Delhi High Court
Abdul Samad vs National Investigation Agency on 3 June, 2021
Equivalent citations: AIRONLINE 2021 DEL 765
Author: Anu Malhotra
Bench: Anu Malhotra
IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CRL.M.(BAIL) 7673/2020 in CRL.M.C. 3813/2019
Order reserved on : 20.08.2020
Date of decision : 03.06.2021
ABDUL SAMAD ..... Petitioner
Through: Mr.Sarim Naved, Mr.Kamran
Javed and Mr.Anshu Davar Advs.
Versus
NATIONAL INVESTIGATION AGENCY ..... Respondent
Through: Mr.B.S.Joon, SPP, Mr. Rahul
Tyagi, SPP with Ms.Aakriti
Mishra, Advocate.
CORAM:
HON'BLE MS. JUSTICE ANU MALHOTRA
JUDGMENT
ANU MALHOTRA, J.
1. Crl.M.C. No. 3813/2019 was filed by the petitioner seeking the setting aside of the impugned order dated 17.7.2019 of the learned Special Judge (NIA), Patiala House Courts, New Delhi in RC-20/2017/NIA/DLI apart from seeking grant of bail to the applicant in the said case. Vide the order impugned in the petition dated 17.7.2019, the joint application moved for release/discharge in relation to the applicant accused/approver Abdul Samad and Mahfooz Alam were taken up and in as much as the counsel for the applicant herein i.e., the approver, Abdul Samad vide an endorsement made on the application withdrew the application, the said application seeking the release/discharge from custody in respect of the applicant/approver Abdul Samad was dismissed as withdrawn.
2. The Court is presently not considering the merits or otherwise of the said impugned order dated 17.7.2019 and the present adjudication is in relation to Signature Crl.M.(B) Not Verified No. 7673/2020.
Digitally Signed By:SUMIT GHAI Signing Date:03.06.2021 19:24:32 This file is Crl.M.C. No. 3813/2019 digitally signed by Page 1 of 25 PS to HMJ ANU MALHOTRA.
3. Vide the application Crl.M.(B) No. 7673/2020, the applicant has sought the grant of interim bail during pendency of the petition in NIA Case No. RC- 20/2017/NIA/DLI or for such period as the Court may deems fit. It has been submitted through this application by the petitioner/applicant that he seeks release on interim bail on account of the COVID-19 pandemic prevalent in the country and that at the time of submission of the said application dated 3.7.2020, he had spent 29 months in jail since his arrest and around 26 months in jail since the date of his pardon, i.e., 16.5.2018. It has been submitted by the petitioner that the chargesheet mentions 175 witnesses and around 55 documents have been sent to the FSL and that the trial has not even started and is likely to take a substantial period of time.
4. It has been submitted through the application, inter alia, that as on date he being a pardoned person, there is no case pending against him and that he is in custody only by reason of the bar under Section 306 (4)(b) of the Cr.P.C., 1973. He inter alia submits through his application itself that the threat to his life and liberty are real. The applicant, has nevertheless, despite the said submission of threat to his life and liberty being real, placed reliance on the verdict of this Court in Bangaru Laxman V. CBI, ILR (2012) II Delhi 102; wherein it has been observed to the effect:
"9. Thus, the decisions of the Hon'ble Supreme Court and the Full Bench of this Court clearly hold that though it is mandatory to keep the person in custody unless on bail, however, the Court is empowered, in the interest of justice, to avoid abuse of process of law and for the right to life and liberty of an approver to grant bail, if not granted earlier. The pardon does not get vitiated on this count.
10. In the present case firstly in the interest of justice and the fundamental right to life and liberty of Respondent No.2 when his statement has already been recorded before the learned Metropolitan Magistrate, no useful purpose will be served to send him in custody now. Further Respondent No.2 has already been granted an order of anticipatory bail, which enures to his benefit till conclusion of the trial as Signature held in Siddharam Satingappa Mhetre v. State of Maharashtra and Not Verified Digitally Signed others, (2011) 1 SCC 694. In view of the order of anticipatory bail By:SUMIT GHAI Signing Date:03.06.2021 19:24:32 This file is Crl.M.C. No. 3813/2019 digitally signed by Page 2 of 25 PS to HMJ ANU MALHOTRA.
directing sending Respondent No.2 custody is not possible as the moment he is arrested he has to be released on bail as directed by the Court while granting anticipatory bail. The evidence of Respondent No.2 and all other prosecution witnesses has been recorded. The case does not fall in the ambit of Section 308 Cr.P.C. Respondent No.2 though not on bail technically, however, even if this Court directs him to be arrested, would have to be released on bail in view of the anticipatory bail order. I find no reason to interfere with the impugned order.", The applicant has thus submitted that it is his fundamental right to life and liberty to be released in as much as his statement has been recorded under Section 164 of the Cr.P.C. 1973 before the Metropolitan Magistrate and no useful purpose would be served by sending him to custody.
5. Inter alia, the applicant has submitted that the respondent No.2 is on anticipatory bail and his statement and that of other prosecution witnesses had been record and that the present matter does not fall within the ambit of Section 308 of the Cr.P.C., 1973. The applicant further submits that his continuous incarceration would cause a risk to his life. During the course of submissions that were made on behalf of the petitioner, it was also submitted that Section 306(4)(b) of the Cr.P.C. 1973, is a provision which enables a Court to detain a person in jail indefinitely cannot be treated as reasonable nor in accordance with the Constitutional provisions and is an anti-thesis to criminal jurisprudence.
6. Inter alia, the applicant submits that use of the word 'shall' under Section 306(4)(b) of the Cr.P.C., 1973, in its ordinary import is 'obligatory' but there are many situations where the Courts have construed the word 'shall' to mean 'may'.
7. Reliance was also sought to be placed on behalf of the petitioner on the verdict of this Court in Prem Chand v. State; 1985 Crl.LJ 1534 to submit to the effect that since the approver's evidence had been recorded, he could be released on bail and no useful purpose would be served by his further detention Signature in jail and that the administration of justice was not likely to be affected on his Not Verified Digitally Signed By:SUMIT GHAI Signing Date:03.06.2021 19:24:32 This file is Crl.M.C. No. 3813/2019 digitally signed by Page 3 of 25 PS to HMJ ANU MALHOTRA.
release with specific reliance on the observations in paragraphs 8 to 18 of the verdict of this Court in Prem Chand v. State; 1985 Crl.LJ 1534 to the effect:
"8. It is the provisions of Section 306(4)(b) providing that every person accepting a tender of pardon, shall unless he is already on bail, be detained in custody until the termination of the trial which have come up for interpretation. Its constitutional validity has also been challenged.
9. So far as the language used in Section 306(4)(b), it is quite explicit that the person accepting tender of pardon unless already on bail, has to be detained in custody till the end of the trial. The word used is "shall", and there is almost a unanimity of opinion of different High Courts that the legislature has not envisaged grant of bail to a person during the trial after he has accepted pardon. The underlying object of requiring the approver to remain in custody until the termination of trial is not to punish him for having agreed to give evidence for the State, but to protect him from the wrath of the confederates he has chosen to expose, and secondly to prevent him from the temptation of saving his erstwhile friends and companions, who may be inclined to assert their influences, by resiling from the terms of grant of pardon. In fact, the Madras High Court in the case Karuppa Servai v. Kundaru, has observed that this provision is based on very salutary principles of public policy and public interest. The approver's position was considered to be like a sealed will in a will forgery case, and he should not be allowed to let off on bail. The Rajasthan High Court has in Ayodhya Singh v. State 1973 Cri U 768 and Lallu v. State 1979 RajLW 465 taken the view that the provisions in this regard are mandatory, and that Court cannot go behind the wisdom of the legislature* as expressly laid down under Section 306, Cr. P.C. In the former case the * circumstance that the disposal of the case was likely to take a long period of time as" the prosecution had cited 174 witnesses, was not considered as valid ground for bail when the law prohibits any such release till the termination of the trial. In Mukesh Ramchandra Reddy, 1958 Cri U 343, the Andhra Pradesh High Court has as well interpreted the word "shall" in the said provisions as primarily obligatory and casting a duty on the Court to detain an accused to whom pardon has been tendered, in custody until the termination of the trial. The Punjab High Court in A. L. Mehra v. State, declined to draw an analogy from the power available with the Court to grant bail to accused at any stage of the trial, and it was observed that it was not within the competency of the Court to admit an approver to bail when the law declares in unambiguous language that the approver shall not be released until the decision of the case. These special provisions were Signature Not Verified treated to override the general provisions entitling the Court to grant Digitally Signed By:SUMIT GHAI bail.
Signing
Date:03.06.2021
19:24:32
This file is Crl.M.C. No. 3813/2019
digitally signed by
Page 4 of 25
PS to HMJ ANU
MALHOTRA.
10. There is, therefore, little doubt that so far as the plain reading of Section 306(4)(b), Cr. P.C., the same leaves no manner of doubt that a person accepting a tender of pardon has to be kept in custody till the trial is over unless he was on bail at the time of the grant of pardon. This has been almost the uniform view of judicial decisions, and the use of the word "shall" has been interpreted to leave no flexibility in this regard. The general power of grant of bail available to the Courts under the Code is thus circumscribed by the special provisions. In fact, an accused loses his character as such when pardon is granted to him. He is, of course, an accomplice. However, the character of accused can be again attributed to him if his case falls under Section 308, Cr. P. C. That is when the Public Prosecutor certifies that he has by willfully concealing anything essential, or by giving false evidence has not complied with the, condition on which the tender was made. Rather even at this stage he is entitled to show that he has, in fact, complied with the condition upon which such tender was made. If he succeeds in doing so, that is the end of the matter. If however, the Court is satisfied with the certification by the Public Prosecutor in spite of the submission by the approver, then his trial starts and he acquires the character of accused. It is as such that in Sub-section (4) of Section 308 the word used qua him for the first time is "accused".
11-12. The crucial questions raised from the side of the petitioner are whether the provisions of Section 306(4)(b) in all their rigidity can be treated as constitutionally valid, and further whether in the exercise of inherent powers under Section 482, Cr. P. C., the Court can release an approver during the course of trial when it is in the ends of justice and his detention amounts to abuse of process of Court.
13. In the case State of Karnataka v. L. Muniswamyit has been observed, as under (at p. 1128 of Cri LJ):
The ends of justice are higher than the ends of mere law though justice has got to be administered according to laws made by the legislature. The compelling necessity for making these observations is that without a proper realisation of the object and purpose of the provision which seeks to save the inherent powers of the High Court to do justice between the State and its subjects it would be impossible to appreciate the width and contours of that salient jurisdiction.
13A. The Supreme Court has further in the case Maneka Gandhi v. Union of India observed that it is not a valid argument to say that the expression "personal liberty" in Article 21 must be so interpreted so as to avoid overlapping between that Article and Article 19(1). The expression "personal liberty" in Article 21 is of the widest amplitude and it covers a Signature Not Verified variety of rights which go to constitute the personal liberty of man and Digitally Signed By:SUMIT GHAI some of them have been raised to the status of distinct fundamental rights Signing Date:03.06.2021 19:24:32 This file is Crl.M.C. No. 3813/2019 digitally signed by Page 5 of 25 PS to HMJ ANU MALHOTRA.
and given additional protection under Article 19- It was further observed that if a law depriving a person of "personal liberty" and prescribing a procedure for that purpose within the meaning of Article 21 has to stand the test of one or more of the fundamental rights conferred under Article 19 which may be applicable in a given situation, ex hypothesi it must also be liable to be tested with reference to Article 14. The principle of reasonableness, which legally as well as philosophically, is an essential element of equality or non-arbitrariness pervades Article 14 like a brooding omnipresence and the procedure contemplated by Article 21 must answer the test of reasonableness in order to be in conformity with Article 14. It must be "right and just and fair" and not arbitrary, fanciful or oppressive, otherwise, it should be no procedure at all and the requirement of Article 21 would not be satisfied.
14. ......
15. ......
16. Section 482 of the Cr. P. C. is to the following effect:
Nothing in this Code shall be deemed to limit or affect the inherent powers of the High Court to make such orders as may be necessary to give effect to any order under this Code, or to prevent abuse of the process of any Court or otherwise to secure the ends of justice.
17. {The power available under this provision is notwithstanding anything else contained in the Code. In case the High Court is satisfied that an order needs to be made to prevent abuse of the process of any Court, or otherwise to secure the ends of justice, the inherent powers are available, and they are not limited or affected by anything else contained in the Code. We are not oblivious that these powers have not to be- ordinarily invoked where -specific provisions are contained in the Code or specific prohibitions enacted. However, in cases where the circumstances un-mitigating bring out that a grave injustice is being done, and an abuse of process of court is taking place, either as a result of the acts of the accused taking place, either as a result of the acts of the accused or the unavoidable procedural delays in the Courts, we are of the firm opinion that the inherent .powers should and need to be exercised. The approver's evidence in the present case has already been recorded, and no useful purpose is being served in his detention. The administration of justice is not in any manner likely to be affected by his release. There is no reason to suppose that the machinery of law would not be able to give protection to the petitioner in case any adventurism is sought to be displayed by his confederates, or their supporters. The conduct of the petitioner in seeking his release itself shows that he carries no apprehensions. It would not be, therefore, correct for the Court to still Signature Not Verified create such fears and profess to provide him unsolicited protection by Digitally Signed By:SUMIT GHAI detaining him for indefinite period. Thus in the case of A. L. Mehra 1958 Signing Date:03.06.2021 19:24:32 This file is Crl.M.C. No. 3813/2019 digitally signed by Page 6 of 25 PS to HMJ ANU MALHOTRA.
Cri U 413 (supra) the Punjab High Court released the approver from confinement in exercise of inherent powers to prevent the abuse of the process of court, finding that he had been in confinement for several months. Similarly the Madras High Court in the case of Karuppa Servai 1953 Cri U 45 (supra) laid emphasis on the detention of an approver till he has deposed at the trial, in the Sessions Court truly and fully to matters within his knowledge.
18. We are further of the opinion that there is no rational basis for inflexible classification of approvers who are in detention, and those who because of fortuitous circumstances happen to be on bail at the tune of grant of pardon. A person being granted bail and still not in detention are not considered in law as incompatible. So far as allurement of release if allowed pardon, it is inherently there in any pardon. As such too much of significance and rigidity need not be attached to time factor. Moreover, a witness, even though an accomplice need not be detained for more than what is essential for procurement of or enabling him to give his evidence. His personal liberty can, therefore, be curtailed, if at all, for beneficial ends of administration of justice, and once they are served, his further detention becomes irrelevant: His detention till that earlier stage, may also be considered proper to avoid creation of the impression of too ready an approver to serve his personal end of immediate or early let off even in cases where the involvement of the other accused in that crime may turn out to be doubtful. The existence of the provision of detention thus may serve as a damper to opportunists who may be too keen to oblige the police, and also prevent a possible abuse of this process as a short-cut by investigating agencies when they find no other evidence available or dubiously seek to involve innocent persons."
8. Inter alia, the applicant submits that though the release of the approver on bail is expressly barred under Section 306(4)(b) of the Cr.P.C.,1973, the Court Section 482 Cr.P.C. may pass any orders to meet the ends of justice. Reliance was thus sought to be placed on behalf of the petitioner on the verdict of the High Court of Kerala in Shammi Firoz V. The National Investigation Agency; 2011 Crl.L.J.1529, wherein it was observed to the effect:
"72. Once an accused person is granted pardon he ceases to be an accused person and becomes a witness for the prosecution. Since an approver is not a person accused of an offence, Sections 437 and 439 Cr.P.C. cannot be pressed into service by an approver for his Signature Not Verified enlargement on bail. In such a contingency, notwithstanding the bar Digitally Signed By:SUMIT GHAI under Section 306(4)(b) Cr.P. C. it has been held in the decisions relied Signing Date:03.06.2021 19:24:32 This file is Crl.M.C. No. 3813/2019 digitally signed by Page 7 of 25 PS to HMJ ANU MALHOTRA.
on by the petitioner that the High Court can in a given case release the approver on bail by invoking the inherent power under Section 482 Cr.P.C. Formerly, Courts were very rigid in enforcing the legislative mandate under Sec. 306(4)(b) corresponding to Sec. 337(3) of the old Code (See A.L.B.A. Nos. 6203 and 6215 of2010 :13 - Mehra v. State - MANU/PH/0021/1958 : AIR 1958 Punjab 72; Bhawani Singh v. The State
- MANU/MP/0010/1955 : AIR 1956 Bhopal 4; In re Pajerla Krishna Reddi - MANU/TN/O319/1952 : 1953 Crl.L.J. 50 (Madras); Haji AH Mohammed v. Emperor - AIR 1932 Sind 40; Dev Kishan v. State of Rajasthan - MANU/RH/0080/1983 : 1984 Crl. L.J. 1142 (Rajasthan). But after the fundamental right guaranteed under Article 21 of the Constitution of India has been laid on a wider canvass through the epoch making judicial pronouncements of the Apex Court, Courts have diluted the rigour of Section 306(4)(b) Cr.P.C. to make it "in conformity with the rights under Article 21 of the Constitution of India. That explains the emerging view that despite the embargo under Sec. 306(4)(b) Cr.P.C., the High Court may in a given ease release the approver on bail by calling into aid its inherent power under Section 482 Cr.P.C."
9. Reliance was also placed on behalf of the petitioner on the verdict of the Hon'ble High Court of Kerala in Saidevan Thampi v. The State of Kerala; (2013) 4 KLJ 611 with specific reliance on observations in paragraphs 75 to 77 thereof which read to the effect:
"75. As rightly pointed out by the learned Senior Counsel for the petitioners, once pardon is tendered to an accused, or a person contemplated under Section 306 or Section 307 Cr.P.C., then he loses his character as an accused and adorns the status of a witness. Except for the prohibition under Section 306(4)(b) Cr.P.C., it may not be possible to detain that person under the Code. Shri.O.V. Radhakrishnan, learned Senior Counsel, seems to be justified in his submission that but for the bar under Section 306(4)(b) Cr.P.C., the person concerned could not have been detained in custody. The further contention that it is not intended to curtail the liberty of the person, but intended to provide protection in deserving cases and also to ensure that the accused person do not take undue advantage of the position appears to be quite sound and reasonable. The submission of the learned Senior Counsel Shri.O.V.Radhakrishnan that it is not always necessary in all cases that when a person is tendered pardon under Section 306 Cr.P.C., he should be detained without anything more is not the intention of the legislature Signature Not Verified also seems to be correct. Only in cases where the situation demands or Digitally Signed By:SUMIT GHAI the court feels that it is necessary to detain the personfor justifiable Signing Date:03.06.2021 19:24:32 This file is Crl.M.C. No. 3813/2019 digitally signed by Page 8 of 25 PS to HMJ ANU MALHOTRA.
reasons, the provision can be invoked. That seems to be the proper way to understand the provision. It must be remembered that as far as the reasons for detaining a person under Section 306(4)(b) Cr.P.C. are concerned, it is equally applicable to a person to whom 'pardon is tendered under Section 307 Cr.P.C. also. So also, the same conditions apply to a person to whom pardon is tendered under Section 306 Cr.P.C. and who is already on bail. The legislature must be credited with the knowledge of these facts and in that context and under such circumstances the provision, namely. Section 306(4)(b) Cr.P.C. will have to be understood. If a person who is already on bail could continue on bail when pardon is tendered to him under Section 306 or 307 Cr.P.C., then it defies one's logic why a restriction as in the nature of Section 306(4)(b) Cr.P.C. should be imposed in the case of a person who is unfortunate to be not on bail when pardon is tendered to him. An anomalous situation may arise if one is to simply accept the proposition that a person in custody should continue to be in custody till the end of the trial adopting a strict interpretation of the provision. For example, in a case there may be distinct incidents. It may so happen when some of the accused might have been granted bail and some might not have been granted bail. It may also happen that even though an accused is granted bail, he is not able to execute the bond and therefore he has to remain in custody. If in such a case, for one portion of the incident, a person is granted pardon and if he is already on bail, he can continue to be on bail. If for another incident forming part of the same transaction, a person who is in custody is granted pardon, to say that he should languish in custody till the end of the trial seems to be unjustified, unreasonable and arbitrary and against the notions of justice.
76. The provision, namely. Section 306(4)(b) Cr.P.C. cannot be taken as one curtailing the liberty and freedom of a person, but should be treated as an enabling and empowering provision which the courts concerned can take aid of in a case where circumstances warrant a situation to detain a person who has been granted pardon in further custody if he is not already on bail. It is difficult to comprehend that without anything more, the mere fact that the person who is tendered pardon who is not on bail should continue in custody for no justifiable reason.
77. It is well settled by now that there is no universal principle to determine while construing a statute as to if it is directory or mandatory. The burden is on the courts to ascertain the real intention of the provision and for that purpose, the statute has to be construed as a whole. Several factors may have to be considered to determine the real character and nature of the Statute. There can be no doubt that the absolute enactment Signature Not Verified must be literally obeyed and fulfilled. Normally, a statute is considered to Digitally Signed By:SUMIT GHAI Signing Date:03.06.2021 19:24:32 This file is Crl.M.C. No. 3813/2019 digitally signed by Page 9 of 25 PS to HMJ ANU MALHOTRA.
be mandatory if it imposes conditions, and its satisfaction is essential for the validity of the Act. "
10. Reliance was also placed by the petitioner on the verdict of the Hon'ble High Court of Rajasthan in Noor Taki @ Mammu v. The State of Rajasthan 1986 CriLJ 1488 with observations in paragraph 19 thereof which reads to the effect:
"19. A perusal of the aforesaid cases coupled with that of many other cases, like that of Sunil Batra v. Delhi Administration: 1980 Cri LJ 1099 : (AIR 1980 SC 1579), and yet another case of Hussainara Khatoon reported in AIR 1979 SC 1360 : (1979 Cri LI 1036), we have no hesitation in holding that detention of a person even by due process of law has to be reasonable, fair and just and if it is not so, it will amount to violation of Article 21 of the Constitution. Reasonable expeditious trial is warranted by the provisions of the Criminal Procedure Code and in case this is not done and an approver is detained for a period which is longer than what can be considered to be reasonable in the circumstances of each case, this Court has always power to declare his detention either illegal or enlarge him to bail while exercising its inherent powers. Section 482. Cr.P.C, gives wide power to this Court in three circumstances. Firstly, where the jurisdiction is invoked to give effect to an order of the Court. Secondly if there is an abuse of the process of the Court and thirdly, in order to secure the ends of justice. There may be occasions where a case of approver may fall within latter two categories. For example in a case where there are large number of witnesses a long period is taken in trial where irregularities and illegalities have been committed by the Court and a re-trial is ordered and while doing so, the accused persons are released on bail, the release of the approver will be occasioned for securing the ends of justice. Similarly, there may be cases that there may be an abuse of the process of the Court and the accused might be trying to delay the proceedings by absconding one after another, the approver may approach this Court for seeking indulgence. But this too will depend upon the facts and circumstances of each case. Broadly, the parameters may be given but no hard and fast rule can be laid down. For instance, an approver, who has already been examined and has supported the prosecution version, and has also not violated the terms of pardon coupled with the fact that no early end of the trial is visible, then he may be released by invoking the powers under Section 482, Cr.P.C. Section 482, Cr.P.C. gives only power to the High Court. Sessions Judge cannot invoke the provisions of the same. High Court therefore in Signature Not Verified suitable cases can examine the expediency of the release of an approver. Digitally Signed By:SUMIT GHAI We are not inclined to accept the contention of the learned Public Signing Date:03.06.2021 19:24:32 This file is Crl.M.C. No. 3813/2019 digitally signed by Page 10 of 25 PS to HMJ ANU MALHOTRA.
Prosecutor that since there is a specific bar under Section 306(4)(b), Cr.P.C., Section 482, Cr.P.C., should not be made applicable. Their Lordships of the Supreme Court have said in limes without number, that there is nothing in the Code to fetter the powers of the High Court under Section 482, Cr.P.C. Even if there is a bar in different provisions for^ the three purposes mentioned in Section 482, Cr.P.C., and one glaring example quoted is that though Section 397 gives a bar for interference with interlocutory orders yet Section 482, Cr.P.C. has been made applicable in exceptional cases. Second revision by the same petitioner is barred yet this Court in exceptional cases invokes the provisions of Section 482, Cr.P.C. Therefore. Section 482, Cr.P.C. gives ample power to this Court. However, in exceptional cases to enlarge the approver on bail, we answer the question that according to Section 306(4)(b), Cr.P.C. the approver should be detained in custody till the termination of trial, if he is not already on bail, at the same time, in exceptional and reasonable cases the High Court has power under Section 482, Cr.P.C., to enlarge him on bail or in case there are circumstances to suggest that his detention had been so much prolonged, which would otherwise outlive the period of sentence, if convicted, his detention can be declared to be illegal, as violative of Article 21 of the Constitution. "
11. Reliance was also placed on behalf of the petitioner on the observations of the Hon'ble Supreme Court in Suresh Chandra Bahri V. State of Bihar; 1995 Supp(I) SCC 80 in paragraph 34 thereof which reads to the effect:
"34. As regards the contention that the trial was vitiated by reason of the approver Ram Sagar being released on bail contrary to the provisions contained in clause (b) of sub-section (4) of Section 306 of the Code. It may be pointed out that Ram Sagar after he was granted pardon by the learned Magistrate by his order dated 9-1-1985, was not granted bail either by the committing Magistrate or by the learned Additional Judicial Commissioner to whose court the case was committed for trial. The approver Ram Sagar was, however, granted bail by an order passed by the High Court of Patna, Ranchi Bench in Criminal Miscellaneous Case No. 4735 of1986 in pursuance of which he was released on bail on 21-1- 1987 while he was already examined as a witness by the committing Magistrate on 30-1-1986 and 31-1-1986 and his statement in sessions trial was also recorded from 6-9-1986 to 19-11-1986. It is no doubt true that clause (b) of Section 306(4) directs that the approver shall not be set at liberty till the termination of the trial against the accused persons and Signature the detention of the approver in custody must end with the trial. The Not Verified Digitally Signed dominant object of requiring an approver to be detained in custody until By:SUMIT GHAI Signing Date:03.06.2021 19:24:32 This file is Crl.M.C. No. 3813/2019 digitally signed by Page 11 of 25 PS to HMJ ANU MALHOTRA.
the termination of the trial is not intended to punish the approver for having come forward to give evidence in support of the prosecution but to protect him from the possible indignation, rage and resentment of his associates in a crime whom he has chosen to expose as well as with a view to prevent him from the temptation of saving his one time friends and companions after he is granted pardon and released from custody. It is for these reasons that clause (b) of Section 306(4) casts a duty on the court to keep the approver under detention till the termination of the trial and thus the provisions are based on statutory principles of public policy and public interest, violation of which could not be tolerated. But one thing is clear that the release of an approver on bail may be illegal which can be set aside by a superior court, but such a release would not have any affect on the validity of the pardon once validly granted to an approver. In these circumstances even though the approver was not granted any bail by the committal Magistrate or by the trial Judge yet his release by the High Court would not in any way affect the validity of the pardon granted to the approver Ram Sagar. "
12. Reliance was also placed on behalf of the petitioner on the verdict of the Hon'ble High Court of Himachal Pradesh in Rajesh Kumar V. State of Himachal Pradesh; 2007 Crl.L.J. 2687 in paragraphs 4 to 8 thereof wherein it was observed to the effect:
" 4. The applicant has been in custody since February, 2005. Trial has now commenced in all the four cases. Statement of the applicant, as a witness, in the course of the trial has been recorded in all the cases. He has now applied for his release (on bail).
5. The submission made by the learned counsel for the applicant is that keeping the applicant in detention for too long would amount to depriving him of his liberty, even though he is no longer an accused and as an approver also his statement has been recorded. He says that since the applicant himself has sought his release, it can be presumed that he does not have any fear, apprehension or even potential threat of danger to his life at the hands of those against whom he has deposed, by turning approver. His submission is that keeping an approver in detention for too long is contrary to the spirit of justice and the Court, in exercise of its power, under Section 482, Cr. P. C, may order his release. In support of his submission, he has placed reliance upon two judicial precedents. These are Full Bench judgments of two different High Courts, namely Delhi High Court and Rajasthan High Court. The citations are :1985 Cri Signature Not Verified LJ 1534 (Delhi High Court), Prem Chand v. State (Full Bench), and AIR Digitally Signed By:SUMIT GHAI Signing Date:03.06.2021 19:24:32 This file is Crl.M.C. No. 3813/2019 digitally signed by Page 12 of 25 PS to HMJ ANU MALHOTRA.
1987 Raj 52 : (1986 Cri LJ 1488), Noor Taki alias Mammu v. State of Rajasthan (Full Bench).
6. The facts of the precedent of Delhi High Court, relied upon by the learned counsel for the applicant, were that a man involved in robbery, along with several other persons, turned approver. He had been in detention for 2½. years. His statement, as a witness, during trial had been recorded. The Full Bench of the Delhi High Court observed that keeping in detention the approver was not going to serve any useful purpose and that his having himself applied for release indicated that there was no threat to his life or any harm to his body and that the Court, in exercise of its inherent power, under Section 482, Cr. P. C, had the jurisdiction to release him to prevent the abuse of the process of the Court and to meet the ends of justice. Similar view has been expressed by the Rajasthan High Court in the aforesaid Full Bench judgment.
7. The facts of this case are no different from the judgment of the Delhi High Court relied upon by the learned counsel for the applicant. The applicant was been in custody for more than two years. His statement as witness in the trial has been recorded in all the four cases in which he has been tendered pardon.
8. In view of what has been stated above, keeping the applicant in detention would be too harsh for him. Therefore, he is ordered to be released on his furnishing personal bond in the sum of Rs. 10,000/- with one surety in the like amount to the satisfaction of the trial Court."
13. Reliance was also placed on behalf of the petitioner on the observations of Hon'ble High Court of Tamil Nadu in Subramaniam V. State : 2014 (1) MLJ (Crl) 117 in paragraph 11 thereof which reads to the effect:
"11. In the instant case, the examination of the petitioner has been completed on 13.07.2012. It is not in dispute that no application under Section 308 Cr.P.C. stands made till date i.e., despite the passage of a period of 17 months. In such circumstance, this Court would hold that the observations of the Apex Court relied upon by learned Public Prosecutor cannot aid the prosecution in denying the petitioner the right to bail. If we are to so strictly construe Section 306(4)(b) Cr.P.C, then we would be left with a situation wherein, the prosecution having treated a witness who has been granted pardon, hostile, could continue to deny him the relief of bail by not moving with due despatch in keeping with Section 308 Cr.P.C. 12. For the above reasons and following the decisions cited Signature before us including that of the Division Bench of this Court and also Not Verified taking note of the fact that all the other accused in the case have been Digitally Signed By:SUMIT GHAI Signing granted bail, this Court is inclined to release the petitioner on bail.
Date:03.06.2021
19:24:32
This file is Crl.M.C. No. 3813/2019
digitally signed by
Page 13 of 25
PS to HMJ ANU
MALHOTRA.
Accordingly, the petitioner is ordered to be released on bail subject to the following conditions: (i) the petitioner shall execute a bond for a sum of Rs. 10,000/- (Rupees ten thousand only) with two sureties each for the like sum to the satisfaction of learned XXIII Metropolitan Magistrate. Saidapet, Chennai; (ii) the petitioner shall appear before the trial Court viz., I Additional Sessions Court, Chennai, on all dates of hearings till the conclusion of the trial except on those days by filing petition u/s. 317 Cr.P.C, by assigning valid reasons. Accordingly, this Criminal Original Petition is ordered."
14. Inter alia, the petitioner has submitted that he undertakes to make himself available for any further investigation, if any, and undertakes to abide by the conditions put forth by the Court in the event of grant of bail and is willing to cooperate with the prosecution and undertakes to depose as and when necessary.
15. As per the order dated 165.2018, the learned Additional Sessions Judge- 03, Patiala House Courts, Special Judge, MCOCA/TADA/POTA in RC No. 20/2017/NIA/DLI it was observed to the effect that separate statements of both the accused i.e. Abdul Samad and Mehfooz Alam had been recorded to the effect that they have admitted their guilt with regard to the offences alleged in this case and they also undertook to testify their statements before the Court with regard to accused Shaikh Abdul Naeem @ Sohel Khan and similarly accused Mehfooz Alam had provided logistic, financial support or shelter to co- accused Shaikh Abdul Naeem @ Sohel Khan during his stay at Gopal Ganj(Bihar). The order dated 16.5.2018 of the learned Special Judge in the case RC No. 20/2017/NIA/DLI had observed to the effect that in as much as the accused had already got their statements recorded under Section 164 Cr.P.C. before the learned Metropolitan Magistrate, the Investigating Agency i.e. NIA had no objection to the grant of pardon to both the accused and the statements of both the accused had been recorded before the Court it was a fit case for grant of pardon to the accused and thus the petitioner herein, i.e., the accused Abdul Samad and the co-accused Mehfooz Alam were granted pardon by the Signature learned Not Verified Special Judge and were turned 'approver' from accused in the case. Digitally Signed By:SUMIT GHAI Signing Date:03.06.2021 19:24:32 This file is Crl.M.C. No. 3813/2019 digitally signed by Page 14 of 25 PS to HMJ ANU MALHOTRA.
16. Vide the reply that has been submitted by the respondent to the petition and as the response to the prayer made seeking the grant of interim bail made vide Crl.M.(Bail) No. 7673/2020, it was submitted by the National Investigating Agency to the effect that in compliance of Order No. I-11011/46/2017-IS-IV dated 27.11.2017 of the Ministry of Home Affairs, Government of India, New Delhi, the case FIR no. RC-20/2017/NIA/DLI dated 27.11.2017 has been registered and it was submitted vide paragraph 2 of the response to the effect:
"2. That, in compliance of order No. I-11011/46/2017-IS-IV dated 27. 11.2017 of Ministry of Home affairs, Govt. of India, New Delhi, the case FIR No RC-20/20 17 / NIA/ DLI dated 27.1 1.2017 has been registered at PS NIA, New Delhi, under Sections 120B, 121, 12A of IPC and section 17,18,19,20,38,39 and 40 of UA(P) Act, 1967 against Shaikh Abdul Naeem, Amzad @ Rehan and others. The case has been registered based on the allegations that, the proscribed terrorist outfit Laskar-e-Taiba (LeT) based in Pakistan has activated its network based in UAE, to send money to LeT operatives, based in India for reconnaissance of targets for carrying out attacks. One of the LeT operatives operating in India has been identified as Shiekh Abdul Nayeem @ Sohail @ Nomi (A-l). who has already established based in Bihar, Odisha, UP and Jammu and Kashmir and is on the lookout for possible targets in and around Delhi. He has also established contacts with other LeT operatives in India, UAE and is regularly taking directions for Amzad @ Rehan (A-8), LeT commander based in Pakistan and in charge of operations in India, Bangladesh, Nepal and Maldives.
3. That during the investigation involvement/role of accused turned approver/applicant Abdul Samad son of Rashid resident of village Bukkanpur Post Landhaura, Roorkee, Haridwar (Uttarakhand), a hawala conduit, who in connivance with accused Gul Nawaz (A-10), based in the Saudi Arabia; accused Dinesh Garg @ Ankit Garg (A-6) and accused Adish kumar Jain (A-7), both jewelers by profession and based in Muzafarnagar, UP who run a hawala (Hundi) network, surfaced in receiving, collecting and delivering funds received from the Saudi Arabia through international hawala network and for delivering it to the accused Shaik Abdul Naeem@ Sohel Khan (an active terrorist of Lashkar-e- Taiba(LeT) and others.
4. That, aforesaid accused turned approver/applicant Abdul Samad Signature Not Verified was arrest on 05.02.2018, in the instant case and since, then he is in Digitally Signed By:SUMIT GHAI Judicial Custody.
Signing
Date:03.06.2021
19:24:32
This file is Crl.M.C. No. 3813/2019
digitally signed by
Page 15 of 25
PS to HMJ ANU
MALHOTRA.
5. That, accused turned approver/applicant Abdul Samad was granted conditional pardon, by the Hon'ble NIA Special Judge on 16.5.2018.
6. That, the NIA has not charge sheeted the accused turned approver/applicant Abdul Samad and marked as A-5/AW-2 in the charge sheet of the case on 25.05.2018.
7. That, nowactive trial of case is going on in trial Court and applicant Abdul Samad is approver, in the instant NIA case.
8. That, there is an exclusive bar for releasing the approver, in view of the provision of Sec 306(4)(b) CrPC, if the pardon was granted u/s 30(1) CrPC, during the course of investigation, before the commital of the case."
17. Inter alia, it has been submitted on behalf of the NIA that this Court in Aamir Abbas Dev V. State Through NIA; 2013 SCC OnLine Del 5042 has already held that the bar under Section 306(4)(b) of the Cr.P.C., 1973 is mandatory and absolute in nature which case also related to the investigation conducted by the NIA for the offences alleged to have committed under Section 120B, 302,307, 320 of the IPC, 1860 and Section 11 of the NIA, Section 16 of UA(P)Act, 1967 and Section 3, 4 and 5 of the Explosives Act.
18. The NIA has further submitted that the applicant was not granted pardon under Section 307 of the Cr.P.C. 1973 after commitment of the case. The NIA has reiterated that there is an imminent threat to the life of the applicant/approver/accused as one of the accused Shaikh Abdul Naeem (A-1) has already been awarded death sentence by a Court under UAPA Act in the State of Gujarat. Inter alia, the NIA submits that the present case is a terror related case and there is every likelihood of an attempt on the life of the applicant/accused/approver and in view of the nature of the charges and other dreaded co-accused persons, the threat to the life of applicant/accused/approver cannot be ruled out.
19. It is further submitted by the NIA that one of the co-approver Mahfooz Alam (A4), has already filed an application before the Trial Court to retract Signature from his confessional statement as an approver and that the present applicant Not Verified Digitally Signed By:SUMIT GHAI Abdul Samad may also retract from his statement as an approver, it he is Signing Date:03.06.2021 19:24:32 This file is Crl.M.C. No. 3813/2019 digitally signed by Page 16 of 25 PS to HMJ ANU MALHOTRA.
released from custody, at this stage. The NIA further submitted that the statement of the applicant herein as a prosecution witness is yet to be recorded by the Trial Court and if released from custody he may retract from his statement under Section 164 Cr.P.C. 1973 as an approver.
20. Reliance was placed on behalf of the NIA on verdict of the Hon'ble Supreme Court in Ayodhya Singh V. State; 1973 Crl.LJ 768 wherein it was observed to the effect:
" the prosecution has cited 174 witnesses in the case. Delay in disposal of the case cannot be considered a valid ground where the law prohibits the release of the approver till the termination of the trial."
21. The NIA further submits that the very same reasons are mentioned by the applicant as his grounds seeking grant of bail and thus in as much as the intent of the legislature is clear that the number of witnesses to be examined and the delay in trial is itself not a ground for grant of any bail to the accused/approver which has essentially to prevail.
22. Inter alia, it has been submitted on behalf of the NIA that the Guidelines issued by the Hon'ble High Power Committee of this Court dated 18.5.2020 as were then in existence at the time consideration of the application and which have since been reiterated and modified virtually to similar effect do not relate to the terror related cases investigated by the NIA. Specific reliance was placed on behalf of the NIA on the provisions of Section 306(4)(b) of the Cr.P.C. 1973, which reads to the effect:
"306. Tender of pardon to accomplice.
(1) With a view to obtaining the evidence of any person supposed to have been directly or indirectly concerned in or privy to an offence to which this section applies, the Chief Judicial Magistrate or a Metropolitan Magistrate at any stage of the investigation or inquiry into, or the trial of, the offence, and the Magistrate of the first class inquiring into or trying the offence, at any stage of the inquiry or trial, may tender a pardon to such person on condition Signature Not Verified of his making a full and true dis- closure of the whole of the Digitally Signed By:SUMIT GHAI circumstances within his knowledge relative to the offence and to Signing Date:03.06.2021 19:24:32 This file is Crl.M.C. No. 3813/2019 digitally signed by Page 17 of 25 PS to HMJ ANU MALHOTRA.
every other person concerned, whether as principal or abettor, in the commission thereof.
(2) This section applies to-
(a) any offence triable exclusively by the Court of Session or by the Court of a Special Judge appointed under the Criminal Law Amendment Act, 1952 (46 of 1952 );
(b) any offence punishable with imprisonment which may extend to seven years or with a more severe sentence.
(3) Every Magistrate who tenders a pardon under sub- section (1) shall record-
(a) his reasons for so doing;
(b) whether the tender was or was not accepted by the person to whom it was made, and shall, on application made by the accused, furnish him with a copy of such record free of cost. (4) Every person accepting a tender of pardon made under sub- section (1)-
(a) shall be examined as a witness in the Court of the Magistrate taking cognizance of the offence and in the subsequent trial, if any;
(b) shall, unless he is already on bail, be detained in custody until the termination of the trial.
(5) ..........."
23. Significantly, the NIA submits that though it did not charge sheet the accused turned approver/applicant Mahfoos Alam (A4) in the charge sheet on 25.5.2018 in as much as he was granted conditional pardon by the Special Judge, NIA, on 16.5.2018, on the same date the accused/approver Mahfoos Alam had filed an application for retraction of the confessional statement made by him and that such a similar situation can also arise in the case of the present applicant. The NIA further submits that it is not for this Court to go behind the wisdom of the legislature as expressly laid down in Section 306 of the Cr.P.C. 1973.
24. It is further submitted by the NIA that since the aspect that the accused/approvers are not sincere in their statements and can retract back from their statements at any point of time is an aspect which cannot be overlooked which may cause serious plight in the instant case. Signature Not Verified Digitally Signed By:SUMIT GHAI Signing Date:03.06.2021 19:24:32 This file is Crl.M.C. No. 3813/2019 digitally signed by Page 18 of 25 PS to HMJ ANU MALHOTRA.
25. On a consideration of the submissions that have been made on behalf of either side and taking into account the observations of the Hon'ble Full Bench of this Court in Prem Chand V. State (supra) in paragraphs 16 to 20 thereof which read to the effect:
"16. Section 482 of the Code of Criminal Procedure is to the following effect:--
"Nothing in this Code shall be deemed to limit or affect the inherent powers of the High Court to make such orders as may be necessary to give effect to any order under this Code or to prevent abuse of the process of any Court or otherwise to secure the ends of justice."
17. The power available under this provision is notwithstanding anything else contained in the Code. In case the High Court is satisfied that an order needs to be made to prevent abuse of the process of any court, or otherwise to secure the ends of justice the inherent powers are available, and they are not limited or affected by anything else contained in the Code. We are not oblivious that these powers have not to be ordinarily invoked where specific provisions are contained in the Code or specific prohibitions enacted. However, in cases where the circumstances unmittigatingly bring out that a grave injustice is being done and an abuse of process of court is taking place either as a result of the acts of the accused or the unavoidable procedural delays in the courts, we are of the firm opinion that the inherent powers should and need to be exercised. The approver's evidence in the present case has already been recorded, and no useful purpose is being served in his detention. The administration of justice is not in any manner likely to be affected by his release. There is no reason to suppose that the machinery of law would not be able to give protection to the petitioner in case any adventurism is sought to be displayed by his confederates, or their supporters. The conduct of the petitioner in seeking his release itself shows that the carries no apprehensions. It would not be, therefore, correct for the court to still create such fears and profess to provide him unsolicited protection by detaining him for indefinite period. Thus in the case of A.L. Mehra (supra) the Punjab High Court released the approver from confinement in exercise of inherent powers to prevent the abuse of the process of court, finding that he had been in confinement for several months. Similarly the Madras High Court in the case Karuppa Servai (supra) laid Signature Not Verified emphasis on the detention of an approver till he has deposed at the trial Digitally Signed in the Sessions court truly and fully to matters within his knowledge.
By:SUMIT GHAI
Signing
Date:03.06.2021
19:24:32
This file is Crl.M.C. No. 3813/2019
digitally signed by
Page 19 of 25
PS to HMJ ANU
MALHOTRA.
18. We are further of the opinion that there is no rational basis for inflexible classification of approvers who are in detention, and those who because of fortuitous circumstances happen to be on bail at the time of grant of pardon. A person being granted bail and still not in detention are not considered in law as incompatible. So far as allurement of release if allowed pardon, it is inherently there in any pardon. As such too much of significance and rigidity need hot be attached to time factor. Moreover, a witness, even though an accomplice need not be detained for more than what is essential for procurement of or enabling him to give his evidence. His personal liberty can, therefore, be curtailed, if at all, for beneficial ends of administration of justice, and once they are served, his further detention becomes irrelevant. This detention till that earlier stage may also be considered proper to avoid creation of the impression of too ready an approver to serve his personal end of immediate or early let off even-in cases where the involvement of the other accused in that crime may turn out to be doubtful. The existence of the provision of detention thus may serve as a damper to opportunists Who may be too keen to oblige the police, and also prevent a possible abuse of this process as a short-cut by investigating agencies when they find no other evidence available or dubiously seek to involve innocent persons.
19. Thus the 48th Report of the Law Commission in para 24′21 took note that in extra-ordinary cases of hardship an approver can approach the High Court whose powers as to bail are very wida.
20. It will not be out of place to mention that when this matter was before Single Judge, it was argued on behalf of the petitioner that the provisions of Section 306(4) (b) in all its rigidity may land itself to constitutional challenge on the ground of being violative of Article 21 read with Article 14 of the Constitution for being arbitrary and un -reasonable and in this background one of us while making the reference order felt that if this Section applies in all its rigidity, it may have to be struck down. But since we find that in cases of hardship, the approver can approach this Court for release, we thought it fit not to go into the question of vires of this provision. In fact, but for the availability of this power with the High Court to release the approver perhaps the vires of Section 306(4)(b) of the Code of Criminal Procedure may be open to serious challenge.", though it is apparent that the provisions of Section 306 (4)(b) of the Cr.P.C., 1973 cannot be taken as an absolute prohibition or fetter on the inherent power of the High Court under Section 482 of the Cr.P.C. in appropriate cases to Signature release the approver from detention on such conditions as the Court deems fit, Not Verified Digitally Signednevertheless the aspect as to whether such exercise or jurisdiction in terms of By:SUMIT GHAI Signing Date:03.06.2021 19:24:32 This file is Crl.M.C. No. 3813/2019 digitally signed by Page 20 of 25 PS to HMJ ANU MALHOTRA.
Section 482 of the Cr.P.C., 1973 is warranted even for the prayer made by the applicant seeking grant of interim bail during the prevailing pandemic which prevailed even at the time of institution of the application, would have to be considered on the basis of the facts and circumstances of each case inclusive of the nature of allegations against an accused turned approver.
26. The verdict of the Hon'ble Full Bench relied upon by the applicant in Prem Chand Vs. State(supra) relates to the commission of offences punishable under Sections 394, 397, 342 & 34 of the IPC, 1860. In the instant case the allegations against the petitioner/applicant as per the charge sheet submitted by the NIA under Section 173 of the Cr.P.C., 1973 relates to the alleged commission of offences punishable under Sections 120B, 468 and 471 of the IPC, 1860, Sections 17,18, 18B, 19, 20, 21, 38, 39 and 40 of UA(P) Act, 1967, Section 12 of the Passport Act, Section 34 of the Aadhar Act, 2016 and Section 7 and 25 of the Arms Act, 1959. Further the said charge sheet whilst making allegations against the accused persons named shaikh Abdul Naeem @ Sohel @ Sohel Khan@ Shahzad @ Dada @ Hamid @Shaikh Sameer @ Nayya @ Abu Ali in relation to an alleged act of terror of Lashkar-e-Taiba of the proscribed terrorist organization in India qua which it is alleged that which in pursuance of its larger criminal conspiracy to carry out the subversive activities in India had sought to infiltrate into Indian Territory with it being alleged further vide paragraphs 17.27 and 17.28 of the charge sheet which read to the effect:
"17.27 Investigation has further revealed that on 17.11.2017, the accused turned approver witness Abdul Samad [AW-2/A-5], user of mobile number 919639448468, as directed by accused Gul Nawaz (A-10), his handler in the Saudi Arabia, collected Rs 5 Lakh from the accused Dinesh Garg @ Ankit Garg [A-6], who runs a shop at Sarafa Bazar, Muzaffarnagar, U.P.. He was arrested on
08.02.2018 along with another Jeweler and hawala operator accused Adish Kumar Jain [A-7], owner of M/S Arihant Jeweler, Signature Muzaffarnagar, UP].
Not Verified Digitally Signed By:SUMIT GHAI Signing Date:03.06.2021 19:24:32 This file is Crl.M.C. No. 3813/2019 digitally signed by Page 21 of 25 PS to HMJ ANU MALHOTRA.
17.28 Investigation has established that on 17.11.2017, the accused Shaikh Abdul Naeem @ Sohel Khan [A-1] had met the accused turned approver witness Abdul Samad [AW-2/A-5] (the applicant herein) at Roorkee Roadways [bus stand]. The telephonic contact between the accused Shaikh Abdul Naeem @Sohel Khan [A- 1], user of mobile number '7609831582' and the accused turned approved witness Abdul Samad [AW-2/ A-5], (the applicant herein) user of mobile number '9639448468', on 17.11.2017 has been established through CDR analysis of their aforesaid mobile numbers. The accused turned approver witness accused Abdul Samad[AW-2 /A-5] (the applicant herein) had met the accused Shaikh Abdul Naeem @ Sohel Khan [A-l], however, the transaction of Rupees 3.5 Lakh could not be completed as the accused Shaikh Abdul Naeem @ Sohel Khan [A-1] did not want to or could riot produce any credible identity proof or document except his aforesaid mobile number as his identity." That the contents of the charge sheet in paragraphs 17.63, 17.64 and 17.65 being to the effect:
17.63 The accused turned approver witness Abdul Samad [AW-2/ A-5] (the applicant herein); son of Rashid, resident of Village Bukkanpur, Post Landhatira, Bukkanpur,Roorkee, Bukkanpur, Haridwar, Uttarakhand-247664 was arrested on 05.02.2018 in this case. During the investigation, it has been established that in pursuance of larger criminal conspiracy, the accused turned approver witness Abdul Samad [AW-2/ A-5] (the applicant herein), acted as the conduit of the LeT financier based in the Saudi Arabia, and collected Rs Three Lakh and Fifty Thousand from the accused Dinesh Garg @ Ankit Garg [A-6], hawala operator in Muzaffamagar, UP and attempted to deliver it to the accused Shaikh Abdul Naeem @ Sohel Khan [A-1], who is an active member of LeT, a proscribed terrorist organization. The accused turned approver witness Abdul Samad [AW- 2 /A-5] (the applicant herein) in furtherance of the larger criminal conspiracy, has facilitated in raising, receiving and collecting fund by the accused Shaikh Abdu Naeem @ Sohel Khan [A-1] through hawala operator by receiving money ['terror fund'] to be used for carrying out the terrorist activities.
Signature 17.64 During the investigation, the electronic devices produced by Not Verified and seized from the accused turned approver witness Abdul Samad Digitally Signed By:SUMIT GHAI Signing Date:03.06.2021 19:24:32 This file is Crl.M.C. No. 3813/2019 digitally signed by Page 22 of 25 PS to HMJ ANU MALHOTRA.
[AW-2 / A-5] on 04.02.2018 include one white colour mobile of Oppo A57 model no. CPH1701, along with two SIMs with mobile numbers" 9639448468 and 9675962626, one white colour mobile of Samsung model number GT-S7582 along with two SIMs with mobile numbers 9837386282 and 8868993856. Two SIMs, one each of ' the IDEA and Telenor have also been seized from the the accused turned approver witness Abdul Samad [AW-2 / A-5] at the time of his personal search on 05.02.2018.
17.65 Investigation has revealed that the accused turned approver witness Abdul Samad (AW-2/A-5) (the applicant herein) has used six mobile numbers including 9639448468, 9675962626, 9837386282, 8868993856, one SIM of Idea and one SIM of Telenor. In pursuance of the disclosure made by the accused Abdul Samad [AW-2] (the applicant herein) on 10.2.2018, search was conducted on 11.02.2018 at the house of the accused turned approver witness Abdul Samad AW-2] and documents, and items / articles seized include one executive diary, one bunch of general Railway Tickets [41 numbers], Bank pass book of SBI Landhaura of account No 32145155340 in the name of Abdul Samad, Bank pass book Uttrakhand Gramin Bank in the name of the Abdul Samad for Account no 76013650155, Bank passbook of Punjab National Bank in the name of Abdul Samad for Account Number 0761001700044707, a paper slip, having mentioned 'January ka Tel', a bunch of bus tickets and filling station slips, a bunch of paper containing-visiting cards, old insurance policy of motor cycle and PAN card letter, EPIC-in the name of the Abdul Samad (the applicant herein). The scrutiny of the aforesaid documents and items seized, revealed that the accused turned approver witness Abdul Samad [AW-2 /A-5] (the applicant herein) has maintained the record pertaining to the source of money received and the recipients of money distributed by him in the executive diary in his own handwriting. During the investigation, the scrutiny of the aforesaid diary of the accused turned approver witness Abdul Samad [AW-2 /A-5] (the applicant herein) has revealed that the accused turned approver witness Abdul Samad [AW-2 /A- 5] (the applicant herein) has received and distributed around Rupees Seven Crore Nine Lakh Fifty Thousand Two Hundred Twenty only [Rs 7,09,50,220/-], received through hawala channel from his handlers based in the Saudi Arabia. Investigation has established that the accused turned approver witness Abdul Samad Signature Not Verified [AW-2 /A-5] (the applicant herein) has received around Rupees Digitally Signed By:SUMIT GHAI one Crore Fourteen Lakh Thirty Thousand Nine Hundred Fifteen Signing Date:03.06.2021 19:24:32 This file is Crl.M.C. No. 3813/2019 digitally signed by Page 23 of 25 PS to HMJ ANU MALHOTRA.
only (Rs. 11430915/-) from the accused Dinesh Garg @ Ankit Garg [A-6] during the period from 05.09.2017 to 31.01.2018. Investigation has also revealed that the accused turned approver witness Abdul Samad [AW-2 /A-5] (the applicant herein) has received around Rupees Thirty two Lakhs Thirty Five Thousand Five Hundred only (Rs. 32,35,500/-) from Sushant @ Shushank Jain son of Adish Kumar Jain, on the direction of the accused Adish Kumar Jain [A-7], during the period from 13.10.2017 to 18.01.2018. During the investigation, in pursuance of the disclosure made by the accused turned approver witness Abdul Samad [AW-2 /A-5] (the applicant herein), search was conducted on 17.02.2018 at the premises of Mrs Rabiya wife of Nizam, resident of Mohalla Khatiyan, Machali Bazar Dhampur Bijnour, Uttar Pradesh, who is one of the important recipients of huge quantity of money from the accused Abdul Samad [AW-2/A-5] (the applicant herein). The aforesaid money has been received through same hawala channel, which was used to deliver fund to the accused Shaikh Abdul Naeem @ Sohel Khan [A-1].
with it having been submitted through the said charge sheet that the present applicant Abdul Samad [AW-2/A-5] was not charge sheeted in view of grant of pardon of his having moved an application under Section 306 of the Cr.P.C. 1973 and in view of the recording of statement under Section 164 of the Cr.P.C., 1973 before the Magistrate as detailed in paragraph 18.3 of the charge sheet to the effect:
" 18.3. On 16.05.2018 the Hon'ble, NIA Special Judge, Patiala House Court New Delhi, granted conditional pardon to the accused Mahfooz Alam (A-4) and the accused Abdul Samad (A-5) (the applicant herein), who turned as approver / witness in this case. Both these accused have filed application under section 306 Cr.P.C. before the Hon'ble Court for grant of pardon and are willing to cooperate the prosecution and to this effect they wants to depose in the court as and when necessary. It is submitted that accused persons also got recorded their statement under section 164 Cr.P.C. before the magistrate and they seek pardon/reprival from the court and are ready to abide by the conditions imposed and have prayed to get them absolved from criminal liability as per law. The separate statement have been also been recorded to the effect that they have admitted their guilt with regard to offences alleged in this case Signature hence accused turned approver witnesses Mahfooz Alam (AW-1/A-4) and Not Verified Digitally Signed By:SUMIT GHAI Signing Date:03.06.2021 19:24:32 This file is Crl.M.C. No. 3813/2019 digitally signed by Page 24 of 25 PS to HMJ ANU MALHOTRA.
Abdul Samad (AW-2/A-5) (the applicant herein) have not been charge sheeted at this time."
The factum that in the instant case the allegations qua which the applicant has been granted pardon relate to alleged terror activities sought to be infiltrated into the country in relation to which as submitted through the application filed by the applicant himself, i.e., Crl.M.(Bail) 7673/2020 the threat to his life is real and imminent as has also been submitted by the NIA coupled with the factum that there is always scope for retraction of the confessional statement made by the applicant under Section 164 of the Cr.P.C., 1973 in the facts and circumstances of the instant case where the provisions of Section 306(4)(b) of the Cr.P.C., 1973 stipulate categorically to the effect that every person accepting a tender or pardon made under Sub Section (1) of Section 306 of the Cr.P.C., 1973 shall unless is already on bail, be detained in custody until the termination of the trial, have to be interpreted strictly.
27. In the circumstances of the instant case and the nature of allegations levelled against the applicant, thus it is not considered appropriate in view of the Guidelines of the Hon'ble High Powered Committee dated 18.5.2020 as reiterated and modified thereafter, to exercise the powers under Section 482 of the Cr.P.C., 1973 to grant any interim bail to the applicant. The application Crl.M.(Bail) No. 7673/2020 is thus declined.
28. The matter be placed before the Hon'ble the Chief Justice to be placed before the Hon'ble Roster Bench qua Crl.M.C. 3813/2019 on 12.7.2021.
ANU MALHOTRA, J.
JUNE 03. 2021/SV Signature Not Verified Digitally Signed By:SUMIT GHAI Signing Date:03.06.2021 19:24:32 This file is Crl.M.C. No. 3813/2019 digitally signed by Page 25 of 25 PS to HMJ ANU MALHOTRA.