Gujarat High Court
Nirmalsinh Umedsinh Zala vs State Of Gujarat & on 2 December, 2016
Author: A.J.Desai
Bench: A.J.Desai
R/CR.MA/26634/2016 CAV JUDGMENT
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION (FOR REGULAR BAIL) NO. 26634 of 2016
FOR APPROVAL AND SIGNATURE:
HONOURABLE MR.JUSTICE A.J.DESAI
==========================================================
1 Whether Reporters of Local Papers may be allowed No
to see the judgment ?
2 To be referred to the Reporter or not ? No
3 Whether their Lordships wish to see the fair copy of No
the judgment ?
4 Whether this case involves a substantial question of No
law as to the interpretation of the Constitution of
India or any order made thereunder ?
==========================================================
NIRMALSINH UMEDSINH ZALA....Applicant(s)
Versus
STATE OF GUJARAT & 1....Respondent(s)
==========================================================
Appearance:
MR IH SYED, LD.ADVOCATE WITH MR ANKIT B PANDYA, ADVOCATE for
the Applicant(s) No. 1
MS RATNA VORA, ADVOCATE for the Respondent No. 2
MR MITESH AMIN, LD.PUBLIC PROSECUTOR WITH MR HK PATEL,
LD.APP for the Respondent No. 1
==========================================================
CORAM: HONOURABLE MR.JUSTICE A.J.DESAI
Date : 02/12/2016
CAV JUDGMENT
1. By way of the present application u/s.439 of the Page 1 of 17 HC-NIC Page 1 of 17 Created On Sat Dec 03 00:34:51 IST 2016 R/CR.MA/26634/2016 CAV JUDGMENT Code of Criminal Procedure, 1973, the applicant has prayed to release him on regular bail in connection with an FIR being C.R.No.I-127 of 2016 registered with Una Police Station, Una for the offences punishable under sections 307, 397, 395, 365, 355, 354, 342, 147, 148, 149, 324, 323, 504, 506(2), 120(B), 201, 166A, 167, 466, 177, 204, 294(b), 505(1)(b), 509, etc. of the Indian Penal Code; Section 135 of the Gujarat Police Act; Sections 3(1)(e),(r),(s),(u), 3(2)(5a), 3(1)(d), 3(1)(za)(E), 3(1) (w)(i),(ii), 3(2)(vi), 3(2)(vii), 4 of The Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act,1989; Section 66A & 66B of The Information Technology Act.
2. Pursuant to the Notice issued by this Court, Mr.Mitesh Amin, learned Public Prosecutor has appeared on behalf of the respondent- State of Gujarat and Ms.Ratna Vora, learned advocate has appeared on behalf of the original complainant and have opposed this application.
3. The present application is being heard subsequent to completion of investigation and submitting charge sheet before competent court below.
4. Facts emerge from the record as well as statements of the witnesses, are as under :
That on 11/07/2016, one Nitinkumar Mohanlal Kothari (one of the accused) along with two other persons, who are residents of Una and surrounding area, visited a school at Village: Mota Samadhiyala in connection with a project. After discussion with the Principal of the School of the said village, he inquired for another school. Having existence of another school at nearby village: Bediya, they left Page 2 of 17 HC-NIC Page 2 of 17 Created On Sat Dec 03 00:34:51 IST 2016 R/CR.MA/26634/2016 CAV JUDGMENT the said village and reached at Village Bediya. They did not find any school there and, therefore, after inquiry they returned and started travelling on Kachha road. At that time they saw two persons skinning some dead animals. Nitinbhai Kothari immediately returned on main road and called somebody and informed that certain persons were slaughtering the cows. Pursuant to which, four persons came on two bikes and started inquiry with those persons, who were present at the place. Those persons pretended them as cow vigilantes (Gaurakshaks) and within no time, number of persons gathered at the place and one white colour four wheeler also reached at the said place. Those persons, who had come on the bikes as well as in the car, started beating up those persons and also attacked two aged persons and a lady. Those persons were taken by those cow vigilantes (Gaurakshaks) in the four wheeler. Subsequently Nitinbhai Kothari along with those two persons left the place.
5. Since one person named Sarvaiya, informed the police control about some mischief being committed at the place of incident (at village: Mota Samadhiyala), and accordingly informed to the control room, which is situated at a place of Ahmedabad. The Control Room informed Una Police Station PSO namely Kanjibhai about the same at around 13:30 hours on the same day. The PSO made an entry in the Register and informed one ASI Kanchanben to visit the place. She along with her writer namely Kasnabhai proceeded to visit the place, where number of persons were gathered. Police Inspector of Una Police Station Mr.Zala (present applicant/ accused) informed one of the armed Police Constable, at about 14:15 hours to reach the said village Mota Samadhiyala along with Police Sub-Inspector Mr.Pandey, Page 3 of 17 HC-NIC Page 3 of 17 Created On Sat Dec 03 00:34:51 IST 2016 R/CR.MA/26634/2016 CAV JUDGMENT since he was informed that some more police force is required. Accordingly Police Sub-Inspector Mr.Pandey along with other police personnels visited the village: Mota Samadhiyala, where ASI Kanchanben with her writer was present. He found cow mutton in the rickshaw. Around 25 to 30 persons, who were gathered at the place were dispersed from the place of incident. It also appears from the record that two old aged persons and a lady, who had sustained injuries were already transferred to Una hospital by an ambulance popularly known as "108 Ambulance". Those four persons, who alleged to have been skinning and/or cutting the cows, were taken in a car to Una town, which is around 25 kms. from the said village Mota Samadhiyala. Those persons were taken at bus-stand of Una and their shirts were removed and were tied with rope with the car and were beaten by number of persons. They were towed towards Una Police Station. When they reached at the police station, a police personnel removed the ropes and kept those injured in the Police Station.
The mob of people, who brought the injured, left the place immediately. The injured were thereafter got admitted in the Government Hospital.
6. When Police Inspector Mr.Zala, visited the Una Police Station, he came to know that some persons have been attacked and have sustained several injuries and have been admitted in the Una Hospital, he went to the Hospital and recorded an FIR at around 19:30 hours on 11/07/2016. The said FIR was lodged by one of the injured namely Vashrambhai Balubhai Sarvaiya. It was stated by the said Vashrambhai that he belongs to the scheduled caste and is Page 4 of 17 HC-NIC Page 4 of 17 Created On Sat Dec 03 00:34:51 IST 2016 R/CR.MA/26634/2016 CAV JUDGMENT doing work of skinning animals along with his father, cousins and other relatives. He further disclosed that when his father Balubhai Sarvaiya received a phone call of one Najabhai Danabhai that his cow was found dead at Village: Bediya and requested to remove the same. He along with his cousins went to Bediya Village and brought the cow in a rickshaw in their village namely Mota Samadhiyala and started skinning the cow. At that time, five persons came in four wheeler white car and told that they were cow vigilantes (Gaurakshaks) and started abusing and questioned why they were cutting the cow. By naming some of the accused, he has further stated that they had started beating with some Babule sticks as well as iron patti (iron pipe). When his father intervened, one of the accused named in the FIR, gave a blow on the head of his father Balubhai Sarvaiya. Thereafter the mobile of his father was looted and complainant and all his cousins were compelled to sit in four wheelers car and gave stick and pipe blow near Rameshwar Patiya and again went to Una Bus stand and they tied with ropes and thereafter they again tied with the car and beaten in public and taken towards Una Police Station and handed over them to the Police. The mob of the people left the place and subsequently the injured were admitted in the Government Hospital. An FIR was lodged for the offence punishable under sections 307, 395, 324, 323, 504 of the Indian Penal Code; section 135 of the Gujarat Police Act and section 3(2)(5) of The Scheduled Castes and the Scheduled Tribes (Prevention of Atrocities) Act,1989 [hereinafter referred to as "Prevention of Atrocities Act"].
7. The said FIR was recorded by the Mr.N.U.Zala, Police Inspector, Una Police Station (present applicant). Since Page 5 of 17 HC-NIC Page 5 of 17 Created On Sat Dec 03 00:34:51 IST 2016 R/CR.MA/26634/2016 CAV JUDGMENT charges were levelled against the accused for the offence punishable under the provisions of the Prevention of Atrocities Act, Mr.Zala requested the PSO to hand over the investigation to Deputy Superintendent of Police, as per the provisions of the Prevention of Atrocities Act.
Deputy Superintendent of Police, Veraval was handed over the charge of investigating officer and accordingly he started collecting evidence in the matter. Subsequently investigation was handed over to Deputy Superintendent of Police, (Fraud Cell, CID Crime, State of Gujarat) and after completion of investigation, arraigned in all 32 accused for the offence referred in the first para of this judgement and charge-sheet came to be filed by him before the Competent Court.
8. The present applicant-accused - Nirmal Umedsinh Zala is one of the accused, who is charged with the aforesaid offence and against whom, charge-sheet has already been filed before the competent court.
9. Mr.I.H.Syed, learned Advocate assisted by Mr.Ankit Pandya, learned advocate for the applicant has vehemently submitted that the applicant has been wrongly roped in the offence with the reasons best known to the Investigating Agency since no material whatsoever has been collected by the Investigating Agency. He would submit that it is not the case of the prosecution that at any of the places, where the injured persons were beaten, the applicant was present. He would submit that the applicant has neither visited Mota Samadhiyala village, Rameshwar Patiya or Una bus stand, where the incidents have taken place. He would Page 6 of 17 HC-NIC Page 6 of 17 Created On Sat Dec 03 00:34:51 IST 2016 R/CR.MA/26634/2016 CAV JUDGMENT submit that even when the injured were brought to the police station, he was not present. He would submit that when the applicant had received information about some incident and was informed that some more police force is required at village Mota Samadhiyala, he immediately informed Armed Police Constable Mr.Dharmedrasinh to reach the place with PSI Mr.Pandey and, thereafter, was continuously inquiring about the situation. The applicant was never informed by any of the witnesses that some persons have been beaten up by some so called cow vigilantes (Gaurakshaks). It is not the case of either injured witnesses or prosecution witnesses that though the applicant was aware about the incidents being happened either at Mota Samadhiyala village or in Una town, he has neglected the same and has permitted those accused to continue beating up those persons.
10. He would further submit that it is alleged by the prosecution in the charge-sheet that a conspiracy was hatched by him along with those police personnels, who have been arraigned as accused in the present case, to commit such offence since the injured were involved in slaughtering the cows. He would submit that it is not the case of the prosecution that the applicant was in contact with the assailants, whose names have been stated in the FIR by the injured complainant or any other accused except accused from police department or witnesses of the department.
11. Mr.I.H.Syed, learned Advocate appearing for the applicant would further submit that on the date of incident i.e. on 11/07/2015, the applicant being Investigating Officer in another offence, was directed to remain present before the Judicial Magistrate, Una at around 4 O'clock since some Page 7 of 17 HC-NIC Page 7 of 17 Created On Sat Dec 03 00:34:51 IST 2016 R/CR.MA/26634/2016 CAV JUDGMENT accused were to be produced and a remand application was submitted by the Investigating Agency. He would submit that he was in the court pursuant to the summons issued by the court and after completion of court work when he reached Una Police Station, he came to know that certain persons have sustained injuries and, therefore, he immediately reached to the Hospital and recorded the FIR. Having come to know that an offence has taken place under the provisions of the Prevention of Atrocities Act, he immediately requested the concerned PSO to hand over the investigation to the Deputy Superintendent of Police, who is competent to investigate the offence registered under the said Act. In support of his submission, he has taken me through summons issued by the Court in another case, which is produced on record.
12. He would further submit that after recording the FIR and after handing over the charge to the concerned higher officer, he has not carried out any investigation. He would further submit that some correction alleged to have been made in the Register maintained by the PSO Kanjibhai, is not sufficient to arraigned the present applicant as one of the conspirators in the present offence.
He would submit that the applicant has already been suspended from the services and departmental inquiry has already been initiated wherein allegations have been made that he was negligent in performing his duty on 11/07/2016 when the incidents in question took place. He would submit that investigation is over and charge-sheet is filed and therefore, there is no question of tampering with the evidence. He would submit that there are more than 338 witnesses and, therefore, trial is likely to take some longer Page 8 of 17 HC-NIC Page 8 of 17 Created On Sat Dec 03 00:34:51 IST 2016 R/CR.MA/26634/2016 CAV JUDGMENT time and therefore, considering the principle laid down by the Hon'ble Apex Court in various decisions with regard to grant of bail of an accused, who has not been tried, the applicant be released on bail.
13. Mr.Mitesh Amin, learned Public Prosecutor appearing on behalf of the respondent- State of Gujarat would vehemently submit that papers of investigation reveals that when the incidents have taken place at various sites, some persons in the name of cow vigilantes (Gaurakshaks) have mercilessly beaten the poor scheduled caste persons and old aged persons and that too when they were skinning the dead- bodies of some cows. He would submit that Nitinbhai, who is one of the accused, had seen those persons skinning the cow first time, informed someone that cows are being slaughtered. Pursuant to which, number of persons came at village Mota Samadhiyala and started beating to those persons.
He would further submit that when police controller, Ahmedabad received an information that some cow vigilantes (Gaurakshaks) are beating some persons at village Mota Samadhiyala, he immediately informed the concerned PSO of Una Police Station about the same. By taking me through the Vardhi recorded by the PSO Kanjibhai (who is also an accused and not before the Court) dated 11/07/2016 recorded at 13 hours, would submit that initially it was written by him that "at village Mota Samadhiyala, some police personnels are required to be sent", however, subsequently by overwriting "cow mutton has been found from the place"
words have been added. These words have been added to justify the inaction on the part of police, when it was known that some persons have been attacked at village Mota Page 9 of 17 HC-NIC Page 9 of 17 Created On Sat Dec 03 00:34:51 IST 2016 R/CR.MA/26634/2016 CAV JUDGMENT Samadhiyala. He would submit that Police Sub-Inspector Mr.Pandey along with police personnels reached at village Mota Samadhiyala, wherein a panchnama was drawn in presence of two panchas namely Prafulbhai and Mohanbhai as if some mutton was lying at the place, however, those two panchas have denied their presence when their statements have been recorded. He would submit that in the panchnama, it is referred that one Najabhai Danabhai was present at the place, who has shown the same, however, said Najabhai has also denied his presence at the place.
He would further submit that the applicant was in contact with another co-accused i.e. PSI Mr.Pandey on the date of incident and, therefore, he was aware about the series of incidents, which have taken place at Mota Samadhiyala; Una Bus-stand; Rameshwar Patiya, etc. He would submit that the applicant should have immediately reached at village Mota Samadhiyala and ought to have taken control over the situation. He would submit that inaction on the part of the present applicant, prima facie, establishes that in connivance with other police officers, permitted other accused to indulge in beating the innocent scheduled caste people. He, therefore would submit that the application is required to be rejected.
14. Mr.Mitesh Amin, learned Public Prosecutor has also taken me through several photographs, which show that the shirts of the injured were removed by some of the accused and being beaten by those accused, tied with the rope and car as well as one photograph suggests that they were found in tied condition in front of Una Police Station. The applicant has not taken any action and, therefore, the applicant is not entitled to enlarge on regular bail.
Page 10 of 17HC-NIC Page 10 of 17 Created On Sat Dec 03 00:34:51 IST 2016 R/CR.MA/26634/2016 CAV JUDGMENT He would further submit that the accused is facing serious charges including offence of section 307 of the Indian Penal Code and Section 3(2)(v) of the Prevention of Atrocities Act which are punishable with imprisonment for life. Section 4 of the Prevention of Atrocities Act provide duty of public servant and punishment and willfully neglecting the duties. Special Courts are established for expedient completion of trial. Therefore, he submits that when the investigation is over, the trial shall be concluded within short time.
15. Mr.Mitesh Amin, learned Public Prosecutor would further submit that though the investigation is over by Deputy Superintendent of Police, Fraud cell, CID Crime, Gandhinagar, the complainant has requested for further investigation and has filed Public Interest Litigation, which is pending before this Court. He, therefore would submit that the application may not be entertained at this stage.
16. Ms.Ratna Vora, learned advocate for the original complainant would submit that the applicant being Police Inspector of Una Police Station, within whose jurisdiction the incident has taken place, is most responsible person for entire incident. She would further submit that in connivance with Police Sub-Inspector Mr.Pandey, he has tried to convert the real incident into the offence as if the same had been committed by the injured by slaughtering the cows. She would submit that though the incident continued for four to five hours, procession was allowed to continue and the innocent persons were beaten in public. The applicant has not taken any action for the reasons best known to him and, therefore, he would submit that the application may be rejected.
Page 11 of 17HC-NIC Page 11 of 17 Created On Sat Dec 03 00:34:51 IST 2016 R/CR.MA/26634/2016 CAV JUDGMENT
17. I have heard learned advocates appearing on behalf of the respective parties and perused the papers of investigation, particularly statements of witnesses including police personnels; Medical Certificates issued with regard to injuries sustained by those persons; the photographs, which are part of charge-sheet produced by learned Public Prosecutor; report received from Forensic Science Laboratory; etc.
18. Prima facie, it appears that the injured, who are from scheduled castes, are earning their livelihood by carrying out activities like skinning the dead animals., etc., particularly in the present district, which is known for lions and other wild animals habitats. In certain incidents, the animals are hunted by wide animals and their dead bodies are found lying in the Farms. Those persons, who are aware that certain persons are expert in skinning the animals, are informed to do needful and accordingly they carry out the work.
Some persons might be carrying out illegal activities of slaughtering the cows and, therefore, local residents have created awareness amongst themselves to stop such illegal activities.
19. In the present case as stated hereinabove, one Nitinkumar Kothari, who had gone to a school for some project, found some persons with the dead bodies of cows and accordingly he informed those persons posed themselves as Cow Vigilantes (Gaurakshaks). Pursuant to his intimation, number of persons gathered at the place (village : Mota Page 12 of 17 HC-NIC Page 12 of 17 Created On Sat Dec 03 00:34:51 IST 2016 R/CR.MA/26634/2016 CAV JUDGMENT Samadhiyala), where the persons were found with the cow dead bodies. When they started abusing those boys and misbehaving them, one Sarvaiya informed Police Control Room at Ahmedabad. Control Room of Ahmedabad informed the PSO of Una Police Station, who recorded the entry in the Register and informed ASI Kanchanben and her team to visit the place (Kanchanben is one of the accused in the present case and has already been enlarged on bail).
When Kanchanben reached at the place, two aged persons and one aged lady (parents of one of the injured) were found having sustained some injuries and accordingly, they were sent to the Government Hospital.
Whether those injured along with other accused were present or not when ASI Kanchanben reached the place, would be decided at the end of the trial. However, it appears that having found number of persons together at village: Mota Samadhiyala, more police force was called for and accordingly present applicant informed one police personnel Dharmendrasinh to visit the place along with PSI Mr.Pandey. It appears that when PSI Mr.Pandey along with police personnels reached there, injured persons were not present and those aged persons were already shifted to the Government Hospital by 108 Ambulance. It also appears from the record that the applicant was inquiring either with Mr.Dharmendrasinh or PSI Mr.Pandey about the situation.
20. Prima facie, it appears that the applicant might not be aware about the action undertaken by the ASI Mr.Pandey at village: Mota Samadhiyala, who has recorded the statement of Najabhai Danabhai and prepared panchnama and had called veterinary officer. It also appears from the record that the applicant was not informed that some cow vigilantes Page 13 of 17 HC-NIC Page 13 of 17 Created On Sat Dec 03 00:34:51 IST 2016 R/CR.MA/26634/2016 CAV JUDGMENT (Gaurakshaks) had attacked on the injured and have been abducted in Xylo Car and thereafter beaten at Una Bus-stand and were got tied them with the vehicle at Una Bus stand. It is not the case of any of the witnesses that at any of the places either at Mota Samadhiyala, Rameshwar Patiya, Una Bus stand as well as Una Police Station, where the injured persons were beaten, the applicant was present and had not taken any action against any of the attackers. It is needless to say that this prima facie observation of the Court are made since the applicant has produced some documents to show that he was present in the court of learned Judicial Magistrate for hearing of remand application in some other case.
It also appears that when the applicant had reached at the police station, injured were already transferred to the Government Hospital and accordingly he reached there and recorded the FIR initially for the offence punishable under sections 307, 395, 324, 323, 504, etc. of the Indian Penal Code and Section 135 of the Gujarat Police Act and section 3(2)(5) of the Prevention of Atrocities Act.
Having come to know that the offence has been committed under the provisions of The Prevention of Atrocities Act, he immediately informed to the PSO of Una Police Station to hand over the investigation to his Higher Officer, as per the provisions of the prevention of Atrocities Act.
21. It is true that a report has been received from the FSL that the PSO had added the words "cow mutton is found"
subsequent to making the entry by PSO himself. In my opinion, whether the applicant is part of conspiracy or not, is required to be established by the prosecution after leading evidence before the trial court. When none of the witnesses Page 14 of 17 HC-NIC Page 14 of 17 Created On Sat Dec 03 00:34:51 IST 2016 R/CR.MA/26634/2016 CAV JUDGMENT have stated that the applicant was present at any of the places including Una Bus stand or police station, in my opinion, the applicant is entitled for bail during the pendency of the trial since the investigation is almost over.
It is true that special provisions have been made for expediting the hearing of the cases of prevention of Atrocities Act, however, considering the voluminous record of charge-sheet and examination of 338 witnesses, completion of trial would take considerable long time and, therefore, considering the principle laid down by the Hon'ble Apex Court, applicant would be entitled for regular bail on appropriate terms and conditions. It is pertinent to note that the applicant has been suspended from the services and departmental inquiry has already been initiated against him. It is pertinent to note that the injured have already been discharged from the hospital.
22. In the facts and circumstances of the case and considering the nature of allegations made against the applicant in the FIR, without discussing the evidence in detail, prima facie, this Court is of the opinion that this is a fit case to exercise the discretion and enlarge the applicant on regular bail. Hence, the present application is allowed and the applicant is ordered to be released on regular bail in connection with an offence being C.R.No.I-127 of 2016 registered with Una Police Station, Una, on executing a personal bond of Rs.25,000/- (Rupees Twenty Five thousands only) with one local surety of the like amount to the satisfaction of the learned Trial Court and subject to the conditions that he shall;
Page 15 of 17HC-NIC Page 15 of 17 Created On Sat Dec 03 00:34:51 IST 2016 R/CR.MA/26634/2016 CAV JUDGMENT [a] not take undue advantage of liberty or misuse liberty;
[b] not act in a manner injuries to the interest of the prosecution;
[c] surrender passport, if any, to the lower court within a week;
[d] not leave the State of Gujarat without prior permission of the Sessions Judge concerned; [e] shall not enter in local limits of Taluka: Una, for a period of six months except for attending the court; [f] furnish latest address of his residence to the Investigating Officer and also to the Court at the time of execution of the bond and shall not change the residence without prior permission of this Court;
[g] shall mark his presence on every Monday for a period of six months to the nearest Police Station, where he is going to reside for six months;
[h] After entering into Taluka: Una, he shall mark his presence with the concerned Police Station on any day of first week of every English Calendar Month till trial is over, between 10:00 a.m. and 2:00 p.m.;
23. The Authorities will release the applicant only if he is not required in connection with any other offence for the time being. If breach of any of the above conditions is committed, the Sessions Judge concerned will be free to issue warrant or take appropriate action in the matter. Bail bond to be executed before the learned Lower Court having jurisdiction to try the case.
Page 16 of 17HC-NIC Page 16 of 17 Created On Sat Dec 03 00:34:51 IST 2016 R/CR.MA/26634/2016 CAV JUDGMENT
24. It will be open for the concerned Court to delete, modify and/or relax any of the above conditions, in accordance with law. At the trial, learned Trial Court shall not be influenced by the observations of preliminary nature, qua the evidence at this stage, made by this Court while enlarging the applicant on bail. Rule is made absolute to the aforesaid extent.
Direct service is permitted.
[A.J.DESAI,J.] *dipti Page 17 of 17 HC-NIC Page 17 of 17 Created On Sat Dec 03 00:34:51 IST 2016