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 5, Cited by 2]

Delhi High Court - Orders

Harish Fabiani & Ors vs Enforcement Directorate & Ors on 21 February, 2022

Author: Siddharth Mridul

Bench: Siddharth Mridul, Anup Jairam Bhambhani

                         $~S-29

                         *        IN THE HIGH COURT OF DELHI AT NEW DELHI

                         +        W.P.(CRL) 408/2022 & CRL.M.A. 3495/2022(stay),
                                  3496/2022(exemption), 3497/2022(exemption)

                                  HARISH FABIANI & ORS.                               ..... Petitioners

                                                     Through      Mr. Mukul Rohatgi, Senior Advocate,
                                                                  Mr. Rajiv Nayar, Senior Advocate
                                                                  with Mr. Dheeraj Nair and Ms.
                                                                  Vishrutyi Sahni, Advocates.
                                                     versus

                                  ENFORCEMENT DIRECTORATE & ORS.                        ..... Respondents

                                                     Through      Mr. Amit Mahajan, CGSC.

                                  CORAM:
                                  HON'BLE MR. JUSTICE SIDDHARTH MRIDUL
                                  HON'BLE MR. JUSTICE ANUP JAIRAM BHAMBHANI
                                          ORDER

% 21.02.2022 By way of the present petition, the petitioners have preferred two principal challenges.

One, they challenge the constitutional vires of sections 50(2) to (4) of the Prevention of Money Laundering Act, 2002 on the ground that the said provisions are violative of Articles 14, 20(3) and 21 of the Constitution of India.

Two, the petitioners seek quashing of ECIR No. 07/HIU/2021 registered against them; and the issuance of Look-Out Circular (LOC) and other consequential actions initiated against them arising from the said ECIR.

Signature Not Verified Signed By:DURGESH W.P. (Crl.) 408/2022 Page 1 of 3 NANDAN

Mr. Rajiv Nayar, learned senior counsel appearing on behalf of the petitioners, draws our attention to order dated 27.04.2021 made by a Coordinate Bench of the Hon'ble Bombay High Court, whereby the Hon'ble Bombay High Court has been pleased to grant stay of further investigation of FIR No. 129/2021 dated 13.04.2021 registered at P.S.: Wada, Thane, Maharashtra within their jurisdiction. The relevant portion of the aforesaid order dated 27.04.2021 in Crl. WP No. 1805/2021 reads as under :

"20] In the meanwhile, there shall be Ad-interim relief in terms of prayer clause (b), which reads thus:
"b. Pending the hearing and final disposal of the present Petition, this Hon'ble Court be pleased to grant interim stay of the further investigation of FIR No. 0129 of 2021 dated 13.04.2021 in P.S. Wada".

21] It is needless to observe that since we have stayed the investigation, the question of taking any further action on the basis of said FIR would not arise."

Mr. Nayar submits that the ECIR under challenge in the present proceedings is predicated on the same scheduled offence that is subject matter of the aforesaid FIR No. 129/2021.

Mr. Amit Mahajan, learned CGSC, who appears on behalf of the respondents on advance notice, submits that a challenge to the vires inter-alia of section 50 of the PMLA is already pending before the Hon'ble Supreme Court and also before this court in other proceedings. He further submits that the impugned ECIR was recorded subsequent to the registration of the FIR and the claim of identity of transactions as between the FIR and the ECIR, is misconceived.

Issue notice, at this stage limited only to the prayers seeking quashing Signature Not Verified Signed By:DURGESH W.P. (Crl.) 408/2022 Page 2 of 3 NANDAN of ECIR No. 07/HIU/2021 and consequential actions.

Mr. Amit Mahajan, learned CGSC accepts notice on behalf of the respondents; and seeks time to file counter affidavit.

Let counter affidavit be filed within 02 weeks, with advance copy to counsel for the petitioner; who may filed rejoinder thereto, if any, within 01 week thereafter, with copy to counsel for the respondent.

In the meantime, since further investigation into the aforesaid FIR No. 129/2021 has already been stayed by a Coordinate Bench of the Hon'ble Bombay High Court, it is directed that, if and to the extent, the impugned ECIR No. 07/HIU/2021 is predicated on the same offence as is subject matter of FIR No. 129/2021, the respondents shall forebear from any coercive action pursuant to the impugned ECIR.

List on 16.03.2022.

SIDDHARTH MRIDUL, J ANUP JAIRAM BHAMBHANI, J FEBRUARY 21, 2022/ds Click here to check corrigendum, if any Signature Not Verified Signed By:DURGESH W.P. (Crl.) 408/2022 Page 3 of 3 NANDAN