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 25, Cited by 0]

Karnataka High Court

Niranjan Gupta vs Ministry Of Home Affairs on 12 December, 2023

Author: M.Nagaprasanna

Bench: M.Nagaprasanna

                                                   -1-
                                                             NC: 2023:KHC:45036
                                                           WP No. 15625 of 2022




                           IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                             DATED THIS THE 12TH DAY OF DECEMBER, 2023

                                                BEFORE
                             THE HON'BLE MR JUSTICE M.NAGAPRASANNA
                             WRIT PETITION NO. 15625 OF 2022 (GM-RES)
                      BETWEEN:

                      1.    NIRANJAN GUPTA,
                            S/O SRI J.L. GUPTA,
                            AGED ABOUT 55 YEARS,
                            R/AT FLAT NO. EN-3,
                            MRPL OFFICERS
                            RESIDENTIAL COLONY,
                            MRPL TOWNSHIP,
                            KATIPALLA,
                            MANGALORE - 570 030.

                      2.    MRS. PRITI GUPTA,
                            W/O NIRANJAN GUPTA,
                            AGED ABOUT 54 YEARS,
                            R/AT FLAT NO. EN-3,
                            MRPL OFFICERS
                            RESIDENTIAL COLONY,
Digitally signed by         MRPL TOWNSHIP,
PADMAVATHI B K              KATIPALLA,
Location: HIGH
COURT OF                    MANGALORE - 575 030.
KARNATAKA                                                         ...PETITIONERS
                      (BY SRI. NAGENDRA NAIK R., ADVOCATE)
                      AND:

                      1.    MINISTRY OF HOME AFFAIRS,
                            GOVERNMENT OF INDIA,
                            NORTH BLOCK,
                            NEW DELHI - 110 001,
                            INDIA,
                            REP. BY ITS JOINT SECRETARY.
                            -2-
                                      NC: 2023:KHC:45036
                                    WP No. 15625 of 2022




2.   MINISTRY OF FINANCE,
     3RD FLOOR,
     JEEVANDEEP BUILDING,
     SANSAD MARG, NEW DELHI,
     DELHI - 110 001.
     REP. BY ITS JOINT SECRETARY.

3.   DIRECTORATE OF ENFORCEMENT,
     MANGALURU,
     SUB ZONAL OFFICE,
     2ND FLOOR, 4-212/16,
     VISTASRA COMMERCIAL COMPLEX,
     AIRPORT ROAD, YEYYADY,
     KONCHADY,
     MANGALURU - 575 008,
     REP. BY ITS DIRECTOR.

4.   ADJUDICATING AUTHORITY (PMLA),
     ROOM NO. 26, 4TH FLOOR,
     JEEVANDEEP BUILDING,
     PARLIAMENT STREET,
     NEW DELHI - 110 001,
     REP. BY ITS REGISTRAR
     /ADMINISTRATIVE OFFICER.
                                         ...RESPONDENTS
(BY SRI. H. SHANTHI BHUSHAN, DSGI FOR R1 AND R2;
    SRI. H. JAYAKAR SHETTY, ADVOCATE FOR R3 AND R4)

     THIS WP IS FILED UNDER ARTICLES 226 AND 227 OF
THE CONSTITUTION OF INDIA PRAYING TO DECLARE THAT
SECTION 4 OF THE AMENDING ACT NO.21/2009 TO
PREVENTION OF MONEY LAUNDERING ACT 2002 WHICH IS
MARKED AS ANNEXURE-A IN SO FAR AS AMENDING SECTION 6
OF THE ACT TO HAVE AN ADJUDICATING AUTHORITY IN THE
PLACE OF ONE OR MORE ADJUDICATING AUTHORITIES IS
VIOLATIVE OF ARTICLE 21 OF INDIAN CONSTITUTION AND
CONSEQUENTLY AND ETC.

     THIS PETITION, COMING ON FOR ORDERS, THIS DAY,
THE COURT MADE THE FOLLOWING:
                                    -3-
                                                 NC: 2023:KHC:45036
                                              WP No. 15625 of 2022




                                  ORDER

The petitioners are before this Court, seeking the following prayers:

"WHEREFORE the Petitioner prays that this Hon'ble Court be pleased to:
a) To declare that Section-4 of the Amending Act No.21/2009 to Prevention of Money Laundering Act-2002 which is marked as ANNEXURE-A, in so far as amending Section-6 of the act to have 'an adjudicating authority' in the place of 'One or more Adjudicating Authorities' is violative of Article 21 of Indian Constitution and consequently,
b) Direct the Respondents to appoint more Adjudicating authority under the PMLA Act at every State, at least one at the State headquarters of every state, and
c) Direct the Respondents to notify the Principal District and Sessions Judge of every District to try the offences arising out of the Prevention of Money Laundering Act 2002, and
d) Direct the Respondents to constitute Appellate authorities under the PMLA Act at the regional level in order to provide affordable justice to the citizens, and
e) To pass such orders or orders as this Hon'ble Court deems fit in the facts and circumstances of the case in the interest of justice and equity."

2. Heard Sri. Nagendra Naik R., learned counsel appearing for the petitioners, Sri. H. Shanthi Bhushan, learned DSGI appearing for respondent Nos.1 and 2 and Sri. H. Jayakar Shetty, learned counsel appearing for respondent Nos.3 and 4.

-4-

NC: 2023:KHC:45036 WP No. 15625 of 2022

3. The petitioners get embroiled in a crime for offences punishable under Sections 13(1)(b) of the Prevention of Corruption Act, 1988 ('P.C. Act' for short) and Section 109 of the IPC in Crime No.RC 01(A)/2019.

4. After the petitioners getting embroiled in the aforesaid crime, the Enforcement Directorate registered an Enforcement Case Information Report in ECIR/MGSZO/03/2021. What is called in question in the subject petition is the proceedings instituted by the Enforcement Directorate.

5. After the charge sheet being filed against the petitioners in Spl.C.C.173/2022, the petitioners file an application seeking their discharge from the array of accused.

The discharge application comes to be allowed, as a result of which, the petitioners are discharged of the crime in Spl.C.C.173/2022. All these proceedings happen during the pendency of the proceedings instituted by the Enforcement Directorate, which was questioned in the subject petition.

6. Learned counsel, Sri. Nagendra Naik R., appearing for the petitioners submits that in the light of the discharge of -5- NC: 2023:KHC:45036 WP No. 15625 of 2022 the petitioners by the concerned Court of the predicate offences, the offences being tried under the Prevention of Money Laundering Act, 2002 (for short 'PML Act'), cannot be permitted to be continued.

7. Learned counsel, Sri. Jayakar Shetty H., representing respondent Nos.3 and 4 submits that it is on account of the proceedings instituted by the Central Bureau of Investigation, the petitioners called that in question before the concerned Court and the concerned Court has discharged the petitioners. The Enforcement Directorate has no role to play in the discharge of the petitioners, but would submit that the Central Bureau of Investigation has challenged the order of discharge before this Court in Crl.R.P.No.1097/2023.

8. Learned counsel would submit that these proceedings will have to await the decision in the Crl.R.P.No.1097/2023 and therefore seeks adjournment in the matter.

9. I have given my anxious consideration to the submissions made by the respective learned counsel and have perused the material on record.

-6-

NC: 2023:KHC:45036 WP No. 15625 of 2022

10. The afore-narrated facts are not in dispute. The petitioners getting embroiled in a crime for offences punishable under the P.C. Act, by the Central Bureau of Investigation, is a matter of record. The proceedings pending against the petitioners were in Spl.C.C.No.173/2022 is also a matter of record. After the Central Bureau of Investigation files their charge sheet in the said matter, the petitioners file an application seeking their discharge from the array of accused before the concerned Court.

11. Therefore, the It transpires that the concerned Court in terms of the order dated 01.04.2023, has discharged the petitioners from the array of accused in Spl.C.C.No.173/2022. The question now remains is whether the impugned proceedings should be permitted to be continued in the teeth of the discharge of the petitioners, aforesaid. The issue need not detain this Court for long or delve deep into the matter. The Apex Court in the case of VIJAY MADANLAL CHOUDHARY AND OTHERS v. UNION OF INDIA AND OTHERS1 at paragraph 467 has held as follows:

1
2022 SCC OnLine 929 -7- NC: 2023:KHC:45036 WP No. 15625 of 2022 "CONCLUSION
467. In light of the above analysis, we now proceed to summarise our conclusion on seminal points in issue in the following terms:--
(i) The question as to whether some of the amendments to the Prevention of Money-laundering Act, 2002 could not have been enacted by the Parliament by way of a Finance Act has not been examined in this judgment. The same is left open for being examined along with or after the decision of the Larger Bench (seven Judges) of this Court in the case of Rojer Mathew705.
(ii) The expression "proceedings" occurring in Clause (na) of Section 2(1) of the 2002 Act is contextual and is required to be given expansive meaning to include inquiry procedure followed by the Authorities of ED, the Adjudicating Authority, and the Special Court.
(iii) The expression "investigation" in Clause (na) of Section 2(1) of the 2002 Act does not limit itself to the matter of investigation concerning the offence under the Act and is interchangeable with the function of "inquiry" to be undertaken by the Authorities under the Act.
(iv) The Explanation inserted to Clause (u) of Section 2(1) of the 2002 Act does not travel beyond the main provision predicating tracking and reaching upto the property derived or obtained directly or indirectly as a result of criminal activity relating to a scheduled offence.
(v)(a) Section 3 of the 2002 Act has a wider reach and captures every process and activity, direct or indirect, in dealing with the proceeds of crime and is not limited to the happening of the final act of integration of tainted property in the formal economy. The Explanation inserted to Section 3 by way of amendment of 2019 does not expand the purport of Section 3 but is only clarificatory in nature. It clarifies the word "and" preceding the expression projecting or claiming as "or"; and being a clarificatory amendment, it would make no difference even if it is introduced by way of Finance Act or otherwise.
(b) Independent of the above, we are clearly of the view that the expression "and" occurring in Section 3 has to be construed as "or", to give full play to the said -8- NC: 2023:KHC:45036 WP No. 15625 of 2022 provision so as to include "every" process or activity indulged into by anyone. Projecting or claiming the property as untainted property would constitute an offence of money-laundering on its own, being an independent process or activity.
(c) The interpretation suggested by the petitioners, that only upon projecting or claiming the property in question as untainted property that the offence of Section 3 would be complete, stands rejected.

(d) The offence under Section 3 of the 2002 Act is dependent on illegal gain of property as a result of criminal activity relating to a scheduled offence. It is concerning the process or activity connected with such property, which constitutes the offence of money-laundering. The Authorities under the 2002 Act cannot prosecute any person on notional basis or on the assumption that a scheduled offence has been committed, unless it is so registered with the jurisdictional police and/or pending enquiry/trial including by way of criminal complaint before the competent forum. If the person is finally discharged/acquitted of the scheduled offence or the criminal case against him is quashed by the Court of competent jurisdiction, there can be no offence of money-laundering against him or any one claiming such property being the property linked to stated scheduled offence through him.

(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.

(vii) The challenge to the validity of sub-section (4) of Section 8 of the 2002 Act is also rejected subject to Section 8 being invoked and operated in accordance with the meaning assigned to it hereinabove.

(viii) The challenge to deletion of proviso to sub- section (1) of Section 17 of the 2002 Act stands rejected. There are stringent safeguards provided in Section 17 and Rules framed thereunder. Moreover, the pre-condition in the proviso to Rule 3(2) of the 2005 Rules cannot be read into Section 17 after its amendment. The Central -9- NC: 2023:KHC:45036 WP No. 15625 of 2022 Government may take necessary corrective steps to obviate confusion caused in that regard.

(ix) The challenge to deletion of proviso to sub- section (1) of Section 18 of the 2002 Act also stands rejected. There are similar safeguards provided in Section

18. We hold that the amended provision does not suffer from the vice of arbitrariness.

(x) The challenge to the constitutional validity of Section 19 of the 2002 Act is also rejected. There are stringent safeguards provided in Section 19. The provision does not suffer from the vice of arbitrariness.

(xi) Section 24 of the 2002 Act has reasonable nexus with the purposes and objects sought to be achieved by the 2002 Act and cannot be regarded as manifestly arbitrary or unconstitutional.

(xii)(a) The proviso in Clause (a) of sub-section (1) of Section 44 of the 2002 Act is to be regarded as directory in nature and this provision is also read down to mean that the Special Court may exercise judicial discretion on case-to-case basis.

(b) We do not find merit in the challenge to Section 44 being arbitrary or unconstitutional. However, the eventualities referred to in this section shall be dealt with by the Court concerned and by the Authority concerned in accordance with the interpretation given in this judgment.

(xiii)(a) The reasons which weighed with this Court in Nikesh Tarachand Shah706 for declaring the twin conditions in Section 45(1) of the 2002 Act, as it stood at the relevant time, as unconstitutional in no way obliterated the provision from the statute book; and it was open to the Parliament to cure the defect noted by this Court so as to revive the same provision in the existing form.

(b) We are unable to agree with the observations in Nikesh Tarachand Shah707 distinguishing the enunciation of the Constitution Bench decision in Kartar Singh708; and other observations suggestive of doubting the perception of Parliament in regard to the seriousness of the offence of money-laundering, including about it posing serious threat to the sovereignty and integrity of the country.

(c) The provision in the form of Section 45 of the 2002 Act, as applicable post amendment of 2018, is

- 10 -

NC: 2023:KHC:45036 WP No. 15625 of 2022 reasonable and has direct nexus with the purposes and objects sought to be achieved by the 2002 Act and does not suffer from the vice of arbitrariness or unreasonableness.

(d) As regards the prayer for grant of bail, irrespective of the nature of proceedings, including those under Section 438 of the 1973 Code or even upon invoking the jurisdiction of Constitutional Courts, the underlying principles and rigours of Section 45 may apply.

(xiv) The beneficial provision of Section 436A of the 1973 Code could be invoked by the accused arrested for offence punishable under the 2002 Act.

(xv)(a) The process envisaged by Section 50 of the 2002 Act is in the nature of an inquiry against the proceeds of crime and is not "investigation" in strict sense of the term for initiating prosecution; and the Authorities under the 2002 Act (referred to in Section 48), are not police officers as such.

(b) The statements recorded by the Authorities under the 2002 Act are not hit by Article 20(3) or Article 21 of the Constitution of India.

(xvi) Section 63 of the 2002 Act providing for punishment regarding false information or failure to give information does not suffer from any vice of arbitrariness. (xvii) The inclusion or exclusion of any particular offence in the Schedule to the 2002 Act is a matter of legislative policy; and the nature or class of any predicate offence has no bearing on the validity of the Schedule or any prescription thereunder.

(xviii)(a) In view of special mechanism envisaged by the 2002 Act, ECIR cannot be equated with an FIR under the 1973 Code. ECIR is an internal document of the ED and the fact that FIR in respect of scheduled offence has not been recorded does not come in the way of the Authorities referred to in Section 48 to commence inquiry/investigation for initiating "civil action" of "provisional attachment" of property being proceeds of crime.

(b) Supply of a copy of ECIR in every case to the person concerned is not mandatory, it is enough if ED at the time of arrest, discloses the grounds of such arrest.

- 11 -

NC: 2023:KHC:45036 WP No. 15625 of 2022

(c) However, when the arrested person is produced before the Special Court, it is open to the Special Court to look into the relevant records presented by the authorised representative of ED for answering the issue of need for his/her continued detention in connection with the offence of money-laundering.

(xix) Even when ED manual is not to be published being an internal departmental document issued for the guidance of the Authorities (ED officials), the department ought to explore the desirability of placing information on its website which may broadly outline the scope of the authority of the functionaries under the Act and measures to be adopted by them as also the options/remedies available to the person concerned before the Authority and before the Special Court.

(xx) The petitioners are justified in expressing serious concern bordering on causing injustice owing to the vacancies in the Appellate Tribunal. We deem it necessary to impress upon the executive to take corrective measures in this regard expeditiously. (xxi) The argument about proportionality of punishment with reference to the nature of scheduled offence is wholly unfounded and stands rejected."

(emphasis supplied) In terms of clause (v)(d) of paragraph 467, the Apex Court in the case of VIJAY MADANLAL CHOUDHARY (supra) observes that the proceedings under the PML Act cannot be permitted to continue on three circumstances, one, if the accused is acquitted in the predicate offence i.e., the scheduled offence, acquitted in a trial, the second circumstance would be if the proceedings against the accused would be quashed by the High Court in exercise of its jurisdiction under Section 482 of

- 12 -

NC: 2023:KHC:45036 WP No. 15625 of 2022 the Cr.P.C. and the third circumstance would be if the accused gets discharged by the order of the concerned Court. The third of the circumstance is what is obtaining in the case at hand.

12. In the light of third circumstance obtaining in the case at hand, the proceedings under the PML Act initiated for whatever purpose it is, would undoubtedly tumble down in the light of the judgment of the Apex Court in the case of VIJAY MADANLAL CHOUDHARY (supra).

13. Therefore, permitting further proceedings would run counter to what the Apex Court has observed in the case of VIJAY MADANLAL CHOUDHARY (supra).

14. However, liberty is to be reserved to the Enforcement Directorate to restore the proceedings, if the order in Crl.R.P.No.1097/2023 goes against the petitioner.

15. For the aforesaid reasons, the following:

ORDER i. The petition is allowed. ii. The notice of the Adjudicating Authority dated 27.05.2022 bearing No.OC.No-1707/2022 stands quashed.

- 13 -

NC: 2023:KHC:45036 WP No. 15625 of 2022 iii. Liberty is reserved to the Enforcement Directorate to restore the proceedings pending in ECIR No.ECIR/MGSZO/03/2021 if the order in Crl.R.P.No.1097/2023 would be against the petitioner without even waiting for the orders of the competent Court.

Sd/-

JUDGE SJK List No.: 1 Sl No.: 1 CT:SNN