Allahabad High Court
Sabir S/O Gulsher (In Jail) vs State Of U.P. on 18 December, 2006
Author: Ravindra Singh
Bench: Ravindra Singh
JUDGMENT Ravindra Singh, J.
1. This application has been filed by the applicant Sabir with a prayer that he may be released on bail in Case Crime No. 662 of 2005 under Section 364A, 302, 201, 120B and 404 I.P.C. P.S. Mansoorpur district Muzaffarnagar.
2. The prosecution story in brief is that F.I.R. of this case has been lodged by Sandeep Bagla at P.S. Special Cell Delhi on 27.12.2005 at about 8.00 p.m. in respect of the incident which had occurred on and after 18.12.2005 alleging therein that the deceased Raj Narain Bagla, father of the first informant, and the deceased Vijai Jain, were kidnapped, the details of events are that the deceased Raj Narain Bagla received a call on his Mobile Phone No. 9810152734 on 16.12.2005 from a person who stated that he wanted to do business with him and wanted to place orders for Foam mattress being manufactured by his Factory M/s Foam Industries Private Limited 845-B/2 Site Ivth Industrial Area, Sahibabad, U.P. and he told that he was a traders from Chutmulpur Uttranchal Pradesh. He was keen to do regular business with the deceased Raj Narain Bagla. He also offered to pay the money in advance for this deal. He again called on 17.12.2005 and wanted to call the deceased Raj Narain Bagla to Chutmulpur for concluding the business. The time of meeting on 18.12.2005 at 1.00 p.m. at Moolchand Resort in Muzaffarnagar, was fixed but it was insisted by him to meet on that particular day as he was leaving for Mumbay in that night. Subsequently, the deceased along with the deceased Vijai Jain left Delhi on 18.12.2005 at about 10.30 a.m. by his car Tyota Corolla (Silver colour) No. D.L.-3CA/1400, the deceased Raj Narain Bagla himself was driving the car. At about 1.00 p.m. the first informant's son called his father on his mobile phone to check where he was, the reply was that he was about 15 k.m. away from Moolchand Resort, at about 2 a.m. the first informant again tried to call his father but his mobile was switched off. Again the first informant tried numerous times to call his father between 2.00 p.m. to 5.00 p.m., all the time his father's mobile was found switched off. The first informant checked the contact number of the buyer who had once called his father by the I.D. Caller's list of telephone No. 26844342 and about 5.30 p.m. located the mobile No. 9837750589. The first informant enquired from the buyer about his father at mobile phone No. 9837750589 who replied that he had finished the business and left for home at 3.30 p.m., again he was contacted at about 8.00 p.m., the buyer informed that his father would reach at his home soon and it was informed that the buyer shall leave for Mumbay in the night by train but his phone was disconnecting and having disturbances, at about 10.00 p.m. buyer called from the mobile phone of the first informant's father and said that his father is with him who has been kidnapped for ransom. The first informant made request to talk his father, who spoke for few seconds by saying that he had been taken from Cheetal to Roorkee, thereafter, the line was disconnected. The kidnapper called from his mobile phone No. 9837750589 for twice or thrice to negotiate the payment of ransom, but he informed that he belong to a middle class family and it was not possible for him to make the payment of amount of ransom. The kidnapper was insisting for the payment of Rs. 50 lacks but the first informant did not give any assurance, he was pressurized to go to Roorkee on Tuesday (20.12.2005) on that day, the kidnapper again called from a new mobile phone (9412524018) on the land line telephone No. 26855304 of the first informant and confirmed to come to Roorkee to meet at about 3.00 p.m. and the first informant was said to carry his mobile so that he may be called on the way here exactly to meet with the father of the first informant. The first informant went to Roorkee without money because he had not arranged the money and he wanted to meet his father and to negotiate the final settlement of ransom. At about 3.30 p.m. the kidnapper called on the mobile phone of the first informant and informed to meet first at a distance of 15 k.m. from Roorkee on Dehradoon Road, then he was asked to meet at Godawri resort in Roorkee. The first informant waited at Godawari resort but nobody came there, but again the first informant was told to meet at Dehradoon Road where the first informant waited till mid night but nobody went there. The first informant came back to Delhi, where he was informed on 22.12.2005 from mobile phone No. 9412524018 for fixing new time for meeting by saying that at that time he may talk to his father. Again on 23.12.2005 at about 2.30 p.m. the first informant was informed for fixing a new time and to settle finally the amount for ransom and to execute the settlement at some Neta's house at Roorkee where the father of the first informant was present. Thereafter, the miscreants never called the first informant but all the times the kidnapper extended threats not to approach the police otherwise harm would be caused to his father and his family members. The first informant filed his complaint to search his father and Vijai Jain who were kidnapped.
3. During investigation the alleged trader Rizwan son of Noor Illahi, Sabir son of Gulsher, Afzal alias Raja Ishaq Ahmad, Nawaz alias Bhola son of Amir Ahmad, Man alias Phenu Dentor r/o Khalapar P.S. Kotwali, Muzaffrnagar had taken the kidnapped persons nearby the pond and done to death. The accused persons tried to misguide the first informant on telephone and called him to negotiate with regard to the payment of ransom. He initially demanded Rs. 3 crors for the release of the kidnapped persons. The first informant came to Muzaffarnagar and Roorkee and tried to contact the abductor but he could not find them. A detailed report of the alleged incident was given to the Joint Commissioner of Police Special Cell Police Headquarter Delhi. Initially the investigation was entrusted Sri K.L. Yadav S.I. Special Cell New Delhi, later on two accused persons namely Rizwan and the applicant Sabir were arrested who were interrogated by the Police. They confessed their involvement in committing the murder of Raj Narain Bagla and Vijay Jain and disclosed the name of other co-accused persons also. It was published in the newspapers. At the pointing out of the co- accused Rizwan and the applicant Sabir the dead bodies of the deceased were recovered from a pit, which was covered by earth, garbage and bricks on 28.12.2005 and at the pointing out of the co- accused Rizwan a car of the deceased No. D.L.3 CA-1400 was recovered on 29.12.2005 at about 7.30 a.m.
4. Heard Sri J.S. Sengar, learned Counsel for the applicant and Sri Ajeet Kumar Singh Solanki, learned Counsel for the applicant and the learned A.G.A.
5. It is contended by the learned Counsel for the applicant that the applicant is not named in the F.I.R. There is no direct eye witness account because the present case is based on circumstantial evidence. The applicant and the co-accused Rizwan were arrested by the police of P.S. Kotwali Muzaffarnagar on 28.12.2005 at about 8.45 p.m. as alleged by the prosecution. It is alleged that the applicant and other co-accused Rizwan were illegally possessing the country made pistols, therefore, they were challaned under Section 25 of the Arm Act in case Crime No. 2190 of 2005 and 2191 of 2005, it is said that the co-accused Rizwan and the applicant confessed before the police that they along with three other co- accused persons had kidnapped the deceased Raj Narain Bagla and Vijay Jain. Thereafter, they have been done to death and their dead bodies were buried in a pit, their statements were recored by the police at P.S. Kotwali, Muzaffarnagar in G.D. No. 51 dated 28.12.2005 at 11.05 p.m. and they have admitted that the dead bodies of the deceased persons were buried by them in a pit and at the pointing out of the co-accused Rizwan and the applicant the dead bodies of the deceased persons were recorded from the pit after removing the earth, garbage and bricks and they have confessed that the dead bodies of the deceased persons were buried by them on 18.12.2005 at about 11.00 p.m. The recovery memo of the dead bodies was prepared on 28.12.2005. The recovery of the dead bodies have been planted by the police. The dead bodies were not recovered as alleged by the prosecution. The dead bodies were found at the open place and the witnesses of the recovery memo are not independent.
6. The discovery of the dead bodies made at the pointing out of the co-accused Rizwan and the applicant shall be read only against the co-accused Rizwan under Section 27 of the Indian Evidence Act because first of all the confessional statement of the co-accused Rizwan was recorded and he had made the disclosure regarding the dead bodies. Thereafter, the statement of the applicant was recorded. The disclosure made by the applicant after the disclosure made by the co-accused Rizwan. The statement of the applicant with regard to the dead bodies, shall not be treated as disclosure because it has already been disclosed by the co-accused Rizwan.
7. That there is no evidence to show that any conversation on the telephone or mobile phone has been made by the applicant and the applicant has not demanded any amount as ransom.
8. That there is no evidence to show that the applicant has committed the murder of the deceased even the applicant was not having any concern with the deceased and he was not having any professional relationship with the deceased persons. The recovery of the dead bodies has been made on 28.12.2005 at the joint pointing out of the co-accused Rizwan and the applicant from a pit and the allegation against the co-accused Rizwan is that at his pointing out the car of the deceased Raj Narain Bagla was recovered on 29.12.2005 at about 7.30 a.m. from an open place of a mohalla of Bitiganj Roorkee, district Haridwar.
9. That after the recovery of the dead bodies, there has been some telephonic talk between the police officer of Delhi and Muzaffarnaga in pursuance of that talk a case was transferred from Delhi to Muzaffarnaga vide letter dated 29.12.2005 written by Sri S.K. Tiwari, Assistant Commissioner of Police Special Cell/Southern Range, Bharat Nagar, New Delhi and the case was registered at the police station Mansoorpur district Muzaffarnagar in pursuance of the order dated 31.12.2005 passed by the S.P. City Muzaffarnaga it shows that the recovery of the dead bodies of the deceased has not been made as alleged by the prosecution.
10. That the police has shown the recovery of one knife and two mobile phone on 29.12.2005 from Afzal Khan. The recovered mobile phone of Nokia Company was having I.M.E.I.No. 35759400177662. it was having no sim card. This phone was of the deceased Raj Narain Bagla and second mobile phone was having I.M.E.I. No. 351465306035627, which was having the sim of V.Tel. The same phone was used in demanding the ransom from the house of the deceased Raj Narain Bagla. The recovery of this mobile was also planted by the police. It is further contend that the confessional statement of the applicant recorded by the police is not correct because he has not confessed. Subsequent recovery of two Chhuri used in the commission of the alleged offence were recovered on the pointing out of the co-accused Ahmad Nawab and Irfan in open field on 19.1.2006.
11. That the first informant got the knowledge of kidnapping on 18.12.2005 but the F.I.R. was lodged on 26.12.2005, it is a delayed F.I.R. and there is no plausible explanation of delay in lodging the F.I.R. The applicant was not known to the first informant and other witnesses prior to the alleged occurrence and there is no eye witness either of the alleged kidnapping or the alleged murder of the deceased persons.
12. That the recovery memo of the dead bodies was not bearing the signature of the accused applicant, which belies the whole prosecution story. As per prosecution version the dead bodies were recovered on 28.12.2005 till then it was not in the knowledge of the police of district Muzaffarnagar that any case was registered at New Delhi but surprisingly, the recovery memo was bearing the crime number and section etc. In fact, the recovery of the dead bodies was made from the field but in order to put the crown on their head, the applicant and other co-accused persons were falsely implicated.
13. That the case is based on circumstantial evidence but the investigating agency has failed to make the chain of circumstances against the applicant. The co-accused Ifran whose case was on the same footing has been released on bail by this court on 24.4.2006 in Criminal Misc. Bail Application No. 7582 of 2006 of the co-accused Afzal alias Bhai Raja has been released on bail by this court on 14.7.2006 in criminal Misc. Bail Application No. 10290 of 2006, therefore, the applicant also entitled to get the benefit of parity. The applicant is innocent. He has not committed the alleged offence but he has been falsely implicated in the present case. He is in jail since 28.12.2005. The applicant is not having any criminal antecedent. Therefore, he may be released on bail.
14. In reply to the above contention it is submitted by the leaned A.G.A. that in the present case in a pre-planned manner the deceased persons were called from the Delhi, they were illegally detained by the applicant and other co-accused persons and demand of ransom was made and when it was not fulfilled, both the deceased persons were done to death and their dead bodies were buried in a pit, which were covered by earth, garbage and bricks. The details of the telephonic calls supporting the prosecution story are obtained. The applicant has confessed before the police that he has committed the murder of the deceased and he along with co- accused Rizwan buried the dead bodies in a pit and the same were discovered at their pointing out from the pit. The recovery of the dead bodies has been supported by the two independent public witnesses also and the recovery memo bears the signature of the applicant and other co-accused Rizwan and its copy was also given to the applicant and other co-accused Rizwan. There is no illegality in the recovery memo. The dead bodies were buried in a pit by the applicant and co-accused Rizwan both were arrested by the police and both have confessed before the police and made disclosure, therefore, it cannot be said that Section 27 of the Indian Evidence Act shall be read only against the co-accused Rizwan. The applicant and the co-accused Rizwan have buried the dead bodies and both have disclosed the place where the dead bodies were buried and the dead bodies were recovered from there. There is no illegality in recovery of the dead bodies. The car of the deceased Raj Narain Bagla was also recovered at the pointing out of the co-accused Rizwan from Roorkee far away from the place where the dead bodies were recovered. The applicant and the co-accused Rizwan are the main accused. Their cases are distinguishable with the case of the co-accused Afzal alias Bhai Raja and Irfan. It is a very heinous offence. The gravity of the offence is too much. The applicant is a man of criminal nature. In case, he is released on bail, he shall tamper with the evidence. There is no reason of false implication of the applicant. The chain of circumstantial of complete. Therefore, the applicant may not be released on bail.
15. Considering the facts, circumstances of the case the submissions made by the learned Counsel for the applicant and the learned A.G.A. and considering the gravity of the offence which is too much and without expressing any opinion on the merits of the case, the applicant is not entitled for bail. The prayer for bail is refused.
16. Accordingly this application is rejected.