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 18, Cited by 0]

Delhi District Court

State vs . Shahzad Ahmad @ Pappu on 25 July, 2013

      IN THE COURT OF SH RAJENDER KUMAR SHASTRI
           ADDL. SESSIONS JUDGE­02:SOUTH EAST
                SAKET COURT: NEW DELHI 


IN RE:                                                  ID No. 02403R0176482010
SC No. 42/10
FIR No. 208/08
PS Jamia Nagar


State                   Vs.   Shahzad Ahmad @ Pappu
                              S/o Sh. Siraj Ahmad
                              R/o Rehmani Manjil, Jalandhari, 
                              Sadar City, Ajamgarh, U.P.  
__________________________________________________________
Date of Institution              :     26.05.2010
Date of arguments                :     20.07.2013
Date of judgment                 :     25.07.2013


JUDGMENT

Entire National Capital of India i.e. Delhi was shaken on 13.09.2008 when five bombs in a chain exploded at different places in its hurt i.e. Connaught Place, Karol Bagh, Greater Kailash and India Gate. Connaught Place and Karol Bagh are commercial hubs of Delhi. Greater Kailash is a posh colony, which gives shelter to salt of its population, while India Gate is a historical and picnic spot, which remain generally crowded. 26 innocent persons lost their lives, while 133 suffered injuries. Five FIRs numbered as 168/08, 130/08, 293/08, SC No. 42/10 1 of 46 418/08 and 419/08 were registered in PS Karol Bagh, Greater Kailash, Tilak Marg and Connaught Place respectively. An outfit 'Indian Mujaheddin took responsibility of these blasts by sending e­mails to various electronic and print media. Special Cell of Delhi Police took the task of investigation. A team under the supervision of Inspector Mohan Chand Sharma was formed to trace out the culprits. When injured started recuperating in hospitals and dead bodies were put to rest, public could take their sleeps well but not the police. In the morning of 19.09.2008 when people were in the process of waking up, the police was engrossed in planning to nab the suspects. SI Rahul Kumar (now Inspector) lodged a complaint (Ex. PW­8/C), narrating the incident as:­ " Today (19.09.2008) at around 8.00 am, a specific information was received to Inspector Mohan Chand Sharma that Bashir @ Atif alongwith associates is residing in the top floor Flat No. 108 of L­18, Batla House, Delhi. This information was lodged in Daily Diary and discussed with senior officers. After discussion with senior officers, as per their directions, a team led by Inspector Mohan Chand Sharma consisting of Inspector Sanjay Dutt, SI Dharmender, Kumar, SI Ravinder Kumar Tyagi, SI Dalip Kumar, SI Rakesh Malik, SI Devender Singh, ASI Anil Tyagi, HC Balwant Singh, HC Rajbir Singh, HC Satyender Kumar (No. 391/SB), HC Satyender Kumar (No. 397/SB), HC Vinod Gautam, HC Hansraj, HC Udaivir Singh, HC Manish Kumar, Ct. Gurmeet, Ct. Sandeep, Ct. Birender Negi and Ct. Rajeev including me, was formed to act upon the information. At about 9.30 am, the team left the office of Special Cell NDR with arms SC No. 42/10 2 of 46 and ammunition in our private cars and two two­wheelers to apprehend him and his associates. At about 10.30 am, the team of special cell reached Batla House and requested 7­8 passerby persons to join raiding party after apprising them about contents of information, but none joined by giving genuine excuses. Without wasting further time, Inspector Mohan Chand Sharma briefed the entire team and the team reached at L­18, Batla House, Delhi and surrounded the building. At about 11.00 am, Inspector Mohan Chand Sharma alongwith SI Dharmender Kumar, SI Ravinder Kumar Tyagi, HC Balwant Singh, HC Udaivir Singh, HC Satyender (No. 397/SB) and myself entered into the building to conduct raid at flat No. 108, L­18, Batla House, Delhi, whereas other team members were deployed at ground floor to cover the building. Inspector Mohan Chand Sharma knocked at the main door of the flat by disclosing his identity, but when the occupants of the flat did not respond, then the team tried to enter into the flat. The main door was found bolted from inside, but the side door was found not to be bolted and it was pushed.

Immediately, the team members went inside the flat in order to apprehend the suspects. No sooner did the team entered inside the flat, the occupants of the flat opened fire upon police party. The team members also fired in self defence to apprehend the terrorists. In between, Sh. Sanjeev Kumar Yadav, ACP NDR alongwith Inspector Ramesh Chandra Lamba, SI Bhoop Singh, SI Harender Kumar, ASI Satish Kumar, ASI Shahjahan and other staff also reached at the spot. During the cross firing, Inspector Mohan Chand Sharma and HC Balwant Singh sustained bullet injuries. Two militants also sustained bullet injuries in cross firing, while two other militants managed to escape from the flat while firing on the police party. The injured police officers and the militants were immediately removed to hospital. One of the militants namely Mohd. Saif, son of Sh. Shadab Ahmad, resident of Village & PO Sanjarpur, PS Sarai Meer, Tehsil SC No. 42/10 3 of 46 Nijamabad, District Ajamgarh (UP) surrendered before the police party. The names of the escaped militants were revealed by Mohd. Saif as Junaid and Pappu. During the cursory search of the flat, one A.K. Series rifle alongwith two magazines containing 30 live rounds each was recovered from the far end right side room of the militants besides two pistols of .30 bore lying near the two injured militants. The militants have obstructed the police party in discharging their official duties and fired with intent to kill the police officials."

The complaint was endorsed by Inspector J.S. Joon, on the basis of which FIR No. 208/08 was registered in PS Jamia Nagar for offence punishable U/s 186/353/307/332/34 IPC and U/s 25 and 27 of The Arms Act.

Apart from aforesaid complaint, one Ovais Malik, resident of House No. J­1/A, 4th Floor, Batla House set legal machinery into motion, by informing police control room, that he heard sound of firing between 10.30­11.15 am.

During investigation, IO Inspector J.S. Joon found following articles lying in that flat:­ KF049MM22, 8 empty cartridges (fired) having marking of 7.62/2S S&B and three empty cartridges (fired) having marking of KF01A7 and 13 fired bullets. One A.K Series Rifle alongwith two magazines and 60 live cartridges from right side bed room of that flat, one pistol of .30 bore from drawing room alongwith one live cartridge in its chamber having marking of "CAL.30 SC No. 42/10 4 of 46 MAUSER MADE CHINA BY NORINCO" written on its barrel, one another .30 bore pistol having marking of "A1 INTERNATIONAL A1"

on one side of its barrel and "C­33097" on the other side of barrel from left side bed room of that flat. One bullet proof jacket stated to have been worn by HC Rajbir Singh having marking of two bullets. IO seized all these as well as took blood samples from right side wall (pillar) near door, lobby, near drawing room gate, near dustbin drawing room, middle of drawing room, stairs, outside the flat and from left side bed room. He also seized a blood stained piece of mattress found lying in the drawing room, swab from holes made on the walls by the impact of bullets. All these were kept in different pulandas and sealed by seal of J.S. Two injured occupants who were known as Mohd. Atif Ameen and Mohd. Sajid were declared as brought dead at AIIMS Hospital, while Inspector M.C. Sharma succumbed to injuries in Holy Family Hospital. Due to death of said Inspector, Section 302 IPC was also added during investigation.
IO collected death summary of Inspector M.C. Sharma. Board of Doctors conducted postmortem on the dead body of deceased Mohd. Atif Ameen and Mohd. Sajid. Similarly, another Board of Doctors conducted postmortem on the dead body of Inspector M.C. Sharma. IO collected said reports as well as MLC of injured HC SC No. 42/10 5 of 46 Balwant Singh.
Investigation of the case was assigned to crime branch vide an order dated 01.10.2008. On the request of IO, Director CFSL alongwith his team inspected scene of crime. IO seized weapons used by members of raiding party on 18.10.2008, collected photographs of scene of incident, photocopy of log book of PCR van E­23 and E­25 and recorded statements of witnesses U/s 161 Cr.P.C. While investigating the case FIR No. 166/08 registered in PS Karol Bagh, ACP Sanjeev Kumar Yadav seized one passport belonging to Shahzad Ahmad @ Pappu on the pointing of said Mohd. Saif from that flat apart from several other articles. Teams were sent to Ajamgarh in search of absconding accused.
On 06.02.2009, IO requested the court for issuing NBWs against accused Shahzad Ahmad @ Pappu and Ariz Khan @ Junaid. Same were issued by the court to be executed till 20.02.2009. On 10.02.2009, SI Naresh Sangwan alongwith Ct. Subhash went to Ajamgarh for execution of said NBWs, but both of said accused absconded and the process could not be executed. On 20.02.2009, process U/s 82 Cr.P.C was ordered to be issued against both of said accused. Apart from said process, process U/s 83 Cr.P.C was also issued against said accused, but no movable or immovable property was found in the name of said accused and hence process remained SC No. 42/10 6 of 46 unserved. On 03.07.2009, both of said accused were declared as proclaimed offenders by the court.
On 01.02.2010, accused Shahzad Ahmad @ Pappu was arrested by ATS of Lucknow (U.P). On being interrogated, said accused gave disclosure statement. On 03.02.2010, accused was produced before the court of Ld. ACMM (South East). IO filed an application seeking TIP of said accused, but same refused to participate and hence no TIP could be conducted. On an application filed by IO, accused Shahzad Ahmad @ Pappu was remanded in police custody for three days. The accused led police party on 04.02.2010 to a bridge of Gang Nehar and pointed out a place, stating that same had thrown weapon of offence there in the evening of 19.09.2008, but no such weapon could be recovered due to strong flow of water.
IO took voice sample of accused Shahzad Ahmad @ Pappu to get the same matched with voice already obtained by him during monitoring of mobile phone No. 9811004309 stated to be belonging to Atif Ameen. The IO came to know that accused Shahzad Ahmad @ Pappu had got railway reservation done for 24.09.2010 from Delhi to Ajamgarh by Kafiyat Express. IO seized copies of CDR/ CAF/ Ownership detail and railway reservation chart of that day.
After completion of investigation, police filed report U/s 173 Cr.P.C, indicting accused Mohd. Atif Ameen @ Bashir, Mohd. Sajid SC No. 42/10 7 of 46 (both died), Ariz Khan @ Junaid (PO) and Shahzad Ahmad @ Pappu for offences punishable U/s 186/ 353/ 333/ 307/ 302/ 34/ 201/ 174A IPC. No offence was made out against Mohd. Saif @ Rahul @ Sameer.
Accused Mohd. Shahzad was charged by order of this court on 04.02.2011 for offences punishable U/s 186/34, 353/34, 333/34, 302/34 and 307/34 IPC. Same was also charged for offence punishable U/s 201 IPC and again for offence punishable U/s 27/54/59 Act and further for offence punishable U/s 174A IPC. Accused pleaded "not guilty" for all these offences and claimed trial.
In order to bring around its case, prosecution examined 70 witnesses. These are aptly categorized by Ld. Defence Counsel in his written notes as:­
(i) Eye witnesses - HC Satender (PW­7), Inspector Rahul Kumar (PW­8), ASI Udaivir Singh (PW­11), HC Balwant (PW­14), SI Ravinder Kumar Tyagi (PW­15) and Inspector Dharmender (PW­22).
(ii) Others involved in raid than eye witnesses - HC Gurmeet (PW­4), Inspector Sanjay Dutt (PW­12), SI Anil Tyagi (PW­13), ASI Chhajju Ram (PW­29) and Sh. Sanjeev Kumar Yadav, DCP Special Cell (PW­56).
(iii) Arrest and search - Sh. Bhisham Singh, Addl. DCP (PW­26), HC Azad Singh (PW­33), Inspector Manjeet Tomar (PW­53), SC No. 42/10 8 of 46 Inspector Tej Bahadur Singh (PW­55) and Sh. Ravinder Kumar Singh (PW­64).
(iv) PCR - W/Ct. Nirmal Singh (PW­30), Ct. Satender Kumar (PW­34) and HC Nathi Ram (PW­39).
(v) Investigating officers - Inspector Joginder Singh Joon (PW­66) and Inspector Satish Sharma (PW­68).
(vi) Officials involved in investigation - SI Mahesh Kumar (PW­6), Sh. P.K. Gottam (PW­21), SI Praveen Vats (PW­35), SI Nafe Singh (PW­37), Ct. R.P. Meena (PW­38), ASI Sant Pal Singh (PW­41), HC Sunda Ram (PW­43), HC Giri Raj (PW­49) and Inspector Naresh (PW­65).
(vii) Witnesses of registration of FIR - ASI Saroj Bala (PW­50).
(viii) Maalkhana - HC Rewati Lal (PW­45) and HC Jugender Singh (PW­46).
(ix) Others - SI Mahipal Singh (PW­5), ASI Ram Pal (PW­9), HC Narpat Singh (PW­31), HC Ram Singh (PW­32), HC Vijay (PW­40), ASI Sanjay Arya (PW­42), HC Parmal Singh (PW­44), ASI Azam Khan (PW­48), HC Laxman Singh (PW­51), Inspector Sunil Kumar (PW­52), HC Islamuddin (PW­54), HC Mohan Singh (PW­59), Sh. Alok Kumar, Principal PTC (PW­60), Inspector Suresh Kaushik (PW­61) and ASI Chiranji Lal (PW­70).
SC No. 42/10 9 of 46
(x) Witnesses about call records - Sh. Ajeet Singh, Assistant Nodal Officer from Idea Cellular Limited (PW­17), Sh. Vishal Gaurav, Nodal Officer from Bharti Airtel Limited (PW­24), Sh. Deepak, Alternate Nodal Officer from Vodafone Mobile Services (PW­25) and Sh. G.S. Patnaik, Secretary to the Vice President of India (PW­67).
(xi) Railway Officer - Ms. Shanti Devi (PW­28.
(xii) Judicial Officers and staff - Sh. Sudhir Kumar, Ahlmad in the Court of Sh. Narender Kumar, Special Judge NDPS (PW­10), Sh. Mohan Singh Assistant Ahlmad in the Court of Sh.

Narender Kumar, Special Judge NDPS (PW­23), Sh. Naveen Arora, Senior Civil Judge­cum­RC (PW­57) and Sh. Saurav Kulshrestra, ARC­ cum­Civil Judge (PW­58).

(xiii) Other public persons - Sh. K.N. Masiwal (PW­1), Sh. Abu Talib Akhtar (PW­2), Sh. Syed Ahmed (PW­3), Sh. Moshin Nisar (PW­16), Sh. Ovais Malik (PW­20), Sh. Ravinder Kumar Singh, Addl. S.P, UPATS (PW­64) and Sh. Ajeet Singh, Record Clerk, Record Station, AIIMS Hospital (PW­69).

The accused, when incriminating evidence was put to him while recording his statement U/s 313 Cr.P.C, denied the same as incorrect. As per him, the witnesses examined by prosecution were interested witnesses, he was innocent and was falsely implicated in this case. The accused opted to examine Mohd. Saif, son of Sh. Shadab and SC No. 42/10 10 of 46 Zeeshan, son of Sh. Ehsaan Ahmad. Both of them were examined as DW­1 and DW­2 respectively.

Six witnesses i.e. HC Satender (PW­7), Inspector Rahul Kumar (PW­8), HC Udaivir (PW­11), HC Balwant (PW­14), SI Ravinder Kumar Tyagi (PW­15) and Inspector Dharmender Kumar (PW­22) are stated to be eye witnesses of incident. As stated earlier, FIR in this case was registered on a complaint given by Inspector Rahul Kumar. The latter (complainant) after verifying his complaint (Ex. PW­8/C) gave account of incident in the court, as follow:­ "On 19.09.2008 at about 8.00 am, I was present in the office and Inspector Mohan Chand Sharma informed me telephonically that he had received information through informer that above said Atif @ Bashir is staying in flat No. 108, L­18, Batla House, Jamia Nagar, New Delhi alongwith his associates. He asked me to lodge a DD entry in this regard and to constitute a team for raid. I lodged a DD entry vide DD No. 3 dated 19.09.2008. Attested copy of same is Ex. PW­8/A. A team comprising of Inspector Mohan Chand Sharma, myself, SI Dharmender Kumar, SI Ravinder Tyagi, SI Devender, SI Dalip Kumar, ASI Anil Tyagi, SI Rakesh Malik, HC Manish, HC Satyender Kumar (No. 391/SB), HC Satender Kumar (No. 397/SB), HC Balwant, HC Rajbir, HC Udaivir, HC Rajiv, HC Vinod Gautam and others was formed to act upon this information. I alongwith SI Ravinder Tyagi, HC Balwant, HC Satender, Ct. Sandeep, SI Rakesh Malik, HC Manish, HC Vinod Gautam and Ct. Birender Negi departed from office in a private car and two two­wheelers alongwith arms and ammunition. Rest of members of the team were directed accordingly. DD No.4 was recorded in this regard, copy of which is Ex. PW­8/B. At about 10.15 am, we reached at Abbasi Chowk, SC No. 42/10 11 of 46 Batla House, Jamia Nagar. SI Rakesh Malik and HC Manish were sent to Saheen Bagh, Jamia Nagar to verify one address as directed by Inspector Mohan Chand Sharma. At about 10.45 am, Inspector M.C. Sharma alongwith other team members also reached there. He briefed all of the team members about the raid. The team reached at L­18, Batla House at 11.00 am, where an advance party including Inspector M.C. Sharma, myself, SI Dharmender, SI Ravinder Tyagi, HC Balwant, HC Satender and HC Udaivir was formed to go upstairs to conduct the raid in the flat. Rest of team members were deployed in the street to cover the building. SI Dharmender was sent upstairs posing as Vodafone Executive to find presence of terrorists inside the flat. I and Inspector M.C. Sharma alongwith four other members of the advance party waited at stairs. Within minutes, SI Dharmender came back and informed that some persons were present inside the flat No. 108. Inspector M.C. Sharma alongwith advance party moved and knocked the main door of said flat and disclosed his identity, but no one replied from inside. We tried to open the main door, but it was found bolted from inside. Then we checked the other door, towards left side of the main door and it was found closed but not bolted from inside. Immediately, team entered into the flat to conduct the raid. As soon as we entered in the drawing room of the flat, terrorists already present there fired on police party from two directions. One firing came from drawing room side and other from the left side room of the flat. The team members were trapped in the drawing room and we also fired in self defence. During the shoot out, Inspector M.C. Sharma and HC Balwant sustained bullet injuries. The terrorists present in the drawing room were trying to escape from the flat by opening the main door of the flat while firing on the police party. One terrorist present in the drawing room also sustained bullet injuries and two terrorists managed to escape from the flat while opening fire on the police party. Out of those two terrorists, one is SC No. 42/10 12 of 46 accused Shahzad Ahmad @ Pappu present in court. SI Dharmender and HC Udaivir took injured Inspector M.C. Sharma to the hospital. SI Ravinder Tyagi took injured HC Balwant to the downstairs and handed over to HC Gurmeet to send him to hospital and came back to the flat. The terrorist who fired from the left side room of the flat was still hiding inside the room. I searched for the escaped terrorists. Meanwhile, Sh. Sanjeev Kumar Yadav (ACP Special Cell) alongwith SI Dalip Kumar, HC Rajbir, HC Vinod Gautam and other staff came to the flat. I briefed him about the incident. In between, SI Ravinder Tyagi informed local police about the shoot out. ACP Sanjeev Kumar Yadav, myself and HC Rajbir tried to enter inside the room to apprehend the terrorist present in the left side room. Immediately, one terrorist fired on us. ACP Sanjeev Kumar Yadav fired in self defence and terrorist fell down. We again tried to enter inside the room but the terrorist again fired on us and two of the bullets hit HC Rajbir but he was saved as he was wearing bullet proof jacket. We also fired in self defence and terrorist sustained bullet injuries. On further search of the flat, one Mohd. Saif was found present in the toilet of the left side room. He came out after raising his hand and surrendered before the police party."

PW­8 also stated about a passport belonging to accused Shahzad Ahmad, having been recovered from the spot, in his presence, which was seized by ACP Sanjeev Kumar Yadav, the IO of the case (FIR No. 166/08, PS Karol Bagh), copy of which is marked as Ex. PW­8/A, signed by him at point A. Other eye witnesses of incident i.e. HC Satender (PW­7), HC Udaivir (PW­11), HC Balwant (PW­14), SI Ravinder Kumar Tyagi (PW­15) and Inspector Dharmender Kumar (PW­22) SC No. 42/10 13 of 46 tautologized the story as disclosed by complainant Inspector Rahul Kumar.

HC Satender (PW­7) told further about Inspector M.C. Sharma, having asked SI Rahul Kumar to verify some address of Saheen Bagh, New Delhi. Two officials were sent to verify that address. HC Balwant (PW­14) further stated that he saw three persons inside the flat including accused present in court (Shahzad Ahmad) were firing upon them. During firing, he (PW­14) suffered bullet injury on his right arm. He glanced towards Inspector M.C. Sharma, who had also suffered bullet injuries. He had fallen down on the ground. He (PW­14) had seen bullet injuries on his (Inspector M.C. Sharma) abdomen. Pistol of Inspector M.C. Sharma had fallen on the ground, which was picked up by SI Dharmender. His pistol also fell down, but he managed to pick it by left hand. Two of assailants including accused (Shahzad Ahmad) managed to flee away through front gate, firing upon them. Apart from corroborating the deposition given by PW­8 and other eye witnesses, Inspector Dharmender Kumar (PW­22) stated that Inspector M.C. Sharma after reaching at spot, directed him to go upstairs to flat No. 108, posing as a 'Sales Executive' of Vodafone Mobile Company and also to see whether there was any inmate in that flat i.e. Flat No. 108. On his directions, he went upstairs and found that both of main doors of said flat were unbolted from outside. He heard SC No. 42/10 14 of 46 some voices of inmates in that flat. He went down and apprised said fact to Inspector M.C. Sharma.

HC Gurmeet (PW­4), Inspector Sanjay Dutt (PW­12), SI Anil Tyagi (PW­13), ASI Chhajju Ram (PW­9) and ACP Sanjeev Kumar Yadav (now DCP) (PW­56) are the witnesses, who reached at spot. As per DCP Sanjeev Kumar Yadav (PW­56), on 19.09.2008 at about 8.00­8.30 am, Inspector M.C. Sharma informed him that one of accused of Delhi Serial Blast has taken shelter in Batla House, alongwith his accomplices. He directed him (Inspector M.C. Sharma) to conduct a raid. PW­56 also stated to have reached at Jamia Nagar at 11.15 am and joined the raid. This witness mentioned about Mohd. Saif, having been interrogated by him and again about complaint given by SI Rahul Kumar to Inspector J.S. Joon, which was endorsed by the latter and was sent for registration of FIR. In his cross examination done by Ld. Defence Counsel, this witness admitted that no article belonging to accused Shahzad Ahmad like wearing clothes etc. was found at spot, except his passport.

HC Gurmeet (PW­4) deposed to have received instruction from Inspector Rahul Kumar on 19.09.2008 to reach office of Special Cell to join some raid. He proceeded for Batla House alongwith Inspector Sanjay Dutt and HC Hansraj. When they were at Abbasi Chowk, Inspector Sanjay Dutt received information about SC No. 42/10 15 of 46 Inspector M.C. Sharma and HC Balwant having suffered injuries in shoot out at Batla House. He alongwith HC Hansraj proceeded towards Batla House on foot. They found SI Ravinder Tyagi bringing down HC Balwant in injured condition. He took HC Balwant in a private vehicle belonging to SI Ravinder Tyagi and got him admitted in Trauma Centre, AIIMS. Inspector Sanjay Dutt (PW­12) verified aforesaid facts and stated further to have reached Holy Family Hospital. Inspector M.C. Sharma was admitted in OPD of that hospital. He signed necessary documents for his admission. SI Anil Tyagi (PW­13) also stated to have joined raid on 19.09.2008 after reaching building No. L­18. He took position in gali near that building. As per this witness, after about 1­2 minutes, he heard sound of firing. Few minutes thereafter, HC Udaivir and SI Dharmender brought down Inspector M.C. Sharma in injured condition. He called SI Devender asking him to bring some vehicle. SI Devender brought a car (i­10) and he alongwith SI Dharmender, HC Udaivir and SI Devender took Inspector M.C. Sharma to Holy Family Hospital. Admission papers of Inspector M.C. Sharma were filled up by SI Dharmender and SI Devender.

SI Chhajju Ram (PW­29) deposed that on 19.09.2008, he was posted in PCR (South Zone). On that day, he was serving as Incharge of Eagle 25 PCR van from 8.00 am to 8.00 pm. At 11.12 am, they received a call from Eagle­I about firing at Batla House near SC No. 42/10 16 of 46 Khalil­Ul­Lah Mosque. They drove their van and reached at spot within four minutes. He was told that Inspector M.C. Sharma and HC Balwant had suffered bullet injuries. He was asked to take one injured to Trauma Centre. He alongwith HC Ram Gopal took the same to Trauma Centre. Other van (Eagle 23) followed them having some other injured in it.

Inspector J.S. Joon deposed on oath that on 19.09.2008, he was posted in PS Jamia Nagar. On that day on receipt of DD No. 10, he alongwith HC Subhash, Ct. Ramphal and Ct. Satender went to House No. L­18, Batla House. He came to know about an encounter between officials of Special Cell with terrorists. SI Rahul gave him a complaint (Ex. PW­8/C). He made endorsement on it, which is Ex. PW­66/A and gave it to Ct. Ramphal for registration of FIR. This witness stated about recovery of one pistol loaded with one live cartridge from drawing room, one pistol in a room situated at left side, one rifle of A.K. Series alongwith two magazines containing 30 live cartridges each, which were folded in a mattress (gadda). PW­66 also stated about 30 used cartridges found lying in drawing room, lobby of flat, left side room and outside that flat, out of which 19 were of 9mm, 8 of .30mm and 3 of A.K. Series rifle. Again 13 fired bullets were found lying in that flat. IO also stated about seizure of other articles i.e. floor sample, earth control, blood soaked wearing clothes of Inspector M.C. Sharma having SC No. 42/10 17 of 46 been handed over to him by ASI Sant Pal, wearing shirt of HC Balwant Singh, which was blood stained. PW­66 also mentioned about HC Rajbir Singh, having been handed over to him one bullet proof jacket, which he i.e. HC Rajbir Singh was wearing. He noticed two holes caused by bullets in that jacket and also two bullets entangled inside it. He got postmortem conducted on the dead body of deceased. Ct. R.P. Meena (PW­38) stated to have reached at spot with IO Inspector J.S. Joon. IO gave him rukka, which he took to PS and got FIR registered.

SI Praveen Vats (PW­35) deposed on oath that on 19.09.2008 at about 11.30 am, he was patrolling in the area. Duty Officer told him about firing, having taken place near Khalil­Ul­Lah Masjid, Batla House, New Delhi. He went there and reached at about 11.45 am. IO Inspector J.S. Joon met him. A large crowd of people gathered at spot. PW­35 witnessed the recovery of arms and ammunition from spot, seized by the IO.

ASI Sant Pal Singh (PW­41) stated to have reached at spot alongwith SHO Inspector Mohd. Iqbal after receipt of a call from police control room at about 9.00 am. At spot, he was informed about Inspector M.C. Sharma having been injured in that incident and referred to Holy Family Hospital. PW­41 went said hospital and found Inspector M.C. Sharma admitted there. He again went to AIIMS Hospital, where HC Balwant was admitted alongwith two unknown militants. Both of SC No. 42/10 18 of 46 said militants were declared as brought dead. He procured MLC of all injured. Doctor concerned handed over him wearing clothes of injured HC Balwant and both of deceased militants. He returned to Holy Family Hospital. Inspector M.C. Sharma had already expired. He procured MLC of him. Doctor concerned handed over him wearing clothes of Inspector M.C. Sharma. He handed over all these articles to IO Inspector J.S. Joon. IO recorded his statement.

Inspector Satish Sharma (PW­68) is another IO of the case, who stated about visit of CFSL officials at spot on 01.10.2008. As per him, the team picked up 10 blood samples from different places, one lead (used bullet) recovered from front side of kitchen and other from drawing room. One book, which was blood stained, one piece of blanket and one bed sheet, which were lying in the drawing room. This witness also stated that on 18.10.2008, he seized weapons used by police team comprising SI Rahul, ACP Sanjeev Kumar Yadav, SI Ravinder Tyagi, SI Dharmender and HC Rajbir on being produced by them. He (PW­68) received information about accused Shahzad Ahmad on 02.02.2010, having been arrested by ATS (Lucknow). He went there alongwith HC Azad. Said accused was arrested by him in this case vide arrest memo Ex. PW­33/B. On his application, said accused was given transit remand by the court concerned. Accused was brought to Delhi and produced in the court on 03.02.2010 in muffled face. He filed an SC No. 42/10 19 of 46 application before the court, seeking TIP of accused, which could not be conducted due to refusal by him. This witness also stated about accused, having given disclosure statement (Ex. PW­33/D) and again that accused Shahzad Ahmad led them to Gang Nehar, Bulandsehar (U.P) and pointed out a place, but despite their efforts, no weapon could be recovered from that canal due to heavy flow of water. Pointing out memo prepared by him is Ex. PW­33/F. ASI Saroj Bala (PW­50) was Duty Officer in PS Jamia Nagar on 19.09.2008. She verified registration of FIR in this case on a rukka sent by Inspector J.S. Joon through Ct. Ramphal, copy of which is Ex. PW­50/A. Dr. Rajiv Sethi (PW­18), a Senior Consultant in Holy Family Hospital, New Delhi stated on oath that on 19.09.2008, he was working as Surgical Consultant (on call) in Holy Family Hospital. On that day at 11.17 am, Inspector M.C. Sharma was brought to casualty of that hospital with alleged history of gunshot injury. He had been collapsed. He prepared death summary of him alongwith Dr. P. Chadha, which is Ex. PW­18/A. Dr. Arvind Kumar (PW­19) stated about postmortem conducted by him alongwith Dr. Adarsh Kumar and Dr. Bharat Verma on the dead body of Mohd. Atif Ameen. Their reports in this regard are Ex. PW­19/A and Ex. PW­19/B respectively. This witness further stated about postmortem conducted by him SC No. 42/10 20 of 46 alongwith Dr. Sanjeev Lalwani and Dr. Sushil Sharma upon the dead body of deceased M.C. Sharma on 20.09.2008. Postmortem report in this regard is Ex. PW­19/C. As per this witness, on 15.05.2009, he gave subsequent opinion on the MLC of injured Balwant, on a request of IO. As per him, the injuries suffered by said HC Balwant were grievous in nature. These could have been caused by gunshots. His report in this regard is Ex. PW­19/E. Sh. K.N. Masiwal (PW­1) identified dead body of Inspector M.C. Sharma on 20.09.2008 in Trauma Centre, AIIMS. Sh. Abu Talib Akhtar (PW­2) is stated to be a cousin of deceased Mohd. Atif Ameen and identified dead body of latter on 22.09.2008 in the mortuary of Trauma Centre, AIIMS. Sh. Syed Ahmad (PW­3) is cousin of deceased Sajid, who deposed to have identified dead body of said Sajid on 22.09.2008 in mortuary of Jai Prakash Narayan Trauma Centre, AIIMS. Inspector Sanjay Dutt (PW­12) told to have reached at spot on being called by Inspector M.C. Sharma telephonically. He alongwith HC Hansraj and Ct. Gurmeet reached Abbasi Chowk at 11.15 am. He came to know about firing between police and militants at Flat No. 108, L­18, Batla House. Inspector M.C. Sharma and HC Balwant suffered bullet injuries. He rushed to Holy Family Hospital, where Inspector M.C. Sharma was admitted in OPD of that hospital. He signed documents for the admission of said injured i.e. M.C. Sharma.

SC No. 42/10 21 of 46 Inspector Tej Bahadur Singh of UPATS (PW­55) stated on oath that on 01.01.2009, a list of 10 militants belonging to Indian Mujaheddin was handed over to their office, by the office of Commissioner of Police, Delhi. After getting said information, a team comprising himself i.e. PW­55 and Deputy S.P. Sh. Ravinder Kumar Singh was constituted. On 17.01.2010, the members of said team alongwith SI Anil Yadav, Ct. Praveen Kumar, commando Ct. Shiv Kumar went in the area of District Ajamgarh. On 01.02.2010, all of them reached Village Khalispur, in search of a terrorist namely Shahzad Ahmad. A secret information was received about said person by Deputy S.P. Sh. Ravinder Kumar Singh. One team of ATS from Banaras as well as ATS unit Ajamgarh also joined them. Thus, a bigger raiding team was prepared. All of them were divided in three sub­ teams. At 15.30 hours, they went to the house of Shahzad Ahmad situated at Village Khalispur. The accused was found present there. He tried to flee away after jumping down from roof of his house. He i.e. (PW­55) with the help of SI Anil Yadav and Ct. Om Prakash overpowered him. He i.e. Shahzad Ahmad was arrested. Arrest documents are Ex. PW­55/A. Apart from said witness i.e. PW­55 and IO/ Inspector Satish Sharma, HC Azad Singh (PW­33), Inspector Manjeet Tomar (PW­53) also stated about arrest of said accused. Sh. Ravinder Kumar Singh, Additional S.P, UPATS (PW­64) stated about SC No. 42/10 22 of 46 arrest of accused Shahzad @ Pappu. As per him, on 01.01.2009, he was posted as Deputy S.P. in UPATS. He received a letter from Commissioner of Police, Delhi, where names of 10 terrorists were mentioned. He also received appropriate directions from DIG of his department to take appropriate action against those persons. On 17.01.2010, he got information about Shahzad Ahmad, who was living in the area of Ajamgarh District. He alongwith Inspector T.B. Singh went there in search of said accused. On 01.02.2010, he got information about accused Shahzad Ahmad, who was living in the house of his grandfather at Khalispur, PS Bilariya Ganj, Ajamgarh. He joined SI Ashwani Kumar of Varanasi Unit, Inspector Ram Sewak Yadav of Ajamgarh Unit to see the sensitivity of matter. They reached house of grandfather of accused Shahzad Ahmad, where the latter was found and was arrested in this case. He submitted a report, which is Ex. PW­55/A. According to prosecution, accused Shahzad Ahmad talked to his father by using mobile phone of co­accused Atif Ameen. Moreover, he had already booked a train ticket for himself to travel Ajamgarh from New Delhi on 24.09.2008, in Kafiyat Express.

Sh. Vishal Gaurav, a Nodal Officer from Bharti Airtel Limited (PW­24) brought customer application form of mobile phone No. 9793066723, which was in the name of one Siraj Ahmad (Ex.


PW­24/A).     Sh.   Deepak,   an   alternate   Nodal   Officer   from   Vodafone 


SC No. 42/10                                                                   23 of 46

Mobile Services (PW­25) proved call details of mobile phone No. 9811004309 from 01.08.2008 to 29.09.2008 i.e. Ex. PW­25/A. This witness also brought customer application form of aforesaid phone number, which was in the name of Mohd. Atif Ameen, resident of L­18 Top Floor, Room No. 108, Batla House, Jamia Nagar, New Delhi. The customer had filed copy of his driving licence and passport size photograph alongwith application. Copy of customer application form is Ex. PW­25/B and copy of driving licence of that customer is Ex. PW­25/C. Certificate U/s 65B of Indian Evidence Act issued in this regard is Ex. PW­25/I. This witness also verified document Ex. PW­23/G i.e. call details of aforementioned phone.

As per Sh. Bhisham Singh, Additional DCP Crime Branch (PW­26), in September 2008 after interrogation of accused Shahzad Ahmad and from analyzing call details of phone, it was revealed to him that accused Shahzad Ahmad was using a mobile No. 9811004309 to speak to his mother and father, while he was staying at Batla House and said phone was in the name of Atif Ameen. He handed over ownership detail, CDR of said mobile phone to the IO of this case. Further, said witness i.e. PW­26 handed over reservation chart of Kafiyat Express Train for reservation done by accused Shahzad Ahmad for 24.09.2008 for going to his hometown. IO seized these documents vide seizure memo Ex. PW­26/A. Ms. Shanti Devi, Chief Reservation SC No. 42/10 24 of 46 Supervisor, Northern Railway, New Delhi (PW­28) verified letter No. NDCR/E­36/LTC/Misc./36/2010 dated 22.02.2010 sent to ACP Bhisham Singh, copy of which is Ex. PW­28/A. This witness also verified document Ex. PW­23/J, which is copy of chart of passengers dated 24.09.2008, Class 3 tier AC, seat No. B1­25, B1­26 and B1­27 of train No. 2226. As per her, said document i.e. Ex. PW­23/J was true copy of original brought by her in the court. Sh. Mohan Singh (PW­23) was assistant ahlmad in the Court of Sh. Narender Kumar, Special Judge, NDPS Court, Tis Hazari, Delhi. This witness brought in the court case file of case SC No. 78/08, FIR No. 166/08, PS Karol Bagh (Special Cell) titled as State vs. Mohd. Shakil as well as case file of case SC No. 75/08, FIR No. 293/08, PS Tilak Marg titled as State vs. Shahzad Ahmad & Ors. PW­23 verified copies of several documents including Ex. PW­23/H (copy of customer application form in respect of mobile phone No. 9793066723), Ex. PW­23/I (copy of reservation chart of railway) as true copies from the case file brought by him.

If Ex. PW­23/J is taken as true, three railway tickets in the name of Siraj, Afzal and Shahzad were booked on aforesaid train for 24.09.2008.

Sh. Naveen Arora, Senior Civil Judge­cum­RC, South West, Delhi (PW­57) stated about filing a complaint by him U/s 195 Cr.P.C to initiate proceedings against accused Shahzad for offence SC No. 42/10 25 of 46 punishable U/s 174 IPC. Said complaint is Ex. PW­57/A. Sh. Saurav Kulshrestra, ARC­cum­Civil Judge, District Courts Karkardooma (PW­58) stated that on 02.02.2010 when he was posted as MM­02 (SE), New Delhi, an application seeking TIP of accused Shahzad was marked to him by ACMM (SE). Accused was in muffled face. He asked accused, as to whether he wanted to participate in TIP or not. Accused refused to participate in the TIP. He recorded statement of accused in that regard. Sh. Alok Kumar, Principal PTC, Ita Nagar, Arunachal Pradesh (PW­60) stated about a complaint filed by him U/s 195 Cr.P.C on 16.04.2010, copy of which is Ex. PW­60/A. It is submitted by Ld. Addl. PP that from the depositions of PWs as discussed above, it is well proved that Inspector M.C. Sharma died and HC Balwant suffered grievous hurt on being hit by bullets fired by the occupants of Flat No. 108, L­18, Batla House. Similarly, said occupants tried to kill HC Rajbir by showering bullets upon him, but due to bullet proof jacket, which he was wearing, the bullets could not pierce his body. All of eye witnesses mentioned above stated to have seen accused Shahzad Ahmad fleeing from said flat, while firing at police party. Apart from him, it is also well proved that a passport belonging to accused Shahzad Ahmad was recovered from that flat after operation was over. It is clear that accused Shahzad Ahmad while leaving said flat, forgot his passport. The accused had well planned to SC No. 42/10 26 of 46 leave Delhi after that operation. Same had reserved his seat in Kafiyat Express. He was scheduled to leave Delhi on 24.09.2008 and this reservation has been well established from the statement of PW­28. Again from the call details of phone numbers 9811004309 and 9793066723, it is well proved that father of accused talked to person on phone belonging to Atif. The latter found died in said flat. It is not plea of accused even that Atif had any relationship or intimacy with the father of accused Shahzad Ahmad. In such a circumstance, as per Ld. Addl. PP, it can be presumed that it was accused Shahzad Ahmad, who had talked to his father, by using phone belonging to Atif. From call details and location of cell tower, it is proved that said phone call was made from flat No. 108, L­18 or immediately near to that place.

It is also the contention of Ld. Addl. PP that as accused Shahzad Ahmad fired at police party alongwith co­accused, all it shows that he was sharing common intention with co­offenders.

Referring one of occupants namely Mohd. Saif, who was apprehended from same flat unhurt, Ld. Addl. PP claims that police had no intention to kill the suspects and fired only in self defence, otherwise there was no reason to spare one of those occupants i.e. Mohd. Saif. According to her, it shows bonafides of police act.

In his try to demolish the case of prosecution, Sh. Satish Tamta Advocate reminded the court that as per criminal jurisprudence, SC No. 42/10 27 of 46 it is for the prosecution to prove its case and that beyond reasonable doubt.

According to him, it is not proved on file:­

(a) That accused Shahzad was present at spot at the time of incident or participated with occupants of that flat in firing at police party.

Ld. Defence Counsel expatiated as that none from eye­ witnesses i.e. PW­7, 8, 11, 14, 15 and 22 gave description in their statement recorded under Section 161 Cr.P.C. of two alleged terrorists who fled away from that flat.

There was no scope of escape from flat No. 108. The building had only one staircase leading to that flat, which was heavily guarded by police. HC Satender (PW­7) stated that some members of raiding party took position in front lane as well as the back lane of L­18. Two members were positioned at entry gate of L­18. Flat No. 108 is situated at fourth floor which is top floor of the building. Even as per chargesheet, adjoining buildings were double storeyed only. ASI Anil Tyagi (PW­13) also deposed in the court that total nakabandi was done of that gali where said flat is situated. He i.e. PW­13 did not see any public person going in or coming out of the building. He was positioned at main gate of L­18. Similarly, ACP Sanjeev Yadav, who was examined as PW­56 deposed that no occupants of flat met him while climbing the SC No. 42/10 28 of 46 steps of L­18, Batla House. Insp. Rahul Kumar (PW­8) searched the adjoining flat i.e. Flat No. 107 as well as roof of that building but could not get any clue as how said two persons escaped. As per him, there were two sets of doors, one wooden and other made of iron grills and it was necessary for a person in coming out of the flat, that both of these doors were open. PW­8, who admitted in his cross­examination that it must have taken some time to open the main doors before two occupants went out from there and again that to escape from the main doors, the occupants had to open two doors, one wooden and other iron grill doors.

One from the occupants of flat namely Md. Saif was apprehended alive. Even as per case of prosecution, he remained inside the flat during entire operation. In this way, said Mohd. Saif was an eye witness of incident but prosecution did not opt to examine him as a witness. Accused examined said Md. Saif in his defence as DW­1. It is stated on oath by said witness that accused Shahzad Ahmad @ Pappu was not present in that flat, at the time of incident. Similarly, DW­2 i.e. Zeeshan Ahmad was resident of same flat, who left it at 7.00­7.30 am and as per him, there remained only Atif, Mohd. Saif and Sajid in that flat.

It is conceded by Ld. Addl. PP that none from eye witnesses gave description of any of said two persons, who fled away from flat No. 108 when their statements were recorded U/s 161 Cr.P.C.

SC No. 42/10 29 of 46 According to her, even if no such description was given by said witnesses, six eye witnesses i.e. HC Satender (PW­7), Inspector Rahul Kumar (PW­8), ASI Udaivir Singh (PW­11), HC Balwant (PW­14), SI Ravinder Kumar Tyagi (PW­15) and Inspector Dharmender (PW­22) deposed unequivocally that accused Shahzad Ahmad was one of those two persons, who fled away from the spot, using other gate and firing on the police. I agree with Ld. Addl. PP. Even if no description of those two persons who fled away from flat No. 108 given by the witnesses, this fact has been well proved from other evidence on record.

Apart from depositions of said witnesses, there are other circumstances which favour the prosecution i.e. recovery of passport of accused Shahzad Ahmad from same flat, talk from phone registered in the name of co­occupant i.e. Atif Ameen from said flat with father of accused Shahzad Ahmad at latter's phone and again the reservation of railway ticket in the name of accused Shahzad Ahmad, showing him to leave Delhi on 24.09.2008 from New Delhi Railway Station in a train namely Kafiyat Express. When it is established on record that a reservation was done about travelling in the name of Shahzad Ahmad from New Delhi Railway Station on 24.09.2008 shows that said person i.e. Shahzad Ahmad was in Delhi at least on that day i.e. 24.09.2008.

I agree with Ld. Counsel alleging that even if it is proved that someone talked using mobile phone of Atif Ameen with the SC No. 42/10 30 of 46 father of accused Shahzad Ahmad, it cannot be presumed that said person was accused Shahzad Ahmad himself. The accused gave no explanation as who talked with his father on said day, using a phone from flat No. 108. It is not plea of accused even that his father had any intimate relationship with Atif. This is a circumstance against the accused.

So far as the fact that there was no scope of escape by any person from flat No. 108 at the time of incident is concerned, it is not in dispute that L­18, Batla House is a four storied building, having two flats (in front of each other) on each floor. Flat No. 108, in which incident in question took place, is situated at 4th floor, which is top floor of the building. In this way, there are seven other flats apart from flat No. 108. Inspector Rahul Kumar (PW­8) stated to have checked flat No. 107 i.e. flat adjoining flat No. 108. Even if it is presumed that Shahzad Ahmad did not take shelter in that flat, there remained six other flats, where shelter could be taken by any fugitive. A minutia of deposition given by PW­8 makes it clear that when he started tracing two offenders who fled away, ACP Sanjeev Kumar Yadav came at spot and he i.e. PW­8 joined ACP Sanjeev Kumar Yadav in further operation. All this makes it clear that Inspector Rahul Kumar (PW­8) did not search said building thoroughly. Needless to say that as per case of prosecution, said two offenders skipped using the stairs, posing themselves as local SC No. 42/10 31 of 46 residents before the police persons deployed there. Although there is no evidence in that regard, it is case of none that said two offenders were known to the police persons, who were deployed at stairs or on the ground floor of the building to secure it. It was not improbable for a person to have safe exit, posing himself as local resident. Cogitating all this, I do not agree with Ld. Defence Counsel, stating that there was no scope for anyone to escape from said flat.

(b) Prosecution could not explain delay in lodging the FIR.

Information about the incident was received in PS Jamia Nagar at 11.13 am through DD No. 10A, but rukka was sent at 4.00 pm and the FIR in this case was registered at 4.15 pm. DD No. 19A was recorded in that respect. In this way, there was delay of about five hours. PS Jamia Nagar is at a distance of about 1 km from the spot. According to Ld. defence counsel, five hour's delay was fatal to the case of prosecution, Ld. Counsel relied upon following cases in this regard; Arpan Joseph @ Current Kunjukunju & Ors. vs. State of Kerala (1973) 3 SCC 114, Saheb Rao & Anr. vs. State of Maharashtra (2006) 9 SCC 794, State of Himachal Pradesh vs. Gyan Chand (2001) 6 SCC 171, Thulia Kali vs. State of Tamil Nadu (1972) 3 SCC 393 and Ravinder Kumar & Anr. vs. State of Punjab (2001) 7 SCC SC No. 42/10 32 of 46

690. On the other hand, as per Ld. Addl. PP, FIR was registered without much delay. In Arpan Joseph @ Current Kunjukunju & Ors. (Supra), it was held by the Apex Court that undue and unreasonable delay in lodging the FIR, therefore inevitably gives rise to suspicion, which puts the court on guard to look for the possible motive and the explanation for the delay and consider it a fact on the truth­worthiness or otherwise of the prosecution version. In the same breath, their lordships observed that in their opinion, no duration of time in the abstract could be fixed as reasonable for giving information of a crime to the police. The question of reasonable time is matter for determination by the court in each case. In Saheb Rao & Anr. Case (Supra), the court was satisfied with the explanation given by the complainant that he was shocked and mentally unfit to lodge the complaint. The complainant was father of victim, who was a newly wedded wife. Dead body of that girl was recovered from her matrimonial home, where the complainant had left her just a day before. In these circumstances, it was observed by the Apex Court that it was very natural for the father to loose his tranquility of mind. It was not unnatural or unusual for such grief stricken father to tell to the police that he will give complaint afterwards.

Coming to case in hands, even if police station Jamia SC No. 42/10 33 of 46 Nagar was at a distance of about 1 km from the spot, it is explained by the IO that he went to Holy Family Hospital, where Inspector M.C. Sharma was admitted and to AIIMS Hospital, where other injured/ deceased were taken. In my opinion, it was not unreasonable if IO opted to visit the injured in the hospital before registration of FIR, particularly when the injured is none but his own colleague.

(c) The police did not join any independent witness despite the fact that there were commercial shops near Abbasi Chowk, where two raiding teams met together or any witness from Khalil­Ul­ Lal Mosque which fell on the way or even any resident from or near building L­18, Batla House, in which flat No. 108 is situated.

Ld. Addl. PP explained that the raiding party was in hurry to nab the suspects of serial blast. Moreover, majority of residents of that area are followers of the religion, as was of those suspects. If the police officers tried to involve any such local resident, it would have created social unrest in that area, causing fear to the life of those police persons even. As per her, citing problem of law and order, District Administration, Ajamgarh (UP) did not grant permission to a raiding party, to visit house of accused Shahzad Ahmad, situated at Village Khalispur, Ajamgarh (UP).

No religion professes crimes as its tradition, then why the police fostered a belief that it will stir communal violence if they SC No. 42/10 34 of 46 invited local residents to join a raid, to arrest an offender, who was belonging to their religion. It is equally true that having witnessed incidents of clashes between different religions, way as apprehended by Ld. Addl. PP, the fear of police being targeted, cannot be abnegated outrightly. Even otherwise, public apathy in joining investigation of heinous offences even of general concern as a witness, have been highlighted by the media as well as by the higher courts, time and again. Keeping in mind all this trend of general public, in my opinion, if the police could not join any public person on the way to spot, same is not fatal to the case of prosecution. Although Inspector Rahul Kumar (PW­8) told to court that he asked 6­7 passerby persons to join the raiding party, after apprising them about the raid, but all of them left away after telling their genuine excuses and without disclosing their names and addresses. This assertion did not appeal to Ld. Addl. PP even.

(d) Ld. Defence counsel took me through the postmortem reports of Md. Atif Ameen and Mohd. Sajid stated to have died in that operation. As per Ld. Counsel although he does not represent said persons but as both of them died in the same incident, it was for the prosecution to explain injuries on the bodies of said deceased. As per postmortem report Ex. PW19/A (belonging to Mohd. Atif Ameen) it has been opined that 'all of injuries found on the person SC No. 42/10 35 of 46 of said deceased were produced by fire arm/ ammunition except injury no. 7, which was produced by blunt force impact, by object or surface. At serial no. 7, one reddish brown abrasion of size 1.5 X 1 cm over outer and anterior aspect of right knee cap has been mentioned. Similarly, in postmortem report Ex. PW19/B (belonging to Md. Sajid) it is opined by the doctor, who conducted postmortem that injuries mentioned at serial no. 13 and 14 were produced by blunt force impact on surface or by object. These injuries are mentioned as an abrasion 4 X 2 cm, red in colour, over back of chest ....... and laceration of size 3.5 X 2 cm muscle deep present horizontally over front or right leg in the middle. As per Ld. Counsel, there was no other way to receive injury by these persons except in cross firing by the police. Prosecution led no evidence to explain how aforesaid injuries were caused to deceased Mohd. Atif Ameen and Mohd. Sajid. About injuries other than bullet injuries found on the person of deceased Mohd. Atif Ameen and Mohd. Sajid.

It is explained by Ld. Addl. PP that it has come on record from the statements of eye­witnesses mentioned above that both of said Atif Ameen and Mohd. Sajid fell down on the ground after being hit by bullets, fired by police in self defence. In this way these injuries were caused, when said persons fell down on the floor. I find weight in the explanation given by Ld. Addl. PP.

(e) Injury on the person of Md. Atif Ameen mentioned at SC No. 42/10 36 of 46 Sr. No. 7 of his post mortem report (Ex.PW19/A) is an abrasion at his knee cap. Similarly, injuries No. 13 and 14 (as per postmortem report Ex.PW19/B) are an abrasion over back of chest and a laceration over front of right leg. Such injuries are more often when a person having lost his senses, falls on hard surface. Injuries on the persons of said deceased are thus well explained.

(f) It is contended by Ld. Defence counsel that prosecution failed to prove that accused Shahzad was sharing common intention with co­accused. Even as per case of prosecution when firing was still going on, two of occupants including accused Shahzad fled away. In this way, even if it is presumed that Shahzad was there he left the spot mid stream and hence cannot be held responsible for the act done by others in his absence.

As per Ld. Addl. PP accused shared intention with co­ offenders in attacking the police party, who reached there in order to investigate case of serial blasts. It was not of much importance that accused went away in between and his accomplices carried further the intended act. Ld. Addl. PP relied upon following cases to substantiate her plea :­ a. Surendra Chauhan Vs. State of Madhya Pradesh, (2000) 4 SCC 110 b. Jaikrishnadas Manohardas Desai & Another Vs. The State of Bombay, AIR 1960 SC 889 SC No. 42/10 37 of 46 c. Krishnan and Anr. Vs. State (represented by Inspector of Police) & O. Ayyar Thavar and Another Vs. State (Represented by Inspector of Police), (2003) 7 SCC 56.

True, as it was held by the Apex Court in Surendra Chauhan's case (Supra) the essence of Section 34 is simultaneously consensus of the minds of persons participating in the criminal action to bring about a particular result.

To my mind, common intention continues till the intended act is accomplished. All of persons who hobnobbed to hatch a conspiracy, will be held liable for the acts done by each of them, even if anyone or some of them left the scene of occurrence in between, unless it is established that the actus rieus ensued in their absence was never conceived together. If accused Shahzad joined co­accused in attacking the police party, it was not of much significance that he fled away in between and his accomplices continued the act, designed by them together. It is not plea of anyone that co­offenders did act which was not intended by them.

(g) The members of raiding party are stated to have fired at the occupants of flat No. 108 in their self defence. As per Ld. Defence counsel, plea of self defence was available only to the persons who are facing trial as accused and not to persons, who are merely witnesses.

SC No. 42/10 38 of 46 I am not in consonance with Ld. Defence counsel in this regard. I am unable to find out any provision in the entire pendact if the plea of self defence is restricted to persons, who are made to face trial. It depends upon the facts of each case. As per case of prosecution, on the basis of a secret information, police party entered inside flat no. 108 to apprehend some suspects of Delhi Blasts. The occupants of that flat started firing on the police party. The members of police party fired in self defence. There is no surprise that in such facts the police officers, who fired on the occupants of said flat, are not arraigned as accused. Apparently they were acting in self defence.

(h) Ld. Defence counsel has objection as why the passport of accused Shahzad if recovered from flat no. 108 was made case property of some other case. As per him, that passport was not a valid passport.

What so if validity of passport had expired. The accused was not to show a valid passport to enter that flat. As discussed earlier, when accused failed to give any explanation as why his passport was lying there, it raises a presumption against the accused. Similarly, said passport was picked by Sh. Sanjeev Kumar Yadav (ACP) who was investigating another case. It is not of much importance that said IO made it i.e. passport of accused, case property in his case. The recovery of passport has been well proved from the evidence as discussed above.

SC No. 42/10 39 of 46

(i) It is deposed by Sh. Saurav Kulshrestra, the then MM, South­East (PW­58) on an application filed by IO accused Shahzad Ahmad refused to participate in TIP and hence no TIP could be conducted.

As per Sh. Satish Tamta, Advocate, the accused refused to participate in TIP as his photo was already there with the police having been affixed on his passport. Needless to say that in his statement recorded by Ld. MM, the accused refused to participate in TIP stating that his photographs were taken by police, when he was in the office of ATS, Lucknow. Accused did not adduce any evidence to prove said fact. Even if passport of accused was seized by Sanjeev Kumar Yadav, ACP, there is no evidence to show that photo of accused was shown to the witnesses other than ACP Sanjeev Kumar Yadav.

(J) Md. Saif (one of occupants of flat no. 108) was apprehended by police from that flat. As per Ld. Defence counsel, prosecution did not cite Md. Saif as its witness and did not examine him in the court. All this ensues an adverse inference against the prosecution.

I agree with Ld. Defence counsel. Even as per case of prosecution, Md. Saif surrendered before the police after coming out of toilets of said flat. In this way, Md. Saif was an important witness may be an eye­witness of incident and if prosecution did not examine him as SC No. 42/10 40 of 46 a witness, it can be presumed that said witness would not have deposed in favour of prosecution.

(k) It is pointed out by Sh. Satish Tamta, Advocate that as per case of prosecution, the occupants of flat no. 108 including accused Shahzad were active members of Indian Muzahiddin but this fact has not been proved on file.

True, there is no evidence on record to establish that fact. At the same time, this court cannot be expected to endeavour in giving any finding about said fact. For the purpose of decision of this case it hardly matters as to whether accused was affiliated to Indian Muzahiddin or not.

I do not find myself in agreement with Ld. Counsel for accused contending that in the absence of independent public witnesses accused cannot be convicted on the basis of testimony of police officials. I find force in my opinion from a case titled as Aher Raja Khima Vs. State of Saurashtra AIR 1956 SC 217 where it was held by the Apex Court that the presumption that a person acts honestly applies as much in favour of a Police Officer as of other persons, and it is not a judicial approach to distrust and suspect him without good grounds therefore. Such an attitude could do neither credit to the Magistrates nor good to the public. It only runs down the prestige of the police administration.

SC No. 42/10 41 of 46 A case titled as Hazari Lal Vs. State (Delhi Administration) AIR 1983 SC 873 where it was observed by the Supreme Court of India that evidence of a Police Officer laying trap if found reliable can be accepted without corroboration.

A case titled as Chandra Shekar Vs. State 1986 (2) Crimes 419 where it was observed that in capital offences in highly urbanized areas where it is becoming difficult to involve public witnesses and eye­witnesses it will be dangerous not to rely on the relation witnesses and police witnesses provided such witnesses are confirmed to be truthful considering the peculiar facts and circumstances of that case.

Similar was position in case in hand. Due to exigency police could not join any public present near the spot. Moreover witnesses of this case were not the witnesses of investigation rather victims and hence eye­witnesses of incident. I find no reason to discard their testimony, as a waif.

Although it is not claimed by Ld. Defence Counsel that Inspector M.C. Sharma died on being fired by police party, it is explained by Ld. Addl. PP that all six members of police party were together when they entered inside Flat No. 108 and they were together when faced firing from occupants of that flat. It was Inspector M.C. Sharma who was ahead of all of team members, while entering inside SC No. 42/10 42 of 46 said flat. Postmortem report of Inspector M.C. Sharma (Ex. PW­19/C) is evident that all the injuries found on his person were either in front of him or in insides. No injury found on his posterior, shows that he faced the bullets from his front side and not from back side. In this way, it is clear that Inspector M.C. Sharma suffered bullet injuries on being fired by the occupants of the flat and not by the members of raiding party.

Section 37 of The Code of Criminal Procedure, 1973 obliges every person to assist the police in getting any offender arrested. It speaks as:­ "Section 37 - Every person is bound to assist a Magistrate or police officer reasonably, demanding as aid:­

(a) in the taking or preventing the escape of any other person whom such Magistrate or police officer is authorized to arrest.

(b) . . . . . . . . . . . . . . . . . . . . . . . . . . . .

(c) . . . . . . . . . . . . . . . . . . . . . . . . . . . . . .

Trite it to say that police party had gone to Flat No. 108 to apprehend suspect of Delhi Serial Blast, FIRs in respect of which had already been registered. From the deposition of witnesses, who were members of raiding party particularly the eye witnesses i.e. HC Satender (PW­7), Inspector Rahul Kumar (PW­8), ASI Udaivir Singh (PW­11), HC Balwant (PW­14), SI Ravinder Kumar Tyagi (PW­15) and Inspector Dharmender (PW­22), it is well proved that inspite of assisting SC No. 42/10 43 of 46 the police in apprehending suspects if crime, the occupants of that flat including accused Shahzad Ahmad fired at police party. It is also well established on record that Inspector M.C. Sharma and HC Balwant, members of raiding party suffered bullet injury on being fired by occupants of that flat including accused Shahzad Ahmad. From the deposition of Dr. Sanjeev Lalwani (PW­27) and postmortem report (Ex. PW­19/C), it is clear that Inspector M.C. Sharma died due to bullet injuries suffered in that incident. Similarly, HC Balwant also suffered bullet injury in that incident and as per MLC (Ex. PW­19/E) injuries on the person of HC Balwant were grievous in nature. Again, it is proved from the deposition of witnesses discussed above that HC Rajbir was fired at by the same occupants including accused at least twice. Two bullets were found stuck in his bullet proof jacket. In this way, the assailants including accused Shahzad Ahmad tried to kill said HC Rajbir.

It did not remain in dispute that all of said victims are officers of Delhi Police and hence public servants. They went to flat No. 108, while investigating a case i.e. in discharge of their public duty.

During deliberations, Ld. Defence Counsel contended that when Inspector M.C. Sharma fell down on the ground on being fired at, it would have been the natural response of other members of raiding party to recede from that place, but inspite of going back, the members SC No. 42/10 44 of 46 of raiding party proceeded in their venture to confront the assailants. As per Ld. Counsel, this behaviour was against human nature.

Apart from aforesaid fact, it agitates in my mind that the incident in question was not a sudden confrontation between police and the assailants. The police had already an information, receiving which, a raiding party was formed well in advance. Despite all this, Inspector M.C. Sharma did not wear any body protection device i.e. bullet proof jacket. Moreover, at least two members of raiding party were having no weapon with them, despite knowing the fact that they may face firing. It is not clear whether it was merely a misadventure or lack of professionalism in Delhi Police or scarcity of weapons with Delhi police.

Whatsoever it may be, it did not give any licence to the occupants of a flat to fire at police persons who came there to investigate a case, merely because they were unarmed or not wearing any bullet proof jacket. They were expected to assist the police and not to attack them. Accused is thus convicted for offence punishable U/s 186/353/333/307/302/34 IPC.

From the statements of same witnesses as mentioned above earlier, it is proved on record that accused Shahzad was having fire arm in his hand, when he fled away from flat No. 108 mentioned above. Though he is alleged to have disclosed to the police that he threw that SC No. 42/10 45 of 46 weapon in Gang Nehar, but same could not be recovered. The accused is thus convicted for offence punishable U/s 27/54/59 Act and again for destruction of evidence for offence punishable U/s 201 IPC.

Accused Shahzad Ahmad was also charged for the offence of not appearing before the police/ court despite having proclamation issued in that regard. Prosecution failed to prove that any such proclamation was ever issued. Accused is thus acquitted for offence punishable U/s 174 (A) IPC.




Announced in open court             (RAJENDER KUMAR SHASTRI) 
today i.e 25th July 2013           Addl. Sessions Judge­02:South East
                                             Saket Court: New Delhi




SC No. 42/10                                                                 46 of 46