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 57, Cited by 0]

Chattisgarh High Court

Revti Sahu vs The Deputy Director on 22 April, 2026

Author: Ramesh Sinha

Bench: Ramesh Sinha

                                     1




                                                     2026:CGHC:18260-DB




                                                                     AFR

            HIGH COURT OF CHHATTISGARH AT BILASPUR


                             MA No. 21 of 2026

Tushar Sahu S/o Yoganand Sahu, Aged About 32 Years R/o Panduka, Tehsil
Rajim, Distt. Gariyaband (C.G.)
                                                            --- Appellant(s)
                                  Versus
The Deputy Director Directorate of Enforcement, Raipur, Government of India,
A-1 Block, Pachpedi Naka, Pujari Chambers, Raipur C.G. 492001
                                                        --- Respondent(s)

                             MA No. 22 of 2026

Pankaj Kumar Sahu S/o Arun Kumar Sahu Aged About 32 Years Gram
Panduka, Thana- Panduka, Tehsil Chhura, Dist- Gariyaband C.G. 493887.
                                                            ---Appellant(s)
                                  Versus
The Deputy Director Directorate of Enforcement, Raipur, Government of India
A-1 Block, Pachpedi Naka, Pujari Chambers, Raipur C.G. 492001.
                                                        --- Respondent(s)

                             MA No. 23 of 2026

Poonam Sahu D/o Arun Kumar Sahu Aged About 35 Years Gram - Panduka,
Thana - Panduka, Tehsil - Chhura, Distt. Gariyaband Chhattisgarh 493887
                                                            ---Appellant(s)
                                  Versus
The Deputy Director Directorate of Enforcement, Raipur Government of India
A-1 Block, Pujari Chamber, Pachpedi Naka, Raipur 492001
                                                        --- Respondent(s)
                                       2

                            MA No. 24 of 2026

Piyush Kumar Sahu S/o Arun Kumar Sahu Aged About 36 Years Gram -
Panduka, Thana - Panduka, Tehsil Chhura, Distt. Gariyaband Chhattisgarh
493887
                                                             ---Appellant(s)
                                  Versus
The Deputy Director Directorate of Enforcement, Raipur Government of India
A-1 Block, Pujari Chambers, Pachpedi Naka, Raipur 492001
                                                         --- Respondent(s)

                            MA No. 25 of 2026

Arun Kumar Sahu S/o Late Sri Lalji Sahu Aged About 69 Years Gram-
Panduka, Thana- Panduka, Tehsil Chhura, Dist. Gariyaband Chhattisgarh
493887
                                                             ---Appellant(s)
                                  Versus
The Deputy Director Directorate of Enforcement, Raipur Government of India
A-1 Block, Pujari Chambers, Pachpedi Naka, Raipur, C.G. 492001
                                                          --- Respondent(s)

                            MA No. 26 of 2026

Ranu Sahu W/o Jai Prakash Maurya, Aged About 41 Years R/o D-2, Officers
Colony, Devendra Nagar, Raipur C.G.
                                                             ---Appellant(s)
                                  Versus
The Deputy Director Directorate of Enforcement, Raipur, Government of India,
A-1 Block Pujari Chambers, Pachpedi Naka, Raipur C.G. 492001
                                                          --- Respondent(s)

                            MA No. 27 of 2026

Shalini Sahu W/o Piyush Kumar Sahu Aged About 31 Years R/o Gram-
Panduka,    Thana-     Panduka,   Tehsil-   Chhura,   District-   Gariyaband,
Chhattisgarh- 493887
                                                             ---Appellant(s)
                                  Versus
The Deputy Director, Directorate of Enforcement, Raipur, Government of India,
A-1 Block, Pachpedi Naka, Pujari Chamber, Raipur, Chhattisgarh- 492001
                                                          --- Respondent(s)
                                        3

                             MA No. 28 of 2026

Laxmi Sahu W/o Arun Kumar Sahu Aged About 62 Years R/o Gram- Panduka,
Thana- Panduka, Tehsil- Chhura, District- Gariyaband, Chhattisgarh- 493887
                                                            ---Appellant(s)
                                   Versus
The Deputy Director Directorate of Enforcement, Raipur, Government of India,
A-1 Block, Pachpedi Naka, Pujari Chambers, Raipur, Chhattisgarh- 492001
                                                         --- Respondent(s)

                             MA No. 29 of 2026

Revti Sahu W/o Yoganand Sahu Aged About 53 Years R/o Panduka, Tehsil-
Rajim, District- Gariyaband, Chhattisgarh.
                                                            ---Appellant(s)
                                   Versus
The Deputy Director Directorate of Enforcement, Raipur, Government of India,
A-1 Block, Pachpedi Naka, Pujari Chambers, Raipur, Chhattisgarh- 492001
                                                        --- Respondent(s)

              (Cause Title Taken from Case Information System)

For Appellant(s)      :
                      Ms. Somaya Gupta (through Video Conferencing)
                      and Ms. Khushboo Naresh Dua, Advocates.
For Respondent(s) : Dr. Saurabh Kumar Pande, Advocate
Date of Hearing    : 15/04/2026
Date of Judgment   : 22/04/2026
                 Hon'ble Mr. Ramesh Sinha, Chief Justice
                   Hon'ble Mr. Ravindra Kumar Agrawal, Judge


                              C.A.V. Judgment
Per Ramesh Sinha, Chief Justice


   1. Heard Ms. Somaya Gupta, learned counsel appearing for the

      appellant(s) through Video Conferencing as well as Dr. Saurabh Kumar

      Pandey, learned counsel for the respondent-Directorate of Enforcement

      (for short, the ED).

   2. Since all these appeals filed under Section 42 of the Prevention of

      Money Laundering Act, 2002 (for short, the PMLA), arise from a

      common order passed by the learned Appellate Tribunal under the
                                     4

   Smugglers and Foreign Exchange Manipulators (Forfeiture of Property)

   Act, 1976 {for short, the SAFEMA} at New Delhi (for short, the Appellate

   Tribunal), and all the appellants are family members and the issue and

   facts are also similar and interconnected, they were heard together and

   are being disposed of by this common judgment.

3. The appellant, in MA No. 21/2026, has prayed for the following relief(s):

        "a. Allow the present Appeal;
        b. Pass an order setting aside the Impugned Final Order dated
        16.10.2025 passed by the Hon'ble Appellate Tribunal under
        SAFEMA at New Delhi in FPA-PMLA-6921/RP/2023 titled
        "Tushar Sahu v. Deputy Director, Directorate of Enforcement,
        Raipur whereby the Appeal dismissed by the Hon'ble Appellate
        Tribunal and consequently, the Final Order dated 09.10.2023
        passed by the Ld. Adjudicating Authority in Original Complaint
        No. 1988 of 2023 dated 28.05.2023 whereby the Ld.
        Adjudicating Authority confirmed the Provisional Attachment
        Order No. 02/2023 in ECIR/RPZO/09/2022 dated 29.09.2022
        was upheld;
        c. Pass such other further order(s) as this Hon'ble Court may
        deem fit and necessary in the interest of justice."
4. The appellant, in MA No. 22/2026, has prayed for the following relief(s):

        "a. Allow the present Appeal;
        b. Pass an order setting aside the Impugned Final Order dated
        16.10.2025 passed by the Hon'ble Appellate Tribunal under
        SAFEMA at New Delhi in FPA-PMLA-6932/RP/2023 titled
        "Pankaj Kumar Sahu v. Deputy Director, Directorate of
        Enforcement, Raipur" whereby the Appeal dismissed by the
        Hon'ble Appellate Tribunal and consequently, the Final Order
        dated 09.10.2023 passed by the Ld. Adjudicating Authority in
        Original Complaint No. 1988 of 2023 dated 28.05.2023
        whereby the Ld. Adjudicating Authority confirmed the
        Provisional    Attachment       Order   No.    02/2023      in
        ECIR/RPZO/09/2022 dated 29.09.2022 was upheld;
        c. Pass such other further order(s) as this Hon'ble Court may
        deem fit and necessary in the interest of justice. ."
5. The appellant, in MA No. 23/2026, has prayed for the following relief(s):

        "a. Allow the present Appeal;
        b. Pass an order setting aside the Impugned Final Order
        dated 16.10.2025 passed by the Hon'ble Appellate Tribunal
                                          5

             under SAFEMA at New Delhi in FPA-PMLA-6933/RP/2023
             titled "POONAM SAHU v. Deputy Director, Directorate of
             Enforcement, Raipur" whereby the Appeal dismissed by the
             Hon'ble Appellate Tribunal and consequently, the Final Order
             dated 09.10.2023 passed by the Ld. Adjudicating Authority in
             Original Complaint No. 1988 of 2023 dated 28.05.2023
             whereby the Ld. Adjudicating Authority confirmed the
             Provisional   Attachment     Order    No.     02/2023     in
             ECIR/RPZO/09/2022 dated 29.09.2022 was upheld;
             c. Pass such other further order(s) as this Hon'ble Court may
             deem fit and necessary in the interest of justice."
     6. The appellant, in MA No. 24/2026, has prayed for the following relief(s):

             "a. Allow the present Appeal;
             b. Pass an order setting aside the Impugned Final Order
             dated 16.10.2025 passed by the Hon'ble Appellate Tribunal
             under SAFEMA at New Delhi in FPA-PMLA-6920/RP/2023
             titled "Piyush Sahu v. Deputy Director, Directorate of
             Enforcement, Raipur" whereby the Appeal dismissed by the
             Hon'ble Appellate Tribunal and consequently, the Final Order
             dated 09.10.2023 passed by the Ld. Adjudicating Authority in
             Original Complaint No. 1988 of 2023 dated 28.05.2023
             whereby the Ld. Adjudicating Authority confirmed the
             Provisional   Attachment     Order    No.     02/2023     in
             ECIR/RPZO/09/2022 dated 29.09.2022 was upheld;
             c. Pass such other further order(s) as this Hon'ble Court may
             deem fit and necessary in the interest of justice."
     7. The appellant, in MA No. 25/2026, has prayed for the following relief(s):

             "a. Allow the present Appeal;
             b. Pass an order setting aside the Impugned Final Order
             dated 16.10.2025 passed by the Hon'ble Appellate Tribunal
             under SAFEMA at New Delhi in FPA-PMLA-6918/RP/2023
             titled "Arun Kumar Sahu v. Deputy Director, Directorate of
             Enforcement, Raipur" whereby the Appeal dismissed by the
             Hon'ble Appellate Tribunal and consequently, the Final Order
             dated 09.10.2023 passed by the Ld. Adjudicating Authority in
             Original Complaint No. 1988 of 2023 dated 28.05.2023
             whereby the Ld. Adjudicating Authority confirmed the
             Provisional    Attachment    Order    No.     02/2023     in
             ECIR/RPZO/09/2022 dated 29.09.2022 was upheld;
             c. Pass such other further order(s) as this Hon'ble Court may
             deem fit and necessary in the interest of justice."
8.      The appellant, in MA No. 26/2026, has prayed for the following relief(s):

             "a. Allow the present Appeal;
                                        6

          b. Pass an order setting aside the Impugned Final Order
          dated 16.10.2025 passed by the Hon'ble Appellate Tribunal
          under SAFEMA at New Delhi in FPA-PMLA-6924/RP/2023
          titled "Ranu Sahu v. Deputy Director, Directorate of
          Enforcement, Raipur" whereby the Appeal dismissed by the
          Hon'ble Appellate Tribunal and consequently, the Final Order
          dated 09.10.2023 passed by the Ld. Adjudicating Authority in
          Original Complaint No. 1988 of 2023 dated 28.05.2023
          whereby the Ld. Adjudicating Authority confirmed the
          Provisional   Attachment     Order    No.     02/2023     in
          ECIR/RPZO/09/2022 dated 29.09.2022 was upheld;
          c. Pass such other further order(s) as this Hon'ble Court may
          deem fit and necessary in the interest of justice.."
  9. The appellant, in MA No. 27/2026, has prayed for the following relief(s):

          "a. Allow the present Appeal;
          b. Pass an order setting aside the Impugned Final Order
          dated 16.10.2025 passed by the Hon'ble Appellate Tribunal
          under SAFEMA at New Delhi in FPA-PMLA-6919/RP/2023
          titled "SHALINI SAHU v. Deputy Director, Directorate of
          Enforcement, Raipur" whereby the Appeal dismissed by the
          Hon'ble Appellate Tribunal and consequently, the Final Order
          dated 09.10.2023 passed by the Ld. Adjudicating Authority in
          Original Complaint No. 1988 of 2023 dated 28.05.2023
          whereby the Ld. Adjudicating Authority confirmed the
          Provisional   Attachment     Order    No.     02/2023     in
          ECIR/RPZO/09/2022 dated 29.09.2022 was upheld;
          c. Pass such other further order(s) as this Hon'ble Court may
          deem fit and necessary in the interest of justice. Court. ."
10.   The appellant, in MA No. 28/2026, has prayed for the following relief(s):

          "a. Allow the present Appeal;
          b. Pass an order setting aside the Impugned Final Order
          dated 16.10.2025 passed by the Hon'ble Appellate Tribunal
          under SAFEMA at New Delhi in FPA-PMLA-6922/RP/2023
          titled "Laxmi Sahu v. Deputy Director, Directorate of
          Enforcement, Raipur" whereby the Appeal dismissed by the
          Hon'ble Appellate Tribunal and consequently, the Final Order
          dated 09.10.2023 passed by the Ld. Adjudicating Authority in
          Original Complaint No. 1988 of 2023 dated 28.05.2023
          whereby the Ld. Adjudicating Authority confirmed the
          Provisional   Attachment     Order    No.     02/2023     in
          ECIR/RPZO/09/2022 dated 29.09.2022 was upheld;
          c. Pass such other further order(s) as this Hon'ble Court may
          deem fit and necessary in the interest of justice."
11.   The appellant, in MA No. 29/2026, has prayed for the following relief(s):
                                       7

          "a. Allow the present Appeal;
          b. Pass an order setting aside the Impugned Final Order
          dated 16.10.2025 passed by the Hon'ble Appellate Tribunal
          under SAFEMA at New Delhi in FPA-PMLA-6923/RP/2023
          titled "REVTI SAHU v. Deputy Director, Directorate of
          Enforcement, Raipur" whereby the Appeal dismissed by the
          Hon'ble Appellate Tribunal and consequently, the Final Order
          dated 09.10.2023 passed by the Ld. Adjudicating Authority in
          Original Complaint No. 1988 of 2023 dated 28.05.2023
          whereby the Ld. Adjudicating Authority confirmed the
          Provisional   Attachment     Order    No.     02/2023     in
          ECIR/RPZO/09/2022 dated 29.09.2022 was upheld;
          c. Pass such other further order(s) as this Hon'ble Court may
          deem fit and necessary in the interest of justice."
12.   Challenge in these appeals filed under Section 42 of the PMLA is to the

      common final order dated 16.10.2025 (hereinafter referred to as 'the

      impugned order) passed by the Appellate Tribunal under the Smugglers

      and Foreign Exchange Manipulators (Forfeiture of Property) Act, 1976

      {for short, the SAFEMA} at New Delhi (for short, the Appellate Tribunal),

      in FPA-PMLA-6924/RP/2023 {in respect of appellant-Ranu Sahu}, FPA-

      PMLA-6918/RP/2023 {in respect of appellant-Arun Kumar Sahu}, FPA-

      PMLA-6919/RP/2023 {in respect of appellant-Shalini Sahu}, FPA-

      PMLA-6920/RP/2023 {in respect of appellant-Piyush Kumar Sahu},

      FPA-PMLA-6921/RP/2023 {in respect of appellant-Tushar Sahu}, FPA-

      PMLA-6922/RP/2023 {in respect of appellant-Laxmi Sahu}, FPA-PMLA-

      6923/RP/2023 {in respect of appellant-Revti Sahu}, FPA-PMLA-6932/

      RP/2023 {in respect of appellant-Pankaj Kumar Sahu}, FPA-PMLA-

      6933/RP/2023 {in respect of appellant-Poonam Sahu} by which the

      learned Appellate Tribunal has dismissed the appeal filed by the

      appellants challenging the order dated 09.10.2023 (for short, the

      Confirmation Order) passed by the learned Adjudicating Authority (for

      short, the AA) under the PMLA in Original Complaint No. 1988/2023 (for

      short, the OC) by which the Provisional Attachment Order (for short, the

      PAO) dated 08.05.2023, against the appellants, has been confirmed.
                                        8

13.   All the other appellants are relatives of Ranu Sahu. The appellant-

      Tushar Sahu is the cousin of Ranu Sahu. Pankaj Kumar Sahu, Piyush

      Kumar Sahu are brothers of Ranu Sahu. Poonam Sahu is the sister of

      Ranu Sahu. Arun Kumar Sahu is the father and Laxmi Sahu is the

      mother of Ranu Sahu. Sahlini Sahu is the wife of Piyush Kumar Sahu

      and Revti Sahu is the Aunt (rkbZ) of Ranu Sahu.

14.   The appeal, being MA No. 26/2026 filed by the appellant-Ranu Sahu, is

      taken as the lead case.

15.   The facts, as projected by the appellant-Ranu Sahu is that on

      12.07.2022, an FIR No. 129/2022 was registered by Kadugodi Police

      Station, Whitefield, Bengaluru under Section 186, 204, 353 and 120 B of

      the Indian Penal Code (for short, the IPC) against one Suryakant Tiwari

      and others on the basis of a complaint filed by Deputy Director of Income

      Tax, Foreign Assets Investigation, Unit 1, Bengaluru alleging that as part

      of the conspiracy, during the course of search by the Income Tax

      Department on 30.06.2022, Suryakant Tiwari had allegedly obstructed

      the officials from carrying out their official duties and destroyed crucial

      incriminating documents and digital evidence about the alleged illegal

      extortion on Coal Transportation, payments collected by Suryakant

      Tiwari and his gang.

16.   According to Ms. Somaya Gupta, learned counsel appearing for the

      appellant-Ranu Sahu, the appellant was not named in the FIR and

      further, no scheduled offence was disclosed in the FIR which was initially

      registered. It was only subsequently, vide Addendum dated 03.09.2022,

      that Section 384 IPC was added in the FIR. The appellant was not

      named even in the said Addendum. On 13.09.2022, OM in F.No.

      289/ED/36/2022-IT (Inv. II) was forwarded by Central Board of Direct
                                 9

Taxes (for short, the CBDT) to the ED containing the FIR No. 129/2022

P.S. Kadugodi, along with a report on the investigation conducted by the

Income Tax Department on M/s Jay Ambey Group of Raipur (Suryakant

Tiwari Group). On 29.09.2022, ECIR/RPZO/09/2022 was registered by

the ED, Raipur Zonal Office on the basis of Sections 120B and 384 IPC

being a part of FIR 129/2022. The appellant-Ranu Sahu was not named

in the said ECIR registered by the ED. On 14.10.2022, a search

operation was conducted at the residence of the appellant-Ranu Sahu,

i.e. the Collector's House, Raigarh, from where certain documents were

seized. On 4 occasions i.e. 14.10.2022, 20.10.2022, 21.10.2022 and

28.10.2022, the appellant-Ranu Sahu duly complied with the summons

issued by the ED and her statements under Section 50 of PMLA were

recorded. The same has been admitted by the ED in the prosecution

complaint filed against her. Pursuant to the instant ECIR, vide

Provisional Attachment Order No. 02/2022 dated 09.12.2022 (for short,

the 1st PAO) passed by the ED in the aforestated ECIR, properties to the

tune of approximately Rs.152.31 Crores were attached belonging to

Sameer Vishnoi, Suryakant Tiwari and Saumya Chaurasia. The said

PAO stands confirmed by the learned AA. It is pertinent to note that none

of the properties of the appellant were attached. On 09.12.2022, the ED

filed its Prosecution Complaint (for short, the PC) against Suryakant

Tiwari, Laxmikant Tiwari, Sunil Kumar Agarwal, Sameer Vishnoi, M/s

Indermani Mineral India Pvt. Ltd., M/s Maa Madwarani Coal

Beneficiation Pvt. Ltd., M/s KJSL Coal & Power Pvt. Ltd., for

commission of offence of Money Laundering under Section 3 punishable

under Section 4 of the PMLA before the learned Special Court of PMLA,

Raipur. The appellant was not named as an accused in the 1st PC.

Thereafter, vide PAO No. 01/2023 dated 29.01.2023 (for short, the
                                      10

      second PAO) passed by the ED in the instant ECIR, properties to the

      tune of approximately Rs.17.48 Crores were attached. The said PAO

      stands confirmed by the learned AA. At this stage also, none of the

      properties of the appellant-Ranu Sahu were attached.

17.   Subsequently on 30.01.2023, 1st Supplementary Prosecution Complaint

      was filed against Saumya Chaurasia, Anurag Chaurasia, Deepesh

      Taunk, Rajnikant Tiwari, Kailash Tiwari, Sandeep Kumar Nayak, Shiv

      Shankar Nag and Rajesh Chaudhary before the Hon'ble Special Court of

      PMLA, Raipur for commission of offence of money laundering under

      Section 3 punishable under Section 4 PMLA before the Hon'ble Special

      Court of PMLA, Raipur. The appellant was not named as an accused in

      the 2nd PC as well. Vide PAO No. 02/2023 dated 08.05.2023 (for short,

      the third PAO) passed by the ED in the instant ECIR under Section 5(1)

      of PMLA, properties to the tune of approximately Rs.51.40 Crores were

      provisionally attached belonging to, inter alia, the appellant-Ranu Sahu

      and her family members to the tune of a total of Rs. 5.52 Crores. On

      28.05.2023, the OC bearing No. 1988/2023 dated 28.05.2023 in the

      instant ECIR was filed on behalf of the respondent before the learned AA

      under Section 5(5) of PMLA seeking confirmation of PAO dated

      08.05.2023 bearing No. 02/2023 in the instant ECIR. On 30.05.2023, the

      learned Special Court, PMLA, Raipur took cognizance of both the

      aforementioned PCs filed by the ED in the captioned ECIR. A show

      cause notice dated 07.06.2023 was issued to the appellant-Ranu Sahu

      by the learned AA under Section 8(1) of the PMLA calling upon the

      defendant therein to show cause why the PAO in respect of properties

      should not be confirmed as representing proceeds of crime (for short,

      the PoC) being value of properties involved in money laundering. The

      same was accompanied with purported reasons to believe under
                                       11

      Section 8(1) of PMLA dated 05.06.2023 which does not even mention

      the name of the appellant herein, let alone bearing formation of belief of

      the learned AA to satisfy the test under Section 8(1) PMLA. On

      15.06.2023, a charge-sheet/final report was filed in FIR No. 129/2022

      registered at PS Kadugodi under Sections 204 and 353 IPC by the

      Karnataka State Police before Chief Judicial Magistrate Rural Court,

      Bengaluru against Suryakant Tiwari. No charge-sheet has been filed

      under any scheduled offence mentioned in the FIR i.e. under Sections

      120B or 384 IPC. In fact, even cognizance has not been taken under any

      scheduled offence. Further, for the purposes of FIR No. 129/2022, a

      charge-sheet has not been filed till date for a scheduled offence. In any

      case the appellant has not been charge-sheeted in the purported

      predicate offence and the charge-sheet filed does not disclose the

      commission of any scheduled offence to invoke the provisions of PMLA.

      Therefore, at the time of issuance of PAO and the show cause notice, a

      surviving scheduled offence did not exist.

18.   Ms. Gupta, learned counsel for the appellant would submit that PC

      having Ref. No. 3167/2023 dated 19.06.2023 was filed by the IT

      Department invoking therein Sections 181, 191, 193, 196, 200, 120B

      and 420 of the IPC by the ITD         Bhopal against Suryakant Tiwari,

      Saumya Chaurasia, Sameer Vishnoi, Rajnikant Tiwari, Laxmikant

      Tiwari, Nikhil Chandrakar, Rahul Kumar Singh, Navneet Tiwari, Parekh

      Kumar Kurrey, Sheikh Moeenuddin Quereshi, Chandra Prakash

      Jaiswal, Roshan Kumar Singh, Manish Upadhyay, Hemant Jaiswal. It

      appears that the appellant has not been named in the said Prosecution

      Complaint. It appears that such Prosecution Complaint dated

      19.06.2023 has been clubbed with the instant ECIR and investigation

      into the offence of money-laundering was initiated. The appellant was
                                 12

not named as a suspect in the ECIR or such PC. In compliance of the

show cause notice dated 07.06.2023, issued under Section 8(1) of

PMLA, the appellant filed her reply on 25.07.2023. The ED, in a

completely arbitrary and illegal manner, arrested the appellant on

22.07.2023 under Section 19 of PMLA in relation to the instant ECIR.

The appellant-Ranu Sahu was granted regular bail by the Hon'ble

Supreme Court on 07.08.2024 in SLP (Crl) No. 6963/2024 {Ranu Sahu

v. Directorate of Enforcement). Thereafter, on 18.08.2023, the ED filed

its 2nd supplementary PC in the captioned ECIR arraigning the following

persons as accused namely, Nikhil Chandrakar, the appellant-Ranu

Sahu, Piyush Sahu, Devendra Singh Yadav, Chandradev Prasad Rai,

Vinod Tiwari, Ram Pratap Singh,         Roshan Kumar Singh, Manish

Upadhyay, Navneet Tiwari, Narayan Sahu before the Hon'ble Special

Court of PMLA, Raipur for commission of offence of money laundering

under Section 3 punishable under Section 4 PMLA before the learned

Special Court of PMLA, Raipur. Pursuant to the reply filed in the OC No.

1988/2023 on behalf of the appellant, a aejoinder dated 13.09.2023 was

filed on behalf of ED. Pursuant to hearing final arguments in OC No.

1988/2023, the learned AA passed the final order dated 09.10.2023

whereby it confirmed the PAO No. 02/2023 and allowed the OC No.

1988/2023 without returning any findings on the contentions raised by

the appellant-Ranu Sahu. Ms. Gupta would submit that the confirmation

order has been passed mechanically for 100 movable and immovable

properties of all defendants therein, being a complete reproduction of the

written averments made by both the appellant-Ranu Sahu and ED and

devoid of any substantial application of mind or detailed reasoning by

the learned AA. At this point, no scheduled offence was in existence and

the PAO was erroneously confirmed by the learned AA. The appellant-
                                       13

      Ranu Sahu preferred an appeal dated 01.12.2023 before the learned

      Appellate Tribunal under Section 26 (1) of PMLA against the

      Confirmation Order dated 09.10.2023 passed by the learned AA in OC

      No. 1988 of 2023 dated 28.05.2023 whereby the learned AA has

      confirmed the PAO No. 02/2023 in ECIR/RPZO/09/2022 dated

      29.09.2022.

19.   Ms. Gupta would further submit that to cure the defect of absence of a

      surviving scheduled offence in the Coal Levy, ECIR/RPZO/09/2022, FIR

      No. 03/2024 dated 17.01.2024 (for short, the 2 nd Coal Levy FIR") was

      registered by Police Station, EOW & ACB, Raipur on the basis of

      information furnished by the ED under SEction 66(2) of PMLA on

      11.01.2024 to the DGP, ACB and EOW Raipur, Chhattisgarh in relation

      to facts discovered during investigation into ECIR/RPZO/09/2022 dated

      29.09.2022. In any case, registration of the said FIR cannot cure the

      defect of the issuance and confirmation of the PAO in absence of a

      scheduled offence. Vide order dated 20.02.2024 passed in the appeal

      before the learned Appellate Tribunal, possession was directed to

      remain with the appellant of the properties attached observing that there

      was no exceptional reason for the notice under Section 8(4) PMLA to be

      issued to the appellant herein. A reply to the Appeal bearing No. FPA-

      PMLA-6924/RP/2023 was filed on 12.08.2024 by the Respondent ED

      before the learned Appellate Tribunal. Pursuant to hearing the final

      arguments, the learned Appellate Tribunal, in a completely arbitrary and

      mechanical manner passed the impugned Order on 16.10.2025. Not

      only has the learned Appellate Tribunal failed to consider and appreciate

      the contentions raised by the appellant, but it has also failed to record

      the submissions.
                                        14

20.   Ms. Gupta would submit that the case of ED is that from the perusal of

      the PC and 1st Supplementary PC, the gravamen of ED's case appears

      to be that the cartel of Suryakant Tiwari as part of a well planned

      conspiracy and with the active support of Politicians and senior

      government functionaries managed to influence Sameer Vishnoi, the

      then director of Geology & Mining, and got issued Government order

      dated 15.07.2020 which became the fountain head of this extortion

      system. It is further alleged that the above notification dated 15.07.2020,

      which was issued by Sameer Vishnoi, at the instance of the cartel led by

      Suryakant Tiwari, modified the pre-existing transparent online process of

      getting e-Permits for transporting coal from mine to users, into a system

      which made it prone to massive corruption. It is further alleged that the

      notification introduced a requirement of getting a manual NOC from the

      mining section of the District Magistrate's office and this forced the coal

      user companies to physically apply to mining officer/DM for NOC for

      issuance of e-transportation permit. This introduction of a layer in the

      process of issuance of Transport Permits was misutilized by the Coal

      Cartel to demand Rs. 25 per tonne illegally, failing which the NOC was

      either not issued, or delayed to render the Coal Delivery Order (CDO)

      useless. It is further alleged that Suryakant Tiwari, the head of this

      syndicate on ground, deployed his men in various districts of

      Chhattisgarh who were in direct physical contact with the district level

      mining officers or through whatsapp messages. It is further alleged that

      this system of collection of illegal cash was facilitated/ coordinated by

      Suryakant Tiwari on the ground, and the system ran with impunity and

      without any interruption because Suryakant Tiwari had the backing of

      the Highest powers in the state and due to Mis close association with

      Saumya Chaurasia and in turn with other senior IAS/IPS officers. It is
                                        15

      further alleged that large amounts of cash was used to purchase land

      properties in the names of associates and distant relatives of Suryakant

      Tiwari, Saumya Churasia, Sameer Vishnoi and other associates of the

      syndicate. The circle/ guidance rate in Chhattisgarh is relatively low and

      it allowed the accused persons to purchase costly lands by giving only a

      small fraction of the purchase consideration in cheque and remaining

      amount in cash.

21.   Ms. Gupta would next submit that with respect to the appellant-Ranu

      Sahu, she has has not been named as a part of any such cartel which

      conspired for the issuance of such GO dated 15.07.2020. It is not the

      case of the ED that the appellant facilitated the issuance of such

      notification. In fact, she was posted as the Commissioner, GST with the

      additional charge as Managing Director, Chhattisgarh Tourism

      Development Board during such a period. The case of the ED against

      the appellant is that, the appellant worked as the District Collector of 2

      districts significant for the purposes of coal i.e. Korba (from June 2021 to

      June 2022) and Raigarh (from June 2022 to February 2023) i.e. during

      the period of the scam and facilitated the collection of aforementioned

      extortion amount by the coal syndicate of Suryakant Tiwari and received

      huge bribe amounts from Suryakant Tiwari and his associates. Further,

      scanty whatsapp chats of generic nature, bearing no reference to any

      financial transaction, between Roshan Singh (allegedly member of

      Suryakant Tiwari syndicate) along with whatsapp chats of personal

      nature, bearing no reference to any financial transaction, between the

      appellant and Suryakant Tiwari are being relied upon in order to

      fallaciously demonstrate the appellant's participation in the alleged

      conspiracy. Further, the ED has gone beyond the scope of the FIR in the

      purported predicate offence and has also alleged that the scope of
                                         16

      purported corruption by the appellant is not confined to coal levy but also

      irregularities in allotment of tenders of District Mining Fund. It is pertinent

      to note that DMF is not the subject matter of the concerned FIR and no

      allegations in relation to DMF funds forms part of the predicate offence.

      The appellant has been alleged to have aided and abetted Suryakant

      Tiwari in collection of such illegal amounts and to have received

      kickbacks in form of bribe which she gave to Rajnikant for safekeeping

      and amounts were spent by them as and when required according to the

      instructions of the appellant. It is alleged that perusal of the handwritten

      ledger maintained by Rajnikant Tiwari (associate/brother of Suryakant

      Tiwari) has entries with "RS/Ranu Mem/Ranu" from October 2021 to

      April 2022 showing 'incoming' of a total amount of Rs. 5.52 Crores. The

      ED has stated that such an amount was handed over by the appellant to

      Suryakant Tiwari and his associates, and Rs. 5.52 Crores is the

      quantum of illegal collection performed by the appellant. The ED has

      alleged that the said amount of Rs. 5.52 Crores has been utilised by the

      appellant in purchase of land in the name of family as the cash could not

      have come from any other legal business of her family. appellant is

      alleged to have acquired several immovable properties in Chhattisgarh

      after 15.07.2020 through her family members who are purportedly

      benami holders for the appellant. The ED has proceeded to attach

      properties purchased between 2017-2021 belonging to the appellant

      and her family members in the nature of both direct proceeds of crime

      and value thereof to the tune of Rs. 5.52 Crores. The properties attached

      belonging to the appellant were purchased before 15.07.2020 i.e. the

      date of the purported predicate offence.

22.   With respect to appellant(s) Tushar Sahu, Pankaj Kumar Sahu, Poonam

      Sahu, Piyush Kumar Sahu, Arun Kumar Sahu, Shalini Sahu, Laxmi
                                       17

      Sahu and Revti Sahu, Ms. Gupta would submit that there is no allegation

      of involvement of these appellants in the scheduled offence or the

      offence of money laundering. There is no role alleged or any conspiracy

      attributed qua the appellants in relation to the scheduled offence. The

      relevant property belonging to the appellants have been attached by the

      ED. The allegation of the ED is that the property purchased by these

      appellants were in fact purchased from the illegal money earned by the

      appellant-Ranu Sahu. The appellants are alleged to have purchased

      numerous immovable properties in cash. As per the allegations, the

      majority of the real estate consideration was paid in cash form to sellers

      and the minority portion via cheque. The cash of huge proportions have

      been utilized in purchase of land by the appellants and the only source of

      cash would have been the bribe money collected by Ms. Ranu Sahu for

      her active cooperation in the coal syndicate. The money originated out of

      proceeds of crime, being the share of Ms. Ranu Sahu was utilized by

      appellant in purchase of properties. The appellant had knowingly

      supported Ms. Ranu Sahu in laundering proceeds of crime. Ms. Gupta

      would next submit that the learned Appellate Tribunal as well as the

      learned ADD have failed to appreciate that the ED's case against the

      appellants   is   false,   presumptuous,    incoherent    and    mutually

      contradictory.

23.   Ms. Gupta would submit that vide Order No. F.No. 4138-47/

      Sankhikiya/Coal Bhandaran/N.Kra./2020, dated 15.07.2020, issued by

      the State Government, under the signatures of Sameer Vishnoi, IAS who

      was the Director, Geology & Mining, as well as Managing Director of

      Chhattisgarh Mineral Development Corporation, a change in the process

      of getting e-permits for transportation of coal from mines to users was

      introduced. A requirement of getting a manual NOC from the District
                                        18

      Mining Officer was introduced into an erstwhile fully online process. The

      appellant-Ranu Sahu, at this point of time was posted as the

      Commissioner, GST with the additional charge of Managing Director,

      Chhattisgarh Tourism Development board and had no role to play in

      issuance of such notification. Ranu Sahu took charge as the District

      Collector of Korba on 08.06.2021 and remained there upto 30.06.2022.

      According to the ED, this was the time when Ranu Sahu got involved in

      the predicate offence of allegedly collection of additional levy of Rs. 25/-

      per tonne of coal. 19 immovable properties purchased by Ranu Sahu

      and her family members prior to 15.07.2020, were attached and 4

      immovable properties allegedly purchased out of PoC i.e. after

      15.07.2020 were also atached. In fact, two out of such properties do not

      even belong to either the family members/Ranu Sahu or anyone known.

24.   With respect to the order passed by the learned Appellate Tribunal, Ms.

      Gupta would submit that the learned Appellate Tribunal failed to

      consider that the impugned order therein was ex-facie erroneous for

      being cryptic, unreasoned and templated, and therefore, liable aside. It

      was evident from the order that the contents of the OC, reply and

      rejoinder have been entirely reproduced along with the relevant statutory

      provisions and no appreciation of facts or law has been undertaken by

      the Ld. Adjudicating Authority, and no legitimate reasons whatsoever

      have been assigned for allowing the OC. The Order under S. 8(3) PMLA

      had been passed without returning any findings on the contentions

      raised by the appellants, both in pleadings and arguments. The learned

      Appellate Tribunal failed to appreciate that the order under Section 8(3)

      PMLA is in the teeth of the following view taken by the Hon'ble High

      Court of Delhi vide Order dated 22.03.2023 in WP(C) No. 5744/2022
                                        19

      'State Bank of India v. Directorate of Enforcement' on 'templated orders'

      passed by the learned AA, using identical paragraphs in several orders:

            "5. Use of identical templated paragraphs could reflect as non-
            application of mind by the Authority concerned and hence ought
            to be avoided. The Adjudicating Authority is cautioned about
            passing such templated orders.

            6. The above position shall be brought to the notice of the
            Adjudicating Authority by ld. Counsel appearing for the
            Enforcement Directorate."

25.   The learned Appellate Tribunal failed to appreciate that the AA has

      passed the confirmation order in contravention with the duty cast upon it

      under Section 8(2) of PMLA as it has failed to take into account the

      contentions raised by the appellants and peruse the material on record.

      In fact, apart from reproducing the entire case of the ED, no finding is

      recorded with respect to the involvement in money laundering of

      appellant's properties attached. The instant ECIR was registered on the

      basis of scheduled offences being Sections 120B and 384 IPC in FIR

      No. 129/2022 PS Kadugodi. The charge-sheet dated 15.06.2023 in FIR

      No. 129/2022 PS Kadugodi was filed under Sections 204 and 353 IPC

      by the Karnataka State Police and no charge-sheet has been filed under

      any offence which is scheduled for the purposes of PMLA. In fact, none

      of the scheduled offences were even under investigation with respect to

      the said FIR. Not only has the appellants been an accused in the

      purported predicate offence, but there also was no scheduled offence as

      on the date of issuance of the PAO and its confirmation by the learned

      AA. The commission of a scheduled offence is a sine qua non for

      commencement of proceedings under the PMLA. The PMLA defines the

      meaning of 'proceeds of crime' under Section 2(1)(u) which states that it

      is property, derived or obtained, directly or indirectly, by any person as a
                                  20

result of criminal activity relating to the scheduled offence. It is not the

case that proceeds from every crime are treated as proceeds of crime. In

the instant PAO proceedings, the entire reliance has been placed on FIR

No. 129/2022 by the ED as predicate/scheduled offence, on the basis of

which it had recorded the instant ECIR and commenced investigation.

Since no scheduled offence has been made out at the conclusion of

investigation in FIR No. 129/2022. The entire case of the ED is that the

syndicate of Suryakant Tiwari and his associates were collecting an

additional illegal amount of Rs. 25/- per ton from coal user companies

pursuant to the G.O. dated 15.07.2020 which introduced a requirement

of getting a manual NOC from the mining section of DM's office. It is not

anyone's case that the appellants, more so appellant-Ranu Sahu was

involved in the issuance of such notification. The learned AA failed to

appreciate that contrary to the ED's case that the appellant has aided

Suryakant Tiwari and his associates in collection of illegal amounts, the

appellants herein are not even an accused in the predicate offence and

neither is the charge-sheet filed against her, let alone the charge-sheet

not having been filed for any scheduled offence. The learned Appellate

Tribunal failed to consider that the ED's case is that the appellant-Ranu

Sahu aided and abetted Suryakant Tiwari in collection of such illegal

amounts and to have received kickbacks in form of bribe which she gave

to Rajnikant for safekeeping and amounts were spent by them as and

when required according to the instructions of the appellant-Ranu Sahu.

However, there has been no investigation into how, when and by what

means did the appellant-Ranu Sahu receive the bribe monies from

Suryakant Tiwari or his associates. ED has placed reliance on the

handwritten diary maintained by Suryakant's brother showing an amount

of Rs. 5.52 Crores deposited by the appellant-Ranu Sahu with
                                        21

      Suryakant Tiwari for safekeeping. There has been no investigation into

      the source of such an amount of Rs. 5.52 Crores and there is nothing on

      record to show that the entire amount derived or obtained was related to

      the predicate offence. The ED has failed to show the necessary causal

      link between the alleged predicate offence and the purported proceeds

      of crime qua the appellant.

26.   Ms. Gupta would next submit that the ED has gone beyond the scope of

      the purported predicate offence and has also alleged that the scope of

      purported corruption by the appellant-Ranu Sahu is not confined to coal

      levy but also irregularities in allotment of tenders of District Mining Fund

      which in fact is subject matter of another ECIR/RPZO/02/2023. On one

      hand, the ED has admitted that the predicate offence in the instant ECIR

      relates to the illegal collection of an additional Rs.25 per ton of coal

      pursuant to the issuance of GO dated 15.07.2020 as it is ED's own case

      that 15.07.2020 is the date of commission of predicate offence. On the

      other hand, the ED has stated that the appellant-Ranu Sahu has

      received huge bribe amounts not only in relation to the illegal levy for

      coal transportation but also in relation to allocation of DMF thereby

      exceeding the scope of the predicate offence and investigating when no

      such offence exists for the purposes of the instant ECIR. It is pertinent to

      note that no allegations with respect to DMF funds forms part of the

      predicate offence. The ED appears to be making baseless allegations to

      somehow make out a case against the appellant-Ranu Sahu. There is

      no cogent material to link the appellants with the predicate offence and

      baseless quantification of PoC in relation to the appellants. The ED has

      failed to show how the alleged Rs 5.52 Crores partakes the character of

      PoC which has been derived or obtained, directly or indirectly, by any

      person as a result of criminal activity relating to the scheduled offence.
                                   22

Unless the same is established, no amount of vague allegations of

disproportionate assets/attaching properties of family members of the

appellant-Ranu Sahu, which are entirely unconnected with the proceeds

of crime, can amount to the offence of money laundering. The learned

Appellate Tribunal failed to appreciate that the ED has simply quantified

the PoC to the tune of Rs. 5.52 Crores in relation to the appellant-Ranu

Sahu solely on the basis of cryptic entries made by one Rajnikant Tiwari

(brother of Suryakant Tiwari) in handwritten diaries maintained by him

purportedly for unaccounted cash. There is nothing on record to show

the veracity or genuineness of such entries. In fact, the PAO has been

passed on the presumption that 'RS/Ranu/Ranu Mem' mean the

appellant-Ranu Sahu on the basis of meaning given the predicate

offence in the instant ECIR relates to the illegal collection of an additional

Rs. 25 per ton of coal pursuant to the issuance of GO dated 15.07.2020

as it is ED's own case that 15.07.2020 is the date of commission of

predicate offence. On the other hand, the ED has stated that the

appellant has received huge bribe amounts not only in relation to the

illegal levy for coal transportation but also in relation to allocation of DMF

thereby exceeding the scope of the predicate offence and investigating

when no such offence exists for the purposes of the instant ECIR. It is

pertinent to note that no allegations with respect to DMF funds forms

part of the predicate offence. The ED appears to be making baseless

allegations to somehow make out a case against the appellant-Ranu

Sahu. Further, there is no cogent material to link the appellant with the

predicate offence and baselss quantification of the PoC has been made

in relation to the appellant. The ED has failed to show how the alleged

Rs 5.52 Crores partakes the character of 'proceeds of crime' which has

been derived or obtained, directly or indirectly, by any person as a result
                                  23

of criminal activity relating to the scheduled offence. Unless the same is

established, no amount of vague allegations of disproportionate

assets/attaching properties of family members of the appellant-Ranu

Sahu which are entirely unconnected with the proceeds of crime, can

amount to the offence of money laundering. The ED has simply

quantified the proceeds of crime to the tune of Rs. 5.52 Crores in relation

to the appellant-Ranu Sahu solely on the basis of cryptic entries made

by one Rajnikant Tiwari (brother of Suryakant Tiwari) in handwritten

diaries maintained by him purportedly for unaccounted cash. There is

nothing on record to show the veracity or genuineness of such entries. In

fact, the PAO has been passed on the presumption that RS/Ranu/Ranu

Mem mean the appellant herein on the basis of meaning given to such

terms by a co-accused person who was not the author of the diaries in

his Section 50 statement which is inadmissible. In fact, such entries

have been stated to be fictional and imaginary by Suryakant Tiwari in his

statement dated 01.11.2022 and 03.11.2022 recorded under Section 50

of PMLA. However, the ED has concealed such a material fact before all

forums. As per settled law, the appellant cannot be held liable for any

wrongdoing merely on the basis of entries contained in private diaries

maintained by third parties. There is corroborative material in support of

the truthfulness of any entries in the diary which leads to the conclusion

that there are reasonable grounds for believing that the appellant is not

guilty of any offence of money laundering. The learned Appellate

Tribunal failed to appreciate that the presumption of the appellant being

associated with the syndicate run by Suryakant on the basis of alleged

Whatsapp chats with Suryakant Tiwari and Roshan Singh is absolutely

fallacious as the same does not bear any incriminating material so as to

allege involvement of the appellant by way of abetment/facilitation of the
                                        24

      alleged predicate offence of illegal coal levy. Without prejudice, at best,

      such chats show that the appellant had the purported conversation over

      Whatsapp with such persons, and nothing more. Further, the learned

      Appellate Tribunal failed to appreciate that Nikhil Chandraker's

      statement under Section 50 of PMLA which the ED has relied upon to

      show that collection of cash by him through from a person on behalf of

      the appellant is inadmissible, unreliable and coerced. On 14.01.2023,

      co-accused Nikhil Chandrakar filed a complaint against ED officials inter

      alia stating that the investigating officer had illegally detained him and

      that he was forced to sign back dated typed papers, give false

      statements against certain persons.

27.   Ms. Gupta further would submit that there are fatal contradictions in the

      ED's case as on one hand, the ED has based their case against the

      appellant-Ranu Sahu on the basis of her being the District Collector of

      two highly significant districts for coal production/transportation i.e.

      Korba and Raigarh which was June 2021 onwards. This shows that

      even though the purported predicate offence may have commenced on

      or around 15.07.2020, the appellant's involvement is allegedly seen only

      from June 2021 when she became the DC of Korba. In fact, the ED has

      relied upon the handwritten entries in the ledger maintained by Rajnikant

      Tiwari from October 2021-April 2022 amounting to a total of Rs. 5.52

      Crores which has been considered as the proceeds of crime qua the

      appellant, and properties amounting to a total of Rs. 5.52 Crores have

      been attached vide the 3rd PAO on the basis of such entries. Clearly as

      per ED's own case, the generation/acquisition of proceeds of crime by

      the appellant, can at best commence from June 2021. It is not the ED's

      case that the appellant had aided/facilitated or hatched the conspiracy to

      get the GO dated 15.07.2020 issued. However, the ED has fashioned
                                  25

the allegations against the appellant for utilisation of proceeds of crime

by purchase of immovable properties by her family members after

15.07.2020 without being able to show that the appellant was in receipt

of the proceeds of crime before June or October 2021 as per its own

case. This has been done with the sole motive to hide the absence of

nexus between the alleged scheduled offence, the alleged POC, the

alleged PoC having been dealt with by the appellant, and the purported

properties alleged to have been acquired by utilising POC. The

properties attached by the ED as being held benami for the appellant in

relation to ulitisation of PoC by the appellant through her family

members, have all been purchased from a period of 16.07.2020 to

27.08.2021 i.e. all before the first entry of receipt by one RS/Ranu

(alleged to be the appellant) dated 04.10.2021 made in the handwritten

ledger made by Rajnikant Tiwari. There is absolutely no material on

record to connect the appellant to the properties purchased by her

family. In fact, there is nothing to connect such properties to the alleged

PoC which, as per ED's own case, can at best be generated in the

hands of/dealt with by the appellant only after June 2021 i.e. when she

took charge of the District of Korba. However, without any connection of

such properties with the scheduled offence, the ED has presumed a link

and made out a case of utilisation of the alleged proceeds of crime by

the purported purchase of such properties, all of which have been

bought prior to the proceeds having been dealt with by the appellant as

per ED's own case. The learned AA failed to consider that contradictory

stand taken by the ED as on one hand it is alleged that the bribe amount

received by the appellant-Ranu Sahu used to be deposited with

Suryakant Tiwari for safekeeping and the said amount was used as and

when required/directed by the appellant-Ranu Sahu, and on the other
                                  26

hand, without any linkage, the ED has taken a leap to allege that it was

Piyush Sahu, the brother of appellant-Ranu Sahu, who layered the bribe

amounts (totalling to the tune of Rs. 5.52 Crores) in cash through CAs

and entry providers to purchase properties in the name of family

members of the appellant. There is nothing on record to connect the

proceeds received by Suryakant Tiwari (purported PoC) to the tune of

Rs. 5.52 Crores and its alleged utilisation through Piyush Sahu. In fact,

the utilisation appears to predate the receipt of proceeds by Suryakant

Tiwari. As per ED's own case, diary entries show that the alleged PoC

were given by the appellant-Ranu Sahu to Suryakant Tiwari for

safekeeping from October 2021-April 2022. However, the purported

money trail shown by the ED for properties purchased after 15.07.2020

allegedly at the instance of the appellant by her brother Piyush Sahu by

using the PoC (Rs.5.52 Crores) clearly demonstrate that the

commencement of the trail is before the first entry in diary of deposit of

purported bribe money i.e. October 2021. In fact, in most cases the

initiation of the money trail is even prior to the appellant-Ranu Sahu,

joining as the District Collector of Korba in June 2021. Therefore, the

properties attached on the pretext of its involvement in money laundering

have no connection with the purported proceeds of crime, even if ED's

case is considered at its face value. The learned Appellate Tribunal

failed to even record, let alone appreciate this fatal flaw in the case set

up against the appellant. While the ED has hinged its entire case against

the appellant and quantification of PoC around the purported diary

entries, the ED has failed to show nexus between the alleged PoC to the

tune of Rs. 5.52 Crores and the properties purchased by the appellant

and her family members in order to show concealment/layering etc.
                                       27

28.   Ms. Gupta would further submit that there is nothing on record to show

      any link between properties purchased by the other appellants i.e. the

      family members of the appellant-Ranu Sahu and the appellant. In any

      case, the independent actions of the family members cannot be

      attributed to the appellant-Ranu Sahu for the purposes of the statute

      especially when the same is based on presumption and surmises. In any

      case, statements recorded of the family members of the appellant herein

      does not disclose any financial transaction of any nature whatsoever

      between the appellant-Ranu Sahu and her family members. In fact, there

      is no material connecting the appellant with any transactions made by

      her family members. The appellant has never derived any benefits from

      such properties, and therefore, the ED has falsely and baselessly

      postured the appellant as purported beneficial owner. The entire case is

      based on presumptions such as "...that such huge amount of cash has

      been utilized in purchase of land in the name of family, that the cash

      could not have come from any other legal business of family", "it is

      evidence that cash of huge proportions has been utilized by the Sahu

      family in purchase of land and the only source of cash would have been

      the bribe money collected by Ms. Ranu Sahu for her active cooperation

      in the coal syndicate, "hence the only source of money for purchasing

      their properties would have been the bribe money collected by Ms.

      Ranu Sahu for her active cooperation in the syndicate" (quotes from

      OC). The Appellate Tribunal, without appreciating the material of record,

      has mechanically bifurcated the properties belonging to the appellant-

      Ranu Sahu and her family members based on its date of purchase. All

      properties purchased before 15.07.2020 have been attached as value

      thereof and the properties purchased after 15.07.2020 have been

      attached as 'direct PoC'. There has been no consideration of the fact the
                                       28

      appellant-Ranu Sahu has been linked to the purported predicate offence

      as per ED's own case since June 2021, when she became the Collector

      of Korba, only after which she could have facilitated the collection of

      illegal levy by Suryakant Tiwari and Others, and received bribes in lieu

      of such aid. However, the learned Appellate Tribunal has upheld the

      erroneous action of learned AA whereby it has confirmed the attachment

      of properties as 'Direct PoC' which were bought after 15.07.2020 but

      before June 2021 (appointment of appellant as DC Korba) or October

      2021 (first diary entry of purported bribe money to be layered). The ECIR

      registered by the ED was, along with the FIR in the purported predicate

      offence, also based on the report forwarded by the IT Department vide

      OM dated 13.09.2022. However, the Prosecution Complaint filed by the

      IT Department before JMFC, Special IT Court, Bhopal in the same

      matter does not name the appellant-Ranu Sahu herein as an accused. It

      is clear that there is no link between the appellant herein with the

      purported predicate offence, and the entire case of the ED is plagued

      with gaps, contradictions and presumptions.

29.   Ms. Gupta would further submit that the provisional attachment order is

      legally untenable as there is nothing to show that the appellant was in

      possession of PoC. In fact, the purported proceeds have been assumed

      on the basis of inadmissible and fictional handwritten diaries maintained

      by the brother of Suryakant Tiwari which show cryptic entries of

      "incoming" amount from RS/Ranu/Ranu Mem. As per the ED's case, the

      diary showed a deposit of Rs. 5.52 crores with Suryakant Tiwari made

      by Ranu Sahu for safekeeping of bribe amounts. However, there are no

      "outgoing" entries for any amount in the name of RS/Ranu/Ranu Mem.

      Therefore, as per ED's own case, even if there was an amount which

      was deposited at the instance or by the appellant with Suryakant Tiwari,
                                        29

      the same has not been withdrawn/given back to the appellant.

      Therefore, it cannot be the case that appellant is in possession of the

      proceeds in the first place in order for proceedings under Section 5(1) to

      have been initiated by the ED against her. Without any ascertainment of

      the proportion of the alleged proceeds of crime being in possession of

      each individual whose properties have been attached, the properties

      cannot be attached as 'value thereof' as the entire object of attaching

      properties based on value equivalent to that of proceeds of crime is

      based on the quantum of proceeds held by the person in question.

      Therefore, the entire PAO is arbitrary and liable to be set aside.

30.   Ms. Gupta would further submit that the second proviso of Section 5(1)

      PMLA does not contemplate attachment of properties as 'value thereof'.

      The present case is one covered under second proviso of Section 5(1)

      of PMLA which lays the test for provisional attachment of properties by

      the ED in case charge-sheet had not been filed at the time of issuance of

      the PAO. It is to be noted that the instant PAO was passed on

      08.05.2023 i.e. before the filing of the charge-sheet in the predicate

      offence. In any case, the charge-sheet in the purported predicate offence

      was only filed on 15.06.2023 under Sections 204 and 353 IPC which are

      not scheduled offences. Therefore, the present case is one of

      attachment without charge-sheet in the predicate offence, without

      prejudice to the contention that it is one of attachment without a

      scheduled offence at all. The second proviso of Section 5 (1) of PMLA

      states that notwithstanding the first proviso, any property of any person

      can be attached if the concerned officer has reason to believe (which

      shall be recorded in writing), on the basis of the material in his

      possession that if such property involved in money-laundering is not

      attached immediately under this chapter, the non-attachment of the
                                  30

property is likely to frustrate any proceeding under this Act. Therefore,

for invoking the second Proviso, it is necessary for the ED to show that

the property being attached is the property involved in money

laundering. It is stated that the 'property involved in money laundering'

does not include any and all properties but only those which are involved

in the process of laundering. The properties which have no link

whatsoever with the 'proceeds of crime' cannot form part of the property

involved in money laundering. Therefore, the second proviso of Section

5(1) of PMLA does not contemplate a situation of attachment of

unconnected properties which have a value equivalent to that of

proceeds of crime as the same cannot be properties involved in

concealment/layering of proceeds of crime. In fact, even the object of the

second proviso is to immediately arrest the process of further laundering

and layering of proceeds which render frustrate the proceedings under

PMLA, and attaching properties as value thereof will be of no

consequence to such object. The PAO in relation to the appellant is

unsustainable as all the properties belonging to the appellant herein

attached vide PAO were purchased much before the commission of the

purported predicate offence, and therefore, the same were admittedly

being attached in the nature of 'value thereof, and not as direct PoC, and

therefore, could not have been attached as 'property involved in money

laundering' under Second proviso of Section 5(1) of PMLA. There is no

'reason to believe' that properties, if not attached immediately, will

frustrate PMLA proceedings. It is the mandate of the PMLA under

second proviso of Section 5(1) of PMLA that the ED is required to have

"reasons to believe" that if the properties are not attached "immediately",

then the entire proceeding under this Act shall get frustrated. No specific

reasons to believe under Section 5(1) of PMLA are given in the PAO for
                                       31

      attachment of properties of the appellant which were all purchased prior

      to 15.07.2020. It is stated that the PAO contains the purported 'reasons

      to believe' under Section 5(1) of PMLA as follows:

            a. For attachment of properties in Table A purchased after
            15.07.2020 by family members of the appellant on Pages 70- 72 of
            PAO;

            b. For attachment of properties in Table B purchased after
            15.07.2020 by purported benamidars on Pages 77-78 of PAO;

            c. For attachment of properties in Table C- purchased prior to
            15.07.2020 by the appellant and her family members - no reasons
            to believe stated.

31.   A perusal of such reasons to believe on the aforestated pages will

      demonstrate how the ED does not satisfy the test of second proviso to

      Section 5(1) of PMLA in any manner. The learned Appellate Tribunal

      failed to appreciate that not only are specific reasons to believe in

      relation to the properties belonging to the appellant absent in the PAO,

      but the common 'Reasons to believe' for 100 properties belonging to 37

      defendants stated in Para 9 of the PAO also does not satisfy the

      statutory test. The PAO states as follows:-

            "B. The acts of Shri Suryakant Tiwari of selling off the assets,
            evasive replies by Ms Ranu Sahu, Mr. Devendra Singh Yadav,
            Mr. Vinod Tiwari, Mr. Vaibhav Agrawal, admission by Nikhil
            Chandrakar, Devendra Thakur, Satyanarayan Dewangan,
            Divyesh Chandrakar regarding using of PoC by Suryakant
            Tiwari and not joining of investigation by Roshan Singh and his
            wife Pooja Singh clearly provides me with the reason to
            believe that properties mentioned in schedule of properties are
            proceeds of crime involved in money laundering and are likely
            to be transferred or dealt with any manner which may result in
            frustrating any proceedings relating to confiscation of such
            proceeds of crime, if not attached immediately. The subject
            assets may be transferred/disposed of/encumbered without
                                        32

            notice of this Directorate either by the Banks or by the parties
            and may result in frustrating any proceedings relating to
            confiscation of such proceeds of crime."

32.   Ms. Gupta would further contend that the learned Appellate Tribunal has

      failed to appreciate that there is no allegation of selling off of assets by

      either the appellant or any of her family members, unlike that against

      Suryakant Tiwari. The perversity of the PAO qua the appellant is evident

      from the fact that the second proviso is being invoked in relation to the

      appellant on the basis of alleged 'evasive replies' given by her which is

      bereft of logic and satisfaction of the statutory compliance. The learned

      AA failed to appreciate that there is no averment of any attempt made to

      dispose of any property belonging to the appellant by her, and therefore,

      no ground for attachment under Section 5(1) is made out. It is clear from

      the perusal of the OC that the purported statements recorded by the ED

      under Section 50 of PMLA allegedly relevant in relation to the attached

      properties belonging to the appellant or her family members were

      recorded between October 2022 to January 2023. The 1 st PAO was filed

      contemporaneously to such investigation, and the 2 nd PAO was filed

      after such investigation. However, none of the properties belonging to

      the appellant or her family members was attached vide 1 st or 2nd PAO.

      The ED has attached such properties belatedly after four months despite

      investigation into the same thereby clearly demonstrating that the ground

      for urgency so as to satisfy the test laid under second proviso to Section

      5(1) PMLA cannot be stated to be made out. Vide order dated

      20.02.2024 passed in the appeal and connected matters before the

      learned Appellate Tribunal, possession was directed to remain with the

      appellants of the properties attached observing that there was no

      exceptional reason for the notice under Section 8(4) PMLA to be issued

      to the appellant. Therefore, a case of urgency under second proviso of
                                  33

Section 5(1) could have also not been made out for any of the properties

of the appellant. Ms. Gupta would further submit that the test under the

second provision of Section 8(1) of the PMLA is not satisfied because

the reasons to believe dated 05.06.2023 recorded under Section 8(1) of

PMLA by the learned AA in the instant OC do not even mention the

name of the appellant, let alone recording reasons to believe that the

appellant has either committed the offence of money laundering or is in

possession of proceeds of crime. It is shocking that the learned AA has

issued a show cause notice to the appellant without recording reasons

why the same must be issued to her in the first place. For this reason

alone, the show cause notice along with all consequential proceedings is

liable to be set aside. Recording of 'reason to believe' by the learned AA

is sine qua non for exercising jurisdiction under sub-section (1) of

Section 8 of PMLA. It is settled law that the AA is not supposed to

mechanically issue a show cause notice under Section 8(1) PMLA. The

AA has to apply its mind and again record its reasons to believe,

independent of the reasons recorded by the ED, that any person has

committed an offence under Section 3 PMLA or is in possession of

proceeds of crime. Unless this condition precedent is complied with, the

AA would have no jurisdiction to issue notice under sub- section (1) of

Section 8 upon receipt of complaint under sub-section (5) of Section

The show cause notice issued to the appellant is in complete derogation

of the settled position of law that the learned AA is not merely a rubber

stamp and must independently apply its mind to record the satisfaction

under Section 8(1) of PMLA, failing which the notice along with

consequential proceedings get vitiated. The reasons have to be made

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

discern how the officer formed his reasons to believe. In support of her
                                  34

contentions, Ms. Gupta places reliance on the decisions rendered by

various High Courts viz. Seema Garg v. Deputy Director, {2020 SCC

OnLine P&H 738}, Excel Powmin Ltd. v. Union of India {2020 SCC

OnLine Cal 384}, J. Sekar v. Union of India, {2018 SCC OnLine Del

6523}, Vanpic Ports Private Limited vs The Deputy Director,

{C.M.S.A. No.6 of 2020 (Telangana High Court.)}. The entire

proceedings are further rendered illegal and unconstitutional being hit by

the vice of coram non-judice as it appears that the Chairperson alone

has conducted the proceedings within the nomenclature of "Adjudicating

Authority". It is apparent from a bare perusal of Section 6(2) of PMLA

that the Adjudicating Authority consists of a Chairperson and two other

members and by virtue of Section 6(5)(a) and (b) thereof, the jurisdiction

of Adjudicating Authority could be exercised only by a Bench constituted

of the Chairperson with one or 2 members and, therefore, the

proceedings conducted by the Chairperson alone without any member

would tantamount to coram non-judice rendering the entire proceedings

to be null and void ab-initio. Further, the presumption under the PMLA is

not applicable to the present cases as the learned Appellate Tribunal

has failed to appreciate that the learned AA has misapplied the law in as

much as it has relied upon the presumption under the Act to shift the

burden of proof on to the appellant herein in light of the law enunciated in

Vijay Madanlal Choudhary & Ors. v. Union of India & Ors, {SLP

(Crl.) No. 4634 of 2014, decided on 27.07.2022 : 2022 SCC OnLine SC

929}. In light of para 343 of the said judgment, it is clear that the second

foundation fact necessary for invocation of the legal presumption is that

the property in question should be derived or obtained, directly or

indirectly, as a result of the criminal activity related to scheduled offence

and does not contemplate a case wherein properties attached are in the
                                       35

      nature of 'value thereof. In fact, in the present case, the properties in

      question are wholly unrelated to the purported predicate offence as the

      same were purchased way before the commission of purported

      predicate offence, and therefore, the presumption under Section 24

      cannot arise. The appellant in her statement under Section 50 of PMLA,

      has stated that she has been submitting her Immovable Property Return

      as per AIS conduct rules. In any case, there is no allegation of such

      properties being derived out of tainted money. The learned Appellate

      Tribunal failed to appreciate that the learned AA overlooked that

      presumption under Section 24(a) of PMLA can only arise when a person

      is 'charged with the offence of money laundering'. In the present case,

      even though a Prosecution Complaint has been filed "alleging" the

      commission of the offence of money laundering, the appellant herein has

      not been charged of the same by the learned Special Court. Therefore,

      the presumption under Section 24(a) of PMLA cannot be said to have

      arisen in the present case.

33.   Placing reliance on the return filed, Dr. Saurabh Kumar Pande, learned

      counsel appearing for the respondent-ED would submit that the order

      passed by the AA as well as the Appellate Authority is just and proper

      warranting no interference. Dr. Pande would submit that during search

      and seizure of ITD conducted at the premises of Suryakant Tiwari and

      his associates and investigation of the ITD, various evidences were

      gathered in the form of handwritten diaries, loose papers and also the

      digital evidences. These evidences are of cash transactions related to a

      syndicate being operated and coordinated by Suryakant Tiwari along

      with his associates and other persons wherein additional unauthorized

      cash was being collected over and above the legal amount fixed against

      the Delivery Order issued by SECL from various entities who were lifting
                                36

and transporting the coal throughout the state of Chhattisgarh. An FIR

No. 129/2022 dated 12.07.2022 was registered by Karnataka State

Police, Kadugodi Police Station, Whitefield, Bengaluru invoking therein

Section 186, 204, 353, 384 and 120B of the Indian Penal Code, 1860

against Suryakant Tiwari and others. It is to be mentioned here that

Section 384 of the IPC was added in the FIR by the Karnataka State

Police vide application dated 03.09.2022. Further, CBDT's Office

Memorandum in F No 289/ED/36/2022-IT (Inv.II) dated 13.09.2022 with

the Subject as 'Sharing of Information with ED in the case of M/s Jai

Ambey Group of Raipur (Suryakant Tiwari Group) has been received

based on the report of DGIT Investigation Bhopal. The OM enclosed an

FIR registered on the complaint of DDIT FAIU Unit-1 Bengaluru by

Bengaluru Police. As per the CBDT's OM, it is informed that Mr.

Suryakant Tiwari in collusion with Chhattisgarh State Government

Officials was carrying out the offences of large-scale illegal extortion

punishable under Section 384 and 120B of IPC and there is a need for

ED to investigate this matter for contravention of Section 3 of PML. Act

2002. Accordingly, ECIR was recorded vide No. ECIR/RPZO/09/2022

dated 29.09.2022. As per the information on record, it was evealed that

collection of illegal levy of Rs.25 per every ton of Coal which was

transported from mines like SECL etc., and other places was being

done. This illegal extortion of 'levy' was being done with the active

connivance of State Mining Officials, District Officials, and by using a

wide network of agents who are stationed in the Coal belt and

maintained a close liaison with the administration. The Delivery Orders

(DO) were issued only after the illegal levy was paid. This extortion

syndicate was being run in a well-planned conspiracy. Mr. Suryakant

Tiwari was assisted by State Govt Officials like Saumya Chaurasia
                                37

Chhattisgarh Administrative Service Officer, Sameer Vishnoi IAS, and

associates like Rajnikant Tiwari, Roshan Singh, Nikhil Chandrakar,

Sheikh Moinudeen Qureshi, Hemant Jaiswal, Joginder Singh etc. The

money so collected is being used to make bribe payments to the

government servants as well as Politicians. Part of the proceeds was

also being used to funding for election expenditure. Investigation done

so far also reveals that the large part of such money has been channeled

into layered transactions in order to project it as untainted money and

brought into the main stream by investing the same to acquire the

properties & Coal washeries etc. ED investigation revealed that Sameer

Vishnoi, the then Director, Directorate of Mining and Geology,

Chhattisgarh issued a letter dated 15.07.2020 vide which Delivery Order

for coal transportation is required to be verified manually from the

concerned Mining Office and under the guise of the said letter and

instruction for manual verification of DO, Suryakant Tiwari through his

associates started to extort Rs.25 per tonne against the coal

transportation. Suryakant Tiwari deployed several of his associates in

the districts from which coal is mined by SECL in the state of

Chhattisgarh and these persons developed liaisons with Collectorate

office and other agencies. Unless cash @ Rs. 25/tonne of coal

transported was paid to associates of Suryakant Tiwari, the concerned

mining officer in the Collectorate would not issue the requisite transit

pass. All of this was facilitated/coordinated by Suryakant Tiwari with

clout of Saumya Chaurasia and other government officials. Once these

associates of Suryakant Tiwari received the additional charge of Rs. 25

per ton of coal to be transported, message was then communicated to

the Mining Officer and thereafter the delivery orders were cleared for

transport. Thereafter, associates (collection agents deployed at
                                        38

      difference places) of Suryakant Tiwari used to maintain data of Coal DO

      and payment of illegal levy of Rs.25 per tonne on Coal and after

      collection of levy, they used to hand over such cash amount along with

      collection data to Rajnikant Tiwari, Nikhil Chandrakar and Roshan

      Kumar Singh. Searches were conducted under PMLA at multiple

      premises of Suryakant Tiwari, Saumya Chaurasia and their associates

      and several incriminating documents/digital devices and valuables i.e.

      cash, jewellery, gold etc. were recovered. From the analysis of the

      seized documents/digital devices and statement recorded under 50 of

      PMLA, 2002, it is evident that this Coal Cartel accumulated PoC to the

      tune of Rs. 540 Crore out of extortion from coal transportation and other

      levies.

34.   Dr. Pande would further submit that the appellant-Ranu Sahu, IAS

      worked as Collector of Korba district (most important coal rich Districts)

      during the period of the seam and facilitated collection of illegal levy

      amounts from the coal transporters by Suryakant Tiwari and his

      associates and she had received huge amounts as bribe payments of

      Rs. 5.52 Crores approx. from them in return and had deposited the same

      with Suryakant Tiwari for safe keeping and layering. ED investigations

      have also revealed various irregularities in allotment of tenders of District

      Mining Fund (DMF) by . Ranu Sahu, the then District Collector, Korba.

      Thus, Ranu Sahu has aided and abetted the coal syndicate run by

      Suryakant Tiwari in extorting the illegal levy from the coal transporters as

      well as from DMF Contracts and investigation has revealed that she has

      received an amount of Rs. 5.52 Crores (Approx.) as her share of the

      PoC in coal levy scam and she had laundered her share in the PoC by

      purchasing vast immovable properties in her name and in the names of

      family members and thus attempted to hide their untainted nature,
                                         39

      Hence,Ranu Sahu has committed the offence of money laundering as

      defined under Section 3 of PMLA which is punishable under Section 4 of

      PMLA. Even if a person who is not accused in the FIR for scheduled

      offence can be proceeded against and can be made as an accused

      under PMLA, 2002 if any such person is found to have been involved in

      any of the activity connected with the process of laundering the

      proceeds of crime. In this regard, he places reliance on paragraph 65

      the judgment of the Apex Court in Vijay Madanlal Choudhary (supra)

      and paragraph 27 of the judgment in Pavana Dibbur v. The

      Directorate of Enforcement {Cr.A. No. 2779/2023}.

35.   With regard to the contention of not even mention the name of the

      appellant in the reason to Believe under Section 8 (1) of PMLA dated

      05.06.2023, Dr. Pande would submit that learned AA had formed

      reasons to believe, at that initial stage, collectively for all the defendants

      of original complaint. On the receipt of complaint from ED, the AA has to

      form reasons to believe in a broad manner and it cannot be expected

      from the learned AA to express its view in respect of each and every

      defendant by weighing all the material produced against them

      individually at the stage of issuing notice. The AA had appreciated the

      facts as a whole and formed its reasons to believe collectively in respect

      of all the defendants of the OC. Registration of scheduled offence is the

      sole criteria for initiation for investigation under PMLA. But for the

      initiating the process of attachment, the case is otherwise. Reliance is

      placed on paragraph 60 of the judgment rendered in Vijay Madanlal

      Choudhary (supra).

36.   Dr. Pande would further submit that in the Charge Sheet filed in FIR No.

      129/23 by Karnataka Police, the offence under Section 384 of IPC has

      not been closed/dropped. In the Charge Sheet filed before the
                                40

Jurisdictional Court on 15.06.2023, the Karnataka Police has

categorically mentioned that the offence under Section 384 of IPC was

found to have taken place in the state of Chhattisgarh and that they

would be referring the matter to Chhattisgarh police. Further, Hon'ble

Supreme Court vide judgment dated 14.12.2023 in SLP(Crl.) No.

8847/2023 while rejecting bail application of Saumya Chaurasia, a co-

accused in this case has mentioned in para 26 to 29 that offence under

Section 384 could not be said to have been dropped by the 10 of FIR

No. 129/2022 while submitted the chargesheet in respect of the said FIR

which has further been taken note of by this Hon'ble Court in Sourabh

& Others v. Directorate of Enforcement, {MA No. 34 of 2025, dated

23.07.2025}. A fresh FIR bearing no. 03/2024 dated 17.01.2024 has

been registered by ACB/EOW, Raipur to investigate the Coal Levy

Scam. appellant-Ranu Sahu is one of the accused in this FIR. Since,

Sections invoked in the abovementioned FIR i.e. section 420, 120B of

IPC and section 7, 7A and 12 of PC Act were scheduled offence under

PMLA, the said FIR was incorporated into ongoing ECIR by issuing

addendum. Further, on the basis of contents of chargesheet filed by

Karnataka Police in FIR no. 129/2023 wherein it was mentioned that

offence under Section 384 of IPC was found to be committed in the

State of Chhattisgarh for which report would be sent to Chhattisgarh

police though proper channel, ACB/EOW Raipur incorporated Section

384 of IPC in the above said FIR No. 03/2024.Therefore, the claim of

appellants that no scheduled offence exists in the instant case is

completely false. The scope of money laundering offences has wider and

far-reaching scope that predicate offences and all the persons involved

in offence of money laundering need not necessarily be an accused in

predicate offence. As such property of a person can be attached under
                                        41

      PMLA even if the said person is not accused under the scheduled

      offence. If during investigation under PMLA, it reveals that a property

      has been acquired out of POC, the same can be attached under PMLA

      and further, such person need not necessarily be charged for offence of

      Money Laundering if there did not exist such evidences to prove that the

      person was knowingly involved in activities related to POC. Order

      impugned was passed by the learned AA upon affording reasonable and

      fair opportunity of hearing to the appellant herein and after taking all the

      oral and written submission of both sides into consideration. Dr. Pande

      would submit that he impugned order is a well-reasoned speaking order.

      It is not the case of the appellants that any failure of justice has ever

      been caused to the appellants.

37.   Dr. Pande would further submit that with respect to aspect of legality of

      sharing of information by ED to the predicate agency's under Section 66

      of PMLA, during course of investigation in the instant case, ED had

      come across of many cognizable offences which fall within the

      jurisdiction of ACB and EOW Chhattisgarh and then the same was being

      disclosed by this Directorate under Section 66 (2) of PMLA to ACB and

      EOW. Thereafter, ACB and EOW has conducted independent

      verification of the disclosure and since a prima facie cognizable offence

      was disclosed, ACB & EOW registered an FIR No. 03/2024 under its the

      statutory duty. Moreover, this Hon'ble Court in CRMP No. 721/2024 in

      the matter of Anil Tuteja & Others v. Union of India & Others, upheld

      that ED was legally mandated to share information of commission of

      offences to concerned agencies under Section 66 of PMLA and the

      Police upon receiving information about commission of cognizable

      offence has no option but to mandatory register FIR. There is no violation

      of order of any Court of law, instead, the action of the State is complete
                                 42

compliance with the law. He would further submit that Section 66(2) of

the PMLA, 2002 is pari materia with Section 158(1) and Section 158(3)

of the Central Goods and Services Tax Act, 2017, and similarly, with

Section 138(1)(a)(ii) of the Income Tax Act, 1961. These provisions,

found across these respective Acts, impose an obligation to share

information with other officers, authorities, or bodies for the purpose of

enabling them to perform their functions under the respective law. The

legislative intent across these provisions remains consistent: i.e., to

allow for the effective flow of information between authorities in

furtherance of law enforcement. A 5-Judge bench of the Apex Court, in

A.R. Antulay v. Ramdas Sriniwas Nayak, {(1984) 2 SCC 500} had

observed that anyone can set or put the criminal law in motion except

where the statute indicates to the contrary. The object of Section 66(2)

of PMLA 2002 is in consonance with the observations of the

Constitutional Bench. The consideration under the Section 5(1) operates

at a distinct and anterior stage, namely at the time of issuance of the

PAO, based on the material then available indicating likelihood of

concealment, transfer or dealing with the proceeds of crime. Subsequent

directions regarding possession under Section 8(4) or observations

made by the Appellate Tribunal in that context do not retrospectively

invalidate the formation of satisfaction or urgency recorded at the stage

of provisional attachment. The statutory powers exercised under Section

5(1) and Section 8 operate in different fields, and reliance on

possession-related observations cannot render the PAO illegal or

arbitrary. The learned Appellate Tribunal has analysed each and every

fact at greater length and consequent upon that passed its order dated

16.10.2025 in a very comprehensive manner. In the said order, learned

Appellate Tribunal has discussed at length about each property in
                                        43

      question of respective appellant and rebutted all fabricated allegation

      made by them. Thus, the Appellate Tribunal dismissed the appeal of the

      appellants citing that they do not find any substances

38.   Dr. Pandey would next submit that the investigation has proven that

      Ranu Sahu was involved in the offence of money laundering and actively

      assisted in the smooth functioning of coal cartel and in turn was getting

      part of the PoC collected by the cartel as bribe. The active involvement

      of Ranu Sahu in the coal syndicate and acquisition of PoC by her has

      been established from WhatsApp chats extracted from seized digital

      devices which were further corroborated by hand written diaries seized

      from the possession of members of coal cartel and also by statements of

      Nikhil Chandrakar and Roshan Kumar Singh, both associates of

      Suryakant Tiwari who had extensive knowledge about the modus of

      scam as well as beneficiaries of the scam. The hand written diaries

      contained detailed record of illegal incoming and subsequent

      expenditure of ill-gotten cash and it also contained the details of PoC

      transferred to Ranu Sanu. Investigation also proved that Ms. Ranu Sahu

      received PoC of Rs. 5.52 crore out of the total PoC of Rs. 540 crores

      collected from coal transporters. Further, investigation had also revealed

      that appellant-Ranu Sahu was not only professionally but also personally

      very close to the main accused Suryakant Tiwari and the part of the

      proceeds of crime earned by coal cartel was given to Smt. Ranu Sahu

      as bribe and she in turn from the point of additional safety for herself as

      well as for safe keeping of cash so given to her, kept it with Suryakant

      Tiwari. Such cash kept with Suryakant Tiwari was utilized for the benefit

      of . Ranu Sahu in purchase of properties in the name of her family

      member as per her direction. Ranu Sahu has acquired benami

      properties in the name of her family members, relatives and unrelated
                                  44

tribals and these properties were purchased out of illegal cash received

from the coal cartel. Role of . Ranu Sahu in acquisition of PoC as well as

its utilization in properties with the help of entry providers in the name of

her family members was also corroborated not only by diary entries but

also by statement of multiple persons including the persons who

provided entry of white money in lieu of cash amount, WhatsApp chats

etc. In this case, an organized syndicate comprising politicians,

bureaucrats and private individuals had extorted cash amount to the

tune of Rs. 540 Crores from various businessmen of Coal, Cement,

Steel, Iron Pellets, District Mineral Fund Contracts etc. during the period

from July, 2020 to June, 2022. The entire State machinery i.e. District

Administration,   Mining    Department,     State    Police,   State   GST

Department, Environment Department, Labour Department etc. was

involved in the conspiracy of extortion and implement of the scam and

instead of stopping Suryakant Tiwari's team, the machinery was

assisting the team to execute the scam. The State GST Department also

played an important role in implementation of the extortion plan and in

acquisition of the Proceeds of Crime by way of pressuring the

businessmen who did not bend to the will of cartel. Ranu Sahu was also

posted as Commissioner of Chhattisgarh State GST Department during

the first one year of extortion period. Hence, . Ranu Sahu IAS not only

being District Collector, Korba and Raigarh has facilitated the coal cartel

but also being Commissioner of Chhattisgarh State GST Department,

has facilitated the cartel in implement of extortion system and in return

got a part of PoC for herself. Further, analysis of the ITRs, it is

established that the properties owned by family members of Ranu Sahu

are disproportionate with their income mentioned in ITRs in that period.

For purchase of properties, the cash was used at two levels, first the
                                 45

cheque payments made against purchase of the properties were

arranged by CAs and entry providers against cash and second, cash

amount was paid to seller over and above the consideration amount.

Further, appellant-Piyush Sahu in his statements recorded under

Section 50 of PMLA stated that she had arranged bank entries for him

and his family members in the guise of unsecured loans from different

entities, however, he did not know such persons personally nor did he

enter into any written agreement/document with the 'so-called loan

providers (entry providers) and also, he did not mortgage any valuables

against the unsecured loans. Some entry providers in their statements

recorded under Section 50 of PMLA also admitted that on pursuance of

Manish Nankani, CA of Piyush Sahu, and Piyush Sahu himself they

transfer money in the bank account of Piyush Sahu and his family

members and in return they received some percentage of commission

for that transaction. Aforesaid facts clear the picture about active

involvement of Ranu Sahu in the coal levy scam, her receipt of the PoC

and utilization of such PoC for acquisition of immovable properties in the

name of her family members and even in the name of some tribal person

in benami form. The learned Appellate Tribunal as well as the AA had

carefully considered the facts put forth by both the parties and after due

application of mind passed a well-reasoned and speaking orders

respectively. While judicial or quasi-judicial authorities may adopt a

structured format for clarity and consistency, this does not render an

order arbitrary, mechanical, or non-speaking. What matters is that the

authority has considered the material on record (OC, rejoinder before

the learend AA, reply before the learned Appellate Tribunal), examined

the submissions, and applied its mind to the facts and law before

arriving at the findings. The adoption of a consistent format or language
                                  46

across multiple orders is a matter of administrative efficiency and does

not vitiate the statutory exercise of jurisdiction or the reasoning

contained in the order. Therefore, the allegation of mere "templating"

cannot invalidate or undermine the impugned order and is devoid of

merit. It is not the case of the appellant that there arises some failure of

justice during the proceedings. The appellant had been given ample

opportunity to raise her contentions. Reliance placed by the appellants

on the order dated 22.03.2023 passed by the Hon'ble High Court of

Delhi in WP(C) No. 5744/2022. State Bank of India v. Directorate of

Enforcement, is wholly misconceived and misplaced as the said order

was rendered in the facts and circumstances peculiar to that case and

does not lay down any absolute proposition of law to the effect that all

orders containing similar or identical language are illegal or void. In the

present case, the impugned order has been passed after due and

independent application of mind to the facts of the case, the material

placed on record, and the evidence produced before the learned AA and

therefore does not suffer from any legal infirmity. The learned AA has

fully discharged the statutory obligation cast upon it under Section 8(2)

of the PMLA by duly considering the material placed before it and by

arriving at a satisfaction that the properties in question are involved in

money laundering. The impugned Order clearly records the existence of

proceeds of crime, their connection with the scheduled offence, how the

appellants and the properties in question are linked to money-laundering

activities. The appellants are seeking a re-examination of facts under the

guise of alleging procedural defects, which is not permissible in

appellate proceedings. The Appellate Tribunal, in its Order dated

16.10.2025 clearly upheld that there cannot be debate on the

Notification dated 15.07.2020 and posting time of instant appellant-Ranu
                                47

Sahu in Korba. The said Notification was issued much prior to the

posting of the appellant-Ranu Sahu but it would not absolve her from

offence of Money Laundering because the appellant remained

beneficiary of the Notification even during the period she remained

posted in District Korba. The learned AA as well as the learned

Appellate Tribunal, has discussed in detail as to how the appellants had

come to acquire the PoC from coal cartel and how the said PoC was

utilised for purchasing immovable properties in the name appellant-Ranu

Sahu and her family members by way of laundering the PoC with the

help of entry providers. The PoC was laundered and finally integrated

into the financial system by acquisition of immovable properties in the

name of appellant's family members and the same were projected as

untainted. Therefore, the attachment of impugned properties belonging

to appellant is within the scope of PMLA. The appellant-Ranu Sahu is

also an accused in the DMF Scam which is worth more than Rs. 90

Crores. The appellant-Ranu Sahu has been arraigned as an accused in

DMF scam also. The entries made in the diaries seized have been

independently corroborated by statements of Nikhil Chandrakar and

Roshan Kumar Singh who are integral part of coal cartel and had

extensive knowledge about the modus operandi of the scam as well as

about the beneficiaries of the scam. Both these persons have separately

validated the entries marked in the diaries in the name of appellant.

Receipt of PoC by the appellant is also corroborated with WhatsApp

chat extracted from digital devices. The statements of above said

persons have been taken under Section 50 of the PMLA and in Rohit

Tandon v. Directorate of Enforcement, (2018) 11 SCC 46, the

Hon'ble Apex Court held that Section 50 statements are admissible in

evidence and may make out a formidable case about the involvement of
                                  48

the accused in the commission of the offence of money laundering. With

regard to the statement of Suryakant Tiwari, he was the main accused of

the case as well as active member of a political party and had much to

lose if had stated the truth about the validity of diary entries. Even a

cursory perusal of Suryakant's statement is enough to show that he was

giving fictitious answers about the diary entries as when he was cross

questioned about his submission that how he could identify real entries

from fake entries, Suryakant had no answer. Further, ED understands

that mere diary entries have no meaning till they are independently

corroborated. Therefore, ED is conscious of the legal position that diary

entries by themselves have no evidentiary value unless independently

corroborated. Accordingly, the ED verified the diary entries by examining

seized WhatsApp chats, statements recorded under Section 50 of the

PMLA, 2002, sale deed documents, and bank transactions. Only upon

such independent corroboration did the ED arrive at the conclusion that

the diary entries are genuine and correctly reflect the illegal extortion

proceeds and their utilization. Thus, the investigation conducted to

authenticate the diary entries as described in the concerned Original

Complaint, involved recording statements recorded under Section 50 of

PMLA, 2002 and analysis of the relevant bank account statements,

analysis of the land deals, etc and it is established that the entries in the

diary are indeed true account of transactions undertaken in respect of

appellant herein. With regard to complaint of Nikhil Chandrakar alleging

coercion into signing false statement, the nature of statement of Nikhil

Chandrakar was informatory and not confessionary. Several individuals

in the Chhattisgarh State machinery were involved in the conspiracy of

extortion and instead of stopping Suryakant Tiwari's team, they were

assisting the team to execute the conspiracy. The witnesses & accused
                                       49

      persons who have helped in exposing the modus of this syndicate, have

      been pressurized and threatened to retract their Statements in order to

      derail the investigation under PMLA, 2002 by the respondent

      Department. During the course of investigation, the respondent ED has

      discovered immovable property worth Rs. 4.70 Crore and the same has

      been duly attached vide OC 1988 as direct PoC after following due

      process. Further, after exercising due diligence, the remaining direct

      PoC has not been discovered at that relevant point of time, therefore the

      immovable property worth Rs.82.05 lakh has been attached under value

      thereof. The appellants had come to acquire the PoC from coal cartel

      and how the said PoC was utilised for purchasing immovable properties

      in the name of family members of appellant herein by way of laundering

      the proceeds of Crime with the help of entry providers. The PoC was

      laundered and finally integrated into the financial system by acquisition

      of immovable properties in the name of appellant's family members and

      the same were projected as untainted. Therefore, the attachment of

      impugned properties belonging to appellant is within the scope of PMLA

      and the Appellate Tribunal upheld the attachment and Order dated

      09.10.2023 of AA, vide its Order dated 16.10.2025.

39.   Dr. Pandey would submit that with regard to the law of attachment of

      property under "equivalent value thereof is concerned, the attachment of

      Equivalent Value of property is lawful. Section 2(1)(u) of PMLA defines

      "proceeds of crime" to include not just the direct property obtained from

      the crime but also any property of equivalent value. If the tainted

      property is not available, substituted attachment is legally valid, as

      upheld in Vijay Madantal Choudhary (supra), Deputy Director,

      Directorate of Enforcement v. Axis Bank & Ors. ((2019 SCC OnLine

      Del 7854}, Prakash Industries Ltd., & Anr., v. Directorate of
                                       50

      Enforcement, {W.P. (C) No. 14999 of 2021}. Furthermore, the

      Appellate Tribunal in Kishore Kumar v. The Deputy Director,

      Directorate of Enforcement, Bengaluru, clarified that properties

      acquired prior to the enforcement of the PMLA are not immune from

      attachment if they are equivalent in value to the proceeds of crime. The

      Tribunal noted that the expression "proceeds of crime" includes both

      tainted and untainted property, provided the latter is of equivalent value

      to the former. Further, the Appellate Tribunal in Ayush Kejriwal v.

      Enforcement Directorate (Case No. FPA-PMLA-4358/KOL/2021,

      order dated 01.05.2024) ruled that when assets acquired from criminal

      activity relating to a scheduled offence i.e. misappropriated bank funds

      are untraceable, then any property of the accused, equivalent to the

      value of the misappropriated funds, can be attached. This attachment

      applies regardless of whether the property was acquired using

      misappropriated funds or was purchased with legally obtained funds

      even before the registration of the FIR. This judgment underscores that

      even assets legally acquired before the commission of scheduled

      offence or FIR registration can be seized if the proceeds of the crime

      cannot be traced.

40.   Dr. Pande further would submit that the co-accused Suryakant Tiwari

      had already made attempt to alienate various properties acquired out of

      PoC by transferring them in the name of other persons on paper only. It

      was done after commencement of investigation into this matter and after

      searches conducted on the premises of accused by Income tax

      Department. Due to such conduct of co-accused person, who was a

      professional associate as well as a close personal friend of appellant,

      there was a strong apprehension that impugned property might also be

      disposed of by the appellant in some manner or third-party interest may
                                  51

be created on the properties just as to evade their attachment by the

law. He would further submit that having a reason to believe that the

properties may be disposed of is enough for attachment. The

respondent cannot be expected to wait until at least one of the properties

is actually disposed of by the accused persons. The properties of Ms.

Ranu Sahu had been categorized in three category and mentioned in

table A, B and C of PAO 02/2023 dated 08.05.2023. Reasons to believe

for attaching properties in table A and B are mentioned in page no. 70-

72 and 77-79 of PAO. Further, with respect to properties mentioned in

table C which were acquired prior to crime period were attached under

clause 'value thereof. Further, a comprehensive reasons to believe in

terms of second proviso to sub section 1 of section 5 of PMLA covering

all the properties that were attached in PAO dated 08.05.2023 has been

recorded on page no. 189-190 of PAO. Thus, the claim of appellant-

Ranu Sahu regarding not satisfying the second proviso of section 5(1) of

PMLA stands refuted. The learned AA had formed reasons to believe

collectively for all the defendants. At receipt of complaint from ED, the

AA has to form reasons to believe in a broad manner and it cannot be

expected from the learned authority to express its view in respect of

each and every defendant by weighing all the material produced against

them individually. The AA had appreciated the facts as a whole and

formed its reasons to believe collectively in respect of all the defendants

of the OC. With respect to the issue of coram of the learned AA is no

longer   res   integra   as   the     Hon'ble   Madras   High   Court    in

G Gopalakrishnan v. Deputy Director {W.P.(MD) Nos. 11454} has in

unequivocal terms held that even single member Benches of the

Adjudicating Authority would adjudicating disputes under PMLA. Dr.

Pandey would submit that investigation has established the generation
                                        52

      of PoC from commission of scheduled offence by the coal cartel and

      acquisition of PoC worth Rs. 5.52 crores by the appellant from the coal

      cartel and conversion of the same into immovable properties in the name

      of her family members with the help of entry providers who provided

      entry in the bank accounts of family members against the cash of

      appellant. Appellants are the actual owner of those immovable

      properties as they were paid for using PoC acquired by the appellants.

      Thus, there is clear cut case where the appellants had obtained several

      properties which were purchased by PoC generated by scheduled

      offence. Therefore, all the fundamental facts as enunciated by the

      Hon'ble Apex court in the case of Vijay Madanlal Chaudhary (supra)

      are properly fulfilled in the case of appellant. The appellant-Ranu Sahu is

      a high-ranking officer and well aware of the Government rules and

      regulations and therefore, she deliberately did not acquire any property

      in her name during crime period to avoid any action from Government.

      She infused the PoC acquired by her for purchasing properties in the

      name of her family members i.e. the other appellants so that need for

      intimating those properties in her IPR may not arise. In view of the said

      submissions, Dr. Pande would submit that the appellants have not made

      their case which may entitle them to claim any relief and these appeals

      deserve to be dismissed at the threshold. Similar submissions have

      been advanced by Dr. Pande with respect to other appellants who are

      the near relatives of appellant-Ranu Sahu. None of the other appellants

      have been able to satisfy as to from which sources of income the

      properties were purchased in their names.

41.   We have heard learned counsel appearing for the parties, perused the

      pleadings and materials available on record. We have also carefully

      gone through the Confirmation Order dated 09.10.2023 passed by the
                                        53

      learned AA and the order passed by the learned Appellate Tribunal on

      16.10.2025, impugned herein.

42.   In nutshell, the contention of learned counsel for the appellant(s) is that

      the properties acquired by the appellants including Ranu Sahu, even

      before the relevant time when the appellant-Ranu Sahu was posted as

      Collector, Korba, and which properties have been duly intimated to the

      authorities of the State, have also been attached by the ED holding it to

      have been acquired from the PoC. Before being posted at Korba as

      District   Collector,   the   appellant-Ranu    Sahu    was    posted    as

      Commissioner, GST and the offence related to Coal Scam which had no

      connection with the GST Department. It is also the contention of Ms.

      Gupta that the learned Appellate Tribunal, while deciding the appeal of

      the appellants, has, without any basis assumed that the appellants had

      adopted the submissions advanced by the counsel for the co-accused

      Suryakant Tiwari and proceeded to consider and decide their cases. It is

      also the contention of Ms. Gupta that except for the diary entries, there is

      nothing on record to connect the appellants with the crime in question.

      There is no evidence or likelihood of the appellants that they have tried

      to dispose of the properties which are in their names and as such, the

      attachment order was unintended and unwarranted. Coal is found in

      surplus in the State of Chhattisgarh and in many Districts but the ED has

      cherry picked the appellant-Ranu Sahu and none of the Collectors of

      other Districts have been made accused. Even the ED has not been able

      to establish the money trail. Even some of the properties of the

      appellants have been confiscated. Specific reference is made to

      Annexure A/14 of the appeal {MA No. 26/2026} which is a property chart

      which shows the properties before 15.07.2020 belonging to the
                                        54

      appellant-Ranu Sahu and other members of the family and the

      properties acquired after 15.07.2020.

43.   Before proceeding with the matter, it would be apposite to state that

      similar appeals were filed by other co-accused persons namely Sourabh

      Modi, Shanti Devi Chaurasiya, Anurag Chaurasia, M/s. Indermani

      Mneral India Pvt. Ltd., M/s. KJSL Coal & Power Ltd., Divya Tiwari,

      Kailash Tiwari, Rajnikant Tiwari, Suryakant Tiwari, and Sameer Vishnoi

      being MA No. 34/2025 and other connected matters, all of which stood

      dismissed vide judgment dated 23.07.2025, by this Court wherein also,

      the order passed by the learned Appellate Tribunal, affirming the order of

      attachment passed by the learned AA was under challenge. They are

      also the co-accused of the same offence as involved herein.

44.   It would be beneficial to quote some of the relevant provisions of the

      PMLA for better understanding of the issues. The offence of money

      laundering has been defined under Section 3 of the PMLA, which reads

      as under:

            "2. Definitions. - (1) In this Act, unless the context otherwise
            requires, -
            xxx                 xxx                 xxx
            (u) "Proceeds of crime'" means any property derived or obtained,
            directly or indirectly, by any person as a result of criminal activity
            relating to a scheduled offence or the value of any such property
            or where such property is taken or held outside the country, then
            the property equivalent in value held within the country or abroad;
            Explanation. - For the removal of doubts, it is hereby clarified that
            "proceeds of crime" include property not only derived or obtained
            from the scheduled offence but also any property which may
            directly or indirectly be derived or obtained as a result of any
            criminal activity relatable to the scheduled offence;
            xxx                 xxx           xxx
            3. Offence of money-laundering.--Whosoever directly or
            indirectly attempts to indulge or knowingly assists or knowingly is
            a party or is actually involved in any process or activity
            connected with the proceeds of crime including its concealment,
                                       55

            possession, acquisition or use and projecting or claiming it as
            untainted property shall be guilty of offence of money-laundering.
            Explanation.--For the removal of doubts, it is hereby clarified
            that,--
            (i) a person shall be guilty of offence of money-laundering if such
            person is found to have directly or indirectly attempted to indulge
            or knowingly assisted or knowingly is a party or is actually
            involved in one or more of the following processes or activities
            connected with proceeds of crime, namely:--
            (a) concealment; or
            (b) possession; or
            (c) acquisition; or
            (d) use; or
            (e) projecting as untainted property; or
            (f) claiming as untainted property,
            in any manner whatsoever;
            (ii) the process or activity connected with proceeds of crime is a
            continuing activity and continues till such time a person is directly
            or indirectly enjoying the proceeds of crime by its concealment or
            possession or acquisition or use or projecting it as untainted
            property or claiming it as untainted property in any manner
            whatsoever."
45.   Attachment, adjudication and confiscation of property involved in money-

      laundering is provided in Section 5 under Chapter III of the PMLA which

      reads as under:

             "5. Attachment of property involved in money-
             laundering.--(1)Where the Director or any other officer not
             below the rank of Deputy Director authorised by the Director
             for the purposes of this section, has reason to believe (the
             reason for such belief to be recorded in writing), on the
             basis of material in his possession, that--
                   (a) any person is in possession of any proceeds of
                   crime; and
                   (b) such proceeds of crime are likely to be concealed,
                   transferred or dealt with in any manner which may
                   result in frustrating any proceedings relating to
                   confiscation of such proceeds of crime under this
                   Chapter,
             he may, by order in writing, provisionally attach such
             property for a period not exceeding one hundred and eighty
                           56

days from the date of the order, in such manner as may be
prescribed:
Provided that no such order of attachment shall be made
unless, in relation to the scheduled offence, a report has
been forwarded to a Magistrate under section 173 of the
Code of Criminal Procedure, 1973 (2 of 1974), or a
complaint has been filed by a person authorised to
investigate the offence mentioned in that Schedule, before a
Magistrate or court for taking cognizance of the scheduled
offence, as the case may be, or a similar report or
complaint has been made or filed under the corresponding
law of any other country:
Provided further that, notwithstanding anything contained in
first proviso, any property of any person may be attached
under this section if the Director or any other officer
notbelow the rank of Deputy Director authorised by him for
the purposes of this section has reason to believe (the
reasons for such belief to be recorded in writing), on the
basis of material in his possession, that if such property
involved in money-laundering is not attached immediately
under this Chapter, the non-attachment of the property is
likely to frustrate any proceeding under this Act.
Provided also that for the purposes of computing the period
of one hundred and eighty days, the period during which
the proceedings under this section is stayed by the High
Court, shall be excluded and a further period not exceeding
thirty days from the date of order of vacation of such stay
order shall be counted;
(2) The Director, or any other officer not below the rank of
Deputy Director, shall, immediately after attachment under
sub-section (1), forward a copy of the order, along with the
material in his possession, referred to in that sub-section, to
the Adjudicating Authority, in a sealed envelope, in the
manner as may be prescribed and such Adjudicating
Authority shall keep such order and material for such period
as may be prescribed. (3) Every order of attachment made
under sub-section (1) shall cease to have effect after the
expiry of the period specified in that sub-section or on the
date of an order made under 3 [sub-section (3)] of section
8, whichever is earlier.
(4) Nothing in this section shall prevent the person
interested in the enjoyment of the immovable property
attached under sub-section (1) from such enjoyment.
Explanation.--For the purposes of this sub-section, "person
interested", in relation to any immovable property, includes
all persons claiming or entitled to claim any interest in the
property.
                                         57

               (5) The Director or any other officer who provisionally
               attaches any property under sub-section (1) shall, within a
               period of thirty days from such attachment, file a complaint
               stating the facts of such attachment before the Adjudicating
               Authority."
46.   The AA, under Section 5(1) read with Section 8(1) of the PMLA is only

      required to form a reason to believe, based on the material in

      possession, that the property is involved in money laundering. Such

      belief need not be based on direct evidence but can be drawn from

      circumstantial indicators. The OC filed by the ED is quite exhaustive and

      contains relevant materials which appear to be sufficient to form a

      reason to believe.

47.   In Vijay Madanlal Choudhary (supra), the Apex Court observed as

      under:

                 "60. As a matter of fact, prior to amendment of 2015, the
                 first proviso acted as an impediment for taking such
                 urgent measure even by the authorised officer, who is no
                 less than the rank of Deputy Director. We must hasten to
                 add that the nuanced distinction must be kept in mind that
                 to initiate "prosecution" for offence under Section 3 of the
                 Act registration of scheduled offence is a prerequisite, but
                 for initiating action of "provisional attachment" under
                 Section 5 there need not be a pre-registered criminal
                 case in connection with scheduled offence. This is
                 because the machinery provisions cannot be construed in
                 a manner which would eventually frustrate the
                 proceedings under the 2002 Act. Such dispensation
                 alone can secure the proceeds of crime including prevent
                 and regulate the commission of offence of money-
                 laundering. The authorised officer would, thus, be
                 expected to and, also in a given case, justified in acting
                 with utmost speed to ensure that the proceeds of
                 crime/property is available for being proceeded with
                 appropriately under the 2002 Act so as not to frustrate
                 any proceedings envisaged by the 2002 Act. In case the
                 scheduled offence is not already registered by the
                 jurisdictional police or complaint filed before the
                 Magistrate, it is open to the authorised officer to still
                 proceed under Section 5 of the 2002 Act whilst
                 contemporaneously        sending     information   to    the
                 jurisdictional police under Section 66(2) of the 2002 Act
                                      58

              for registering FIR in respect of cognizable offence or
              report regarding non-cognizable offence and if the
              jurisdictional police fails to respond appropriately to such
              information, the authorised officer under the 2002 Act can
              take recourse to appropriate remedy, as may be
              permissible in law to ensure that the culprits do not go
              unpunished and the proceeds of crime are secured and
              dealt with as per the dispensation provided for in the
              2002 Act. Suffice it to observe that the amendment
              effected in 2015 in the second proviso has reasonable
              nexus with the object sought to be achieved by the 2002
              Act.
              xxx          xxx            xxx
              65. As aforesaid, in this backdrop the amendment Act 2
              of 2013 came into being. Considering the purport of the
              amended        provisions   and     the    experience     of
              implementing/enforcement agencies, further changes
              became necessary to strengthen the mechanism
              regarding prevention of money-laundering. It is not right in
              assuming that the attachment of property (provisional)
              under the second proviso, as amended, has no link with
              the scheduled offence. Inasmuch as Section 5(1)
              envisages that such an action can be initiated only on the
              basis of material in possession of the authorised officer
              indicative of any person being in possession of proceeds
              of crime. The precondition for being proceeds of crime is
              that the property has been derived or obtained, directly or
              indirectly, by any person as a result of criminal activity
              relating to a scheduled offence. The sweep of Section
              5(1) is not limited to the accused named in the criminal
              activity relating to a scheduled offence. It would apply to
              any person (not necessarily being accused in the
              scheduled offence), if he is involved in any process or
              activity connected with the proceeds of crime. Such a
              person besides facing the consequence of provisional
              attachment order, may end up in being named as
              accused in the complaint to be filed by the authorised
              officer concerning offence under Section 3 of the 2002
              Act."
48.   In Pavana Dibbur (supra), the Apex Court observed as under:

               "27. While we reject the first and second submissions
               canvassed by the learned senior counsel appearing for
               the appellant, the third submission must be upheld. Our
               conclusions are:
                    a) It is not necessary that a person against whom
                    the offence under Section 3 of the PMLA is alleged,
                                        59

                     must have been shown as the accused in the
                     scheduled offences;
                     ...."
49.   Section 22 of the PMLA is in respect of presumption as to records or

      property in certain case. It reads as under:

               "22. Presumption as to records or property in certain
               cases.-(1) Where any records or property are or is found in the
               possession or control of any person in the course of a survey
               or a search for where any record or property is produced by
               any person or has been resumed or seized from the custody or
               control of any person or has been frozen under this Act or
               under any other law for the time being in force, it shall be
               presumed that-
               (i) such records or property belong or belongs to such person;
               (ii) the contents of such records are true; and
               (iii) the signature and every other part of such records which
               purport to be in the handwriting of any particular person or
               which may reasonably be assumed to have been signed by, or
               to be in the handwriting of, any particular person, are in that
               person's handwriting, and in the case of a record, stamped,
               executed or attested, that it was executed or attested by the
               person by whom it purports to have been so stamped,
               executed or attested...."
50.   Section 23 is in respect of presumption in inter-connected transactions.

      The same reads as under:

               "23. Presumption in inter connected transactions. - Where
               money laundering involves two or more inter-connected
               transactions and one or more such transactions is o are proved
               to be involved in money-laundering , then for the purpose of
               adjudication or confiscation under Section 8 or for the trial of
               the money-laundering offence, it shall unless otherwise proved
               to the satisfaction of the Adjudicating Authority or the Special
               Court, be presumed that the remaining transactions form part of
               such inter-connected transactions."
51.   In the present case, the chain of events, including financial transactions,

      lack of legitimate sources of income, and links to the scheduled offence,

      establishes a prima facie case that the attached property represents

      proceeds of crime. The purpose of attachment under the PMLA is a

      preventive measure to ensure that the property is not alienated or
                                        60

      disposed of during the course of investigation and trial. It is not a final

      determination of guilt but a step to preserve the property suspected to be

      involved in money laundering. It is well-settled that offences under the

      PMLA are of a distinct nature where the PoC are often concealed

      through layered transactions and indirect modes. Direct evidence is

      seldom available in such cases, and the determination of the proceeds

      of crime often rests on circumstantial evidence and the analysis of

      financial trails.

52.   Section 24 of the PMLA is with regard to burden of proof. It states that in

      any proceeding related to proceeds of crime under this Act, (a) in the

      case of a person charged with the offence of money laundering under

      Section 3, the Authority or Court shall, unless the contrary is proved,

      presume that such proceeds of crime are involved in money laundering;

      and (b) in the case of any other person the Authority or Court, may

      presume that such proceeds of crime are involved in money-laundering.

      Once the property is identified as involved in money laundering, the

      burden shifts on the accused to prove that the property is not proceeds

      of crime. In the present case, the appellants have not discharged this

      burden satisfactorily.

53.   There is no dispute with regard to the fact that search and seizure was

      conducted at the premises of appellant-Suryakant Tiwari and associates

      in which various evidences were gathered in the form of handwritten

      diaries, loose papers and also digital evidences of cash transactions

      related to a syndicate being operated and coordinated by Surayakant

      Tiwari and his associates. The allegations levelled against the appellant-

      Ranu Sahu are very serious in nature and the entire offence is an

      example of organized crime. Sameer Vishnoi was the then Director,

      Directorate of Geology and Mining, Chhattisgarh who had issued letter
                                        61

      dated 15.07.2020 by which delivery order for coal transportation was

      required to be verified manually from the concerned Mining Office and

      under the guise of the said letter and instruction for manual verification of

      DO, Suryakant Tiwari through his associates started extorting Rs. 25 per

      tonne of coal against the coal transportation. Various government

      officials assisted in the said offence. From the PoC, the accused persons

      have been benefited and they have acquired properties and when the

      ITD conducted the raid, the accused became alert and started disposing

      of their properties through sham transactions. The respondent/ED filed

      the OC before the learned AA and the learned AA after issuance of

      notice to the accused and the appellants, and after considering the

      replies to the show cause notices, passed the Confirmation Order

      confirming the PAO passed by the ED.

54.   The submissions advanced before this Court were also advanced before

      the learned AA as well as the learned Appellate Tribunal and the said

      submissions have been discussed by the AA as well as the learned

      Appellate Tribunal and as such, it cannot be said that the orders were

      passed without application of mind. The order passed by the learned AA

      is quite detailed one and so is the order passed by the Appellate

      Tribunal. The details with regard to the incriminating materials have

      been discussed and only after that, the orders impugned herein, has

      been passed. An AA forms his opinion to proceed with adjudication

      proceedings based on the materials adduced by the complainant and

      the same is communicated to the appellants by way of show cause

      notice alongwith the reasons to form such opinion.

55.   The offence of money laundering basically involves three things, namely

      the placement, layering and integration. Placement is the initial stage

      where illicit money (often called "dirty money") is introduced into the
                                        62

      financial system. The goal is to move the money away from its source

      without raising suspicion. The most common techniques include

      depositing small amounts into bank accounts (smurfing), using cash to

      buy valuable assets like jewelry, art, or real estate and mixing illegal

      proceeds with legitimate business income (e.g., cash-intensive

      businesses). The second stage i.e. layering involves complex layers of

      financial transactions to obscure the origin of the money. The purpose is

      to make the money trail hard to trace, such as transferring funds

      between multiple accounts (often across borders), using shell

      companies and offshore accounts, purchasing and selling financial

      instruments. The third stage is the integration and in this final stage, the

      laundered money is reintroduced into the legitimate economy, appearing

      as clean, legitimate income which includes investing in legal businesses,

      buying high-value goods or property and creating fake invoices and

      business transactions. These stages are often interlinked and may

      overlap depending on the complexity of the laundering scheme.

56.   With regard to the issue of coram of learned AA, the said issue is no

      longer res integra. The     Madras High Court in G.Gopalakrishnan

      (supra) has in unequivocal terms held that even a single member Bench

      of the Adjudicating Authority could adjudicate the disputes under PMLA.

      In fact, in the decision of the Delhi High Court in "J. Sekar (supra) it was

      held that less than three Member Adjudicating Authority is permissible

      under PMLA. The Hon'ble Madras High Court has also clearly held that

      it is not mandatory that such Single Member Benches should comprise

      of Judicial members and even administrative members constituting

      Single Member Benches of the Tribunal would amount to sufficient

      compliance of the law.
                                       63

57.   It is not important that the accused person should be directly involved

      and commit the crime but an offence under the PMLA is also made out if

      the person is accused of layering and integration of the PoC.

58.   The learned Appellate Tribunal has separately analysed every allegation

      made by and against each accused at greater length and consequent

      upon that passed its order dated 16.10.2025. The learned Appellate

      Tribunal has discussed at length about each property in question of

      respective appellant and rebutted all fabricated allegation made by

      them. After that only, the learned Appellate Tribunal dismissed the

      appeals of the appellants citing they do not find a case to cause

      interference in the impugned order of the learned AA. The AA forms his

      opinion to proceed with adjudication proceedings based on the material

      adduced by the complaint and the same was communicated to the

      appellants by way of show cause notices along with reasons to form

      such opinion and same were also provided to the appellant. The AA

      decided the matter by passing a speaking order only after hearing both

      the sides and after taking consideration, both the oral and written

      submissions.

59.   The allegation with regard to absence of predicate offence is noticed to

      be rejected as similar submission was raised in case of Saumya

      Chaurasia v. Directorate of Enforcement in Cr.A. No. 2840/2023

      decided on 14.12.2023. The learned Appellate Tribunal has quoted

      paragraphs 26 to 30 wherein the Hon'ble Apex Court has dismissed the

      appeal. The Hon'ble Apex Court did not consider it to be a case of

      dropping of the offence under Section 384 IPC. The Special Court of

      Karnataka had made a reference to request the State Police to transfer

      the offence under Section 384 of the IPC to the Chhattisgarh State

      Police upon which the FIR was registered by the Chhattisgarh Police
                                        64

      which was not only for the offence referred in the FIR but was with the

      addition of the offences under the PC Act and other scheduled offences.

      The observations made by the learned Appellate Tribunal vide

      paragraphs 29 and 30 are reasoned one and we concur with the same.

60.   One of the contentions of the learned counsel for the appellants is that

      the entire case of the ED is based on uncorroborated diary entries which

      have no sanctity in law. This Court basically has to see whether the

      provisions of the PMLA has been complied with or not before passing

      the PAO. From perusal of the materials available on record, we are fully

      satisfied that the learned AA as well as the learned Appellate Tribunal

      was justified in passing the Confirmation Order as well as the impugned

      order. This Court cannot do the arithmetic with respect to each single

      penny received and invested by the appellants but has to see whether

      the appellants could give any plausible explanation with regard to the

      transactions and how the finance was made available for the said

      transactions.

61.   The nexus between the appellant(s) and the alleged PoC is also well

      established. It is the say of the appellants that they had duly informed the

      source for acquisition of the property in question and as such, the orders

      passed by the AA as well as the Appellate Tribunal is erroneous. In the

      case in hand, the FIR was lodged after prima facie disclosure of

      commission of offence, but the offence was committed much earlier to

      registration of the ECIR and the FIR. The syndicate could not have

      extorted the money in a day or two but was a continuous process and it

      is a matter of investigation as to on which date the said extortion started.

      Further, even if any properties were acquired by the appellants prior to

      the date of commission of the crime, those properties can also be made

      the subject matter of attachment if the proceeds are not available or
                                  65

vanished. The learned Appellate Tribunal has cited its own order passed

in Shri Sadananda Nayak v. Directorate of Enforcement,

Bhubaneshwar (Appeal No. 5612/2023). At the cost of repetition, it

would be beneficial to quote the relevant paragraphs which reads as

under:

    "22. It has already been clarified by us that if the definition of
    "proceeds of crime" is given interpretation by dividing it into two
    parts or by taking only two limbs, then it would be easy for the
    accused to siphon off or vanish the proceeds immediately after the
    commission of scheduled offence and in that case none of his
    properties could be attached to secure the interest of the victim till
    conclusion of the trial. This would not only frustrate the object of
    the Act of 2002, but would advance the cause of the accused to
    promote the crime of money laundering. The Judgment in the case
    of Vijay Madanlal Chaudhary (supra) is of three judges bench
    while the judgment in the case of Pavana Dibur (supra) is of two
    judges bench. The issue has otherwise been dealt with by this
    Tribunal in the case of FPA-PMLA-2909/CHD/2019 M/s. Besco
    International FZE vs. The Deputy Director Directorate of
    Enforcement, Chandigarh dated 31.07.2024. The relevant para of
    the said judgment is quoted hereunder:
         "It is not that only those properties which have been were
         derived or obtained directly or indirectly out of the crime can
         be attached rather in case of non- availability of the property
         derived or obtained directly or indirectly rather when it is
         vanished or siphoned off, the attachment can be of any
         property of equivalent value.
         It is necessary to clarify that the proceeds of crime would not
         only include the property derived or obtained directly or
         indirectly out of the criminal activity relating to the scheduled
         offence but any other property of equivalent value. The word
         "or" has been placed before "the value of any such property"
         and is of great significance. Any property of equivalent value
         can be attached when the proceeds directly or indirectly
         obtained out of the crime has been vanished or siphoned off.
         Here, the significance would be to the property acquired
         even prior to commission of crime. It is for the reason that
         any property acquired subsequent to the commission of
         crime would be directly or indirectly proceeds of crime and
         then, it would fall in the first limb of the definition of proceeds
         of crime. In the second limb, which refers to "the value of any
         such property" would indicate any other property which was
         acquired prior to the commission of crime and it would be
         attached only when the proceeds directly or indirectly
                                        66

               obtained or derived out of the criminal activity is not
               available. It may be on account of siphoning off or vanished
               by the accused. In those circumstances the property of
               equivalent value can be attached. The word "the value of any
               such property" signifies without any embargo that it should be
               the property purchased after the commission of crime or prior
               to it rather it would apply in both the eventuality in the given
               circumstance. Thus, we are not in agreement with the
               counsel for the appellant who has questioned the attachment
               in reference to the property acquired prior to commission of
               crime. We are not going even further that the properties have
               nexus with the proceeds out of the crime but even in given
               circumstances and scenario that the property was acquired
               prior to commission of crime then, also under certain
               circumstances, it can be attached for "the value of any such
               property."
           23. At this stage, it is reiterated that any other interpretation other
           than the one taken by Delhi High Court in the cases of Axis Bank
           (supra) and Prakash Industries (supra) for the definition of
           "proceeds of crime" would defeat the object of the Act of 2002. It is
           more especially when the arguments raised by the appellant that
           the property acquired prior to the commission of crime would not
           fall in the definition of "proceeds of crime". In that case, the task of
           the accused would become very easy to first commit the
           scheduled offence and after obtaining or deriving the property out
           of the criminal activities, immediately siphon off or vanish so that it
           may not remain available for attachment and otherwise the
           contingency aforesaid would satisfy only the first limb of definition
           of "proceeds of crime" leaving the second. We are thus unable to
           accept the argument raised by the appellant so as to make the
           middle part of the definition of "proceeds of crime" to be
           redundant."
62.   The learned Appellate Tribunal, in paragraphs 21, 22 and 23 of its order,

      has examined the statements of the appellants and the relevant

      witnesses and found that the explanation put forth by the appellants

      regarding the source of funds is not credible. The Appellate Tribunal

      noted that these statements lack corroboration, particularly with respect

      to the alleged borrowing of money for the purchase of properties, as well

      as other material aspects. It has further been observed that, in general,

      the appellants deposited cash into bank accounts of certain persons

      who permitted the use of their accounts, after which the funds were
                                            67

       routed through banking channels. However, the appellants failed to

       satisfactorily disclose the genuine source of such cash deposits, merely

       asserting that the amounts were derived from agricultural income or from

       firms under their control. The learned Appellate Tribunal also recorded

       that the appellants could not substantiate their claim of agricultural

       income, as they did not possess sufficient agricultural land during the

       relevant period to generate the income disclosed. In several instances,

       the agricultural land was acquired during or immediately prior to the

       period in question, making it implausible that such land could have

       produced income in earlier years sufficient to fund the acquisition of the

       properties. Accordingly, the Appellate Tribunal concluded that the

       explanation regarding the source of funds was unsubstantiated and

       unreliable.

63.    For ready reference, the properties belonging to the appellant-Ranu

       Sahu and her family members, before 15.07.2020 and after 15.07.2020,

       are quoted as under:

                Properties before 15.07.2020, belonging to Ranu Sahu

  S.No. PARTICULARS                     BUYER      DATE       OF ALLEGED
                                                   ACQUISITION
                                                                 NATURE        OF
                                                                 PROPERTY
  1.     Kh no. 481 (0.09 Hect) Vill RANU SAHU     05.10.2017    Value thereof
         Aasara,     Tehsil Chhura,
         Distt. Gariyaband
  2.     Kh no. 498/3 (0.21 Hect) RANU SAHU        05.10.2017      Value thereof
         Vill      Aasara,    Tehsil
         Chhura,              Distt.
         Gariyaband
  3.     Kh no. 276, (1.86 Hect), RANU SAHU        30.03.2018      Value thereof
         Kh no. 282, (0.35 Hect) Vill
         Vodarabanda, RNM, & Tehsil
         Chhura Distt Gariyaband
  4.     Kh no. 281, (0.46 Hect),   RANU SAHU      28.03.2018      Value thereof
         Kh no. 259 (0.32 HEct),
         Village      Bodarabanda,
         RNM & Tehsil Chhura, Distt
         Gariyaband
  5.     5. Kh no. 416 (0.11 Hect) RANU SAHU       28.03.2018      Value thereof
         479 (0.27 Hect), 487 (0.25
         Hect), 490/1 (0.12 HEct)
         Vill Aasara Tehsil Chhura,
                                       68

       Distt Gariyaband
6.     Kh no. 19/2 (4.50 Hect) Vill RANU SAHU      23.01.2020     Value thereof
       Deharguda, RNM &
       Tehsil     Manipur,   Distt
       Gariyaband
 7.     Kh no. 19/3 (2.00 Hect) RANU SAHU           23.01.2020     Value thereof
        Vill. Deharg Deharguda,
        RNM & Tehsil Manirpur,
        Distt Gariyaband
 8.     Kh no. 277 (0.06 Hect) Vill RANU SAHU       24.01.2020     Value thereof
        Bodarabanda,       RNM &
        Tehsil     Chhura    Distt
        Gariyaband
 9.     Kh no. 498/2 (0.20 Hect) RANU SAHU          23.01.2020     Value thereof
        Vill Aasara RNM & Tehsil
        Chhura Distt Gariyaband

 10.   Kh no. 498/1 (0.21 Hect)    RANU SAHU        23.01.2020     Value thereof
       Vill Aasara RNM & Tehsil
       Chhura Distt Gariyaband

                         Belonging to Family Members


 11.   Kh no. 537/7 (0.202 Hect)   ARUN KUMAR       24.07.2018     Value thereof
       Gram Tekari, RNM & The      SAHU    LAXMI
       Abhanpur, Distt Raipur      SAHU PIYUSH
                                   KUMAR SAHU
                                   SALINI SAHU
 12.   Part of Kh no. 1460/2       PIYUSH           24.07.2018     Value thereof
       Total Area 0.21 Hect,       KUMAR SAHU
       1460/2, 1462/2, 1482/2,     PANKAJ
       Vill Nayakbandha, RNM &     KUMAR SAHU
       The,    Abhanpur,  Distt-   SHALINI SAHU
       Raipur                      POONAM
                                   SAHU
 13.   Kh no. 97/4 PHN 0.42 Vill   LAXMI SAHU       12.12.2019     Value thereof
       RNM,     Tehsil & distt
       Mahasamaund

 14.   Part of Kh No. 202/2 [0.05 SHALINI SAHU      07.03.2018     Value thereof
       Hect] Vill Padampur RNM
       sihava, Tehsil Nagari, Dist
       Dhamtari.
 15.   Part of Kh No. 202/2 [0.05 LAXMI SAHU        07.03.2018     Value thereof
       Hect] Vill Padampur RNM
       sihava, Tehsil Nagari, Dist
       Dhamtari.
 16.   Part of Kh. No. 1567 [0.86 LAXMI SAHU        22.09.2018     Value thereof
       Hect] Village Bagaud RNM
       &      Tehsil-Kurud   Dist
       Dhamtari
 17.   Part of Kh. No. 1607, LAXMI SAHU             11.04.2019     Value thereof
       [0.04 Hect] & Part of Kh
       1545 [0.02 Hect] Village
       Siriri, PH No.-12, RNM &
       Tehsil-Kurud

       Dist Dhamtari
 18.   Part    of Kh No.424       ARUN SAHU         07.12.2019     Value thereof
       [928.28 Sqft] A-30, Sector
       09, Kamal Bihar, Gram
       Devpuri, Raipur
 19.   Part of Kh. No. 1122 [0.05 PIYUSH SAHU       20.03.2018/    Value thereof
       Hect] Gram Megha, RNM                        16.04.2018
       & Tehsil Magarload Dist
       Dhamtari
                                    69

                          Properties after 15.07.2020


1.    Kh no. 271/10, (0.0140 ARUN KUMAR 16.07.2020           Direct       PoC
      Hect)    Gram, Tikrapara, SAHU                         (Serial No.9 on
      Raipur     Ward NO. 50,                                page 93 of IO)
      Sahid    Pankaj Vikram
      ward
2.    Kh no. 394, (0.08) Hect, ARUN KUMAR 23.03.2021         Direct       PoC
      Vill.   Kutena, RNM &        SAHU                      (Serial No.10
      Tehsil,     Chhura, Distt.                             on page 93 of
      Gariyaband                                             IO)
3.    Kh No.407/1, 407/2,          ARUN KUMAR 27.03.2021     Direct        PoC
      407/3, Hect Village, Tulsi, SAHU    LAXMI              (Serial No.8 on
      PH No. 41, RNM, Raipur SAHU                            page 92 of IO)
      1, Tehsil & Distt Raipur
4.    Part of Kh no. 1149/1 ARUN KUMAR 13.05.2021            Direct       PoC
      Total Area 0.86 Hect. Vil SAHU                         (Serial No.11 of
      Pateva RNM & Tehsil,                                   3rd PC)
      Nawapara, Distt Raipur
5.    Part of Kh no. 1149/1 PANKAJ              13.05.2021   Direct       PoC
      Total Area 0.86 Hect. Vil KUMAR SAHU                   (Serial No.12 on
      Pateva RNM & Tehsil,                                   page 93 of
      Nawapara, Distt Raipur                                 IO)
6.    Kh no 108/1,108/2,155,       SHALINI SAHU 26.05.2021   Direct       PoC
      Total 1.630 Hect Gram                                  (Serial No.6 on
      Kalmidadar            RNM.                             page 92 of IO)
      Bagbahara, Mahasamund
7.    Kh.     No. 69/2, 71/1, ARUN KUMAR 26.05.2021          Direct       PoC
      72/2,73,105, 106, 107, SAHU                            (Serial No.7 on
      109, 117, 119, 156, 157                                page 92 of IO)
      Gram Kalmidadar, RNM.
      Bagbahara, Mahasamund
8.    KH           No 158, 159/, PANKAJ         26.05.2021   Direct       PoC
      163/2,     164,    165,171, KUMAR SAHU                 (Serial No.5 on
      Total        3.350    Hect.,                           page 91 of IO)
      Kalmidadar, RNM.
      Bagbahara, Mahasamund
9.    Kh no. 115 (0.500 Hect) PIYUSH            03.06.2021   Direct       PoC
      Gram- Kalmidadar, RNM KUMAR SAHU                       (Serial No.3 on
      Bagbahara/Khallari, The-                               page 91 of IO)
      Bagbahar              Distt.
      Mahasamund
10.   Kh no. 52/3 (01.120 Hect) PIYUSH          30.06.2021   Direct       PoC
      Gram- Kalmidadar, RNM KUMAR SAHU                       (Serial No.2 on
      Bagbahara/Khallari, The-                               page 91 of IO)
      Bagbahar Dist.
      Mahasamund
11.   Kh no. 163/1 (0.720 PIYUSH                06.07.2021   Direct       PoC
      Hect),    163/3,     (0.280 KUMAR SAHU                 (Serial No.1 on
      Hect), 163/4 (0.120 Hect)                              page 91 of IO)
      Total 1.120 Hect. Gram-
      Kalmidadar            RNM-
      Bagbahara/Khallari, The.
      Bagbahara,            Disst.
      Mahasamund
12.   Kh no. 61, (1.540 Hect.), PIYUSH          26.07.2021   Direct       PoC
      123, (0.120 Hect.), 124 KUMAR SAHU                     (Serial No.4 on
      (0.120 Hect.) Total 1,780                              page 91 of IO)
      Hect., Gram-Kalmidadar,
      RNM-Bagbahara/Khallari,
      Teh-Bagbahara Dist-
      Mahasamund
13.   Part of Kh no. 772, (0.20 PIYUSH          27.08.2021   Direct       PoC
      Hect.) Vill. Kutena, RNM KUMAR SAHU                    (Serial No.13 on
      & Tehsil Chhura, Distt                                 page 93 of
      Gariyaband                                             IO)
                                             70

      14.      Kh no. 50 (0.4H), 52/2 REVTI              26.05.2021      Direct       PoC
               (0.18H), 74/2 (1.21H), Vill                               (Serial No.14 on
               Kalmidadar,            RNM BAI SAHU                       page 93 of IO)
               Bagbahara/Khallari, The.
               Bagbahara,        Distt -
               Mahasamund
      15.      Kh no. 149 (1.23H), 151 TUSHAR SAHU       28.07.2021      Direct PoC
               (0.74H), Vill. Kalmidadar,                                (Serial No.15 on
               RNM Bagbahara/Khallari,                                   page 94 of
               The. Bagbahara, Distt -
               Mahasamund
      16.      Kh no. 60/2 (0.31H), 62 RADHE             06.07.2021      Direct PoC
               (0.89H),   114     (0.15H), SHYAM
               116/1    (0.18H),    116/2
               (0.2H), 118/1 (0.35H),
               118/2       (0.3H), Vill.
               Kalmidadar            RNM,
               Bagbahara / Khallari, Distt
               Mahasamund
      17.      Kh no. 120 (0.51H), 121 JHAMMAN           30.06.2021      Direct PoC
               (0.5H), 122 (0.8H), 152 LAL
               (0.39H), 153 (0.81H), VIII.
               Kalmidadar,             RNM
               Bagbahar/Khallari,        The
               Bagbahar,              Distt
               Mahasamund




64.         With regard to attachment of property under equivalent value thereof, the

            Apex Court, in Vijay Madanlal Choudhary (supra), observed as under:

                   "68. It was also urged before us that the attachment of
                   property must be equivalent in value of the proceeds of
                   crime only if the proceeds of crime are situated outside
                   India. This argument, in our opinion, is tenuous. For, the
                   definition of "proceeds of crime" is wide enough to not only
                   refer to the property derived or obtained as a result of
                   criminal activity relating to a scheduled offence, but also of
                   the value of any such property. If the property is taken or
                   held outside the country, even in such a case, the property
                   equivalent in value held within the country or abroad can be
                   proceeded with. The definition of "property" as in Section
                   2(1) (v) is equally wide enough to encompass the value of
                   the property of proceeds of crime. Such interpretation would
                   further the legislative intent in recovery of the proceeds of
                   crime and vesting it in the Central Government for effective
                   prevention of money-laundering.
                   69. We find force in the stand taken by the Union of India
                   that the objectives of enacting the 2002 Act was the
                   attachment and confiscation of proceeds of crime which is
                   the quintessence so as to combat the evil of money-
                   laundering.
                   ....

71

187. In light of the above analysis, we now proceed to summarise our conclusion on seminal points in issue in the following terms:-

.....
(vi) Section 5 of the 2002 Act is constitutionally valid. It provides for a balancing arrangement to secure the interests of the person as also ensures that the proceeds of crime remain available to be dealt with in the manner provided by the 2002 Act. The procedural safeguards as delineated by us hereinabove are effective measures to protect the interests of person concerned.

..."

65. Suryakant Tiwari is the main accused in the case and is directly involved in scheduled offence and all other accused have participated in layering or integration of the PoC. A diary is alleged to be seized by the ITD from the residence of Rajnikant Tiwari, relative of Suryakant Tiwari in a raid. All the accused have played different roles in commission of the offence. In the diary, there are entries with respect to flow of funds which were originating from the collection of illegal Rs. 25 per tonne extortion money from the coal traders on the instructions of the Surayakant Tiwari. The State Government used to issue a DO, then only the coal excavated could be transported within the State or outside the State. Before 2020, the system which was in vogue was that the DO will be issued online. But taking the benefit of Covid-19, the online system was changed to offline system at the behest of Sameer Vishnoi who was at the helm of affairs of the Mining Department. Then started the entire game of extortion. Any coal trade who intended to get the DO, had to pay the extortion money to the people of Suryakant Tiwari and then only green signal was given to the Mining Officer and the DO was granted. These facts have come in the statements recorded in the Section 50 PMLA. Statement recorded under Section 50 PMLA is different from Section 161 Cr.P.C. in such that the statement under Section 50 PMLA has been 72 given the sanctity as if a statement is recorded in the Court. If a witness does not states the truth under Section 50 PMLA, then there are various Sections of IPC for perjury which can be attracted against the person making false statement.

66. The submission of the learned counsel for the appellant(s) that no scheduled offence survived at the time of passing of the impugned order and that the proceedings were without jurisdiction, are noticed to be rejected as the Hon'ble Apex Court, in the matter of bail application filed by one of the co-accused Saumya Chaurasiya, vide judgment dated 14.12.2023 observed as under:

"26. The Court also does not find any substance in the submission of the learned Senior Counsel Mr. Siddharth Aggarwal for the Appellant that the scheduled offences i.e. Section 384 and 120 B having been dropped from the chargesheet submitted against the accused Suryakant Tiwari in connection with the FIR No. 129 of 2022 registered at Kadugodi Police Station Bengaluru, and the ACJM Bengaluru vide the order dated 16.06.2023 having taken cognizance for the offence punishable under Section 204 and 353 IPC only, which are not the scheduled offences under the PMLA Act, no scheduled offence survived at the time of passing of the impugned order and that the proceedings were/are without jurisdiction.
27. Apart from the fact that neither the Chargesheet dated 08.06.2023 nor the cognizance order 16.06.2023 were placed on record during the course of arguments before the High Court as they never existed at that time, the I.O. in the Chargesheet filed in connection with the said FIR no. 129 of 2022 against Suryakant Tiwari has categorically mentioned that "as the accused (Suryakant Tiwari) found to be committed offence under Section 384 of IPC with his henchmen at Chhattisgarh State for which the report would be prayed to Chhattisgarh Police through proper channel."

Hence, the offence under Section 384 could not be said to have been dropped by the I.O. while submitting the chargesheet in respect of the said FIR."

67. From perusal of the OCs, which is also a detailed one wherein all the incriminating evidences have been annexed, goes to suggest that a case 73 is made out against the appellants for attachment of their properties. The appellants have failed to explain as to how those properties came to be in their names.

68. Section 50 of the PMLA reads as under:

"50. Powers of authorities regarding summons, production of documents and to give evidence, etc.- (1) The Director shall, for the purposes of section 13, have the same powers as are vested in a civil Court under the Code of Civil Procedure, 1908 (5 of 1908) while trying a suit in respect of the following matters, namely:
xxx xxx xxx (3) All the persons so summoned shall be bound to attend in person or through authorised agents, as such officer may direct, and shall be bound to state the truth upon any subject respecting which they are examined or make statements, and produce such documents as may be required.
(4) Every proceeding under sub-sections (2) and (3) shall be deemed to be a judicial proceeding within the meaning of section 193 and section 228 of the Indian Penal Code , 1860 (45 of 1860) xxx xxx xxx"

69. Similarly, in the investigation of the ED, when the diary entries were corroborated by the timing when the properties were purchased/sold it is evident that the same was PoC has been utilized in the said transactions.

70. The Apex Court, in Rohit Tandon v. Directorate of Enforcement {(2018) 11 SCC 46}, observed as under:

"19. The sweep of Section 45 of the Act of 2002 is no more res intergra. In a recent decision of this Court in the case of Gautam Kundu v. Directorate of Enforcement {(2015) 16 SCC 1}, this Court has had an occasion to examine it in paragraphs 28 - 30. It will be useful to advert to paragraphs 28 to 30 of this decision which read thus: (SCC pp. 14-15) "28. Before dealing with the application for bail on merit, it is to be considered whether the provisions of Section 74 45 of the PMLA are binding on the High Court while considering the application for bail under Section 439 of the Code of Criminal Procedure. There is no doubt that PMLA deals with the offence of money laundering and the Parliament has enacted this law as per commitment of the country to the United Nations General Assembly. PMLA is a special statute enacted by the Parliament for dealing with money laundering. Section 5 of the Code of Criminal Procedure, 1973 clearly lays down that the provisions of the Code of Criminal Procedure will not affect any special statute or any local law. In other words, the provisions of any special statute will prevail over the general provisions of the Code of Criminal Procedure in case of any conflict.
29. Section 45 of the PMLA starts with a non obstante clause which indicates that the provisions laid down in Section 45 of the PMLA will have overriding effect on the general provisions of the Code of Criminal Procedure in case of conflict between them. Section 45 of the PMLA imposes following two conditions for grant of bail to any person accused of an offence punishable for a term of imprisonment of more than three years under Part A of the Schedule of the PMLA:
(i) That the prosecutor must be given an opportunity to oppose the application for bail; and
(ii) That the Court must be satisfied that there are reasonable grounds for believing that the accused person is not guilty of such offence and that he is not likely to commit any offence while on bail.

30. The conditions specified under Section 45 of the PMLA are mandatory and needs to be complied with which is further strengthened by the provisions of Section 65 and also Section 71 of the PMLA. Section 65 requires that the provisions of Cr.P.C. shall apply insofar as they are not inconsistent with the provisions of this Act and Section 71 provides that the provisions of the PMLA shall have overriding effect notwithstanding anything inconsistent therewith contained in any other law for the time being in force. PMLA has an overriding effect and the provisions of Cr.P.C. would apply only if they are not inconsistent with the provisions of this Act. Therefore, the conditions enumerated in Section 45 of PMLA will have to be complied with even in respect of an application for bail made under Section 439 of Cr.P.C. That coupled 75 with the provisions of Section 24 provides that unless the contrary is proved, the Authority or the Court shall presume that proceeds of crime are involved in money laundering and the burden to prove that the proceeds of crime are not involved, lies on the appellant."

20. In paragraph 34, this Court reiterated as follows:

34. "...We have noted that Section 45 of the PMLA will have overriding effect on the general provisions of the Code of Criminal Procedure in case of conflict between them. As mentioned earlier, Section 45 of the PMLA imposes two conditions for grant of bail, specified under the said Act. We have not missed the proviso to Section 45 of the said Act which indicates that the legislature has carved out an exception for grant of bail by a Special Court when any person is under the age of 16 years or is a woman or is a sick or infirm.

Therefore, there is no doubt that the conditions laid down under Section 45 A of the PMLA, would bind the High Court as the provisions of special law having overriding effect on the provisions of Section 439 of the Code of Criminal Procedure for grant of bail to any person accused of committing offence punishable under Section 4 of the PMLA, even when the application for bail is considered under Section 439 of the Code of Criminal Procedure."

The decisions of this Court in the case of Subrata Chattoraj v. Union of India {(2014) 8 SCC 768}, Y.S. Jagan Mohan Reddy v. CBI {(2013) 7 SCC 439}, and Union of India v. Hassan Ali Khan {(2011) 10 SCC 235} have been noticed in the aforesaid decision.

21. The consistent view taken by this Court is that economic offences having deep-rooted conspiracies and involving huge loss of public funds need to be viewed seriously and considered as grave offences affecting the economy of the country as a whole and thereby posing serious threat to the financial health of the country. Further, when attempt is made to project the proceeds of crime as untainted money and also that the allegations may not ultimately be established, but having been made, the burden of proof that the monies were not the proceeds of crime and were not, therefore, tainted shifts on the accused persons under Section 24 of the Act of 2002."

71. Even if certain properties were acquired prior to the posting of the appellant, Ranu Sahu, as Collector, Korba, it cannot be conclusively 76 held that such properties are immune from attachment. The statutory framework governing the field, provides a clear and unambiguous definition of the expression "proceeds of crime" under Section 2(1)(u) of the PMLA. The term encompasses not only property directly or indirectly derived or obtained as a result of criminal activity relating to a scheduled offence, but also extends to the value of such property. Crucially, the legislative intent underlying this definition is expansive. By specifically including within its ambit "the value of any such property," the statute empowers the authorities, including the ED, to identify and attach properties equivalent in value to the proceeds of crime. This principle operates irrespective of whether such equivalent property was itself acquired through lawful means or prior to the commission of the alleged offence. Accordingly, in a situation where the actual tainted property i.e., the property directly derived from criminal activity is unavailable, untraceable, or has been dissipated, the authorities are not rendered powerless. Instead, they are statutorily authorized to proceed against any other property of the accused or related persons, including family members, to the extent of the value of the proceeds of crime. Such attachment is not premised on the taint of the substitute property itself, but on the necessity to secure the equivalent value of the illicit gains. Therefore, properties purchased prior to the period of the alleged offence, even if prima facie unconnected with the criminal activity, may still be subject to attachment, provided that (i) the existence of proceeds of crime is established, and (ii) equivalent value of such proceeds cannot otherwise be recovered from the directly tainted assets. This interpretation ensures that the object of the statute, to deprive offenders of the economic benefits of crime, is not defeated by the mere unavailability or concealment of the original proceeds. 77

72. It is not essential for the enforcement authority to establish by direct evidence that the property in question is proceeds of crime. In a money laundering case, the modus operandi often involves circuitous and opaque financial transactions, making direct evidence inherently difficult to obtain. Based on the material produced, including financial analysis, property acquisition timelines, and the absence of verifiable legitimate income, this Court is satisfied that there exists a prima facie nexus between the property and the PoC. The PAO is therefore in consonance with the statutory scheme under PMLA and is liable to be upheld. There exists a reasonable belief, duly recorded and supported by material evidence, that the attached properties are involved in money laundering and further, the appellants have failed to rebut the statutory presumption under Section 24 of the PMLA. We do not find that any question of law arises in these appeals to be answered.

73. In view of the above discussion, we fully concur with the findings and reasoning given by the learned AA as well as the Appellate Tribunal and as such, these appeal(s) being devoid of merit, are accordingly dismissed. However, the appellants are at liberty to take recourse to Section 8(8) of the PMLA, if so advised.

                                 Sd/-                                           Sd/-
                          (Ravindra Kumar Agrawal)                          (Ramesh Sinha)
                               JUDGE                                       CHIEF JUSTICE




  Amit

AMIT
KUMAR
DUBEY
Digitally signed
by AMIT KUMAR
DUBEY
Date: 2026.04.22
15:42:29 +0530
                                        78

                                  Head Note

Properties acquired prior to the alleged offence are not automatically immune from attachment under the PMLA. The definition of "proceeds of crime" under Section 2(1)(u) includes not only tainted property but also its equivalent value, reflecting a broad legislative intent. Where the actual proceeds are unavailable or untraceable, authorities may attach other properties of equivalent value, even if lawfully acquired or purchased earlier. Such attachment aims to prevent offenders from retaining the economic benefits of crime.