criminal activity relating to a scheduled


SSP                                                                                      25/53
                                                                          BA 1021 OF 2022.doc

          offence can be regarded as proceeds of crime. The authorities under the
          2002 Act cannot resort to action against any person for money-laundering on
          an assumption that the property recovered by them must be proceeds of
          crime and that a scheduled offence has been committed, unless the same is
          registered with the jurisdictional police or pending inquiry by way of
          complaint before the competent forum. For, the expression "derived or
          obtained" is indicative of criminal activity relating to a scheduled offence
          already accomplished. Similarly, in the event the person named in the
          criminal activity relating to a scheduled offence is finally absolved by a Court
          of competent jurisdiction owing to an order of discharge, acquittal or because
          of quashing of the criminal case (scheduled offence) against him/her, there
          can be no action for money-laundering against such a person or person
          claiming through him in relation to the property linked to the stated
          scheduled offence. This interpretation alone can be countenanced on the
          basis of the provisions of the 2002 Act, in particular Section 2(1)(u) read
          with Section 3. Taking any other view would be rewriting of these provisions
          and disregarding the express language of definition clause "proceeds of
          crime", as it obtains as of now."                    (emphasis supplied)




34.          The Supreme Court has postulated in explicit terms that only such

property which is derived or obtained directly or indirectly as a result of criminal

activity relating to scheduled offence can be regarded as 'proceeds of crime'. The

possession of unaccounted property acquired by legal means may be actionable for tax

violations, yet will not be regarded as proceeds of crime unless it constitutes an

offence which is included in the Schedule. For being regarded as proceeds of crime,

the property associated with the scheduled offence must have been derived or


SSP                                                                                          26/53
                                                                 BA 1021 OF 2022.doc

obtained by a person as a result of criminal activity relating to the concerned

scheduled offence. The authorities under the 2002 Act cannot resort to action against

any person for money-laundering on an assumption that the property recovered by

them must be proceeds of crime and that a scheduled offence has been committed,

unless the same is registered with the jurisdictional police or pending inquiry by way

of complaint before the competent forum. The expression 'derived or obtained' is

indicative of criminal activity relating to a scheduled offence already accomplished.

35.           Mr. Anil Singh, learned Additional Solicitor General, however,

submitted that in the very judgment of Vijay Choudhary (supra), the            Supreme

Court has further expounded that the offence of money laundering is not dependent

on or linked to the date on which the scheduled offence or predicate offence has been

committed. The relevant date is the date on which the person indulges in the process

or activity connected with such proceeds of crime. It was further submitted that the

Supreme Court has also held that the offence under Section 3 is a standalone offence.

Therefore, according to Mr. Singh, the fact that the unaccounted money came to be

transferred to the account of the Shri Sai Shikshan Sanstha before the alleged dates of

the commission of predicate offence is of no significance.

36.           It is true that the Supreme Court has observed in paragraph 270 of the

judgment in the case of Vijay Choudhary (supra), that the offence of money

laundering is not dependent on or linked to the date on which the scheduled offence is


SSP                                                                                27/53
                                                                          BA 1021 OF 2022.doc

committed and the date which assumes significance is the date on which the person

indulges in the process or activity connected with such proceeds of crime. However,

further observations in paragraph 281 to 283 make the position abundantly clear that

the existence of the proceeds of crime within the meaning of Section 2(1) (u) is

quintessential. They read as under :

          "281.       The next question is: whether the offence under Section 3 is a
          standalone offence? Indeed, it is dependent on the wrongful and illegal gain of
          property as a result of criminal activity relating to a scheduled offence.
          Nevertheless, it is concerning the process or activity connected with such
          property, which constitutes offence of money-laundering. The property must
          qualify the definition of "proceeds of crime" under Section 2(1)(u) of the
          2002 Act. As observed earlier, all or whole of the crime property linked to
          scheduled offence need not be regarded as proceeds of crime, but all
          properties qualifying the definition of "proceeds of crime" under Section 2(1)
          (u) will necessarily be crime properties. Indeed, in the event of acquittal of the
          person concerned or being absolved from allegation of criminal activity
          relating to scheduled offence, and if it is established in the court of law that
          the crime property in the concerned case has been rightfully owned and
          possessed by him, such a property by no stretch of imagination can be termed
          as crime property and ex-consequenti proceeds of crime within the meaning
          of Section 2(1)(u) as it stands today. On the other hand, in the trial in
          connection with the scheduled offence, the Court would be obliged to direct
          return of such property as belonging to him. It would be then paradoxical to
          still regard such property as proceeds of crime despite such adjudication by a
          Court of competent jurisdiction. It is well within the jurisdiction of the
          concerned Court trying the scheduled offence to pronounce on that matter.
          282.        Be it noted that the authority of the Authorised Officer under the
          2002 Act to prosecute any person for offence of money- laundering gets
          triggered only if there exists proceeds of crime within the meaning of Section

SSP                                                                                            28/53
                                                                          BA 1021 OF 2022.doc

           2(1)(u) of the 2002 Act and further it is involved in any process or activity.
           Not even in a case of existence of undisclosed income and irrespective of its
           volume, the definition of "proceeds of crime" under Section 2(1)(u) will get
           attracted, unless the property has been derived or obtained as a result of
           criminal activity relating to a scheduled offence. It is possible that in a given
           case after the discovery of huge volume of undisclosed property, the
           authorised officer may be advised to send information to the jurisdictional
           police (under Section 66(2) of the 2002 Act) for registration of a scheduled
           offence contemporaneously, including for further investigation in a pending
           case, if any. On receipt of such information, the jurisdictional police would be
           obliged to register the case by way of FIR if it is a cognizable offence or as a
           non-cognizable offence (NC case), as the case may be. If the offence so
           reported is a scheduled offence, only in that eventuality, the property
           recovered by the authorised officer would partake the colour of proceeds of
           crime under Section 2(1)(u) of the 2002 Act, enabling him to take further
           action under the Act in that regard.
           283.        Even though, the 2002 Act is a complete Code in itself, it is only
           in respect of matters connected with offence of money- laundering, and for
           that, existence of proceeds of crime within the meaning of Section 2(1)(u) of
           the Act is quintessential. Absent existence of proceeds of crime, as aforesaid,
           the authorities under the 2002 Act cannot step in or initiate any prosecution."



37.           In the case at hand, as regards the aforesaid second and third

components of transfer to the account of Shri Sai Shikshan Sanstha, it appears that in

respect of the transfer of the amount during the period 2011-19 (third component),

there is no allegation that the said property had been derived or obtained as a result of

criminal activity relating to scheduled offence. Even in respect of the amount of

Rs.1.12 Crores, allegedly transferred during the period September 2020 to November,


SSP                                                                                            29/53
                                                               BA 1021 OF 2022.doc

2020 (second component), there does not seems to be any allegation that the said

property was derived or obtained as a result of any criminal activity relating to the

scheduled offence.    On the contrary, what is alleged is that the Applicant had

laundered unaccounted cash amount to the tune of Rs.1.12 Crores to the account of

Shri Sai Shikshan Sanstha, during his tenure as Home Minister (Para 8.7 of

Supplementary Prosecution Complaint)

38.          To add to this, money trail is sought to be established in respect of the

amount of Rs.1.71 Crores only, which allegedly forms part of the amount of Rs.4,70

Crores allegedly extorted from the Orchestra Bar owners (para 8.9 and 8.10 of the

Supplementary Prosecution Complaint).

39.          In view of the aforesaid nature of the allegation and the material in

support thereof, I am inclined to agree with the submission of Mr. Chaudhary that the

prosecution case does not project the aforesaid two components of alleged

unaccounted cash as 'proceeds of crime'. Whether the third component of Rs.1.71

Crores, prima facie, appears to be 'proceeds of crime', would be considered a little

latter, while dealing with the primary accusation that the Applicant instructed Mr.

Sachin Waze to collect money from bar owners/establishments, as that constitutes an

integral part of the gravamen of indictment against the Applicant.

40.          In order to lend support to the allegation that the Applicant exercised

influence over the transfers and postings of the police officials and thereby obtained


SSP                                                                             30/53
                                                                 BA 1021 OF 2022.doc

undue advantage, the prosecution has banked upon the statements of Mr. Sachin

Waze, Mr. Sanjeev Palande, Co-accused, Mr. Ravi Vhatkar, PA of the Applicant, Mr.

Param Bir Singh, then Commissioner of Police and Mr. Sitaram Kunte, then

Additional Chief Secretary.

41.           Mr. Sanjeev Palande, the then PS to the Applicant, in his statement

under Section 50 of the PMLA, stated that another Cabinet Minister representing a

constituent party in the then Government, used to send recommendations for

transfers and postings of police officials to the Applicant and a list for recommending

the transfers and postings of the police officials was made final, and no record was

maintained in the office of the Home Minister. Mr. Ravi Vhatkar, who was then

working as OSD in the office of the Applicant, stated that the Applicant in

consultation with another Cabinet Minister, used to prepare the list and forward the

same to the concerned PEB for necessary action at their end.

42.           Mr. Sitaram Kunte, the then Additional Chief Secretary (Home), and

chairperson of PEB, also stated that the Applicant used to handover an unofficial list

containing suggestions in respect of certain police officers/certain posts with regard to

transfers and postings.       He used to orally convey those recommendations /

suggestions to the other members of PEB. The said suggestions were discussed and

evaluated and whoever found suitable, as per merits, was considered and included

unanimously by the PEB in the recommended list. He further added that most of the


SSP                                                                                31/53
                                                                  BA 1021 OF 2022.doc

suggestions/recommendations given by the Applicant, in the form of unofficial list,

used to be included in the final order. At times, on the directions of the Applicant, Mr.

Palande, then PS, used to handover such list to him.

43.           Mr. Param Bir Singh, who was also a member of the PEB, stated that the

list of names of the police officials to be transferred and posted, was prepared in the

office of the Applicant and given to Mr. Sitaram Kunte, the then Additional Chief

Secretary, and the proceedings of the committee were a mere formality where

members in spite of their reservations and protests had to agree and sign the

recommendations of the meeting of the Board.

44.           On the strength of the aforesaid statements, Mr. Anil Singh, would

submit that the fact that the Applicant prepared and forwarded unofficial list of the

police officers for transfers and postings to the concerned PEB is stated to by one and

all.   This modus operandi was resorted to by the Applicant to make a farce of

acceptance of all the recommendations of the PEB, in majority of the cases, as the

recommendations were, in fact, those engineered by the Applicant himself.             The

exercise of undue influence in the matter of transfers and postings is, thus, writ large.

45.           Mr. Chaudhari, learned Senior Advocate, joined the issue by advancing a

submission that under the provisions of the Maharashtra Police Act, the Applicant in

the capacity of the Home Minister was the authority to make the transfers and

postings. The mere fact that the Applicant made certain suggestions which were


SSP                                                                                 32/53
                                                               BA 1021 OF 2022.doc

considered by the Board may not, by itself, amount to exercise of undue influence,

much less, an offence.    It was further submitted that even if the statements of the

witnesses are taken at par, there is no element of criminality involved therein. None

of the abovenamed witnesses or any of the persons who were either transferred and

posted or denied the desired posting, have stated that the said exercise was done for

illegal gratification. Consequently, there is no element of generation of 'proceeds of

crime' for the alleged predicate offence.     Only Mr. Sachin Waze makes a bald

allegation that money exchanged hands.

46.          From the perusal of the statement of Mr. Sachin Waze recorded on 19 th

June, 2021, it becomes evident that with regard to the transfers and postings of

Deputy Commissioners of Police in the month of July, 2020, Mr. Waze stated that

after 3-4 days of the transfers and postings orders being reversed, 'he learnt' that a

sum of Rs.40 Crores had been collected from the police officers and out of that, Rs.20

Crores were given to the Applicant.

47.          Mr. Param Bir Singh in the statement recorded under section 50 of the

PMLA also adverted to the said incident of transfers and postings of DCPs in the

month of July, 2020 and asserted that he 'had heard' that there were huge

consideration paid to the Applicant through some intermediary for favourable

transfers and postings.

48.          In the aforesaid statements, evidently both the deponents claimed to


SSP                                                                             33/53
                                                                  BA 1021 OF 2022.doc

have 'learnt or heard' that money changed hands. These statements ex-facie cannot

bear weight of the allegation of generation of proceeds of crime out of the alleged

predicate offence of exercise of influence over the transfers and postings of the police

officials.   These statements ex-facie lack the element of certainty as to the source,

time and place. They prima facie appears to be hear-say.

49.            It is pertinent to note that there is no categorical allegation in the

supplementary prosecution complaint that a particular property has been derived or

obtained as a result of criminal activity relating to the scheduled offence of exercise of

undue influence over transfers and postings. Instead what is alleged is that the

Applicant laundered unaccounted cash during the period he was holding the office of

the Home Minister.

50.            This takes me to the crux of the allegations against the Applicant of

instructing Mr. Sachin Waze to collect money from the orchestra bar

owners/establishments. The statements of Mr. Sachin Waze, Mr. Sanjay Patil, the

then Assistant Commissioner of Police, Social Service Branch, Mr. Mahesh Shetty,

Mr. Rameshwwar Ramgopal Yadav and other bar owners and Mr. Param Bir Singh are

pressed into service to buttress this allegation.

51.            Primary reliance appears to be on the statement of Mr. Sachin Waze

recorded under Section 50 of the PMLA and the confession in the CBI Case, recorded

before the learned Magistrate. A brief resume of the statements may be necessary :


SSP                                                                                 34/53
                                                                BA 1021 OF 2022.doc

52.          In the statement recorded on 19th June, 2021 Mr. Sachin Waze stated

that in the month of October, 2020 after a meeting at the Applicant's official residence

'Dnyaneshwari', one Mr. Karankumar Shetty gave a list of 1750 bars and restaurants

and asked him to collect Rs.3 Lakhs from each bar and restaurants in lieu of favouring

them for operating their bars beyond prescribed time and without any restriction as to

the occupancy.    The Applicant asked Mr. Shetty to arrange a meeting of bar and

restaurant owners with Mr. Sachin Waze. A meeting was arranged with the orchestra

bar owners in the month of December, 2020. Representatives of the orchestra bar

owners present thereat, were asked to pay a sum of Rs.3 Lakhs each. Another meeting

was held on 16th December, 2020 which was also attended by Mr. Sanjay Patil, ACP.

Mr. Waze claimed to have collected approximately a sum of Rs.4.70 Crores between

December 2020 to February, 2021.       In the month of January, 2021, the Applicant

called and instructed him to handover the cash to Mr. Kundan Shinde, his PA, the co-

accused.   Immediately, Mr. Kundan Shinde called Mr. Waze and the latter handed

over a sum approximately Rs.1.60 Crores to Mr. Kundan Shinde outside Sahayadri

Guest House. In the month of February, 2021, the Applicant again called him and

instructed to handover cash to Mr. Kundan Shinde. Again Mr. Waze received a call

from Mr. Shinde and, accordingly, handed 11 bags containing cash amount of Rs.3

Crores to Mr. Shinde.

53.          Mr. Waze further stated that he had informed Mr. Param Bir Singh about


SSP                                                                               35/53
                                                                BA 1021 OF 2022.doc

the instructions of the Applicant to collect money and Mr. Param Bir Singh advised

him against following the instructions of the Applicant. The subsequent statements

of Mr. Waze are in elaboration of or explanatory to the aforesaid statement.

54.          In the confession before the learned Magistrate, in CBI Case, Mr. Waze

stated that, post Diwali 2020, the Applicant had told him that there were 1750 bars in

Mumbai and on an average Rs.3 Lakhs per bar should be collected and given to him.

On his disinclination, the Applicant threatened to suspend him again. Immediately,

thereafter, he informed the said fact to Mr. Param Bir Singh, the then Commissioner

of Police. Upon insistence of the Applicant, Mr. Waze claimed to have had a meeting

with the representatives of the bar owners in mid December, 2020 and asked them to

collect money and hand it over to him to be paid to 'No.1', a code word for the

Applicant.   Initially a good luck amount of Rs.40 Lakhs was paid by the bar owners

namely Mahesh Shetty and Jaya Poojari. Only after the collections in the months of

January and February, 2021, he had given the cash, so collected, to the Applicant

through Mr. Shinde, the co-accused.      The first installment was in the last week of

January 2021, of about 1.70 Crores. Mr. Shinde had called him near Sahyadri Guest

House and the bags containing cash were transferred from the car of Mr. Waze to that

of Mr. Shinde. The second was of Rs.3 Crores which were again handed over, after

Mr. Shinde called him near Raj Bhavan signal square.

55.          Mr. Ramesh Kumar Yadav and Mr. Mahesh Shetty and other bar owners


SSP                                                                             36/53
                                                                 BA 1021 OF 2022.doc

whose statements have been recorded under Section 50 of the PMLA, have stated that

meetings were held with Mr. Sachin Waze, in his office, in the premises of

Commissioner of Police Office. The amounts to be paid as per category of the bar

were decided and, at that time, Mr. Sachin Waze informed them that the money so

collected will go to 'No.1' and Crime Branch and Social Service Branch of Mumbai

Police. Monies were collected and paid to Mr. Sachin Waze.

56.           Mr. Param Bir Singh, on his part, stated that Mr. Sachin Waze had

briefed him about the expectation of the Applicant of collection of Rs.100 Crores

including Rs.40-50 Crores from restaurants and bars, in the second half of February,

2021 and he had advised him not to succumb to the pressure and not to indulge in

such illegal activities. Similarly, Mr. Patil, ACP had also briefed him and Mr. Patil was

also advised against indulging in any such activities. As to who is No.1, referred to by

Mr. Sachin Waze, Mr. Param Bir Singh stated that the Commissioner of Police was

never called or referred to as No.1.

57.           At this stage, it is necessary to note a material deviation from the

aforesaid version in the form of statement of Mr. Sanjay Patil. In his statement

recorded by ED under Section 50 of PMLA, Mr. Patil referred to the meetings in the

office of Mr.Sachin Waze with the orchestra bar owners, wherein Mr. Sachin Waze,

after the bar owners left the office, allegedly informed him that he was collecting

money from the orchestra bar owners for allowing them to run the bars without any


SSP                                                                                37/53
                                                               BA 1021 OF 2022.doc

restrictions. Subsequently, in the month of March, 2021 Mr. Waze informed him that

the Applicant had asked him to collect Rs.3 Lakhs each from 1750 bars across Mumbai.

Upon being enquired, Mr. Sachin Waze informed him that he had already appraised

the Commissioner of Police about the said demand.

58.          On 4th March, 2021 according to Mr. Patil, when he visited

'Dnyaneshwari' the then Official residence of the Applicant, along with Mr. Raju

Bhujbal, the then DCP, Mr. Sanjeev Palande asked both of them as to whether the

collection of Rs.3 Lakhs each from 1750 bars and restaurants across Mumbai was being

made, to which he replied that the figure of number of bars was false and he and his

branch were not indulging in any such collection. Mr. Patil claimed to have informed

the said fact about the said conversation with Mr. Palande to Mr. Param Bir Singh, the

then Commissioner of Police.

59.          Mr. Patil in his statement under Section 161 of the Code before the

Investigating Officer in CBI Case, claimed to have enquired with Mr. Waze as to why

he was collecting the amount from the orchestra bar owners. Mr. Waze replied that

he was doing it for 'No.1'. When he asked as to who was 'No.1', Mr. Waze informed

him that it was Commissioner of Police.       In another statement recorded by the

learned Metropolitan Magistrate under Section 164 of the Code in C.R.No.71 of 2021

registered with Goregaon Police Station, Mr. Sanjay Patil reiterated that after the

meeting with the orchestra bar owners, he had enquired with Mr. Sachin Waze as to


SSP                                                                             38/53
                                                                 BA 1021 OF 2022.doc

why he was collecting the amount, the latter replied that it was for No.1. Upon being

further questioned as to who was No.1, Mr. Waze told that it was Commissioner of

Police.

60.           Banking upon the aforesaid statements of Mr. Sanjay Patil, and Mr.

Mahesh Shetty, Uday Kumar Shetty and Jaya Poojari, owners of the bar recorded

under Section 164 of the Code, wherein they asserted that in common parlance,

Commissioner of Police was considered to be No.1 in the police hierarchy, it was

submitted that the person for whom Mr. Waze was allegedly collecting money from

the orchestra bar owners, was not the Applicant, but the then Commissioner of Police.

These statements which were recorded before the learned Magistrate stand on a

higher footing than the statements extracted by the ED under Section 50 of the

PMLA.

61.           The situation which thus, obtains is that the allegation of collection of a

sum of Rs.4.70 Crores from the bar owners by Mr. Sachin Waze are borne out by the

statements of Mr. Waze as well as the persons who claimed to have paid the said

amount to Mr. Waze. The said amount in the context of the allegation would satisfy

the description of 'proceeds of crime'.    For whom or at whose behest/instance the

said amount was collected is the pivotal question.

62.           Mr. Anil Singh canvassed a submission that there is material to indicate

that the proceeds of crime were delivered to the Applicant either directly or indirectly.


SSP                                                                                39/53
                                                                BA 1021 OF 2022.doc

The said factum of possession itself would constitute an offence punishable under

Section 3, even if there is no material to indicate that the said proceeds of crime were

subsequently layered or integrated. In addition, according to Mr. Singh, in the case at

hand, there is material to indicate that the proceeds of crime found its way to the

accounts of Shri Sai Shikshan Sanstha through complex process of layering and

integration.

63.            At this stage, the statements of Mr. Surendra Jain, co-accused and Mr.

Sudhir Baheti, Chartered Accountant, assume significance.       Mr. Jain stated that he

and his family members operate around 40 shell companies. Mr. Sudhir Baheti, CA,

would convey the requirement of credit in lieu of cash.     At the instructions of Mr.

Sudhir Baheti, the amount were credited to the account of Shri Sai Shikshan Sanstha

through RTGS/cheque. Since the year 2013, he had been crediting the amounts to

the account of Shri Sai Shikshan Sanstha.           He claimed to have transferred

approximately Rs. 4 Crores to the account of Shri Sai Shikshan Sanstha through M/s.

V.A.Realcom Pvt. Ltd., M/s. Reliable Finance Company Pvt. Ltd. and M/s. Utsav

Securities Pvt. Ltd.

64.            Mr. Sudhir Baheti, CA states that he had known Mr.Surendra and

Virendra Jain, co-accused and Mr. Hrishikesh Deshmukh, son of the Applicant, who

was managing the affairs of Shri Sai Shikshan Sanstha. At Mr. Hrishikesh's instance,

he had coordinated transfer of credit to the account of Shri Sai Shikshan Sanstha


SSP                                                                               40/53
                                                                  BA 1021 OF 2022.doc

during the period 2013-2021. A sum of Rs.4,18,67,782/- was, thus, credited to the

account of Shri Sai Shikshan Sanstha in the aforesaid fashion. After receipt of the

credit, Mr. Hrishikesh Deshmukh used to pass the required amount in cash through

Jain brothers to Havala operators.

65.            As enunciated in the case of Vijay Choudhary (supra), in the context of

the allegation of money laundering, in the case at hand, it has to be seen whether there

is material to show that the aforesaid amounts, especially a sum of Rs.1.71 Crores

transferred to the account of Shri Sai Shikshan Sanstha, partakes the character of

'proceeds of crime'. To put it in other words, whether the said amount was derived or

obtained directly or indirectly as a result of criminal activity relating to the scheduled

offences for which the Applicant and others are arraigned.            In Supplementary

Prosecution Complaint, the prosecution has approached with a positive case that the

said amount of Rs.1.71 Crores transferred during the months of February and March,

2021 (first component) forms part of the amount of Rs.4.70 Crores allegedly extorted

by Mr. Sachin Waze from the bars owners and handed over to Mr. Kundan Shinde.

This part of the allegation, as indicated above, primarily rests on the claim of Mr.

Sachin Waze.

66.            Mr. Chaudhary, learned Counsel for the Applicant, urged that the

statement of Mr. Sanjay Patil that Mr. Sachin Waze told him that the money was being

collected for the then Commissioner of Police, and the owners of the bars, who


SSP                                                                                 41/53
                                                                BA 1021 OF 2022.doc

categorically stated that in their estimation, 'No.1' in the police force was the

Commissioner of Police, indicate that there is no link between the alleged criminal

activities of Mr. Sachin Waze and the Applicant and the alleged 'proceeds of crime' so

collected by Mr. Sachin Waze and the amount credited to the account of Shri Sai

Shikshan Sanstha.

67.          The statements of the bar owners do not appear to carry the matter any

further as it is their assessment as to who the 'No.1' was in the common parlance. Mr.

Sanjay Patil, however, asserted that upon being inquired, Mr. Sachin Waze told him

that 'No.1' was the then Commissioner of Police. This statement of Mr. Sanjay Patil,

in my view, is required to be considered in the context of the sequence of events. As it

emerges from the record, Mr. Sanjay Patil's presence in the meeting of Mr. Sachin

Waze with the representatives of the bar owners is stated to both by Mr. Sachin Waze

and those representatives.   He was the in-charge of Social Service Branch, which

monitored the functioning of bars. The inquiry by Mr. Sanjay Patil as to for whom the

amount was being collected was, in a sense, natural. At that point of time, when the

extortion of money from the bar owners allegedly commenced, according to Mr. Patil,

Mr. Sachin Waze disclosed that the money was being collected at the instance of the

then Commissioner of Police.

68.          In the aforesaid view of the matter, the credibility of accusation entirely

hinges on the statements of Mr. Sachin Waze, the co-accused, on both the points, as to


SSP                                                                               42/53
                                                                 BA 1021 OF 2022.doc

at whose instance the money was collected and to whom the money, so collected, was

allegedly delivered.   The latter aspect, it appears, solely rests on the claim of Mr.

Sachin Waze.

69.            During the course of the submissions, on instructions, the Court was

informed that Mr. Sachin Waze has been declared an approver by the CBI in the

predicate offences, and in instant case also, an application has been preferred by Mr.

Sachin Waze to declare him as an approver and the ED has given its no objection to

the grant of the said prayer.

70.            As of now, the status of Mr. Sachin Waze is a co-accused. The

statements of Mr. Sachin Waze, banked upon by the prosecution, are but statements of

a co-accused. To what extent, even at this stage, the statements of co-accused can be

used against another, may warrant consideration. Even if it is assumed that the

confession of a co-accused can be used against another co-accused, in the event of a

joint trial, under Section 30 of the Evidence Act, 1872, or for that matter in the event

of grant of pardon, the co-accused Mr. Sachin Waze deposes as an approver in favour

of the prosecution, the question of reliability may arise in the light of the well

recognized principles of law. Undoubtedly, that would be a matter for trial. But the

character in which the statements are made by Mr. Sachin Waze and credibility of

accusation therein qua the Applicant, in the light of the material on record, does bear

upon the exercise of discretion while considering the prayer for bail.


SSP                                                                               43/53
                                                               BA 1021 OF 2022.doc

71.          I propose to consider the credibility of the statements of Mr. Sachin

Waze from two perspectives. One, in the light of the multiple statements made by him

Two, whether any support or sustenance can be drawn to the statements of Mr Sachin

Waze from other quarters.

72.          As the starting point of the alleged demand to collect money from the

bars and restaurants was allegedly in the meeting in the month of October 2020 in

which Mr. Karunakar Shetty had given the list of 1750 bars and restaurants, during the

course of hearing, the Court inquired as to whether the statement of Mr. Karunakar

Shetty was recorded. Mr. Anil Singh fairly tendered a copy of the statement of Mr.

Karunakar Shetty which was recorded on 8 th November, 2021. It would be suffice to

note that Mr. Karunakar Shetty had a different tale to tell. He claimed to have met Mr.

Sachin Waze once and, in the said meeting, the latter demanded Rs.10 lakhs for

unhindered functioning of his restaurants and bar till late hours. On the aspect of the

delivery of the cash amount, there is a significant difference in the version of Mr.

Sachin Waze in the confession made before the learned Magistrate. In the statement

before the ED, Mr. Sachin Waze claimed that he had received calls from the Applicant

to deliver the cash amount to Mr. Kundan Shinde and the latter, thereafter, called him

and collected the cash. In the confession before the learned Magistrate, Mr. Sachin

Waze stated that he received call from Mr. Kundan Shinde and, thereupon, went to

the designated places and delivered the cash. No call was thus attributed to the


SSP                                                                              44/53
                                                                  BA 1021 OF 2022.doc

Applicant before the delivery of the cash amount. This omission, prima facie, cannot

be said to be innocuous. In a sense this runs against the claim of Mr. Sachin Waze of

direct instructions by the Applicant to Mr. Sachin Waze, immediately before the

alleged delivery of cash to Mr. Kundan Shinde.

73.           On the second aspect, as noted above, Mr. Sanjay Patil's statements runs

counter to the version of Mr. Sachin Waze as to the identity of the person for whom

the amount was allegedly collected. As far as support sought to be drawn from the

statement of Mr. Param Bir Singh, again it is imperative to note that Mr. Sachin Waze

claimed to have appraised Mr. Param Bir Singh that there was instruction from the

Applicant to collect money from the bars/restaurants in the month of February, 2021,

but he did not disclose that he was already collecting the amount. The claim that Mr.

Sanjeev Palande had also asked Mr. Sanjay Patil and Mr. Raju Bhujbal to collect a sum

of Rs.3 Lakhs per month from 1750 bars/restaurants in a meeting of 4 th March, 2021,

prima facie, does not seem to have been borne out by the statement of Mr. Sanjay

Patil. A perusal of the statement of Mr. Sanjay Patil indicates that, in the said meeting,

Mr. Sanjeev Palande inquired with Mr. Sanjay Patil as to whether such amount was

being collected from the bars/restaurants.

74.           Without delving into the aspect of the alleged inconsistent statements

made by Mr Sachin Waze before the other forums including Justice Chandiwal

Commission of Enquiry, where Mr. Sachin Waze, allegedly disowned everything, in


SSP                                                                                 45/53
                                                                 BA 1021 OF 2022.doc

my view, the aforesaid material, prima facie, renders it unsafe to place reliance on the

statement of Mr. Sachin Waze, a co-accused, that cash amount was collected and

delivered to Mr. Kundan Shinde at the instructions of the Applicant.

75.           Mr. Chaudhary's criticisam of the credentials of Mr. Sachin Waze, in the

light of the situation in which Mr. Sachin Waze finds himself, borne out by the

material on record, may carry some substance. In the least, the tenure of Mr. Sachin

Waze as a police officer has been controversial. He was under suspension for almost

16 years. He came to be arrested by NIA in C.R.No.35 of 2021 for the alleged murder

of a person in connection with the occurrence of a gelatin laden SUV. His statements

were recorded by ED whilst he remained in the custody of jurisdictional Court.

76.           All these factors if considered on the anvil of the test enunciated in the

case of Ranjitsingh Sharma (supra) may persuade the Court to hold that, in all

probabilities, the Applicant may not be ultimately convicted.

77.           The aforesaid consideration impels me to hold that the Applicant has

succeeded in crossing the first hurdle.      Satisfaction regarding the Applicant not

committing the offence, while on bail, can be legitimately arrived at on the basis of the

fact that there are no antecedents to the credit of the Applicant.        Secondly, the

substratum of the prosecution case is that it was the office of the Home Minister,

which the Applicant abused to indulge in predicate offences. The Applicant has long

been divested of the said office.


SSP                                                                                46/53
                                                                         BA 1021 OF 2022.doc

78.           There is another facet which deserves consideration.                    Inviting the

attention of the Court to the medical record, Mr. Chaudhary submitted that the

Applicant is even otherwise entitled to be released on bail by invoking the first proviso

to Section 45 of the PMLA. Mr. Anil Singh, learned ASG endeavoured to resist the

prayer on the count that the Application is not preferred on medical grounds. I am

afraid, it may not be proper to construe the first proviso to Section 45 in such a

constricted way. The proviso can be taken into account even when the Court is

considering the Application for bail on merits and not necessarily only when the

accused seeks bail on the grounds mentioned in the proviso.

79.           The first proviso to Section 45 reads as under :

           "Provided that a person, who is under the age of sixteen years or is a woman
           or is sick or infirm, [or is accused either on his own or along with other co-
           accused of money - laundering a sum of less than one crore rupees] may be
           released on bail, if the Special Court so directs"



80.           The aforesaid proviso to Section 45 of PMLA appears to have been

inserted by the legislature to mollify the rigour of the restrictions envisaged by the

main part of sub-section (1) of Section 45 of PMLA. It is pertinent to note that such a

provision is not to be found in other statutes which contain identical restrictions like

MCOCA, NDPS and UAPA. The intent of the legislature to vest discretion in the

Court to grant bail despite the existence of the bar in the main part of sub-section (1)

of Section 45 is required to be given effect to. In my view, the proviso is required to be

SSP                                                                                         47/53
                                                                         BA 1021 OF 2022.doc

construed in such a manner that effect can be given to main part of Section 45(1) as

well as the discretion which the proviso vests in the Court.

81.            As a general rule, the proper function of a proviso is that it qualifies the

generality of enacting part by providing an exception and takes out, from the main

enactment, a portion which, but for the proviso, would fall within the ambit of the

enacting part. Normally a proviso is not construed in such fashion as to completely

nullify the main enactment. If it is held that the proviso can be resorted to only after

the accused fully satisfies the twin conditions, then the proviso would be rendered

otiose. Conversely, if it is held that if the personal attributes of an accused satisfy the

requirement of proviso, the accused can be released on bail, de hors the nature of the

accusation and material in support thereof, e.g. in case of a woman accused, the main

part of Section 45(1) would be rendered nugatory and the very object of insertion of

twin conditions would be defeated. Steering clear of these two extremes, exercise of

judicious discretion, depending of the facts of the given case, appears to be the correct

approach.

82.            In the case at hand, pursuant to the directions of the Court, the Chief

Medical Officer, Mumbai Central Prison, Mumbai submitted a report on 8 th July, 2022

wherein the Applicant was diagnosed to be suffering from :

            "Irritable Bowel with accelerated hypertension I known case of ischemic heart
            disease   with   bradycardia,   chronic   obstructive   pulmonary     disease,
            hyperlipidaemia, psoriasis, insomnia, recurrent bilateral shoulder dislocation


SSP                                                                                          48/53
                                                                         BA 1021 OF 2022.doc

          and right lower limb radiculopathy."



83.           The health status as of that day of the Applicant was as under :

          "Patient is suffering from frequent episodes of loose motion, severe headache,
          chest pain episodes, high blood pressure, flared psoriasis, pain over shoulder
          joint post dislocation, tingling sensation over right lower limb. At present he is
          managed conservatively on medications."



84.           Mr. Chaudhary further submitted that the Applicant had recent episodes

of heath scare. On 14th July, 2022 the Applicant had a fall and shoulder dislocation. He

was advised C.T. Brain. On 26th August, 2022 the Applicant was rushed to JJ Hospital

as he had chest pain and a fall. He was advised MRI Brain Angio. Copies of the

medical reports / certificates are placed on record in support of the submissions.

85.           The material on record does indicate that the Applicant has been

suffering from multiple ailments. He is 73 years of age. Few of the ailments may

classified as de-generative.      The medical reports/certificates also show that the

Applicant is suffering from chronic ailments, as well. In the light of the material on

record, it would be audacious to observe that the Applicant is not a sick person.

86.           Mr. Anil Singh submitted that all the necessary treatment has been

provided to the Applicant and there is no material to show that the Applicant is

suffering from such a disease which cannot be treated at prison hospital and, therefore,

the Applicant does not deserve to be enlarged on bail on medical grounds. Reliance


SSP                                                                                            49/53
                                                                   BA 1021 OF 2022.doc

was placed on the judgments of the Supreme Court in the cases of State of Uttar

Pradesh V/s. Gayatri Prasad Prajapati6 and Pawan @ Tamatar V/s. Ram Prakash

Pandey and Anr.7 to bolster up the aforesaid submission.

87.              Evidently, the exercise of discretion on medical ground is rooted in facts

of a given case. In the case at hand, the Court has considered the entitlement of the

Applicant for bail on merits as well, and found a prima facie case for exercise of

discretion is made out. As the proviso empowers the Court to exercise the discretion

in favour of an accused who is otherwise sick or infirm, the Court has considered the

material on record and finds, in the totality of the circumstances, a case for exercise of

the discretion under the proviso as well.

88.              The Applicant appears to have roots in society. The possibility of fleeing

away from justice seems remote. The apprehension on the part of the prosecution of

tampering with evidence and threatening the witnesses can be taken care of by

imposing appropriate conditions.

89.              The Application, therefore, deserves to be allowed.          Hence, the

following order :

                                          ORDER
                 (i)     The Application stands allowed.

                 (ii)    The Applicant - Anil V. Deshmukh be released on bail on

6     2020 SCC online SC 843
7     (2002) 9 SCC 166

SSP                                                                                  50/53
                                                                BA 1021 OF 2022.doc

furnishing a P.R. bond in the sum of Rs.1 Lakh and one or two sureties in the like amount to the satisfaction of the learned Judge, PMLA, Mumbai.

(iii) The Applicant shall report the Office of the Enforcement Directorate on every Monday in between 10.00 a.m. to 12.00 noon for a period of two months from the date of his release. Thereafter, the Applicant shall report to the said office on every alternate Monday from 10.00 a.m. to 12.00 noon for next four months.

(iv) The Applicant shall attend each and every date of the proceedings before the PMLA Court, Mumbai.

(v) The Applicant shall remain within the jurisdiction of the PMLA Court i.e. Greater Mumbai till the trial is concluded and shall not leave the area without prior permission of the PMLA Court.

(vi) The Applicant shall surrender his passport before the PMLA Court, if not already surrendered.

(vii) The Applicant shall not, either himself, or through any other person, tamper with the prosecution evidence and give threats or inducement to any of the prosecution witnesses.

(viii) The Applicant shall not indulge in any activities similar to the activities on the basis of which the Applicant stands prosecuted.

(ix) The Applicant shall not try to establish communication with the co-accused or any other person involved directly or indirectly in similar activities, SSP 51/53 BA 1021 OF 2022.doc through any mode of communication.

(x) The Applicant shall co-operate with the expeditious disposal of the trial and in case the delay is caused on account of any act or conduct of the Applicant, the bail shall be liable to be cancelled.

(xi) In the event the Applicant violates any of the aforesaid conditions, the relief of bail granted by this Court shall be liable to be cancelled.

(xii) After release of the Applicant on bail, he shall file an undertaking within two weeks before the PMLA Court stating therein that he will strictly abide by the aforesaid conditions.

(xiii) By way of abundant caution, it is clarified that the observations made in the order are limited to the consideration of the question of grant of bail and they shall not be construed as an expression of opinion which bears on the merits of the matter in this case as well as the prosecution for the predicate offences.

( N.J.JAMADAR, J. ) At this stage, Mr. Anil Singh, learned ASG seeks stay to the execution and operation of this order as number of issues were raised by the Respondent based on the judgments of the Supreme Court. It is further submitted that in view of the current holidays, it may not be possible to immediately move the Supreme Court.

Mr. Nikam, learned Counsel for the Applicant resisted the prayer for SSP 52/53 BA 1021 OF 2022.doc stay. It is submitted that after a full fledged hearing, this Court has passed an order and there is no justification to stay the order of grant of bail.

Since this Court has considered inter alia the aspect of 'proceeds of crime' and the effect of proviso to Section 45(1) of PMLA, the request for stay seems justifiable. As the Supreme Court will reopen on 10 th October, 2022, it would be expedient in the interest of justice to direct that the bail order shall become effective from 13th October, 2022.

( N.J.JAMADR, J. ) SSP 53/53