Kerala High Court
Amway India Enterprises Pvt. Ltd vs State Of Kerala on 28 May, 2024
Author: K. Babu
Bench: K. Babu
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE K. BABU
TUESDAY, THE 28TH DAY OF MAY 2024 / 7TH JYAISHTA, 1946
CRL.MC NO. 6115 OF 2013
AGAINST THE ORDER/JUDGMENT DATED IN MC NO.3540 OF 2013 OF
HIGH COURT OF KERALA ARISING OUT OF THE ORDER/JUDGMENT
DATED IN CC NO.258 OF 2013 OF CHIEF JUDICIAL
MAGISTRATE ,THRISSUR
PETITIONER/S:
1 AMWAY INDIA ENTERPRISES PVT. LTD
FIRST FLOOR ELEGANCE TOWER, PLOT NO.8, NON
HIERARCHIAL COMMERCIAL CENTRE, JASOLA, NEW
DELHI-11OO25, REPRESENTED BY ITS MANAGING
DIRECTOR, WILLIAM SCOTT PINCKNEY.
2 WILLIAM SCOTT PINCKNEY
K-207, SAINIK FARMS, NEW DELHI-110062.
3 ANSHU BUDHARAJA
HOUSE NO. 10 A, PASCHIM MARG, DLF PHASE NO.1,
GURGAON, HARYANA-122001.
4 PAUL THOMAS
KANICHAI HOUSE, VADAKUMBHAGAM VILLAGE, MALA,
THRISSUR.
BY ADVS.
SRI.ANOOP.V.NAIR
SRI.M.R.JAYAPRASAD
SRI.P.MOHANDAS ERNAKULAM
DR.K.P.SATHEESAN SR.
SRI.S.VIBHEESHANAN
RESPONDENT/S:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR, HIGH COURT OF
KERALA, ERNAKULAM, KOCHI-682031.
2 THE SUB INSPECTOR OF POLICE
INRINJALAKUDA POLICE STATION, THRISSUR-680121.
BY PUBLIC PROSECUTOR SRI G SUDHEER
..2..
Crl.M.C.Nos.2770 of 2013 & conn. cases
THIS CRIMINAL MISC. CASE HAVING COME UP FOR
ADMISSION ON 28.05.2024, ALONG WITH Crl.MC.660/2014,
2770/2013 AND CONNECTED CASES, THE COURT ON THE SAME DAY
PASSED THE FOLLOWING:
..3..
Crl.M.C.Nos.2770 of 2013 & conn. cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE K. BABU
TUESDAY, THE 28TH DAY OF MAY 2024 / 7TH JYAISHTA, 1946
CRL.MC NO. 660 OF 2014
CRIME NO.759/2011 OF Valappad Police Station, Thrissur
AGAINST THE ORDER/JUDGMENT DATED IN CC NO.289 OF 2013 OF
CHIEF JUDICIAL MAGISTRATE ,THRISSUR
PETITIONER/S:
1 MADHAVA MENON
MADHAVAM HOUSE, PARINGOTTUKARA DESOM, THANNYAM
VILLAGE, THRISSUR DISTRICT.
2 DASARADHAN MASTER
ERANEZHATH HOUSE, VALAPPAD BEACH DESOM, VALAPPAD
VILLAGE, THRISSUR DISTRICT.
3 DR. A.C.GEORGE
ARIMBOOR HOUSE, THRIPRAYAR DESOM, NATTIKA
VILLAGE, THRISSUR DISTRICT.
BY ADVS.
DR.K.P.SATHEESAN (SR.)
SRI.ANOOP.V.NAIR
SRI.M.R.JAYAPRASAD
SRI.P.MOHANDAS ERNAKULAM
SRI.S.VIBHEESHANAN
RESPONDENT/S:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR, HIGH COURT OF
KERALA, ERNAKULAM, KOCHI-682 031.
2 THE SUB INSPECTOR OF POLICE
VALAPPAD POLICE STATION, THRISSUR DISTRICT-680
567.
BY PUBLIC PROSECUTOR SRI G SUDHEER
..4..
Crl.M.C.Nos.2770 of 2013 & conn. cases
THIS CRIMINAL MISC. CASE HAVING COME UP FOR
ADMISSION ON 28.05.2024, ALONG WITH Crl.MC.6115/2013 AND
CONNECTED CASES, THE COURT ON THE SAME DAY PASSED THE
FOLLOWING:
..5..
Crl.M.C.Nos.2770 of 2013 & conn. cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE K. BABU
TUESDAY, THE 28TH DAY OF MAY 2024 / 7TH JYAISHTA, 1946
CRL.MC NO. 2770 OF 2013
AGAINST THE ORDER/JUDGMENT DATED IN CC NO.1418 OF 2012 OF
CHIEF JUDICIAL MAGISTRATE ,THALASSERY
PETITIONER/S:
1 AMWAY INDIA ENTERPRISES PVT. LTD
9TH FLOOR, EXPRESS TRADE TOWERS, PLOT NO.15,16
SECTOR 16-A, NOIDA, UTTAR PRADESH (NOW HAVING
THE OFFICE AT PLOT NO.84, SECTOR 32, GURGAON,
HARYANA), REPRESENTED BY ITS MANAGING DIRECTOR
WILLIAM SCOTT PINCKNEY.
2 WILLIAM SCOTT PINCKNEY
9TH FLOOR, EXPRESS TRADE TOWERS, PLOT NO.15,16
SECTOR 16-A, NODA, UTTAR PRADESH (NOW HAVING THE
OFFICE AT PLOT NO.84, SECTOR 32, GURGAON,
HARYANA).
3 ANSHU BUDHRAJA
9TH FLOOR, EXPRESS TRADE TOWERS, PLOT NO.15,16
SECTOR 16-A, NOIDA, UTTAR PRADESH (NOW HAVING
THE OFFICE AT PLOT NO.84, SECTOR 32, GURGAON,
HARYANA)
4 ARVIND KAIRA
9TH FLOOR, EXPRESS TRADE TOWERS, PLOT NO.15,16
SECTOR 16-A, NOIDA, UTTAR PRADESH.
5 SANJAY MALHOTRA
9TH FLOOR, EXPRESS TRADE TOWERS, PLOT NO.15,16
SECTOR 16-A, NOIDA, UTTAR PRADESH (NOW HAVING
THE OFFICE AT PLOT NO.84, SECTOR 32, GURGAON,
HARYANA)
BY ADVS.
DR.K.P.SATHEESAN (SR.)
SRI.ANOOP.V.NAIR
..6..
Crl.M.C.Nos.2770 of 2013 & conn. cases
RESPONDENT/S:
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR, HIGH COURT OF
KERALA, ERNAKULAM, KOCHI-682031.
2 THE DEPUTY SUPERINTENDENT OF POLICE
KANNUR, KANNUR DISTRICT, PIN-670 001.
BY PUBLIC PROSECUTOR SRI G SUDHEER
THIS CRIMINAL MISC. CASE HAVING COME UP FOR
ADMISSION ON 28.05.2024, ALONG WITH Crl.MC.6115/2013 AND
CONNECTED CASES, THE COURT ON THE SAME DAY PASSED THE
FOLLOWING:
..7..
Crl.M.C.Nos.2770 of 2013 & conn. cases
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE K. BABU
TUESDAY, THE 28TH DAY OF MAY 2024 / 7TH JYAISHTA, 1946
CRL.MC NO. 3450 OF 2013
AGAINST THE ORDER/JUDGMENT DATED IN CC NO.270 OF 2012 OF
CHIEF JUDICIAL MAGISTRATE ,THRISSUR
PETITIONER/S:
1 AMWAY INDIA ENTERPRISES PVT. LTD.
FIRST FLOOR ELEGANCE TOWER, PLOT NO.8, NON
HIERARCHIAL COMMERCIAL CENTRE, JASOLA, NEW DELHI
- 110 025, REPRESENTED BY ITS MANAGING DIRECTOR
WILLIAM SCOTT PINCKNEY.
2 WILLIAM SCOTT PINCKNEY
K-207, SAINIK FARMS, NEW DELHI - 110 062.
3 ANSHU BUDHRAJA
HOUSE NO.10 A, PASCHIM MARG, DLF PHASE NO.-1,
GURGAON, HARYANA - 122 001.
4 SYAMALA ARAVIND
KRISHNA HOUSE, ANJALI LINE, PIRAYIRI DESAM,
PIRAYIRI VILLAGE, PALAKKAD.
5 SULOCHANA BABY
PUTHENKUDIYIL VEEDU, KALADY, ERNAKULAM.
6 SUKU O.I
OLLUKKARAN HOUSE, POTTA VILLAGE, THRISSUR.
7 PAUL THOMAS
KANICHAI HOUSE, VADAKUMBAGAM VILLAGE, MALA,
THRISSUR.
BY ADVS.
DR.K.P.SATHEESAN (SR.)
SRI.ANOOP.V.NAIR
SRI.M.R.JAYAPRASAD
SRI.P.MOHANDAS ERNAKULAM
RESPONDENT/S:
..8..
Crl.M.C.Nos.2770 of 2013 & conn. cases
1 STATE OF KERALA
REPRESENTED BY PUBLIC PROSECUTOR, HIGH COURT OF
KERALA, ERNAKULAM, KOCHI 682 031.
2 THE DEPUTY SUPERINTENDENT OF POLICE
DCRB, THRISSUR RURAL, CHALAKUDY, THRISSUR
DISTRICT, PIN 680 307.
BY PUBLIC PROSECUTOR SRI G SUDHEER
THIS CRIMINAL MISC. CASE HAVING COME UP FOR
ADMISSION ON 28.05.2024, ALONG WITH Crl.MC.6115/2013 AND
CONNECTED CASES, THE COURT ON THE SAME DAY PASSED THE
FOLLOWING:
..9..
Crl.M.C.Nos.2770 of 2013 & conn. cases
ORDER
The petitioners seek to quash the Final Reports and the further proceedings pursuant to them in four Calendar Cases.
2. The petitioners in Crl.M.C.No.2770 of 2013 are accused Nos.1, 2, 4, 6 and 7 in C.C.No.1418 of 2012 on the file of the Chief Judicial Magistrate Court, Thalassery, The petitioners in Crl.M.C.No.3450 of 2013 are accused Nos.1, 2, 4, 8, 12, 15 and 16 in C.C.No.270 of 2012 on the file of the Chief Judicial Magistrate Court, Thrissur. The petitioners in Crl.M.C.No.6115 of 2013 are accused Nos.1, 2, 4 & 6 in C.C.No.258 of 2013 on the file of the Chief Judicial Magistrate Court, Thrissur and the petitioners in Crl.M.C.No.660 of 2014 are accused Nos. 4, 5 and 6 in C.C.No.289 of 2013 on the file of the Chief Judicial Magistrate Court, Thrissur.
3. The principal accused in all these cases is Amway India Enterprises Pvt. Ltd.. The petitioners are ..10..
Crl.M.C.Nos.2770 of 2013 & conn. cases alleged to have committed offences punishable under Sections 3, 4, 5(c)(iii), 5(e) and 6 of the Prize Chits and Money Circulation Schemes (Banning) Act, 1978 (the PCMC Act). As the subject matter is one and the same, all the cases are disposed of analogously.
4. The prosecution case is that M/s.Amway Company and its Directors, in collusion with certain strangers, are conducting direct selling of certain products in different parts of Kerala. The business carried out by them is in violation of Sections 3, 4, 5 and 6 of the PCMC Act.
5. Kannur Town Police registered FIR No.853 of 2011 against the petitioners in Crl.M.C.No.2770 of 2013 and others on 10.07.2011 alleging the aforesaid offences. The police submitted Final Report before the Chief Judicial Magistrate Court, Thalassery. The Final Report is now pending before the Court as C.C.No.1418 of 2012.
6. Chalakudy Police registered FIR No.1475 of 2011 against the petitioners in Crl.M.C.No.3450 of 2013 ..11..
Crl.M.C.Nos.2770 of 2013 & conn. cases on 06.08.2011 alleging the aforesaid offences. The police submitted Final report before the Chief Judicial Magistrate Court, Thrissur. The final report is now pending before the Additional Chief Judicial Magistrate Court, Thrissur as C.C.No.141 of 2014.
7. Irinjalakuda Police registered FIR No.1276 of 2011 against the petitioners in Crl.M.C.No.6115 of 2013 on 06.08.2011 alleging the aforesaid offences. The police submitted Final Report before the Chief Judicial Magistrate Court, Thrissur. The final report is now pending before the Chief Judicial Magistrate Court, Thrissur as C.C.No.258 of 2013.
8. Valappad Police registered FIR No.759 of 2011 against the petitioners in Crl.M.C.No.660 of 2014 on 06.08.2011 alleging the aforesaid offences. The police submitted Final Report before the Chief Judicial Magistrate Court, Thrissur. The Final Report is now pending before the Additional Chief Judicial Magistrate Court, Thrissur as C.C.No.80 of 2014.
..12..
Crl.M.C.Nos.2770 of 2013 & conn. cases
9. I have heard the learned Senior Counsel Dr.K.P.Satheesan and the learned Public Prosecutor Sri.G.Sudheer.
10. The learned Senior Counsel submitted that the various Government Departments have conducted detailed scrutiny of the nature of business conducted by Amway India Enterprises Ltd and its subsidiary companies and approved the nature of business. The learned Senior Counsel would further submit that the Central and the State Governments treated the nature of business conducted by the petitioners as distinct from other companies which carry out business coming under penal provisions of the PCMC Act. The learned Senior Counsel has taken me to the various guidelines issued by the Government of India and the Government of Kerala and the notifications approving the business activities done by the petitioners. Annexure-II is the letter of approval of the Government of India dated 26.08.1994 giving permission to the Amway Corporation to operate ..13..
Crl.M.C.Nos.2770 of 2013 & conn. cases the business. Annexure-III is the guidelines issued by the Government of Kerala as per G.O.(MS) No.190/2011/VYVA dated 12.09.2011 on direct marketing. Amway India Enterprises Pvt. Ltd. accepted the guidelines and the business of the company is now being run in consonance with the guidelines so issued. Annexure-V is the letter dated 07.10.2011 from the Additional Chief Secretary to Government of Kerala to Amway India Enterprises Ltd informing that they are free to work in Kerala. Annexure-XI is the guidelines on Direct Selling issued by the Ministry of Consumer Affairs, Food and Public Distribution, Government of India on 26.10.2016. As per Annexure-XII, the Government of India intimated the petitioner company regarding the Guidelines issued as per Annexure-XI and the company has accepted the same. Subsequently, the Government of Kerala as per G.O.(P) No.8/2018/CAD dated 04.06.2018 issued further guidelines on Direct Selling.
11. The prosecution essentially alleges that the ..14..
Crl.M.C.Nos.2770 of 2013 & conn. cases petitioners violated the various provisions of the PCMC Act. It is evident from the series of documents relied on by the learned Senior Counsel that the Central and the State Governments, after conducting a detailed analysis of the nature of business conducted by the petitioners, framed necessary guidelines which are being followed by the petitioner company.
12. The learned Public Prosecutor submitted that the prosecution could establish the offences alleged as the offences were allegedly committed prior to the approval granted by the Central and the State Governments to the petitioners.
13. This Court had occasion to consider various crimes registered by the police arraigning the petitioner company and its Directors as accused alleging offences under the PCMC Act. In Crl.M.C. No.4896 of 2016, a petition seeking to quash FIR No.223 of 2011 registered by Ambalavayal Police Station alleging offences punishable under Section 420 IPC and Sections 3 and 4 of ..15..
Crl.M.C.Nos.2770 of 2013 & conn. cases the PCMC Act wherein one of the Directors of the Company was arrayed as an accused, this Court observed thus:
"3. The learned Senior Counsel invited my attention to Annexure III, which is the certificate of incorporation issued by the Government of India. Subsequently, in the light of complaints raised against certain multi- level direct marketing companies alleging that it was engaged in money chain frauds, the Government re- visited the entire issue and issued Annexure IV guidelines for regulating direct market selling. Consequently, company gave an undertaking in the form of Annexure VIII undertaking to function in strict compliance with the regulations incorporated by the Government. It is further brought to my notice that the State of Kerala, by its finance bill, a copy of which is produced as Annexure VII, has defined direct multi- level marketing as well as multilevel marketing entity thereby recognising the functioning of multi-level marketing scheme. According to the learned Senior Counsel, it laid down the parameters of direct market selling and clearly distinguished it from a case of an institution covered by Prize Chits and Money Circulation (Scheme) Banning Act. It was also brought to my notice that by Annexure V letter dated 07.10.2011, issued by the Additional Chief Secretary to Government to the Director General of Police, Trivandrum, the petitioner was permitted to work in full confirmity with the guidelines issued as per the GO (Ms)No.190/2011/ID. Dated, 12.09.2011. In the above circumstance, it was contented that the functioning of the company was strictly in accordance with the Rules and Regulations and consequently no offence was made out."
14. In Crl.M.C.No.5038 of 2018, following the principle declared in Crl.M.C.No.4896 of 2016, this Court ..16..
Crl.M.C.Nos.2770 of 2013 & conn. cases quashed the entire proceedings in Crime No.218 of 2011 of Meppadi Police Station registered alleging offences under Sections 3 and 4 of the PCMC Act. A similar question was considered in Crl.M.C.No.8441 of 2018, wherein the challenge was to quash Crime No.216 of 2011 of Meppadi Police Station. This Court consistently took the view that the proceedings would not serve any purpose and quashed the same. In view of the precedents referred to above and the further fact that the various documents relied on by the learned Senior Counsel would show that the Central and the State Governments have approved the activities of the petitioner and its subsidiary companies, I am of the view that the prosecution failed to establish the ingredients to attract the offences alleged. The resultant conclusion is that the further proceedings initiated in all the above referred Calender Cases are liable to be quashed as continuation of the prosecution will only result in the abuse of process of court.
In the result, all the Criminal Miscellaneous Cases ..17..
Crl.M.C.Nos.2770 of 2013 & conn. cases are allowed. The proceedings in C.C.No.1418 of 2012 pending before the Chief Judicial Magistrate Court, Thalassery, C.C.No.141 of 2014 pending before the Additional Chief Judicial Magistrate Court, Thrissur, C.C.No.258 of 2013 pending before the Chief Judicial Magistrate Court, Thrissur and C.C.No.80 of 2014 pending before the Additional Chief Judicial Magistrate Court, Thrissur, stand quashed.
Sd/-
K. BABU, JUDGE kkj ..18..
Crl.M.C.Nos.2770 of 2013 & conn. cases APPENDIX OF CRL.MC 660/2014 PETITIONER ANNEXURES ANNEXURE I : CERTIFIED COPY OF THE FINAL REPORT FILED BY THE 2ND RESPONDENT BEFORE THE CHIEF JUDICIAL MAGISTRATE'S COURT, THRISSUR, DTD.26.6.2013 IN CC NO.289/2013.
ANNEXURE II: COPY OF THE GUIDELINES PUBLISED BY THE GOVERNM,ENT AS GO(MS)NO.190/2011/ID DTD.12.9.2011.
ANNEXURE III: COPY OF THE LETTER NO.23243/B1/11/ID DTD.7.10.2011.
ANNEXURE IV: COPY OF THE LETTER NO.24529/B1/H/ID DTD.7.10.2011. ANNEXURE V: COPY OF THE PRESS RELEASE DTD.24.7.2012.
ANNEXURE VI: COPY OF THE GUIDELINES ISSUED BY THE GOVERNMENT OF RAJASTHAN DTD.5.10.2012. ANNEXURE VII: COPY OF THE ORDER DTD.29.10.2013 IN CRL.MA NO.5441/2013 IN CRL.MC NO.2770/2013. ANNEXURE VIII: COPY OF THE ORDER DTD.19.12.2013 IN CRL.MA NO.10785/2013 IN CRL.MC NO.6384/2013.
..19..
Crl.M.C.Nos.2770 of 2013 & conn. cases APPENDIX OF CRL.MC 3450/2013 PETITIONER ANNEXURES ANNEXURE I: CERTIFIED COPY OF THE FINAL REPORT FILED BY THE 2ND RESPONDENT BEFORE THE CHIEF JUDICIAL MAGISTRATE'S COURT, THRISSUR 9/3/2012. ANNEXURE II: TRUE COPY OF THE APPLICATION SUBMITTED BY AMWAY CORPORATION TO GOVERNMENT OF INDIA DATED 1/6/1994.
ANNEXURE III: TRUE COPY OF THE SIA APPROVAL LETTER NO.FC II: 471 (94) /594 (94) DATED 26/08/1994.
ANNEXURE IV: TRUE COPY POF THE GUIDELINES PUBLISHED BY THE GOVERNMENT AS G.O.(MS) NO.190/2011/ID DATED 12.09.20211 ANNEXURE V: TRUE COPY OF THE LETTER NO.23243/B1/11/ID DATED 7/10/2011. ANNEXURE VI: TRUE COPY OF THE PRESS RELEASE DATED 24.07.2012 ANNEXURE VII: TRUE COPY OF THE GUIDELINES ISSUED BY THE GOVERNMENT OF RAJASTAN DATED 05.10.2012 ANNEXURE VIII: A BRIEF DESCRIPTION OF THE SALES AND MARKERING PLAN OF THE PETITIONER COMPANY ANNEXURE IX: A TABLE PREPARED BY THE PETITIONERS SHOWING A COMPARISON OF THE BUSINESS MODEL OF THE FIRST PETITIONER WITH OTHER MONEY CIRCULATION COMPANIES OF PYRAMID SCHEME COMPANIES ANNEXURE X: A COMPARATIVE ANALYSIS BETWEEN THE AMWAY MODEL AND HINDUSTAN-UNILEVER LIMITED MODEL ..20..
Crl.M.C.Nos.2770 of 2013 & conn. cases APPENDIX OF CRL.MC 2770/2013 PETITIONER ANNEXURES ANNEXURE I: CERTIFIED COPY OF THE FINAL REPORT FILED BY THE 2ND RESPONDENT BEFORE THE CHIEF JUDICIAL MAGISTRATE'S COURT, THALASSERY 9/12/2011.
ANNEXURE II: TRUE COPY OF THE SIA APPROVAL LETTER NO.FCII 471(94)/594 (94) DATED 26.08.1994 ANNEXURE III: TRUE COPY OF THE GUIDELINES PUBLISHED BY THE GOVERNMENT AS G.O.(MS) NO.190/2011/ID DATED 12.09.2011 ANNEXURE IV: TRUE COPY OF TH LETTER NO.23243/B1/11/Id DATED 07.10.2011 ANNEXURE V: TRUE COPY OF THE LETTER NO.24529/B1/H/ID DATED 7/10/2011. ANNEXURE VI: TRUE COPY OF THE PRESS RELEASE DATED 24/07/2012 ANNEXURE VII: TRUE COPY OF THE GUIDELINES ISSUED BY THE GOVERNMENT OF RAJASTHAN DATED 5-10-2012 ANNEXURE VIII: A BRIEF DESCRIPTION OF THE SALES AND MARKETING PLAN OF THE FIRST PETITIONER COMPANY.
ANNEXURE IX: A TABLE PREPARED BY THE PETITIONERS SHOWING A COMPARISON OF THE BUSINESS MODEL OF THE FIRST PETITIONER WITH OTHER MONEY CIRCULATION COMPANIES OR PYRAMID SCHEME COMPANIES.
ANNXEXURE X:A COMPARATIVE ANALYSIS BETWEEN THE AMWAY MODEL AND HINDUSTAN UNILEVER LIMITED MODEL ..21..
Crl.M.C.Nos.2770 of 2013 & conn. cases APPENDIX OF CRL.MC 6115/2013 PETITIONER ANNEXURES ANNEXURE I : CERTIFIED COPY OF THE FINAL REPORT FILED BY THE 2ND RESPONDENT BEFORE THE CHIEF JUDICIAL MAGISTRATE COURT, THRISSUR DATED 20.05.2013 IN C.C.NO.258/13 ANNEXURE II : TRUE COPY OF THE APPLICATION SUBMITTED BY AMWAY CRPORATION TO GOVERNMENT OF INDIA DATED 01.06.1994 ANNEXURE III : TRUE COPY OF THE SIA APPROVAL LETTER NO.FC II 471 (94)/594(94) DATED 26.08.1994 ANNEXURE IV : TRUE COPY OF THE GUIDELINES PUBLISHED BY THE GOVERNMENT AS G.O.(M.S.)NO.190/2011/D DATED 12.09.2011 ANNEXURE V : TRUE COPY OF THE LETTER NO. 23243/B1/11/ID DATED 07.10.2011 ANNEXURE VI : TRUE COPY OF THE LETTER NO.24529/B1/H/ID DATED 7.10.2011 ANNEXURE VII : TRUE COPY OF THE PRESS RELEASE DATED 24.07.2012 ANNEXURE VIII : TRUE COPY OF THE GUIDLINESS ISSUED BY THE GOVERNMENT OF RAJASTHAN DATED 05.10.2012 ANNEXURE IX : A BRIEF DESCRIPTION OF THE SLALES AND MARKETING PLAN OF THE FIRST PETITION COMPANY ANNEXURE X : A TABLE PREPARED BY THE PETITIONERS SHOWING A COMPARISON OF THE BUSINESS MODEL OF THE FIRST PETITIONER WITH OTHER MONEY CIRCULATION COMPANIES OF PYRAMID SCHEME COMPANIES ANNEXURE XI : A COMPARATIVE ANALYSIS BETWEEN THE AMWAY MODELA AND HINDUSTAN-UNILEVER LIMITED MODEL ANNEXURE XII : TRUE COPY OF THE INTERIM ORDER DATED 30.07.2013 IN CRL.M.A.NO.5441/2013 IN CRL.M.C.NO.2770/2013 ANNEXURE XIII : TRUE COPY OF THE INTERIM ORDER DATED 29.10.2013 IN CRL.M.A.NO.6457/2013 IN CRL.M.C.NO.3450/2013 ANNEXURE XIV : TRUE COPY OF THE ORDER DATED 19.08.2013 IN CRL.M.A.NO.6457/2013 IN ..22..
Crl.M.C.Nos.2770 of 2013 & conn. cases CRL.M.C.NO.3450/2013 ANNEXURE XV : TRUE COPY OF THE ORDER DATED 19.1.2013 IN CRL.M.A.NO.6457/2013 IN CRL.M.C.NO.3450/2013