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 11, Cited by 0]

Supreme Court - Daily Orders

Ashiq Hussain Faktoo vs Union Of India . on 24 September, 2014

Bench: Dipak Misra, V. Gopala Gowda

                                                    1

     ITEM NO.301                             COURT NO.8                 SECTION X

                                S U P R E M E C O U R T O F      I N D I A
                                        RECORD OF PROCEEDINGS

                              Writ Petition(s)(Criminal)    No(s).   46/2008


     ASHIQ HUSSAIN FAKTOO                                               Petitioner(s)

                                                   VERSUS

     UNION OF INDIA & ORS.                                              Respondent(s)

     (With appln(s) for permission to file lengthy list of dates and
     office report) (For final disposal)

     Date : 24/09/2014 This petition was called on for hearing today.

     CORAM :              HON'BLE MR. JUSTICE DIPAK MISRA
                          HON'BLE MR. JUSTICE V. GOPALA GOWDA

     For Petitioner(s)               Mr.   Ram Jethmalani, Sr. Adv.
                                     Mr.   B.A. Khan, Sr. Adv.
                                     Mr.   Ramesh Chandra Singh, Adv.
                                     Mr.   Rajiv Khurana, Adv.
                                     Mr.   Sudarshan Rajan, Adv.
                                     Mr.   Manu Sharma, Adv.
                                     Ms.   P.R. Mala, Adv.
                                     Mr.   Pranav Diesh, Adv.
                                     Mr.   Karan Kalia, Adv.
                                     Mr.   Ali Jethmalani, Adv.

     For Respondent(s)               Mr.   R.S. Suri, Sr. Adv.
                                     Mr.   Rajiv Nanda, Adv.
                                     Mr.   B.V. Balram Das, Adv.
                                     Mr.   Arvind Kumar Sharma, Adv.

                                     Mr. Anis Suhrawardy, Adv.

                                     Mr. Sunil Fernandes, Adv.

                         UPON hearing the counsel the Court made the following
                                               O R D E R

Signature Not Verified Digitally signed by The appeal was preferred forming the subject matter of Naveen Kumar Date: 2014.09.27 11:49:55 IST Reason: Criminal Appeal No. 889 of 2001 by the Central Bureau of Investigation against the petitioners who were arrayed as 2 accused persons therein. The assail was to the judgment dated 14.07.2001 passed by the Presiding Officer of the Designated Court under the Terrorist and Disruptive Activities (Prevention) Act, 1987 (for brevity, 'TADA').

This Court, after adverting to the factual matrix dealing with the certain aspects in law, reversed the judgment of acquittal and recorded a conviction and sentenced the respondents-accused persons, the petitioner herein, to suffer rigorous imprisonment for life.

When this writ petition was listed on 28.01.2010, a two-Judge Bench had passed the following order:

“Issue notice.
Looking to the gravity of the matter, we would like the learned Solicitor General of India to assist the Court in this case. Court notice be sent to him.” We have referred to the aforesaid order as at one point of time, while dealing with the writ petition, the Court had expressed its concern as regards the gravity of the matter.
We have heard Mr. Jethmalani, learned senior counsel for the petitioners and Mr. Suri, learned senior counsel for the Union of India.
Mr. Suri has raised a preliminary objection to the 3 effect that the writ petition under Article 32 of the Constitution of India is not maintainable in view of what has been stated in Roopa Ashok Hurra V. Ashok Hurra and Anr. (2002) 4 SCC 388. In the said case, the Constitution Bench, after referring to A.R. Antulay V. R.S. Nayak (1988) 2 SCC 602 and certain other authorities, came to hold as follows:
“14. On the analysis of ratio laid down in the aforementioned cases, we reaffirm our considered view that a final judgment/order passed by this Court cannot be assailed in an application under Article 32 of the Constitution of India by an aggrieved person, whether he was a party to the case or not.” At this juncture, Mr. Jethmalani, learned senior counsel impressed upon us that as per Antulay's case (supra), a writ petition could be filed challenging the judgment which is contrary to the established procedure of law and also on the maxim ex debito justitiae inclusive of violation of the principle of natural justice. To buttress the submission about the vulnerability of the judgment-in-appeal, he has raised the following contentions:
(a) The decision in appeal reversing the judgment of acquittal to that of conviction, there is a manifest breach of Article 21 of the Constitution of India, for the conviction has been based on an absolute impermissible 4 confession recorded by the police officer on 28.06.1993 while the accused petitioner was in police custody.
(b) The confession which has been placed reliance upon by this Court is squarely hit by Sections 25 and 26 of the Evidence Act, 1872 and further it deserves to be appreciated that Section 15 of the TADA does not save it from the invalidity.
(c) To earn the status of legal evidence, it has to be relevant under Section 5 of the Evidence Act and the Court cannot place reliance upon it solely declaring it as admissible despite it being irrelevant. Quite apart from that when bar of Section 25 of the Evidence Act has not been removed in the manner required by law, the same justifies the order of acquittal making the judgment of reversal by this Court absolutely sensitively susceptible.
(d) The factum of confession that establishes the guilt is to be read in the context of Section(s) 17, 18 nd 24 of the Evidence Act and when all the provisions are not appositely satisfied or the ingredients are not met with, the Court cannot proceed to convict the accused on the erroneous finding which has no foundation in law.
(e) The statement of confession being known, a confusion cannot be the governing factor for establishing the guilt in the obtaining factual matrix. The said proposition is 5 buttressed on the bedrock of the ratio laid down in Palvinder Kaur V. State of Punjab, AIR 1952 SC 354 and Shankar V. State of Tamil Nadu (1994) 4 SCC 478.

Considering the aforesaid submissions, we find it will not be advisable to place reliance on paragraph 14 of the judgment in Roopa Ashok Hurra's case (supra), as suggested by Mr. Suri and throw the writ petition at the threshold.

We have been apprised by Mr. Jethmalani as the writ petition was filed, no application for review was filed. We are of the considered opinion if the present writ petition is converted to a review petition and heard in the open Court on the fundamental principles of review as well as the maxim ex debito justitiae, the cause of justice would be subserved and accordingly we direct the Registry to convert the present writ petition to a review petition and list before the appropriate Bench in open Court as expeditiously as possible.

Ordered accordingly.

 (NAVEEN KUMAR)                                           (RENUKA SADANA)
  COURT MASTER                                             COURT MASTER