High Court Jharkhand High Court

Sanjay Kumar Choudhary vs Govt. Of India & Anr. on 2 December, 2009

Jharkhand High Court
Sanjay Kumar Choudhary vs Govt. Of India & Anr. on 2 December, 2009
              In the High Court of Jharkhand at Ranchi

                    W.P.(Cr.) No.419 of 2009

              Sanjay Kumar Choudhary .......................................Petitioner

                    VERSUS

              Government of India through the
              Director, Directorate f Enforcement and another... Respondents

              CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

              For the Petitioner: M/s.Indrajit Sinha and Kumar Vimal
              For the Respondents: M/s. A.K.Das and A. Arohi Bhalla

Reserved on 19.11.09.                                 Pronounced on 2.12.09.

4. 2.12.09

. A complaint bearing complaint case no.9 of 2009 was lodged

in the court of Special Judge (Vigilance) -cum- Additional Judicial

Commissioner, Ranchi by the complainant Rajiv Sharma alleging

therein that the then Chief Minister Shri Madhu Koda, on being

elected from one of the Assembly Constituencies, held office of the

Minister, Mines and Co-operative, from February, 2005 to

September, 2006 and then the office of the Chief Minister from

September, 2006 to August, 2008. During the aforesaid period he

amassed huge properties moveable as well as immovable by

indulging in corrupt practices for embezzlement of the public fund

in collusion with Vinod Sinha and Sanjay Kumar Choudhary

(petitioner). While holding the said offices, he entered into an

agreement (M.O.U) with 44 big Industrial Houses to set up the

industries in the State of Jharkhand and thereby he received bribe

through Vinod Sinha and this petitioner. Having acquired ill-gotten

money in crores in connivance with Vinod Sinha and this petitioner,

they purchased/invested money in number of Companies not only

in India but also at abroad including Dubai where crores of rupees

were transferred through Hawala. That apart, money was also

invested in crores in purchasing land and also in purchasing Mines

in a foreign country, namely, Liberia. The complainant has also
2

alleged that other Ministers named in the complaint petition also

amassed huge properties by illegal means.

Learned court below on receiving the said complaint

forwarded it to the Officer-in-Charge, Vigilance Police Station,

Ranchi under section 156(3) of the Code of Criminal Procedure for

its institution and investigation. Accordingly, it was registered as

Vigilance P.S. case no. 9 of 2009 under Sections 420, 423, 424,465

read with Section 120B of the Indian Penal Code and also under

Sections 7, 10,11 and 13 of the Prevention of Corruption Act,

1988.Subsequently, on the basis of the allegation made in the

vigilance case, Enforcement Directorate lodged Enforcement Case

Information Report ( ECIR) against Shri Madhu Koda and other

Ministers including this petitioner and other persons alleging therein

that there has been reasons to believe from the facts disclosed in

the vigilance case that the accused persons under criminal

conspiracy acquired huge assets both in India and outside India by

indulging themselves in criminal act under the Indian Penal Code

and also under the Prevention of Corruption Act and as such, prima

facie, materials or there to form an opinion that the offence of

money laundering has been committed which is punishable under

Section 4 of the prevention of Money Laundering Act, 2002

(hereinafter referred to as ‘the Act’).

Being aggrieved with the lodgment of the said Enforcement

Case Information Report (ECIR), the instant application has been

filed on behalf of the petitioner praying therein to quash the entire

criminal proceeding of Enforcement Case Information Report

No.ECIR/0/PAT/09/AD.

The said prosecution has been sought to be quashed on the

ground that unless and until it is established that accused persons

acquired properties by committing an offence under Sections 420,
3

423, 424 read with Section 120B of the Indian Penal Code, one in

terms of Section 3 of Act can not be said to have acquired property

with the proceeds of crime and projected it as untainted property.

Thus, it was submitted that the instant prosecution by the

Enforcement Directorate under Section 4 of the Act is pre-matured

and is liable to be quashed.

Learned counsel appearing for the petitioner in this respect

submits that one can be held liable for an offence under Section 4

of the Act, if he is involved in any process or activities with the

proceeds of Schedule offence and not any other offence but

surprisingly, the petitioner and others are being prosecuted on the

premise that the properties acquired by the money are proceeds of

the crime committed under Sections 420, 423, 424 of the Indian

Penal Code but those offences were declared to be the Scheduled

offences under the prevention of Money Laundering (Amendment)

Act, 2009 which came into force with effect from 6.3.2009

whereas Shri Madhu Koda did hold post of Chief Ministership from

September, 2006 to August, 2008 and, therefore, the petitioner or

any other accused cannot be said to have acquired properties in

connivance with other accused with the proceeds of the crime and

as such, the prosecution under Section 4 of the Act is quite bad.

Learned counsel further submits that before proceeding with

the prosecution under Section 4 of the Act, the prosecuting agency

needs to establish that Scheduled crime/crimes have been

committed and out of proceeds of such crime properties have been

acquired which have been projected as untainted properties which

stand gets substantiated from the provision of the Act relating to

attachment as proviso to Section 5 does stipulate that unless

report in terms of Section 173 of the Code of Criminal Procedure in

relation to Scheduled offence is submitted, provision of attachment
4

needs not be resorted to. Thus, when such restriction has been put

under the statute in the matter of attachment of the property

acquired by the tainted money, one can easily comprehend that the

Legislature would not have intended to get the prosecution

launched under the Act unless it is established first that any

Scheduled offence has been committed. But, surprisingly, instant

prosecution has been launched only on the vague allegations that

too nastly on Newspaper reportings about the indulgence of the

accused persons in the schedule offence and hence, the instant

proceeding is nothing but an abuse of the process of law and

hence, it be quashed.

As against this, learned counsel appearing for the

respondents submits that as per the allegation made in the ECIR,

the petitioner and other accused persons in collusion/connivance

with the public servant acquired huge properties not only in India

but even at abroad, description of which has been given in the said

report, by the proceeds of crime committed under the Indian Penal

Code and also under the Prevention of Corruption Act. Taking that

fact into consideration and also the assets of the public servants

including the then Chief Minister disclosed at the time of filing

nomination on the eve of election, there was every reason on the

part of the informant to believe that offence of money laundering

has been committed and as such, the said report never warrants to

be interfered with by this Court.

Before adverting to the submission advanced on behalf of

the parties, one needs to take notice of the provision as contained

in Section 3 of the Act which speaks about the offence of money

laundering:

” Office of money-laundering – Whosoever directly or
indirectly attempts to indulge or knowingly assists or
knowingly is a party or is actually involved in any
5

process or activity connected with the proceeds of
crime and projecting it as untainted property shall be
guilty of offence of money-laundering.

Section 4 of the Act which prescribes the punishment of

money laundering reads as under:

“Punishment for money-laundering- Whoever commits
the offence of money-laundering 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 which may
extend to five lakh rupees:

Provided that where the proceeds of crime involved
in money-laundering relates to any offence specified
under paragraph 2 of Part A of the Schedule, the
provisions of this section shall have effect as it for the
words “which may extend to seven years”, the words
“which may extend to ten years” had been
substituted.”

Amplitude of the provision as contained in Section 3 appears

to be quite wide as anyone who gets himself involved directly or

indirectly or assists in the activity connected with the proceeds of

crime and projecting it as untainted property shall be guilty for the

offence of money-laundering.

The allegations made in the complaint upon which first

information report was lodged by the vigilance and then ECIR was

drawn do indicate about the involvement of this petitioner in the

activities whether it relates to purchase of the companies or mines

or investment of monies in companies/mines at abroad or

purchase of the land by the proceeds of the crimes which were

committed under the Indian Penal Code and also under the

Prevention of Corruption Act with the aid and abetment of the

petitioner. However, submission advanced on behalf of the

petitioner that one cannot be said to have committed offence of

money-laundering unless it is established that, that person has

committed crime proceeds of which is being projected as untainted

property is only to be noticed to be rejected. The provision as

contained in Section 3 never does suggest that the offence of
6

money-laundering can be launched only when one is found guilty of

a crime, proceeds of which has been projected as untainted

property, rather the offence of money-laundering as defined under

Section 3 unambiguously prescribes that anyone, who directly or

indirectly meddles with the property connected with the proceeds

of the crime projecting it as untainted property, is liable to be

punished for the offence of money-laundering. However, learned

counsel by taking cue of the first proviso of Section 5 of the Act

tried to impress upon that proceeding relating to attachment of the

property acquired through tainted money can only be initiated

under the Act after submission of the report under Section 173 of

the Code of Criminal Procedure. No doubt such provision is there

but that seems to have been made purposely as any proceeding

relating to attachment of the property would be affecting the right

of the parties. Moreover, the second proviso of Section 5 does

prescribe that authority can resort to the provision of attachment

before submission of the police report under Section 173 of the

Code of Criminal Procedure, if there has been reason to believe

that if the property involved in money-laundering is not attached, it

would likely to frustrate any proceeding under this Act. Thus, the

petitioner cannot draw any strength from the provision contained in

the first proviso of Section 5 that prosecution for offence of money-

laundering cannot be launched unless it is established that the

person has committed crime proceeds of which is being projected

as untainted property.

In the instant case, the officers of the Enforcement

Directorate having taken notice of assets of the then Chief Minister

possessing at the time of filing nomination and the ill-gotten money

acquired during his tenure as Minister and the Chief Minister which

was allegedly invested through this petitioner and other accused
7

persons in acquiring number of companies in India and even at

abroad and also purchase of land of the value more than crores,

there was every reason to believe on the part of the officers of the

Enforcement Directorate that offence of money-laundering has

been committed.

The other submission is to the effect that the then Chief

Minister has been alleged to have acquired huge properties by

committing offence under Sections 420, 423, 424 read with Section

120B of the Indian Penal Code and proceeds thereof is a subject

matter of the offence of money-laundering but the aforesaid

offences has been incorporated in Part B of paragraph 1 with

effect from 6.3.2009 whereas tenure of Shri Madhu Koda as

Minister was from February, 2005 to September, 2006 and as Chief

Minister from September, 2006 to August, 2008 and therefore, the

petitioner even in the face of allegation that he associated himself

with the activities of the proceeds of the crime cannot be said to

have committed offence under Section 3 of the Act as the money

from which properties have been alleged to have been acquired

can not be said to be proceed of crime. Such submission is devoid

of any merit on the face of the provision as contained in Section 3

itself. I have already noticed that one can be said to have

committed offence of money- laundering if he directly or indirectly

associates himself with the activities connected with the proceeds

of the crime projecting it as untainted property. Proceeds of crime

as defined under section 2(u) 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. It be noted that during the period when the then Chief

Minister is said to have amassed the properties, Sections 7 and 10

of the Prevention of Corruption Act were very much scheduled
8

offences and therefore, the properties found in India or abroad has

rightly been taken by the prosecuting agency to be proceeds of

crime. Admittedly, the petitioner is not a public servant but in view

of the allegation disclosing therein the act of abetment of this

petitioner towards commission of the said offences, he can not

escape from the liability of the offence under Section 7 of the

Prevention Act.

Thus, in the facts and circumstances as stated above, I do

not find any merit in this application. Hence, it is dismissed.

( R. R. Prasad, J.)

ND/