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 126, Cited by 0]

Delhi District Court

3. Title: Ed vs . (1) A. Raja; on 21 December, 2017

    IN THE COURT OF O. P. SAINI: SPL. JUDGE, CBI (04)/
         PMLA (2G SPECTRUM CASES), NEW DELHI
1. Complaint Case No. 01/14
2. ECIR No. ECIR/31/DZ/2010
3. Title:   ED Vs. (1) A. Raja;
                       (2) Shahid Usman Balwa;
                       (3) Vinod Goenka;
                       (4) Asif Balwa;
                       (5) Rajeev Agarwal;
                       (6) Karim Morani;
                       (7) Sharad Kumar;
                       (8) M. K. Dayalu Ammal;
                       (9) Kanimozhi Karunanithi;
                       (10) P. Amirtham;
                      (11) M/s Swan Telecom (P) Limited (now 
                            Etisalat DB Telecom (P) Limited);
                      (12) M/s Kusegaon Realty (P) Limited  
                            (formerly Kusegaon Fruits and 
                            Vegetables (P) Limited;
                      (13) M/s Cineyug Media & Entertainment (P) 
                            Limited (formerly Cineyug Films (P) 
                            Limited);
                       (14) Kalaignar TV (P) Limited;
                       (15) M/s Dynamix Realty;
                       (16) M/s Eversmile Constructions Company 
                             (P) Limited; 
                       (17) M/s Conwood Construction & 
                             Developers (P) Limited; 
                       (18) M/s DB Realty Limited; and
                       (19) Mystical Construction (P) Limited 
                            (earlier known as Nihar Constructions 
                            (P) Limited).
4. Date of Institution                  :          25.04.2014
5. Date of Commencement of
    Final Arguments                :            01.06.2015

6. Date of Conclusion of 
    Final Arguments                :            26.04.2017

ED Vs. A. Raja and others                           Page 1 of 105
 7. Date of Reserving Order             :             05.12.2017
8. Date of Pronouncement               :             21.12.2017

Appearance:       Sh.   Anand   Grover   Sr.   Advocate/   Spl. 
            PP with Sh. N. K. Matta Spl. PP, Ms. Sonia 
            Mathur   Advocate,   Ms.   Chitralekha   Das   & 
            Sh.   Mihir   Samson   Junior   Counsel   and   Sh. 
            Kamal   Singh   Assistant   Director   for 
            Enforcement Directorate (ED). 
                         Sh.   Pinaki   Misra   Sr.   Advocate 
            with   Sh.   Sandeep  Kapur,   Sh.   Vir  Inder  Pal 
            Singh Sandhu and Sh. Abhimanshu Dhyani 
            Advocates   for   accused   Karim   Morani   and 
            Cineyug   Media   and   Entertainment   (P) 
            Limited.
                   Sh. Shunmugasundaram Sr. Advocate 
            with   Sh.   Sudarshan   Rajan   Advocate   for 
            accused   M.   K.   Dayalu,   P.   Amirtham   and 
            Kalaignar TV (P) Limited.
                   Ms.   Rebecca  John   Sr.   Advocate   with 
            Sh.   Sushil   Bajaj,   Ms.   Tarannum   Cheema, 
            Ms. Hiral Gupta and Sh. Manvendra Singh 
            Advocates   for   accused   Kanimozhi 
            Karunanithi. 
                   Sh.   Majid   Memon   and   Sh.   Rajneesh 
            Chuni   Advocates   for   accused   Vinod 
            Goenka.
                   Sh. Manu Sharma and Sh. Babanjeet 

ED Vs. A. Raja and others                                Page 2 of 105
              Singh Mew Advocates for accused A. Raja.
                    Sh.   Vijay   Aggarwal,   Sh.   Mudit   Jain, 
             Sh.   Ehtesham   Hashmi   and   Sh.   Ashul 
             Agarwal   Advocates   for   accused   Shahid 
             Balwa,   Asif   Balwa,   Rajiv   B.   Agarwal, 
             Kusegaon   Fruits   and   Vegetables   (P) 
             Limited,   Dynamix   Realty,   DB   Realty 
             Limited, Eversmile Constructions Company 
             (P)   Limited,  Conwood   Construction   & 
             Developers   (P)   Limited  and  Mystical 
             Construction (P) Limited (earlier known as 
             Nihar Constructions (P) Limited).
                    Sh.   Balaji   Subramaniam   and   Sh. 
             Abhir   Datt   Advocates   for   accused   Sharad 
             Kumar.
                    Sh.   Vijay   Sondhi,   Ms.   Deeksha 
             Khurana and Sh. Varun Sharma Advocates 
             for   accused   Swan   Telecom   (P)   Limited 
             (now Etisalat DB Telecom (P) Limited).


JUDGMENT

The instant complaint case has been filed by Joint  Director, Directorate of Enforcement, New Delhi, (hereinafter to  be   referred   as   "the   complainant")   under   Section   45   of   the  Prevention   of   Money­Laundering   Act   2002   (hereinafter   to   be  referred as "the Act") on 25.04.2014 for the commission of the  offence   of   money­laundering,   as   defined   in   Section   3   and  ED Vs. A. Raja and others            Page 3 of 105 punishable under Section 4 of the Act, by the accused.

Background

2. Consequent   to   liberalization   Policy   of   1991   of  Government of India promoting participation of private sector  into   service   sector,   NTP­1994   was   announced   by   the   Central  Government allowing private sector to run telecom services. For  running telecom services including Mobile Telephony, a licence  is   required   to   be   obtained  by   a   company   under   Section   4   of  Indian Telegraph Act. For the commission of telecom services in  India,   Department   of   Telecommunications   (DoT)   has   divided  the   entire   territory   of   India   into   22   telecom   circles/   service  areas.   The   need   and   timing   for   introduction   of   new   service  providers in a service area and terms and conditions of licence  to   a   service   provider   are   determined   as   per   the  recommendations   of   Telecom   Regulatory   Authority   of   India  (TRAI),   created   under   Telecom   Regulatory   Authority   of   India  Act 1997.

3. Since   2003,   telecom   licence   is   known   as   Unified  Access   Service   (UAS)   Licence  (hereinafter   to   be   referred   as  "UASL"). For obtaining licence, a company has to apply to DoT  for the same. Receipt of applications for UAS licence has been a  continuous   process.   Since   2005,   the   grant   of   UAS   licence   is  governed by UASL Guidelines dated 14.12.2005. An applicant  company, which has applied for a UAS licence, is first issued a  Letter of Intent (LOI), which contains certain conditions to be  complied  with   by   it,   up  to   a  specified   date,   and   only   then   a  ED Vs. A. Raja and others            Page 4 of 105 licence is issued to it. Thereafter, the company applies to DoT/  Wireless  Planning & Coordination (WPC) Cell for allocation of  spectrum/ radio waves and only thereafter, the licence becomes  functional as mobile services cannot be run without spectrum,  which are the order of the day.

4. In this background, many companies had applied for  UAS   licences.   Swan   Telecom   (P)   Limited   (STPL)   was   one   of  such   companies,   which   had   applied   on   02.03.2007   for   UAS  Licences in thirteen service areas. Out of these companies, nine  companies   were   issued   LOIs   on   10.01.2008,   including   STPL.  STPL was issued LOIs for 13 service areas, including Delhi. On  compliance of LOI conditions, these companies signed licence  agreements   with   the   Union   of   India   in   2008   and   were,  thereafter,   allocated   spectrum   during   the   year   2008­09.  Spectrum was allocated to STPL for Delhi service area also.

5. However, there were allegations of irregularities and  bribery in this process of issue of LOIs, grant of UAS licences  and   allocation   of   spectrum.   Accordingly,   case   RC   No.  45(A)/2009 was registered by the CBI on 21.10.2009 against  unknown   officials   of   DoT,   Government   of   India,   unknown  private   persons/   companies   on   the   allegations   of   criminal  conspiracy and criminal misconduct.

6. On   completion   of   investigation,   CBI   filed   charge  sheet in this Court against twelve accused, including the then  Minister,   MOC&IT,   A.   Raja,   on   the   allegations   of   criminal  conspiracy   and   criminal   misconduct   in   respect   of   issuance   of  LOIs, grant of UAS licences and allocation of spectrum by DoT  ED Vs. A. Raja and others            Page 5 of 105 to   two   companies,   namely,   Swan   Telecom   (P)   Limited   and  Unitech group companies. One of the allegations in the charge  sheet   is   that   STPL,   at   the   time   of   filing   applications   dated  02.03.2007, was an "Associate" of Reliance ADA group/ Reliance  Communications   Limited/  Reliance   Telecom   Limited,   having  existing UAS licences in all thirteen telecom service areas. As  per UASL Guidelines, an existing licencee cannot have 10% or  more   equity   in   an   applicant/   licencee   company   in   the   same  service area, either directly or through its associates. Since STPL  was alleged to be an "Associate" of an existing licencee, it was  ineligible to apply on the date of application.

7. It   is   further   alleged   that   pursuant   to   TRAI  recommendations dated 28.08.2007, Reliance Communications  Limited   got   GSM   spectrum   under   dual   technology   policy,   in­ principle   approval   for   which   was   granted   by   A.   Raja   on  18.10.2007. It is alleged that thereafter this ineligible company  was transferred to Dynamix Balwa group (DB group), Mumbai,  consequent to which  Shahid Usman Balwa  and Vinod Goenka  joined STPL as directors on 01.10.2007 and this group acquired  majority stake in this company on 18.10.2007. It is alleged that  this ineligible company was granted UAS licences by A. Raja in  criminal conspiracy with these two persons, amongst others, by  abusing his official position, and was allocated spectrum also.

8. Thereafter, a supplementary charge sheet was filed  by  CBI alleging  that  illegal  gratification of Rs.  200  crore  was  paid by DB group of companies to Sh. A. Raja, beginning with  23.12.2008 to 07.08.2009, for obtaining 13 UAS licences and  ED Vs. A. Raja and others            Page 6 of 105 allocation of spectrum and this amount was transferred by DB  group of companies, that is, Dynamix Realty, a partnership firm  of   the   group,   to   Kalaignar   TV   (P)   Limited,   in   which   accused  Kanimozhi Karunanithi was one of the directors alongwith two  more directors, namely, K. K. Dayalu Ammal and Sharad Kumar,  and P. Amirtham was General Manager, who later on joined as  director, through Kusegaon Fruits and Vegetables (P) Limited, in  which Asif Balwa and Rajiv Agarwal were directors and Cineyug  Films   (P)   Limited,   in   which   Karim   Morani   was   one   of   the  directors.

9. Dynamix   Realty   transferred   a   sum   of   Rs.   209.25  crore to Kusegaon Fruits and Vegetables (P) Limited. Details of  transfer of Rs. 209.25 crore from Dynamix Realty to Kusegaon  Fruits and Vegetables (P) Limited, through banking channels by  means of cheques, are as follow:

                   Sl. No.       Date           Amount
                     1.       23.12.2008        10 crore
                     2.       12.01.2009       2.5  crore
                     3.       14.01.2009       0.25 crore
                     4.       16.01.2009         2 crore
                     5.       27.01.2009       0.25 crore
                     6.       28.01.2009         8 crore
                     7.       29.01.2009        1.5 crore
                     8.       12.02.2009         2 crore
                     9.       20.03.2009         5 crore
                    10.       06.04.2009        1.5 crore
                    11.       08.04.2009        25 crore
                    12        22.06.2009        01 crore 
                    13        15.07.2009       0.25 crore
                    14.       16.07.2009        80 crore
                    15.       16.07.2009        20 crore
                    16.       11.08.2009        50 crore
                                 Total        209.25 crore


10. Thereafter,   Kusegaon   Fruits   and   Vegetables   (P)  ED Vs. A. Raja and others            Page 7 of 105 Limited   transferred   an   amount   of   Rs.   200   crore   to  Cineyug  Films   (P)   Limited  through   banking   channels   by   means   of  cheques as per following details:

                  Sl. No.       Date              Amount
                     1.      23.12.2008         Rs. 10 Crore
                     2.      16.01.2009         Rs. 2 Crore
                     3.      28.01.2009         Rs. 8 Crore
                     4.      20.03.2009         Rs. 5 Crore
                     5.      06.04.2009         Rs. 25 Crore
                     6.      15.07.2009        Rs. 100 Crore 
                     7.      07.08.2009         Rs. 50 Crore
                                Total          Rs. 200 Crore


11. Cineyug Films (P) Limited, in turn,  transferred the  aforesaid amount of Rs. 200 crore to Kalaignar TV (P) Limited  through banking channels by means of cheques as per following  details:

               Sl. No.           Date              Amount
                  1.         23.12.2008          Rs. 10 Crore
                  2.         28.01.2009          Rs. 10 Crore
                  3.         20.03.2009          Rs. 5 Crore
                  4.         06.04.2009          Rs. 25 Crore
                  5.         15.07.2009         Rs.100 Crore
                  6.         07.08.2009          Rs. 50 Crore
                                Total           Rs. 200 Crore


12. The allegations, in brief, as per the CBI case, are that  A.   Raja   with   his   co­accused,   by   abusing   his   official   position,  received   illegal   gratification   of   Rs.   200   crore   from   STPL,   an  ineligible   company,   for   granting   UAS   licences   and   allocating  spectrum   to   it   and   the   gratification   was   paid   by   DB   group,  belonging   to  Shahid   Usman   Balwa  and   Vinod   Goenka,   also  directors of STPL, and was transferred to/ parked in Kalaignar  TV (P) Limited.

ED Vs. A. Raja and others            Page 8 of 105

PMLA Case

13. Following   the   aforesaid   developments   leading   to  registration   of   CBI   case/   scheduled   offence,   a   case   was  registered   by   the   Directorate   of   Enforcement   (ED)   under   the  provisions   of   the  Act  on   09.03.2010,   bearing   number  ECIR/31/DZ/2010, against some unknown officials of DoT and  other   unknown   companies/   private   persons.   The   case   was  registered   under   the   Act,   as   per   FIR   bearing   Number   RC­ DAI­2009­A­0045,   dated   21.10.2009,   registered   by   the   CBI,  ACB, New Delhi. The case registered under the Act, in brief, is  that   during   2007­08,   certain   officials   of   the   Department   of  Telecommunications   entered   into   a   criminal   conspiracy   with  certain   private   persons/   companies   and   misused   their   official  position   in   the   grant   of   UASL,   causing   wrongful   loss   to   the  Government   and  corresponding   wrongful   gain   to   individuals/  companies. 

14. ED   initiated   investigation   in   the   instant   case   with  the  examination of various persons under the Act and collection  of   documents   from   various   Government   organizations/  companies/   firms   and   individuals.   During   the   course   of  investigation, it was revealed that a sum of Rs. 223.55 crore,  which is the proceeds of crime in terms of section 2(1)(u) of the  Act, was in possession of the Group companies of the promoters  of M/s Swan Telecom (P) Limited (hereinafter to be referred as  "STPL")   and   therefore,   this   amount   has   been   attached   under  Section   8   (3)   of   the   Act   from   the   entities   having   possession  thereof.

ED Vs. A. Raja and others            Page 9 of 105

15.   It   is   alleged   that   investigation   under   the   Act   in  respect   of   the   attachment  of  the   properties  worth  Rs.  223.55  crore being the proceeds of crime has made out a case of the  offence   of   money­laundering,   by   the   above   named   accused  persons.

16. The complaint narrates in detail the chronology of  events   leading   the   offence   of   money­laundering   by   accused  persons as under:

 Sl.    DATES                             DESCRIPTION
 No.

1 02.03.2007 STPL filed Application for UASL.  2 May, 2007 Shri A Raja took over as Minister for Communication &  Information   Technology   (hereinafter   referred   to   as  MOCIT). 

3 01.10.2007 S/Shri Shahid Usman Balwa and Vinod K. Goenka became  Directors in STPL.

4 18.10.2007 DB Group company acquired majority stake in STPL. 5 18.10.2007 49.90   lakh   shares   of   STPL   were   allotted   to   M/s   DB  Infrastructure Pvt. Ltd. 

6 10.01.2008 Letter of Intent (LoI) for UASL was issued. DoT issued a  press release at 2:45 pm asking all applicants to assemble  at   DoT   Headquarters   within   45   minutes   (3:30   pm)   to  collect LoIs.

13 applicants were ready with Demand Drafts drawn on  dates prior to the notification of the cut­off date. STPL had  been keeping demand drafts ready since early November,  2007 and October 2007. Further, STPL had got the first  Financial   Bank   Guarantee   (FBG)   and   Performance   Bank  Guarantee (PBG) for 2 circles as early as the first half of  November,   2007,   presumably   due   to   prior   knowledge  about limited spectrum availability in Delhi circle, which  was however subsequently changed for Delhi circle.  7 17.12.2008 STPL   received   share   capital   money   totalling   Rs.   3609  crores (Rs. 3228 crores directly from foreign investor and  Rs.   381  crores   indirectly  from  abroad  through   domestic  company).

8 19.12.2008 Purported   Share   Subscription   Agreement   and  Shareholders   Agreement   dated   19.12.2008   entered  between M/s Cineyug Films Pvt. Ltd. (now known as M/s  Cineyug   Media   &   Entertainment   Pvt.   Ltd.,   hereinafter  referred   to   as   CFPL)   and   M/s   Kalaignar   TV   Pvt.   Ltd.  (hereinafter referred to as KTV) for acquisition of 32­35%  ED Vs. A. Raja and others            Page 10 of 105 stake   in   KTV   which,   inter   alia,   provided,   that   funds  transferred   to   the   latter   be   treated   as   a   loan   if   no  Agreement is reached between the parties regarding the  price of KTV's shares by 31.03.2009. 

Investigations reveal that though no such Agreement was  arrived at between the parties by 31.3.2009, CFPL paid a  further sum of Rs. 175 crores to KTV after March, 2009. 9 23.12.2008 For   transferring   illegal   gratification   of   Rs.   200   cores   to  to KTV,   M/s   Dynamix   Realty   (hereinafter   referred   to   as  11.08.2009 Dynamix   Realty)   in   association   with   other   DB   Group  companies transferred Rs. 209.25 crores to M/s Kusegaon  Fruits   and   Vegetabes   Pvt.   Ltd.   (now   known   as   M/s  Kusegaon   Realty   Pvt.   Ltd.     hereinafter   referred   to   as  KFVPL). 

There was no Agreement between the two companies for  the said transaction. During the course of investigations, it  was claimed that this amount was an unsecured loan @  7.5% interest per annum. 

10 23.12.2008 Contemporaneous to the receipt of the said amounts from  to Dynamix   Realty,   KFVPL   transferred   a   total   sum   of   Rs.  07.08.2009 206.25 crores to CFPL. Of this amount, a sum of Rs. 6.25  crores was transferred for the purpose of acquiring 49%  equity stake in CFPL. There was, however, no underlying  Agreement for the said transaction which was unsecured.  It is relevant to mention that despite holding 49% equity  in CFPL, KFVPL has no representatives on its Board.  

Pursuant to the registration of the FIR dated 21.10.2009  by the CBI and subsequent investigations an arrangement  was made between CFPL and KFVPL, whereby transfer of  Rs. 200 crores was shown against Optionally Convertible  Redeemable   Debentures   (OCRD)   issued   by   CFPL   to  KFVPL. 

11 23.12.2008 Rs. 200 crores were paid by CFPL to KTV. 

to 07.08.2009 12 21.10.2009 FIR   No.RC­DAI­2009­A­0045   was   registered   by   the   CBI  against   unknown   officials   of   the   Department   of  Telecommunication,   Government   of   India   and   unknown  private persons/companies for offences punishable under  section 120B IPC r/w sections 13(2) and 13(1)(d) of the  Prevention   of   Corruption   Act,   1988   with   reference   to   a  criminal conspiracy hatched during the period 2007­2008  in   connection   with   the   grant   of  UASL  thereby   causing  wrongful   loss   to   the   Government   of   India   and  corresponding   wrongful   gain   to   the   private  persons/companies.

13 30.12.2009 Entire equity of KTV was pledged to CFPL.  14 27.01.2010 Subscription   and   shareholders   Agreement   executed  ED Vs. A. Raja and others            Page 11 of 105 between CFPL and its promoters with KFVPL to acquire  49% equity in CFPL. For this, a sum of Rs. 6.25 crores had  been paid till 15.07.2009. 

15 31.08.2010 Assurance given by Promoters of CFPL for non disposal of  9,51,531   shares   of   M/s   DB   Realty   Ltd.   as   additional  collateral   security   for   8%   OCRD     of   Rs.   200   crores,  favouring KFVPL. 

16 01.12.2010 Additional security given by Promoters  of CFPL through  pledging and issuing power of attorney for shares of M/s  DB Hospitality Pvt. Ltd. held by them favouring KFVPL.   17 24.12.2010 On 23.12.2010, Shri A. Raja was directed to appear before  the CBI for the purposes of investigation. Shri A. Raja was  examined by CBI on 24.12.2010.

18 02.02.2011 Shri A. Raja was arrested by CBI. 19 20.12.2010 Immediately after Shri A. Raja was summoned by CBI for  to the purposes of investigation, KTV started refunding the  03.02.2011 amount of Rs. 200 crores to Dynamix Realty through CFPL  & KFVPL. Rs. 231.36 crores were transferred back by KTV  to CFPL.

  20   20.12.2010    Rs.   225.08   crores   were   transferred   back   by   CFPL   to 
           to        KFVPL.
       03.02.2011

21 23.12.2010 Rs.   223.55   crores   were   transferred   back   by   KFVPL   to  to Dynamix Realty.

28.02.2011

17. It   is   further   claimed   that   investigation   in   the   case  began   with   the   recording   of   statements   of   various   persons,  including   A.   Raja,   the   then   MOC⁢  Shahid   Usman   Balwa,  Director/ shareholder of DB group companies; Vinod K. Goenka,  Director/   shareholder   of   DB   group   companies;   Asif   Balwa,  Director/   shareholder   of   Kusegaon   Fruits   and   Vegetables   (P)  Limited;  Rajiv   B.   Agarwal,   Director/  shareholder  of  Kusegaon  Fruits   and   Vegetables   (P)   Limited;   Karim   Morani,   Director/  shareholder   of  Cineyug   Films   (P)   Limited;   Sharad   Kumar,  Director/ shareholder of Kalaignar TV (P) Limited; Kanimozhi  Karunanithi, Director/ shareholder of Kalaignar TV (P) Limited;  P.   Amirtham,   General   Manager/   CFO   of   Kalaignar   TV   (P)  Limited;   G.   Rajendran,  authorized  representative   of  Kalaignar  ED Vs. A. Raja and others            Page 12 of 105 TV (P) Limited; A. Manohar Prasad, Joint Managing Director of  GIIL; S. Ananda Prasad, Senior General Manager, United Spirits  Limited,   Chennai;   R.   Murlidhar,   Vice   President   (Corporate  Affairs),   India   Cements   Limited,   Chennai;   N.   Gopalakrishnan,  authorized   representative   of   SMIL;   Sadhik   Batcha,   now  deceased; A. K. Srivastava, the then DDG, DoT; Vinod Kumar  Budhiraja, authorized representative of Etisalat DB Telecom (P)  Limited;   Anil   Kumar   Khemka;   Raj   Kumar   Tharad;   Amit   Jain;  Sunil Parekh; C. Subramanian; R. Shyam Kumar; Aseervatham  Achary,   the   then   Addl.   PS   to   MOC&IT.   The   statements   were  recorded under Section 50 of the Act, extracts of which have  been cited in the complaint.

18. As per the complaint, analysis about involvement of  various companies is as under:

I. Dynamix Realty:

 Dynamix Realty is a partnership firm  as per Partnership        Deed  entered into by the following partners: 

   
 1.  Eversmile Construction Company Private Limited     
2. Conwood Construction and Developers Private Ltd. 
3. D B Realty Limited  The firm has an object of development and construction of  the buildings on the Slum Rehabilitation Authority (SRA) as per  its   relevant   Scheme.  The   audited   balance   sheet   for   the   year  2010 shows that Dynamix Realty was engaged in the business of  financing through loan and advances to the tune of Rs. 632.04  crore.   These   financial   transactions   of   loans   and   advances   are  unrelated to the object of the firm. 
ED Vs. A. Raja and others            Page 13 of 105

II. Kusegaon Fruits and Vegetables (P) Limited (KFVPL):

The investigation has revealed that Kusegaon Fruits and  Vegetables (P) Limited was under the control of Asif  Balwa and  Rajiv   B.   Agarwal   and   these   two   persons   were   holding   50%  shares  each. The purpose  of this company was to use it as a  corporate vehicle for the transfer of funds from Dynamix Realty  to  Cineyug   Films   (P)   Limited.   The   financial   analysis   shown  below   clearly   reveals   the   purpose   of   Kusegaon   Fruits   and  Vegetables  (P) Limited so as  to become  vehicle  of  transfer  of  funds from Dynamix Realty to  Cineyug Films (P) Limited. The  ratios given in the table below show that the transmission of  funds   was   the   primary   activity   of   Kusegaon   Fruits   and  Vegetables (P) Limited during the relevant period. 
                                                               (Rs. in crore)
Particulars                2012     2011     2010     2009      2008   2007
Investments                6.25     6.25       ­      28.50       ­      ­
Current Assets             3.07     3.15    221.41     3.00     0.01   0.01
Total Assets (A)           9.32     9.40    221.41    31.50     0.01   0.01
Investments                6.25     6.25       ­      28.50       ­      ­
Loans & Advances           3.00     3.15    221.40     3.00       ­      ­
Total Financial Assets     9.25     9.40    221.40    31.50       ­      ­
(B)
% Of Financial Assets to  99.21%   99.96%   100.00%   99.98%    0.00% 0.00%
Total Assets (B/A)


III.   Cineyug Films (P) Limited (CFPL):
As per object clause, the main business of CFPL is to carry  on the business of Cinematography, Film Production, Tele Film  production,   T.   V.   Serial   production,   Adfilm   production,  exhibitions,   distribution   and   theatrical   performances.  The  company   is   doing   business   of   lending   funds   to   related   and  associated parties which is not included in the object clause of  ED Vs. A. Raja and others            Page 14 of 105 the company.
 As per balance sheet of  Cineyug Films (P) Limited     for the      financial   year   2006­07   the   company   had   incurred   loss  amounting   to   Rs.   6.28   crore   approximately.   At   this   stage   infusion  of  Rs.  6.25  crore  in  the  equity of  Cineyug     Films  (P)    Limited  by Kusegaon Fruits and Vegetables (P) Limited     ,  sourced   from   Dynamix   Realty,   was,   in   fact,   transaction   cost   paid   to  Cineyug Films (P) Limited.
Transfer   of   Varying   Amounts   Through   The   Chain   of  Companies is as under:
Dynamix Realty to  KFVPL to CFPL CFPL to KTV KFVPL Amount Amount Amount Date (Rs. in  Date (Rs. in  Date (Rs. in  crores) crores) crores) 23.12.2008         10.00  23.12.2008          10.00  23.12.2008          10.00  12.01.2009           2.50  16.01.2009            2.00  28.01.2009          10.00  14.01.2009           0.25  28.01.2009            8.00  20.03.2009            5.00  16.01.2009           2.00  29.01.2009            1.50  06.04.2009          25.00  27.01.2009           0.25  12.02.2009            2.00  15.07.2009        100.00  28.01.2009           8.00  20.03.2009            5.00  07.08.2009          50.00  29.01.2009           1.50  06.04.2009          25.00  12.02.2009           2.00  08.04.2009            1.50  20.03.2009           5.00  22.06.2009            1.00  06.04.2009           1.50  15.07.2009            0.25  08.04.2009         25.00  15.07.2009        100.00  22.06.2009           1.00  07.08.2009          50.00  15.07.2009           0.25    16.07.2009       100.00    11.08.2009         50.00    Total 209.25 Total 206.25 Total 200.00 IV. Kalaignar TV (P) Limited:
The Annual Report for the financial year 2007­08 to   financial year 2009­10, inter alia, reveals that  Kalaignar TV (P)       Limited  was incorporated on 06.06.2007. Revenue  recognition      is   from   broadcasting   revenue,   sale   and   commission   on  ED Vs. A. Raja and others            Page 15 of 105  Advertisement. Total loan taken by  Kalaignar TV (P) Limited     in      the   financial   year   2007­08   was   Rs.   103.56   crore   approx.   P.  Amirtham   was   CFO.   Gross   income   was   Rs.   15.03   crore   in  financial year 2007­08.
In the financial year 2008­09, gross income was Rs.  47.54   crore   approx.   Total   loan   taken   by  Kalaignar   TV   (P)  Limited  was   Rs.   158.05   crore   approx.   Total   income   was   Rs.  47.54 crore approx. In the financial year 2009­10, gross income  of  Kalaignar TV (P) Limited  was Rs. 63.12 crore and loss after  tax was Rs. 1.36 crore approx. Total loan taken by Kalaignar TV  (P) Limited was Rs. 245.59 crore approx. Total share capital of  Kalaignar   TV   (P)   Limited  was   Rs.   10.01   crore.  Share   Subscription   and   Shareholders   Agreement  dated        19 .12.
   2008     

 between  Kalaignar      TV   (P)   Limited    and  Cineyug      Films   (P)    Limited  was not on stamp paper. 

   Kalaignar TV (P) Limited       along    with promoters collected funds for the refund to  Cineyug Films       (P)   Limited    by   taking   money   against   future   advertisement   contracts from various parties as under:­

(i) From India Cements Limited An   agreement   entered   on   12th  January   2011   between  India   Cements   Limited   and   Kalaignar   TV   (P)   Limited   for  advertisement on the Kalaignar TV (P) Limited's channels for a  period of  Five Years  commencing from January 2011 for total  consideration   of  Rs.   60   crore.  Company   paid  Rs.   60   crore  to  KTV through two cheques, both dated 18.01.2011, for Rs. 30  crore each. 

(ii) From United Spirits Limited (USL) ED Vs. A. Raja and others            Page 16 of 105 An   agreement   entered   on   25th  January   2011   between  United Spirits Ltd and KTV for their entire distribution network  of the brands and products of the company, for a period of 8  years commencing from February 2011 for a total consideration  of Rs. 65 crore. USL paid Rs.65 crore to KTV from     27.11.2011 to      04.03.2011. It had availed Rs. 50 crore 'Unsecured Adhoc Cash  credit (short term corporate working capital) Loan from State  Bank of Mysore, and also from their day­to­day collection. 

(iii) From Sapphire Media & Infrastructure Limited SMIL   gave   loans  and  advances  of  Rs.   83   crore  to  AFPL  from  22.12.2010  to 18.01.2011. SMIL  arranged  funds from  a  number of companies for payment to AFPL.

(iv) From      Anjugam Films Private Limited (AFPL)     AFPL   paid   an   amount   of   Rs.   83   crore   to   KTV  from  24.12.2010 to 18.01.2011. 

Financial Investigation

19. It is alleged that STPL after having illegally obtained  the UAS licences attracted Foreign Direct Investment (FDI) from  Etisalat   Mauritius.   It   is   further   alleged   that   the   FDI   of   Rs.  3228.44   crore   was   received   without   the   approval   of   Foreign  Investment Promotion Board (FIPB). The stipulated conditions  of   security   clearance   had   not   been   fulfilled.   In   order   to  camouflage   the   total   FDI   as   that   permissible   under   the  automatic route  of  the  FDI  policy  norms,  Rs.  380  crore  were  routed   through   domestic   company   Genex   Exim   India   Pvt.  Limited and further three shares were issued at very high value  ED Vs. A. Raja and others            Page 17 of 105 of   Rs.   316.22   crore.   STPL   and   the   foreign   investor   Etisalat  Mauritius   have   separately   been   charged   under   Foreign  Exchange Management Act, 1999 (FEMA).

In   order   to   pass   on   the   illegal   gratification   of   Rs.   200   crore,  Dynamix      Realty   (a   partnership   firm   belonging   to   DB   Group) transferred a sum of Rs 209.25 crore to Kusegaon Fruits  and Vegetables (P) Limited in tranches, between 2008 to 2009.  Kusegaon   Fruits   and   Vegetables   (P)   Limited   transferred   Rs.   206.24 crore to  Cineyug Films (P) Limited and        Cineyug Films       (P) Limited  transferred Rs. 200        crore finally to Kalaignar TV (P)   Limited. The dates on which the amounts were transferred from  the starting  point, that  is, Dynamix Realty to the  destination,  that is, Kalaignar TV (P) Limited, are not only very proximate to  each other but also demonstrate that the financial transactions  of   varying   amounts   were   carried   out   with   the   intention   of  transferring the illegal gratification to Kalaignar TV (P) Limited,  through intermediaries so as to make the transactions appear  bonafide, which, in fact, were not. These financial transactions  amongst   the   entities   under   the   control   of   the   accused  individuals and related to the accused companies also establish  that two intermediary companies namely Kusegaon Fruits and   Vegetables   (P)   Limited   and  Cineyug      Films   (P)   Limited    were   brought   in   to   conceal   the   actual   consideration   and  make   the  said transfer of funds appear as genuine business deal among  the companies. 

20. Investigation   has   further   revealed   that   after  allocation   of   UAS   Licence   to   STPL,   the   companies   and  ED Vs. A. Raja and others            Page 18 of 105 individuals   connected   with   STPL   had   procured   funds   from   a  number of companies related to DBRL (a company under the  control   of   Vinod   K.   Goenka,   Shahid   Usman   Balwa,   Rajiv   B.  Agarwal and Asif Balwa). Dynamix Realty did not have its own   funds   and  had     taken   loans  from  various  related  entities.   The   maximum funds came from DBRL and other companies, which  are   DB   Group   companies.   On   23.12.2008,   Rs.   10   crore   was  taken by Dynamix Realty from Nihar Constructions (P) Limited,  and Nihar Constructions Pvt. Ltd., in turn, had borrowed this  amount on the same date from DB Hospitality, (another Group  concern of DB Group). DB Hospitality had paid this amount out  of the funds borrowed from Allahabad Bank as a commercial  loan. The commercial loan in 2008 attracted interest rate of 13  to   14%.   That   the   claim   of   DB   Group   that   these   transactions  were loan transactions does not appear to be true because no  prudent person will give money @ 7.5% to 10% interest rate  out of money borrowed at 13 to 14% interest. 

21. It   is   revealed   during   the   course   of   investigation  under the Act that Kusegaon Fruits and Vegetables (P) Limited   passed on Rs. 206,24,75,000/­ to  Cineyug Films (P) Limited     and      the source of this amount was from Dynamix Realty. Kusegaon   Fruits and Vegetables (P) Limited paid Rs. 200 crore to  Cineyug       Films (P) Limited    during the period 23.12.2008 to 10.08.2009   and it is claimed that transfer was against OCRD @ of 8%. It is  further revealed from the scrutiny of documents that through 16  tranches, amount of Rs. 206,24,75,000/­ was given to Kusegaon  Fruits   and  Vegetables  (P)  Limited  by  Dynamix  Realty  starting  ED Vs. A. Raja and others            Page 19 of 105 from   23.12.2008   to   10.08.2009.   These   transactions   were  effected   through   Oriental   Bank   of   Commerce,   Ragnigandha  Shopping Center, Gokuldham, Goregaon (E), Mumbai, through  Account Number 05211131001346.

22. It   is   revealed   during   the   course   of   investigation  under the Act that  Cineyug Films (P) Limited,  incorporated on  10.09.1997,   was   registered   with   the   Registrar   of   Companies  (ROC), Mumbai. The name of  Cineyug Films (P) Limited  was  changed to Cineyug Media and Entertainemnt (P) Limited on  13.07.2010. Shareholders of CFPL are as under:

 Sl.    Name of the Shareholder                              No. of shares 
 No.
 1      Shri  Karim G. Morani                                31875 shares

 2      Shri  Aly G. Morani                                  31875 shares

 3      Shri  M.G. Morani                                    31875 shares

 4      Mrs. Neelam S. Soorma                                31875 shares

 5      Mrs. Harsha B. Savla                                 2400 shares

 6       KFVPL                                               122500 shares



23. That the nature of business of the company is film  production and event management service.  Cineyug Films (P)  Limited entered into MOU with Kusegaon Fruits and Vegetables  (P)   Limited   for   business   cooperation   on   16.12.2009.  The  purpose of MOU was to cooperate with each other to advance  their   interest   in   the   business   and   also   in   the   new   ventures.  Cineyug Films (P) Limited  had requested Kusegaon Fruits and  Vegetables  (P) Limited  to  partner with  it  in  the  business and  also in the new ventures. Kusegaon Fruits and Vegetables (P)  ED Vs. A. Raja and others            Page 20 of 105 Limited   had   agreed   to   do   so   on   the   terms   and   conditions  as  mentioned in this MOU. 

24. The Subscription and Shareholder Agreement dated  27.01.2010 and Undertaking dated 31.08.2010 between CFPL  and KFVPL after receipt of funds of Rs. 206.25 crores inter alia,  reveals as under:­  The   Subscription   and   Shareholder   Agreement   was  undated, signed by Karim Morani, Asif Balwa, Rajiv B. Agarwal  and others.

Undated Subscription and Shareholder Agreement (SSA)   was   entered   into   between  Cineyug      Films   (P)   Limited    and    Kusegaon Fruits and Vegetables (P) Limited , in which     Kusegaon       Fruits   and   Vegetables   (P)   Limited    agreed   to   invest   Rs.   62475000/­ towards the equity of CFPL and Rs. 200 crore as  OCRD at 8%. Para 2.2 of this Agreement stated that subscription   price   shall   be   utilized   by   the  Cineyug      Films   (P)   Limited    in   expanding its business and till such time it is implemented, the  funds may be invested so as to get reasonable returns.

 The  Cineyug Films (P) Limited        and  Kusegaon Fruits and        Vegetables   (P)   Limited    had   entered   into   an   Undertaking   on   31.08.2010, which relates to the OCRD against Rs. 200 crore   and   collectively   named   as   transaction   documents .    This      undertaking   was   given   by   Aly   Morani,   Karim   Morani   and   Mohammed Morani on behalf of  Cineyug Films (P) Limited     that      till   final   repayment   of   the   OCRD,   they   will   not   sell/   transfer   their shares in  Cineyug Films (P) Limited    . They also agreed that      they   will   not   transfer   951531   equity   shares   of   DB   Realty  ED Vs. A. Raja and others            Page 21 of 105 Limited, of which they are legal and beneficial owners.

On 01.12.2010 Share Pledge­cum­Power of Attorney was  issued   to   Kusegaon   Fruits   and   Vegetables   (P)   Limited   by   Aly  Morani,   Karim   Morani,   Mohammed   Morani   and   Ms.   Nasreen   Morani (obligors) in respect of SSA executed between  Cineyug        Films   (P)   Limited    and   Kusegaon   Fruits   and   Vegetables   (P)   Limited.   The   obligors   are   the   legal   and   beneficial   owners   of  equity and preference shares of DB Hospitality Limited. As per  the said Power of Attorney, obligors pledged the shares of DB  Hospitality Limited in favour of Kusegaon Fruits and Vegetables  (P)   Limited,   as   security   towards   repayment   of   OCRD   by   the  Cineyug Films (P) Limited.   

25.  Cineyug Films (P) Limited    transferred the proceeds   of   crime   amounting   to   Rs.   200   crore   to   Kalaignar   TV   (P)  Limited.   A   Shares   Subscription   and   Shareholders   Agreement   (SSA) dated 19.12.2008 was entered into among  Cineyug Films       (P) Limited , Kalaignar TV (P) Limited and its Promoters    . The  agreement, inter alia, reveals that promoters are the direct and  beneficial   owners   and   hold   shares   of   KTV.   Both   KTV   and   its  promoters,   inter   alia,   had   agreed   that   after   execution   of   this  agreement and until the closing date, they shall not take any  material decision etc., in connection with the any of the matters  mentioned in clause 4.1 of the agreement without prior written  consent   of   the  Cineyug   Films   (P)   Limited.   As   per   this  agreement,  Cineyug Films (P) Limited  had agreed to subscribe  to the equity of Kalaignar TV (P) Limited and the investor was  entitled   to   terminate   this   agreement   by   giving   a   notice   in  ED Vs. A. Raja and others            Page 22 of 105 writing   to   the   company   or   to   the   promoters   committing   a  material breach of any of the provisions of the agreement. The  promoters of KTV named in the agreement are Ms. M.K. Dayalu,  Ms. K. Kanimozhi and Sharad Kumar.

26. The   ICD   Agreement   dated   06.04.2009   between  Kalaignar TV (P) Limited and  Cineyug Films (P) Limited  was  entered   into   as   borrower   and   lender   respectively   for   Rs.   25  crore   @   of   10%   per   annum   payable   at   the   end   of   every   six  month's   period.   Likewise   following   ICD   agreements   were  further entered into between the said two companies :­

(i) ICD Agreement dated 15.07.2009 for Rs. 100 crores

(ii) ICD Agreement dated 07.08.2009 for Rs. 50 crores 

27. The Agreement dated 30.12.2009 to pledge shares   entered into between KTV and pledgors in favour of  Cineyug        Films   (P)   Limited ,    inter   alia,   reveals   that   the   parties   have   executed   several   loan   agreements   whereunder   KTV   has  obtained loans of Rs. 200 crore, which are payable with interest.  The   pledgors   are   Ms.   M.K.   Dayalu,   Ms.   K.   Kanimozhi   and  Sharad Kumar.

28. On 04.02.2011, Cineyug Films (P) Limited and KTV  had agreed and accepted that pursuant to the repayment of loan  and   interest,   the   agreements   relating   to   SSA   and   other  agreements   and   loan   documents   stand   terminated   with  immediate effect. Thus, proceeds of crime to the tune of Rs. 200  crore which was generated because of actions taken by A. Raja  got ultimately parked with KTV under the cover of transfer of  varying amounts of funds through agreements/ MOU relating to  ED Vs. A. Raja and others            Page 23 of 105 equity   participation/   loan   among   a   chain   of   inter­linked  companies. 

29. It   is   revealed   during   the   course   of   investigation  under   the   Act   that   KTV   was   incorporated   in   Chennai   on  06.06.2007. The Directors of the company are:­ Sl.  Name of the Directors Period No. 1 Ms. M.K. Dayalu 06.06.2007   to   20.06.2007   and   27.07.2007   to  09.12.2010 2 Ms. K. Kanimozhi  06.06.2007 to 20.06.2007 3 Shri  Sharad Kumar 06.06.2007 till date 4 Shri  P. Amirtham 12.06.2007   to   27.07.2007   and   28.05.2010     till  date

30. The persons named above at serial numbers 1 to 3  are promoter shareholders of the company. Bank account is with  the   Indian   Bank   at   Chennai.   The   First   Annual   Report  (2007­2008) of KTV reveals, inter­alia, that paid­up capital of  the company was Rs. 7.01 crore out of authorized share capital  of Rs. 10 crore. There was a loan of Rs. 50 crore approx. from  the director of the company and secured loan of Rs. 53.55 crore.  The 2nd Annual Report (2008­2009), inter­alia, revealed that the  authorised share capital increased from Rs. 10 crore to Rs. 12  crore and paid up capital increased from Rs. 7.01 crore to Rs.  10.01   crore.   The   unsecured   loan   from   the   director   was   Rs.  58.69 crore and secured loan was Rs. 99.36 crore approx. The  3rd Annual Report (2009­2010) of KTV, inter alia, revealed that  the authorised share capital increased from Rs. 12 crore to Rs.  15 crore and paid up capital remained as in previous year. There  ED Vs. A. Raja and others            Page 24 of 105 was unsecured loan from others to the tune of Rs. 214.86 crore  and the outstanding of unsecured loan from the Directors has  been shown as zero (NIL) in this financial year. A comparison of  audited balance sheet of KTV for the Annual Report 2008­2009  and   Annual   Report   2009­2010   reveals   that   there   was   no  unsecured loan from others in the Annual Report of 2008­2009  as on 31.03.2009, whereas, the Annual Report for 2009­2010  exhibits unsecured loan from others to the tune of Rs. 25 crore  as on 31.03.2009. 

31. The interest claimed to have been paid on the illegal  gratification of Rs. 200 crore, is not as per Section 194A of the  Income tax Act 1961 (Tax deducted at source on interest other  than "interest on securities"). As per this section, on any interest  paid by any person other than individual and HUF, tax has to be  deducted at source @ 10% on the interest amount earned.  This  TDS is to be done every six months and interest is calculated on  accrual   basis.   Payment   of   illegal   gratification   started   from  December,   2008   and   ended   in   August,   2009.   Between  23.12.2008 to 07.08.2009,  Cineyug Films (P) Limited  paid Rs.  200 crore to KTV.  Had this amount been loan, as claimed  by   Cineyug Films (P) Limited  and KTV   , payment of interest should   have   started   w.e.f.   31.03.2009   and   tax   should   have   been  deducted on this amount and credited to Government account  w.e.f. April, 2009 (time allowed to credit TDS to Government  account).

32. The   payment   of   so   called   interest   started   w.e.f.  07.05.2010,   more   than   a   year   after   the   due   date.   This  ED Vs. A. Raja and others            Page 25 of 105 corroborates   that   Rs.   200   crore   is,   in   fact,   proceeds  of   crime  generated   by   the   offences   committed   by   A.   Raja,   which   was  passed on to KTV in the garb of loan. 

33. Documents   submitted   by   KTV  vide   letter   dated  27.08.2012, inter alia, revealed that details of funds paid back  by KTV to CFPL and its sources are as under:­ Sl. No. Details of repayment  Amount (Rs.) made to CFPL  1 Principal 2,000,000,000 2 Interest  313,630,137                             Total Payment 2,313,630,137 Sources of funds Sl. No. Description  Amount (Rs.) 1 AFPL 69,61,90,000 2 Advertisement  Advances received  from;

                                The India Cement Ltd.                  60,00,00,000

                                United Spirits Ltd.                    24,50,00,000

      3                         Regular   collection   over            30,40,69,668
                                payments 

      4                         Open   cash     credit   with          46,83,70,469
                                Indian bank 
                                                        Total       2,31,36,30,137




34. It   is   further   revealed   that   in   the   meeting   of   the  Board of Directors of the KTV held on 09.12.2010 and attended  ED Vs. A. Raja and others            Page 26 of 105 by the Directors, Sharad Kumar and P. Amirtham, a resolution  was   passed   accepting   the   resignation   of   Ms.   M.   K.   Dayalu,  received   through   her   letter   dated   06.12.2010.   The   resolution  authorised Sharad Kumar to make full and final settlement of  Inter   Corporate   Deposit   (ICD)   availed   by   the   company   from  Cineyug   Films   (P)   Limited.   Vide   letter   dated   02.06.2010,  Cineyug Films (P) Limited  asked KTV for payment of interest  and vide letter dated 09.06.2010 KTV intimated Cineyug Films  (P)  Limited  that  they  are  in  process of arranging funds.  Vide  communication   dated   25.10.2010,  Cineyug   Films   (P)   Limited  intimated   KTV   that   they   are   not   interested   in   making  investment   or   converting   the   loan   amount   to   shares.   Vide  communication dated 25.11.2010, KTV intimated Cineyug Films  (P)   Limited  that   they   are   in   process   of   arranging   funds   and  anticipate to repay by 31.12.2010. The details of payments from  KTV to Cineyug Films (P) Limited relating to the refund of the  money, is as under:

Details   of   Payment   from   KTV   to  Cineyug   Films   (P)  Limited:
        Date            Amount                   Purpose / Remark
                        (in Rs.)

     20.12.2010       14,86,54,109             Interest upto 31.03.2010
     24.12.2010         10 crores             ICD principal part payment

     27.12.2010         20 crores             ICD principal part payment
     29.12.2010        9,61,90,000      Interest from 01.04.2010 to 30.09.2010

     03.01.2011         10 crores             ICD principal part payment

     05.01.2011         10 crores             ICD principal part payment

     11.01.2011         10 crores             ICD principal part payment



ED Vs. A. Raja and others                                   Page 27 of 105
       24.01.2011               65 crores                  ICD principal part payment
      29.01.2011               25 crores                  ICD principal part payment

      03.02.2011             50 crores and        ICD principal part payment / final interest 
                              5,82,95,576
          Total             230,31,39,685               Interest amount excludes TDS




Reverse trail of money
35. Investigation under the Act has revealed that refund   of proceeds of crime by KTV to  Cineyug Films (P) Limited       and    further refund by  Cineyug Films (P) Limited     to     Kusegaon Fruits       and Vegetables (P) Limited    and finally by  Kusegaon Fruits and        Vegetables (P) Limited  to Dynamix Realty was/     were     carried out      through layering mechanism of passing on varying amounts in a  reverse chain sequence. Refund of money by KTV was sourced  from various related parties and clients in a short span of time. 

The refund by the company, that is, KTV, was made not only to  project the refund of funds as business transactions but also to  project   the   earlier   receipt   of   funds   as   arising   from   bonafide  business deal so as to conceal the true nature of bribe money.  The reverse flow of the funds is summarized as under:

             KTV                              CFPL                         KFVPL 
              to                                To                           To
             CFPL                             KFVPL                     Dynamix Realty

   Date            Amount            Date           Amount              Date        Amount 
                   in Rs                            in Rs                             in Rs 
                   (crores)                         (crores)                        (crores)

   20.12.2010        15.25           20.12.2010       12.19          23.12.2010        12 

   24.12.2010         10             24.12.2010        10            29.12.2010        10 
   27.12.2010         20             27.12.2010         20           30.12.2010        20 
   29.12.2010         10             29.12.2010         8            31.12.2010      7.95  
   04.01.2011         10             04.01.2011         10           10.01.2011      7.95 



ED Vs. A. Raja and others                                                 Page 28 of 105
    05.01.2011       10        05.01.2011    10            10.01.2011    12.06  

   11.01.2011       10        11.01.2011    10            17.01.2011      10 

   24.01.2011       65        24.01.2011     65           24.01.2011      65 
   29.01.2011       25        29.01.2011     25           01.02.2011     25 
   03.02.2011       50        03.02.2011     50           04.02.2011      50 
   03.02.2011      6.12       03.02.2011    4.89          12.02.2011     1.35 

                                                          28.02.2011     2.24 

   Total           231.37     Total        225.08         Total         223.55




36. Investigation   under   the   Act   has   further   revealed,  inter alia, that Dynamix Realty after receipt of proceeds of crime   to   the   tune   of   Rs.   223.55   crore   from  Kusegaon      Fruits   and    Vegetables   (P)   Limited    had   transferred   the   amounts   to   the   entities which are part of DB Group. However, all these entities  were not the same from whom Dynamix Realty had received the  funds.

37. It is revealed from the financial investigation under  the Act that the funds had been passed from Dynamix Realty to  KTV and vice versa on a single day on a few occasions by using  a   chain   of   corporate   vehicles   viz.,  Kusegaon   Fruits   and  Vegetables (P) Limited and Cineyug Films (P) Limited.

38. For all the aforesaid transactions of more than Rs.  200   crore   between   Dynamix   Realty,   Kusegaon   Fruits   and  Vegetables   (P)   Limited,  Cineyug   Films   (P)   Limited  and  Kalaignar TV (P) Limited, there was no valid Agreement signed  between   any   of   the   parties   as   the   photocopy   of   the   Share  Subscription and Shareholders Agreement to this effect made on  th  19       December, 2008 submitted by KTV, is not on stamp paper   ED Vs. A. Raja and others            Page 29 of 105 and   is   not   enforceable   in   law.   Further,   it   is   evident   that   no  collateral   securities   were   ensured   to   secure   the   alleged   loan  amounts.

39.  Cineyug Films (P) Limited    wrote to KTV vide letter   dated   25.10.2010   that   they   are   not   interested   in   making   the  investment in the company or converting the loan amount into  shares.   Therefore,   it   was   requested   to   arrange   to   repay   the  entire loan amount together with all accrued interest till date  immediately. 

40. Cineyug Films (P) Limited  received Rs. 31.36 crore  (Rs. 15.24 crore in 2009­10 and Rs. 16.12 crore in 2010­11)  from KTV, in the colour of interest on the amount of Rs. 200  crore paid to KTV by DB Group through Kusegaon Fruits and  Vegetables (P) Limited and Cineyug Films (P) Limited. 

41. Kusegaon Fruits and Vegetables (P) Limited received  Rs. 25.08 crore (Rs. 12.19 crore in 2009­10 and Rs. 12.89 crore  in   2010­11)   from  Cineyug   Films   (P)   Limited  in   the   guise   of  interest.

42. Kusegaon   Fruits   and   Vegetables   (P)   Limited   was  incorporated in December 2006 with the paid up capital of only  Rs. 0.01 crore. The company had not started business activities  till 2010; still they raised unsecured loans of Rs. 209.25 crore  during 2008­10. Dynamix Realty provided loan to the company  without obtaining any security against the loan.

43. The investigation under the Act, inter alia, make out  that amount to the tune of Rs. 200 crore was paid by promoters  of STPL using their group entity Dynamix Realty to KTV, through  ED Vs. A. Raja and others            Page 30 of 105 Kusegaon Fruits and Vegetables (P) Limited and Cineyug Films  (P) Limited, in the garb of legitimate financial transactions, that  is,   as   loan/   share   application   money.  Whereas,   in   fact,   this  payment was illegal gratification for and on behalf of A. Raja  and his associates in lieu of illegal favours given to STPL for  grant   of   UAS   Licence.   Investigation,   as   aforesaid,   has   further  revealed   that   the   return   of   Rs.   200   crore   has   been   done,  alongwith the additional amount, in order to show this illegal  payment   in   the   guise   of   legal   and   bonafide   financial  transactions. Thus, in the garb of loan it was, in fact, the illegal  gratification,   which   was   apparently   projected   as   untainted  property.   Besides,   the   reverse   flow   of   such   amount   further  establishes the projection of proceeds of crime as untainted and  is nothing but the process of laundering of money. The entire  amount to the tune of Rs. 223.55 crore was, in fact, proceeds of  crime   and   has   already   been   attached   by   way   of   Provisional  Attachment Order dated 30.08.2011 issued under Section 5(1)  of   the   Act,   which   has   been   subsequently   confirmed   by   the  Adjudicating Authority on 10.01.2012 in terms of Section 8(3)  of   the   Act.   Appeals   against   the   aforesaid   confirmation   order  were filed with the Appellate Tribunal for the Act, New Delhi  and the same are pending. 

44. The   projection   of   tainted   money   as   untainted   was  done by the accused persons/ entities in two parts, firstly, when  the money flowed from Dynamix Realty to KTV and again when  the money flowed back from KTV to Dynamix Realty. For both  the   transactions,   that   is,   giving   the   money   to   KTV   and   its  ED Vs. A. Raja and others            Page 31 of 105 subsequent return, the accused persons/ entities gave it a colour  of  regular business transactions with the intent to conceal its  true nature and to project the said tainted amount as untainted.  The   process   of   structuring   of   these   dubious   transactions   for  layering  of   the   illegal   gratification   is  a  process  to  project   the  illicit   money   as   untainted   and   is   squarely   covered   under   the  provisions of Section 3 of the Act. The knee jerk reaction shown  by   the   entities   involved   in   the   return   of   this   amount   was  triggered on the date when A. Raja was contacted by the CBI for  investigation.   That   all   of   a   sudden,   the   trust   between   the  entities   vanished   and   the   ultimate   beneficiary   KTV   and   its  Promoters/   Directors,   in   consultation   with   other   accused  persons, tried to collect money by adopting business deals such  as bulk advertisement contracts and even collected money that  originated from dubious Kolkata based companies in the garb of  loan, which again travelled from companies before landing into  the   bank   account   of   KTV.   Modus­operandi   adopted   by   the  accused entities was again the mode of inter­corporate deposits.  Sequence flow of fund from one to other entity at the time of  reverse flow of funds from KTV to Dynamix Realty corroborate  that the entire exercise done by the accused persons/ entities is  nothing but projection of proceeds of crime as untainted.

Estimate of the proceeds of crime

45.   Investigation under the Act and from the documents  including the two charge sheets filed by the CBI, have revealed  that Rs. 200 crore was paid by Dynamix Realty to KTV through  ED Vs. A. Raja and others            Page 32 of 105  Kusegaon Fruits and Vegetables (P) Limited and  Cineyug Films       (P) Limited , in consideration of the illegal favours extended by      A. Raja, in connivance with other accused persons, in allocation  of   UAS   Licences   and   valuable   spectrum   during   2008­2009   to  STPL.

46. The promoter of STPL and the ultimate owners of  Dynamix Realty are the same persons, namely Vinod K. Goenka  and Shahid Usman Balwa. Although the payment was made by  Dynamix Realty, it was done for and on behalf, of STPL as has  been   revealed   by   unravelling   of   uncommon   and   unusual  business   practices   adopted   by   the   companies   and   individuals  involved in the payment of the sum of Rs. 200 crore projected  as commercial transactions amongst the companies.

47. Dynamix Realty did not have Rs. 200 crore to give as  loan to  Kusegaon Fruits and Vegetables (P) Limited. Kusegaon  Fruits and Vegetables (P) Limited did not have Rs. 200 crore of   its own to give it to  Cineyug Films (P) Limited     .   Cineyug Films        (P) Limited    did not have Rs. 200 crore to advance it to KTV   .

Dynamix   Realty  sourced  it   from   a  number  of   sister   concerns.  Even these sister concerns did not have money to advance it to  Dynamix Realty. In a few instances, money was borrowed from  nationalized   banks   to   give   it   to   Dynamix   Realty   even   when  lending was not a prime objective of the business of any of these  concerns. In fact, the funds were borrowed at a much higher  rate of interest of 13 to 16 per cent but were purportedly lent to  the next entity in the chain at a lower rate of interest of 7.5%,  which defies prudent business practices. This corroborates that  ED Vs. A. Raja and others            Page 33 of 105 the transfer of funds in this manner was for laundering of the  proceeds of crime. 

48. The   funds   transferred   from   Dynamix   Realty   to   Kusegaon   Fruits   and   Vegetables   (P)   Limited     and     then   from    Kusegaon  Fruits   and  Vegetables  (P)  Limited    to  Cineyug     Films    (P) Limited  and their further transfer to KTV was within a very      short span of time. In fact, a few tranches of such fund flow was   made on the same day among these companies/ firm.  Dynamix      Realty   and   Kusegaon   Fruits   and   Vegetables   (P)   Limited   are  owned by same group, and if the purpose was to advance loan   to  Cineyug Films (P) Limited,     then there was no requirement to       put   an   intermediary   between   Dynamix   Realty   and  Cineyug        Films   (P)   Limited    other   than   to   project   such   transactions   as   genuine   to   conceal   identity   of   the   persons   on   whose   behalf  these funds were transferred.  

49. Cineyug Films (P) Limited  claimed that it gave Rs.  200 crore to KTV for acquiring shares. There was a purported  Share Purchase Agreement between  Cineyug Films (P) Limited  and   KTV.   In   terms   of   this   agreement,   shares   had   to   be  transferred   by   31.03.2009.   However,   if   shares   were   not  transferred   till   then,   the   money   given   by  Cineyug   Films   (P)  Limited to KTV was to be converted into loan. Only Rs. 25 crore  was given by Cineyug Films (P) Limited to KTV by 31.03.2009,  without   any   transfer   of   shares.   Hence,   in   terms   of   the  agreement,   there   shall   be   no   further   flow   of   funds   for   share  subscription.   However,   even   after   31.03.2009,  Cineyug   Films  (P)   Limited  continued   to   give   money   to   KTV   for   unknown  ED Vs. A. Raja and others            Page 34 of 105 purpose   as  the   share   purchase   agreement   had   expired   on  31.03.2009.  Thus, fund amounting to Rs. 175 crore continued   to   be   transferred   by  Cineyug      Films   (P)   Limited    to   KTV   after   31.03.2009   when   the   agreement   had   already   expired.   Such  continued process of flow brings out the obligation on the part   of  Cineyug Films (P) Limited     to transfer the full amount of Rs.

    

200   crore   received   by   them   from   Dynamix   Realty   through  Kusegaon   Fruits   and   Vegetables   (P)   Limited   even   when   the  claimed purpose for the transfer no longer existed. 

50. Investigation under the Act, inter alia, revealed that  proceeds   of   crime   to   the   tune   of   Rs.   200   crore   was   paid   by  Dynamix Realty to KTV through Kusegaon Fruits and Vegetables  (P) Limited and  Cineyug Films (P) Limited. This payment was  illegal gratification for and on behalf of A. Raja in lieu of illegal  favours   given   to   STPL   by   A.   Raja.   These   actions   of   A.   Raja  constitute criminal acts under the provisions of IPC and PC Act  as stated in the charge sheets filed by the CBI. The individuals  and the firms/ companies involved in the transfer of Rs.  200  crore are inter connected.

51. For transfer of the illegal gratification amount of Rs.  200 crore from the beneficiary of illegal favour viz. STPL to the  person   who   extended   such   favours,   the   complex   process   of  layering   such   illegal   gratification   through   a   chain   of   inter  connected   companies/   firm   and   transmitting   the   base   bribe  amount with varying amounts was adopted. Hence, Rs. 209.25  crore   moved   from   Dynamix   Realty,   a   firm   of   DB   Group   to  Kusegaon Fruits and Vegetables (P) Limited. After retention of  ED Vs. A. Raja and others            Page 35 of 105 balance amount by Kusegaon Fruits and Vegetables (P) Limited   it   transferred   Rs.   206.25   crore   to  Cineyug     Films   (P)   Limited .  

Kusegaon   Fruits   and   Vegetables   (P)   Limited   was   a   company  closely connected with the DB Group and its business activity  during the relevant period was primarily to transfer these funds.   Cineyug   Films   (P)   Limited ,    a   company   which   was   under   the   influence   of   DB   Group,   further   retained   Rs.   6.25   crore   and  transferred   Rs.   200   crore   to   KTV.   The   retention   of   the  aforementioned   amounts   cannot   but   be   explained   as  compensation for the efforts to obfuscate the real purpose of the  transfer. Therefore, Rs. 200 crore is the initial proceeds of crime  as defined in Section 2(1)(u) of the Act. 

52. Investigation under the Act has further revealed the  reverse   movement   of   the   proceeds   of   crime   from   the   final  recipient   viz.,   KTV   to   the   origin   of   the   transfer   viz.   Dynamix  Realty through the same two entities of the earlier chain viz.  Cineyug Films (P) Limited  and Kusegaon Fruits and Vegetables  (P) Limited. The investigation has brought out that the reverse  flow of the funds occurred from the time A. Raja was asked to  join investigation and the completion of the flow coincided with  the day of his arrest. Investigations under the Act has revealed  how the illegal gratification of Rs. 200 crore was mobilized by  KTV in a short span of time since the amount received earlier  had already been utilized. The mobilized amount was returned  with   additional   funds   so   as   to   appear   as   if   loan   was   being  returned   alongwith   interest.   Therefore,   Rs.   231.36   crore   was   transferred by KTV to  Cineyug Films (P) Limited     which, in turn,      ED Vs. A. Raja and others            Page 36 of 105 transferred Rs. 225.08 crore to Kusegaon Fruits and Vegetables  (P) Limited. The final amount transferred by Kusegaon Fruits  and Vegetables (P) Limited to Dynamix Realty was Rs. 223.55  crore. The funds in the hands of KTV were nothing but the value  equivalent of the proceeds of crime already utilized by them.  The amount of Rs. 223.55 crore which thus reached Dynamix  Realty   carried   the   taint   and   constitutes   proceeds   of   crime   as  defined   in   Section   2(1)(u)   of   the   Act.   Rs.   223.55   crore   after  such circuitous  transfers of the initial proceeds of crime have  become the 'value of any such property' in terms of Section 2(1) (u)   of   the   Act.   The   layering   activities   of   moving   varying  amounts   of   funds   through   a   chain   of   inter   connected  companies/ firm were nothing but  projections made to disguise  the proceeds of crime as refund of loan with interest. 

Role of accused persons

53. Investigation under the Act has, inter alia, revealed  that STPL and other DB Group companies, which are involved  in the offence of money­laundering, are connected to each other  through a number of linkages.

54. STPL is a DB Group company. Shahid Usman Balwa  and   Vinod   K.   Goenka,   are   the   Promoters/   Directors   of   STPL.  Dynamix   Realty   is   a   partnership   firm   of   three   DB   Group  companies   viz.   DBRL,   Eversmile   Construction   Company   (P)  Limited and Conwood Construction and Developers (P) Limited.  Shahid Usman Balwa, Vinod K. Goenka, Asif Balwa and Rajiv B.  Agarwal   were   authorized   signatories   in   the   said   three  ED Vs. A. Raja and others            Page 37 of 105 companies/ firms.  Shahid Usman Balwa and Vinod K. Goenka  dictated   every   major   financial   transactions   of   the   group  companies, though on paper these companies seem to be run by  the Board of Directors.

55. Asif   Balwa   and   Rajeev   B.   Agarwal   were   also   the  directors/ stakeholders of Kusegaon Fruits and Vegetables (P)  Limited   and   were   also   the   authorized   signatories   of   the   said  company.   Asif   Balwa   and   Rajeev   B.   Agarwal   also   represented  Kusegaon Fruits and Vegetables (P) Limited for their 49% stake   in  Cineyug      Films   (P)   Limited .    Karim   Morani   was   a   director/    promoter of  Cineyug Films (P) Limited     and a signatory to all the      agreements/ bank instruments in respect of the transactions in   question, on behalf of  Cineyug Films (P) Limited    . 

56. A.   Raja   and  Ms.   Kanimozhi   have   close   association  and interaction. They belong to the same political party being  headed by Shri K. Karunanidhi, whose family started and owns  KTV. KTV was started by the family of Shri K. Karunanidhi after  selling of stake in Sun TV by his wife Ms. M. K. Dayalu. 

57. Ms.   M.   K.   Dayalu   is   holding   60%   equity   in   KTV.  Sharad Kumar is holding 20% equity and Ms. K. Kanimozhi is  holding   20%   equity   in   KTV.   Thus,   all   three   aforementioned  persons are promoter shareholders of KTV. Sharad Kumar and P.  Amirtham had undertaken financial transactions of KTV and its  wholly owned subsidiary called Anjugam Films (P) Limited with  an intent to project the proceeds of crime as untainted.

58. Shahid   Usman   Balwa   and   Vinod   K.   Goenka  knowingly   and   willfully   used   their   group   companies/   firm  ED Vs. A. Raja and others            Page 38 of 105 Dynamix Realty with the active association of Rajeev B. Agarwal  and   Asif   Balwa   in   the   scheme   of   projecting   bribe   money   as  untainted   through   series   of   inter   linked   financial   transactions  projecting these as legitimate business/ loan transactions. 

59. Karim   Morani,   an   old   friend   of   Vinod   K.   Goenka,  knowingly allowed the accused persons to use his family owned  company,  Cineyug Films (P) Limited, as conduit in the scheme  of  projection of  tainted money  as untainted.  Karim Morani  is  also   holding   equity   in   DBRL   and   was   also   Director   of   M/s  Allianz Infratech (P) Limited, the company to whom two UASL  were granted by A. Raja, which later on merged with Etisalat  DB Telecom Pvt. Ltd. (erstwhile STPL).

60. The promoter shareholders of KTV allowed Sharad  Kumar and P. Amirtham to utilize and deploy the proceeds of  crime of Rs. 200 crore received in KTV. Sharad Kumar had met  key management personnel of DB Group like Rajeev B. Agarwal  as well as Karim Morani for facilitating the process of inflow of  the   proceeds   of   crime   to   KTV.   In   this   regard   to   project   the  proceeds   of   crime  as   untainted  documents  were   created  with  the   knowledge   and  consent   of   Ms.   M.   K.   Dayalu   and  Sharad  Kumar   without   any   objection   from   the   promoter   shareholder  Ms. K. Kanimozhi. 

61. A   set   of   circumstances   triggered   off   by   the  investigations of the CBI initiated against A. Raja set in motion  the   hasty   process   of   return   journey   of   the   proceeds   of   crime  from KTV. In an attempt to retrace their earlier steps the key  personnel viz. Sharad Kumar and P. Amirtham were allowed by  ED Vs. A. Raja and others            Page 39 of 105 the promoter shareholders to mobilize adequate funds to refund  the proceeds of crime to its originator. 

62. Promoters of DB Group were in contact with A. Raja  since he was Minister of Environment and Forest as their group  companies   had   applied   and   received   clearances   from   the  Ministry. Rajeev Agarwal is an old associate of Vinod K. Goenka  who was looking after financial affairs of DB Group companies  with Asif Balwa. It was STPL, a company represented by Shahid  Usman   Balwa   and   Vinod   K.   Goenka,   which   was   illegally  favoured  by   A.   Raja.   The   proceeds  of  crime   had  moved  both  ways   between   Dynamix   Realty   a   company   closely   associated  with STPL and KTV a company closely associated with A. Raja  through complex processes of money­laundering.  

63. The   proceeds   of   crime   on   its   return   to   Dynamix  Realty had become Rs. 223.55 crore through the processes of  layering,   indulged   in   by   the   accused   persons,   both   legal   and  natural. The Dynamix Realty had dissipated and disseminated a  large part of the said proceeds of crime through the network of   DB Group companies including  its owned/ partner companies.

     

The investigations under the Act led to attachment of the said  proceeds   of   crime   of   Rs.   223.55   crore   from   the   DB   Group  companies   viz.   Dynamix   Realty,   DB   Realty,   Eversmile  Construction Company (P) Limited, Conwood Constructions &  Developers (P) Limited and Nihar Construction (P) Limited.

64. It   is   alleged   that   following   facts   lead   to   the  culpability of the accused persons:

65. Documents received from the CBI and investigation  ED Vs. A. Raja and others            Page 40 of 105 carried out by the Directorate has revealed, inter alia, that STPL  had   paid   Rs.   1538   crore   as   entry   fee   and   deposited   Rs.   700  crore as bank guarantee totalling Rs. 2238 crore to acquire UAS  licence. In this allotment of UAS licence, the criminal activities  committed  by the  accused persons have  been  revealed in  the  charge   sheets   filed   by   the   CBI.   Among   the   reasons   for   such  revelations is the non­consideration of auction and non­revision  of entry fee to be charged from STPL. It is, inter alia, made out  that   allotment   of   UAS   licences   in   deliberate   and   dishonest  manner   at   the   rate   of   fee   determined   in   2001   without   any  increase   in   2008   whereas   Department   of   Telecommunications  (DoT) and Ministry of Finance had worked out the increase by  3.5   times   from   the   year   2002   to   2007   in   Adjusted   Gross  Revenue (AGR) per MHz. 

66. The  charge  sheets  filed  by  the  CBI  has,  inter  alia,  revealed that STPL got the licence even though it did not meet  the   eligibility   criteria.   Thus,   STPL   illegally   acquired   LOIs   on  10.01.2008 and subsequently UAS licences for Rs. 1538 crore  and   subsequent   to   the   allotment   of   UAS   licences   STPL   sold  stakes (50%) for Rs. 3228 crore to Etisalat Mauritius Ltd. and  Rs.   381   crore   to   Genex   Exim   Ventures   (P)   Limited   on  17.12.2008. 

67. It   is   revealed   in   the   investigation   that,  simultaneously,   a   sum   of   Rs.   200   crore   was   arranged   by   the  owners and controllers of STPL and transferred the same to KTV,  using   various   companies   as   carriers.   The   amount   of   Rs.   200  crore   is   the   illegal   gratification   in   lieu   of   allotment   of   UAS  ED Vs. A. Raja and others            Page 41 of 105 licence to STPL by A. Raja and others, as revealed in the charge  sheet filed by the CBI. 

68. It   is   revealed   during   the   course   of   investigation  under   the   Act   that   to   show   the   transfer   as   legitimate,   this  amount of Rs. 200 crore, in fact, was layered with additional  funds to disguise its true intent and object of gratification. The  funds of Rs. 200 crore were transferred in tranches to KTV in  the guise of transactions between companies acting as carriers  one after another. The investigation has also revealed that the  carrier   companies   were   allowed   retention   of  small   portion   of  funds arising out of layering process, disguised as interest on  loan and equity participation.

69. Investigation has revealed that the Dynamix Realty  (a   DB   Group   firm)   paid   Rs.   200   crore   to   KTV   in   tranches.  Dynamix   Realty   and   STPL   are   the   companies   of   DB   Group,  owned  and  controlled  by   Shahid  Usman   Balwa   and  Vinod  K.  Goenka. Dynamix Realty paid Rs. 200 crore to KTV through two  companies.   These   two   companies   are  Kusegaon   Fruits   and  Vegetables  (P) Limited  and  Cineyug  Films (P) Limited,  which  acted as carriers to pass on this amount ultimately to KTV. A  large   part   of   documentation   was   created   as   ex   post  rationalisation   of   such   transactions   to   be   bonafide   business  deals.   Asif   Balwa   and   Rajeev   B.   Agarwal   were   important  functionaries of DB Group and owned and controlled Kusegaon  Fruits   and   Vegetables   (P)   Limited.   Karim   Morani   owned   and  controlled Cineyug Films (P) Limited.

70. Investigation under the Act has revealed that A. Raja  ED Vs. A. Raja and others            Page 42 of 105 was   in   contact   with   Ms.   K.   Kanimozhi.   The   pre­determined  destination of the illegal gratification of Rs. 200 crore was KTV.  Ms.   K.   Kanimozhi   is   one   of   the   promoters   and   shareholders  (20%)   of   KTV   and   was   given   funds   by   Ms.   M.   K.   Dayalu   to  acquire   20%   equity   in   KTV.   Ms.   M.   K.   Dayalu   acquired   60%  equity in KTV and balance 20% is with Sharad Kumar. Ms. K.   Kanimozhi allowed the pledging of her 20% equity to  Cineyug        Films (P) Limited , alongwith other two promoter shareholders      of KTV in order to conceal the actual nature/ purpose of receipt   of Rs. 200 crore in KTV from Dynamix Realty through  Cineyug       Films (P) Limited . The amount of Rs. 200 crore was consumed      by KTV in its business operations, in which P. Amirtham had an  important say.

71. When   A.   Raja   was   summoned   by   the   CBI   and   its  news came in media, KTV decided to return Rs. 200 crore to  Dynamix Realty through the same route, concealing the motive  behind refund, by clothing the return of funds with additional  amount claimed as the interest component paid to each carrier  companies,   that   is,  Cineyug   Films   (P)   Limited  and  Kusegaon  Fruits   and   Vegetables   (P)   Limited,   which,   in   fact,   was   the  layering process to conceal the true purpose for the reverse flow  by KTV.

72. The KTV rolled back the illegal gratification of Rs.  200  crore  using  the  guise  of legitimate  transactions and  paid  back   a   sum   of   Rs.   223.55   crore   approx.   to   Dynamix   Realty,  which   included  the   amount   of  illegal   gratification   of   Rs.   200  crore. The balance amount of Rs. 23.55 crore was claimed as  ED Vs. A. Raja and others            Page 43 of 105 interest paid. The refund in excess of the illegal gratification, in  fact, is a result of layering process indulged in to transfer funds  in the guise of genuine and bonafide transactions. 

73. Rs.   223.55   crore   which   reached   back   Dynamix  Realty by the reverse flow of funds from KTV is the proceeds of  crime, as defined in Section 2(1)(u) of the Act. In terms of this  Section   the   said   amount   is   value   of   the   illegal   gratification  earlier paid to KTV on its return to the originator viz Dynamix  Realty.   Rs.   23.55   crore   is   thus   the   amount   generated   in   the  processes and activities connected with the refund of Rs. 200  crore under a design to conceal and project the whole amount  as untainted. This amount of Rs. 223.55 crore hence ultimately  becomes   the   proceeds   of   crime,   that   resulted   from   money­ laundering and was projected as untainted.

74. The amount of Rs. 223.55 crore being proceeds of  crime   is   involved   in   the   offence   of   money­laundering   in   this  case. This amount which reached Dynamix Realty had moved  from   KTV   in   lieu   of   illegal   gratification   received   earlier   and  hence   carried   the   taint.   From   Dynamix   Realty,   a   sum   of   Rs.  161.30 crore was passed on to DB Realty Ltd. and a sum of Rs.  48.45 crore was passed on to Nihar Constructions (P) Limited,  which   is   also   a   DB   Group   company.   It   is   established   that  Dynamix   Realty   is   a   partnership   firm.   The   partners   are  Eversmile   Construction   Company   (P)   Limited,   Conwood  Construction & Developers (P) Limited and DB Realty Limited.  Accordingly,   assets   representing   the   respective   values   of   the  proceeds   of   crime   amounting   to   Rs.   223.55   crore   have   been  ED Vs. A. Raja and others            Page 44 of 105 attached   under   the   Act   from   the   assets   of   the   firm   Dynamix  Realty, its three partners and Nihar Constructions (P) Limited.  This attachment of the proceeds of crime has been confirmed by  the adjudicating authority under the Act. A number of appeals  before the Appellate Tribunal for PMLA and High Courts have  been   filed   by   the   accused   persons   against   the   order   of  confirmation of the attachment by the adjudicating authority. 

75. Thus,   the   offence   of   money­laundering   has   been  established   by   the   investigation   carried   out   under   the   Act  against   the   accused  persons  named  in   the   complaint   and  the  proceeds   of   crime   amounting   to   Rs.   223.55   crore   has   been  attached.

Role of each Accused

76. The role of each individual accused/ company is as  under:

I. A. Raja:

A. Raja in conspiracy with other accused persons, namely,  Shahid   Usman   Balwa,   Vinod   K.   Goenka   and   STPL,   has   given  illegal favour to STPL. He altered the cut­off date for applying  for UASL and changed the first­come first­served  policy. 

The criteria for ineligibility of STPL was overlooked by A.  Raja   and   this   stands   corroborated   by   the   statement   dated  08.03.2011 of Sh. A. K. Srivastava and his written note. 

Arrangements for distribution of Letter of Intent (LoI) on  10.01.2008 were made with a view to alter priority in favour of  STPL. This is corroborated by the statement dated 08.02.2011  ED Vs. A. Raja and others            Page 45 of 105 of Sh. A. K. Srivastava. 

Promoters of DB Group were known to A. Raja, since he  assumed the office of the Minister of Environment and Forests.  This   is   corroborated   by   letter   dated   08.10.2012   of   Vinod   K.  Goenka   and   statements   dated   28.01.2011   and   21.02.2011   of  Sh. A. M. Sadhick Batcha (now deceased).

A. Raja was in regular touch with Ms. K. Kanimozhi since  2007   which   stands   confirmed   by   his   statement   dated  10.07.2012, statement dated 16.06.2012 of Ms. Kanimozhi and  statement dated 27.05.2013 of Sh. Aseervatham Achary. 

Illegal gratification of Rs. 200 crore started moving from  Dynamix Realty to KTV on 23.12.2008 when the FDI and equity  contribution to the tune of Rs. 3609 crore was received by STPL  on 17.12.2008. A. Raja was called by CBI on 24.12.2010 and  immediately thereafter Rs. 200 crore started moving back from  KTV   to  Cineyug   Films   (P)   Limited  and   transaction   was  completed on 03.02.2011 just a day after his arrest.

The linkage between movement back of proceeds of crime  of  Rs. 223.55 crores  to Dynamix Realty and the investigation  and  arrest   of   A.   Raja   by   the   CBI   clearly   reveals   his   role   and  active participation in the offence of money­laundering.

Thus, A. Raja is actually involved in the illegal allotment  of UAS Licence to STPL in commission of the offences under IPC  and   PC   Act   as   revealed   in   the   CBI   charge   sheets.   He   was  instrumental   in   getting   generated   a   sum   of   Rs.   200   crore   as  illegal gratification by committing criminal activities. The said  amount was paid by Dynamix Reality (DB Group firm) to KTV. 

ED Vs. A. Raja and others            Page 46 of 105

The   Dynamix   Realty,   STPL   and   other   DB   Group   companies  providing funds to Dynamix Realty to pay illegal gratification of  Rs.   200   crore   in   KTV   are,   inter   alia,   under   the   control   and  ownership of Shahid U. Balwa and Vinod K. Goenka. Moreover,  one   of   the   conduits   in   the   transfer   of   Rs.   200   crore   to   KTV,  namely,  Kusegaon   Fruits   and   Vegetables   (P)   Limited  is   also  related to DB Group. 

Hence, A. Raja in connivance with Ms. M. K. Dayalu, Ms.  K.   Kanimozhi   and   Sharad   Kumar,   was   actually   involved   in  parking the illegal gratification of Rs. 200 crore received from  Shahid   U.   Balwa   and   Vinod   K.   Goenka   in   KTV.   He   was   also  actually   involved   in   the   process   of   refund   of   the   proceeds  of  crime of Rs. 223.55 crore in order to wriggle out of the charges  of crime. Thus, A. Raja has committed the offence of money­ laundering as defined under Section 3 of the Act.

II.     Shahid Usman Balwa  & 
                              Vinod Goenka
                                          

Shahid   Usman   Balwa   and   Vinod   K.   Goenka   consciously  used   their   group   companies   with   the   active   association   of  Rajeev B. Agarwal and Asif Balwa in the scheme of projecting  illegal   gratification   as   untainted.   The   projection   was   made  through   a   series   of   inter­connected   financial   transactions  devised and used as layering process, which involved movement  of varying amounts through inter linked companies. 

DB Group companies applied and received clearance from  the Ministry of Environment and Forests as is reflected from the  contents   of   the   letter   dated   08.10.2012   of   Vinod   K.   Goenka.  Promoters   of  DB  Group  were  in  regular contact  with A.  Raja  ED Vs. A. Raja and others            Page 47 of 105 since   he   assumed   the   office   of   Minister   of   Environment   and  Forests. Both of them paid quid­pro­quo of Rs. 200 crore to A.  Raja in lieu of illegal favours extended to their group company  STPL. 

Further, Shahid Usman Balwa and Vinod K. Goenka roped  in   Rajeev   Agarwal,   Asif   Balwa   and   Karim   Morani   in   their  scheme of projecting the illegal gratification as untainted. Their  group companies as well as company of their associate Karim  Morani   were   used   to   transfer   funds   to   pre­determined   entity  (KTV) in nexus with A. Raja, Ms. M. K. Dayalu, Ms. Kanimozhi  and   Sharad   Kumar.   Dynamix   Realty,   a   partnership   firm   was  opened with the object of development and construction of the  buildings on the Slum Rehabilitation Area (SRA) Plots as per the  relevant Scheme of the Slum Rehabilitation Authority. This firm  acted   contrary   to   its   main   object   and   collected   funds   from   a  number of associates/ group companies and diverted the same  to a Group company Kusegaon Fruits and Vegetables (P) Limited  for   its   ultimate   transfer   to   KTV   through  Cineyug   Films   (P)  Limited.   The   act   of   Dynamix   Realty   was   as   per   dictates   of  Shahid Usman Balwa and Vinod K. Goenka with the assistance  of Rajeev B. Agarwal and Asif Balwa.

Shahid   Usman   Balwa   and   Vinod   K.   Goenka   are  promoters/  directors   of  STPL   (DB   Group  company).   Dynamix  Realty is a partnership firm of three DB Group companies viz.  DB   Realty   Ltd.,   Eversmile   Construction   Company   (P)   Limited  and Conwood Constructions & Developers (P) Limited, in which  Shahid   Usman   Balwa   and   Vinod   K.   Goenka   alongwith   Asif  ED Vs. A. Raja and others            Page 48 of 105 Balwa   and   Rajeev   B.   Agarwal   were,   inter   alia,   shareholders/  directors/   authorized   signatories.   Asif   Balwa   and   Rajeev   B.  Agarwal were  also shareholders/ directors  of  Kusegaon  Fruits  and Vegetables (P) Limited. 

Shahid Usman Balwa and Vinod K. Goenka were involved  in   the   procurement   of   UAS   Licence   illegally   in   the   name   of  STPL, by committing the scheduled offences, as revealed in the  CBI   charge   sheets.   They   were   also   actually   involved   in   the  offence of payment of illegal gratifications amounting to Rs. 200  crore to KTV and in the projection of the same as untainted.  Shahid Usman Balwa and Vinod K. Goenka were also actually  involved in receiving back the proceeds of crime amounting to  Rs. 223.55 crore in the manner and period as aforesaid so as to  project the same as untainted. Hence, Shahid Usman Balwa and  Vinod   K.   Goenka   have   committed   the   offence   of   money­ laundering in terms of Section 3 of the Act.

III.  Asif Balwa &  Rajiv Agarwal     Rajiv B.  Agarwal is an old associate of Vinod K. Goenka  and   has   been   working   with   him   since   1993.   Asif   Balwa   is   a  relative   of   Shahid   Usman   Balwa   and   is   a   person   of   his  confidence.   Both   of   them   were   looking   after   finances   of   DB  Group companies including DB Realty Limited, Dynamix Realty,  Conwood   Constructions   &   Developers   (P)   Limited,   Eversmile  Constructions   Company   (P)   Limited,   Nihar   Constructions   (P)  Limited and Kusegaon Fruits and Vegetables (P) Limited.

Kusegaon Fruits and Vegetables (P) Limited is a company  controlled by both the individuals. Both of them were holding  ED Vs. A. Raja and others            Page 49 of 105 100%   equity   of   Kusegaon   Fruits   and   Vegetables   (P)   Limited,  which was taken over by them from K. M. Goenka and Pramod  Goenka   in   July,   2008,   with   a   view   to   use   this   company   as  Special Purpose Vehicle for transfer of funds from DB Group to  KTV.

Asif Balwa was director of STPL when the company got  licence.   Rajiv   B.   Agarwal   was   looking   after   the   process   of  getting UASL from DoT on behalf of STPL. Both of them did not  appoint   any   director   in   Cineyug   Films   (P)  Limited  even   after  holding 49% equity of Cineyug Films (P) Limited. Both of them  used   Kusegaon   Fruits   and   Vegetables   (P)   Limited   to   transfer  funds   to   pre­determined   entity   KTV.   Rajiv   B.   Agarwal   in   his  statement   admitted,   as  being   aware   before   the   investment   in  Cineyug Films (P) Limited, that Cineyug Films (P) Limited will,  in turn, pass on the money to KTV. Both of them were actually  involved   in   the   scheme   of   projecting   illegal   gratification   as  untainted.

Asif   Balwa   and   Rajiv   B.   Agarwal   in   association   with  Shahid   Usman   Balwa   and   Vinod   K.   Goenka   were,   inter   alia,  shareholders/   directors/   authorized   signatories   of   DB   Group  companies. Asif Balwa and Rajiv B. Agarwal were shareholders/  directors   of   Kusegaon   Fruits   and   Vegetables   (P)   Limited.   Asif  Balwa and Rajiv B. Agarwal represented Kusegaon Fruits and  Vegetables   (P)   Limited   for   49%   stake   in   Cineyug   Films   (P)  Limited. 

 Asif Balwa  and Rajiv B. Agarwal were actually involved in      the layering of illegal gratification amounting to Rs. 200 crore  ED Vs. A. Raja and others            Page 50 of 105 paid to KTV after the illegal allotment of UAS Licence to STPL.  Both   of   them   were   also   actually   involved   in   layering   of   the  amount   of   Rs.   223.55   crore   on   the   return   journey  from   KTV.  They were thus actually involved in projecting the proceeds of  crime as untainted and thus committed the offence of money­ laundering as defined under Section 3 of the Act.

IV. Karim Morani Karim Morani is a childhood friend of Vinod K. Goenka  who joined as director of Allianz Infratech (P) Limited (holder  of telecom Licences for two circles) on the persuasion of Vinod  K. Goenka. Allianz Infratech was later on merged with STPL. He  and his brothers, namely, Ali Morani and Mohammad Morani,  are holding 951531 equity shares of DB Realty Ltd.

He   knowingly   associated   himself   with   Vinod   K.   Goenka  and   Shahid   Usman   Balwa   and   allowed   them   to   use   Cineyug  Films   (P)   Limited,   a   company   owned   by   himself   and   family  members   as   a   conduit   for   transfer   of   illegal   gratification  amounting to Rs. 200 crore from Dynamix Realty to KTV and  roll back of Rs. 223.55 crore from KTV to Dynamix Realty. 

Karim Morani entered into deal with Asif Balwa and Rajiv  B.   Agarwal   to   give   them   49%   equity   in   Cineyug   Films   (P)  Limited   without   having   any   nomination   of   their   Directors.  Karim Morani knowingly allowed Cineyug Films (P) Limited to  become a device for layering of the proceeds of crime. 

Karim   Morani   allowed   Cineyug   Films   (P)   Limited   to   be  used to transfer the proceeds of crime from Kusegaon Fruits and  Vegetables (P) Limited to KTV and then received the proceeds of  ED Vs. A. Raja and others            Page 51 of 105 crime   from   KTV   and   transfer   back   to   Kusegaon   Fruits   and  Vegetables (P) Limited. He entered into dubious documentation  with Kusegaon Fruits and Vegetables (P) Limited and with KTV  as to project the proceeds of crime as untainted. 

Karim   Morani   knowingly   assisted   in   the   projection   of  proceeds of crime as untainted. Hence, he has committed the  offence of money­laundering in terms of Section 3 of the Act.

V. Sharad Kumar Sharad Kumar is a promoter shareholder and director of  KTV   since   its   incorporation.  He   attended/   chaired   all   board  meetings   of   KTV,   wherein   the   decisions   regarding   financial  transactions   relating   to   Rs.   200   crore   were   taken.   He   signed  most   of   the   agreements   with   Cineyug   Films   (P)   Limited,  including agreement to pledge shares at the time of receipt of  funds and for mobilization of funds for refunding the same. 

Sharad Kumar and P. Amirtham were responsible for and  looked   after   AFPL,   from   which   a   large   chunk   of   funds   was  mobilised and transferred to KTV for repayment. He worked in  tandem with P. Amirtham to carry out the financial transactions  connected with the receiving of illegal gratification in KTV and  refund   of   proceeds   of   crime   of   Rs.   223.55   crore   to   Dynamix  Realty   in   the   guise   of   bonafide   company   business.   Sharad  Kumar and P. Amirtham undertook financial transactions of KTV  and AFPL, with the motive to project the proceeds of crime as  untainted.

Sharad Kumar by being actually involved in receiving the  payment of illegal gratification amounting to Rs. 200 crore and  ED Vs. A. Raja and others            Page 52 of 105 again by being actually involved in the refund of proceeds of  crime   of   Rs.   223.55   crore   by   projecting   the   said   refund   as  untainted   money   has   thus   committed   the   offence   of   money­ laundering as defined under Section 3 of the Act.

VI. M. K. Dayalu The inflow of illegal gratification of Rs 200 crore in KTV  and its utilization by KTV was made when Ms. M. K. Dayalu was  holding the post of director and was one of the promoters and  the majority shareholder (60%) in the KTV. She was the original  subscriber   to   Memorandum   of   the   company.   She   attended  meetings   of   the   shareholders   (that   is,   EOGM/AGM)   and  meetings of Board of Directors (as a director) during the period  when the illegal gratification of Rs. 200 crore was received in  KTV. 

Statements of P. Amirtham (the then CFO of the company)  and   of   Sharad   Kumar   (the   shareholder   of   20%   stake   and  director)   further   corroborate   that   Ms.   M.   K.   Dayalu   was  instrumental   in   deciding   about   the   strategic   decisions   in   the  company as she had the majority shareholding. 

The   flow   of   funds   at   the   time   of   refund   of   illegal  gratification   shows   that   the   amount   of   Rs.   83   crore   was  transferred from AFPL to KTV. This amount was mobilised by  AFPL from SMIL which, in turn, received funds through Kolkata  based   companies/   firms,   which   provide   "accommodation  entries". The decision regarding incorporation of AFPL as wholly  owned subsidiary of KTV was taken by the Board of Directors on  28.05.2010 when Ms. M.K. Dayalu was also authorised to sign  ED Vs. A. Raja and others            Page 53 of 105 the necessary documents and to do acts & deeds required for  incorporation of AFPL. Hence, she was involved in the refund of  proceeds   of   crime   of   Rs.   223.55   crore   from   KTV   to   Dynamix  Realty.

Thus   Ms.   M.   K.   Dayalu   was   actually   involved   in   the  commission   of   the   offence   of   money­laundering   as   defined  under Section 3 of the Act.

VII. Kanimozhi Karunanithi Ms. K. Kanimozhi was director and promoter of KTV. KTV  was incorporated by her family, as closely held company. Ms. M.  K. Dayalu sold her stakes in Sun TV and gave Rs. 5 crore to Ms.  K. Kanimozhi, who further invested Rs. 2 crore approx in KTV  out   of   the   said   amount.   Ms.   K.   Kanimozhi   attended   Board  meetings   on   06.06.2007,   12.06.2007   and   20.06.2007   of   the  company.   In   these   meetings,   important   decisions   such   as  appointment   of   P.   Amirtham   as   Director   and   general  authorisation to Sharad Kumar and P. Amirtham on behalf of the  Board   of   Directors   were   taken.   She   attended   EOGM   on  06.07.2007,   30.07.2007   and   first   AGM   on   28.11.2008   of   the  company.   She   attended   first   AGM   of   the   company   in   which  profit   and   loss   account   of   the   company   for   the   year   were  submitted and approved. 

Ms.   K.   Kanimozhi   and   A.   Raja   arranged   the   illegal  gratification   of   Rs.   200   crore   to   be   parked   in   KTV.   Ms.   K.  Kanimozhi   continued   to   retain   20%   shareholding   in   KTV   as  promoter shareholder. She allowed to pledge her shares to CFPL  in order to layer the receipt of illegal gratification of Rs. 200  ED Vs. A. Raja and others            Page 54 of 105 crore and thus assisted in the projection of illegal gratification  as untainted.

During the meeting of Board of Directors on 28.12.2009, a  resolution   was   passed   that   shareholders   of   KTV   shall   pledge  their shares to Cineyug Films (P) Limited against the security of  funds which was the illegal gratification from Dynamix Realty  and received in KTV. She was a promoter shareholder (20%) in  KTV and allowed the said resolution to be implemented. 

Sh. Aseervatham Achary in his statement on 27.05.2013  stated that A. Raja used his influence in getting clearance from  the   Ministry   of   Information   and   Broadcasting   for   bouquet   of  channels for KTV and Ms. K. Kanimouzhi was a regular visitor to  the residence of A. Raja at 2A, Motilal Nehru Marg, New Delhi. 

The refund of proceeds of crime of Rs. 223.55 crore got  triggered off by the CBI investigation against A. Raja with whom  Ms.   K.   Kanimozhi   has   close   nexus.   KTV   in   which   Ms.   K.  Kanimozhi   remained   a   promoter   shareholder   set   in   motion  arrangements for mobilization of funds which was used to make  payment of Rs. 223.55 crore to Dynamix Realty in lieu of the  illegal gratification earlier received and utilised by KTV.

Ms. K. Kanimozhi knowingly facilitated and was actually  involved   in   the   process   of   generation   and   layering   of   the  proceeds of crime and in projection of it as untainted property.  She has, therefore, committed the offence of money­laundering  as defined under Section 3 of the Act.

VIII. P. Amirtham P. Amirtham is confidant of Ms. M. K. Dayalu and Ms. K.  ED Vs. A. Raja and others            Page 55 of 105 Kanimozhi and is in their close relation. This fact was confirmed  from profile of P. Amirtham in valuation report of AFPL prepared  by Collins Stewart Image (P) Limited, which shows that he is a  person of confidence for family of Ms. K. Kanimozhi and Ms. M.  K. Dayalu. He was associated with KTV from the beginning of its  operations as CFO and director. He was appointed as authorized  signatory by the Board of Directors of the company in its first  board   meeting   on   06.06.2007   and   was   also   appointed   as  General Manager (Administration). 

P. Amirtham signed the ICD Agreements and promissory  notes with Cineyug Films (P) Limited on behalf of KTV. He also  signed letters to the Indian Bank relating to refund of funds to  Cineyug Films (P) Limited. He was instrumental in deployment  and   use   of   Rs.   200   crore   received   from  Cineyug   Films   (P)  Limited. He looked after AFPL, from which a major chunk of  funds   was   received   for   refund.   He   worked   in   tandem   with  Sharad   Kumar   to   carry   out   the   financial   transactions   for  mobilization of funds for refund. 

P. Amirtham was closely associated with transaction of Rs.  200   crore   from   its   receipt   in   KTV   to   its   utilization   and   repayment   back   to  Cineyug      Films   (P)   Limited .    He   was   responsible   for   managing   affairs   of   AFPL   in   close   association  with  Ms.  M.  K.  Dayalu  and Sharad  Kumar  with  the  intent  to  project the proceeds of crime as untainted.

P.   Amirtham   was   actually   involved   in   utilization   of   the  proceeds of crime of Rs. 200 crore and its refund amounting to  Rs.   223.55   crore   to   Dynamix   Realty   through   processes   and  ED Vs. A. Raja and others            Page 56 of 105 activities so as to project the said amount of Rs. 223.55 crore as  untainted.   He   has   thus   committed   the   offence   of   money­ laundering as defined under Section 3 of the Act. IX. Swan Telecom (P) Limited STPL   was   illegally   allotted   UAS   Licences   by   committing  the offences under IPC and PC Act as revealed in the charge  sheets filed by the CBI.  The consideration of Rs. 200 crore for  the said illegal favour by A. Raja was arranged by the associated  companies and individuals of the DB Group and transferred to  KTV   through   layering   process   so   as   to   project   the   same   as  untainted. The illegal favours were granted by altering the cut­ off date for applying to DoT, by changing first­come first­ served  policy,   by   over   looking   eligibility   criteria   of   STPL   and   by  arrangements for distribution of LOI on 10.01.2008. Promoters  of   this   company   Vinod   K.   Goenka   and   Shahid   Usman   Balwa  were   in   touch   with   A.   Raja   since   he   was   Minister   of  Environment and Forests.

DB group acquired majority stake in STPL on 18.10.2007.  Thereafter, Shahid Usman Balwa and Vinod K. Goenka were in  charge of and responsible for the business of STPL. 

Rs.  3609  crore  was  received by STPL  on  17.12.2008  as  equity. During the period 23.12.2008 to 11.08.2009, Dynamix  Realty   (partnership   firm   of   DB   Realty   Limited,   Eversmile  Construction Company (P) Limited and Conwood Constructions  &   Developers   (P)   Limited)   transferred   Rs.   209.25   crore   to   Kusegaon Fruits and Vegetables (P) Limited  of which Asif Balwa      and Rajiv B. Agarwal were promoters and Directors.

ED Vs. A. Raja and others            Page 57 of 105

Shahid Usman Balwa and Vinod K. Goenka are promoters  and directors of STPL. Dynamix Realty is a partnership firm of  three   DB   group   companies   in   which   Asif   Balwa   and   Rajiv   B.  Agarwal alongwith Shahid Usman Balwa and Vinod K. Goenka  were shareholders/ directors/ authorized signatories. Asif Balwa  and Rajiv B. Agarwal were shareholders/ directors of Kusegaon  Fruits   and   Vegetables   (P)   Limited.  Asif   Balwa   and   Rajiv   B.  Agarwal   represented  Kusegaon   Fruits   and   Vegetables   (P)  Limited  for   49%   stake   in  Cineyug   Films   (P)   Limited.   Thus,  promoters   of   STPL   arranged   transmission   of   the   proceeds   of  crime to KTV through Dynamix Realty as well as arranged its  reverse   flow   of   Rs.   223.55   crore   to   Dynamix   Realty   through  layering processes, by the DB Group network of which STPL is a  part. Therefore, STPL was actually involved and has committed  the offence of money­laundering as defined under Section 3 of  the Act. 

X. Kusegaon Fruits and Vegetables (P) Limited KFVPL was taken over by Rajiv B. Agarwal and Asif Balwa  and   was   used   as   Special   Purpose   Vehicle   for   the   transfer   of  illegal   gratification   of   Rs.   200   crore   to   the   pre­determined  entity, that is, KTV. The aforementioned accused persons having  control on this company had used it again while receiving the  refund   of   the   proceeds   of   crime.   Rajiv   B.   Agarwal   and   Asif  Balwa were Chief Operating Officer and Chief Financial Officer  respectively of DBRL and looked after day­to­day working of DB  Group companies. 

 Dynamix Realty transferred Rs. 209.25 crore to  Kusegaon      ED Vs. A. Raja and others            Page 58 of 105  Fruits and Vegetables (P) Limited  of which Asif Balwa and Rajiv      B. Agarwal were directors. 

 Kusegaon   Fruits   and   Vegetables   (P)   Limited    transferred    Rs. 206.25 crore to  Cineyug Films (P) Limited    . 

Kusegaon Fruits and Vegetables (P) Limited  received Rs.  225.08   crore   from  Cineyug   Films   (P)   Limited  on   the   return  journey of the proceeds of crime from KTV to Dynamix Realty. 

Kusegaon Fruits and Vegetables (P) Limited  received Rs.  225.08   crore   from  Cineyug   Films   (P)   Limited  on   the   return  journey of the proceeds of crime from KTV to Dynamix Realty. 

Kusegaon   Fruits   and   Vegetables   (P)   Limited,  under   the  control of Asif Balwa and Rajiv B. Agarwal, acted as a company  in the chain to transfer the proceeds of crime on its way to KTV  and back. Kusegaon Fruits and Vegetables (P) Limited was used  to   transfer   varying   amounts   and   allowed   to   retain   certain  amounts at each stage of transfer so as to effectively layer the  proceeds of crime and to project it as untainted. 

Kusegaon Fruits and Vegetables (P) Limited has knowingly  assisted the layering of the transfer of proceeds of crime and has  thus   committed   the   offence   of   money­laundering   as   defined  under Section 3 of the Act.

XI.  Cineyug Films (P) Limited     Cineyug Films (P) Limited  is owned and controlled by one      of the accused persons Karim Morani and was used as special  purpose vehicle for the transfer of illegal gratification of Rs. 200  crores to KTV. Cineyug Films (P) Limited was used again in the  refund of proceeds of crime to Dynamix Realty. Asif Balwa and  ED Vs. A. Raja and others            Page 59 of 105 Rajiv   B.   Agarwal   represented  Kusegaon   Fruits   and   Vegetables  (P) Limited for 49% stake in Cineyug Films (P) Limited.

 Cineyug   Films   (P)   Limited    transferred   Rs.   200   crore   to   KTV. 

Cineyug Films (P) Limited received Rs. 231.36 crore from  KTV on the return journey of the proceeds of crime from KTV to  Dynamix Realty.

Cineyug Films (P) Limited transferred Rs. 225.08 crore to  Kusegaon Fruits and Vegetables (P) Limited.

Cineyug Films (P) Limited has knowingly assisted STPL in  the transfer of proceeds of crime amounting to Rs. 200 crore  from Dynamix Realty to KTV after the illegal allotment of UAS  Licence to STPL in the manner and period as aforesaid and has  also again knowingly assisted in transferring back the proceeds  of  crime of  Rs. 223.55 crore  from KTV to Dynamix Realty as  untainted   money  through   the   layering   process   of  transferring  varying amounts at the two stages of transfer. Thus, CFPL has  committed  the  offence  of  money­laundering  as  defined  under  Section 3 of the Act.

XII. Kalaignar TV (P) Limited KTV   was   the   pre­determined   company   in   which   illegal  gratification   of   Rs.   200   crore   was   paid   under   the   garb   of  genuine   business   transactions   amongst   the   companies.   The  company   is   owned   and   controlled   by   the   accused   persons  namely Ms. M. K. Dayalu, Ms. K. Kanimozhi, Sharad Kumar and  P. Amirtham. 

From   23.12.2008   to   07.08.2009,   Rs.   200   crore   was  ED Vs. A. Raja and others            Page 60 of 105 received by KTV from Cineyug Films (P) Limited. 

FIR was registered by the CBI on 21.10.2009. Before this  date   the   funds   of   Rs.   200   crore   transferred   to   KTV   was   to  acquire equity but after registration of the case by the CBI, the  funds of Rs. 200 crore was shown as loan to KTV.

KTV pledged its shares on 30.12.2009 to  Cineyug Films  (P) Limited after registration of the case by the CBI. 

A. Raja was to be examined on 24.12.2010 and he was  finally   arrested   on   02.02.2011.   KTV   refunded   Rs.   231.36   to  Cineyug Films (P) Limited from 20.12.2010 to 03.02.2011. 

KTV by receiving the illegal gratification of Rs. 200 crore  for and on behalf of A. Raja from Dynamix Realty on behalf of  STPL and again by refunding the amount of Rs. 223.55 crore to  Dynamix Realty through the layering process projected the same  as   untainted   money.   KTV   was  actually   involved   and   has   thus  committed the offences of money­laundering as defined under  Section 3 of the Act.

XIII. Dynamix Realty Dynamix Realty is a partnership firm of DB Realty Limited,  Eversmile   Construction   Company   (P)   Limited   and   Conwood  Constructions & Developers (P) Limited Dynamix Realty acted  contrary to its main object and collected and diverted the funds   of   Rs.   200   crore   to   a   group   company  Kusegaon      Fruits   and    Vegetables (P) Limited    for its ultimate transfer to KTV through   Cineyug Films (P) Limited. Dynamix Realty was used to transfer  Rs. 200 crore as illegal gratification to KTV for illegal favours  extended by A. Raja to STPL, a DB Group company. 

ED Vs. A. Raja and others            Page 61 of 105

 Dynamix Realty transferred Rs. 209.25 crores to  Kusegaon      Fruits and Vegetables (P) Limited. 

Kusegaon Fruits and Vegetables (P) Limited paid back Rs.  223.55   crore   to   Dynamix   Realty   from   23.12.2010   to  28.02.2011. 

Proceeds of crime of Rs. 133.88 crore approx. have been  attached from Dynamix Realty.

Dynamix   Realty   by   being   actually   involved   in   making  payment of Rs. 200 crore to KTV and by receiving the refund of  Rs.   223.55   crore   from   KTV   through   the   layering   process   to  project the proceeds of crime as untainted has thus committed  the offence of money­laundering as defined under Section 3 of  the Act.

XIV. Eversmile Construction Company Pvt. Ltd. (ECCPL) ECCPL   is   a   DB   Group   company   under   the   control   of  Shahid Usman Balwa and Vinod K. Goenka. 

Rajiv B. Agarwal is one of the directors of ECCPL. ECCPL is partner in the firm Dynamix Realty.  Proceeds of crime of Rs. 13.76 crore approx. have been  attached from ECCPL, and is knowingly a party to the offence of  money­laundering.

ECCPL has committed the offence of money­laundering in  terms of Section 3 of the Act.

XV. Conwood Constructions & Developers Pvt. Ltd.(CCDPL) CCDPL   is   a   DB   Group   company   under   the   control   of  Shahid Usman Balwa and Vinod K. Goenka. 

Rajiv B. Agarwal is one of the directors of CCDPL.

ED Vs. A. Raja and others            Page 62 of 105

CCDPL is partner in the firm Dynamix Realty. Proceeds of crime of Rs. 22.56 crore approx. have been  attached from CCDPL and is knowingly a party to the offence of  money­laundering. 

CCDPL has committed the offence of money­laundering in  terms of Section 3 of the Act.

XVI. DB Realty Ltd.(DBRL) DBRL is a DB Group company under the control of Shahid  Usman Balwa and Vinod K. Goenka. Asif Yusf Balwa is Executive  Director of DBRL. 

Rajiv B. Agarwal  is Chief Operating Officer of DBRL. The   proceeds   of   crime   of   Rs.   161.30   crore   have   flown  from Dynamix Realty to DBRL, out of the proceeds of crime of  Rs. 223.55 crore received from KTV.

Proceeds of crime of Rs. 52.16 crore approx. have been  attached from DBRL and is knowingly a party to the offence of  money­laundering.  

DBRL has committed the offence of money­laundering in  terms of Section 3 of the Act.

XVII. Nihar Constructions Pvt. Ltd. (NCPL) NCPL is a DB Group company under the control of Shahid  Usman Balwa and Vinod K. Goenka.  

Rajiv B. Agarwal is a director of NCPL.

Dynamix Realty transferred Rs. 48.54 crore to NCPL out of  the proceeds of crime of Rs. 223.55 crore received from KTV. 

Proceeds   of   crime   of   Rs.   1.18   crore   approx.   have   been  attached from NCPL and is knowingly a party to the offence of  ED Vs. A. Raja and others            Page 63 of 105 money­laundering.  

NCPL has committed the offence of money­laundering as  defined under Section 3 of the Act.

77. In   the   end,   it   is   alleged   that  A.   Raja   was   the  MOC&IT and had given illegal favour to STPL in the allotment  of UASL on 10.01.2008. An amount of Rs. 200 crore was paid as  illegal  gratification   to  him  in  KTV.  This  amount  was returned  through the process of layering as Rs. 223.55 crore to Dynamix  Realty.   Thus,   A.   Raja   has   committed   the   offence   of   money­ laundering   as   defined   under   Section   3   by   receiving   and  refunding   of   the   proceeds   of   crime   amounting   to   Rs.   223.55  crore in the period and manner as aforesaid in the  complaint  which is punishable under Section 4 of the Act. 

78. Shahid U. Balwa and Vinod K. Goenka, after illegal  favour   of   allotment   of   UASL   to   STPL,   had   paid   illegal  gratification of Rs. 200 crore to A. Raja through the process of  layering from Dynamix Realty to KTV via Kusegaon Fruits and  Vegetables (P) Limited and Cineyug Films (P) Limited. Shahid  U. Balwa and Vinod K. Goenka had received back the said Rs.  200 crore through a process of layering from KTV as Rs. 223.55  crores   in   Dynamix   Realty   via   Cineyug   Films   (P)   Limited   and  Kusegaon Fruits and Vegetables (P) Limited. Shahid U. Balwa  and Vinod K. Goenka controlled the companies and the firms of  DB Group and thus, Shahid U. Balwa and Vinod K. Goenka have  committed  the  offence  of  money­laundering  as  defined  under  Section 3 of the Act and Section 3 read with Section 70 of the  Act   being   the   persons   responsible   for   the   offence   of   money­ ED Vs. A. Raja and others            Page 64 of 105 laundering   by   STPL,   DBRL,   Dynamix   Realty,   Conwood  Construction & Developers (P) Limited, Eversmile Construction  Company (P) Limited and Nihar Constructions (P) Limited, in  the manner and period as aforesaid in the complaint which is  punishable under Section 4 of the Act.

79. Asif   Balwa   and   Rajiv   B.   Agarwal   were   actually  involved along with Shahid U. Balwa and Vinod K. Goenka in  the   payment   of   illegal   gratification   of   Rs.   200   crore   in   KTV  acting on behalf of A. Raja. They were also actually involved  along with Shahid U. Balwa and Vinod K. Goenka in the process  of layering and receipt of proceeds of crime of Rs. 223.55 crore  by   KTV   to   Dynamix   Realty.   Thus,   Asif   Balwa   and   Rajiv   B.  Agarwal   have   committed   the   offence   of   money­laundering   as  defined   under   Section   3   of   the   Act   and   Section   3   read   with  Section   70   of   the   Act   being   the   persons   responsible   to   the  company   for   the   offence   of   money­laundering   committed   by  STPL,   Kusegaon   Fruits   and   Vegetables   (P)   Limited,   DBRL,  Dynamix   Realty,   Conwood   Construction   &   Developers   (P)  Limited,   Eversmile   Construction   Company   (P)   Limited   and  Nihar Constructions (P) Limited in the manner and period as  aforesaid in the complaint which is punishable under Section 4  of the Act.

80. Karim   Morani,   a   promoter   shareholder   of   Cineyug  Films   (P)   Limited   had   knowingly   assisted   transfer   of   illegal  gratification of Rs. 200 crore to KTV and refund of proceeds of  crime of Rs. 223.55 crore in the manner and period as aforesaid  in the complaint. Karim Morani has thus committed the offence  ED Vs. A. Raja and others            Page 65 of 105 of money­laundering as defined under Section 3 of the Act and  Section   3   read   with   Section   70   of   the   Act   being   the   person  responsible for the offence of money­laundering by CFPL, which  is punishable under Section 4 of the Act. 

81. Sharad Kumar, a promoter shareholder and Director  of KTV in association with Ms. M.K. Dayalu, Ms. K. Kanimozhi  and   P.   Amirtham   was   actually   involved   in   the   parking   of   the  illegal gratification of Rs. 200 crore in KTV and in the refund of  the same to KTV under process of layering as Rs. 223.55 crore.  Sharad   Kumar   has   thus   committed   the   offence   of   money­ laundering as defined under Section 3 of the Act and Section 3  read with Section 70 of the Act being the person responsible for  the  offence  of   money­laundering  by  KTV, which  is  punishable  under Section 4 of the Act. 

82. Ms.   M.   K.   Dayalu,   a   promoter   shareholder   and  Director   of   KTV,   was   actually   involved   in   parking   the   illegal  gratification of Rs. 200 crore in KTV by A. Raja and also in the  refund   of   proceeds   of   crime   of   Rs.   223.55   crore   to   Dynamix  Realty in the manner and period as aforesaid. Ms. M.K. Dayalu  has thus committed the offence of money­laundering as defined  under Section 3 of the Act and Section 3 of the Act read with  Section   70   of   the   Act   being   the   person   responsible   for   the  offence of money­laundering by KTV which is punishable under  Section 4 of the Act.

83. Ms. K. Kanimozhi, a promoter shareholder of KTV, in  association with A. Raja had arranged the illegal gratification of  Rs. 200 crore to be parked in KTV and was actually involved in  ED Vs. A. Raja and others            Page 66 of 105 the refund of the same through the process of layering of   Rs.  223.55 crore to Dynamix Realty in the manner and period as  aforesaid. Thus Ms. K. Kanimozhi has committed the offence of  money­laundering  as   defined  under   Section   3   of  the   Act   and  Section 3 of the Act read with Section 70 of the Act being the  person responsible for the offence of money­laundering by KTV  which is punishable under Section 4 of the Act. 

84. P. Amirtham, authorized person & Director of KTV in  association   with   Ms.   M.K.   Dayalu,   Sharad   Kumar   and   Ms.   K.  Kanimozhi   utilized   the   illegal   gratification   of   Rs.   200   crore  parked   in   KTV   for   A.   Raja   and   was   actually   involved   in   the  refund of the same by KTV through the process of layering as  Rs. 223.55 crore to Dynamix Realty in the manner and period as  aforesaid.   P.   Amirtham   thus   has   committed   the   offence   of  money­laundering  as   defined  under   Section   3   of  the   Act   and  Section   3   read   with   Section   70   of   the   Act   being   the   person  responsible for the offence of money­laundering by KTV which  is punishable under Section 4 of the Act. 

85. STPL   was   illegally   allotted   UASL   by   A.   Raja   for  which a sum of Rs. 200 crore of illegal gratification was paid in  KTV through a process of layering from Dynamix Realty, which  has been received back by Dynamix Realty from KTV through  process   of   layering   as   Rs.   223.55   crore.   Dynamix   Realty   and  STPL   being   DB   Group   companies   were   actually   involved   in  layering   of   proceeds   of   crime   generated   out   of   illegal  gratification   and   its   refund.     STPL   has   thus   committed   the  offence of money­laundering as defined under Section 3 of the  ED Vs. A. Raja and others            Page 67 of 105 Act in the period and manner as aforesaid which is punishable  under Section 4 of the Act.

86. Kusegaon   Fruits   &   Vegetables   (P)   Limited   had  passed on the illegal gratification of Rs. 200 crore to Cineyug  Films   (P)   Limited   after   its   receipt   from   Dynamix   Realty   and  refunded   proceeds   of   crime   of   Rs.   223.55   crore   to   Dynamix  Realty after its receipt from Cineyug Films (P) Limited and has  thus knowingly assisted the process of layering in the manner  and   period   as   aforesaid   in   the   complaint   and   has   thus  committed  the  offence  of  money­laundering  as  defined  under  Section 3 of the Act which is punishable under Section 4 of the  Act. 

87. Cineyug Films (P) Limited had passed on the illegal  gratification   of   Rs.   200   crore   to   KTV   after   its   receipt   from  Kusegaon Fruits   & Vegetables (P) Limited and transferred the  refund   of   proceeds   of   crime   of   Rs.   223.55   crore   to   Dynamix  Realty through Kusegaon Fruits & Vegetables (P) Limited and  has   thus   knowingly   assisted   the   process   of   layering   in   the  manner and period as aforesaid in the complaint and has thus  committed  the  offence  of  money­laundering  as  defined  under  Section 3 of the Act which is punishable under Section 4 of the  Act.

88. KTV received illegal gratification of Rs. 200 crore in  lieu of illegal favour given to STPL by A. Raja through a process  of   layering.  KTV   refunded  the   proceeds  of  crime   through  the  process of layering to Dynamix Realty as Rs. 223.55 crore in the  manner and period as aforesaid in the complaint. KTV was thus  ED Vs. A. Raja and others            Page 68 of 105 actually   involved   and   hence   has   committed   the   offence   of  money­laundering as defined under Section 3 of the Act which  is punishable under Section 4 of the Act. 

89. Dynamix   Realty,   after   illegal   allotment   of   UASL   to  STPL had paid illegal gratification of Rs. 200 crore to KTV on  behalf   of   A.   Raja   through   a   process  of   layering   and   received  back the same again through the process of layering from KTV  as Rs. 223.55 crore. Dynamix Realty was thus actually involved  and has committed the offence of money­laundering as defined  under   Section   3   of   the   Act   in   the   manner   and   period   as  aforesaid which is punishable under Section 4 of the Act. 

90. Eversmile Construction Company (P) Limited, one of  the companies of DB Group, owned and controlled by Shahid U.  Balwa, Rajiv B. Agarwal and Vinod K. Goenka, is owner partner  of   Dynamix   Realty.   Eversmile   Construction   Company   (P)  Limited is knowingly a party in parking the proceeds of crime  Rs.   13.76   crore   approx.   Eversmile   Construction   Company   (P)  Limited,   therefore,   has   committed   the   offence   of   money­ laundering as defined under Section 3 of the Act and Section 3  read with Section 70 of the Act being the person responsible for  the   offence   of   money­laundering   by   Dynamix   Realty   in   the  manner   and   period   as   aforesaid   in   the   complaint   which   is  punishable under Section 4 of the Act. 

91. Conwood   Construction   &   Developers   (P)   Limited,  one of the companies of DB Group, owned and controlled by  Shahid U.  Balwa,  Rajiv B. Agarwal   and Vinod K.  Goenka,  is  owner   partner   of   Dynamix   Realty.   Conwood   Construction   &  ED Vs. A. Raja and others            Page 69 of 105 Developers   (P)   Limited   is   knowingly   a   party   in   parking   the  proceeds   of   crime   Rs.   22.56   crore   approx.   Conwood  Construction   &   Developers   (P)   Limited,   therefore,   has  committed  the  offence  of  money­laundering  as  defined  under  Section 3 of the Act and Section 3 read with Section 70 of the  Act   being   the   person   responsible   for   the   offence   of   money­ laundering   by   Dynamix   Realty   in   the   manner   and   period   as  aforesaid in the complaint which is punishable under Section 4  of the Act. 

92. DBRL,  one   of the  companies  of  DB  Group,  owned  and  controlled  by  Shahid U.   Balwa,  Asif  Balwa  and  Vinod  K.  Goenka, is owner partner of Dynamix Realty. DBRL is knowingly  a party in parking the proceeds of crime of Rs. 161.30 crore.  DBRL therefore has committed the offence of money­laundering  as defined under Section 3 of the Act and Section 3 read with  Section   70   of   the   Act   being   the   person   responsible   for   the  offence of money­laundering by Dynamix Realty in the manner  and period as aforesaid in the complaint which is punishable  under Section 4 of the Act. 

93. Nihar   Construction   (P)   Limited,   one   of   the  companies   of   DB   Group,   owned  and  controlled   by   Shahid  U.  Balwa, Rajiv B. Agarwal   and Vinod K. Goenka, is knowingly a  party in parking the proceeds of crime Rs. 48.54 crore. Nihar  Construction (P) Limited, therefore, has committed the offence  of money­laundering as defined under Section 3 of the Act in  the manner and period as aforesaid in the complaint which is  punishable under Section 4 of the Act.

ED Vs. A. Raja and others            Page 70 of 105

94. Hence, this complaint under Section 45 of the  Act.

Appearance of the accused

95. On being summoned, all nineteen accused appeared  before the Court on 26.05.2014. Copies of the complaint and  the documents were supplied to them to their satisfaction. 

CHARGE

96. Arguments   on   charge   were   heard   in   detail   and  thereafter, charge was ordered to be framed against all accused  vide   order   dated   31.10.2014,   which   was   read   over   and  explained to each accused, to which each one pleaded not guilty  and claimed trial. 

PROSECUTION EVIDENCE

97. In support of its case, prosecution examined twenty­ four witnesses.

98. PW 1 is complainant Sh. Himanshu Kumar Lal (H. K.  Lal),   Joint   Director,   Enforcement   Directorate,   Government   of  India, New Delhi. He deposed along the line of allegations in  the complaint, reiterating the same in the witness box. He also  proved documents Ex PW 1/A to 1/M­12.

99. PW   2   is   Dr.   Prabhakant,   the   then   Joint   Director,  Enforcement Directorate. He supervised the investigation of the  instant   case   since   its   beginning   in   2010.   He   had   passed   the  Provisional Attachment Order,  Ex PW  2/A, in the instant case,  attaching property worth approximately Rs. 200 crore, details of  ED Vs. A. Raja and others            Page 71 of 105 which   are   mentioned   in   the   order   itself.   After   passing   the  aforesaid   Provisional   Attachment   Order,   he   also   filed   a  complaint, Ex PW 2/B, before the Adjudicating Authority, which  confirmed the attachment order vide its order  Ex PW  2/C. He  also proved other documents Ex PW 2/D to H.

100. PW  3  Sh.  S.  Ananda  Prasad,  Sr.  General Manager,  United   Spirits   Limited,   Bangalore,   deposed   that   it   (United  Spirits Limited) entered into a long­term advertisement contract  dated 25.01.2011 for eight years with Kalaignar TV (P) Limited  for   a   sum   of   Rs.   65   crore,   which   was   paid   in   three   or   four  tranches. He also gave statements  Ex PW  3/B, C and F to the  ED. He also proved documents Ex PW 3/A, D, E, F and F­1.

101. PW   4   is   Sh.   R.   Muralidhar,   Vice   President,   India  Cements Limited. He deposed that an amount of Rs. 60 crore  was paid to Kalaignar TV (P) Limited by India Cements Limited  in 2011 for advertising its products. He also gave statements Ex  PW 4/A and B to ED. He also proved documents in this regard  Ex PW 4/C to E.

102. PW   5   is   Sh.   Amit   Jain,   a   practicing   Chartered  Accountant,   New   Delhi.   He   deposed   that   in   2010,   Sh.   Sunil  Parakh,   a   Kolkata   based   businessman,   approached   him   for  arranging   some   accommodation   entries   for   Sapphire   Media  Infrastructure Limited (SMIL). Accordingly, he approached Sh.  Anil   Khemka,   a   Kolkata   based   entry   provider,   who   arranged  accommodation entries for an amount of Rs. 43 crore. However,  later on, entries worth about Rs. 30 crore were reversed. In this  regard, he gave statements  Ex PW  5/A and B to ED. He also  ED Vs. A. Raja and others            Page 72 of 105 proved a letter, Ex PW 5/C, written to ED.

103. PW   6   is   Sh.   Sunil   Parakh,   a   Kolkata   based  businessman.   He   deposed   that   in   2010   Sh.   M.   K.   Reddy  approached   him   for   providing   accommodation   entries   of   an  amount of approximately Rs. 40 crore. He, in turn, approached  his friend Sh. Amit Jain and consequently entries were provided  and money went to SMIL, though later on, entries worth Rs. 30  crore were reversed. In this regard, he tendered statements  Ex  PW 6/A and B to the ED.

104. PW 7 is Sh. Shyamm Kumar, Director, Telesat Media  Matrix and Sapphire Media and Infrastructure Limited (SMIL),  a company of Gemini Group, who is responsible for campaigns  for films produced/ acquired by the group. He deposed that Sh.  A. Manohar Prasad and Sh. N. Gopala Krishnan are in control of  Gemini  group   of   companies.   He   further  deposed  that   he   was  informed   post   2010   that   SMIL   would   be   acquired   by  Sharad  Kumar and he would continue to officiate for sourcing funds for  acquisition of content till such time fresh board of directors was  inducted.  He  also deposed  that  he  was  informed that  Sharad  Kumar  was   sourcing   funds   from   various   Kolkata   based  companies   for   content   acquisition   and   he   (Shyamm   Kumar)  would  sign  all  the  loan agreements  to  that  effect.  He  further  deposed that a sum of about Rs. 74.75 crore was transferred by  Kolkata based companies to SMIL. He further deposed that the  aforesaid fund was transferred to Anjugam Films (P) Limited for  content acquisition. In this regard, he also tendered statements  Ex PW 7/A and B to ED. He also proved letters Ex PW 7/C and  ED Vs. A. Raja and others            Page 73 of 105 D.

105. PW   8   is   Sh.   Anil   Khemka,   a   Kolkata   based  businessman, engaged in providing accommodation entries. He  deposed   that   sometime   in   December   2010,   Sh.   Amit   Jain,   a  Delhi   based   Chartered   Accountant,   approached   him   seeking  accommodation entries for Sh. M. K. Reddy, who, in turn, asked  him to provide accommodation entries in favour of SMIL. He  further deposed that he used to get cash on various dates from  Sh. Reddy at his Kolkata office and thereafter, the cash was used  to   be   rotated   through   a   chain   of   companies,   not   necessarily  controlled by him, and in this way, he provided accommodation  entries of an amount of Rs. 43.75 crore approximately to SMIL.  He further deposed that subsequently entries worth about Rs.  30   crore   were   reversed.   In   this   regard,   he   tendered   his  statement  Ex   PW  8/E   to   the   ED.   He   also   proved   various  documents   relating   to   the   companies   controlled   by   him   and  accommodation entries provided by him, which are Ex PW 8/A  to G­1.

106. PW   9   is   Sh.   Aseervatham   Achary,   former   Personal  Assistant   to  A.   Raja.   He   has   deposed   that  Shahid   Balwa  and  Vinod Goenka used to visit office as well as residence of A. Raja.  He   also  deposed  that   in  2007,  Kalaignar  TV  (P) Limited  was  launched   by   the   family   members   of   Sh.   M.   Karunanithi,   the  chief of DMK party. He also deposed that Kanimozhi Karunanithi  is the active brain behind Kalaignar TV (P) Limited and she also  used to visit residence of A. Raja and she once visited his office  at Electronics Niketan, New Delhi. He proved his statement  Ex  ED Vs. A. Raja and others            Page 74 of 105 PW 9/A tendered to the ED. 

107. PW   10   is   Sh.   A.   K.   Upadhyay,   a   Kolkata   based  Advocate. He had submitted documents on behalf of PW 8 Sh.  Anil Khemka to ED. He has reiterated the statement of Sh. Anil  Khemka   in   regard   to   the   documents,  Ex  PW  8/A   and   B­1   to  B­48.

108. PW 11 is Sh. R. Anand Babu, Chief Manager, Indian  Bank,   Kodambakkam   Branch,   Chennai.   He   deposed   that  Kalaignar TV (P) Limited is having an open cash credit account  No.   733560561   with   his   branch.   He   further   deposed   that  account opening form has been signed by Sharad Kumar, M. K.  Dayalu and Kanimozhi Karunanithi as directors of Kalaignar TV  (P) Limited. He has also deposed about transfer to and from this  account   of   various   funds   during   the   relevant   period   and   has  proved cheques and other related documents Ex PW 11/A to O  in this regard. 

109. PW   12   is   Sh.   C.   Subramanian,   a   Chennai   based  Chartered Accountant and Consultant to Mindspace Consulting  Services (P) Limited. He deposed that in 2010 there was a land  deal   between   Mindspace   Consulting  Services   (P)   Limited  and  SMIL and an amount of Rs. 22.5 crore was paid by Mindspace  Consulting   Services   (P)   Limited   to   SMIL.   He   further   deposed  that the deal could not materialize and in 2011 the amount was  returned.   He   further   deposed   that   Mindspace   Consulting  Services   (P)   Limited   obtained   the   aforesaid   amount   as   inter­ corporate   deposit   from  M/s  Shaw  Wallace   Breweries  Limited.  He has also proved his statement Ex PW 12/A­4. He also proved  ED Vs. A. Raja and others            Page 75 of 105 documents Ex PW 12/A­1 to A­4 to 12/C­1 to C­12.

110. PW   13   is   Sh.   S.   Veeramani,   Assistant   General  Manager, Andhra Bank, T. Nagar Branch, Chennai. He produced  documents relating to account No. 055711011009274 of SMIL  as Ex PW 13/A­1 to A­12.

111. PW 14 is Sh. Kamal Singh, Assistant Director, ED. He  assisted   in   the   investigation   of   the   instant   case,   both   as  Enforcement Officer as well as, on his promotion, as Assistant  Director. In the course of investigation of this case, he recorded  statements,   under   Section   50   of   the   Act,   of   Sh.   S.   Ananda  Prasad,  Ex PW  3/F, Sh. Shyamm Kumar,  Ex PW  7/A, Sh. Amit  Kumar Jain, Ex PW 5/A, Sh. Sunil Parakh, Ex PW 6/B, and Sh.  T. Sivasubramanian, Ex PW 14/A. He also proved a letter Ex PW  14/B, written by daughter of accused M. K. Dayalu.

112. PW   15   is   Sh.   Satyendra   Singh,   also   an   Assistant  Director, ED.  He assisted in the investigation of the instant case,  both  as   Enforcement   Officer  as  well as,   on  his  promotion,   as  Assistant Director. In the course of investigation of this case, he  also   recorded   statements,   under   Section   50   of   the   Act,   of  various   witnesses   as   well   as   some   accused   and   also   seized  documents.  He  has  proved  statements and documents  Ex PW  15/A to V­5.

113. PW   16   is   Sh.   Chandru   Taurani,   Branch   Manager,  Standard Chartered Bank, Ville Parle, Mumbai. He has proved  documents   relating   to   account   No.   23905026378   owned   by  Cineyug Films (P) Limited. These documents are Ex PW 16/A­1  to A­18. He has also deposed that as per the account opening  ED Vs. A. Raja and others            Page 76 of 105 form, Karim Morani was one of the directors of the company. 

114. PW   17   is   Sh.   Gopala   Krishnan,   General   Manager  (Finance), Gemini Group of Companies, Chennai. He deposed  that Sapphire Media and Infrastructure Limited (SMIL) is one of  the companies of Gemini group of companies, Chennai, being  managed   by   Sh.   A.   Manohar   Prasad.   He   deposed   that   he  appeared   before   the   ED   on   behalf   of   the   company   and  submitted documents and also tendered his statement. He has  proved  his statement as  well  as documents  Ex PW  17/A­1 to  D­26. He also stated that between December 2010 to January  2011,   this   company   received   Rs.   83   crore   from   various  companies. He also deposed that SMIL was to be taken over by  Sharad Kumar of Anjugam Films (P) Limited.

115. PW 18 is Raj Kumar Tharad, an associate of PW 8  Sh.   Anil   Khemka.   He   deposed   that   he   works   with   Sh.   Anil  Khemka   and   had   signed   documents   submitted   by   him   (Anil  Khemka) to ED on his asking pertaining to three companies of  Sh.   Anil   Khemka,   namely,   Sunview   Retail   (P)   Limited,   Peach  Agencies (P) Limited and Chirag Tradecom (P) Limited. He also  deposed   that  a   total   amount   of   Rs.   8.25   crore   was   sent   to  Sapphire   Media   and   Infrastructure   Limited   (SMIL)   from  Sunview Retail (P) Limited; and Rs. One crore each from Peach  Agencies (P) Limited and Chirag Tradecom (P) Limited.

116. PW 19 is Sh. Rajeshwar Singh, Deputy Director, ED.  He  investigated  the  instant  case  after recording ECIR,  Ex  PW  2/H, on 09.03.2010, based on predicate offences under Section  120­B   IPC   and   Section   13(1)(d)   read   with   Section   13(2)   of  ED Vs. A. Raja and others            Page 77 of 105 Prevention of Corruption Act. In the course of investigation, he  recorded   statements   of   Asif   Balwa,  Karim   Morani,  Kanimozhi  Karunanithi, Sh. V. K. Budhiraja, Sh. A. K. Srivastava and Sh.  Sadhik Batcha, since expired, under Section 50 of the Act. He  also proved the statements and documents Ex PW 19/A to R. He  also   deposed   about   the   movement   of   money   from   Dynamix  Realty to Kusegaon Fruits and Vegetables (P) Limited, Kusegaon  Fruits and Vegetables (P) Limited to Cineyug Films (P) Limited  and Cineyug Films (P) Limited to Kalaignar TV (P) Limited and  vice­versa. He also deposed that these transactions are not bona  fide transactions.

117. PW 20 is Sh. Manohar Prasad of Gemini group of  companies. He deposed that his late father­in­law was owner of  SMIL, though it is not a company of Gemini group. He further  deposed   that   in   December   2010,  Sharad   Kumar  intended   to  takeover   SMIL   and  a   meeting  was  called   for   this.   He   further  deposed that he accordingly instructed his staff that they should  take instructions from Sharad Kumar as the company would be  taken   over   by   him   and   thereafter   there   were   transactions  between SMIL and Anjugam Films (P) Limited. He also deposed  that thereafter an amount of about Rs. 80 crore was transferred  from SMIL to Anjugam Films (P) Limited. He further deposed  that these transactions were carried on as per the instructions of  Sharad   Kumar.   He   also   deposed   that   ED   had   recorded   his  statement. He also proved his statements and documents Ex PW  20/A­1 to K.

118. PW 21 is Sh. G. Rajendran, Vice President (Finance),  ED Vs. A. Raja and others            Page 78 of 105 Kalaignar   TV   (P)   Limited,   Chennai.   He   deposed   that   he  appeared before ED on behalf of the company and tendered his  statements   and   also   various   documents   on   its   behalf.   He  deposed   about   the   transaction   of   Rs.   200   crore   between  Kalaignar TV (P) Limited  and  Cineyug Films (P) Limited as a  loan. He also deposed about transfer of money from SMIL to  Anjugam   Films   (P)   Limited.   He   also   deposed   as   to   how  Kalaignar TV (P) Limited raised money from bulk advertisement  agreements. He also deposed about the role of P. Amirtham in  Kalaignar   TV   (P)   Limited.   He   proved   his   statements   and  documents Ex PW 21/A to Q.

119. PW   22   is   Sh.   Surendra   Mohan   Prasad,   Assistant  General   Manager,   Oriental   Bank   of   Commerce,   Mumbai.     He  deposed about   account No. 05211011000957 of M/s Dynamix  Realty,   account   No.   05211131002039   of  Cineyug   Films   (P)  Limited, and account No. 05211131001346 of Kusegaon Fruits  and Vegetables (P) Limited, maintained in his branch. He also  proved the documents of Dynamix Realty, Ex PW 22/A­1 to A­7;  of  Cineyug Films (P) Limited,  Ex PW  22/A­8 to A­17; and of  Kusegaon Fruits and Vegetables (P) Limited, Ex PW 22/A­18 to  A­24. He also proved a certificate,  Ex PW  22/A­25, relating to  these documents. He also proved documents, Ex PW 22/B to P,  about various transactions, which took place between the three  entities.   He   also   deposed   that   all   the   three   accounts   are   still  operative and are being operated by the respective parties.

120. PW 23 is Sh. Navil Kapur, Under Secretary, Ministry  of Information and Broadcasting. He deposed that this Ministry  ED Vs. A. Raja and others            Page 79 of 105 grants licences for uplinking and downlinking to TV channels,  which facilitates broadcasting and distribution of content on TV  channels. The file relating to  Kalaignar TV (P) Limited  in this  regard is Ex PW 23/A and as per pages 151 and 152 of the file,  Ex PW 23/B, Kalaignar TV (P) Limited is having permission for  uplinking   and   downlinking   from   the   Ministry.   He   further  deposed that the guidelines in this regard were revised vide file  Ex   PW  23/C   and   a   revised   format   was   prepared   for   seeking  relevant information from the TV channels. He further deposed  that   such   information   was   furnished   by  Kalaignar   TV   (P)  Limited through its officials Sh. T. Siva Subramanian, Statutory  Auditor and Sh. G. Rajendran, Vice President (Finance), vide Ex  PW 23/D and the name of the three directors of the company, as  available   at   point   X,   are  M.   K.   Dayalu   @   Dayalu   Ammal,  Kanimozhi Karunanithi and Sharad Kumar.

121. PW   24   is   Sh.   Sourabh   Kumar,   Vice   President  (Finance),   Citi   Bank.   He   has   deposed   about   account   No.  0300548113 of Cineyug Films (P) Limited, maintained in Juhu  Branch of the bank. He also proved various documents relating  to this account, including the one showing Karim Morani as one  of the directors of Cineyug Films (P) Limited, Ex PW 24/A­1 and  A­2. He also proved various transactions, which took place from  this account with  Kusegaon Fruits and Vegetables (P) Limited  and  Kalaignar TV (P) Limited and also proved the documents  relating thereto as Ex PW 24/A­3 to A­35 and B to D.

122. Thereafter prosecution evidence was closed.

ED Vs. A. Raja and others            Page 80 of 105

STATEMENT OF ACCUSED UNDER SECTION 313 CRPC

123. On   closure   of   prosecution   evidence,   statement   of  accused was recorded under Section 313 CrPC, in which each  one of them denied the allegations against him/ her as false.  Every accused claimed that he/ she has been falsely implicated  in this case. 

124. Out of the nineteen accused, only thirteen expressed  their desire to lead evidence in their defence. 

125. However,   only   six   accused   examined   witnesses   in  their defence.

DEFENCE EVIDENCE

126. DW 1 is Sh. Humayun Ali Ahamed, Vice President  (Operations), Kalaignar TV (P) Limited. He has been examined  for P. Amirtham. He deposed that he joined Kalaignar TV (P)  Limited   in   July   2007   as   Vice   President   (Operations),   on   the  asking of Sharad Kumar and used to report to Sharad Kumar, P.  Amirtham, Chief Financial Officer, and Sh. Ramanaryanan. He  also deposed that P. Amirtham does not know English. He also  deposed that Kalaignar TV (P) Limited is a popular channel in  Tamil.

127. DW   2   is   Sh.   K.   Umashankar,   Manager   (Finance),  Kalaignar TV (P) Limited. He has been examined for Kalaignar  TV (P) Limited. He deposed about transaction of Rs. 200 crore  between   Kalaignar   TV   (P)   Limited   and   Cineyug   Films   (P)  Limited as a loan. He also deposed that it was an inter­corporate  deposit.   He   also   deposed   that   this   amount   was   used   by  ED Vs. A. Raja and others            Page 81 of 105 Kalaignar TV (P) Limited in repaying loan and for purchase of  movies. He also deposed that initially Cineyug Films (P) Limited  wanted   to   purchase   equity   in   Kalaignar   TV   (P)   Limited.  However, due to disagreement on valuation of Kalaignar TV (P)  Limited, it did not happen and the amount was returned. 

128. DW 3 is Sh. Chintan Ghelani, a practicing Chartered  Accountant from Mumbai. He has been examined for Dynamix  Realty. His firm is tax auditor for Dynamix Realty since 2006­07.  He deposed that he did not find any anomaly in the financial  records   of   Dynamix   Realty.   He   also   deposed   that   Dynamix  Realty has been taking and giving loans, as and when required. 

129. DW   4   is   Dr.   P.   Gopal   from   Chennai.   He   has   been  examined for M. K. Dayalu. He has deposed that Dayalu Ammal  is about 82 years old and suffers from multiple ailments, which  are mostly age related like Dementia. 

130. DW 5 is Sh. Jignesh Shah, Company Secretary, DB  BKC Realtors (P) Limited. He has been examined for  Mystical  Construction   (P)   Limited   (earlier   known   as  M/s   Nihar  Constructions   (P)   Limited).   He   deposed   deposed   that   Nihar  Constructions   (P)   Limited   merged   with   Mystical   Construction  (P) Limited as per order dated 11.04.2014, Ex DW 5(A­19)/DA,  passed by Hon'ble Bombay High Court. He also deposed that DB  Realty   Limited   was   incorporated   on   08.01.2007   as   a   public  limited company and that it has an oversight committee and any  financial   decision   of   and   above   the   value   of   Rs.   20   crore   is  required   to   be   approved   by   oversight   committee.   He   also  deposed that the transaction of Rs. 200 crore between Dynamix  ED Vs. A. Raja and others            Page 82 of 105 Realty   and  Kusegaon   Fruits   and   Vegetables   (P)   Limited  was  approved   by   oversight   committee   and   it   was   commercially  beneficial to Dynamix Realty as it had fetched good amount of  interest income. 

131. DW 6 is Sh. Mitesh Kurani, Chief Financial Officer  (CFO) of Cineyug Media and Entertainment (P) Limited and has  been examined for this accused. He deposed that the directors  of the companies were not involved in day­to­day functioning of  the   company.   He   also   deposed   that   the   transactions   between  Cineyug Films (P) Limited and Kusegaon Fruits and Vegetables  (P)   Limited  on   one   side   and  Cineyug   Films   (P)   Limited  and  Kalaignar   TV   (P)   Limited  on   the   other   side   were   legal   and  conducted on business principles. 

132. Thereafter, defence evidence was closed.

Final Arguments

133. I have heard the arguments at the bar in great detail  and have carefully gone through the record.

134. It   is   submitted   by   Sh.   Anand   Grover,   learned   Sr.  Advocate/ Spl. PP for ED, that for the favours shown by Sh. A.  Raja to STPL in the matter of grant of UAS licences for thirteen  service areas, illegal gratification of Rs. 200 crore was paid by  DB group of companies, to which STPL also belongs, through its  partnership firm Dynamix Realty. It is further submitted that a  sum of Rs. 209.25 crore was transferred by Dynamix Realty to  Kusegaon   Fruits   and   Vegetables   (P)   Limited,   a   company  controlled by Sh.  Asif Balwa  and Sh.  Rajiv Agarwal, who were  ED Vs. A. Raja and others            Page 83 of 105 also directors in the companies belonging to DB group and this  transfer   of   money   took   place   between   23.12.2008   to  11.08.2009.  It   is  further  submitted  that   no  formal  agreement  was executed between Dynamix Realty and Kusegaon Fruits and  Vegetables   (P)   Limited   for   the   transaction.  It   is   further  submitted that out of this amount of Rs. 209.25 crore, a sum of  Rs.   206.25   crore   was   transferred   by  Kusegaon   Fruits   and  Vegetables   (P)   Limited  to  Cineyug   Films   (P)   Limited.   It   is  further submitted that out of this, a sum of Rs. 6.25 crore was  transferred for the purpose of acquiring 49% equity in Cineyug  Films   (P)   Limited.   It   is   further   submitted   that   there   was   no  underlying agreement between the two companies. It is further  submitted that despite holding 49% equity of Cineyug Films (P)  Limited,  Kusegaon   Fruits   and   Vegetables   (P)   Limited  did   not  appoint any representative on its board. It is further submitted  that  Cineyug  Films   (P)   Limited  transferred   a   sum  of   Rs.   200  crore to Kalaignar TV (P) Limited, purportedly for buying equity  in it.

135. It is further submitted that pursuant to registration  of FIR by the CBI, an arrangement was made between Cineyug  Films   (P)   Limited  and  Kusegaon   Fruits   and   Vegetables   (P)  Limited,   whereby   the   transfer   of   Rs.   200   crore   was   shown  against optionally convertible redeemable debentures, issued by  Cineyug  Films   (P) Limited  to  Kusegaon  Fruits  and  Vegetables  (P)   Limited.   It   is   also   submitted   that   a   purported   Share  Subscription   and   Shareholder's   agreement   dated   19.12.2008  was   also   executed   between  Cineyug   Films   (P)   Limited  and  ED Vs. A. Raja and others            Page 84 of 105 Kalaignar   TV   (P)   Limited,   which   indicated   that   the   money  transferred   would   be   treated   as   loan   if   no   agreement   was  reached   between   the   two   companies   on   the   valuation   of  Kalaignar   TV   (P)   Limited.   It   is   further   submitted   that   a  Subscription   and   Shareholder's   Agreement   dated   27.01.2010  was   also   executed   between  Cineyug   Films   (P)   Limited  and  Kusegaon Fruits and Vegetables (P) Limited. 

136. It   is   further   submitted   that   numerous   other  documents   were   also   executed   by   these   entities   like   share  pledge agreement, ICD agreements etc. It is further submitted  that when Sh. A. Raja was summoned by CBI for interrogation,  the aforesaid amount was returned by Kalaignar TV (P) Limited  to Cineyug Films (P) Limited, and by Cineyug Films (P) Limited  to Kusegaon Fruits and Vegetables (P) Limited and by Kusegaon  Fruits   and   Vegetables   (P)   Limited  to   Dynamix   Realty.   It   is  further   submitted   that   both   onward   and   return   transactions  took place in quick succession at great speed, indicating that the  transactions were of dubious nature. It is further submitted that  all these acts were committed by these entities to conceal the  transfer   of   Rs.   200   crore   of   illegal   gratification,   meant   for  parking in  Kalaignar  TV  (P) Limited,  by  giving it  a colour of  regular   business   transaction.   It   is   further   submitted   that   this  amounts to an act of layering of proceeds of crime by distancing  the ill­gotten money from its source. It is further submitted that  the accused persons involved in the transfer of Rs. 200 crore,  both ways, committed an offence of money­laundering as the  tainted money was shown to be untainted by projecting it as a  ED Vs. A. Raja and others            Page 85 of 105 regular business transaction. The learned Sr. PP also invited my  attention to the role of each entity as well as each accused by  referring   to   the   allegations   as   well   as   the   evidence   led   on  record. The evidence led on record has been extensively read at  the bar to emphasize the fact that the transfer of Rs. 200 crore  of  illegal gratification  and return thereof constituted an act of  money­laundering  and  each   accused  and  entity  is   responsible  for that and thus, guilty of the offence of money­laundering. It  is further submitted that the documents were created ex­post by  these entities to project the transactions as regular commercial  transactions.   It   is   repeatedly   submitted   that   the   proceeds   of  crime,   that   is,   money   obtained   as   illegal   gratification   for   the  favours   shown   by   Sh.   A.   Raja   to   STPL,   were   projected   as  untainted   one.   My   attention   has   been   invited   to   various  provisions of the Act, deposition of witnesses, documents and  case law in detail for emphasizing that each accused is guilty of  the commission of the offence of money­laundering.

137. On   the   other   hand,   the   defence   argued   that   the  transactions   between   the   four   entities   were   regular   business  transactions.   It   is   submitted   that   the   documents   executed  between   entities   are   genuine   one   and   were   executed   in   the  ordinary course of business. It is further submitted that there is  no material on record indicating that the aforesaid amount of  Rs. 200 crore was illegal gratification and had any link with Sh.  A. Raja. It is further submitted that when the amount itself was  not illegal gratification, there is no question of there being any  proceeds of crime. It is further submitted that when there was  ED Vs. A. Raja and others            Page 86 of 105 no   proceeds   of   crime,   there   is   no   question   of   any   money­ laundering.   It   is   repeatedly   submitted   that   the   amount   was  returned by Kalaignar TV (P) Limited as the deal for acquisition  of its equity by Cineyug Films (P) Limited fell through. It is the  case of the defence that there is absolutely no legally admissible  evidence in support of the prosecution version. It is the case of  the defence when there is no evidence showing generation of  "proceeds of crime", there is no question of offence of money­ laundering.   It is the case of the defence that instant case is a  case   of   no   evidence.   Deposition   of   witnesses   was   read  extensively at the bar.

138. Both   parties   have   invited   my   attention   to   the  voluminous   record   of   the   case   as   well   as   to   relevant   legal  provisions for months together.

139. Apart from the facts and evidence, learned counsel  for the parties liberally invited my attention to numerous case  law.

140. Sh. Anand Grover, learned Sr. Advocate/ Spl. PP for  ED, invited my attention to the following case law:

1)  B. Rama Raju Vs. Union of India and Others, 2011 SCC   OnLine AP 152;
2)      M. Shobana Vs. The Assistant Director, Directorate of  
        Enforcement,           Government           of       India, 
        MANU/TN/1994/2013;
3)      Radha Mohan Lakhotia Vs. The Deputy Director, PMLA,  
Directorate   of   Enforcement,   2010   SCC   OnLine   Bom  1116;
4)  Hari Narayan Rai Vs. Union of India, 2010 SCC OnLine   Jhar 1066;
5)  Bhagirath Kanoria and Others Vs. State of M. P., (1984)   4 SCC 222;
ED Vs. A. Raja and others            Page 87 of 105
6)  Ramesh Chandra Mehta Vs. State of West Bengal, AIR   1970 SC 940;
7)  K.   I.   Pavunny   Vs.   Assistant   Collector   (HQ),   Central   Excise Collectorate, Cochin, (1997) 3 SCC 721;
8)  Ram Singh Vs. Central Bureau of Narcotics, (2011) 11   SCC 347;
9)  Standard Chartered Bank and Others Vs. Directorate of   Enforcement and Others, (2005) 4 SCC 530;
10)  Iridium   India   Telecom   Limited   Vs.   Motorola   Incorporated and Others, (2011) 1 SCC 74;
11)     R Vs. K, [2006] B. C. C. 362 ;
12)     Kalwa Devadattam and Others Vs. The Union of India  
        and Others, AIR 1964 SC 880;
13)     Sunil Siddharthbhai Vs. Commissioner of Income Tax,  
        Ahmedabad, Gujarat, (1985) 4 SCC 519;
14)     R. Janakiraman Vs. State represented by Inspector of  
Police, CBI, SPE, Madras, (2006) 1 SCC 697;
15)  Union   of   India   Vs.   Hassan   Ali   Khan   and   Another,   (2011) 10 SCC 235;
16)  Hiten   P.   Dalal   Vs.   Bratindranath   Banerjee,   (2001)   6   SCC 16;
17)  M. S. Narayana Menon alias Mani Vs. State of Kerala   and Another, (2006) 6 SCC 39; and
18)  Gurdip Singh Vs. State of Punjab, (2013) 10 SCC 395. 

141. Sh.   Pinaki   Misra,   learned   Sr.   Advocate   for   Karim  Morani, invited my attention to the following case law:

1.  Jafar   Mohammed   Hasanfatta   and   Ors.   Vs.   Deputy   Director and Ors., MANU/GJ/0219/2017;
2.  T. Shankar Prasad Vs. State of A. P., (2004) 3 SCC 753 ; 
and
3.  Obulapuram   Mining   Company   Pvt.   Ltd.   and   Ors.   Vs.   Joint   Director,   Directorate   of   Enforcement,  Government of India and Ors., MANU/KA/0545/2017.

142. Sh. K. Shanmugasundaram, learned Sr. Advocate for  M. K. Dayalu, P. Amirtham and Kalaignar TV (P) Limited, invited  ED Vs. A. Raja and others            Page 88 of 105 my attention to the following case law:

1.  Jafar   Mohammed   Hasanfatta   and   Ors.   Vs.   Deputy   Director and Ors., R/CR. RA/926/2016 (Gujarat High  Court);
2.  Ajanta   Merchants   Pvt.   Ltd.   Vs.   Directorate   of   Enforcement, 2015 SCC OnLine Del 8659;
3.  Obulapuram   Mining   Company   Pvt.   Ltd.   Vs.   Joint   Director,   Directorate   of   Enforcement   and   Ors.,   Writ  Petition No. 5962 of 2016, Karnataka High Court (DOD  13.03.2017);

4.  Maksud Saiyed Vs. State of Gujarat and Others, (2008)   5 SCC 668;

5.  State of M. P. Vs. Mukesh and Others, (2006) 13 SCC   197; and

6.  State   of   Maharashtra   Vs.   Kamal   Ahmed   Mohammed   Vakil Ansari and Others, (2013) 12 SCC 17.

143. Ms.   Rebecca   John,   learned   Sr.   Advocate   for  Kanimozhi   Karunanithi,   invited  my  attention   to   the   following  case law:

1.  M.   S.   Madhusoodhanam   and   Another   Vs.   Kerala   Kaumudi (P) Ltd and Others, (2004) 9 SCC 204;
2.  Anita Malhotra Vs. Apparel Export Promotion Council   and Another, (2012) 1 SCC 520;
3.  Rama   Devi   and   Another   Vs.   Delhi   Administration,   1985 SCC OnLine Del 408;
4.  Rahim Khan Vs. Khurshid Ahmed and Others, (1974) 2   SCC 660;
5.  Jamuna   Chaudhary   and   Others   Vs.   State   of   Bihar,   (1974) 3 SCC 774;
6.  Babubhai Vs. State of Gujarat and Others, (2010) 12   SCC 254;
7.  Ashish Batham Vs. State of M. P., (2002) 7 SCC 317; 
8.  Bacha F. Guzdar, Bombay Vs. Commissioner of Income   Tax, Bombay, AIR 1955 SC 74;
9.  National   Small   Industries   Corporation   Ltd.   Vs.   Harmeet Singh Paintal and Another, (2010) 3 SCC 330;
10.  Maksud Saiyed Vs. State of Gujarat and Others, (2008)   ED Vs. A. Raja and others            Page 89 of 105 5 SCC 668;
11.  N. Rangachari Vs. Bharat Sanchar Nigam Ltd., (2007)   5 SCC 108;
12.  Suresh   Batra   &   Others   Vs.   Securities   &   Exchange   Board of India, ILR (2011) V Delhi 334;
13.  Mohd.   Faizan   Ahmad   alias   Kalu   Vs.   State   of   Bihar,   (2013) 2 SCC 131;
14.  C. Chenga Reddy and Others Vs. State of A. P., (1996)   10 SCC 193; and
15.  Svenska   Handelsbanken   Vs.   M/s   Indian   Charge   Chrome and Others, AIR 1994 SC 626.

144. Sh.   Majid   Memon,   learned   Advocate   for   Vinod  Goenka, invited my attention to the following case law:

1.  Lal Shah Baba Dargah Trust Vs. Magnum Developers   and Others, Civil Appeal No. 14565 of 2015 (SC);
2.  P.   Satyanarayana   Murthy   Vs.   The   Dist.   Inspector   of   Police and Anr., Criminal Appeal No. 31 of 2009 (SC);
3.  State   Vs.   Dindayal   Agarwala   and   Ors.,   1991   CriLJ   2786;
4.  State of Madras Vs. C. V. Parekh and Anr., AIR 1971 SC   447;
5.  Gunmala Sales Private Limited Vs. Anu Mehta & Ors.,   Criminal Appeal No. 2228 of 2014 (SC);
6.  Jafar   Mohammed   Hasanfatta   and   Ors.   Vs.   Deputy   Director and Ors., R/CR. RA/926/2016 (Gujarat High  Court);
7.  Director General, ESI & Anr. Vs. T. Abdul Razak etc.,   1996 SCC (4) 708;
8.  Chirag   Harendrakumar   Parikh   Vs.   State   of   Gujarat,   R./CR. MA/17326/2015 (Gujarat High Court);
9.  Commissioner   of   Income  Tax,  Karnataka  Vs.  Sterling   Foods, Mangalore, (SC), DOD 15.04.1999;
10.  Shanti Devi Vs. Union of India and Ors., 73 (1998) DLT   477; and
11.  Attorney   General   for   India   Vs.   Amratlal   Prajivandas,   1994 SCC (5) 54.

145. Sh.   Manu   Sharma,   learned   Advocate   for   A.   Raja,  ED Vs. A. Raja and others            Page 90 of 105 invited my attention to the following case law:

1.  Shaikh   Zahid   Mukhtar   Vs.   State   of   Maharashtra   and   Ors., 2016 SCC OnLine Bom 2600;
2.  Kali Ram Vs. State of Himachal Pradesh, (1973) 2 SCC   808;
3.  Babu Vs. State of Kerala, (2010) 9 SCC 189; 
4.  Haricharan Kurmi and Anr. Vs. State of Bihar, AIR 1964   SC 1184;
5.  Suresh   Budharmal   Kalani   Vs.   State   of   Maharashtra,   (1998) 7 SCC 337; and
6.  State of Delhi Vs. Shri Ram Lohia, 1960 CriLJ 679. 

146. Sh.   Vijay   Aggarwal,   learned   Advocate  for   Shahid  Usman Balwa, Asif Balwa, Rajiv Agarwal, Kusegaon Realty (P)  Limited,   Dynamix   Realty,   DB   Realty   Limited   and   Mystical  Construction (P) Limited (earlier known as Nihar Constructions  (P) Limited), invited my attention to the following case law:

1.  Rajeshwar Vs. State of U. P., 1998 (4) Crimes 26; 
2.  M/s Obulapuram Mining Company Pvt. Ltd. Vs. Joint   Director, Directorate of Enforcement and Others, Writ  Petition No. 5962 of 2016 (GM­MM­C), High Court of  Karnataka;
3.  Whether This Case Involves A...... Vs. Deputy Director   & on 16 February, 2017, R/CR. RA/926/2016.
4.  Harpal Singh @ Chhota Vs. State of Punjab, Criminal   Appeal No. 2539 of 2014 (SC);
5.  V. M. Mathew Vs. V. S. Sharma and Others, (1995) 6   SCC 122;
6.  Om Parkash Jain Vs. Union of India & Ors., 2000 (55)   DRJ 10;
7.  Tarasingh   &   Others   Vs.   Surat   @   Guddu   &   Another,   2011 (4) CGLJ 505;
8.  Talasila Suresh Vs. Naarla Srinivasa Chakravarthi and   Others, AIR 2013 AP 98;
9.  Haricharan   Kurmi   Vs.   State   of   Bihar,   AIR   1964   SC   1184;
10.  Bal Gangadhar Tilak and Others Vs. Shriniwas Pandit   ED Vs. A. Raja and others            Page 91 of 105 and Another, ILR 1915 [39] 411;
11.  MCD Vs. State of Delhi and Another, (2005) 4 SCC 605; 
12.  Jethamal   Pithaji   Vs.   The   Assistant   Collector   of   Customs, Bombay and Another, (1974) 3 SCC 393;
13.  Ripen Kumar Vs. Department of Customs, 2000 (7) AD   (Delhi) 862;
14.  R Vs. GH (Respondent), [2015] UKSC 24; 
15.  Malkiat   Singh   and   Another   Vs.   The   State   of   Punjab,   1969 (1) SCC 157;
16.  S.   M.   S.   Pharmaceuticals   Ltd.   Vs.   Neeta   Bhalla   and   Anr., 2005 III AD (Cr.) SC 593;
17.  Pepsi   Food   Ltd.   and   Another   Vs.   Special   Judicial   Magistrate and Others, 1998 SCC (Cri) 1400;
18.  Pooja   Ravinder   Devidasani   Vs.   State   of   Maharashtra   and Another, (2014) 16 SCC 1;
19.  Sudeep Jain Vs. M/s ECE Industries Ltd., 2013 (201)   DLT 461;
20.  Raminder Kaur Narula & Anr. Vs. M/s Prem Chemicals   P. Ltd., Criminal Misc. Case 2690/2004 (DHC);
21.  N.   K.   Wahi   Vs.   Shekhar   Singh   &   Ors.,   2007   [1]   JCC   [NI] 112;
22.  Katta   Sujatha   (Smt.)   Vs.   Fertilizers   &   Chemicals   Travancore Ltd. and Another, 2003 SCC (Cri) 151;
23.  Bharat Barrel and Drum Manufacturing Company Vs.   Amin Chand Payrelal, AIR 1999 SC 1008;
24.  Kundan Lal Vs. Custodian, Evacuee Property, AIR 1961   SC 1316;
25.  N. Chirag Travels (P) Ltd. Vs. Ashwani Kumar and Anr.,   152 (2008) DLT 637;
26.  Pepsico   India   Holdings   Private   Limited   Vs.   Food   Inspector and Another, (2011) 1 SCC 176;
27.  Browne Vs. Dunn, (1894) 6 R.] 67; 
28.  State   of   U.   P.   Vs.   Nahar   Singh   (Dead)   and   Others,   (1998) 3 SCC 561;
29.  Ramanlal  Bhogilal Shah and Another  Vs. D. K.  Guha   and Others, 1973 SCC (1) 696;
30.  Tofan Singh Vs. State of Tamil Nadu, (2013) 16 SCC   31;
31.  Nooraga Vs. State of Punjab and Another, 2008 [3] JCC   [Narcotics] 135;
ED Vs. A. Raja and others            Page 92 of 105
32.  State   of   Gujarat   Vs.   Shyamlal   Mohanlal   Choksi,   AIR   1963 Gujarat 178;
33.  Amin Shariff Vs. Emperor, AIR 1934 Cal 580; 
34.  Nanoo Sheikh Ahmed Vs. Emperor, AIR 1927 Bom 4; 
35.  Vanamala   Jagadeswaraiah   and   Another   Vs.   Dy.  

Commissioner, Customs & Central Excise, Hyderabad,  2001 CriLJ 1590;

36.  Harichand Kurmi and Another Vs. State of Bihar, AIR   1964 SC 1184;

37.  Gurucharan Singh Vs. Union of India and Others, WP   (Crl) 307/2016 (DHC);

38.  Rakesh   Manekchand   Kothari   Vs.   Union   of   India,   Special   Criminal   Application   (Habeas   Corpus)   No.  4247 of 2015;

39.  Vijay Madan Lal Choudhary and Others Vs. Union of   India and Others, 2016 [3] MPLJ 664;

40.  Kanshi Ram Vs. State, 86 (2000) DLT 609; 

41.  Surinder Kumar and Others Vs. State, 64 (1996) DLT   620;

42.  Ajit Singh Vs. State, 39 (1989) DLT 468; 

43.  State   of   West   Bengal   and   Others   Vs.   Swapan   Kumar   Guha and Others, (1982) 1 SCC 561;

44.  Sakiri Vasu Vs. State of U. P. and Others, (2008) 2 SCC   409;

45.  H. N. Rishbud and Inder Singh Vs. State of Delhi, AIR   1955 SC 196;

46.  Ritesh Sinha Vs. State of Uttar Pradesh and Another,   (2013) 2 SCC 357;

47.  State of U. P. Vs. Durga Prasad, (1975) 3 SCC 210; 

48.  State of Delhi Vs. Shri Ram Lohia, 1960 CriLJ 679; 

49.  Ram Kishan Singh Vs. Harmit Kaur and Another, 1972   CriLJ 267; and

50.  Babulal Vs. State, 1977 CriLJ 2008 .

147. Sh.   Balaji   Subramanian,   learned   Advocate   for  Sharad Kumar, invited my attention to the following case law:

1.  Jafar   Mohammed   Hasanfatta   and   Ors.   Vs.   Deputy   Director and Ors., R/CR. RA/926/2016 (Gujarat High  Court); and ED Vs. A. Raja and others            Page 93 of 105
2.  T. Shankar Prasad Vs. State of A. P., (2004) 3 SCC 753. 

148. Sh.   Vijay   Sondhi,   learned   Advocate   for   Swan  Telecom   Private   Limited   (Now   Etisalat   DB   Telecom   Private  Limited), invited my attention to the following case law:

1.  Obulapuram   Mining   Company   Pvt.   Ltd.   and   Ors.   Vs.   Joint   Director,   Directorate   of   Enforcement,  Government of India and Ors., MANU/KA/0545/2017  (DOD 13.03.2017);
2.  Obulapuram   Mining   Company   Pvt.   Ltd.   and   Ors.   Vs.   Joint   Director,   Directorate   of   Enforcement,  Government of India and Ors., MANU/KA/0545/2017  (DOD 22.03.2017);
3.  Binod   Kumar   Sinha   @   Binod   Kumar   Vs.   State   of   Jharkhand, MANU/JH/0089/2013;
4.  B. S. Yeddyurappa Vs. The State of Karnataka and Ors.,   MANU/KA/0011/2016;
5.  M/s   EMTA   Coal   Limited   and   Another   Vs.   M/s   Karnataka Power Corporation Limited, ILR 2016 KAR  2025; and
6.  Jafar   Mohammed   Hasanfatta   and   Ors.   Vs.   Deputy   Director and Ors., MANU/GJ/0219/2017.

149. In rebuttal, Sh. Anand Grover, learned Sr. Advocate/  Spl. PP for ED, invited my attention to the following case law:

1. M. Narayanan Nambiar Vs. State of Kerala, AIR 1963  SC 1116;
2. C. K. Damodaran Nair Vs. Govt. of India, (1997) 9 SCC  477;
3. Ram Krishan and another Vs. State of Delhi, AIR 1956  SC 476;
4. C. I. Emden Vs. State of UP, AIR 1960 SC 548;
5. Mohmoodkhan   Mahboobkhan   Pathan   Vs.   State   of   Maharashtra, (1997) 10 SCC 600;
6. Shiv Nandan Dixit Vs. State of UP, (2003) 12 SCC 636;
ED Vs. A. Raja and others            Page 94 of 105
7. R. Venkatkrishnan Vs. CBI, (2009) 11 SCC 737;
8. M. Narsinga Rao Vs. State of AP, (2001) 1 SCC 691;
9. Girja Prasad (dead) by LRs Vs. State of MP, (2007) 7   SCC 625;
10. K. S. Panduranga Vs. State of Karnataka, (2013) 3 SCC  721;
11. C. Chandrasekaraiah Vs. State of Karnataka, (2015) 13  SCC 802;
12. Sailendra Nath Bose Vs. State of Bihar, AIR 1968 SC   1292;
13. In Re: P. Chelladurai, (1969) 1 MLJ 508;
14.  Runu Ghosh Vs. CBI, 2011 SCC OnLine Del 5501; 
15.  B. Rama Raju Vs. Union of India and others, 2011 SCC   OnLine AP 152;
16.  M. Shobana Vs. The Assistant Director, Directorate of   Enforcement, Government of India, 2013 (4) MLJ (Cri)  286;
17.  Radha Mohan Lakhotia Vs. The Deputy Director, PMLA,   2010 SCC OnLine Bom 1116;
18.  G.   Srinivasan   Vs.   The   Chairperson,   Adjudicating   Authority, PMLA, (2012) 1 MLJ 419;
19.  Gautam Kundu Vs. Directorate of Enforcement, (2015)   16 SCC 1;
20.  Anand Chauhan Vs. Directorate of Enforcement, 2017   SCC OnLine Del 7790;
21.  Karam   Singh   &   others   Vs.   Union   of   India   &   others,   2015 SCC OnLine P&H 19739;
22.  Hari Narayan Rai Vs. Union of India and others, 2010   SCC OnLine Jhar 1066;
23.  A. K. Samsuddin Vs. Union of India and others, 2016   SCC OnLine Ker 24144;
24.  Om Prakash Daulat Ram Nogaja Vs. Deputy Director,   ED, First Appeal No. 967 of 2010, Bombay HC, dated  th  29    September 2011;
   
25.  Ram   Krishna   Bedu   Rane   Vs.   State   of   Maharashtra,   (1973) 1 SCC 366;
26.  R. Janakiraman Vs. State, represented by Inspector of   Police, CBI, (2006) 1 SCC 697;
27.  Obulapuram Mining Company Pvt. Ltd and others Vs.   Joint   Director,   Directorate   of   Enforcement,   Writ  ED Vs. A. Raja and others            Page 95 of 105 Petition Nos. 5962, 11442 and 11440­11441 of 2016  (GM­MM­C)   before   High   Court   of   Karnataka,   dated  th  13    March 2017;
   
28.  Gurcharan Singh Vs. Union of India, 2016 SCC OnLine   Del 2493;
29.  Prakash Singh Badal and another Vs. State of Punjab   and others, (2007) 1 SCC 1;
30.  R Vs. GH, [2015] UKSC 24; 
31.  State of Punjab Vs. Barkat Ram, AIR 1962 SC 276; 
32.  Badaku  Joti Svant Vs. State of Mysore, AIR 1966 SC   1746;
33.  Ramesh Chandra Mehta Vs. State of West Bengal, AIR   1970 SC 940;
34.  State of UP Vs. Durga Prasad, (1975) 3 SCC 210; 
35.  Balkishan   A.   Devidayal   Vs.   State   of   Maharashtra,   (1980) 4 SCC 600;
36.  Raj   Kumar   Karwal   Vs.   Union   of   India   and   others,   (1990) 2 SCC 409;
37.  Directorate  of   Enforcement  Vs.  Deepak   Mahajan   and   another, (1994) 3 SCC 440;
38.  Percy Rustomji Basta Vs. State of Maharashtra, 1971   (1) SCC 847;
39.  K.   I.   Pavunny   Vs.   Assistant   Collector   (HQ),   Central   Excise Collectorate, Cochin, (1997) 3 SCC 721;
40.  Kanhiyalal Vs. Union of India, (2008) 4 SCC 668; 
41.  Girish Raghunath Mehta Vs. Inspector of Customs and   another, 2016 SCC OnLine SC 931;
42.  Assistant Collector of Central Excise, Rajamundry Vs.   Duncan Agro Industries Ltd. and others, (2000) 7 SCC  53;
43.  Jethamal   Pithaji   Vs.   The   Assistant   Collector   of   Customs, Bombay and another, (1974) 3 SCC 393;
44.  Nishi Kant  Jha  Vs. The  State of  Bihar, 1969 (1) SCC   347; and
45.  Gulam   Hussain   Shaikh   Chougule   Vs.   S.   Reynolds,   Supdt. Of Customs, Marmgoa, (2002) 1 SCC 155.

150. I may note that I have carefully gone through the  entire case law cited at the bar by the parties.

ED Vs. A. Raja and others            Page 96 of 105

Relevant provisions of law

151. Let me take note of relevant provisions of the Act as  applicable to the facts of the case.

152. Section   2(1)(u)   defines   "proceeds   of   crime"   as  under: 

"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".

153. Section 2(1)(v) defines "property" as under:

"'property'  means   any   property   or   assets   of   every  description,   whether   corporeal   or   incorporeal,  movable   or   immovable,   tangible   or   intangible   and  includes deeds and instruments evidencing title to,  or   interest   in,   such   property   or   assets,   wherever  located"

154. Section 2(1)(x) defines "schedule" as under:

"'Schedule' means the Schedule to this Act"

155. Section   2(1)(y)   defines   "scheduled   offence"   as  under:

"'scheduled offence' means­
(i)   the   offences   specified   under   Part   A   of   the  Schedule; or
(ii)   the   offences   specified   under   Part   B   of   the  Schedule if the total value involved in such offences  is thirty lakh rupees or more; or
(iii)   the   offences   specified   under   Part   C   of   the  Schedule"

156. Section 3 defines the offence of "money­laundering" 

ED Vs. A. Raja and others            Page 97 of 105
as under: 
"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,   possession,   acquisition   or   use   and  projecting or claiming it as untainted property shall  be guilty of offence of money­laundering."

157. Section   4   provides   punishment   for   money­ laundering and reads as under:

"Whoever commits the offence of money­laundering  shall be punishable with rigorous imprisonment for a  term   which   shall   not   be   less   than   three   years   but  which may extend to seven years and shall also be  liable to fine.
................................................................................... ................................................................................."

158. There is a schedule attached to the Act. It contains a  list of various enactments and the offences created thereunder,  which   are   to   be   treated   as   scheduled   offences.   Prevention   of  Corruption   Act,   1988   is   one   of   the   Acts   mentioned   in   the  schedule. Section 7 of this Act pertains to public servant taking  gratification   other   than   legal   remuneration   in   respect   of   an  official act and Section 13 relates to criminal misconduct by a  public   servant.   Both   of   these   offences   are   thus   scheduled  offences as per Section 2(1)(y) of the Act extracted above.

159. In brief, "proceeds of crime" is a property derived by  any person as a result of criminal activity relating to a scheduled  offence. Anyone who directly or indirectly attempts to indulge  or   knowingly   assists   or   knowingly   is   a   party   or   is   actually  ED Vs. A. Raja and others            Page 98 of 105 involved in any process or activity connected with proceeds of  crime, including its concealment, possession, acquisition or use  and projecting or claiming it as untainted property commits the  offence   of   money­laundering.   Thus,   for   commission   of   an  offence   of   money­laundering,   there   should   be   a   scheduled  offence and out of that offence, the accused must have derived  or   obtained   proceeds   of   crime   and   having   obtained   such  proceeds, must have projected or claimed it as untainted. 

160. Thus,   "Proceeds   of   crime"   is   the   essence   and   an  indispensable element of the offence of money­laundering.  It is  the   core   constituent   of   the   offence.   Without   the   existence   of  proceeds   of   crime,   there   cannot   be   any   commission   of   an  offence   of   money­laundering.   It   is   only   when   "proceeds   of  crime" is projected or attempted to be projected as untainted  property, the offence of money­ laundering arises.  

161. In brief, the ingredients of money­laundering are as  under: 

(a)    Commission of a scheduled offence;
(b)    "Proceeds   of   crime",   that   is,   property,   is   derived   or  

obtained by the accused as a result of criminal activity   relating to such scheduled offence;

(c) Such   "proceeds   of   crime"   is   projected   as   untainted   property.

162. In nutshell, the existence of a scheduled offence and  emergence of "proceeds of crime" therefrom, is sine qua non for  the   existence   of   the   offence   of   money­laundering.   In   an  ED Vs. A. Raja and others            Page 99 of 105 authority reported as  M. Shobana Vs. The Assistant Director,  Directorate   of   Enforcement,   Government   of   India,  MANU/TN/1994/2013,  Hon'ble   High   Court  of   Madras  observed in paragraphs 28 to 32 as under:

"28.  From   the   aforesaid   definition   of   'Offence   of  Money­Laundering'   mentioned   in   Section   3,   the  terms   'Money   Laundering'   can   be   said   to   be   any  process   or  activity  connected  with  the   proceeds  of  crime and projecting or claiming proceeds of crime  as an untainted property.  In plain language, it can  safely   be   stated   that   'Money­Laundering'   is  projection of the proceeds of crime as an untainted  property.
29.  Also   that,   the   words   'Proceeds   of   Crime'   are  defined under Section 2(u) of the Act. '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.
30.  The   'Offence   of   Money­Laundering'   relates   to  proceeds of crime derived from a scheduled offence.  Scheduled Offences are mentioned under Part A of  the schedule of the Prevention of Money­Laundering  Act, 2002 and (2) for offences specified under Part C  of   the   Schedule   viz.,   having   cross   border  implications etc.
31.  Indeed,   the   'Offence   of   Money­Laundering'   as  defined under the Prevention of Money­Laundering  Act, centres around the 'Proceeds of Crime'.
32.  Money   Laundering   is   the   illegal   practice   of  filtering   'Dirty   Money'   or   Ill­gotten   gains   through  series   of   transactions  until  the   funds  are   'clean'   or  appear to be the proceeds from legal activities (vide  U.S. Comptroller of Currency September 2000)."
ED Vs. A. Raja and others            Page 100 of 105

Thus,   offence   of   money­laundering   arises   from  "proceeds of crime" derived from a scheduled offence.

163. What is case of the prosecution? Its case is that Sh.  A.   Raja  received   illegal   gratification   of   Rs.   200   crore   for   the  favours shown by him to STPL in the matter of grant of thirteen  UAS licences and allocation of spectrum in the year 2008­09. It  is the case of the prosecution that illegal gratification of Rs.200  Crore was paid by companies of DB Group through partnership  firm   Dynamix   Realty,  Kusegaon   Fruits   and   Vegetables   (P)  Limited and  Cineyug Films (P) Limited, which was ultimately  parked   in   Kalaignar   TV   (P)   Limited.   It   is   the   case   of   the  prosecution   that   subsequently   on   the   registration   of   criminal  case by CBI and arrest of Sh. A. Raja, this amount was returned  and this was done by executing several ex­post documents to  project   this   amount   as   untainted,   that   is,   regular   commercial  transactions. Hence, this amount of Rs. 200 crore was derived  from a criminal activity relating to a scheduled offence and, as  such,   constituted   "proceeds   of   crime"   and   these   "proceeds   of  crime"   were   projected,   both   during   transfer   from   Dynamix  Realty to  Kalaignar TV (P) Limited  and vice versa, as genuine  business transactions and these acts constituted an offence of  money­laundering by all the accused involved in the case. 

164. I may note that I have deliberately quoted in extenso  the contents of the complaint to emphasize that the instant case  is almost entirely based on the CBI charge sheet, particularly in  respect   of   generation   of   "proceeds   of   crime".   For   ready  ED Vs. A. Raja and others            Page 101 of 105 reference,   paragraphs   51   and   68,   referred   to   above,   are  extracted as under:

"51. Investigation under the Act, inter alia, revealed  that proceeds of crime to the tune of Rs. 200 crore  was   paid   by   Dynamix   Realty   to   KTV   through  Kusegaon   Fruits   and   Vegetables   (P)   Limited   and   Cineyug Films (P) Limited . This payment was illegal      gratification for and on behalf of A. Raja in lieu of  illegal   favours   given   to   STPL   by   A.   Raja.   These  actions of A. Raja constitute criminal acts under the  provisions of IPC and PC Act as stated in the charge  sheets   filed   by   the   CBI.   The   individuals   and   the  firms/ companies involved in the transfer of Rs. 200  crore are inter connected.
68.  It   is   revealed   in   the   investigation   that,  simultaneously, a sum of Rs. 200 crore was arranged  by   the   owners   and   controllers   of   STPL   and  transferred   the   same   to   KTV,   using   various  companies as carriers. The amount of Rs. 200 crore  is the illegal gratification in lieu of allotment of UAS  licence to STPL by A. Raja and others, as revealed in  the charge sheet filed by the CBI."

165. Perusal of these two paragraphs reveal that alleged  "proceeds   of   crime"   were   generated   for   the   favours   allegedly  shown by Sh. A. Raja to STPL in the matter of grant of thirteen  UAS   licences.   Thus,  the  entire   case   hinges  upon   "proceeds  of  crime" of Rs. 200 crore, which were generated when DB Group  paid   an  illegal   gratification  of   Rs.   200   crore   to   Sh.  A.   Raja,  which was parked in Kalaignar TV (P) Limited. 

166. However, vide my separate judgment dated today, in  the case of scheduled offence titled CBI Vs. A. Raja and others,  all   accused   have   been   ordered   to   be   acquitted.   In   view   of  ED Vs. A. Raja and others            Page 102 of 105 acquittal of accused in the case relating to scheduled offence,  there   are   no   "proceeds   of   crime".   "Proceeds   of   crime"   is   the  foundational   fact   for   the   offence   of   money­laundering.   Since  there  are   no  "proceeds  of  crime",   there   can  be   no  offence   of  money­laundering, as nothing remains to be laundered. Thus,  the very base of the instant case is gone and the alleged offence  stands wiped out.

167. Since   there   are   no   "proceeds   of   crime",   in   my  humble opinion, there is no need to discuss other issues based  on   evidence   led   by   the   parties,   as   that   would   amount   to   an  exercise, not only in speculation but also in futility, as the very  basic   fact   required   for   constitution   of   an   offence   of   money­ laundering, that is, "proceeds of crime", is knocked out. 

168. Accordingly, all accused are entitled to be acquitted  and are acquitted. 

Disposal of property

169. In the instant case, as per para 5.2 of the complaint,  property worth Rs. 223.55 crore of DB group of companies and  its associates has been attached by ED. Attachment Order,  Ex  PW 2/A, shows the attached properties. However, in view of the  acquittal of the accused, necessary order is also required to be  passed relating to attached properties. 

170. Let me take note of the legal position on this issue.

171. Clauses   5   &   6   of   Section   8   of   the   Act   deals   with  disposal   of   property,   both   in   case   of   conviction   as   well   as  acquittal by the Special Court. These clauses read as under: 

ED Vs. A. Raja and others            Page 103 of 105
"(5) Where   on   conclusion  of  a  trial  of  an  offence  under   this   Act,   the   Special   Court   finds   that   the  offence of money­laundering has been committed, it  shall   order   that   such   property   involved   in   the  money­laundering   or   which   has   been   used   for  commission of the offence of money­laundering shall  stand confiscated to the Central Government.
(6) Where on conclusion of a trial under this Act,  the Special Court finds that the offence of money­ laundering has not taken place or the property is not  involved in money­laundering, it shall order release  of such property to the person entitled to receive it."

(All underlinings by me for supplying emphasis) Thus,   in   terms   of   sub­clause   (6)   of   Section   8,   as   noted  above,   in   case   Special  Court   finds  that   no  offence   of  money­ laundering  has   taken   place,   it   shall  order  release   of   attached  properties to person(s) entitled to receive it. 

I may add that the prosecution argued that even in  case   of   acquittal,   under   Clause   6   referred   to   above,   Special  Court is empowered to confiscate the property, as the word used  in the clause is "finds" and not "acquittal".  It is the case of the  prosecution that use of word "finds" in contrast to "acquittal" in  the clause gives power to the Court to order confiscation of the  attached   property,   even   in   case   of   acquittal   of   accused.  However,   I   do   not   find  any  merit   in   the   submission   as  word  "find" refers to a conclusive decision of not guilty, amounting to  acquittal of the accused. For ready reference, I may note that  Section   248   of   CrPC,   heading   of   which   is   "Acquittal   or  Conviction" also uses the words "finds the accused not guilty, he  ED Vs. A. Raja and others            Page 104 of 105 shall record an order of acquittal".  Thus, the word "finds" refers  to   conclusive   decision   of   "acquittal"   or   "conviction"   and   not  something   in   between   which   empowers   Court   to   order  confiscation   of   property   even   in   case   of   acquittal.   The  submission of the prosecution is contrary to law.

172. In   terms   of   the   above   legal   position,   properties  attached in the instant case by the Enforcement Directorate, are  ordered to be released to the persons from whom the same were  attached, after the time for filing of appeal is over. Regarding Bail Bonds

173. The bail bonds of the accused are hereby cancelled  and sureties stand discharged. Documents, if any, of the sureties  be returned to them after cancellation of endorsement thereon,  if any. 

Appearance before Hon'ble Appellate Court

174. In   terms   of   Section   437A   CrPC,   each   accused   is  directed to furnish bail bond in the sum of Rs. Five lac with one  surety   in   the   like   amount   for   appearance   before   the   Hon'ble  Appellate Court as and when required. 

175. If   there   is   any   document   seized   from   any   person  during investigation, the same be also returned to the person  concerned after the time for filing of appeal is over. 

176. File be consigned to the Record Room.

Announced in open Court                               (O.P. Saini)
today on 21.12.2017                      Spl. Judge/CBI(04)/ PMLA
                                              (2G Spectrum Cases)
                                                      New Delhi

ED Vs. A. Raja and others                                  Page 105 of 105