Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 28, Cited by 1]

Bombay High Court

Saidulu Narsimha Singapanga vs The State Of Maharashtra on 5 May, 2021

Author: Bharati Dangre

Bench: Bharati Dangre

                                       1/21                            BA-3456-19.doc


         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                 CRIMINAL APPELLATE JURISDICTION
          CRIMINAL BAIL APPLICATION NO.3456 OF 2019


Saidulu Narsimha Singapanga                             ..        Applicant
        Versus
State of Maharashtra                                    ..        Respondent
                                              ...

Mr.Sudeep Pasbola with Ms.Susan Abraham for the Applicant.
Smt.S.S.Kaushik, APP for the State.
                              ...

                 CORAM             : BHARATI DANGRE, J.

                 DATED             : 05th MAY, 2021

P.C:-


1.      On 12/01/2018, an information was received by Anti
Naxal Operation Cell, Juhu Unit, Mumbai to the effect that
some persons staying in Malad, Ghatkopar of Mumbai region,
working for a terrorist organization, Communist Party of India
(MAOIST) (for short, "CPI(M)"), are to organize a secret
meeting near Kalyan Railway Station at 4.30 p.m., with the
intention of causing threat to the Nation's solidarity and
security and that they are involved in unlawful activities like
collecting       funds,          recruiting       new   members,          propagating
organization's anti national philosophy, organizing meetings of
their active members, making lodging arrangements for
organization's offce bearers.                       The secret informer also
revealed that few members of the organization are residing in


M.M.Salgaonkar




  ::: Uploaded on - 05/05/2021                               ::: Downloaded on - 10/09/2021 08:30:26 :::
                                  2/21                 BA-3456-19.doc


Pantngar, Vikhroli and Dombivali area as well.

        Tipped as above, the information was conveyed to the
senior offcers, who gave instructions to have a police team
deputed at Kalyan Railway Station alongwith the secret
informer.        On reaching the spot alongwith the informer, at
around 5.30 p.m., the informer pointed towards one person
standing near Station Master's offce and he was pointed out as
the person working for the organization and its offce bearers
and the informer was permitted to leave.                Police team
approached the suspect and probed him, but he gave evasive
answers. This person, on subsequent investigation, revealed
his name as Ajay Dasari. He was brought to ATS Unit, Juhu
where he disclosed his real name as Krushna @ Ajay @ Mahesh
Lingayya Ghoshka @ Venugopalan and also disclosed names of
his associates, residing at Kamraj Nagar, Vikhroli and Sion
Koliwada, who were working for CPI(M). The persons named
were detained and further inquiry was carried out with an
outcome that they were active members of a banned
organization, namely, CPI(M) and aimed at posing threat to
the Nation's security and solidarity.



2.      The offence was therefore registered on the complaint of
PI Bhaskar Kadam against 7 accused persons under Section
20, 38, 39 of the Unlawful Activities (Prevention) Act, 1967
(for short, "UAPA"). Subsequently, Sections 13(1)(a), 13(1)
(b), 16, 18(a), 18(b), 19 and 40 of UAPA as well as Sections
465, 468 and 471 of the Indian Penal Code (for short, "IPC")
came to be added.



M.M.Salgaonkar




  ::: Uploaded on - 05/05/2021              ::: Downloaded on - 10/09/2021 08:30:26 :::
                                  3/21                         BA-3456-19.doc


        It is in connection with the said C.R. being registered as
C.R.No.2 of 2018 registered by ATS Police Station, Kalachowki,
Mumbai, the applicant is seeking his release on bail being
arraigned as accused No.8.              He came to be arrested on
05/02/2018 and the learned counsel Mr.Pasbola would submit
that he is in jail since the date of his arrest. The charge-sheet
was fled in the said C.R. against 8 accused persons, including
the applicant on 03.05.2018 and presently the case is
registered as MCOCA Special Case No.11 of 2018.



3.      The submission of learned counsel Mr.Pasbola is that the
applicant is not charged under the provisions of the
Maharashtra Control of Organised Crime Act, 1999 (for short,
"MCOCA").           The learned counsel would submit that the
applicant is not named in the FIR and he was arrested much
later after the crime was registered and on his arrest, nothing
incriminating is seized from him. According to Mr. Pasbola, on
the basis of the statements of the witnesses, the applicant is
roped in as a mistaken identity in place of Saidulu Gondrigalla,
who has been charge-sheeted in departmental proceedings by
the Reliance Energy Group and the applicant is not the same
person.

        According to Mr.Pasbola, the charges levelled against the
applicant in the charge-sheet are three fold; (a) that the
applicant/accused has deliberately, unlawfully stopped the
work of Reliance Energy Company for one day (i.e. on
19/12/2017), which provides essential services and thereby
acted       by     disrupting    the    essential    services,        (b)      the
applicant/accused by himself has provided the shelter to

M.M.Salgaonkar




  ::: Uploaded on - 05/05/2021                      ::: Downloaded on - 10/09/2021 08:30:26 :::
                                  4/21                BA-3456-19.doc


accused No.1 and helped in concealing his identity knowing
fully that accused No.1 is involved in terrorist activities. And
(c) the applicant/accused told the contractors of Reliance
Company that he is a Naxalite and thereby pressurized them
to provide fnancial help to the banned organization CPI(M).
The learned counsel Mr.Pasbola would submit that though the
charge-sheet compile statements of various persons, where the
applicant has been named, none of the statement implicates
him in the offence alleged against him and, particularly, the
offence under UAPA. The applicant, according to Mr.Pasbola,
was never issued a show-cause notice/charge-sheet nor he was
he suspended by his employer prior to his arrest. According to
the learned counsel, there is no material in the charge-sheet to
support the prosecution case as contained in the charge-sheet
that the applicant provided shelter to accused No.1 and helped
him in concealing his identity nor any material exist to the
effect that he pressurized the contractor to provide fnancial
help to the banned organization by posing himself as a
Naxalite. The submission is that if the statement of accused
No.1 is perused, it would reveal that he has stated that he was
arranging shelter for party members from the year 2000 to
2008 and that he met accused No.8 (applicant) in the year
2017, thereby logically following that there is no probability of
the applicant aware about the past activities of accused No.1
i.e. for the period between 2000 to 2008.             Further, the
statement of the contractors that they were threatened and
under pressure, they gave money is also unbelievable
according to Mr.Pasbola for the simple reason that the
contractors have admitted in their statements that money was


M.M.Salgaonkar




  ::: Uploaded on - 05/05/2021             ::: Downloaded on - 10/09/2021 08:30:26 :::
                                  5/21               BA-3456-19.doc


given for the purpose of May-day programme, Shivjayanti
programme and for Diwali collection and such amounts were
given to the leaders of all Unions, including the Union to which
the applicant belong i.e. Mumbai Electric Employees Union
(MEEU), which is a registered trade union. The submission in
support of the applicant is that he has been working as a
workman in Reliance Energy for the last 20 years since 1997
and in absence of any cogent material contained in the charge-
sheet, particularly when all his co-accused has been enlarged
on bail, a default bail although, the applicant was not extended
the beneft as he was arrested three weeks later and,
therefore, was not admitted to default bail. Mr.Pasbola would
thus urge that in absence of inculpatory material in the
charge-sheet, the applicant is entitled for being released on
bail, subject to any stringent/conditions, which this Court may
impose.

        Opposing the application, Ms.Sharmila Kaushik, the
learned APP would point out the material against the applicant
as compiled in the charge-sheet and as indicated in the
affdavit fled by the Assistant Commissioner of Police (ATS),
Mumbai on 05/11/2020. She would submit that the material
which has been seized from the applicant clearly pinpoint to
his involvement and complicity in the said offence and that is
why, the charge-sheet has been fled against him. According to
the learned APP, the applicant is not an accused of only
assisting the other members i.e. the co-accused persons, who
are the members of the banned organization, but he has also
actively participated and involved himself in the meetings of
the organization, collecting and raising funds, support illegal


M.M.Salgaonkar




  ::: Uploaded on - 05/05/2021            ::: Downloaded on - 10/09/2021 08:30:26 :::
                                   6/21                    BA-3456-19.doc


activities of the banned organization with an object to disturb
the public peace and harmony and solidarity of the whole
nation. Relying upon the said material, the learned APP would
urge that the application deserves a rejection and accordingly
it should be rejected.



4.      With the assistance of the respective counsel, I perused
the charge-sheet and the material contained therein.                      The
charge-sheet invokes Sections 13(1)(a), 13(1)(b), 16, 18(a),
18(b), 19, 20, 38, 39, 40 of UAPA (Amended 2004, 2008)
alongwith Sections 465, 468 and 471 of IPC. The charge-sheet
indicts 8 accused persons, the applicant being accused No.8.



5.      The Unlawful Activities (Prevention) Act, 1967 provide
for the more effective prevention of certain unlawful activities
of individuals and associations and by effecting amendment in
the year 2004, it deal with Terrorist activities.                 The said
enactment dealt with unlawful associations as contemplated in
Chapter II for which the offences and penalties are prescribed
in Chapter III whereas           Chapter IV prescribe punishment for
terrorist activities.

        Section 3 contained in Chapter II provide for declaration
of an association as unlawful.           The mode prescribed is the
notifcation in the offcial gazette where such an association is
declared as unlawful. The said declaration is subject to the
clearance by the Tribunal constituted under Section 5 of the
Act and for the purpose of adjudicating whether or not there is
suffcient cause for declaring the association unlawful , which


M.M.Salgaonkar




  ::: Uploaded on - 05/05/2021                  ::: Downloaded on - 10/09/2021 08:30:26 :::
                                   7/21                      BA-3456-19.doc


necessarily contemplate an adequate opportunity to show
cause to the association or its offce bearers or members and
conduct of an inquiry in the manner specifed in Section 9.
Section 10 prescribe the penalty for being a member of an
unlawful association, which is so declared by notifcation
issued under Section 3 and any person who continues to be a
member of the association or takes part in the meeting of the
association        or     contributes    or receives   or     solicits      any
contribution for the purpose of such association, shall be
punished in terms of Section 10.              Section 11 prescribe the
penalty for dealing with the funds of an unlawful association
and Section 12 prescribe the punishment for contravention of
an order made in respect of a notifed place.                    Section 13
prescribe the punishment for unlawful activities, which reads
as under :-

    "13. Punishment for unlawful activities.-- (1) Whoever--


    (a) takes part in or commits, or

    (b) advocates, abets, advises or incites the commission of,
    any unlawful activity, shall be punishable with imprisonment
    for a term which may extend to seven years, and shall also be
    liable to fne.

    (2) Whoever, in any way, assists any unlawful activity of any
    association declared unlawful under section 3, after the
    notifcation by which it has been so declared has become
    effective under sub-section (3) of that section, shall be
    punishable with imprisonment for a term which may extend
    to fve years, or with fne, or with both.

    (3) Nothing in this section shall apply to any treaty,
    agreement or convention entered into between the
    Government of India and the Government of any other
    country or to any negotiations therefor carried on by any
    person authorised in this behalf by the Government of India."



M.M.Salgaonkar




  ::: Uploaded on - 05/05/2021                    ::: Downloaded on - 10/09/2021 08:30:26 :::
                                  8/21                      BA-3456-19.doc


5.      "Unlawful Activity" is defned in Section 2(o) of the UAPA
as under :-


     "2(o) "unlawful activity", in relation to an individual or
     association, means any action taken by such individual or
     association (whether by committing an act or by words, either
     spoken or written, or by signs or by visible representation or
     otherwise),--

          (i) which is intended, or supports any claim, to bring
     about, on any ground whatsoever, the cession of a part of the
     territory of India or the secession of a part of the territory of
     India from the Union, or which incites any individual or group
     of individuals to bring about such cession or secession; or

         (ii) which disclaims, questions, disrupts or is intended to
     disrupt the sovereignty and territorial integrity of India; or

        (iii) which causes or is intended to cause disaffection
     against India;"



6.      Another limb of the Act provides punishment for
terrorist activities and the terrorist act is assigned a specifc
meaning in Section 15 of the enactment and would cover the
activities, which are committed with an intention to threaten
or likely to threaten the unity, integrity, security, economic
security or sovereignty of India or with intent to strike terror
or likely to strike terror in the people or any section of the
people in India or in any foreign country by the modes
stipulated in the said section.                Section 17 prescribe
punishment for raising funds for terrorist act.                Section 18
prescribe punishment for conspiracy or attempt to commit or
an act of advocating, abetting, advising, inciting or facilitating
the commission of a terrorist act, knowingly or even any act
preparatory to the commission of a terrorist act. Section 18-B


M.M.Salgaonkar




  ::: Uploaded on - 05/05/2021                   ::: Downloaded on - 10/09/2021 08:30:26 :::
                                  9/21                BA-3456-19.doc


prescribe punishment for recruiting any person for terrorist
act whereas Section 19 prescribe punishment for harbouring,
Section 21 prescribe punishment for holding proceeds of
terrorism. Section 39 makes an act of giving support to the
terrorist organization an offence whereas Section 40 prescribe
punishment for a person, who commits the offence for raising
fund for terrorist organization, who, with intention to further
the activity of a terrorist organization, invites another person
to provide money or property, intended to be used for purpose
of terrorism or receives any money or property and intends
that it should be used or for reasonable cause to suspect that it
might be used for the purpose of terrorism.           The terrorist
organizations are the one, which are notifed by the Central
Government in the offcial gazette and referred to in the First
Schedule in the scheme of the aforesaid enactment.             This, in
brief, is the Scheme of the enactment under which the
Applicant is charge-sheeted by invoking certain provisions
thereof.


7.      I have perused the material in the charge-sheet on which
the prosecution relies to frame the charge against the
applicant. It is not in dispute that under the provisions of
UAPA, CPI(M), all its components and front organizations are
declared as terrorist organization by the Government of India
(Order No.525(a) dated 22/06/2009) and all its functioning is
banned.
        I shall now refer to the material on which the
prosecution rely to establish the connect of the applicant to
this terrorist organization. The charge-sheet refects that on


M.M.Salgaonkar




  ::: Uploaded on - 05/05/2021             ::: Downloaded on - 10/09/2021 08:30:26 :::
                                  10/21                   BA-3456-19.doc


the basis of the secret information received from the informer
that certain persons residing in the areas mentioned, are
working for the banned organization and they have arranged
the secret meeting near Kalyan railway station at 4.30 p.m.,
the place was raided and accused No.l was taken in custody,
who disclosed his name as Ajay Dasari, resident of Malad. On
interrogation, he disclosed the names of seven persons as
associated with the said organization and they were also taken
into custody.          Raids came to be conducted in their houses
wherein certain literature/material came to be seized, which
included some printed circulars/pamphlets and photographs
of the moist comrades.           On the basis of the material and
investigation from the said accused persons including accused
No.1-Ajay Dasari @ Mahesh Lingayya, they came to be charged
as members of the banned organization.            The charge-sheet
contain material about the said banned organization and about
its modus operandi in execution of its object.


8.      As far as the present applicant is concerned, he came to
be arrested on 05/02/2018. The charge-sheet disclose that in
his personal search, his Aadhar Card, PAN Card, SIM Card,
Mobile Phone, some cash amount, Attendance Card, Railway
Pass, Railway Ticket and a chit bearing mobile numbers with
some names written in some South Indian language came to be
seized. On 06/02/2018, on his disclosure statement, a mobile
phone, containing Jio and Airtel SIM Card and a memory card
came to be recovered. The charge-sheet refect that accused
No.1 had disclosed that he had attended the naxalite camp
arranged in Gadchiroli forest and he had obtaining training in
the said camp and this indicates his active participation in the

M.M.Salgaonkar




  ::: Uploaded on - 05/05/2021                ::: Downloaded on - 10/09/2021 08:30:26 :::
                                  11/21                    BA-3456-19.doc


terrorist organization.          The charge-sheet allege that the
accused persons were collecting funds for the terrorist
organization and all the accused including the applicant are
involved in the said act of extracting money being coollected in
the name of Union and by creating pressure on the Reliance
Energy Labour Contractors Association and the amount being
diverted to the banned organization. The applicant alongwith
the accused persons is also charged for stopping of work of
Reliance Energy Company, which is engaged in supply of
essential services. The allegation levelled is that the applicant
and the accused persons were working as members of the
terrorist organization, which is a banned organization and
accused Nos. 2 to 7 are charged for harbouring accused No.1
and for concealing his identity.


9.      The affdavit opposing the application refers to the
following material, which was seized from the applicant:


     "(1) Union identity card under seize panchanama dtd
     05/02/18 (page No.136-137) (Exhibit 'A').

     (2) Mobile phone, CDR analysis, Report dtd.12/03/18 page
     No.1160 to 1183 (Exhibit 'B').

     (3) Facebook account analysis post written as 'Lal Salam, Lal
     Salam'. Memorandum Panchanama dtd.09/02/18 page
     No.420 (Exhibit 'C').

     (4) Mirror Image abstracted from accused mobile phone from
     FSL-Showing Naxal training Camp with sophisticated
     weapons. Report dated 08/03/18 page No.1154 to 1156
     (Exhibit 'D').

     (5) Mirror image collected from FSL showing sharing dais
     with co-accused Ravi Marampeeli and Ramesh Golala page
     No.1156 (Exhibit 'E')


M.M.Salgaonkar




  ::: Uploaded on - 05/05/2021                 ::: Downloaded on - 10/09/2021 08:30:26 :::
                                      12/21                         BA-3456-19.doc

   (6) G-mail     account-objectionable     contents       Report
   dtd.12/03/18, page No.1389 to 1391 (Exhibit 'F') Photos
   found in applicant-accused mobile phones, are a substantial
   evidence to show that prior to his arrest, applicant accused
   person was actively involved in all unlawful activities with an
   intention to propagate, infuence the causes of banned
   organization."


        The panchanama drawn on 05/02/2018, on arrest of the
applicant, led to recovery of one unused SIM Card (postpaid)
of Airtel company and a mobile found without any SIM Card in
the slot.        Apart from the above, Aadhar Card, PAN Card,
Membership/Identity Card of Mumbai Electric Union.                                The
identify card showing that he was working as labour with
Srinivas Laxmayya Surkanti (Contractor) is also recovered.
There is a detail analysis of the phone calls exchanged between
various accused persons in the offence and the said data
obtained from the service provider is compiled in the charge-
sheet.


10.     On 09/02/2018, the memorandum panchanama is
recorded. When carefully perused, it led to an E-mail ID of the
applicant, which is a G-mail ID and on the password being
provided by the applicant, the account was opened and the
recovery option was perused. The Apps used by the applicant
were traced and the details of the same were obtained in PDF
form. The history of his activity was perused, which included
the "Watch history" and "Search history", which was
converted into a PDF fle.                  From his G-mail account, the
Archive led to 71 mails, which were converted in a PDF fle.
The       E-mail        ID       "Inbox"     led   to    one       email        from
[email protected], where a stage photograph


M.M.Salgaonkar




  ::: Uploaded on - 05/05/2021                          ::: Downloaded on - 10/09/2021 08:30:26 :::
                                        13/21                   BA-3456-19.doc


of Yalgar Parishad is shared. The access was also gained to his
"facebook" account and the timeline of the facebook account
was also saved in a separate folder. His facebook profle, when
perused, led to a picture of "Lal Salam" being written in
English language and the applicant admitted that he had
posted the said picture. A photograph with several persons
was pointed out to the applicant and he identifed the persons
as Ravi Ramapalli and Ramesh Gondiyala as his accomplice in
the movement. This is the material, which is collated by the
ATS through the memorandum panchanama of 09/02/2018.
The mobile phone used by the applicant led to certain
photographs, which are allege to be objectionable and this
include the photograph of the naxal camp in the forest and
some       persons        in     the   naxal   movement     alongwith         the
photographs of the naxalites during the training. On the basis
of this, it is alleged that the applicant is completely under the
infuence of the naxalite philosophy and thus connected to the
naxalite movement.                Further, the facebook account of the
applicant was carefully scanned and the various posts posted
from this account were dissected.                  Barring one post of
14/05/2017, which is in Telugu script, all other fve posts are of
the year 2014. One conversation with Yadaiah Kavali is also in
Telugu language, the post is dated 02-06-2014.                                The
information about G-mail Account led to a statement by the
Democratic Independent Workers Party (POID) after the frst
round of the presidential election and some correspondent
received by the                International Workers Committee (IWC).
Another photograph, which is recovered from his G-mail
account is a photograph of some march parade, without any


M.M.Salgaonkar




  ::: Uploaded on - 05/05/2021                      ::: Downloaded on - 10/09/2021 08:30:26 :::
                                   14/21                   BA-3456-19.doc


further details. This is the entire material compiled in the
charge-sheet and on the basis of this material, the applicant is
charged under the provisions of UAPA.


11.     To establish the connectivity of the applicant to the
organization, the prosecution relied upon some statements.
One such statement of a contractor, who provides labour to
Reliance Company, placed along with affdavit of respondent, is
perused as it is detail one. It is stated by the said contractor
that Reliance Energy Company has fve zones, which cover 118
labour contractors.              The said contractors have formed
'Reliance Energy Labour Contractor Association', whose
membership is Rs.500/- per month. It is his statement that
after every three years, the daily wages of the workers are re-
determined and the workers and the contractors are then
entitled for the differential amount/arrears, of which some
amount is deposited with the Association in the form of
donation. The Committee of the Association takes a decision
as to how the amount is to be distributed and from the said
Association, various offce bearers and Unions are given
donations, after obtaining a receipt. He further state that in
each zone, there are 25 Labour Contractors, who provide
labours to Reliance Company and, at times, the labour
settlement money, either on death of a labour or when he
suffers any injury during the course of work, compel the
contractors to render fnancial assistance. At times it is not
possible for the contractor to immediately arrange for the
money and, therefore, all the 25 Labour Contractors working
in each zone had decided to open a joint account in the bank
and to deposit a fxed amount in the said account so that

M.M.Salgaonkar




  ::: Uploaded on - 05/05/2021                 ::: Downloaded on - 10/09/2021 08:30:26 :::
                                  15/21                  BA-3456-19.doc


whenever any employee of the contractor require any fnancial
assistance, the amount could be paid by way of cheque .
Accordingly, an account was opened in the Shamrao Vitthal
Co-operative Bank, Tilak Nagar in the year 2013 and the
donation of Rs.500/-, which is subsequently modifed to
Rs.1,000/-, goes into the said account. The statement of the
said contractor is that some of his workers belong to
Telangana State and are members of 'Mumbai Electric
Employees Union', whis is in operation since 2006-07 and the
members of said Union collect money from the contractors for
Labour Day (First May), Shivjayanti and festivals like Diwali
and when the money is not paid, they create problem. In the
year 2015, one cheque was given to the applicant as a member
of the Union for Labour Day Programme. He also give details
of the other cheques, which were paid to the members of the
Union. In the year 2017, cheque of Rs.25,000/- was given to
one Satyanarayan Karela. For the purpose of resolving issues
of labours working with each zone contractor, the applicant
alongwith other members of Mumbai Employees Union were
holding meeting at Tilak Nagar Garden for last two years. In
the said meeting, the issues of the labours are resolved and
such meetings are attended by the statement giver contractor.
A reference is made to one person, who is present in the
meeting and who take his stand in the said meeting.                     On
inquiry from others, he is disclosed to be a senior leader of
party and their advisor. The said person, Mahesh was talking
in Telugu and it was informed that he was from Andhra
Pradesh.         When information was collected, the witness was
informed that Mahesh was naxalite and when further


M.M.Salgaonkar




  ::: Uploaded on - 05/05/2021               ::: Downloaded on - 10/09/2021 08:30:26 :::
                                  16/21                BA-3456-19.doc


information was garnered, it was confrmed that he was a
naxalite. Then, it is stated that all the contractors were living
under his pressure.


12.     An incident is referred to when an contractual employee
expired on account of brain hemorrhage on 19/12/2017 and on
account of his death, Mumbai Electric Employees Union
completely shut down the Reliance Energy Company, which
prompted the administration to suspend the employees, which
included Saidul, but this Saidul is not the present applicant. It
is further stated by the witness that a demand was made to
reinstate the suspended employees and to continue their
payments and a meeting for that purpose was held on
09/01/2018 at Tilak Nagar Garden, which was attended by
Satyanarayan Karela, Shankar Gunde, Ravi Marampelli,
Saidul Singapanga (present applicant).        At that time, the
contractors attended the meeting and accused No.1-Mahesh as
also there. The witness state that discussion in the meeting
was about reinstating the suspended employees. At that time,
it is alleged that Mahesh had threatened the contractors that
all the contractors must pay an amount of Rs.10,000/- to the
suspended employees and immediately take them back on
work.       The contractors, however, rejected the proposal and
told the employees that whatever is as per the rule, shall be
done. After a lot of squabble, the meeting came to an end. The
statement of the said witness was recorded on 02/02/2018. At
the end of the said statement, the witness state that he was
informed by the police that the persons by name Mahesh, Ravi
Marampelli, Shankar Gunde, Satyanarayan Karela as well as
Labour Contractor Narsayya Jumpapa and others were

M.M.Salgaonkar




  ::: Uploaded on - 05/05/2021             ::: Downloaded on - 10/09/2021 08:30:26 :::
                                   17/21                     BA-3456-19.doc


arrested as they had connections with CPI(M).
13.     The statements of other witnesses included in the
charge-sheet on the similar line are also compiled in the
charge-sheet, which include statements of Witness Nos.72 and
74. The statements of several workers are also compiled in the
charge-sheet, who speak of the talks between the Reliance
Energy Management and Labour Union where discussion took
about revision of pay-scale and payment of arrears. They refer
to the donation fee asked by the Union and there is also
reference of the meeting being attended by the General
Secretary-Narsayya Jumpala-witness No.92 as a Labour
Contractor with 40 workers. He make reference of several
Unions and state that Labour Contracts had to deal with the
issues pertaining to labour and this involve the discussion with
the Management about revision of their pay-scales by adopting
a conciliatory approach. The witness state that after the pay
revision is fxed, the contractors and the employees are
entitled for arrears and though the workers get the arrears
immediately, the contractors are paid the amount after gap of
5 to 6 months.             On receipt of the arrears, the contractors
deposit amount in form of donation to the Association and the
decision regarding the manner in which the amount is to be
disbursed in taken by the Committee Members of the
Association. The witness categorically state that the donation
is given to the Union by cheque and receipt is obtained and the
Union which refuses to give receipt, do not received any
donation.


14.     When the aforesaid statements are perused, it is evident
that the applicant was working as labour with one of the

M.M.Salgaonkar




  ::: Uploaded on - 05/05/2021                   ::: Downloaded on - 10/09/2021 08:30:26 :::
                                    18/21                         BA-3456-19.doc


contractors and accused No.1 used to participate in the
meetings of the Union, on occasions, for negotiating the terms
with the contractors. A meeting, which was held for
demanding the compensation when one of the worker died, has
been referred to as the frst meeting were some threats were
given by accused No.1.               But, the said threats pertain to
reinstatement of the suspended employees and payment of
wages to them. Pertinent to note that the applicant was never
suspended, but it is one Saidul Gondrigalla, who was charge-
sheeted for the alleged act of misconduct by the contractor and
he was placed under suspension for instigating the other
labours to agitate against the contractor and for actively
supporting the agitator and provoking the contract labourers
to refrain from going on site for duty.                 The applicant was
neither suspended nor issued any notice. The statement of one
witness recorded on 08/02/2018 is relied upon by the learned
APP, who refer to the contractual employees from Andhra
Pradesh District, which include the other co-accused and the
present applicant alongwith Saidul Gondrigalla. The witness
has stated that he was elected as offce bearer of Mumbai
Electric         Employees       Union     and,   therefore,      was      closely
acquainted with the workers of Andhra Pradesh. He state that
he had also attended a meeting held in Mumbai at the time of
formation of Telangana State and recollect that the meeting
was held in Andhra Mahasabha Hall, Dadar. The witness also
state that in various meeting Mahesh (accused No.1) used to
raise up the issues pertaining to the labour and he was known
as a man from party.                On 31/12/2017, he state that he
alongwith the applicant and other accused persons had gone to


M.M.Salgaonkar




  ::: Uploaded on - 05/05/2021                        ::: Downloaded on - 10/09/2021 08:30:26 :::
                                  19/21                BA-3456-19.doc


Bhimanagar and returned to Shaniwarwada where Yalgar
Parishad programme was held. The charge-sheet also contain
a statement of witness No.83, who was a member of PWG,
which was banned in 2004 of which he was active member. He
has referred Mahesh to be the person, who had obtained
training alongwith him, but there is no reference of the
applicant made by this witness.


15.     On perusal of the aforesaid material, I do not, prima
facie, see the material suffcient to indict the applicant under
Sections 13, 16, 18, 18(a), 18(b), 19 and 20 alongwith Sections
30 and 40 of the UAPA. Section 13 prescribe the punishment
for unlawful activities, which must necessarily cover within
(i), (ii) and (iii) of Section 2(o) meaning that the activity
either intent or support any claim to bring about such cession
of a part of the territory of India or the secession of a part of
the territory of India from the Union, or which incites any
individual or group of individuals to bring about such cession
or secession or which disclaims, questions, disrupts or is
intended to disrupt the sovereignty and territorial integrity of
India.      The material also does not indicate any act which
causes or intended to cause disaffection against India. Further,
for establishing the charge under Sections 18, 18(a), 18(b), 19
and 21, positive evidence would be imperative. For attracting
Section 18, a conspiracy or an act of advocating, abetting,
advising or inciting or knowingly facilitating the commission of
a terrorist act must be established. Further for punishment
for harbouring, it contemplate voluntarily harbouring or
concealing or attempt to harbour or conceal any person
knowing that he is a terrorist. Accused No.1 is being referred

M.M.Salgaonkar




  ::: Uploaded on - 05/05/2021             ::: Downloaded on - 10/09/2021 08:30:26 :::
                                  20/21                  BA-3456-19.doc


to in the statements as closely working with members of the
Union or his presence in the meetings where he attempted to
solve the problems faced by the labours engaged by the
contractors and the meeting referred to threat by him to the
contractors for reinstating suspended workers, who had
halted the work of company on death of one of their colleagues.
At this stage, the existing material compiled in the charge-
sheet,       do not support the case of harbouring him at the
instance of the applicant nor is the material suffcient to indict
the applicant as a member of a terrorist gang or an
organization.            The contractors and the workers whose
statements have been compiled in the charge-sheet do not
speak to any amount being collected, to be paid towards the
banned organization, but it is specifcally stated that it was
collected as a donation for which the receipt was obtained and
some amount was contributed by the contractors in any
account for meeting any contingency faced by their own
labourers. In absence of any cogent material being compiled in
the charge-sheet, indicting the applicant for the charge levelled
against him, particularly when all other co-accused are
already released on bail, albeit default bail, the applicant in my
considered opinion need not languish in prison any more in the
wake of the material compiled against him. He is entitled for
his liberty subject to the following stipulations and also with an
additional condition being imposed that any attempt on part of
the applicant to breach any of the conditions, would entitle the
prosecution to move for cancellation of bail.




M.M.Salgaonkar




  ::: Uploaded on - 05/05/2021               ::: Downloaded on - 10/09/2021 08:30:26 :::
                                   21/21                      BA-3456-19.doc


                                  : ORDER :

(a) Application is allowed.

(b)Applicant - Saidulu Narsimha Singapanga shall be released on bail in C.R.No.2 OF 2018 registered with ATS Police Station, Kalachowki, Mumbai on furnishing P.R. bond to the extent of Rs.50,000/- with one or two sureties of the like amount.

(c) The applicant shall mark his presence in the Special Court once in every month and mark his presence with ATS Police Station, Kalachowki, Mumbai in the frst week of every month, on the time and date as directed by the Investigating Offcer.

(d) The applicant shall not directly or indirectly make any inducement, threat or promise to any person acquainted with facts of case so as to dissuade him from disclosing the facts to Court or any Police Offcer

(e)The applicant shall not tamper with the prosecution evidence.

SMT. BHARATI DANGRE, J M.M.Salgaonkar ::: Uploaded on - 05/05/2021 ::: Downloaded on - 10/09/2021 08:30:26 :::