PETITIONER: STATE OF TAMIL NADU THROUGH SUPERINTENDENT OF POLICE,CBI/SIT Vs. RESPONDENT: NALINI AND 25 OTHERS DATE OF JUDGMENT: 11/05/1999 BENCH: D.P. WADHWA, J. JUDGMENT:
—————
D.P. WADHWA, J.
I have studied the draft judgment prepared by my
learned and noble brother K.T. Thomas,J. It is a judgment
so well written, but, regrettably, I find myself unable to
agree with him entirely both on certain questions of law and
conviction and sentence proposed by him on some of the
accused. Moreover, keeping in view the fact that since
sentence of death passed on 26 accused by the Designated
Court has been submitted to this Court for confirmation
evidence needs to be considered in somewhat greater detail,
I venture to render separate judgment.
On the night of 21.5.1991 a diabolical crime was
committed. It stunned the whole nation. Rajiv Gandhi,
former Prime Minister of India, was assassinated by a human
bomb. With him 15 persons including 9 policemen perished
and 43 suffered grievous or simple injuries. Assassin Dhanu
an LTTE (Liberation Tigers of Tamil Elam) activist, who
detonated the belt bomb concealed under her waist and
Haribabu, a photographer (and also a conspirator) engaged to
take photographs of the horrific sight, also died in the
blast. As in any crime, criminals leave some footprints.
In this case it was a camera which was found intact on the
body of Haribabu at the scene of the crime. Film in the
camera when developed led to unfolding of the dastardly act
committed by the accused and others. A charge of conspiracy
for offences under the Terrorist and Disruptive Activities
(Prevention) Act, 1987 (TADA), Indian Penal Code (IPC),
Explosive Substances Act, 1908, Arms Act, 1959, Passport
Act, 1967, Foreigners Act, 1946, and the Indian Wireless
Telegraphy Act, 1933 was laid against 41 persons, 12 of whom
were already dead having committed suicide and three
absconded. Out of these, 26 faced the trial before the
Designated Court. Prosecution examined 288 witnesses and
produced numerous documents and material objects.
Statements of all the accused were recorded under Section
313 of the Code of Criminal Procedure (Code). They denied
their involvement. The Designated Court found them guilty
of the offences charged against them. Thereafter all the
accused were heard on the question of sentence. Designated
Court awarded death sentence to all of them on the charge of
conspiracy to murder. “A judicial massacre”, bemoaned Mr.
Natarajan, learned senior counsel for the accused, and
rightly so in our opinion. Designated Court also sentenced
each of the accused individually for various offences for
which they had been separately charged.
In view of the provisions of Section 20 of TADA,
Designated Court submitted the sentence of death to this
Court for confirmation. The accused also filed appeals
under Section 19 of TADA challenging their conviction and
sentence.
The accused have different alias and while
mentioning the accused name it may not be necessary to refer
to them with all their respective alias and alias of an
accused will be indicated wherever necessary. There is no
dispute about these alias. For proper comprehension of the
facts it will be appropriate to refer to the appellants as
accused.
Three absconding accused are (1) Prabhakaran, (2)
Pottu Amman @ Shanmuganathan Sivasankaran and (3) Akila @
Akilakka. Prabhakaran is alleged to be the supreme leader
of Liberation Tigers of Tamil Elam (LTTE) – a Sri Lankan
Tamil organization, who along with Pottu Amman, Chief of
Intelligence Wing of LTTE, Akila, Deputy Chief of Women Wing
of LTTE, and others designed criminal conspiracy to
assassinate Rajiv Gandhi and commit other offences in
pursuance thereof.
Deceased accused (DA) who are alleged to be the
members of the conspiracy and died either by consuming
cyanide or in the blast or by hanging are :
1. S. Packiachandran @ Raghuvaran @ Sivarasan,
2. Dhanu @ Anbu @ Kalaivani,
3. Subha @ Nithya,
4. S. Haribabu,
5. Nehru @ Nero @ Gokul,
6. N. Shanmugam @ Jayaraj
7. Trichy Santhan @ Gundu Santhan,
8. Suresh Master,
9. Dixon @ Kishore,
10. Amman @ Gangai Kumar,
11. Driver Anna @ Keerthy,
12. Jamuna @ Jameela,
The accused, who are put on trial and are appellants before
us, are :
A-1 S. Nalini, A-2 T. Suthendraraja @ Santhan, A-3 Sriharan @ Murugan @ Thas @ Indu Master A-4 Shankar @ Koneswaran A-5 D. Vijayanandan @ Hari Ayya
A-6 Sivaruban @ Suresh @ Suresh Kumar @ Ruban
A-7 S. Kanagasabapathy @ Radhayya
A-8 A. Chandralekha @ Athirai @ Sonia @ Gowri
A-9 B. Robert Payas @ Kumaralingam
.
A-10 S. Jayakumar @ Jayakumaran @ Jayam
A-11 J. Shanthi
A-12 S. Vijayan @ Perumal Vijayan
A-13 V. Selvaluxmi
A-14 S. Bhaskaran @ Velayudam
A-15 S. Shanmugavadivelu @ Thambi Anna
A-16 P. Ravichandran @ Ravi @ Pragasam
A-17 M. Suseendran @ Mahesh
A-18 G. Perarivelan @ Arivu
A-19 S. Irumborai @ Duraisingam
A-20 S. Bhagyanathan
A-21 S. Padma
A-22 A. Sundaram @ Subha Sundaram
A-23 K. Dhanasekaran @ Raju
A-24 N. Rajasuriya @ Rangan
A-25 T. Vigneswaran @ Vicky
A-26 J. Ranganath
Prosecution case is that Prabhakaran, Pottu Amman,
Akila and Sivarasan masterminded and put into operation the
plan to kill Rajiv Gandhi which was executed by Sivarasan,
and Dhanu, of the two assassins (other being Subha), with
the back-up of other accused, who conspired and abetted them
in the commission of the crime which included providing them
safe haven before and after the crime. Charge of conspiracy
is quite complex and when analysed it states that 26 accused
before us, and those absconding, deceased and others, are
charged with having entered into criminal conspiracy between
July, 1987 and May, 1992 at various places in Sri Lanka and
India to do or cause to be done illegal acts, namely :-
1. to infiltrate into India clandestinely,
2. to carry and use unauthorized arms, ammunition and
explosives,
3. to set up and operate unauthorized wireless sets to
communicate with LTTE leaders in Sri Lanka from time to
time,
4. to cause and carry out acts of terrorism and
disruptive activities in Tamil Nadu and other places in
India by use of bombs, explosives and lethal weapons so as
to scare and create panic by such acts in the minds of the
people and thereby to strike terror in the people,
5. in the course of such acts to assassinate Rajiv
Gandhi, former Prime Minister of India and others, who were
likely to be with him,
6. to cause disappearance of evidence thereof and to
escape,
7. to screen themselves from being apprehended,
8. to harbour the accused and escape from the clutches
of law, and
9. to do such other acts as may be necessary to carry
out the object of the criminal conspiracy as per the needs
of situation,
and in pursuance of the said criminal conspiracy and in
furtherance of the same to carry out the object of the said
criminal conspiracy :
(I) Santhan (A-2), Murugan (A-3), Shankar (A-4),
Vijayanandan (A-5), Ruban (A-6), Kanagasabapathy (A-7),
Athirai (A-8), Robert Payas (A-9), Jayakumar (A-10), Shanthi
(A-11), Vijayan (A-12), Selvaluxmi (A-13), Bhaskaran (A-14),
Rangam (A-24) and Vicky (A-25) along with the deceased
accused Sivarasan, Dhanu, Subha, Nero, Gundu (Trichy)
Santhan, Suresh Master, Dixon, Amman, Driver Anna and Jamuna
infiltrated into India from Sri Lanka clandestinely and
otherwise on different dates during the said period of
criminal conspiracy;
(II) Shanmugam (DA) amongst them arranged to receive,
accommodated and rendered all assistance to the members of
the conspiracy;
(III) Robert Payas (A-9), Jayakumar (A-10), Shanthi (A-11),
Vijayan (A-12), Selvaluxmi (A-13) and Bhaskaran (A-14) after
having come over to India secured houses at Porur and
Kodungaiyur in Madras at the instance of Sivarasan (DA) for
accommodating one or other of the co-conspirators from time
to time and for chalking out the modalities of the course of
action to be followed for the achievement of the object of
the said criminal conspiracy;
(IV) Nero (DA) established contacts with Prabhakaran
(absconding) through Pottu Amman (absconding) through
illegally operated wireless sets brought into India by
Sivarasan (DA) through illicit channel from the house of
Vijayan (A-12);
(V) Kanagasabapathy (A-7) and Athirai (A-8) came to
India through illicit channel and set up hide outs in Delhi;
(VI) Sivarasan (DA) brought Santhan (A-2), Shankar (A-4),
Vijayanandan (A-5) and Ruban (A-6) along with the deceased
accused Dhanu, Subha, Nero and Driver Anna to Kodiakkarai
and got them all accommodated in several places in Tamil
Nadu to be of assistance in carrying out the object of
criminal conspiracy;
(VII) (a) Arivu (A-18) visited Jaffna and other places in
Sri Lanka along with Irumborai (A-19) clandestinely in June
1990, purchased a Kawasaki Motor cycle on 4.5.1991 at Madras
to facilitate quick movement of himself and one or the other
of the co-conspirators,
(a-1) arranged payment for printing the compilation
described as “The Satanic Force” and sent one copy of the
same to Prabhakaran (absconding) through Sivarasan (DA) and
another set through Murugan (A-3),
(b) purchased and provided a battery for operating the
wireless apparatus and other two battery cells, which were
used as detonator in the belt bomb used by Dhanu (DA) for
the murder of Rajiv Gandhi and 15 others;
(VIII) Shankar (A-4), Vijayanandan (A-5) and Ruban (A-6)
along with Driver Anna (DA) rendered all assistance
necessary therefor;
(IX) Sivarasan decided to murder Rajiv Gandhi, former
Prime Minister of India in the public meeting to be held at
Sriperumbudhur on 21.5.91 on learning that Rajiv Gandhi was
to address the meeting on the said day and finalized the
method of operation to murder him by enlisting the services
of Nalini (A-1) to be of help at the scene of crime;
(X) Arivu (A-18) handed over the film roll for the
purposes of taking photographs of events to Haribabu (DA),
who also purchased a sandal wood garland from Poompuhar
Handicrafts, Mount Road Madras to be used for garlanding
Rajiv Gandhi at the scene of occurrence by Dhanu (DA) so as
to gain access to the VVIP under the guise of garlanding;
(XI) Dhanu equipped herself with the necessary apparel in
order to hide a belt bomb and detonator attached thereto for
detonating the same when she was in close proximity to Rajiv
Gandhi;
(XII) Haribabu (DA) met Suba Sundaram (A-22) on 21.5.1991
and thereafter took a Chinon camera from a friend for taking
photographs at the scene of offence and loading the camera
with the film already provided by Arivu (A-18);
(XIII) Nalini (A-1) along with the deceased accused
Sivarasan, Dhanu and Subha met Haribabu at Parrys Corner,
Broadway Bus Stand and proceeded to the venue of the public
meeting at Sriperumbudur on the evening of 21.5.1991 where
Nalini (A-1) provided cover to Dhanu and Subha and when
Rajiv Gandhi arrived at the scene of occurrence at about
10.10 P.M. Dhanu gained access nearer to Rajiv Gandhi and
while in close proximity to Rajiv Gandhi Dhanu detonated the
improvised explosive device kept concealed in her waist belt
at about 10.20 P.M. resulting in the blast and assassinated
Rajiv Gandhi and 15 others and also by killing herself
(Dhanu) and also causing the death of Haribabu accused and
causing injuries to 43 persons;
(XIV) Nalini (A-1) along with the deceased accused
Sivarasan and Subha immediately fled from the scene of
occurrence, reached the house of Jayakumar (A-10) and
Shanthi (A-11) and took shelter in Jayakumar’s (A-10) house;
(XV) Suba Sundaram (A-22) attempted to retrieve the
camera used by Haribabu from the scene of occurrence, caused
destruction of documents and material objects linking
Haribabu in this case and arranged to issue denial in the
press about any connection of the said Haribabu with the
LTTE;
(XVI) Bhagyanathan (A-20) and Padma (A-21) rendered all
assistance and harboured the deceased accused Sivarasan and
Subha, Murugan (A-3) and Arivu (A-18);
(XVII) Nalini (A-1), Murugan (A-3) and Padma (A-21)
accompanied the deceased accused Sivarasan and Subha to
Tirupathi, where Nalini (A-1) did “Angapradakshinam”;
(XVIII) Nalini (A-1) and Murugan (A-3) hide themselves in
different places in Tamil Nadu and Karnataka State in order
to evade arrest;
(XIX) Dhanasekaran (A-23), Rangam (A-24) and Vicky (A-25)
harboured the deceased accused Sivarasan, Subha and Nero by
transporting them and concealing them inside a tanker lorry
bearing No. TN-27-Y-0808 belonging to Dhanasekaran (A-23)
from Madras to Bangalore;
(XX) Nero (DA) operated the wireless set and communicated
with the absconding accused Prabhakaran and Pottu Amman and
conveyed the developments on behalf of the accused
Sivarasan;
(XXI) the deceased accused Nero, Gundu Santhan, Suresh
Master, Dixon, Amman and Driver Anna rendered all assistance
to the deceased accused Sivarasan;
(XXII) Rangam (A-24) rendered all assistance to Sivarasan
and others by transporting them in a Maruthi Gypsy in
Bangalore and other places in Karnataka purchased by
Dhanasekaran (A-23) using LTTE funds;
(XXIII) Ranganath (A-26) harboured the accused Rangam (A-24)
and the deceased accused Sivarasan, Subha, Nero, Suresh
Master, Amman, Driver Anna and Jamuna at Knonnakunte,
Bangalore and on 19.8.1991 the deceased accused Sivarasan,
Subha, Nero, Suresh Master, Amman, Driver Anna and Jamuna
committed suicide;
(XXIV) Shanmugavadivelu @ Thambi Anna (A-15) rendered
financial assistance to Sivarasan and to one or other of
coconspirators to carry out the object of conspiracy and
abetted the commission of the said offence;
(XXV) Nalini (A-1) to Ranganath (A-26) caused the
disappearance of evidence of murder of Rajiv Gandhi; and
thereby Nalini (A-1) to Ranganath (A-26) committed offences
punishable under Section 120-B of IPC read with Sections 302
of IPC, 326 of IPC, 324 of IPC, 201 of IPC, 212 of IPC and
216 of IPC; Sections 3,4 and 5 of Explosive Substances Act
of 1908; Section 25 of Arms Act of 1959; Section 12 of
Passport Act, 1967; Section 14 of the Foreigners Act, 1946;
Section 6(1A) of the Wireless Telegraphy Act, 1933 and
Sections 3, 4 and 5 of TADA of 1987.
Including the charge of conspiracy, which is charge
No. 1, there are 251 other charges framed against the
accused for having committed various offences in pursuance
to the conspiracy under Charge No. 1. Out of these Nalini
(A-1) has been charged on 121 different counts. Second
charge against her is that in pursuance to the conspiracy
and in the course of the same transaction and in furtherance
to the common intention of the accused she and the deceased
accused Sivarasan, Dhanu, Subha and Haribabu did “commit
murder of Rajiv Gandhi and others, who were likely to be
with him on 21.5.1991 at about 10.20 P.M. at Sriperumbudur
in the public meeting where Nalini (A1) was physically
present at the scene of crime and provided the assassin
Dhanu [deceased accused (DA)] the necessary cover from being
detected as a foreigner, which enabled the assassin to move
freely in the scene of crime and gain access nearer to Rajiv
Gandhi to accomplish the object of conspiracy, where Dhanu
did commit murder and intentionally caused the death of
Rajiv Gandhi by detonating the improvised explosive device
which was kept concealed in her waist belt when she was in
close proximity to Rajiv Gandhi and thereby she (Nalini)
committed an offence punishable under Section 302 read with
Section 34 IPC.”
Charges 3 to 17 are also under Section 302 read with
Section 34 IPC for having caused the death of persons, who
were in close proximity to Rajiv Gandhi. Charges 18 to 34
are under Section 326/34 IPC for voluntarily causing
grievous hurt to the persons who were in close proximity to
Rajiv Gandhi at the time of explosion. Charges 35 to 60 are
under Section 324 read with Section 34 IPC for voluntarily
causing hurt to the persons at the same time. Charges 61 to
119 are under Section 3(2) TADA read with Section 34 IPC.
In these charges under Section 3(2) TADA it is mentioned
that Nalini (A-1) committed terrorist acts by providing
cover to Dhanu (DA) who detonated the improvised explosive
device resulting in the bomb blast and in the murder of
Rajiv Gandhi and others. Charge No. 120 is for offence
under Section 3(3) TADA and this charge is as under :-
That Nalini (A-1) in pursuance of the said criminal
conspiracy referred to in Charge No. 1, and in the course
of the same transaction she in furtherance of the common
intention, of Nalini (A-1) she proceeded to Sriperumbudur
along with Sivarasan, Subha, Dhanu and Haribabu on the night
of 21.5.1991 at about 10.20 P.M. in the public meeting
having knowledge of the commission of the terrorist act
viz., explosion of bomb for killing Rajiv Gandhi and others
and causing injuries to those, who were likely to be around
him, and also striking terror in the people and rendered
assistance to the terrorists Dhanu, Sivarasan and Subha
prior to the terrorist act by taking them to the bus, hotel,
the venue of public meeting and the like and intentionally
aided the said terrorist act by being present on 21.5.1991
at Sriperumbudur in the public meeting, where the terrorist
act was committed by Dhanu by detonating the improvised
explosive device kept concealed in her waist belt resulting
in the bomb blast, and with intent to aid and facilitate the
commission of the said terrorist act Nalini (A-1) provided a
cloak to Dhanu and Subha from being easily identified as Sri
Lankan Tamils at the scene of crime and also facilitated the
escape of the above said accused concerned in the crime, and
thus Nalini (A-1) abetted the commission of the terrorist
act and acts preparatory to the terrorist act or knowingly
facilitated the commission of the terrorist act and acts
preparatory to the terrorist act and thereby Nalini (A-1)
committed the offence punishable under Section 3(3) of the
TADA of 1987.
Last charge against Nalini (A-1) is under Section
4(1) TADA read with Section 34 IPC for having committed
offence under Section 4(3) TADA for killing of nine police
officials, who were public servants and were at that time
with Rajiv Gandhi on duty.
Santhan (A-2) has been charged for an offence under
Section 3(3) TADA and Section 14 of Foreigners Act (Charges
122 and 123). Other accused have also been similarly
charged. As to how all the accused have been charged and
whether found guilty or not and sentences passed against
them by the Designated Court can be best illustrated by the
table given hereunder :-
CHARGES
COMMON TO ALL 26 ACCUSED
CHARGE OFFENCE U/S FINDING SENTENCE
—————————————————————–
1. 120-B r/w 3302, 326,324,
201, 212, 216, of IPC
3,4 & 5 of Explosives
Substance Act
25 of Arms Act
12 of Pasport Act Guilty Death
14 of Foreigners Act
6(1-A) Wireless and Telegraphy
Act
3,4,& 5 TADA
—————————————————————-
Nalini (A-1)
Charge Offence U/S Finding Sentence
No.
———————————————————————
2 to 17 302, r/w 34 IPC Guility Death (16
Courts)
18 to 34 326 r/w 34 IPC Gulity 3 years RI
(13courts)
35 to 40 324 r/w 34 IPC Gulity 1 Years RI
(6
courts)
41 to 60 324 r/w 34 IPC Not Acquitted
Guilty (20
Courts)
61 to 76 3(2)(i) of TADA r/w 34 Guilty Death
IPC Guilty (16
Courts)
77 to 99 3(2) (ii) TADA r/w 34 Guilty (not Life (19
guilty for Courts
79.82.9 4.93
Acquitted for
for four Courts)
100 to 119 3(2)(ii) TADA r/w 34 Not Guilty Acquitted
120 3(3) TADA Gulity Life (Life
Imprisonm
ent
121 4(3) TADA and 4(1) r/w Guilty Life
34 IPC
———————————————————————
Santhan (A-2)
Charge Offence U/S Finding Sentence
No.
———————————————————————
122 3(3) TADA Guilty Life
123 14 of Foreigners Act Guilty 2 Years RI
———————————————————————-
Murugan (A-3)
Charge Offence U/S Finding Sentence
No.
——————————————————————–
124 3(3) TADA Guilty Life
125 14 of Foreigners Act Guilty 2 Years RI
126 6(1-A) of Indian Guitly 2 Years RI
Wireless and Telegraphy
Act.
———————————————————————
Shankar (A-4)
——————————————————————–
Charge Offence U/S Finding Sentence
No.
——————————————————————–
127 3(3) TADA Guilty Life
128 14 of Foreigners Act Guilty 2 Years RI
———————————————————————
Vijayanandan (A – 5)
Charge Offence U/S Finding Sentence
No.
——————————————————————–
129 3(3) TADA Guilty Life
130 14 of Foreigners Act Guilty 2 Years RI
———————————————————————
Ruban (A-6)
Charge Offence U/S Finding Sentence
No.
———————————————————————-
131 3(3) TADA Guilty Life
132 14 of Foreigners Act Guilty 2 Years RI
———————————————————————
Kanagasabapathy (A-7)
Charge Offence U/S Finding Sentence
No.
————————————————————————-
133 3(3) TADA Guilty Life
134 14 of Foreigners Act Guilty 2 Years
135 212 IPC Guilty 2 Years RI
136 14 of Foreigners Act Guilty 2 Years RI
—————————————————————————
Athirai (A-8)
Charge Offence U/S Finding Sentence
No.
——————————————————————-
137 3(3) TADA Guilty Life
138 3(3)| TADA Guilty Life
139 212 IPC Guilty 2 Years RI
140 14 of Foreigners Act Guilty 2 Years RI
———————————————————————
Robert Payas (A-9)
Charge Offence U/S Finding Sentence
No.
——————————————————————-127
3(3) TADA Guilty Life
———————————————————————
Jayakumar (A – 10)
Charge Offence U/S Finding Sentence
No.
———————————————————————-
142 3(3) TADA Guilty Life
143 3(4) TADA Guilty Life
144 212 IPC Guilty 2 years RI
145 3(1) & 25 (1-8) (a) ArmsGuilty 2 Years RI
——————————————————————–Shanthi
(A-11)
———————————————————————
Charge Offence U/S Finding Sentence
No.
——————————————————————-127
143 3(4) TADA Guilty Life
144 212 IPC Guilty 2 Years RI
145 3(1) & 25 (1-B) (a) Guilty 2 Years RI
Arms Act
146 3(3) TADA Guilty Life
———————————————————————
Vijayan (A-12)
Charge Offence U/S Finding Sentence
No.
——————————————————————–
147 3(3) TADA Guilty Life
148 3(4) TADA Guilty Life
149 212 IPC Guilty 2 Years RI
150 6(IA) of Indian Wire- Guilty 2 Years RI
less and Telegraphy Act
———————————————————————-
Selvaluxmi (A-13)
Charge Offence U/S Finding Sentence
No.
——————————————————————–
148 3(4) TADA Guilty Life
149 212 IPC Guilty 2 Years RI
150 6(IA) of Indian Wire- Guilty 2 Years RI
less and Telegraphy Act
152 3(3) TADA Guilty Life
———————————————————————-
Bhaskaran (A-14)
Charge Offence U/S Finding Sentence
No.
——————————————————————–
148 3(4) TADA Guilty Life
149 212 IPC Guilty 2 Years RI
152 3(3) TADA Guilty Life
———————————————————————-
Shanmugavadivelu (A-15)
Charge Offence U/S Finding Sentence
No.
——————————————————————–
153 3(4) TADA Guilty Life
———————————————————————-
Ravi (A-16)
Charge Offence U/S Finding Sentence
No.
——————————————————————–
154 3(3) TADA Guilty Life
155 3(4) TADA Guilty Life
156 212 IPC Guilty 2 Years RI
157 5 of TADA Guilty Life
158 5 of Explosive & Sub- Guilty 2 Years RI
159 3(1) & 25 (1-B) (a) Guilty 2 Years RI
Arms Act
———————————————————————-
Suseendran (A-17)
Charge Offence U/S Finding Sentence
No.
——————————————————————–
160 3(3) TADA Guilty Life
161 3(4) TADA Guilty Life
162 212 IPC Guilty 2 Years RI
163 3 of TADA – Guilty Life
164 5 of Explosive & Guilty 2 Years RI
Substances Act
165 3(1) & 25 (1-B) (a) Guilty 2 Years RI
Arms
———————————————————————-
Arivu (A-18)
Charge Offence U/S Finding Sentence
No.
——————————————————————–
166 3(3) TADA Guilty Life
1617 to 109 & 302 IPC Guilty Death (16
Counts)
183 to 199 109 and 326 IPC Guilty 3 years RI
(13 (13 counts)
counts)
183,184,
86,187,
191 to
198. 200
to 205,226
to 228 Acqu-
itted of
charges 185,
188,190
& 199 (4
counts)
200 to 225 109 and 324 IPC Guilty (6 1 Years RI
Counts)
200 to 205
acquitted
on counts
(206 to
225)
226 6(1-A) of Wire- Guilty 2 Years RI
less & Telegraphy
Act and 109 IPC
227 12 of Passport Act Guilty 3 months RI
228 4(3) TADA punishable Guilty Life
u/s 4(1) TADA and 109
IPC r/w 34 IPC
———————————————————————-
Irumborai (A-19)
Charge Offence U/S Finding Sentence
No.
——————————————————————–
229 3(3) TADA Guilty Life
230 3(4) TADA Guilty Life
231 212 IPC Guilty 2 Years RI
232 12 of Passport Act- Guilty 3 months RI
———————————————————————-
Bhagyanathan (A-20)
Charge Offence U/S Finding Sentence
No.
——————————————————————–
233 3(3) TADA Guilty Life
234 212 IPC Guilty 2 Years RI
———————————————————————-
Padma (A-12)
Charge Offence U/S Finding Sentence
No.
——————————————————————–
235 3(3) TADA Guilty Life
236 212 IPC Guilty 2 Years RI
237 6 (1-A) Wireless & Guilty 2 Years RI
Telegraphy Act
———————————————————————-
Suba Sundaram (A-22)
Charge Offence U/S Finding Sentence
No.
——————————————————————–
238 3(3) TADA Guilty Life
239 212 IPC Guilty 2 Years RI
———————————————————————-
Dhanasekaran (A-23)
Charge Offence U/S Finding Sentence
No.
——————————————————————–
240 3(3) TADA Guilty Life
241 3(4) TADA Guilty Life
242 212 IPC Guilty 2 Years RI
———————————————————————-
Rangam (A-24)
Charge Offence U/S Finding Sentence
No.
——————————————————————–
243 3(3) TADA Guilty Life
244 212 IPC Guilty 2 Years RI
245 14 Foreigners Act Guilty 2 Years RI
———————————————————————-
Vicky (A-25)
Charge Offence U/S Finding Sentence
No.
——————————————————————–
246 3(4) TADA Guilty Life
247 212 IPC Guilty 2 Years RI
248 14 Foreigners Act Guilty 2 Years RI
———————————————————————-
Ranganath (A-26)
Charge Offence U/S Finding Sentence
No.
——————————————————————–
249 3(4) TADA Guilty Life
250 212 IPC Guilty 2 Years RI
251 212 IPC Guilty 2 Years RI
———————————————————————-
Before we consider the evidence and the arguments
advanced by both the parties it may be more appropriate to
set out various provisions of law which are the
subjectmatter of the charges against the accused.
THE TERRORIST AND DISRUPTIVE ACTIVITIES
(PREVENTION) ACT, 1987
“2. Definitions.-(1) In this Act, unless the context
otherwise requires,-
(a) to (c) …
(d) “disruptive activity” has the meaning assigned to it in
section 4, and the expression “disruptionist” shall be
construed accordingly;
(e) to (gg) …
(h) “terrorist act” has the meaning assigned to it in
sub-section (1) of section 3, and the expression “terrorist”
shall be construed accordingly;
Section 3. Punishment for terrorist acts.- (1) Whoever with
intent to overawe the Government as by law established or to
strike terror in people or any section of the people or to
alienate any section of the people or to adversely affect
the harmony amongst different sections of the people does
any act or thing by using bombs, dynamite or other explosive
substances or inflammable substances or fire-arms or other
lethal weapons or poisons or noxious gases or other
chemicals or by any other substances (whether biological or
otherwise) of a hazardous nature in such a manner as to
cause, or as is likely to cause, death of, or injuries to,
any person or persons or loss of, or damage to, or
destruction of, property or disruption or any supplies or
services essential to the life of the community, or detains
any person and threatens to kill or injure such person in
order to compel the Government or any other person to do or
abstain from doing any act, commits a terrorist act.
(2) Whoever commits a terrorist act, shall,-
(i) if such act has resulted in the death of any person, be
punishable with death or imprisonment for life and shall be
liable to fine;
(ii) in any other case, be punishable with imprisonment for
a term which shall not be less than five years but which may
extend to imprisonment for life and shall also be liable to
fine.
(3) Whoever conspires or attempts to commit, or advocates,
abets, advises or incites or knowingly facilitates the
commission of, a terrorist act or any act preparatory to a
terrorist act, shall be punishable with imprisonment for a
term which shall not be less than five years but which may
extend to imprisonment for life and shall also be liable to
fine.
(4) Whoever harbours or conceals, or attempts to harbour or
conceal, any terrorist shall be punishable with imprisonment
for a term which shall not be less than five years but which
may extent to imprisonment for life and shall also be liable
to fine.
(5) Any person who is a member of a terrorists gang or a
terrorists organisation, which is involved in terrorist act,
shall be punishable with imprisonment for a term which shall
not be less than five years but which may extend to
imprisonment for life and shall also be liable to fine.
(6) Whoever holds any property derived or obtained from
commission of any terrorist act or has been acquired through
the terrorist funds shall be punishable with imprisonment
for a term which shall not be less than five years but which
may extent to imprisonment for life and shall also be liable
to fine.
Section 4.Punishment for disruptive activities.- (1) Whoever
commits or conspired or attempts to commit or abets,
advocates, advises, or knowingly facilitates the commission
of, any disruptive activity or any act preparatory to a
disruptive activity shall be punishable with imprisonment
for a term which shall not be less than five years but which
may extend to imprisonment for life and shall also be liable
to fine.
(2) For the purposes of sub-section (1), “disruptive
activity” means any action taken, whether by act or by
speech or through any other media or in any other manner
whatsoever,
(i) which questions, disrupts or is intended to disrupt,
whether directly or indirectly, the sovereignty and
territorial integrity of India; or
(ii) which is intended to bring about or supports any claim,
whether directly or indirectly, for the cession of any part
of India or the secession of any part of India from the
Union.
Explanation:- For the purposes of this sub-section-
(a) “cession” includes the admission of any claim of any
foreign country to any part of India, and
(b) “secession” includes the assertion of any claim to
determine whether a part of India will remain within the
Union.
(3) Without prejudice to the generality of the provisions of
sub-section (2), it is hereby declared that any action
taken, whether by act or by speech or through any other
media or in any other manner whatsoever, which-
(a) advocates, advises, suggests or incites; or
(b) predicts, prophesies or pronounces or otherwise
expresses, in such manner as to incite, advise, suggest or
prompt,
the killing or the destruction of any person bound by oath
under the Constitution to uphold the sovereignty and
integrity of India or any public servant shall be deemed to
be a disruptive activity within the meaning of this section.
(4) Whoever harbours or conceals, or attempts to harbour or
conceal, any disruptionist shall be punishable with
imprisonment for a term which shall not be less than five
years but which may extend to imprisonment for life and
shall also be liable to fine.
5. Possession of certain unauthorized arms, etc., in
specified areas.- Where any person is in possession of any
arms and ammunition specified in columns 2 and 3 of Category
1 and III (a) of Schedule I to the Arms Rules, 1962, or
bombs, dynamite or other explosive substances unauthorisedly
in a notified area, he shall, notwithstanding anything
contained in any other law for the time being in force, be
punishable with imprisonment for a term which shall not be
less than five years but which may extend to imprisonment
for life and shall also be liable to fine.
6. Enhanced penalties.-(1) If any person with intent to aid
any terrorist or disruptionist, contravenes any provision
of, or any rule made under, the Arms Act, 1959 (54 of 1959),
the Explosives Act, 1884 (4 of 1884), the Explosive
Substances Act, 1908 (6 of 1908), or the inflammable
Substances Act, 1952 (20 of 1952), he shall, notwithstanding
anything contained in any of the aforesaid Acts or the rules
made thereunder be punishable with imprisonment for a term
which shall not be less than five years but which may extend
to imprisonment for life and shall also be liable to fine.
(2) For the purposes of this section, any person who
attempts to contravene or abets, or attempts to abet, or
does any act preparatory to the contravention of any
provision of any law, rule or order, shall be deemed to have
contravened that provision, and the provisions of
sub-section (1) shall, in relation to such person, have
effect subject to the modification that the reference to
“imprisonment for life” shall be construed as a reference to
“imprisonment for ten years”.
15. Certain confessions made to police officers to be taken
into consideration.-(1) Notwithstanding anything in the Code
or in the Indian Evidence Act, 1872 (1 of 1872), but subject
to the provisions of this section, a confession made by a
person before a police officer not lower in rank than a
Superintendent of Police and recorded by such police officer
either in writing or on any mechanical device like
cassettes, tapes or sound tracks from out of which sounds or
images can be reproduced, shall be admissible in the trial
of such person or co-accused, abettor or conspirator for an
offence under this Act or rules made thereunder.
Provided that co-accused, abettor or conspirator is charged
and tried in the same case together with the accused.
(2) The police officer shall, before recording any
confession under sub-section (1), explain to the person
making it that he is not bound to make a confession and
that, if he does so, it may be used as evidence against him
and such police officer shall not record any such confession
unless upon questioning the person making it, he has reason
to believe that it is being made voluntarily.
25. Over-riding effect.- The provisions of this Act or any
rule made thereunder or any order made under any such rule
shall have effect notwithstanding anything inconsistent
therewith contained in any enactment other than this Act or
in any instrument having effect by virtue of any enactment
other than this Act.
28. Power to make rules.-(1) Without prejudice to the
powers of the Supreme Court to make rules under Section 27,
the Central Government may, by notification in the Official
Gazette, make rules for carrying out the provisions of this
Act.
(2) In particular, and without prejudice to the generality
of the foregoing power, such rules may provide for all or
any of the following matters, namely:
(a) regulating the conduct of persons in respect of areas
the control of which is considered necessary or expedient
and the removal of such persons from such areas;
(b) the entry into, and search of,
(i) any vehicle, vessel or aircraft; or
(ii) any place, whatsoever,
reasonably suspected of being used for committing the
offences referred to in section 3 or section 4 or for
manufacturing or storing anything for the commission of any
such offence;
(c) conferring powers upon,
(i) the Central Government;
(ii) a State Government;
(iii)an Administrator of a Union territory under article 239
of the Constitution.
(iv) an officer of the Central Government not lower in rank
than that of a Joint Secretary; or
(v) an officer of the State Government not lower in rank
than that of a District Magistrate, to make general or
special orders to prevent or cope with terrorist acts or
disruptive activities;
(d) the arrest and trial of persons contravening any of the
rules or any order make thereunder;
(e) the punishment of any person who contravenes or attempts
to contravene or abets or attempts to abet the contravention
of any rule or order made thereunder with imprisonment for a
term which may extend to seven years or for a term which may
not be less than six months but which may extend to seven
years or with fine or with imprisonment as aforesaid and
fine;
(f) providing for seizure and detention of any property in
respect of which such contravention, attempt or abetment as
is referred to in clause (e) has been committed and for the
adjudication of such seizure and detention, whether by any
court or by any other authority.”
TADA Rules
15. Recording of confession made to police officers.- (1) A
confession made by a person before a police officer and
recorded by such police officer under Section 15 of the Act
shall invariably be recorded in the language in which such
confession is made and if that is not practicable, in the
language used by such police officer for official purposes
or in the language of the Designated Court and it shall form
part of the record.
(2) The confession so recorded shall be shown, read or
played back to the person concerned and if he does not
understand the language in which it is recorded, it shall be
interpreted to him in a language which he understands and he
shall be at liberty to explain or add to his confession.
(3) The confession shall, if it is in writing, be-
(a) signed by the person who makes the confession; and
(b) by the police officer who shall also certify under his
own hand that such confession was taken in his presence and
recorded by him and that the record contains a full and true
account of the confession made by the person and such police
officer shall make a memorandum at the end of the confession
to the following effect:-
“I have explained to (name) that he is not bound to
make a confession and that, if he does so, any confession he
may make may be used as evidence against him and I believe
that this confession was voluntarily made. It was taken in
my presence and hearing and recorded by me and was read over
to the person making it and admitted by him to be correct,
and it contains a full and true account of the statement
made by him.
Sd/- Police Officer.”
(4) Where the confession is recorded on any mechanical
device, the memorandum referred to in sub-rule (3) in so far
as it is applicable and a declaration made by the person
making the confession that the said confession recorded on
the mechanical device has been correctly recorded in his
presence shall also be recorded in the mechanical device at
the end of the confession.
(5) Every confession recorded under the said section 15
shall be sent forthwith to the Chief Metropolitan Magistrate
or the Chief Judicial Magistrate having jurisdiction over
the area in which such confession has been recorded and such
Magistrate shall froward the recorded confession so received
to the Designated Court which may take cognizance of the
offence.
INDIAN PENAL CODE (IPC)
———————–
“120-A. Definition of criminal conspiracy. – When two or
more persons agree to do, or cause to be done,-
(1) an illegal act, or
(2) an act which is not illegal by illegal means, such an
agreement is designated a criminal conspiracy:
Provided that no agreement except an agreement to
commit an offence shall amount to a criminal conspiracy
unless some act besides the agreement is done by one or more
parties to such agreement in pursuance thereof.
Explanation – It is immaterial whether the illegal
act is the ultimate object of such agreement, or is merely
incidental to that object.
120-B. Punishment of criminal conspiracy –
(1) whoever is a party to a criminal conspiracy to commit an
offence punishable with death, imprisonment for life or
rigorous imprisonment for a term of two years or upwards,
shall, where no express provision is made in the Code for
the punishment of such a conspiracy, be punished in the same
manner as if he had abetted such offence.
(2) Whoever is a party to a criminal conspiracy other than a
criminal conspiracy to commit an offence punishable as
aforesaid shall be punished with imprisonment of either
description for a term not exceeding six months, or with
fine or with both.
34. Acts done by several persons in furtherance of common
intention.– When a criminal act is done by several persons
in furtherance of the common intention of all, each of such
persons is liable for that act in the same manner as if it
were done by him alone.
302. Punishment for murder — Whoever commits murder shall
be punished with death, or imprisonment for life, and shall
also be liable to fine.
326. Voluntarily causing grievous hurt by dangerous weapons
or means.– Whoever, except in the case provided for by
Section 335, voluntarily causes grievous hurt by means of
any instrument for shooting, stabbing or cutting, or any
instrument which, used as a weapon of offence, is likely to
cause death, or by means of fire or any heated substance, or
by means of any poison or any corrosive substance, or by
means of any explosive substance, or by means of any
substance which it is deleterious to the human body to
inhale, to swallow, or to receive into the blood, or by
means of any animal, shall be punished with imprisonment for
life, or with imprisonment of either description for a term
which may extend to ten years, and shall also be liable to
fine.
324. Voluntarily causing hurt by dangerous weapons or
means.– Whoever, except in the case provided for by Section
334, voluntarily causes hurt by means of any instrument for
shooting, stabbing or cutting, or any instrument which, used
as a weapon of offence, is likely to cause death, or by
means of fire or any heated substance, or by means of any
poison or any corrosive substance, or by means of any
explosive substance or by means of any substance which it is
deleterious to the human body to inhale, to swallow, or to
receive into the blood, or by means of any animal, shall be
punished with imprisonment of either description for a term
which may extend to three years, or with fine, or with both.
201. Causing disappearance of evidence of offence, or
giving false information to screen offender– Whoever,
knowing or having reason to believe that an offence has been
committed, causes any evidence of the commission of that
offence to disappear, with the intention of screening the
offender from legal punishment, or with that intention gives
any information respecting the offence which he knows or
believes to be false.
if a capital offence shall, if the offence which he
knows or believes to have been committed is punishable with
death, be punished with imprisonment of either description
for a term which may extend to seven years, and shall also
be liable to fine;
if punishable with imprisonment for life and if the
offence is punishable with imprisonment for life, or with
imprisonment which may extend to ten years, shall be
punished with imprisonment of either description for a term
which may extend to three years, and shall also be liable to
fine;
if punishable with less than ten years’ imprisonment
and if the offence is punishable with imprisonment for any
term not extending to ten years, shall be punished with
imprisonment of the description provided for the offence,
for a term which may extend to one-fourth part of the
longest term of the imprisonment provided for the offence,
or with fine, or with both.
212 Harbouring offender.– Whenever an offence has been
committed, whoever harbours or conceals a person whom he
knows or has reason to believe to be the offender, with the
intention of screening him from legal punishment,
if a capital offence shall, if the offence is
punishable with death, be punished with imprisonment of
either description for a term which may extend to five
years, and shall also be liable to fine;
if punishable with imprisonment for life, or with
imprisonment and if the offence is punishable with
imprisonment for life, or with imprisonment which may extend
to ten years, shall be punished with imprisonment of either
description for a term which may extend to three years, and
shall also be liable to fine;
and if the offence is punishable with imprisonment
which may extend to one year, and not to ten years, shall be
punished with imprisonment of the description provided for
the offence for a term which may extend to one fourth part
of the longest term of imprisonment provided for the
offence, or with fine, or with both.
“Offence” in this section includes any act committed
at any place out of India, which, if committed in India,
would be punishable under any of the following sections,
namely, 302, 304, 482, 392, 393, 394, 395, 396 397, 398,
399, 402, 435, 436, 449, 450, 457, 458, 459 and 460; and
every such act shall, for the purposes of this section, be
deemed to be punishable as if the accused person had been
guilty of it in India.
Exception — This provision shall not extend to any
case in which the harbour or concealment is by the husband
or wife of the offender.
216. Harbouring offender who has escaped from custody or
whose apprehension has been ordered.-Whenever any person
convicted or charged with an offence, being in lawful
custody for that offence, escapes from such custody,
or whenever a public servant, in the exercise of the
lawful powers of such public servant, orders a certain
person to be apprehended for an offence, whoever, knowing of
such escape or order for apprehension, harbours or conceals
that person with the intention of preventing him from being
apprehended, shall be punished in the manner following, that
is to say,
if a capital offence if the offence for which the
person was in custody or is ordered to be apprehended in
punishable with death, he shall be punished with
imprisonment of either description for a term which may
extend to seven years, and shall also be liable to fine;
if punishable with imprisonment for life, or with
imprisonment if the offence is punishable with imprisonment
for life or imprisonment for ten years, he shall be punished
with imprisonment of either description for
and if the offence is punishable with imprisonment
which may extend to one year and not to ten years, he shall
be punished with imprisonment of the description provided
for the offence for a term which may extend to one-fourth
part of the longest term of the imprisonment provided for
such offence, or with fine, or with both.
“Offence” in this section includes also any act or
omission of which a person is alleged to have been guilty
out of India, which, if he had been guilty of it in India,
would have been punishable as an offence, and for which he
is, under any law relating to extradition, or otherwise
liable to be apprehended or detained in custody in India,
and every such act or omission shall, for the purposes of
this sections, be deemed to be punishable as if the accused
person had been guilty of it in India.
Exception — The provision does not extend to the
case in which the harbour or concealment is by the husband
or wife of the person to be apprehended.”
EXPLOSIVE SUBSTANCES ACT, 1908
“3. Punishment for causing explosion likely to endanger
life or property — Any person who unlawfully and
maliciously causes by any explosive substance an explosion
of a nature likely to endanger life or to cause serious
injury to property, shall, whether any injury to person or
property has been actually caused or not, be punished with
transportation for life or any shorter term, to which fine
may be added, or with imprisonment for a term which may
extend to ten years, to which fine may be added.
4. Punishment for attempt to cause explosion, or for
making or keeping explosive with intent to endanger life or
property — Any person who unlawfully and maliciously –
(a) does any act with intent to cause by an explosive
substance, or conspires to cause by an explosive substance,
an explosion in India of a nature likely to endanger life or
to cause serious injury to property; or
(b) makes or has in his possession or under his control any
explosive substance with intent by means thereof to endanger
life, or cause serious injury to property in India, or to
enable any other person by means thereof to endanger life or
cause serious injury to property in India;
shall, whether any explosion does or does not take place and
whether any injury to person or property has been actually
caused or not, be punished with transportation for a term
which may extend to twenty years, to which fine may be
added, or with imprisonment for a term which may extend to
seven years, to which fine may be added.
5. Punishment for making or possessing explosives under
suspicious circumstances — Any person who makes or
knowingly has in his possession or under his control any
explosive substance, under such circumstances as to give
rise to a reasonable suspicion that he is not making it or
does not have it in his possession or under his control for
a lawful object, shall, unless he can show that he made it
or had it in his possession or under his control for a
lawful object, be punishable with transportation for a term
which may extend to fourteen years, to which fine may be
added, or with imprisonment for a term which may extend to
five years, to which fine may be added.”
ARMS ACT, 1959
3. Licence for acquisition and possession of firearms
and ammunition.– [1] No person shall acquire, have in his
possession, or carry any firearm or ammunition unless he
holds in this behalf a licence issued in accordance with the
provisions of this Act and the rules made thereunder :
Provided that a person may, without himself holding
a licence, carry any firearm or ammunition in the presence,
or under the written authority, of the holder of the licence
for repair or for renewal of the licence or for use by such
holder.”
“25 (1-B) Whoever –
(a) acquires, has in his possession or carries any firearm
or ammunition in contravention of Section 3;
xxx xxx xxx xxx
shall be punishable with imprisonment for a term which shall
not be less than one year but which may extend to three
years and shall also be liable to fine.
Provided that the Court may for any adequate and
special reasons to be recorded in the judgment impose a
sentence of imprisonment for a term of less than one year.”
PASSPORTS ACT, 1967
——————-
“12. Offences and penalties — (1) Whoever —
(a) contravenes the provisions of section 3; or
(b) knowingly furnishes any false information or suppresses
any material information with a view to obtaining a passport
or travel document under this Act or without lawful
authority alters or attempts to alter or causes to alter the
entries made in a passport or travel document; or
(c) fails to produce for inspection his passport or travel
document (whether issued under this Act or not) when called
upon to do so by the prescribed authority; or
(d) knowingly uses a passport or travel document issued to
another person; or
(e) knowingly allows another person to use a passport or
travel document issued to him;
Shall be punishable with imprisonment for a term which may
extend to two years or with fine which may extend to five
thousand rupees or with both.
(1A) Whoever, not being a citizen of India,
(a) Makes an application for a passport or obtains a
passport by suppressing information about his nationality,
or
(b) Holds a forged passport or any travel document,
Shall be punishable with imprisonment for a term which shall
not be less than one year but which may extend to five years
and with fine which shall not be less than ten thousand
rupees but which may extend to fifty thousand rupees.
(2) Whoever abets any offence punishable under sub-section
(1) or sub-section (1A) shall, if the act abetted is
committed in consequence of the abetment, be punishable with
the punishment provided in that sub-section for that
offence.
(3) Whoever contravenes any condition of a passport or
travel document or any provision of this Act or any rule
made thereunder for which no punishment is provided
elsewhere in this Act shall be punishable with imprisonment
for a term which may extend to three months or with fine
which may extend to five hundred rupees or with both.
(4) Whoever, having been convicted of an offence under this
Act, is again convicted of an offence under this Act shall
be punishable with double the penalty provided for the
latter offence.”
THE FOREIGNERS ACT, 1946
————————
“14. Penalties.– If any person contravenes the provisions
of this Act or of any order made thereunder, or any
direction given in pursuance of this Act or such order, he
shall be punished with imprisonment for a term which may
extend to five years and shall also be liable to fine; and
if such person has entered into a bond in pursuance of
Cl.(f) to subsection (2) of Sec. 3, his bond shall be
forfeited, and any person bound thereby shall pay the
penalty thereof, or show cause to the satisfaction of the
convicting Court why such penalty should not be paid.”
“3(2) In particular and without prejudice to the generality
of the foregoing power, orders made under this section may
provide that the foreigner,
(a) to (e)
(f) Shall enter into a bond with or without sureties for the
due observance of as in alternative to a enforcement of any
or all prescribed or specified restrictions or conditions.
(g) and make provision for any matter which is to be or may
be prescribed and for such incidental and supplementary
matters as may in the opinion of the Central Government be
expedient or necessary for giving effect to this Act.”
INDIAN WIRELESS TELEGRAPHY ACT, 1933
————————————
“6(1-A) Whoever possesses any wireless transmitter in
contravention of the provisions of Section 3 shall be
punished with imprisonment which may extend to three years,
or with fine which may extend to one thousand rupees, or
with both.
3. Prohibition of possession of wireless telegraphy
apparatus without licence – Save as provided by section 4,
no person shall possess wireless telegraphy apparatus except
under and in accordance with a licence issued under this
Act.”
INDIAN EVIDENCE ACT, 1872
————————-
“10. Things said or done by conspirator in reference to
common design.– Where there is reasonable ground to believe
that two or more persons have conspired together to commit
an offence or an actionable wrong, anything said, done or
written by any one of such persons in reference to their
common intention, after the time when such intention was
first entertained by any one of them, is a relevant fact as
against each of the persons believed to be so conspiring, as
well for the purpose of proving the existence of the
conspiracy as for the purpose of showing that any such
person was a party to it.
30. Consideration of proved confession affecting person
making it and others jointly under trial for same
offence.-When more persons than one are being tried jointly
for the same offence, and a confession made by one of such
persons affecting himself and some other of such persons is
proved, the Court may take into consideration such
confession as against such other person as well as against
the person who makes such confession.
Explanation — “Offence” as used in this section, includes
the abetment of, or attempt to commit, the offence.”
Having set out provisions of law we may refer to the
preliminary submissions of Mr. N. Natarajan, senior
advocate, who appeared for all the accused except
Shanmugavadivelu @ Thambi Anna (A-15). He submitted that he
is not challenging the convictions of various accused under
the Foreigners Act, Passport Act, Explosive Substances Act,
Indian Wireless and Telegraphy Act, Arms Act and Sections
212 and 216 IPC. This he said was on account of the fact
that for offences under these Acts accused were awarded
sentence of imprisonment for two years or for a period less
than two years which in any case has to be set off under
Section 428 of the Code as they had been under detention
throughout the period during trial. We are thus left to
consider offences under Section 120-B IPC, 302/34 IPC,
326/34 IPC 324/34 IPC and under Sections 3,4 and 5 of TADA.
Opening his arguments Mr. Natarajan submitted that
the first charge gives the over all view of the case of the
prosecution. In brief he said there were five facets of
conspiracy alleged by the prosecution against the accused,
namely, (1) clandestine infiltration into India, (2) hiring
of safe accommodation for the conspirators, (3) unauthorized
wireless operation by them, (4) assassination of Rajiv
Gandhi and others on 21.5.1991, and (5) harbouring of
offenders in order to escape from India and disappearance of
evidence. The prosecution evidence propounds a criminal
conspiracy. Mr. Natarajan was right in his submissions
when he said it would be futile to contend that there was no
conspiracy. The questions that arise for consideration are
as to what is the object of that conspiracy, who were
members of the conspiracy, whether any offence under TADA is
made out and whether it was a case of conspiracy to murder
and causing grievous and simple hurt by use of bombs.
Assuming that whatever prosecution evidence has led to be
admissible and reliable there is no conspiracy to commit any
offence under TADA and the conspiracy is only to commit the
murder of Rajiv Gandhi. On the question of motive of the
crime, we find, there is no dispute. For past couple of
years there has been unrest in the north part of Sri Lanka,
a neighbouring country which area is inhabited mostly by
Tamils. These Tamils or Tamilians complained of atrocities
committed by the majority community of Sinhalis inhabiting
in south of Sri Lanka. To protect the rights of the Tamils
various organizations came up in Sri Lanka, foremost being
the Liberation Tigers of Tamil Elam (LTTE). This
Organization claimed to be the only representative body of
the Tamils. For the independence of Tamil area in Sri Lanka
arm struggle started between LTTE and Sri Lankan army. On
this account there was turmoil in Sri Lanka resulting in the
influx of Tamil refugees to India from Sri Lanka and by 1987
the problem, it appeared, was getting out of hands. During
the arm struggle LTTE was having a free field in India. To
support its struggle against Sri Lankan army cadre of LTTE
had been operating from Indian soil for the purpose of arms
training, treatment of injured LTTE people, supply of
medicines and other provisions, collection of funds,
printing and publishing of propaganda material, buying of
provisions like petrol, diesel, wireless equipments,
explosives and even cloths.
An Indo-Sri Lankan Agreement to establish peace and
normalcy in Sri Lanka was entered into on 29.7.1987. It was
signed by Rajiv Gandhi, Prime Minister of the Republic of
India and J.R. Jayewardene, President of the Democratic
Socialist Republic of Sri Lanka. After the agreement was
signed Prime Minister Rajiv Gandhi made a statement in the
Rajya Sabha on the Agreement which he said aimed “at
bringing to an end the difficult conflict which has
afflicted our friendly neighbour Sri Lanka for years” and
that the conflict assumed acute dimensions over the last
four years endangering the very stability, unity and
integrity of Sri Lanka. The agreement among other things
envisaged lifting of emergency in the eastern and northern
provinces of Sri Lanka by 15.8.1987, holding of elections,
constitution of interim council, etc. Cessation of
hostilities was to come into effect all over the island
within 48 hours of the signing of the Agreement and all arms
presently held by Tamil militant groups were to be
surrendered, in accordance with an agreed procedure, to
authorities to be designated by the Government of Sri Lanka.
Sri Lanka will grant a general amnesty to political and
other prisoners now held in custody under the Prevention of
Terrorism Act and other Emergency laws. Para 2.16 of the
Agreement provided as under:
2.16 These proposals are also conditional to the
Government of India taking the following actions if
any militant groups operating in Sri Lanka do not
accept this framework of proposals for a settlement,
namely,
(a) India will take all necessary steps to ensure
that Indian territory is not used for activities
prejudicial to the unity, integrity and security of
Sri Lanka.
(b) The Indian Navy/Coast Guard will co-operate with
the Sri Lanka Navy in preventing Tamil militant
activities from affecting Sri Lanka.
(c) In the event that the Government of Sri Lanka
requests the Government of India to afford military
assistance to implement these proposals, the
Government of India will co-operate by giving to the
Government of Sri Lanka
(d) The Government of India will expedite
repatriation from Sri Lanka of Indian citizens to
India who are resident there, concurrently with the
repatriation of Sri Lankan refugees from Tamil Nadu.
(e) The Government of India and Sri Lanka will
co-operate in ensuing the physical security and
safety of all communities inhabiting the Northern
and Eastern Provinces.
The Indo-Sri Lankan Accord had thus the following
features :
(1) It contains a package for the devolution of political
power recognising the Northern and Eastern province of Sri
Lanka as the traditional homeland of the Tamils.
(2) It gives to India a “Guarantor” role in the
implementation of the devolution package and the other
provisions within the frame work of “United Sri Lanka”.
(3) It takes account of India’s security concerns in the
area.
In pursuance to the Agreement Indian forces called
the Indian Peace Keeping Force (IPKF) went to Sri Lanka on
29.7.1987. After the initial somewhat reluctance to
acceptance LTTE got disallusioned with the accord which is
reflected from the following factors :-
1. The Accord ruled out separate Tamil Elam in Sri
Lanka and so went against the objectives of LTTE to form an
independent Tamil Elam.
2. LTTE looked towards India with certain expectations
under the Accord, which, according to it, were not
fulfilled. It was the way the Tamil refugees of Sri Lanka
were rehabilitated by Sri Lankan Government which was not to
the satisfaction of LTTE.
3. In the interim council to be formed under the Accord
LTTE was given less seats though it claimed to be the sole
representative body of Sri Lankan Tamils.
4. On 15.9.1987 one Dileepan of LTTE went on hunger
strike in Sri Lanka. He took fast against the atrocities
committed by IPKF and for Government of India not acting
properly. He died fasting on 26.9.1987.
5. 17 important functionaries of LTTE were captured by Sri
Lankan Navy in the first week of October, 1987. They were
being taken to Colombo for interrogation. LTTE approached
Government of India for their release. Government of India
did not vigorously pursue the matter and while it was
negotiating with the Sri Lankan Government to secure their
release, 12 of them committed suicide by consuming cyanide.
6. In the night of 3/4.10.1987 when IPKF convoy was
carrying ration it was attacked by LTTE and 11 Indian
soldiers were killed. It was the flash point of breach
between IPKF and LTTE and active confrontation between the
two started. Prabhakaran, supreme leader of LTTE, went
underground.
7. The agreement or the accord, as it is normally called
ultimately, did not find favour with LTTE and in spite of
the agreement activities of LTTE on the Indian soil
continued growing substantially.
LTTE became opposed to the Accord and also against
the IPKF. Prabhakaran at one stage even said that it was
stabbed in the back by agreeing to the accord and had been
betrayed. There was more influx of refugees to India. Now
LTTE complained of atrocities committed by IPKF on the
Tamils in Sri Lanka and accused IPKF of torture, rape,
murder, etc. As to what led India to enter into the Accord
with Sri Lankan Government and the background of the ethnic
trouble in Sri Lanka and also reservations expressed on the
Accord, there is the statement of R.M. Abhyankar (PW-173),
Joint Secretary in the Ministry of External Affairs,
Government of India. Two volumes of the book “Satanic
Force” (MO-124 and MO-125) were published in India at the
behest of LTTE which contained compilation of speeches of
Prabhakaran and other articles and photographs showing the
atrocities committed by IPKF on Tamils in Sri Lanka after
the Accord and the animosity which Prabhakaran developed
towards Rajiv Gandhi. The book was compiled by N. Vasantha
Kumar (PW-75). He is an artist by profession. The printing
and publishing of the book was authorised and financed by
LTTE. It was published in January, 1991 and contains
information up to March, 1990. In his statement Brig.
Vivek Sapatnekar (PW-186), who was earlier in-charge of IPKF
operations in Sri Lanka, also stated that the Accord was not
having the support of LTTE. MO-125 (Volume 2 of “Satanic
Force”) contained the news item published in the Indian
Express of April, 1990 which quotes the speech by
Prabhakaran saying that he was against the former leadership
in India and that LTTE was not against India or Indian
people. These two volumes of “Satanic Force” contain over
1700 pages. No article or writing has been pointed out from
the “Satanic Force” from which it could be inferred that it
was ever in the contemplation of Prabhakaran or any other
functionary of LTTE questioning the sovereignty and
territorial integrity of India rather they identified Rajiv
Gandhi with the Accord and the atrocities committed by IPKF.
In the editorial in the official Journal of LTTE ‘Voice of
Tigers’ dated 19.1.1990 the following comment appears:
“In the meantime, the defeat of Rajiv’s Congress
Party and the assumption to power of the National
Front alliance under Viswanath Pratap Singh has
given rise to a sense of relief and hope to the
people of Tamil Elam. The LTTE has already
indicated to the new Indian Government its desire to
improve and consolidate friendly ties with India.
The new Indian leadership responded positively
accrediting to Mr. Karunanidhi, the Tamil Nadu
Chief Minister, the role and responsibility of
mediating with the Tamil Tigers. The LTTE
representatives who had four rounds of talks with
the Tamil Nadu Chief Minister in Madras, are firmly
convinced that the Tamil Nadu Government and the new
Indian administration are favourably disposed to
them and the V.P. Singh’s government will act in
the interests of the Tamil speaking people by
creating appropriate conditions for the LTTE to come
to political power in the Northeastern Province.”
It may be noted that in general elections in India
Congress was defeated and new Government under V.P. Singh
as Prime Minister had taken over. Withdrawal of IPKF from
Sri Lanka was completed on 24.3.1990. In March, 1991
general elections in India were again announced. First
phase of elections was over on 20.5.1991 and next phase was
to be held on 23.5.1991. This second phase was postponed
for 15 days on account of assassination of Rajiv Gandhi on
21.5.1991.
Aveek Sarkar (PW-255) had an interview with Rajiv
Gandhi which was published in the Sunday magazine issue of
August 12-19, 1990. The interview is dated July 30/31,
1990. In the interview Rajiv Gandhi supported the Accord
and criticized V.P. Singh in withdrawing the IPKF. He said
there was no rationale behind the withdrawal and as things
till then had not stabilized and Accord had not been fully
implemented. In the Congress manifesto which was released
in 1991 for Lok Sabha elections Congress supported the
Accord. This manifesto was brought on record in the
statement of K. Ramamurthi (PW-258), who was the President
of Tamil Nadu Congress Committee at the relevant time.
Rajiv Gandhi in August, 1990 predicted general
elections in the country in early 1991. In the writings and
articles in the two volumes of “Satanic Force” there were
scathing attacks on Shri Rajiv Gandhi, who was projected as
the perpetrator of the sufferings of Tamils in Sri Lanka by
sending IPKF. Prabhakaran when he came out of his hiding
after about two and a half years he made statement in April,
1990 that he was against the former leadership, namely,
Rajiv Gandhi. Though the Congress lead by Rajiv Gandhi was
out of power in 1990 there was clear indication of mid-term
poll and perceptible upswing in the popularity of Rajiv
Gandhi. LTTE apprehended the reversal of the Government of
India’s policy of non-interference towards Sri Lanka and
with the possibility of return of Rajiv Gandhi as Prime
Minister. Rajiv Gandhi stood for territorial integrity of
Sri Lanka and for role of various Tamil organizations in Sri
Lanka for any Tamil solution. LTTE on the other hand
claimed to be the sole representative body of Tamils there.
It was on this account, submitted Mr. Natarajan,
that there was conspiracy to eliminate Rajiv Gandhi in order
to prevent him from coming back to power. He said LTTE
perceived the accord as object to stop creation of separate
Tamil Elam which went against the basic objective of LTTE.
The creation of separate Tamil Elam was thwarted by the
induction of IPKF and in the fight with IPKF more Tamil Sri
Lankan died than they died fighting Sri Lankan army. IPKF
committed atrocities on Tamils in Sri Lanka. LTTE thus
turned against the Government of India and the former
leadership as it identified Rajiv Gandhi and his Government
as bringing the struggle of Sri Lankan Tamils to square one.
Rajiv Gandhi and the Congress manifesto supported the Accord
even after IPKF had been withdrawn from Sri Lanka. Mr.
Natarajan said that motive was not to overawe the Government
of India or to create terror as was being alleged by the
prosecution. Animosity of LTTE was only against Rajiv
Gandhi who was identified with the Accord. Prabhakaran, the
supreme leader of LTTE, had clearly stated more than once
that he was not against the Indian Government and the Indian
people.
According to prosecution conspiracy was activated
with the publication of an interview of Rajiv Gandhi in
Sunday magazine and now the conspiracy was put into
operation. First group of conspirators to achieve the
object of conspiracy arrived in India on September 12, 1990.
This group consisted of Vijayan (A-12), Selvaluxmi (A-13)
and Bhaskaran (A-14). Bhaskaran (A-14) is father of
Selvaluxmi (A-13). They arrived at Rameshwaram in India
like other refugees from Sri Lanka and got themselves
registered. At Jaffna in Sri Lanka they were seen off by
deceased accused Sivarasan without paying any toll to LTTE.
It is in evidence that anyone leaving Sri Lanka from the
area in the control of LTTE had to pay two sovereigns of
gold and Rs.1500/-. The reason for not paying the toll was
that they had left for India to take a house on rent for the
work of LTTE. From Rameshwaram they were sent to the
refugee camp at Tuticorin. Sivarasan visited them there on
two occasions – once in December, 1990 and on second time in
the first week of April, 1991. Sivarasan during his visit
in December, 1990 told Vijayan (A12) that he was to take a
house on rent in Madras at the time when he would be so
told. In April, 1991 Sivarasan gave instructions to Vijayan
(A-12) to go to Madras and to take a house on rent with the
help of Vijayan’s cousin Munusamy. At that time Sivarasan
also told Vijayan (A-12) that he would be meeting him on
10.4.1991 at the house of Munusamy. Vijayan (A-12) was
given Rs.1000/towards expenses for the purpose by Sivarasan.
Sivarasan did meet Vijayan (A-12) at Munusamy’s house as
promised. Sivarasan wanted that the house which was to be
taken on rent should be in a secluded place as “he thought
that the movements of LTTE men are not known to the
neighbours”. House of J. Duraisamy Naidu (PW-82) at No.
12, Eveready Colony, Kodungaiyur, Madras (Kodungaiyur house)
was thus taken on rent by Vijayan (A-12). He, thereafter
brought his family (Selvaluxmi (A-13) and Bhaskaran (A-14))
from the refugee camp at Tuticorin and started living in
this Kodungaiyur house from 20.4.1991.
Second group comprising Robert Payas (A-9), his wife
Prema, his sister Premlatha, Jayakumar (A-10) and his wife
Shanthi (A-11) case to India from Sri Lanka on 20.9.1990 as
refugees and reported at Rameshwaram. Shanthi (A-11) is an
Indian Tamil while Robert Payas (A-9) and Jayakumar (A-10)
are Sri Lankan Tamils. This group was similarly exempted
from paying toll to LTTE and was sent for taking a house on
rent for the work of LTTE. They registered themselves at
the refugee camp there. They left for Madras of their own
and on reaching there stayed with the relatives of Shanthi
(A-11). From 1.10.1990 house of G.J. Srinivasan (PW-252)
bearing number 26, Sabari Nagar Extn., Porur, Madras (Porur
house) was taken on rent in the name of Jayakumar (A-10).
It was taken through an M. Utham Singh (PW-56), a property
agent and proprietor of Ebenezer Stores. Sivarasan
(deceased accused) and Kanthan (not named accused) used to
visit them in their Porur house. Telephone No. 2343402
installed at Abenezer Stores, Porur was used by Sivarasan,
Robert Payas (A-9) and others to contact one another. A
wireless set was installed in the Porur house, which was
numbered as Station No. 95. Till December, 1990 families
of Robert Payas (A-9), Jayakumar (A-10) and Shanthi (A-11)
stayed together in this house. Sivarasan then wanted Robert
Payas (A-9) to take another independent house at secluded
place for him (Sivarasan) to stay. This third house was
taken on rent in the name of Ramasamy, fatherin-law of
Jayakumar (A-10) (father of Shanthi (A-11)). The house was
owned by K. Kottammal (PW-63) and was at No. 153, Muthamil
Nagar, Kodungaiyur, Madras (Muthamil house). On 18.12.1990
Jayakumar (A-10), Shanthi (A-11) and their child moved to
this house and Sivarasan also started staying with them.
Third Group comprising Ravi (A-16) and Suseendran
(A-17) alongwith Sivarasan arrived in India from Sri Lanka
in the end of December, 1990. Both Ravi (A16) and
Suseendran (A-17) are Indian Tamils. This group was seen
off at Sri Lanka by Pottu Amman. They were instructed by
Pottu Amman to follow the instructions of Sivarasan. Both
Ravi (A-16) and Suseendran (A-17) had gone to Jaffna and
took training in LTTE camp in arms and in their
indoctrination regarding atrocities committed by IPKF on
Tamils in Sri Lanka and to enlist more people in Tamil Nadu
in India for the movement of LTTE and for creation of Tamil
State separate from India.
Fourth group comprising Arivu (A-18) and Irumborai
(A-19) came to India in October, 1990. They had gone to Sri
Lanka in May, 1990 with Baby Subramaniam where they had met
Prabhakaran.
In the fifth group there is only one person –
Murugan (A-3), who arrived in India clandestinely in the
third week of January, 1991 with the directions from Pottu
Amman. He reached Kodiakkarai on the Indian coast where
Sivarasan was waiting to receive him. They thereafter went
to the house of one Mahalingam, a Sri Lankan Tamil, residing
in Kodiakkarai. Then they came to Madras and went to the
Porur house where now Robert Payas (A-9) was staying with
his family. Murugan (A-3) stayed there for a few days.
Muthiraja, an LTTE activist took Murugan (A-3) to the house
of Padma (A-21), who was staying there with her son
Bhagyanathan (A-20). This house is situated at No. 22,
Muthiah Garden Street, Royapettah, Madras (Royapettah
house).
Sixth group comprising Kanagasabapathy (A-7) and
Athirai (A-8) came to India on 23.4.1991 and was seen off by
Pottu Amman with certain specific instructions in an LTTE
boat with escort. They reached Kodiakkarai on the coast of
India and were received by Chokan, an LTTE helper, who took
them to the house of V. Kantha Raja (PW-60). After staying
there for two days Kanagasabapathy (A-7) and Athirai (A-8)
left for Madras and stayed in the house of Jayakumari
(PW-109), niece of Kanagasabapathy (A-7). Sivarasan met
them there on 2.5.1991 as per the prior arrangement fixed by
Pottu Amman.
Seventh and the last group consisting of nine
persons under the leadership of Sivarasan arrived at
Kodiakkarai on 1.5.1991 in an LTTE boat. This group was
seen off by Pottu Amman on 27.4.1991. The boat in which
they were travelling developed a snag and had to return.
They left shore of Sri Lanka on 30.4.1991 when again Pottu
Amman was there to see them off. Nine persons were
Sivarasan, Santhan (A-2), Shankar (A-4), Vijayanandan (A-5),
Ruban (A-6), Subha, Dhanu, Nero and Keerthi. Last four and
Sivarasan are deceased accused. On 2.5.1991 Sivarasan took
Subha and Dhanu to the house (Muthamil house) of Jayakumar
(A-10) and Nero to the house (Kodungaiyur house) of Vijayan
(A-12). On 6.5.1991 Sivarasan took Subha and Dhanu also to
the Kodungaiyur house. A wireless set, which belonged to
Sivarasan, was installed by Nero in the Kodungaiyur house
which is Station No. 910 and started communicating with
LTTE Headquarters in Sri Lanka. On 3.5.1991 Santhan (A-2)
and Ruban (A-6) went to Porur house of Robert Payas (A-9) at
Madras. Shankar (A-4) stayed at Kodiakkarai till 15.5.1991.
Then he came to Madras and stayed at Eswari Lodge up till
23.5.1991. Vijayanandan (A-5) went to Trichy where he
stayed till 7.5.1991 and then came to Madras and stayed at
Komala Vilas Lodge, Madras. Arivu (A-18) also came to
Madras on 9.5.1991 and took Vijayanandan (A-5) to meet N.
Vasantha Kumar (PW-75) on the instructions of Sivarasan.
Keerthi @ Driver anna, who was also in the nine members
group, who had come to India on 1.5.1991, was later found
dead along with Sivarasan, Subha and others in the house at
Konanakunte, Bangalore on 20.8.1991. There is nothing on
record as to where Keerthi stayed from the time of his
arrival in India till he was found dead.
When Murugan (A-3) met Shankar (A-4) at Kodiakkarai
on 14.5.1991 he gave him a slip of paper (Exh.P-1062)
containing the names Nalini (A-1)-Thas (also pronounced as
Das by which name Murugan (A-3) was as well known) and
telephone number 419493, which was the phone number of the
office of Nalini (A-1). Before Santhan (A-2) arrived in
India in the nine members group on 1.5.1991 at Kodiakkarai
Shanmugavadivelu (A-15) (also described as Thambi Anna) had
made arrangements with P. Veerappan (PW-102), a travel
agent and C. Vamadevan (PW114), a Sri Lankan travel agent,
for getting an Indian passport and travel documents for him
(Santhan (A-2)) in the last week of April, 1991 for Santhan
(A-2) to go abroad.
Sivarasan has been travelling between India and Sri
Lanka though clandestinely during the period February, 1990
to May, 1991. Evidence shows his presence in these two
countries as follows :
1. 15.2.1990 arrives India along with Santhan(A-2).
2. 21.6.1990 went to Sri Lanka
3. Last week Sivarasan, Ravi (A-16) and Sussendran
of Dec., (A-17) arrive in India.
1990
4. Feb.,1991 Went to Sri Lanka.
5. 24.4.1991 He was at Madras in the house of
Vijayan (A-12).
6. 27.4.1991 He was at Jaffna in Sri Lanka
7. 1.5.1991 Reached Kodiakkarai
Up till now we have referred to that part of the
evidence as to how different groups arrived in India to
achieve the object of conspiracy. They are all LTTE
activists or its ardent supporters and were to act under the
instructions of Sivarasan. It is not disputed, however,
that existence of LTTE was already in India.
The first step was to hire places for shelter of the
conspirators and this was achieved by hiring houses – one at
Porur and two at Kodungaiyur. Fourth house is that of Padma
(A-21). Nalini (A-1) was living with her mother. Since
October, 1990 she started living separately in a house at
No. 11, High Court Colony, Villivakkam, Madras. On
7.3.1991 Rangam (A-24) took on rent a house at No. 3, Park
Avenue, Alwarthirunagar, Madras, purportedly for the stay of
LTTE men. The house belonged to Nageswara Rao (PW-178). On
21.3.1991 a house at Indira Nagar, Bangalore was taken on
rent in the name of Sivapackiam, wife of K. Jagannathan
(PW-211) at the instance of Dhanasekaran (A-23) for the
alleged purpose of serving it as a hide out for the
conspirators.
Of the remaining accused facing trial, Suba Sundaram
(A-22) owned studio and had trained deceased accused
Haribabu in photography. Haribabu was assigned the role of
taking photographs of the scene of crime. Dhanasekaran
(A-23), Rangam (A-24) and Vicky (A-25) transported the
deceased accused Sivarasan, Subha, etc., who were proclaimed
offenders from Madras to Bangalore in a tanker owned by
Dhanasekaran (A23). Ranganath (A-26) harboured proclaimed
offenders Sivarasan, Subha and others.
According to prosecution steps to achieve the object
of conspiracy had already started even prior to arrival in
India on 1.5.1991 of the assassins Dhanu and Subha
accompanied by Sivarasan and six others. Houses for the use
of LTTE persons had already been hired. In March, 1991
Arivu (A-18), Bhagyanathan (A-20) and deceased accused
Haribabu removed certain incriminating material of LTTE from
the house of M. Sankari (PW-210) and kept them in the house
of V. Radhakrishnan (PW-231). Baby Subramaniam, an LTTE
activist was staying in the house of M. Sankari (PW-210).
Arivu (A-18) purchased a Kawasaki Bajaj motor cycle (MO-82)
on 4.5. 1991. Vijayan (A-12) purchased two bicycles for
use of Subha and Dhanu. A Maruti Gypsy (MO-540) had already
been purchased by Dhanasekaran (A-23) in November, 1990 in
the name of Mohan. This Maruti Gypsy was driven by Rangam
(A-24) and was used by deceased accused Sivarasan, Subha,
Nero, Suresh Master and Keerthi for their movements in
Bangalore after the crime. On 3.5.1991 Arivu (A-18)
purchased a 12 volt Exide car battery (MO-209) for use in
the house of Vijayan (A-12) to operate the wireless set
installed there (Station 910). During the second week of
May, 1991 Arivu (A-18) purchased two 9 volt Golden Power
batteries and gave them to Sivarasan. These golden power
batteries are alleged to have been ultimately used to
detonate the belt bomb on 21.5.1991 killing Rajiv Gandhi and
others. Various conspirators had been meeting each other
under the charge of Sivarasan for communicating amongst
themselves. While at Madras they used telephone numbers of
Ebenezer Stores (2343402), Nalini (A-1) (419493) and of
Shanmugavadivelu (A-15) (864249). An OYT telephone
connection was applied for on 8.4.1991 in the name of
Shanthi (A-11) for the shop premises hired in her name for
coffee powder machine. On 11.5.1991 Nalini (A-1) took Subha
and Dhanu to the shop of M. Gunankhalal Soni (PW-179), gave
him the measurement of Subha for stitching a loose salwar
kameez from the material bought from the shop itself. This
salwar kameez was used by Dhanu for concealing the
improvised explosive device. On 18.4.1991 Nalini (A-1),
Murugan (A-3), Arivu (A-18) and Suba Sundaram (A-22) and
deceased accused Haribabu attended the meeting of Rajiv
Gandhi and Jayalalitha at Marina Beach, Madras. On the
night between May 7-8, 1991 Nalini (A-1), Murugan (A3),
Arivu (A-18) and deceased accused Sivarasan, Subha, Dhanu
and Haribabu attended the meeting of Prime Minister V.P.
Singh at Nandanam, Madras, where they conducted a ‘dry run’
by securing access to V.P. Singh for garlanding him. On
May 16/17, 1991 Vijayan (A-12), Sivarasan and Nero dug a pit
in the kitchen room of the house of Vijayan (A-12) for the
purpose of concealing wireless set and gun. On 17.5.1991
Ruban (A-6) along with Vijayendran (PW-111) was sent to
Jaipur for the purported purpose of fixing an artificial
limb on the leg of Ruban (A-6) but in fact for hiring safe
accomodation. Similar role has been assigned to Robert
Payas (A-9) and Athirai (A-8) for hiring a place at Delhi
for LTTE activists. All the payments for hiring
accommodation, buying vehicles and expenses of Ruban (A-6)
and going to Jaipur, etc. were borne by Sivarasan. On
19.5.1991 tour programme of Rajiv Gandhi to Tamil Nadu for
May 21 and 22, 1991 was published in local newspapers. When
Nalini (A-1), Subha and Dhanu after visiting Mahabalipuram
came to the house of Nalini (A-1) at Villivakkam they found
Sivarasan waiting for them. He showed the clipping of the
Tamil newspaper in which the visit to Tamil Nadu for
election campaign of Rajiv Gandhi was published. Sivarasan
told Nalini (A-1) to take two days leave. On 19.5.1991
itself Sivarasan went to the house of N. Vasantha Kumar
(PW-75) where Vijayanandan (A-5) was staying and shifted him
to the house of one Vanan. On 20.5.1991 Kanagasabapathy
(A-7) along with Vanan went to Delhi by flight to fix a
house there. One house in Delhi was secured at Moti Bagh
belonging to K. Thiagarajan (PW-57). On 20.5.1991
Sivarasan visited the house of Bhagyanathan (A-20) where
Bhagyanathan (A-20), Murugan (A-3), Arivu (A-18) and
deceased accused Haribabu were present. A message had
already been left at the house of Haribabu when he was not
there by Murugan (A-3) to go to the house of Bhagyanathan
(A-20). Nalini (A-1) also joined the group. Sivarasan told
Nalini (A-1) to apply for half day casual leave on 21.5.1991
as venue of the public meeting, which Rajiv Gandhi was to
address, was at Sriperumbudur. Arivu (A-18) gave a Kodak
colour film roll to Haribabu. This Kodak colour film was to
be used by Haribabu to take pictures of the scene of crime.
On 21.5.1991 Haribabu purchased a sandalwood garland from
Poompuhar Emporium. He then went to the studio of K. Ravi
Shankar (PW-151) and borrowed his camera (MO-1). In the
afternoon he went to the studio of Suba Sundaram (A-22) when
he was having garland packet in his hands. On 21.5.1991
Nalini (A-1) got permission from her office to leave early
and told her colleague N. Sujaya Narayan (PW96) that she
was going to Kancheepuram for buying sarees. She went to
her mother’s house at Royapettah where Murugan (A-3) was
present. He directed her to rush to her Villivakkam house
where Sivarasan would be waiting for her or else he would be
angry. From there Nalini (A-1) immediately went to her
house at Villivakkam. It was about 3.00 p.m.
On that very day Sivarasan dressed in white
kurta-pyjama left the house of Jayakumar (A-10). Santhan
(A-2) was also present there at that time. Sivarasan was
armed with a pistol. Sivarasan then went to the house of
Vijayan (A-12) and talked to Subha and Dhanu. Both Subha
and Dhanu went inside the room and after about 30 to 40
minutes came out. Dhanu was wearing the orange colour
salwar kameez. Sivarasan, Subha and Dhanu went to the ouse
of Nalini (A-1) at Villivakkam in an auto-rikshaw.
Sivarasan had asked Vijayan (A-12) to hire the auto-rikshaw
and had told him to stop at a distance from his house.
Subha told Nalini (A-1) that Dhanu was going to create
history by assassinating Rajiv Gandhi and they would be
happy if she participated in that. Nalini (A-1) agreed.
Nalini (A-1) also saw that some apparatus were concealed
underneath the dress of Dhanu. All four of them, namely,
Sivarasan, Subha, Dhanu and Nalini (A-1) went in the
auto-rikshaw to a nearby temple where Dhanu offered prayers.
They then went to Parrys Corner where Haribabu was waiting
for them with camera and sandalwood garland. All five then
now left for Sriperumbudur by bus and reached there at about
7.30 p.m. Near Indira Gandhi Statue Sivarasan directed
Nalini (A-1) to give cover to Subha and Dhanu at the place
of meeting before the occurrence and after the occurrence
had taken place to take care of Subha and to wait for him
near the statue of Indira Gandhi for about ten minutes and
if he failed to turn up they could proceed as already
planned. They then proceeded towards the place of meeting.
Sivarasan and Haribabu went towards the stage. Nalini
(A-1), Subha and Dhanu sat in the women enclosure.
Sivarasan then came to the women enclosure, got the garland
parcel from Subha and took with him Dhanu towards the stage.
Nalini (A-1) saw Dhanu standing in between a young girl
(Kokila) and a lady (Lata Kannan) near the red carpet. It
was about 9.30 p.m. Thereafter Rajiv Gandhi arrived.
Nalini (A-1) and Subha got up from the women enclosure and
moved away. There was a loud explosion. Nalini (A-1) and
Subha ran across to Indira Gandhi statue and waited for
Sivarasan. Sivarasan came there and told them that Rajiv
Gandhi and Haribabu died in the blast and that it was
unfortunate that Haribabu died. Dhanu of course exploded
herself. All this has come in the confession of Nalini
(A-1) admissibility of which has been challenged by Mr.
Natarajan.
After the occurrence prosecution led evidence of
harbouring, escaping and removal and destruction of
incriminating evidence.
Dhanu is already dead in the blast. She was a human
bomb. Principal perpetrators of the crime and others met
their end during the course of investigation. They are all
dead. They committed suicide. They are Sivarasan, Subha,
Haribabu, Nero, Shanmugam, Trichy Santhan, Suresh Master,
Dixon, Amman, Driver Anna @ Keerthy and Jamuna @ Jameela,
all Sri Lankan nationals.
First Information Report of the crime was lodged at
1.15 a.m. on 22.5.1991 under Section 302, 307, 326 IPC and
Section 3 to 5 of Indian Explosives Act. Camara (MO-1) was
found lying on the dead body of Haribabu without any damage.
Ten photographs taken by Haribabu before he died at the
scene of crime showed the presence of the accused Sivarasan,
Dhanu, Subha and Nalini (A-1). One photograph also showed
the event of the explosion itself. (Exh. P-735 is the
exposed part of the film and MO-542 is the unexposed part of
the film). During the course of investigation accused were
arrested on various dates and confessions of all the accused
except Shankar (A-4), Vijayanandan (A-5), Ruban (A-6),
Kanagasabapathy (A-7), Shanthi (A-11), Selvaluxmi (A-13),
Bhaskaran (A-14), Suba Sundaram (A-22) and Ranganath (A-26)
were recorded. Their dates of arrest, confession and
nationality are as under :-
Name Nationality Date of Date of attest confession
———————————————————–
Nalini (A-1) Indian 14.6.91 9.8.91 Santhan(A-2) Srilankan 22.7.91 17.9.91 Murugan (A-3) Srilankan 14.6.91 8.8.91 Shankar (A-4) Srilankan 19.5.92 No. confession
Vijayanandan (A-5) Srilankan 16.5.92 No. confession
Ruban (A-6) Srilankan 16.5.92 No. confession
Kanagasabapathy(A-7) Srilankan 4.7.91 No. confession
Athirai (A-8) Srilankan 5.7.91 29.8.91
Robert Payas (A-9) Srilankan 18.6.91 15.8.91
Jayakumar (A-10) Srilankan 26.6.91 22.8.91
Shanthi (A-11) Indian 16.5.92 No confession
Vijayan (A-12) Srilankan 8.7.91 4.9.91
Selvaluxmi (A-13) Indian 16.5.92 No confession
Bhaskaran (A-14) Indian 8.7.91 No confession
Shanmugavadivelu(A-15) Srilankan 16.5.92 17.5.92
Ravi (A-16) Indian 6.1.92 14.2.92
Suseendran (A-17) Indian 6.1.92 14.2.92
Arivu (A-18) Indian 19.6.91 15.8.91
Irumborai (A-19) Indian 9.10.91 3.12.91
Bhagyanathan (A-20) Indian 11.6.91 5.8.91
Padma (A-21) Indian 11.6.91 7.8.91
Suba Sundaram (A-22) Indian 2.7.91 No confession
Dhanasekaran (A-23) Indian 13.10.91 4.11.91
Rangam (A-24) Srilankan 28.8.91 23.10.91
Vicky (A-25) Srilankan 4.2.92 24.2.92
Ranganath (A-26) Indian 28.8.91 No confession
———————————————————–
The immediate fall out of the assassination of Rajiv
Gandhi was that general elections in India got postponed. A
notification was issued by Election Commission of India on
22.5.1991 stating that earlier notification dated 19.4.1991
had been issued under Section 30 of the Representation of
People Act, 1951 fixing 20.5.1991, 23.5.1991 and 26.5.1991
as the dates on which poll shall be taken in the
parliamentary constituencies in India and that “the country
has suffered a great tragedy in the death of Shri Rajiv
Gandhi at the assassins’ hands”. The Election Commission
directed that election to the constituencies fixed for
22.5.1991 shall be held on 12.6.1991 and that fixed for
26.5.1991 shall be held on 15.6.1991.
During the course of investigation prosecution, as
stated above, arrested the accused on various dates,
recorded their confessions, recorded the statements of
witnesses, collected documents and other material and
submitted challan under Section 173 of the Code for offences
punishable under Sections 120-B IPC read with 302, 326, 324,
201 and 212 IPC; Sections 3, 4 and 5 of Explosive Substances
Act; Sections 25 and 27 of Arms Act; Section 12 of Passports
Act; Section 14 of Foreigners Act; Section 6(1A) of Wireless
Telegraphy Act and Sections 3(3), 4(2), 4(3) TADA, 1987.
Specific offences committed by each of the accused in
pursuance to the criminal conspiracy were also stated.
Mr. Natarajan took us through the evidence. He
understood the futility of the arguments, and in our opinion
rightly, to challenge the very existence of a conspiracy.
From the evidence led by the prosecution he did not dispute
that reasonable grounds existed to believe that there was a
conspiracy to commit an offence. According to him the
object of conspiracy was to assassinate Rajiv Gandhi and not
to commit any terrorist act or disruptive activity falling
under Sections 3 and 4 of TADA as contended by the
prosecution. Having accepted the existence of conspiracy he
said it was only to be seen as to what was the object of the
conspiracy and who were the members of the conspiracy.
Confessions of the accused have been recorded under Section
15 of TADA. Rule 15 of the TADA Rules framed under Section
28 of TADA prescribes the conditions for recording of
confession made to police officer. He said confessions were
not voluntary and have been retracted by the accused. Under
Section 20 of TADA certain modified provisions of the Code
are applicable. Except for Shanmugavadivelu (A-15), who was
taken into custody on 16.5.1992 and his confession was
recorded on the following day, in the case of other accused
confessions have been recorded only a day or so when the
police remand was to expire which was for 60 days. No
sufficient time was granted to the accused to reflect if
they wanted to make confession. In the case of Nalini (A-1)
and Arivu (A-18) mandatory safeguards have been violated.
Confession of one accused could not be used for
corroboration of the confession of another accused.
Mr. Natrajan said that confessions of the accused
could not be taken into consideration. His arguments were:
(1) all these confessions have been retracted by the accused
having being taken under coercion and under Police
influence;
(2) sufficient time was not given to accused before
recording of the confession. They were given only few hours
to reflect if they wanted to make any confession;
(3) under the provisions of the Code as amended by TADA, the
Police took full remand of the accused for 60 days and when
a day or so before the remand was to expire the accused were
made to give their confessions. There is, thus, every
possibility of the confessions being extracted. It cannot
also be ruled out that the confessions were obtained by
causing physical harm to the accused and playing upon their
psychology;
(4) confessions of Nalini (A-1) and Arivu (A-18) are
otherwise inadmissible as mandatory provisions contained in
Section 15 of TADA and Rule 15(3) of TADA Rules have been
violated;
(5) all the accused were kept together in a building called
Malagai situated at Green Pass Road, Madras which were the
headquarters of CBI. Firstly, remand was taken for one
month but no confession came to be recorded. Further remand
of one month was taken. During this period, Ponamalai
sub-jail was denotified as jail and handed over to CBI and
converted into Police Station. All the accused were
transferred there and again kept together under the control
of special investigating team of CBI. Legal principles
required that the accused should have been kept separate and
sufficient time should have been given to them for their
minds to reflect if they wanted to make clean breast of the
whole thing;
(6) it is settled law that confession of an accused
cannot be used for corroboration of the confession made by
co-accused. The rule of prudence so requires; and
(7) all these confessions are post-arrest confessions
and confession of one accused cannot be used against the
other even with reference to Section 10 of the Evidence Act.
It could not be said that object of conspiracy was not
accomplished by the assassination of Rajiv Gandhi and that
the conspiracy was still in existence.
Coming to the confession of Nalini (A-1), it was
submitted by Mr. Natrajan that she, in her confession,
referred to Murugan (A-3), Arivu (A-18), Bhagyanathan (A-20)
and Padma (A-21) among the accused now arraigned before the
Court. She also referred to Jayakumar (A-10) though he
comes in the picture after the act of assassination has been
completed. Nalini (A-1) who was present at the scene of the
crime is the sole surviving accused of the group and had
gone to Sriperumbdur in furtherance of conspiracy to
assassinate Rajiv Gandhi. Nalini (A-1) has denied in her
statement under Section 313 of the Code that her confession
was voluntary. She said blank papers were got signed from
her. This confession does not satisfy the requirement of
law under Section 15 of TADA and Rule 15(3) of TADA Rules
though it is not disputed that all the confessions are
recorded by V. Thiagarajan (PW-52), Superintendent of
Police.
It was submitted that the certificate required to be
recorded under Rule 15 (3) of the Rules of TADA is on the
same lines as given in Section 164 (4) of the Code. Section
164(4) of the Code is as under :
“(4)Any such confession shall be recorded in the
manner provided in section 281 for recording the
examination of an accused person and shall be signed
by the person making the confession; and the
Magistrate shall make a memorandum at the foot of
such record to the following effect:
“I have explained to (name) that he is not bound to
make a confession and that, if he does so, any
confession he may make may be used as evidence
against him and I believe that this confession was
voluntarily made. It was taken in my presence and
hearing, and was read over to the person making it
and admitted by him to be correct, and it contains a
full and true account of the statement made by him.
(Signed) A.B.
Magistrate”.
It is unnecessary to refer to provisions of Section
281 of the Code as it is not disputed that otherwise the
confessions of the accused have been properly recorded.
Contention in the case of Nalini (A-1) is that the mandatory
provision of Rule 15 (3) have been violated as it is not
signed by Nalini (A-1) which signatures are required at the
end of the confession. It was thus submitted that since the
confession does not bear the signatures of Nalini (A-1) it
could not be said to be a valid confession. It is important
that the accused signs the confession at the end. In that
way he comprehends that he has made confession. Confession
of Nalini (A-1), it was submitted, has to be rejected in its
entirety. Confession is said to be in 18 pages out of which
only pages 1 to 16 bear her signatures while pages 17 and
18, which are crucial to the confession, do not bear her
signatures. It may be said that the police officer has
appended his certificate at the end of the confession but
his recording of the certificate is immaterial if the
accused did not append his signatures at the end of the
confession. Omission of signatures of Nalini (A1) cannot
cure the defect. V. Thiagarajan (PW-52), who recorded the
confession, merely stated in the examination-in-chief that
his not getting the signatures of Nalini (A-1) was an
omission. No explanation has been given as to why the
omission occurred and it was not for the accused to bring
out in cross-examination as to the circumstances under which
signatures of Nalini (A-1) could not be obtained at the end
of the confession. It is also not relevant if each page of
the confession is signed, signature has to be put on the
last page at the end of the confession and only then
endorsement by the police officer recording the confession
has a meaning. Both the signatures at the end of the
confession and the certificates of the police officer must
go together. Rule 15 provided an assurance that confession
recorded is as per prescribed provisions. In support of the
submission Mr. Natarajan referred to a Constitution Bench
decision of this Court in Kartar Singh vs. State of Punjab
(1994 (3) SCC 569) where this Court considered
constitutional validity of the provisions of Section 15 of
TADA and Rule 15 of TADA Rules. It was submitted that the
constitutional validity of TADA was upheld because of the
safeguards provided by Rule 15 for recording confession by
police officer which under ordinary law is impermissible.
In Kartar Singh’s case the Court said :-
“In view of the legal position vesting
authority on higher police officer to record the
confession hitherto enjoyed by the judicial officer
in the normal procedure, we state that there should
be no breach of procedure and the accepted norms of
recording the confession which should reflect only
the true and voluntary statement and there should be
no room for hyper criticism that the authority has
obtained an invented confession as a source of proof
irrespective of the truth and creditability as it
could be ironically put that when a judge remarded,
“Am I not to hear the truth”, the prosecution giving
a startling answer, “No, Your Lordship is to hear
only the evidence”.” (Para 254)
This is how this Court analyzed Section 15 and Rule
15:-
“As per Section 15(1), a confession can
either be reduced into writing or recorded on any
mechanical device like cassettes, tapes or sound
tracks from which sounds or images can be
reproduced. As rightly pointed out by the learned
counsel since the recording or evidence on
mechanical device can be tampered, tailored,
tinkered, edited and erased etc., we strongly feel
that there must be some severe safeguards which
should be scrupulously observed while recording a
confession under Section 15(1) so that the
possibility of extorting any false confession can be
prevented to some appreciable extent.
Sub-section (2) of Section 15 enjoins a
statutory obligation on the part of the police
officer recording the confession to explain to the
person making it that he is not bound to make a
confession and to give a statutory warning that if
he does so it may be used as evidence against him.
Rule 15 of the TADA Rules imposes certain
conditions on the police officer with regard to the
mode of recording the confession and requires the
police officer to make a memorandum at the end of
the confession to the effect that he has explained
to the maker that he was not bound to make the
confession and that the confession, if made by him,
would be used as against him and that he recorded
the confession only on being satisfied that it was
voluntarily made. Rule 15(5) requires that every
confession recorded under Section 15 should be sent
forthwith either to the Chief Metropolitan
Magistrate or the Chief Judicial Magistrate having
jurisdiction over the area in which such confession
has been recorded and the Magistrate should
forthwith forward the recorded confession received
by him to the Designated Court taking cognizance of
the offence.
For the foregoing discussion, we hold that
Section 15 is not liable to be struck down since
that section does not offend either Article 14 or
Article 21 of the Constitution.
Notwithstanding our final conclusion made in
relation to the intendment of Section 15, we would
hasten to add that the recording of a confession by
a Magistrate under Section 164 of the Code is not
excluded by any exclusionary provision in the TADA
Act, contrary to the Code but on the other hand the
police officer investigating the case under the TADA
Act can get the confession or statement of a person
indicted with any offence under any of the
provisions of the TADA Act recorded by any
Metropolitan Magistrate, Judicial Magistrate,
Executive Magistrate or Special Executive Magistrate
of whom the two latter Magistrates are included in
Section 164(1) by sub-section (3) of Section 20 of
the TADA Act and empowered to record confession.
The net result is that any confession or
statement of a person under the TADA Act can be
recorded either by a police officer not lower in
rank than of a Superintendent of Police, in exercise
of the powers conferred under Section 15 or by a
Metropolitan Magistrate or Judicial Magistrate or
Executive Magistrate or Special Executive Magistrate
who are empowered to record any confession under
Section 164 (1) in view of sub-section (3) of
Section 20 of the TADA Act.”
Reference was also made to a Division Bench decision
of the Bombay High Court in Abdul Razak Shaikh vs. State of
Maharashtra (1988 Crl.L.J. 382), which relying on a
decision of Privy Council in Nazir Ahmad vs. King-Emperor
(AIR 1936 PC 253), held, “that the provision that the
Magistrate after recording confession should obtain the
signature of the accused thereon is a salutary provision and
has been specially provided for, for safeguarding the
interest of the accused and, therefore, it is mandatory”.
High Court said that this omission cannot be cured by
examining the Magistrate under Section 463 of the Code.
Section 463 of the Code is as under :-
“463. Non-compliance with provisions of section 164
or section 281.– (1) If any Court before which a
confession or other statement of an accused person
recorded, or purporting to be recorded under section
164 or section 281, is tendered, or has been
received, in evidence finds that any of the
provisions of either or such sections have not been
complied with by the Magistrate recording the
statement, it may, notwithstanding anything
contained in section 91 of the Indian Evidence Act,
1872 (1 of 1872), take evidence in regard to such
non-compliance, and may, if satisfied that such
noncompliance has not injured the accused in his
defence on the merits and that he duly made the
statement recorded, admit such statement.
(2) The provisions of this section apply to
Courts of appeal, reference and revision.”
In Nazir Ahmad vs. King-Emperor (AIR 1936 PC 253)
the Magistrate, who purportedly recorded the confession, was
called as a witness. He said that the accused made a full
confession of his participation in the crime. The
Magistrate said he made rough notes of what he was told and,
after dictating to a typist memorandum from the rough notes,
then destroyed them. The Board then noticed :
“He produced, and there was put in evidence, a
memorandum, called a note, signed by him, containing the
substance but not all of the matter to which he spoke
orally. The note was signed by him and at the end, above
the signature, there was appended a certificate somewhat to
the same effect as that prescribed in S. 164, and in
particular stating that the Magistrate believed that ‘the
pointing out and the statements were voluntarily made’. But
it was not suggested that the Magistrate, though he was
manifestly acting under Part 5 of the Code, either purported
to follow or in fact followed the procedure of Ss. 164 and
364 (old Code). Indeed, as there was no record in existence
at the material time, there was nothing to be shown or to be
read to the accused, and nothing he could sign or refuse to
sign. The Magistrate offered no explanation of why he acted
as he did instead of following the procedure required by S.
164.”
The Board did not express any opinion in this case
on the question of the operation or scope of Section 533
(old) corresponding to Section 463 of the present Code. It
was conceded that the Magistrate neither acted nor purported
to act under Section 164 or Section 364 (old) and nothing
was tendered in evidence as recorded or purporting to be
recorded under either of the sections. The Board then went
on to hold as under:-
“On the matter of construction Ss. 164 and
364 must be looked at and construed together, and it
would be an unnatural construction to hold that any
other procedure was permitted than that which is
laid down with such minute particularity in the
sections themselves. Upon the construction adopted
by the Crown, the only effect of S. 164 is to allow
evidence to be put in a form in which it can prove
itself under Ss. 74 and 80, Evidence Act. Their
Lordships are satisfied that the scope and extent of
the section is far other than this, and that it is a
section conferring powers on Magistrates and
delimiting them. It is also to be observed that, if
the construction contended for by the Crown be
correct, all the precautions and safeguards laid
down by Ss. 164 and 364 would be of such trifling
value as to be almost idle. Any Magistrate of any
rank could depose to a confession made by an accused
so long as it was not induced by a threat or
promise, without affirmatively satisfying himself
that it was made voluntarily and without showing or
reading to the accused any version of what he was
supposed to have said or asking for the confession
to be vouched by any signature. The range of
magisterial confessions would be so enlarged by this
process that the provisions of S. 164 would almost
inevitably be widely disregarded in the same manner
as they were disregarded in the present case.”
In Abdul Razak Shaikh’s case Bombay High Court also
relied on a decision of the Nagpur High Court in Neharoo
Mangtu Satnami vs. Emperor (AIR 1937 Nag 220), where also
Nagpur High Court relying the aforesaid decision of the
Privy Council in Nazir Ahmad vs. King-Emperor (AIR 1936 PC
253) held that the evidence of the Magistrate, who recorded
the confession of the accused and did not obtain his
signatures thereon was inadmissible. The Magistrate also
while recording the confession of the accused did not follow
the provisions of Sections 164 and 364 of the Code (old) and
did not record the confession of the accused with required
care and formality. He also did not record the certificate
as required by Section 164 and also failed to obtain
signature of the accused. The Magistrate subsequently went
into the witness box for the prosecution and deposed that
the confession was made by the accused voluntarily. In
these circumstances High Court held that the evidence of the
Magistrate was inadmissible and the confession recorded by
him was ineffective.
In the case before the Bombay High Court contention
was that “as per the provisions of sub-section (4) of
Section 164 Cr.P.C. it is mandatory for the Magistrate,
after recording the confession, to obtain the signature of
the accused thereon and as in the present case the learned
Judicial Magistrate failed to obtain the signature of the
accused on the confession recorded by him, that confession
could not be admitted in evidence and the defect could not
be cured by invoking the provisions of S. 463, Cr.P,.C.”.
This contention was upheld by the High Court relying on the
aforesaid two decisions one of the Privy Council and the
other of the Nagpur High Court. We do not think the view
taken by the Bombay High Court and Nagpur High Court is
correct. It may noted that the Privy Council did not
consider the scope and applicability of Section 463 in the
circumstances of the case before it. In that case it was
conceded that the confessions were not recorded either under
Section 164 or Section 281 of the Code. The view taken by
the Bombay High Court appears to us to be rather too
technical and if we accept this view it would be almost
making Section 463 of the Code ineffective. Confession of
Nalini (A-1) runs into 18 pages. The certificate as
required by Rule 15 (3) of TADA Rules in the form prescribed
has been appended by V. Thiagarajan (PW-52), S.P., at the
end of the confession. Signatures of Nalini (A-1) appear on
pages 1 to 16. In his testimony V. Thiagarajan (PW-52) has
submitted that his not getting signatures of Nalini (A-1) at
the end of confession is an omission. There is no
cross-examination of V. Thiagarajan (PW-52) as to why the
omission occurred. It has not been suggested that the
omission was deliberate. Statement of V. Thiagarajan
(PW-52) is forthright. There could certainly be a human
error but that would not mean that Section 463 of the Code
becomes inapplicable. Mr. Natarajan is correct in his
submission that when the requirement of law is that
confession should be signed by the person making it, it
would mean his signatures at the end of the confession.
What Section 463 requires is that evidence could be led of
police officer recording the confession as to why provisions
of Rule 15 (3) could not be complied while recording the
confession. It has not been suggested or brought on record
as to how not getting signatures of Nalini (A-1) on the last
pages of the confession has injured her in her defence on
the merits of the case. The confession has been
corroborated in material particulars by means of independent
evidence even if the confessions of the co-accused are set
apart. Confession of Nalini (A-1) was recorded on 7.8.1991
and was sent to the court of the Chief Judicial Magistrate
on the following day and on 9.8.1991 it was sent to the
Designated Court. We find that the confession was duly
made, which was recorded by V. Thiagarajan (PW-52). We
are, therefore, inclined to admit the confession of Nalini
(A-1) overruling the objection that Rule 15 (3) of the TADA
Rules has been violated.
We think sufficient time was given to the accused in
the circumstances of the case for them to reflect if they
wanted to make confession. Merely because confession was
recorded a day or so before the police remand was to expire
would not make the confession involuntary. No complaint was
made before the trial court that confession was the result
of any coercion, threat or use of any third degree methods
or even playing upon psychology of the accused.
In the Case of Arivu (A-18) it was submitted that
when he was produced before V. Thiagarajan (PW-52) on
14.8.1991 his statement was recorded that he wanted to give
confession statement voluntarily. But then while giving
time to him for reflection V. Thiagarajan (PW-52) recorded
that “the accused Shri Payas @ Kumaralingam has been made to
remain alone in his apartment for the purpose of reflection
in order to further make up his mind as to whether he should
make a confessional statement or not”. Argument was that it
was not Arivu (A-18), who was called on 14.8.1991 and rather
it was accused Payas (A-9). We do not think that this
submission has any merit as on the following day, i.e.,
15.8.1991 confession dated 15.8.1991 of Arivu (A-18) was
duly recorded. We have examined the proceedings of
14.8.1991 and of 15.8.1991 and we have no doubt in our minds
that these refer to the accused Arivu (A-18) and that the
name of Payas (A-9) was merely typing error and no advantage
can be drawn from that.
Mr. Natrajan said that evidence in the present case does
not show if any offence under Section 3 or 4 of TADA has
been made out and when there is no offence under TADA,
provisions of Section 15 of TADA would not apply and all the
confessions would become inadmissible in evidence as all
these were made before a Police Officer. In support of his
submissions, he referred to a decision of this Court in
Bilal Ahmed Kaloo vs. State of Andhra Pradesh [(1997) 7 SCC
431]. In that case, the accused was challaned before the
Designated Court at Hyderabad for offences under Sections
124-A, 436, 153-A and 505(2) IPC and under Sections 3, 4 and
5 of TADA and also under Section 25 of the Arms Act. The
Designated Court acquitted him of the offences under TADA
but convicted him of the offences under the IPC and also
under Section 25 of the Arms Act. In these circumstances,
this Court said that confession made by the accused before
the Police Officer was inadmissible in respect of the
offences under the IPC. The Court observed as under :
“While dealing with the offences of which the
appellant was convicted there is no question of
looking into the confessional statement attributed
to him, much less relying on it since he was
acquitted of all offences under TADA. Any
confession made to a police officer is inadmissible
in evidence as for these offences and hence it is
fairly conceded that the said ban would not wane off
in respect of offences under the Penal Code merely
because the trial was held by the Designated Court
for offences under TADA as well. Hence the case
against him would stand or fall depending on the
other evidence.”
As to whether any offence under Section 3 or 4 of
TADA is made out in the present case, we will consider at
subsequent stage of the judgment. In view of the decision
of this Court in Bilal Ahmed Kaloo’s case contention of Mr.
Natrajan is rather correct. However, it appears to us that
while holding the confession to be inadmissible in a trial
when the accused is acquitted of offences under Section 3 or
4 of TADA, provisions of Section 12 of the TADA were not
taken into consideration by this Court in the said judgment.
Section 12 reads as under :
“12.Power of Designated Courts with respect to other
offences.-(1) When trying any offence, a Designated
Court may also try any other offence with which the
accused may, under the Code, be charged at the same
trial if the offence is connected with such other
offence.
(2) If, in the course of any trial under this
Act of any offence, it is found that the accused
person has committed any other offence under this
Act or any rule made thereunder or under any other
law, the Designated Court may convict such person of
such other offence and pass any sentence authorised
by this Act or such rule or, as the case may be,
such other law for the punishment thereof.”
It is apparent that provisions of Section 12 of TADA
were not brought to the notice of the Court in Bilal Ahmed
Kaloo’s case. This judgment which was rendered by two
learned Judges of this Court, does not lay a good law on
this aspect of the matter. Continuing Mr. Natrajan said
that even if the confession of an accused is admissible
under Section 15 of TADA it is not a substantive piece of
evidence and cannot be used against a co-accused unless it
is corroborated in material particulars by other evidence.
Confession of one accused cannot corroborate the confession
of another. In support of his submission, he referred to
another two Judge Bench decision in Kalpanath Rai vs. State
(Through CBI) [(1997) 8 SCC 732] where this Court said that
confession under Section 15 of TADA cannot be used as
substantive evidence and that it has only corroborative
value. This is how this Court considered this question :
“70. Section 15 of TADA provides that
“notwithstanding anything in the Code or in the
Indian Evidence Act … a confession made by a
person before a police officer not lower in rank
than a Superintendent of Police … shall be
admissible in the trial of such person or
co-accused, abettor or conspirator for an offence
under this Act or rules made thereunder, provided
that co-accused, abettor or conspirator is charged
and tried in the same case together with the
accused”. In this context we may point out that the
words “or co-accused, abettor or conspirator” in the
proviso were not in the section until the enactment
of Act 43 of 1993 by which those words were
inserted. By the same Amendment Act Section 21 was
also recast which, as it originally stood, enabled
the Designated Court to draw a legal presumption
that the accused had committed the offence “if it is
proved that a confession has been made by a
co-accused that the accused had committed the
offence”.
71. The legal presumption linked to an accused
vis-a-vis a confession made by a coaccused has been
deleted by Parliament through Act 43 of 1993 and as
a package inserted the words mentioned above in
Section 15.
72. What is the effect of such deletion from
Section 21 and addition to Section 15 of TADA? It
should be remembered that under Sections 25 and 26
of the Evidence Act no confession made by an accused
to a police officer, or to any person while he was
in police custody could be admitted in evidence, and
under Section 162 of the Code no statement made by
any person during investigation to a police officer
could be used in a trial except for the purpose of
contradiction. In view of the aforesaid ban imposed
by the legislature Section 15 of TADA provides an
exception to the ban. But it is well to remember
that other confessions which are admissible even
under the Evidence Act could be used as against a
co-accused only upon satisfaction of certain
conditions. Such conditions are stipulated in
Section 30 of the Evidence Act, which reads thus :
“30. When more persons than one are being
tried jointly for the same offence, and a confession
made by one of such persons affecting himself and
some other of such persons is proved, the court may
take into consideration such confession as against
such other person as well as against the person who
makes such confession.”
73. The first condition is that there should be
a confession i.e. inculpatory statement. Any
exculpatory admission is not usable for any purpose
whatsoever as against a coaccused. The second
condition is that the maker of the confession and
the co-accused should necessarily have been tried
jointly for the same offence. In other words, if
the coaccused is tried for some other offence,
though in the same trial, the confession made by one
is not usable against the co-accused. The third
condition is that the confession made by one accused
should affect him as well as the co-accused. In
other words, if the confessor absolves himself from
the offence but only involves the co-accused in the
crime, while making the confession, such a
confession cannot be used against the coaccused.
74. Even if no conditions are satisfied the use
of a confession as against a co-accused is only for
a very limited purpose i.e. the same can be taken
into consideration as against such other person. It
is now well settled that under Section 30 of the
Evidence Act the confession made by one accused is
not substantive evidence against a co-accused. It
has only a corroborative value (vide Kashmira Singh
v. State of M.P. (AIR 1952 SC 159 : 1952 SCR
526), Nathu v. State of U.P. (AIR 1956 SC 56) and
Haricharan Kurmi v. State of Bihar (AIR 1964 SC
1184).
75. A confession made admissible under Section
15 of TADA can be used as against a co-accused only
in the same manner and subject to the same
conditions as stipulated in Section 30 of the
Evidence Act.”
Mr. Altaf Ahmad, learned Additional Solicitor
General submitted that the statement of law as spelled out
in para 75 of the judgment in Kalpnath Rai’s case needs
re-consideration. He said what Section 15 contains is a
non-absente clause and it applies notwithstanding the
provisions of the Evidence Act and the Code.
Section 21 of TADA was amended by the amending Act
43 of 1993 and clauses (c) and (d) were omitted. Section 21
before deletion of clauses (c) and (d) was as under :-
“21. Presumption as to offences under Section 3. – (1)
In a prosecution for an offence under sub-section (1) of
Section 3, if it is proved –
(a) that the arms or explosives or any other
substances specified in Section 3 were recovered
from the possession of the accused and there is
reason to believe that such arms or explosives or
other substances of a similar nature, were used in
the commission of such offence; or
(b) that by the evidence of an expert the finger
prints of the accused were found at the site of the
offence or on anything including arms and vehicles
used in connection with the commission of such
offence; or
(c) that a confession has been made by a
co-accused that the accused had committed the
offence; or
(d) that the accused had made a confession of
the offence to any person other than a police
officer,
the Designated Court shall presume, unless the
contrary is proved, that the accused had committed
such offence.
(2) In a prosecution for an offence under
sub-section (3) of Section 3, if it is proved that
the accused rendered any financial assistance to a
person accused of, or reasonably suspected of, an
offence under that section, the Designated Court
shall presume, unless the contrary is proved, that
such person has committed the offence under that
subsection.”
By the same amending Act words “or co-accused,
abettor or conspirator” were introduced in Section 15 TADA
after the words “shall be admissible in the trial of such
person”. Now this Section reads as under :-
“15. Certain confessions made to police officers
to be taken into consideration. – (1)
Notwithstanding anything in the Code or in the
Indian Evidence Act, 1872 (1 of 1872), but subject
to the provisions of this section, a confession made
by a person before a police officer not lower in
rank than a Superintendent of Police and recorded by
such police officer either in writing or on any
mechanical device like cassettes, tapes or sound
tracks from out of which sounds or images can be
reproduced, shall be admissible in the trial of such
person or co-accused, abettor or conspirator for an
offence under this Act or rules made thereunder.
Provided that co-accused, abettor or
conspirator is charged and tried in the same case
together with the accused.
(2) The police officer shall, before recording
any confession under sub-section (1), explain to the
person making it that he is not bound to make a
confession and that, if he does so, it may be used
as evidence against him and such police officer
shall not record any such confession unless upon
questioning the person making it, he has reason to
believe that it is being made voluntarily.”
In Kalpnath Rai’s case this Court said that Sections
25 and 26 of the Evidence Act were excluded and not Section
30. The question that arises for consideration is as to
what is the effect of deletion clauses (c) and (d) in
Section 21 and addition of words in Section 15.
Mr. Altaf Ahmad said that the provisions of
Sections 15 and 21 after their amendment provided that a
confession of an accused is now admissible in evidence
against co-accused. It is the substantive evidence against
the co-accused as well. Concept of drawing presumption
though as was earlier mentioned in Section 21 now no more
existed.
When Section 15 TADA says that confession of an
accused is admissible against co-accused as well it would be
substantive evidence against the co-accused. It is a
different matter as to what value is to be attached to the
confession with regard to the coaccused as that would fall
in the realm of appreciation of evidence.
The term ‘admissible’ under Section 15 has to be given a
meaning. When it says that confession is admissible against
a co-accused it can only mean that it is substantive
evidence against him as well as against the maker of the
confession.
Mr. Natrajan said that the confession may be
substantive evidence against the accused who made it but not
against his co-accused. He reasoned that the confession was
not that of the co-accused and it was not the evidence; it
is the confessor who owned his guilt and not the co-accused;
it is not evidence under Section 3 of the Evidence Act; it
is not tested by cross-examination; and lastly, after all it
is the statement of an accomplice. According to him it can
have only corroborative value and that is a well established
principle of the evidence even though Section 3 and Section
30 of the Evidence Act be ignored. But then Section 15 TADA
starts with non-absente clause. It says Evidence Act will
not apply and neither the Code of Criminal Procedure. This
is certainly a departure from the ordinary law. But then it
was also the submissions of Mr. Natrajan that the bar which
is removed under Section 15 is qua Sections 24, 25 and 26 of
the Evidence Act and not that all the provisions of the
Evidence Act have been barred from its application. He,
therefore, said that the view taken by this Court in
Kalpnath Rai’s case [(1997) 8 SCC 732) that Section 30
Evidence Act was in any case applicable, was correct. We
think, however, that the view expressed in that case needs
reconsideration.
If we analyze Section 15 the words which have been
added by the Amending Act, 1993 have to be given proper
meaning and if we accept the argument of Mr. Natrajan these
words will be superfluous which would be against the
elementary principles of interpretation of statute. For the
confession of accused to be admissible against coaccused
proviso to Section 15 says that they should be tried
together. That is also Section 30 Evidence Act. Clauses
(c) and (d) of Section 21 were deleted which raised a
presumption of guilt against the co-accused. According to
Mr. Natrajan that provision made the confession of
co-accused a substantive evidence and Parliament did not
think it proper that it should be so. But then why add the
words in Section 15?
‘Admissible’ according to Black’s Law Dictionary
means, “pertinent and proper to be considered in reaching a
decision. Used with reference to the issues to be decided
in any judicial proceeding.”
It defines ‘Admissible evidence’ as, “As applied to
evidence, the term means that the evidence introduced is of
such a character that the court or judge is bound to receive
it; that is, allow it to be introduced at trial. To be
“admissible” evidence must be relevant, and, inter alia, to
be “relevant” it must tend to establish material
proposition….” If we again refer to Black’s Law Dictionary
‘substantive evidence’ means “that adduced for the purpose
of proving a fact in issue, as opposed to evidence given for
the purpose of discrediting a witness (i.e. showing that he
is unworthy of belief), or of corroborating his testimony”.
TADA was enacted to meet extra-ordinary situation
existing in the country. Its departure from the law
relating to confession as contained in Evidence Act is
deliberate. Law has to respond to the reality of the
situation. What is admissible is the evidence. Confession
of the accused is admissible with the same force in its
application to the coaccused who is tried in the same case.
It is primary evidence and not corroborative. When the
legislature enacts that Evidence Act would not apply which
would mean all the provisions of the Evidence Act including
Section 30. By judicial interpretation or judicial
rigmarole, as we may put it, the Court cannot again bring
into operation Section 30 of the Evidence Act and any such
attempt would not appear to be quite warranted. Reference
was made to a few decisions on the question of
interpretation of Sections3 and 30 of the Evidence Act,
foremost being that of the Privy Council in Bhuboni Sahu vs.
The King (AIR 1949 PC 257), and though we note this decision
it would not be applicable because of the view which we have
taken on the exclusion of Section 30 of the Evidence Act.
In Bhuboni Sahu’s case the Board opined as under :-
“Section 30 seems to be based on the view that an
admission by an accused person of his own guilt
affords some sort of sanction in support of the
truth of his confession against others as well as
himself. But a confession of a co-accused is
obviously evidence of a very weak type. It does not
indeed come within the definition of “evidence”
contained in S. 3, Evidence Act. It is not
required to be given on oath, nor in the presence of
the accused, and it cannot be tested by
cross-examination. It is a much weaker type of
evidence than the evidence of an approver which is
not subject to any of those infirmities. Section
30, however, provides that the Court may take the
confession into consideration and thereby, no doubt,
makes it evidence on which the Court may act; but
the section does not say that the confession is to
amount to proof. Clearly there must be other
evidence. The confession is only one element in the
consideration of all the facts proved in the case;
it can be put into the scale and weighed with the
other evidence. Their Lordships think that the view
which has prevailed in most of the High Courts in
India, namely that the confession of a co-accused
can be used only in support of other evidence and
cannot be made the foundation of a conviction, is
correct.”
In Kashmira Singh vs. State of Madhya Pradesh (1952
SCR 526) one of the questions was how far and in what way
the confession of an accused person can be used against a
co-accused. The Court relied on the observations made by
the Privy Council in Bhuboni Sahu’s case and said that
testimony of an accomplice can in law be used to corroborate
another though it ought not to be used save in exceptional
circumstances and for reasons disclosed.
In Hari Charan Kurmi and Jogia Hajam vs. State of
Bihar (1964 (2) SCR 623) this Court again relied on its
earlier decision in Kashmira Singh’s case and on the
decision of the Privy Council in Bhuboni Sahu’s case. It
said that technically construed, definition of evidence as
contained in Section 3 of the Evidence Act will not apply to
confession. Even so, Section 30 provides that a confession
may be taken into consideration not only against its maker,
but also against a co-accused person; that is to say, though
such a confession may not be evidence as strictly defined by
Section 3 of the Act, it is an element which may be taken
into consideration by the criminal court and in that sense,
it may be described as evidence in a non-technical way. But
it is significant that like other evidence which is produced
before the Court, it is not obligatory on the court to take
the confession into account. When evidence as defined by
the Act is produced before the Court, it is the duty of the
Court to consider that evidence. What weight should be
attached to such evidence, is a matter in the discretion of
the Court. But a Court cannot say in respect of such
evidence that it will just not take that evidence into
account. Such an approach can, however, be adopted by the
Court in dealing with a confession, because section 30
merely enables the Court to take the confession into
account.
In view of the above discussions, we hold the
confessions of the accused in the present case to be
voluntarily and validly made and under Section 15 of TADA
confession of an accused is admissible against co-accused as
a substantive evidence. Substantive evidence, however, does
not necessarily means substantial evidence. It is the
quality of evidence that matters. As to what value is to be
attached to a confession will fall within the domain of
appreciation of evidence. As a matter of prudence court may
look for some corroboration if confession is to be used
against a co-accused though that will again be with the
sphere of appraisal of evidence.
Having thus held the confessions to be voluntary and
admissible we proceed to examine these confessions and other
evidence but before that it may be useful to have a look at
the witnesses and the nature of the evidence produced.
Rajiv Gandhi had come to Sriperumbudur to address an
election meeting for Maragatham Chandrasekar, who was
contesting election on Congress ticket as MP from
Sriperumbudur constituency. She is herself a witness
(PW-29) and was injured in the blast. PWs-1 to 51 give
evidence of the tour programme of Rajiv Gandhi, his arrival
at the venue at Sriperumbudur, security arrangements by the
police and eye witnesses to the blast being Congress party
workers, photographers and journalists. We are not
concerned with the tour programme of Rajiv Gandhi and the
security arrangements made for him. His addressing meeting
at Sriperumbudur on May 21, 1991 was published in local
newspapers and was known to some of the conspirators. All
the security arrangements could not save his life from the
human suicide bomb. Many by-standers and police personnel
died along with him or suffered grievous or simple injuries.
One such person was a young girl Kokila of 14 years who had
come with her mother Latha Kankan to recite a poem to Rajiv
Gandhi which she had written in Hindi. She was talking to
Rajiv Gandhi when blast occurred. She died and so her
mother. In one of the photographs in the camera (MO-1)
Kokila with her mother Latha Kankan is seen standing next to
Dhanu, the human bomb. Some of the persons who suffered
hurt have been examined. Of these 51 witnesses, who are not
in the list of injured one is C.S. Ganesh (PW-18), Music
Director, who was giving his programme at the meeting before
the arrival of Rajiv Gandhi; and Sundararajan Murali (PW-34)
and Subramaniyan (PW-35) who give opinion regarding motive
of LTTE against Rajiv Gandhi. In the photographs found in
the camera (MO-1) and other photographs taken at the site by
other witnesses Dhanu, Subha, Nalini (A-1), Sivarasan and
Haribabu are identified at the scene of the crime. The
witnesses give gory picture of the scene of the crime.
There is no dispute that death of Rajiv Gandhi and 15 others
was homicidal and the grievous and simple hurt caused to 43
on account of the blast. There is also no dispute about the
identity of the accused. Dr. Cecelia Cyril (PW-121), Dr.
M.N. Damodaran (PW-124) to Dr. Jishnu Mohan (PW-127), Dr.
N. Ramasamy (PW-129), Dr. B. Santhakumar (PW-130), Dr.
Veerapandian (PW-134) to Dr. T.S. Koshy (PW-146), Dr.
Raja Venkatesh (PW-150), Dr. Kanagaraj (PW-155), Dr. A.
Srinivasan (PW-162), Dr. E.V. Yuvaraj (PW-163), Dr.
Ponnusamy (PW-165), Dr. K. Poongothai M.S. (PW-166), Dr.
Saraswathi (PW-169) and Dr. Ramesh Kumar Sharma (PW-182)
are medical officers, who conducted post-mortem and examined
the injured. Dr. L. Thirunavukkarasu (PW243), Dr. S.
Rajendran (PW-244), Dr. S. Maghivanan (PW-246) and Dr. T.
Shankughavel Samy (PW-247) are the medical officers who
conducted the post-mortem on the dead bodies of the deceased
accused, who committed suicide during investigation. Dr.
Amrit Patnaik (PW-147) is the medical officer who conducted
the post-mortem on the dead body of Dhanu.
We may now examine the confessions given by the
accused and other evidence led by the prosecution to see how
each confession corroborates the other and how the evidence
corroborates the confessions.
Nalini (A-1) is the only accused who was present at
the scene of the crime. She is the sister of Bhagyanathan
(A-20) and daughter of Padma (A-21). During 1991 she was
working as P.A. to Managing Director of Anabond Silicons
Pvt. Ltd. at Adyar, Madras. Her office telephone number
was 419493. N. Sujaya Narayan (PW-96) was her colleague
and acquainted with her hand-writing. Baby Subramaniam, an
LTTE leader, was running a printing press in Madras which
was bought by Bhagyanathan (A-20) and named it BPL All
Rounders. Till January, 1991 Padma (A-21) was staying in
Kalyani Nursing Home quarters where she was working.
Thereafter she rented Royapettah house in January, 1991.
She was living with her three children Bhagyanathan (A-20),
Nalini (A-1) and Kalyani, another daughter. When Nalini
(A-1) started living separately she for a short while lived
with M. Sankari (PW-210), who is sister of Muthuraja, an
LTTE activist. This Muthuraja was a friend of Bhagyanathan
(A-20). Nalini (A-1) thereafter rented a house in
Villivakkam. Muthuraja was working with Baby Subramaniam,
who was a top leader of LTTE. Family of Bhagyanathan (A-20)
was introduced to M. Sankari (PW-210) by her brother
Muthuraja. Baby Subramaniam used one room in the house of
M. Sankari (PW-210) and kept his belongings such as books
and papers there. Bhagyanathan (A-20), Arivu (A-18),
Haribabu (DA) and Irumborai (A-19) used to visit the room
occupied by Baby Subramaniam and meet him. In February,
1991 Irumborai (A-19) and Suresh Master (DA) met M. Sankari
(PW-210) and told her that they had come from Jaffna and
wanted her to take them to the house of Bhagyanathan (A-20)
which she did. Muthuraja had told M. Sankari (PW-210) that
he was working in Subha Sundaram Studio but for how long he
worked there she did not know. This studio belonged to
Subha Suba Sundaram (A-22). Muthuraja had left for Jaffna
in February, 1991. He was a professional photographer and
was recording video cassettes and he did that work for LTTE
movement.
Bhagyanathan (A-20) had also a job in Subha Sundaram
Studio of Subha Suba Sundaram (A-22) which job Padma (A-21)
had arranged for him. Subha Suba Sundaram (A-22) was known
to Padma (A-21) as she attended the delivery of the wife of
the former at Kalyani Nursing Home. Bhagyanathan (A-20) was
introduced to Baby Subramaniam by Muthuraja. Arivu (A-18)
also became friend of Bhagyanathan (A-20). Like Muthuraja,
Arivu (A-18) used to gather news and photographs. He used
to compile Tamil and English news, record in video
cassettes, edit them and send them to LTTE Headquarters in
Sri Lanka. He was staying in the house of Padma (A-21)
since February, 1991. For the purpose of recording news on
video cassettes he had bought a National colour TV and video
deck. In the first week of February, 1991 Muthuraja
introduced Murugan (A-3) to the family of Padma (A-21). He
belonged to LTTE organization. Padma (A-21) at first did
not like Murugan (A-3) to stay in her house but she agreed
when Muthuraja told her that police was keeping a watch over
his house and he could not keep him there. Murugan (A-3)
used to provide financial help to Padma (A-21). He helped
Bhagyanathan (A-20) by giving him money as well. One K.
Bharathi (PW-233), a nurse, was a friend of Kalyani. She
also stayed in the house of Padma (A-21) since February,
1991. On one occasion in February, 1991 K. Bharathi
(PW-233) found Murugan (A-3) in the house of Padma (A-21).
On inquiry Padma (A-21) told her that he had come from
Tirunelveli and that Muthuraja had sent him to learn
English.
In the second week of February, 1991 Kalyani, sister
of Nalini (A-1), accompanied with K. Bharathi (PW-233) and
Murugan (A-3) came to the office of Nalini (A-1). Nalini
(A-1) was introduced to Murugan (A-3) and was told that he
was staying in the house of her mother Padma (A-21).
Murugan (A-3) started coming to the office of Nalini (A-1)
regularly thereafter and she was quite infatuated of him.
Haribabu (DA) and Robert Payas (A-9) were friends of Murugan
(A-3) and they also used to come to the office of Nalini
(A-1) and used her telephone to talk to their friends.
After some time Murugan (A-3) told Nalini (A-1) that he was
an important member of LTTE and had been sent to India by
Pottu Amman, Intelligence Chief of LTTE. Murugan (A-3) also
told Nalini (A-1) that in India he was working under the
charge of Sivarasan (DA), who was in-charge of operations of
LTTE in India. On April 18, 1991 Nalini (A-1) attended the
election meeting of Rajiv Gandhi and Jayalalitha at Marina
Beach, Madras along with Murugan (A-3). She went there at
the instance of Murugan (A-3). In the month of April, 1991
when Nalini (A-1) was in the house of her mother Padma
(A-21) she met Sivarasan. Murugan (A-3) told her that he
(Sivarasan) was his boss and that it was under his
instructions that he was carrying out his work. Nalini
(A-1) wanted to vacate her Villivakkam residence but was
persuaded by Murugan (A-3) to stay on there for some more
time. He told her that Sivarasan was bringing two girls
from Sri Lanka for LTTE operations and those girls would be
staying with her. Nalini (A-1) agreed. On 2.5.1991
Sivarasan brought Subha and Dhanu to her house. They,
however, did not stay with Nalini (A-1) and used to visit
her on some days. They told her that they were staying in
Kodungaiyur house. Nalini (A-1) learnt both Subha and Dhanu
were committed LTTE tigresses and committed to the cause of
LTTE. Murugan (A-3) had told Nalini (A-1) that they were
working under Pottu Amman and Akila. During their
discussions Nalini (A-1) was told by Murugan (A-3), Subha
and Dhanu about the atrocities committed by IPKF on Sri
Lankan Tamils. They said Rajiv Gandhi was responsible for
sending troops to Sri Lanka who killed Tamils, raped and
humiliated their women. Nalini (A-1) was also told about
the suicide committed by 12 Tamil activists, who were
detained by Sri Lankan Navy. All this led Nalini (A-1) to
have strong feeling of disgust against Rajiv Gandhi. She
also read the book “Satanic Force” and developed extreme
hatred for Rajiv Gandhi. Since Subha and Dhanu had come to
India for the first time and were finding it difficult to
communicate and thus required a natural cover to facilitate
their movements. Nalini (A-1) by this time was mentally
prepared by Sivarasan, Murugan (A-3), Subha and Dhanu for
any kind of retaliatory action including killing of leaders.
On 2.5.1991 when Sivarasan brought Subha and Dhanu to the
house of Nalini (A-1) and she was told that they were going
to garland Indian leaders while addressing public meeting
Nalini (A-1) felt instinctively that they were going to
assassinate some leader. They had, however, not discussed
about it. Sivarasan was of the view that in order to
acquaint with the method by which they could by-pass the
police security and reach the leaders addressing the
meetings they should attend those meetings. He said it was
very important that Subha and Dhanu reached very close to
VIP for garlanding him at the meeting. Sivarasan told
Nalini (A-1) that her role was a very important one because
being an Indian nobody would suspect Subha and Dhanu if she
accompanied them. At the instance of Sivarasan Nalini
(A-1), Subha and Dhanu attended the election meeting
addressed by V.P. Singh, the then Prime Minister.
Sivarasan briefed them in advance that how they should try
to go to the dais. Dhanu and Subha were to carry garlands.
Haribabu, who had also been briefed, was to be present at
the dais to take photographs and was to be a part of the
rehearsal. Murugan (A-3) gave Nalini (A-1) a camera and
told her that she should try to take photographs. Before
going to the meeting they purchased two rose garlands from a
nearby shop. Nalini (A-1), Subha and Dhanu were unable to
go to the dais as organizers did not permit them to go
there. They were all standing near the stair-case leading
to the dais and when V.P. Singh reached there Subha and
Dhanu managed to hand over garlands to him. Nalini (A-1)
tried to take photographs but could not operate the camera.
Haribabu also for some reason could not take photographs.
After the meeting when they all assembled failure of Dhanu
and Subha reaching the dais was considered. It was also
thought that some donations or bribes should be offered to
party workers and the security people in order to go to the
dais. Now by this time Nalini (A-1) was convinced that they
had definite mission to perform. The meeting of V.P. Singh
was also attended by Arivu (A-18) but separately.
On 9.5.1991 Murugan (A-3) told Nalini (A-1) that he
was to go Sri Lanka on instructions received from Sri Lanka
as conveyed to him by Sivarasan. He left for Sri Lanka on
11.5.1991. Sivarasan gave him two letters written by Dhanu
and Subha to Pottu Amman and Akila. Bhagyanathan (A-20)
also wrote a letter (Exh.P-453) on 9.5.1991 to Baby
Subramaniam and gave that to Murugan (A-3) to be delivered
to Baby Subramaniam at Sri Lanka. These two letters dated
9.5.1991 are Exh. P-95 and P-96 and were subsequently
seized during the course of investigation. These are in
Tamil. Though these are written by Subha but are sent on
behalf of both Subha and Dhanu. English translation of
these two letters is as under :
Ex.P. 95
“Tamil Elam
09.05.91.
Dear Akila sister,
We are well and we shall be confident until the
fulfillment of the job we came here. Here it is very hot
and hence we cannot proceed to any place in the noon.
We are confident that the work for which we came
would be finished in a proper manner. Because we were
expecting another opportunity appropriately it would be
executed within this month.
Otherwise, the state of this country is very bad.
We have to practise only to speak. Otherwise there is no
problem for us. It is necessary to enact a drama. Akila
sister’s, every word shall remain in our mind until last.
The remaining, if we meet? Are everybody is well?
Yours
Sd/- Subha-Dhanu”
Ex. P.96
“Tamil Elam
09.05.91
To
Pottanna,
We are confident and well. I am confident that we
will be successful in the attempt of job for which we came.
Because, we expected a similar opportunity (we went
very near to Singh).
We will be confident until last.
Yours
Sd/Subha-Dhanu”
On 7.5.1991 Sivarasan sent a coded wireless message
from Madras to Pottu Amman in Sri Lanka (Exh. P-392) which,
when decoded, reads as under :
“She is the eldest daughter in the house of Indu
Master. Moving closely. Our intention is not known
to anybody except we three. I have told her that it
is to have the support of the party who will be
coming to power. Here V.P. Singh is coming. We
are receiving. Like that we are receiving all the
leaders.
I am slowly approaching. If I tell our intention
there is no doubt that she will stand firmly on our
side.
We are moving with her closely, have full
satisfaction. Girls are telling that the intention
can be revealed to her she can be believed.
If I return I will return as your man. We are
strong in powder business.”
Here reference to ‘eldest daughter’ is to Nalini
(A-1) and Indu Master is Murugan (A-3). On 11.5.1991 Subha
and Dhanu came to Nalini (A-1) and all three went for
shopping. They purchased a set of ‘churidar’ in orange
colour with designs, green colour ‘kameez’ (shirt) and a
green ‘duppatta’ from a shop in Purasawakkam. These
purchases were made for Dhanu. Her measurements were
required but she said she need not give any measurement as
she wanted a very loose kurta. It was Subha who gave
measurements on her benalf. From another shop a pair of
sleepers (‘chappals’) was also purchased for Dhanu. S.
Chinnamani (PW-203) is salesman working in shop called Metro
Square in Pondy Bazaar, Madras, who testified of having sold
chappals to Dhanu and identified the same as worn in the leg
in photograph (MO-527). He said at that time there were two
more ladies with her. M. Gunankhalal Soni (PW-179)
testified having sold the ‘churidar’ to Dhanu from his shop.
He has identified the dress sold by him and worn by Dhanu in
the photograph (MO-31). M. Gunankhalal Soni (PW-179)
identified Subha and Nalini (A-1) in photograph (MO-105) and
also Nalini (A-1) in the court as one of the two women who
came along with Dhanu.
In the morning of 19.5.1991 Nalini (A-1), Subha and
Dhanu went to Mahabalipuram and returned in the evening when
they found that Sivarasan was waiting for them in the house
of Nalini (A-1). He showed them the clipping of an evening
Tamil newspaper in which the visit of Rajiv Gandhi to Tamil
Nadu in connection with the election campaign was published.
Nalini (A-1) found Sivarasan tense and excited. He said
that “they had come only for that and that we should attend
his meeting on 21st or 22nd, whether at Pondicherry or
Sriperumbudur”. He asked Nalini (A-1) to apply for two
days’ leave. Sivarasan’s presence at the house of Nalini
(A-1) at that odd hour, his excitement and his command gave
Nalini (A-1) a feeling of terror. She, however, managed to
tell him that it would be difficult to apply for two days’
leave and go to Pondicherry and that she would be able to
visit the nearest point. Sivarasan said that he would
decide about the venue the next day. Nalini (A-1) now had a
strong feeling that Rajiv Gandhi was their final target.
Sivarasan again came to the house of Nalini (A-1) on the
morning of 20.5.1991 and said that he would inform her about
the venue in the evening. He told her to go to Royapettah
house in the evening at about 6.30 p.m. He asked her where
Sriperumbudur was and when she told him that she would make
inquiries and let him know he said sternly that on no
account she should discuss that matter with any one and that
he would himself find out about Sriperumbudur. Sivarasan
told Nalini (A-1) to apply for leave on some pretext but not
for Sriperumbudur meeting. Then he left along with Dhanu
and Subha. Nalini (A-1) went to Royapettah house in the
evening. Sivarasan also came there and told her that venue
was Sriperumbudur and that she need take only half day’s
leave on 21.5.1991 and should be available at her house
positively at 3.00 p.m. sharp. He said he would come along
with Dhanu and Subha and pick her up. At that time Haribabu
had also come to Royapettah house since message was left at
his house by Murugan (A-3) to go there. Murugan (A-3) was
also present as he had returned to Madras and told Nalini
(A-1) that he could not go to Sri Lanka. After getting
instructions to return to Sri Lanka on 11.5.1991 Murugan
(A-3) after purchasing certain articles and getting letters
from Subha and Dhanu (Exh. P-95 and P-96) and from
Bhagyanathan (A-20) (Exh. P-453) went to Kodiakkarai. He
also carried a dress given by Arivu (A-18) for Baby
Subramaniam and negatives of photographs of Chennai Fort,
D.G.P. Office. At Kodiakkarai he had met Shankar (A-4) and
while returning he gave him piece of paper containing his
name and that of Nalini (A-1) and also her telephone number
419493. He waited there till 17.5.1991 and as no boat came
from Sri Lanka he returned to Madras after leaving his
articles in boxes at Kodiakkarai. These boxes contained the
two letters by Subha and Dhanu and that one written by
Bhagyanathan (A20) to Baby Subramaniam. Murugan (A-3)
reached Madras on 18.5.1991.
When the meeting disbursed Haribabu told Nalini
(A-1) that he was also coming to Sriperumbudur next day,
i.e, 21.5.1991. After Murugan (A-3) returned from
Kodiakkarai on 18.5.1991 he was staying with Nalini (A-1).
On the morning of 21.5.1991 while Nalini (A-1) went
to her office Murugan (A3) went to Royapettah house. In the
meeting Arivu (A-18) and Bhagyanathan (A-20) were also
present. Arivu (A-18) gave a Kodak colour film to Haribabu.
Nalini (A-1) told her boss that she wanted half
day’s leave. She was told that she need not take leave and
could go after finishing her work. She, however, told her
colleague N. Sujaya Narayan (PW-96) that she was going to
Kanchipuram for buying sarees. Sriperumbudur is mid way
between Madras and Kanchipuram. After Nalini (A-1) left her
office at about 2.00 p.m. she went to Royapettah house.
She found only Murugan (A3) was present there. Murugan
(A-3) told her to hurry and go to her house otherwise
Sivarasan would get annoyed. Nalini (A-1) reached her house
at 3.00 p.m. At 3.45 p.m. Sivarasan came there along with
Subha and Dhanu. He was wearing a white loose ‘kurta’ and
narrow ‘pyjama’ and was carrying a note pad and a camera in
his hand. Subha was wearing a green colour saree which had
been purchased earlier. Dhanu was wearing loose fitting
green colour ‘kameez’, orange colour ‘churidar’ and a green
colour dupatta which had been purchased earlier from the
market. Subha told Nalini (A-1) that Dhanu was going to
create history that day by assassinating Rajiv Gandhi and
they would he very happy if Nalini (A-1) also participated
in that. Nalini (A-1) agreed. She could see that Dhanu was
concealing an apparatus under her dress. Nalini (A-1) wore
a saree. At about 4.00 p.m. they all left in an auto
rikshaw. Dhanu said that she would go to temple for her
final prayers. They went to Pillayar Temple near Nadamuni
Theatre and Dhanu offered prayers. Before leaving the house
Nalini (A-1) left her keys with Rani (PW-90), her neighbour,
whom she told that she was going to Vellore. They went to
Parrys Corner and reached Thiruvalluvar bus stand around
5.00 p.m. Haribabu was already there. He had purchased a
sandalwood garland which was wrapped in a brown cover. This
garland was purchased in the morning by Haribabu from
Poompuhar Handicrafts, Madras. It was sold to him by A.K.
Anbalagan (PW-94). He was also having a camera. This was
the camera (MO-1) which was found at the scene of the crime
and had been borrowed from K. Ravi Shankar (PW-151).
Thereafter they boarded a bus for Sriperumbudur. For all
five, tickets were purchased by Sivarasan. They reached
Sriperumbudur at about 7.30 p.m. They purchased flowers.
Dhanu purchased Kanakambaram, Subha and Nalini (A1)
purchased Jasmine. They ate their dinner and started
towards the meeting point where Rajiv Gandhi was to address
a meeting. On the way they stopped near Indira Gandhi
statue and discussed their roles. Nalini (A-1) was to help
Subha after the assassination to take refuge in some city
till Sivarasan gave further instructions. Haribabu was to
take photographs of the assassination scene. Nalini (A-1)
was also to provide cover to both Subha and Dhanu during the
event. After the event Nalini (A-1) and Subha were to wait
for ten minutes near Indira Gandhi statue for Sivarasan. If
he did not come they would push off as instructed before.
Subha, Dhanu and Nalini (A-1) went to the ladies enclosure
in the meeting and sat there. Haribabu and Sivarasan went
separately towards the stage. Music programme of C.S.
Ganesh (PW-18) was going on at that time. After surveying
the scene Sivarasan came and called Dhanu. Subha, who was
having the garland parcel, given to her by Haribabu, handed
over the same to Dhanu. She opened the parcel and took out
the garland. Dhanu and Sivarasan then went back near the
dais. Nalini (A-1) could see them with Haribabu. Sivarasan
was also trying to put Dhanu in the crowd of people who were
waiting to greet Rajiv Gandhi. There were a mother and
daughter sitting in the women enclosure behind where Subha
and Nalini (A-1) were sitting. The mother was telling that
her daughter had written a poem which she would recite to
Rajiv Gandhi. After some time both daughter and mother were
seen standing near Dhanu, who was talking to the daughter
and appeared to befriend her. About 9.30 p.m. there was
announcement that all persons who were waiting to garland
and greet Rajiv Gandhi might make a queue near the carpet.
Dhanu was standing between the mother and daughter. After
some time announcement was made that Rajiv Gandhi was
coming. Thereafter Rajiv Gandhi arrived. Subha and Nalini
(A-1) got up from the ladies enclosure and moved away.
Subha was holding the hand of Nalini (A-1) and was nervous.
There was a loud explosion. Dhanu exploded herself. Nalini
(A-1) and Subha ran across to the Indira Gandhi statue as
instructed earlier by Sivarasan and waited for him. Soon
thereafter Sivarasan came running there. He told that both
Rajiv Gandhi and Dhanu had died and said that unfortunately
Haribabu also died. Sivarasan took out a pistol wrapped in
a white cloth and gave it to Nalini (A-1) to be given to
Subha. Nalini (A-1) handed over that pistol to Subha. They
came to the bus stand and saw there was a bus but they were
told that that bus would not be leaving. They ran further
down the road and saw a lady Samundeeswari (PW-215) who was
standing outside a house. They requested her and were given
water to drink. They were able to reach Madras by changing
two auto rikshaws. Last auto rikshaw was driven by K.
Vardarajan (PW-183). They reached Kodungaiyur at 1.30 a.m.
in the night of 21/22.5.1991. Jayakumar (A-10) and his wife
Shanthi (A-11) were in the house. Nalini (A-1) met them for
the first time. They spent night there. Nalini (A-1) and
Subha were quite upset that Haribabu had unexpectedly also
died in the blast. Subha told Nalini (A-1) that it was she
who had personally prepared Dhanu to put the belt on her
waist containing the bomb. The bomb had two switches and
for it to explode Dhanu had pressed one switch after
another. The bomb contained a small battery for electric
circuit. On the morning of 22.5.1991 Santhan (A-2) brought
some newspapers. At about 7.30 a.m. they all went to the
house of D.J. Swaminathan (PW-85), a neighbour, to watch TV
news. The whole day they spent in the house of Jayakumar
(A-10).
On the morning of 23.5.1991 Sivarasan left the house
and came back at about 8.30 a.m. on a red Kawasaki Bajaj
motor cycle. He dropped Nalini (A-1) to her office on the
motor cycle. Since the office on that day was not working
Nalini (A-1) went to Royapettah house to her mother. She
learnt that in the morning Sivarasan had come there and gave
details of the incident to Murugan (A-3) and Bhagyanathan
(A-20). In the evening Nalini (A-1) accompanied by Murugan
(A-3) went to her house at Villivakkam. She got the key of
the house from Rani (PW-90).
On the morning of 25.5.1991 Sivarasan told Nalini
(A-1) that they all should go out of Madras and go to
Tirupathi. Nalini (A-1) and Murugan (A-3) after locking the
house and handing over the key to Rani (PW-90) went to
Royapettah house. In the afternoon Sivarasan, Nalini (A-1),
Murugan (A-3), Padma (A-21) and Subha went in a tourist taxi
to Tirupathi. They returned on the next day. In Tirupathi
Nalini (A-1) did Angapradakshnam. Rooms in Tirupathi were
taken in the name of taxi driver V. Ramasmy (PW-107). Taxi
was arranged by Bhagyanathan (A-20) from Sriram Travels of
R. Shankar (PW-117) and S. Vaidyanathan (PW-104). It was
on the suggestion of Sivarasan that nobody would suspect if
Padma (A-21) also accompanied them to Tirupathi. Before
leaving for Tirupathi Nalini (A-1) went to her neighbour
Gajalakshmi (PW-189) and told her that she had arranged for
Abhishekam at Pillaiyar Temple for 26.5.1991 and that as she
would not be available Gajalakshmi (PW-189) might attend the
Abhishekam. While going to Tirupathi Sivarasan and Subha
were picked up from Parrys Corner and on return they were
dropped there. Padma (A-21) went to her Royapettah house.
Murugan (A-3) and Nalini (A-1) went to Villivakkam house
where they packed up their belongings and came to stay at
Royapettah house. Murugan (A-3) arranged a house for him at
Madipakkam on 28.5.1991 where Nalini (A-1) and he could
hide. However, he started staying in the press of
Bhagyanathan (A-20). Nalini (A-1) continued to attend her
office till 7.6.1991. On 7.6.1991 she gave a plastic cover
containing Rs.25,000/- to her colleague N. Sujaya Narayan
(PW-96) and requested her to keep the same in her table
drawer. Three days earlier Murugan (A-3) had come to the
office of Nalini (A-1) and took her to a lady doctor to know
if Nalini (A-1) was pregnant. That day they stayed in
Madipakkam house. On 6.6.1991 Nalini (A-1) asked her sister
Kalyani to go to Villivakkam house and settle the rent
arrears with the landlord there. On 7.6.1991 as per earlier
programme Nalini (A-1) and Murugan (A-3) went to Ashtalaxmi
temple at Besant Nagar where Subha and Sivarasan also came.
Sivarasan said that CBI was making detailed inquiries and
invited Nalini (A-1) to go to Sri Lanka with him. Nalini
(A-1) declined. He then told her to take Subha to a doctor
as she was very weak. Nalini (A-1) took Subha to Asian
Hospital at Besant Nagar and doctor advised her to take rest
and prescribed some medicines. Sivarasan and Subha then
left by an auto. Nalini (A-1) and Murugan (A-3) also
returned. Nalini (A-1) went to see the lady doctor, who
confirmed that she was pregnant.
On the morning of 8.6.1991 Nalini (A-1) suggested to
her mother that they all should commit suicide. This was
because of the fear that CBI was looking for them. Nalini
(A-1) brought some poison from a nearby shop but then they
decided not to commit suicide. She and Murugan (A-3)
decided to go out of Madras. On the morning of 9.6.1991
Nalini (A-1) went to her office. It was Sunday. She took
out the amount of Rs.25,000/- kept by N. Sujaya Narayan
(PW-96) in her table drawer. Nalini (A-1) then wrote a
resignation letter (Exh. P-471) on a slip of paper and kept
it on the table of N. Sujaya Narayan (PW-96). She handed
over the key of her office to maid servant of N. Sujaya
Narayan (PW-96). She did not attend the office from
10.6.1991. Murugan (A-3) and she left for Tirupathi by bus
and stayed there in a lodge. The lodge was taken in an
assumed name “Lalitha with one other”. Murugan (A-3)
tonsured his head. On 11.6.1991 they left Tirupathi and
went to Madurai and stayed in the house of R. Ravi
Srinivasan (PW-115). Nalini (A-1) had known to R. Ravi
Srinivasan (PW-115) as she had worked with him as his steno.
Before coming to the house of R. Ravi Srinivasan (PW-115)
Nalini (A-1) had called him up from Tirupathi on phone and
asked him whether she could stay with her husband in his
house for few days. Nalini (A-1) told R. Ravi Srinivasan
(PW-115) that she had married one Sri Lankan citizen and
introduced Murugan (A-3) as her brother-in-law by name Raju.
While they were all sitting for breakfast a telephone call
came for Muthupandian, who was sub-inspector of police. R.
Ravi Srinivasan (PW-115) sent his maid servant to call
Muthupandian. He was, however, not in his house. Nalini
(A-1) was quite perplexed when she asked R. Ravi Srinivasan
(PW-115) how he knew the police. He told her that
Muthupandian was his neighbour and he had given the
telephone number of R. Ravi Srinivasan (PW-115). He then
asked Nalini (A-1) as to why she was afraid of police to
which she replied that since she had married a Sri Lankan
and her parents did not like that and that they had lodged a
complaint with the police.
On the morning of 12.6.1991 Nalini (A-1) woke up and
told R. Ravi Srinivasan (PW-115) that they were going to
Meenakshi Temple and will come back later. When the
newspapers came that day R. Ravi Srinivasan (PW-115) found
a notice published with the caption “Do you know these
women, who are connected with Rajiv’s assassination”. In
that notice there was description of Nalini (A-1) mentioned.
R. Ravi Srinivasan (PW-115) gave information on telephone
to SIT at about 10.00 a.m. Nalini (A-1) and Murugan (A-3),
however, did not return from the temple. Murugan (A-3) had
left his cap (MO-395) in the house which R. Ravi Srinivasan
(PW-115) handed over to the police. From Madurai Nalini
(A-1) and Murugan (A-3) went to Villupuram and then to
Devangere near Bangalore on 13.6.1991 and stayed there in
the house of Sasikala (PW-132). There Nalini (A-1)
introduced Murugan (A-3) as her brother-in-law Thas (Doss)
to Sasikala (PW-132). Sasikala (PW-132) met Nalini (A-1)
earlier in a common acquaintance house and had conversed
with her. Nalini (A-1) told Sasikala (PW-132) that she was
two months pregnant. Husband of Sasikala (PW-132) came to
the house in the evening. He asked Nalini (A-1) how and
when she got married. Nalini (A-1) said it was a long story
and it would take time to narrate. While she was narrating
her story Murugan (A-3) stopped her mid way and said they
had to go to Madras urgently. During the course of their
stay Nalini (A-1) told Sasikala (PW-132) that her husband
was a Sri Lankan citizen and that he had brought two girls
to see Madras. Sasikala (PW-132) in her statement then says
as under :
“Then Nalini told me that she showed them beach and
market. Then Nalini told me that those girls told
her that they have to see Rajiv Gandhi’s meeting
which is to be held at Sriperumbudur on May 21, 1991
and so that she took them to the Rajiv Gandhi
meeting and one girl died in it. Nalini told me
that since the police had suspected her husband, he
gave the sum of Rupees twenty five thousand and
asked her to go with his brother and later he will
come and bring her. She told me that her husband
told her that he will come and take her after the
election was over and there will be tight police
security in the seashore. Nalini told me that since
the police suspect them, they came to this area. On
hearing this I was frightened. Then my husband came
to our house I told him about this matter,
separately. He also frightened. Then Thas told us
that we should not tell about this with anybody
else.”
Both Nalini (A-1) and Murugan (A-3) left for the bus stand
and were dropped there by husband of Sasikala (PW-132).
While at Sasikala’s (PW-132) place they bought new cloths.
Nalini (A-1) left behind in the house of Sasikala (PW-132)
her old dress which was seized by the CBI (Exh. P-634) and
later identified in court by Sasikala (PW-132) as that of
Nalini (A-1). Sasikala (PW-132) identified both Nalini
(A-1) and Murugan (A-3) as the persons who stayed in her
house. Sasikala (PW-132) also said that Nalini (A-1) told
her that her husband had brought two girls from Sri Lanka to
Madras for sight seeing. After being dropped at the bus
stand Nalini (A-1) and Murugan (A-3) came to Bangalore.
From there they picked up a bus for Villupuram and from
Villupuram to Madras. It was on 14.6.1991 when they got
down at Saidapet bus stand, Madras they were arrested.
Confession of Bhagyanathan (A-20) bears out what
Nalini (A-1) said in her confession. Apart from the fact
that we find truthfulness in the version given by Nalini
(A-1), it also stands corroborated by material particulars.
We may briefly note what Bhagyanathan (A-20) said in his
confession. In 1988 he got acquainted with Muthuraja, an
Indian and strong LTTE sympathizer. It was through
Muthuraja that Baby Subramaniam became known to Bhagyanathan
(A-20) when he was working at Suba Studio. Various persons
connected with LTTE used to come to Suba Studio to meet Baby
Subramaniam. In the course of time Bhagyanathan (A-20) was
also attracted towards LTTE. In 1989 Bhagyanathan (A-20)
used to stay in the house of Muthuraja during nights. He
then came in contact with Arivu (A-18), a diploma holder in
Electronics and Communications. Arivu (A-18) was meeting
Baby Subramaniam everyday. He was selling books and
collecting news for the political propaganda wing of LTTE.
Baby Subramanian was senior member of LTTE and was incharge
of political wing of LTTE in Tamil Nadu. At the suggestion
of Muthuraja, Bhagyanathan (A-20) purchased the press being
run by Baby Subramaniam in 1990. He bought it for a petty
sum of Rs.5,000/- though he purportedly bought it for
Rs.51,000/-. He was told not to pay the balance amount and
instead he was required to print monthlies of Tamileelam and
Urumal which were being published from the press. Baby
Subramaniam left for Srilanka in the end of May, 1990.
Arivu (A-18) and Irumborai (A-19) also went along with him.
They, however, returned after about four or five months.
Irumborai (A-19) came to be known to Bhagyanathan (A-20)
through Baby Subramaniam as he was also in the political
wing of LTTE.
During last months of 1990 State Government had
taken strong steps against LTTE because of the killing of
EPRLF leader Padmanabha and his associates at Madras. It
had become difficult for LTTE to operate freely in India and
now they were doing so clandestinely. Arivu (A-18) and
Irumborai (A-19) when on their return came from Sri Lanka
brought with them photographs and literature published by
LTTE showing weapons seized by LTTE from IPKF. These were
distributed by Arivu (A-18) to Tamil magazines and to
various supporters of LTTE movement. LTTE was having a
office of its political wing in Madras which was sealed and
some persons were arrested by the police. That was around
November, 1990. According to Bhagyanathan (A-20) it was at
the instance of Muthuraja that he allowed Murugan (A-3) to
reside with their family at Royapettah house though that was
initially objected by Padma (A-21). Murugan (A-3) told
Bhagyanathan (A-20) that he had come to India to learn
English. Subsequently, however, he told him that he
belonged to Intelligence Wing of LTTE under the charge of
Pottu Amman. Bhagyanathan (A-20) was put in fear, the time
he purchased the press from Baby Subramaniam that he and his
family might have to face consequences if he operated
against LTTE.
When Murugan (A-3) needed a person to assist him
Bhagyanathan (A-20) introduced Haribabu to him. Haribabu
had also worked with Suba Sundaram (A-22) as photographer.
He was also known to Muthuraja and was interested in LTTE.
He would come to the meetings conducted in support of LTTE,
take photographs and give them to Suba Sundaram (A-22) and
Muthuraja. He was being paid anything from Rs.100/- to
Rs.1000/- a month.
In April, 1991 there was change of Government and
LTTE men were searched and arrested with the result that
Arivu (A-18) also started residing in Royapettah house.
Murugan (A-3) joined English speaking course in an institute
in Madras. At the request of Muthuraja LTTE publications,
photographs and posters were shifted, which were kept in the
house of M. Sankari (PW-210), to the house of V.
Radhakrishnan (PW-231) (MO594 to 632). The material which
was shifted included the ‘Black Book’ (B.B.) in three
volumes. In the third volume (MO-609) there was a diagram
of electric circuit. Prosecution has tried to infer that
the electric circuit used in the waist belt-bomb to kill
Rajiv Gandhi was identical to the diagram in MO-609. The
material was shifted by Arivu (A-18), Bhagyanathan (A-20)
and Haribabu. P. Vadivelu (PW-202) is a tempo driver in
whose tempo the material was shifted from the house of M.
Sankari (PW-210) to the house of V. Radhakrishnan (PW-231).
V. Radhakrishnan (PW-231) is working in the Customs
Department of the State Government. He was familiar with
Arivu (A-18) and Suba Sundaram (A-22). In January, 1991
Arivu (A-18) had asked him for a house for keeping his
books. V. Radhakrishnan (PW-231) told him that he was not
having any house at Madras but had one in his village.
Arivu (A-18) agreed for that house and in March, he sent his
books in a tempo with two persons. When the books were
being kept there Arivu (A-18) had also come. After seeing
that the books related to LTTE movement V. Radhakrishnan
(PW-231) asked Arivu (A-18) to remove those books on which
Arivu (A-18) said that he would do so within a month or two
months time. A sum of Rs.50/- was paid by him to the mother
of V. Radhakrishnan (PW-231) towards rent. All this
material was subsequently seized by the police.
Various persons connected with LTTE activities in
Tamil Nadu came to be known to Bhagyanathan (A-20) since
they used to come either to meet Suba Sundaram (A-22) or
Baby Subramaniam or Murugan (A-3). In his letter
(Exh.P-453) Bhagyanathan (A-20) to Baby Subramaniam said
that he was running the press properly though he had shifted
the press to another place and that he had informed Arivu
(A-18) about that and he was keeping contact with him. He
also described the working of the press. The letter was
recovered during course of investigation. Bhagyanathan
(A-20) learnt about the attending the meeting of Rajiv
Gandhi and Jayalalitha and of V.P. Singh and also about
Subha and Dhanu from his sister Nalini (A-1). Bhagyanathan
(A-20) in his confession said that around 7.00 p.m. on
20.5.1991 Haribabu came to their house when K. Bharathi
(PW-233), his other sister Kalyani, Nalini (A-1), Murugan
(A-3), Arivu (A-18) and he were there in the house. He said
at the instance of Haribabu he did get from Arivu (A18) a
Kodak colour roll which he handed over to Haribabu. But
there is no charge against Bhagyanathan (A-20) that he
handed over the film roll to Haribabu. Rather this charge
is against Arivu (A-18) of handing over the Kodak colour
film roll to Haribabu. According to Bhagyanathan (A-20) on
23.5.1991 when Nalini (A-1) came to Royapettah house she
told him as to how Sivarasan asked her to take leave on
21.5.1991; how they all went to Sriperumbudur by bus when
during travel from Madras to Sriperumbudur Nalini (A-1) came
to know that Dhanu was about to assassinate Rajiv Gandhi;
how after reaching the place of meeting Sivarasan took Dhanu
with him and by paying Rs.500/- to woman constable they
moved to the front row and Haribabu took photos; and finally
how they escaped after the blast. On 21.5.1991 Bhagyanathan
(A-20) and Arivu (A-18) had gone to see a movie at 9.30 p.m.
and when they returned they came to know that Rajiv Gandhi
had been assassinated. After reaching home they informed
Murugan (A-3) and others about this. Murugan (A-3) did not
express any surprise or shock. Next morning video and audio
cassettes belonging to Arivu (A-18) were removed from
Royapettah house and taken to the house of Veeramani, a
friend of Arivu (A-18).
On 23.5.1991 Sivarasan came to Royapettah house and
informed the death of Haribabu. Arivu (A-18) and Murugan
(A-3) were there at that time. Bhagyanathan (A20) and Arivu
(A-18) went to Subha Studio to get the address of Haribabu.
Murugan (A3) sent Rs.1000/- to the family of Haribabu which
money was handed over by Bhagyanathan (A-20) there. At this
stage Bhagyanathan (A-20) also learnt that Haribabu had
taken a camera from K. Ravi Shankar (PW-151) to get
photograph of garlanding Rajiv Gandhi as was told by
Haribabu to K. Ravi Shankar (PW-151). When Bhagyanathan
(A-20) told this fact to Suba Sundaram (A-22) he said not to
open his mouth in this regard. But Ravi Shanker (PW-151)
does not say of any conversation he had with Haribabu when
he took the camera (MO-1). Bhagyanathan (A-20) said that he
compelled his mother Padma (A-21) to go to Tirupathy along
with Nalini (A-1), Murugan (A-3), Sivarasan and Subha in the
car arranged by him. He burnt LTTE stickers and
Prabhakaran’s stickers.
On 25.5.1991 Dhanu’s photo, which had been taken by
Haribabu, was published in the papers. On 26.5.1991
Sivarasan’s photo was published. On 27.5.1991 Murugan (A-3)
asked Bhagyanathan (A-20) to meet Sivarasan at Mount Road
Post Office. They both went by auto. Sivarasan gave
Bhagyanathan (A-20) the motor cycle key and a bag containing
documents of the motor cycle and asked him to take away the
motor cycle (MO-82) and conceal it, which had been parked
nearby. He warned them that even though he was not there
they may be watched by somebody. He also said that he would
arrange a cyanide capsule for Nalini (A-1). Fearing arrest
by the police Bhagyanathan (A-20) allowed Murugan (A-3) to
stay in his press for four or five days. Thereafter he was
arrested by the police.
MO-82 Kawasaki Bajaj Motorcycle used by Sivarasan
was subsequently seized by the police during investigation
from the press of Bhagyanathan (A-20).
We may at this stage note a letter (Exh. P-128)
dated 7.9.1991 written by Trichi Santhan (deceased accused)
to Irumborai (A-19) when he was on his way to Sri Lanka.
This letter was seized from Irumborai (A-19). In this
Trichy Santhan gave instructions to Irumborai (A-19) what he
was to tell Prabhakaran in Sri Lanka. Photocopy of this
letter is Exh.P-131. But another letter (Exh.P-129) which
was seized from Irumborai (A-19) was one addressed by Trichy
Santhan to Prabhakaran. He is complaining about the
mishandling of the whole affair by Sivarasan and about other
things. Letter of Irumborai (A-19) gives him instructions
as to what he should tell prabhakaran and what he should
not. Some of these instructions are :-
“Don’t speak as though you knew in advance about
Rajiv’s incident.
Speak about the persons who are monthly paid,
because we are caught only while going to make
payments to them.
Speak about the prevailing political situation/also
about the leader.
Speak in details about the mistake committed in our
association with the supporters of Raghuvaran like
Arivu/person connected with the press of Baby Anna/
Haribabu/Subha Sundaram. Name of the movement would
not have come to light, had it been done through our
own people as done in Padmanabha’s case. Movement
behind Arivu, Subha Sundaram and presence of our
emblems in the press are these not evidence?”
From these instructions prosecution wants to infer
that Irumborai (A-19) was member of the conspiracy to kill
Rajiv Gandhi and so was Trichy Santhan (DA), Arivu (A-18),
Haribabu Suba Sundaram (A-22) and perhaps Bhagyanathan
(A-20), who was running the press earlier run by Baby
Subramaniam. We, however, do not think that advantage can
be drawn by the prosecution from this letter. It is a
post-conspiracy letter. It does not show if Trichy Santhan
was a conspirator. There is no evidence of Trichy Santhan
being a member of the conspiracy to kill Rajiv Gandhi. He
was one of the persons who committed suicide in Bangalore.
Then any knowledge of conspiracy is not enough to implicate
a person as a member of the conspiracy.
Padma (A-21) did not know if Murugan (A-3) was an
LTTE activist when he came to stay in her house at the
instance of Muthuraja, who told her that his house was being
watched by police. Only later on she came to know that
Murugan (A-3) was an LTTE activist. He helped her
financially as financial condition of Padma (A-21) was not
sound. Padma (A-21) had even borrowed money from M.
Chandra (PW-214) (Rs.4000/-), who was working as a maid in
the neighbourhood of Kalyani Nursing Home, where Padma
(A-21) was working and where her employer had been admitted.
This amount Padma (A-21) returned three months prior to the
death of Rajiv Gandhi. Padma (A-21) had also borrowed money
from R. Janaki (PW-226) whom she knew. This amount she
returned in the month of March, 1991. From the notebook of
Murugan (A-3) (MO-286), which was seized during the course
of investigation, the amounts paid by him to Padma (A-21)
have been mentioned. Padma (A-21) introduced Murugan (A-3)
to K. Bharathi (PW-233) as the boy who had been sent by
Muthuraja and had come from Tirunelveli to learn English.
Whenever Sivarasan came to the house of Padma (A-21) she
found that Sivarasan, Murugan (A-3), Arivu (A-18) and
Bhagyanathan (A-20) “used to discuss matters in low tone”.
On 20.5.1991 a day before the assassination of Rajiv Gandhi
Dhanu had sprain in her leg. Nalini (A-1) suggested
Sivarasan to take Subha and Dhanu to Kalyani Nursing Home
for treatment of Dhanu where her mother Padma (A-21) was
working. K. Rajalakshmi (PW-76), who was working as a
pharmacist in Kalyani Medical Centre, stated on the basis of
the records maintained in the Centre that six tablets of
Brufen were given to Padma (A-21) on 20.5.1991. Sivarasan
asked Padma (A-21) to prescribe medicine for Dhanu as she
was having sprain in her leg. Dhanu, however, refused to
show her leg. She asked for pain-killer. She was given six
brufen tablets. Later in the evening at about 8.30 p.m. on
20.5.1991 when Padma (A-21) came back home she learnt
through Kalyani, K. Bharathi (PW-233) and Arivu (A-18) that
Nalini (A-1), Murugan (A3) and Haribabu had come and after
finishing their dinner they had left. Sivarasan also met
Nalini (A-1) in the house. Next day Padma (A-21) returned
from her duty at 4.00 p.m. After Arivu (A-18) and
Bhagyanathan (A-20) came back from the late night show they
told her that Rajiv Gandhi had been assassinated in a bomb
blast. On 23.5.1991 Nalini (A-1) when came to the
Royapettah house she informed Padma (A-21) that she had gone
along with Sivarasan, Subha, Dhanu and Haribabu to
Sriperumbudur on the night of 21.5.1991 for Rajiv Gandhi’s
assassination. This made Padma (A-21) worried. She was
more concerned about Nalini (A-1) and Murugan (A-3). When
on the morning of 24.5.1991 Dhanu’s photo was published in
the papers Padma (A-21) was frightened and was in fear of
her arrest. On 26.5.1991 after return from Tirupathi Nalini
(A-1) vacated her Villivakkam house and she and Murugan
(A-3) came to the house of Padma (A-21). From 27.5.1991
onwards Nalini (A-1) was going to her office while Murugan
(A-3) was staying in the house. On 27.5.1991 Murugan (A-3)
gave Padma (A-21) one Code Sheet belonging to LTTE, meant
for transmitting secret messages through wireless, so that
it might not be seized by the police. He asked her to keep
that safely hidden. Padma (A-21) gave that Code Sheet to
her co-nurse Devasena Raj (PW-73) for safe custody.
Devasena Raj (PW-73) in her statement said that it was on
the morning of 7.5.1991 when she was going for duty that
Padma (A-21) asked her to keep one brown cover in her
locker. Padma (A-21) said it was important. MO-106 is the
brown cover and papers which were in the cover are MO-107
and MO-108. These were taken into possession by the police
during investigation. Both Padma (A-21) and Bhagyanathan
(A20) were arrested on 12.6.1991. There is a wireless
message dated 12.6.1991 sent by Sivarasan from Wireless
Station 910 to Station 91 of Pottu Amman which reads “the
brother of officer-girl, her mother were arrested”.
Reference to office-girl is to Nalini (A1).
Murugan (A-3) is a Srilankan national. He joined LTTE
movement in 1988. He is hardcore LTTE activist. He took
training in shooting, drill, political classes and
weaponary. He used to train new entrants. He spent two
months in Yalpanam (Jaffna) fort and was also guarding the
prison there. He subjected prisoners to torture in order to
elicit information. Over thirty persons died due to the
torture inflicted on them by various methods. Murugan (A-3)
in his confession described the set up of LTTE. He said,
among them, Prabhakaran (absconding accused) was the world
leader, Mathiah was political leader, Pottu Amman
(absconding accused) was leader of spy wing and the man
incharge of military was Palraj. Shanthi was incharge of
intelligence wing of women in LTTE and her next in command
was Akila (absconding accused). Murugan (A-3) told Pottu
Amman that he did not like the job he was doing. Pottu
Amman asked him to go to India for an important job. In
January, 1991 Murugan (A-3) joined the suicide squad of
LTTE. He was given the job of procuring the sketch of the
interior of Chennai Fort, Police Headquarters at Chennai and
various other police stations with their locations. He was
also asked to take photographs and videographs of those
places. He was given two gold biscuits weighing one kilo
each and a sum of Rs.2000/- in cash. He was told that when
he reached Indian soil he would be met by Sivarasan who
would take him to Kanthan at Madras. Kanthan would arrange
a house for him and if any news were to be given by Murugan
(A-3), these were to be sent through wireless set of Kanthan
and if any further amount was required Kanthan was to give
the same. In the third week of January, 1991 Murugan (A-3)
reached Kodiakkarai on Indian soil. Along with him one
Mukunthan came, who was a smuggler. Sivarasan met him
there. He told him that though his name was Raghuvaran he
was having the name of Sivarasan in India and should be
called by that name. From there both Sivarasan and Murugan
(A-3) came to Madras and went to the house of Robert Payas
(A-9). Kanthan met Murugan (A-3) in the house of Robert
Payas (A-9). He was having a red colour Yamaha motorcycle.
Kanthan and Sivarasan were quite close to each other. One
Nisanthan was assisting Kanthan. After staying in the house
of Robert Payas (A-9) for five days, in the first week of
February, 1991 arrangements for his stay in Royapettah house
of Padma (A-21) were made. This was as per plan of
Muthuraja as stated by Murugan (A-3). Here Murugan (A-3)
came in contact with Nalini (A-1) and other members of the
family. Murugan (A3) did go to an institute for learning
English for two or three days and thereafter he stopped.
Because of his influence Nalini (A-1) became very much
attracted to LTTE movement. In March, 1991 Sivarasan asked
Murugan (A-3) to find out from Padma (A21) if she would come
with him to Delhi to arrange a house for their stay. Padma
(A-21) did not agree. When Sivarasan asked Murugan (A-3)
about this he felt that there was some plan for serious act
like murder. However, he did not ask for any details from
Sivarasan. On his request Bhagyanathan (A-20) introduced
Haribabu as his confidential man to Murugan (A-3). In the
third week of February, 1991 Murugan (A-3) and Haribabu went
to Vellore and saw the Fort where certain persons belonging
to LTTE were arrested and detained. Haribabu of his own
went to Vellore three or four times and collected the
structure of the jail interiors and maps as desired by
Murugan (A-3). These were sent to Pottu Amman through
Kanthan’s code message. Murugan (A-3) was snubbed that he
should do that work only which was entrusted to him at
Madras and he was to do his duty without questioning. Pottu
Amman told Murugan (A-3) that if he was asked to watch a
particular shop he should not watch the next shop. Haribabu
was doing the job of taking photographs and videograph of
St. George Fort, Chennai, Fort buildings, DGP Office,
Police stations and their locations. Murugan (A-3) asked
Bhagyanathan (A20) and Arivu (A-18) also to take photographs
of these places. After collecting the same he sent them to
Sri Lanka. In the last week of March, 1991 Sivarasan asked
Murugan (A3) that he had plan to garland Rajiv Gandhi for
the first time in a public meeting and asked him if he could
arrange for an Indian girl for that purpose. When the name
of Rajiv Gandhi was mentioned Murugan (A-3) understood that
the next target was Rajiv Gandhi. As Rajiv Gandhi was
responsible for the atrocities committed by IPKF, there were
strong feelings among the women folk to wreak vengeance on
him. Murugan (A-3) understood that Sivarasan had come with
a plan to murder Rajiv Gandhi but Sivarasan neither told
that nor confirmed about that to Murugan (A-3). Murugan
(A-3) said he would arrange for an Indian girl. Nalini
(A-1) was thus thought of. Again in the first week of May,
1991 Sivarasan told Murugan (A-3) that he had brought two
girls Subha and Dhanu from Sri Lanka and he required an
Indian girl for him to finish the job as both Subha and
Dhanu would speak Tamil in Sri Lankan dialect and in order
to mix with the crowd without any suspicion he felt the need
of an Indian Tamil girl. They then decided to make use of
Nalini (A-1). Murugan (A-3) knew Subha and Dhanu as the
women working with LTTE. Murugan (A-3) attended public
meeting of Rajiv Gandhi and Jayalalitha on 18.4.1991 along
with Nalini (A-1) at Madras. Haribabu had also come to that
meeting and took photographs of Jayalalitha and Rajiv
Gandhi. Murugan (A-3), Subha, Dhanu, Haribabu and Nalini
(A-1) went to the public meeting of V.P. Singh on 7.5.1991.
That was to rehearse if Dhanu and Subha could go to the dais
and garland V.P. Singh. Nalini (A-1) was assigned to take
photographs. This was a “dry run”. A fabricated press
accredited card prepared by Haribabu was given to Murugan
(A-3) (Exh. P-521). This press accredited card with
Murugan’s (A-3) photo and name was seized from the house
taken on rent by Murugan (A-3) at Madiapakkam. Forged press
accreditation photo card was also given by Haribabu to
Sivarasan. This was for them to gain access to VIP. When
Murugan (A-3) got instructions to go to Sri Lanka he
purchased some articles and got collected other things. He
reached Kodiakkarai on the Indian soil on 14.5.1991 and
stayed there upto 17.5.1991. Since no boat came he returned
to Madras. The boxes which he was carrying he left at
Kodiakkarai with M. Mariappan (PW-86), an employee of
Shanmugham(DA). Those were subsequently recovered and
seized and letters written by Subha, Dhanu and Bhagyanathan
(A-20) (Exh. P-95, P-96 and P-453) were found. Two volumes
of “Satanic Force” (MO-125 and 126), video cassettes showing
various parts of Fort St. George (MO-323), photographs of
DGP Office etc. (Mos-256-259) were also found. Murugan
(A-3) reached Madras on 18.5.1991 and stayed with Nalini
(A-1). While at Kodiakkarai, Murugan (A-3) met Shankar
(A-4) and gave him a slip of paper (Exh.P-1062) containing
the name: “NaliniThass-419493”. On 20.5.1991 Sivarasan
came to Royapettah house to instruct them to be ready for
the meeting of Rajiv Gandhi on the next day. Murugan (A-3)
went to the house of Haribabu and since Haribabu was not
available he asked his sister to tell Haribabu to go to
Royapettah house. On the night of 21.5.1991 Murugan (A-3)
was in Royapettah house. When Arivu (A-18) and Bhagyanathan
(A-20) came at 1.30 a.m. after seeing late night show they
told him about Rajiv Gandhi’s assassination by human bomb.
From this Murugan (A-3) understood that Sivarasan had
finished his task. Now he was anxcious about Nalini (A-1).
While at Tirupathi on 25.5.1991 Sivarasan told Murugan (A-3)
about the belt bomb. He told him there were two switches
and after switching the first switch on, Dhanu asked
Sivarasan to go away. Murugan (A-3) when asked Sivarasan
the reasons for killing of Rajiv Gandhi he replied that Kasi
Anandhan (PW-242) had met Rajiv Gandhi at Delhi and was told
that the meeting was very cordial there and if Rajiv Gandhi
came to power he would help LTTE movement. Prabhakaran
showed the letter written by Kasi Anandhan (PW-242)
suggesting cordial relations to Pottu Amman and said that
people like Kasi Anandhan (PW-242) should be removed from
the movement. When Sivarasan met Prabhakaran he told him
that “we must teach a lesson to Rajiv Gandhi through the
girls since IPKF dishonoured women”. From this Murugan
(A-3) understood that decision to assassinate Rajiv Gandhi
was taken by Prabhakaran. When on 7.6.1991 Murugan (A-3)
met Sivarasan at Astalakshmi Temple it was decided that
Murugan (A-3) would continue the task of Sivarasan and these
tasks were to take care of old Vijayanandan (A-5) living in
the house of Vanan; to send Arivu (A-18) to Delhi and also
to contact Santhan (A-2). Sivarasan also said that they
must go back to Sri Lanka on or before June 10/11, 1991 and
that he was arranging the boat for the purpose from
Nagapattinam.
Santhan (A-2) is a Sri Lankan national. He knew
Sivarasan as they both belonged to same town in Sri Lanka.
According to Santhan (A-2) important decisions like murder
of any body could be taken only by Prabhakaran. Santhan
(A-2) knew that Sivarasan was a member of military wing of
LTTE movement. He knew the set up of LTTE, its activities
and its skirmishes with IPKF. In February, 1988 Sivarasan
asked Santhan (A2) if he wished to continue his education at
Madras, LTTE would make arrangements for that. Santhan
(A-2) accepted the offer. He and Sivarasan came to India on
15.2.1990. They reached Kodiakkarai by boat and overnight
stayed in the house of Shanmugam(DA). Next day they went to
Madras and to the house of one Nagarajan, a smuggler and a
Sri Lankan Tamil. Sivarasan, Nagarajan and Shanmugavadivelu
(A-15) took Santhan (A-2) to Madras Institute of Engineering
Technology where he got admission. Nagarajan was introduced
as uncle of Santhan (A-2). Fees and expenses were paid by
Sivarasan. Santhan (A-2) was residing in the hostel.
Santhan (A-2) in his confession has described as to how
Padmanabha, leader of EPRLF and other leaders of EPRLF were
killed by Sivarasan and other LTTE tigers David, Danial @
Dinesh Kumar and Ravi on 19.6.1990 and how they were able to
effect the escape back to Sri Lanka. Santhan (A-2) though
himself did not take part in the killing was entrusted with
the duty to watch the place where meeting of EPRLF was being
held and to give that information to Sivarasan. He also
escaped with Sivarasan and other Sri Lankans. Pottu Amman
welcomed them and praised them by patting their shoulders.
Prabhakaran also met them and shook hands with David, who
was incharge of Padmanabha’s murder. Because of this
incident Santhan (A-2) discontinued his studies. P.S.
Padmanabhan (PW-187) was a student of Madras Institute of
Engineering Technology. He identified Santhan (A-2) as Raja
who was studying in that Institute. He said Santhan (A-2)
studied in the institute only for a couple of days and
thereafter he did not see him. In the last week of April,
1990 Pottu Amman called him and asked him to get ready on
((SCO LYRIX 6.1
))
(A-10) and his wife Shanthi (A-11). That night Santhan
(A-2) stayed in the house of Jayakumar (A-10) with
Sivarasan. Next day Santhan (A-2) went to the house of
Haribabu. When Haribabu’s mother asked Santhan (A-2) his
native place he told her that he was from Pariyakulam,
Madurai. Santhan (A-2) stayed in the house of Haribabu for
about a week. On 12.6.1991 Santhan (A-2) met Sivarasan who
inquired from him about his Switzerland visit. Santhan
(A-2) said he had inquired about that from a travel agent P.
Veerappan (PW-102) who told him that his passport would be
ready within a week. Sivarasan remarked that if he did not
go to Switzerland LTTE would suffer a loss of Rs.1,00,000/-.
P. Veerappan (PW-102) said that he was doing the
job of getting passports and renewal of old passports and
also getting visas. He knew C. Vamadevan (PW114) who
started the business of brokerage of letting houses on rent.
In that connection Vamadevan (PW-114) came in contact with
Shanmugavadivelu (A-15). In the end of April,
Shanmugavadivelu (A-15) met Vamadevan (PW-114) and asked him
if he could suggest some agent to send his brother-inlaw to
a foreign country. Vamadevan (PW-114) thought of P.
Veerappan (PW-102) and took Shanmugavadivelu (A-15) to him.
When P. Veerappan (PW-102) asked Shanmugavadivelu (A-15) as
to which country his brother-in-law belonged to he replied
that he belonged to Madras only. P. Veerappan (PW-102)
told him that he had a friend who would arrange for his
brother-in-law to go to a foreign country. He asked
Shanmugavadivelu (A-15) to bring necessary documents such as
passport, ration card, school certificate, etc. and his
brother-in-law should also come along with him.
Shanmugavadivelu (A-15) was told that the expenses of visa,
ticket and foreign exchange for the purpose would be
Rs.80,000/- and Rs.50,000/- were required in advance. In
the first week of May, 1991 Shanmugavadivelu (A-15) brought
his brother-in-law and introduced him to P. Veerappan
(PW-102). He asked him certain questions. After two or
three days C. Vamadevan (PW114) and Shanmugavadivelu (A-15)
came to P. Veerappan (PW-102) and gave him Rs.50,000/-.
Shanmugavadivelu (A-15) said that other documents he will
bring within a few days. Shanmugavadivelu (A-15) again met
P. Veerappan (PW-102) two/three times and told him that
necessary documents were getting ready. In the second week
of July, 1991 brother-in-law of Shanmugavadivelu (A-15) came
to P. Veerappan (PW-102) and asked him if papers were ready
for his foreign trip. He told that documents have still not
been given to him. P. Veerappan (PW-102) identified
Santhan (A-2), who was introduced to him as brother-in-law
by Shanmugavadivelu (A-15). P. Veerappan (PW-102) was,
however, unable to identify if Shanmugavadivelu (A-15) was
the person who brought Santhan (A-2) to him though Vamadevan
(PW-114) identified both Santhan (A-2) and Shanmugavadivelu
(A-15) in court.
Santhan (A-2) told Sivarasan that he was not
comfortable staying in the house of Haribabu. Sivarasan
then took him to the house of Jayakumar (A-10) on 13.5.1991.
On 15.5.1991 Sivarasan gave a letter to Santhan (A-2) and
asked him to give it to Kanthan, who was in Robert Payas’s
(A-9) house. Santhan (A-2) gave the letter to Kanthan who
in turn gave him Rs.5 lacs and asked him to give the sum to
Sivarasan. Santhan (A-2) accordingly paid the amount to
Sivarasan who took Rs.2.00 lacs and asked him to keep the
balance with him. On 17.5.1991 Sivarasan and Santhan (A-2)
went to Eashwari Lodge and met Shankar (A-4). Sivarasan
took Rs.10,000/- from Santhan (A-2) and gave that to Shankar
(A4). On 18.5.1991 Sivarasan again got Rs.20,000/- from
Santhan (A-2). He asked Santhan (A-2) to go to the house of
Robert Payas (A-9) where he gave Rs.4,000/- to Ruban (A-6).
Then both Robert Payas (A-9) and Santhan (A-2) went to Pondy
Bazaar and purchased clothes and a watch for Ruban (A-6).
Ruban (A-6) came to stay at Robert Payas’s (A-9) house only
a day before. At the instance of Sivarasan, Santhan (A-2)
brought Ruban (A-6) to Marina Beach on 19.5.1991. Sivarasan
and Ruban (A-6) talked to each other and then all three went
to the house of Vijayendran (PW-111), a Sri Lankan national.
After that all four of them and one more boy went to Central
Station of Railway. A send off was given to Ruban (A-6),
Vijayendran (PW-111) and the boy on a train to Delhi on way
to Jaipur.
Santhan (A-2) said that Ruban (A-6) had lost one of
his legs in bomb blast and that journey was to take
treatment for that. More money was given by Kanthan to
Santhan (A-2) who in turn gave that back to Sivarasan.
Sivarasan asked Santhan (A-2) to furnish him the account of
money he received from Kanthan which account Sivarasan had
to give to a man going to Sri Lanka. The account which
Santhan (A-2) wrote as told to him by Sivarasan was as under
:-
“Income:
Received from Kanthan
Through Santhan Rs.9,50,000Received from Kanthan
by Sivarasan Rs.9,50,000Expenditure
To X Y Rs. 3,00,000
Delta (murugan) Rs. 25,000
Rs. 5,000A.T. Rs. 1,00,000
Rs. 3,50,000
Rs. 1,00,000To Y X through Delta Rs. 5,00,000
To self (Sivarasan) Rs. 15,000Sivarasan then asked Santhan (A-2) as to why he had
not shown the amount of Rs.50,000/- which was given to
Santhan (A-2). He asked Santhan (A-2) that out of that
amount Rs.25,000/- be paid to Murugan (A-3) and Rs.5,000/-
each to Jayakumar (A-10) and Keerthi. These amounts Santhan
(A-2) paid as directed after the assassination of Rajiv
Gandhi. On 20.5.1991 Santhan (A-2), Jayakumar (A-10) and
Sivarasan were in the house of Jayakumar (A10). Before that
on 16.5.1991 Sivarasan had told Santhan (A-2) that
Prabhakaran had paid special attention on Santhan (A-2)
after the murder of Padmanabha and important works were
allotted to him and all this was on account of the
cooperation given by Santhan (A-2) in Padmanabha case.
Santhan (A-2) said that Sivarasan also told him that he was
going to help Subha and Dhanu to finish Rajiv Gandhi. In
Jayakumar’s (A-10) house Santhan (A-2) stayed upto
28.5.1991. D.J. Swaminathan (PW-85) in his deposition said
that Santhan (A-2) stayed in the house of Jayakumar (A-10)
from 16.5.1991 to 26.5.1991.
On 21.5.1991 Santhan (A-2) saw Sivarasan in white
kurtapyjama. Sivarasan inserted a white cloth bag
containing a pistol in his hip pocket and asked Santhan
(A-2) whether the gun was protruding outside the dress. To
this Santhan (A-2) replied in the negative. The pistol was
Czechoslovakia make. Cloth bag was stitched by Shanthi
(A-11) two days earlier. A pistol (MO-79) was seized by
P.P. Chandrasekara Nair (PW-271) from the house at
Konanakunte (Bangalore) where Sivarasan, Subha and others
committed suicide. Sivarasan then went out and returned
around mid-night when Santhan (A-2) was sleeping. Sivarasan
woke him up and told him that Rajiv Gandhi and Dhanu had
died. He also told that he had brought one sister who was a
helper of LTTE. His reference was to Nalini (A-1). Next
morning Sivarasan, Subha and Nalini (A-1) went to the house
of a neighbour to watch TV. On 28.5.1991 Santhan (A-2) went
to Tirupathi in the assumed name of Kumaresan. On his
return journey from Tirupathi he saw the picture of
Sivarasan in Kurta Pyjama in a newspaper. He went to the
house of Robert Payas (A-9) and not to the house of
Jayakumar (A-10). On 30.5.1991 Robert Payas (A-9), his wife
Prema, sister Latha and Santhan (A-2) went to Thiruchendur
and planned to stay in a cottage there. Receptionist there,
on hearing Santhan (A2), asked him his address. He gave the
address as No. 30, Vanniar Street, Choolaimedu. Santhan
(A-2) then left the place fearing that they would be trapped
if the receptionist asked the PIN code of Choolaimedu. From
Thiruchendur they came to Madurai and after staying there
for a while left for Madras reaching there early morning.
Robert Payas (A-9) and his family returned to Porur house
while Santhan (A-2) went to K.K. Nagar. In between he had
been meeting Sivarasan and getting instructions from him.
He said Sivarasan told him that thereafter Murugan (A-3)
would look after his work and that of Kanthan, i.e., to send
Keerthi to Colombo, Athirai (A-8) to Delhi, to send money to
Ruben (A-6); provision of a house for Shankar (Shankar
(A-4)); and arranging money for such works. Sivarasan was
frantically trying to escape to Sri Lanka. Santhan went to
the house of P. Thirumathi Vimala (PW-62) to meet Athirai
(A-8) who was staying there. He took Shanmugavadivelu
(A-15) along with him.
P. Thirumathi Vimala (PW-62) said that Santhan
(A-2) did come to her house and said that he was acquainted
with Athirai (A8) that he knew her already and that he had
come to see her. She told him that she was having problem
and asked him to take away Athirai (A-8) immediately. He
said he would do that. He wanted a letter for Dixon (DA)
who was staying in Gowri Karunakaran’s house, a relative of
P. Thirumathi Vimala (PW-62). That letter was delivered at
Gowri Karunakaran’s house. Santhan (A-2) got a reply while
he was still in the house of P. Thirumathi Vimala (PW62).
At his request Santhan (A-2) was taken to the house of Gowri
Karunakaran. When he met Dixon he knew that he was a member
of LTTE. A few days later Santhan (A-2) again came to the
house of P. Thirumathi Vimala (PW-62) and told her that
Shanmugavadivelu’s (A-15) house had been searched by the CBI
and had caught him and that perhaps CBI would come to the
house of P. Thirumathi Vimala (PW-62) also since Athirai
(A-8) who was staying there was not holding passport and
that it would be problem for her. He said he had,
therefore, come to take Athirai (A-8) as directed by
Sivarasan. Athirai (A-8) then went along with Santhan
(A-2). Before leaving, Athirai (A-8) left Rs.8,000/- with
P. Thirumathi Vimala (PW-62). Around 1.7.1991 when P.
Thirumathi Vimala (PW-62) came to her house she found
Santhan (A-2) and Athirai (A-8) waiting for her. Athirai
(A-8) wanted her money back. P. Thirumathi Vimala (PW-62)
said that she never expected them to come back immediately
and that she had already spent Rs.1,500 out of that money
for certain purchases and was left with Rs.6,500/-. They
said it was alright and asked her to give that money to
them. They then left. Kangasabapathy (A-7) had also come
along with Santhan (A-2) and Athirai (A-8) but afterwards
had left before P. Thirumathi Vimala (PW-62) returned to
her house.
Santhan (A-2) then received a message from Dixon
that he wanted to meet him. Dixon told Santhan (A-2) that
all their wireless messages were spied by Tamil Nadu police.
Santhan (A-2) took Athirai (A-8) to Pamal house where he
also stayed. On the night of 1.7.1991 Santhan (A-2) made
Athirai (A-8) to get in the train at Central Railway Station
to Delhi and then went to Pamal house and stayed there.
Though Santhan (A-2) in his confession said that he saw off
Athirai (A-8) at the Central Railway Station but evidence
shows that he saw off both Kanagasabapathy (A-7) and Athirai
(A-8) on 1.7.1991 to New Delhi.
In letter (Exh.P-129) dated 7.9.1991 written by
deceased accused Trichy Santhan to Prabhakaran he mentioned
that arrest of Santhan (A-2) was a great danger to LTTE and
that members of the movement had been captured alive and
that members had made disclosure right from Padmanabha
incident.
Confession statement of Shanmugavadivelu @ Thambi
Anna (A15) was recorded on 18.5.1992 while he was arrested
on 16.5.1992. He is a Sri Lankan national and gives his
family background. He was owning a lorry along with another
in Sri Lanka and doing business there. However, his
business was hit because of war between LTTE and Sri Lankan
army. His house was damaged in 1987 by bomb lodged by Sri
Lankan army. He then decided to stay in India. Since 1985
while in Sri Lanka LTTE had started collecting money from
each family for its war efforts. He left Colombo on
19.6.1987 and came to Madras with his wife and two children
and his sister’s son. Initially he stayed with his elder
sister’s son Dr. Thiru Vadivel (Dentist). Then he rented a
house where he started living with his family. In 1988 Dr.
Thiru Vadivel went back to Sri Lanka hoping that situation
would normalize after the presence of IPKF in Sri Lanka.
Shanmugavadivelu (A-15) got the telephone No. 864249 of Dr.
Thiru Vadivel installed in his house. That telephone always
remained in the name of Dr. Thiru Vadivel.
Shanmugavadivelu (A-15) started lorry service along with his
wife’s brother Arvinda Das. One Karunakaran was working as
a lorry contractor in Madras harbour. 35% of the profit was
taken by Karunakaran and rest 65% was shared between
Shanmugavadivelu (A-15) and Arvinda Das. According to
Shanmugavadivelu (A-15) Arvinda Das was disbursing money to
Sri Lankan Tamils there from lorry service. He was also
receiving money from Sri Lanka at times for distribution as
per instructions received on telephone by him.
Shanmugavadivelu (A-15) knew P. Thirumathi Vimala (PW-62)
from Sri Lanka. She had come to India three or four years
earlier to Shanmugavadivelu (A-15). She shifted to her
house at Royapettah in 1990. P. Thirumathi Vimala (PW-62)
was known to wife of Shanmugavadivelu (A-15). They were on
visiting terms. One child was born to Shanmugavadivelu
(A-15) while in India. One day two persons by the name
Sivarasan and Santhan (A-2) came to the house of
Shanmugavadivelu (A-15) and wanted to give a letter to P.
Thirumathi Vimala (PW-62). Shanmugavadivelu (A-15) took
them to the house of P. Thirumathi Vimala (PW-62). When
Sivarasan and Santhan (A-2) expected some money from
Shanmugavadivelu (A-15) he told them that that matter was
attended to by Arvinda Das. Sivarasan said that whenever
Santhan (A-2) would come and ask for money that be given to
him. When Shanmugavadivelu (A-15) took them to P.
Thirumathi Vimala’s (PW-62) house she was not at home. He,
however, introduced Sivarasan to her daughters who were aged
15 and 16 years. After four or five days Santhan (A-2)
again came to the house of Shanmugavadivelu (A-15) and asked
to be taken to the house of P. Thirumathi Vimala (PW-62)
which again Shanmugavadivelu (A-15) did. At that time also
P. Thirumathi Vimala (PW-62) was not at home. One week
before Rajiv Gandhi’s assassination Santhan (A-2) came to
the house of Shanmugavadivelu (A-15) and gave him a bundle
containing Rs.1.25 lacs for safe custody. Shanmugavadivelu
(A-15) had helped Santhan (A-2) to get admission in M.I.E.T.
Institute through Nagaraja. After four or five days Santhan
(A-2) again came and this time gave Rs.3.20 lacs to
Shanmugavadivelu (A-15). This money Santhan (A-2) took back
subsequently. One day when he came to get some money from
Shanmugavadivelu (A-15) by that time photo of Sivarasan
connected with the assassination of Rajiv Gandhi was
published in newspaper. Shanmugavadivelu (A-15) asked
Santhan (A-2) about Sivarasan and his photo appearing in
paper to which Santhan (A-2) said that he need not worry.
Before the assassination of Rajiv Gandhi one-day P.
Thirumathi Vimala (PW-62) with her daughter and Athirai
(A-8) came to the house of Shanmugavadivelu (A-15). Athirai
(A-8) said that she expected a phone call from foreign
country and told Shanmugavadivelu (A-15) that she might be
informed about that. Daughter of P. Thirumathi Vimala
(PW-62) told Shanmugavadivelu (A15) that Athirai (A-8) was
Sivarasan’s person. Next day when phone call came which was
attended to and the person who spoke on the phone said that
he was Athirai’s (A-8) brother. He asked to call Athirai
(A-8) and said that he would call again within an hour.
Shanmugavadivelu (A-15) went and called Athirai (A-8).
After one hour phone call came but Shanmugavadivelu (A-15)
did not know what were they talking about. On May 30/31,
1991 Athirai (A-8) again came to the house of
Shanmugavadivelu (A-15) to receive a phone call about which
Shanmugavadivelu (A-15) did not know. Wife of
Shanmugavadivelu (A-15) did not like Athirai (A-8) when she
came to know that she was LTTE person. Wife of
Shanmugavadivelu (A-15) had strong dislike for LTTE because
on one occasion they kidnapped their son aged four years and
on other two brothers-in-law including Arvinda Dass were
kidnapped. LTTE used to ask for money before releasing the
kidnapped but no one did make any complaint about that.
Wife of Shanmugavadivelu (A-15) had thus developed a great
hatred for LTTE. When Sivarasan and Santhan (A-2) came to
the house of Shanmugavadivelu (A-15) for the first time they
had noted his phone number. Shanmugavadivelu (A15) does not
talk of any help rendered by him to Santhan (A-2) to go
abroad and for that purpose to get passport and visa for him
or about any conversation between him and P. Veerappan
(PW-102) and C. Vamadevan (PW114). In one of the papers
seized from Ruban (A6) at Jaipur telephone number of
Shanmugavadivelu (A-15) 864249 is mentioned. From this
prosecution seeks to draw an inference that Ruban (A-6) was
sent to Jaipur by Santhan (A-2) and Sivarasan on 17.5.1991
for fixing a hide out and he was given telephone number of
Shanmugavadivelu (A-15) as his contact number.
Shanmugavadivelu (A-15) was known to Sivarasan and Santhan
(A-2) as early as 1990 and had helped Santhan (A-2) to get
admission in Madras Institute of Engineering Technology.
There is no confession of Ruban (A-6). Vijayendran
(PW-111) is a Sri Lankan national. He came to India in
1979, studied here, wrote many books and acted in films.
Sivarasan met Vijayendran (PW-111) in the second week of
April, 1991 at railway platform bookstall and introduced
himself. During conversation Sivarasan told him that he was
leaving for Sri Lanka in a week’s time. Vijayendran
(PW-111) had not received any letter from his home in Sri
Lanka for more than one and a half years. He asked
Sivarasan to hand over his letter to his mother, brothers
and also to receive a reply to that. Sivarasan after two
days of the meeting came to the house of Vijayendran
(PW-111) to collect the letter. Sivarasan again met him on
11.5.1991 bringing to him reply dated 8.5.1991 to his
letter. He addressed Vijayendran (PW111) as brother.
Vijayendran (PW-111) expressed gratitude to Sivarasan for
his help. Once Sivarasan came to the house of Vijayendran
(PW-111) with Santhan (A-2). Sivarasan requested
Vijayendran (PW-111) to accompany Ruban (A-6), who was
introduced as Suresh Kumar, to Jaipur to fix an artificial
limb as he did not have left leg. Vijayendran (PW-111)
asked whether there was no doctor available in Madras but
Sivarasan said that in India Dr. Sethi was a specialist in
that medical field and was based in Jaipur and he wanted
treatment for Ruban (A-6) from him. Vijayendran (PW-111)
agreed. He, however, told Sivarasan that he would take
another person along with him as he himself did not know
Hindi. Sivarasan gave him Rs.15,000/- in cash to meet the
medical expenses and the conveyance charges. He asked
Vijayendran (PW-111) to buy tickets of G.T. Express for
Delhi leaving on 17.5.1991. The railway tickets were got
reserved by Vijayendran (PW-111) on 14.5.1991. Ruban (A-6),
Vijayendran (PW-111) and a boy called Ajas Ali left by G.T.
Express on 17.5.1991. Sivarasan and Santhan (A-2) had come
to see them off. Sivarasan told Vijayendran (PW-111) that
Santhan (A-2) would come to him to receive any letter which
might be given to him by Ruban (A-6) on his return.
Vijayendran (PW-111) said that Sivarasan asked him to use
his name as Maharaja in which name he was writing his poems.
After arriving at Delhi the group then went to Jaipur on the
evening of 19.5.1991. They stayed in Golden Lodge in the
names of Ajas Ali, Suresh Kumar and Maharaja. Next day they
went to meet the doctor. While at Jaipur on 22.5.1991
Vijayendran (PW-111) came to know about the assassination of
Rajiv Gandhi at Sriperumbudur. He said they got into panic
as they could be suspected as Tamilians. Ruban (A-6)
suggested to vacate the lodge. Next day in the evening they
changed to Vikram Lodge. Vijayendran (PW-111) met Mr.Rajan,
Manager of the Lodge and asked him to help Ruban (A-6) for
getting treatment as Dr. Sethi had given them appointment
for 13.6.1991. He along with Ajas Ali left Jaipur on
24.5.1991 for Madras reaching there on the night of
27.5.1991. Ruban (A-6) told him that he would write letter
to him addressed as Maharaja and to hand over that to
Santhan (A-2). Ruban (A-6) gave him a letter which had
already been written by him. Vijayendran (PW-111) saw the
photo of Sivarasan published in newspaper on 29.5.1991 with
announcement that his whereabouts be informed as he was the
main person involved in the assassination of Rajiv Gandhi.
That shook Vijayendran (PW-111). On 30.5.1991 Sivarasan
came to him and inquired about Ruban (A-6) if he had given
any letter. The letter which Ruban (A-6) had written was
handed over to Sivarasan. Vijayendran (PW-111) asked about
his picture published in the newspapers. At this he gave
sarcastic smile and told him in authoritative tone that he
was going to Sri Lanka and would return after three months
and then left. One more letter was received from Ruban
(A-6) by Vijayendran (PW-111) on 3/4.6.1991. On 7.6.1991
Santhan (A-2) came to collect that letter. As seen above
Santhan (A-2) gave Vijayendran (PW-111) a sum of Rs.2,000/-
and asked him to send it to Ruban (A-6) by telegraphic money
order. Entries in the lodge registers at Jaipur were made
by Vijayendran (PW-111) (Exh.P-111 and 523).
Ruban (A-6) was one of the nine persons who had
clandestinely landed at Indian soil in a boat from Sri Lanka
on 1.5.1991. In his confession Robert Payas (A-9) said that
he met an LTTE boy who had come to his house along with
Indrankutti on 9.5.1991. He said the name of that boy was
Ruban @ Suresh. He had lost one of his legs in bomb blast
in Sri Lanka and had come to India along with Sivarasan for
his treatment.
Y.R. Nagarajan (PW-106) was working as receptionist
in Golden Lodge in Jaipur. He has testified to the stay of
Vijayendran (PW-111), Ruban (A-6) and Ajas Ali. He said
Ruban (A-6) did not have left leg. Ruban (A-6) stayed in
Jaipur till 20.6.1991 when he was arrested. Search was
effected in the room in the lodge where Ruban (A-6) was
staying. One of the documents seized is a telephone index
book (MO-659) containing telephone numbers of Robert Payas
(A-9) and Shanmugavadivelu (A-15). In a bunch of papers
(MO-667) seized on 15.6.1991 from the house of Murugan (A-3)
at Madipakkam, in one of the papers there was Jaipur address
of Ruban (A-6). A letter (Exh.P-1200) dated 18.6.1991
written by Santhan (A-2) to Ruban (A-6) at Vikram Lodge
address was also recovered from the lodge. In this letter
Santhan (A-2) had advised Ruben (A-6) to again shift from
his present place of stay to another safe place. This is an
inland letter written after the death of Rajiv Gandhi. This
letter is stated to have been handed over by Rajan, Manager
of Vikram Lodge, to police inspector R.D. Kalia (PW-236).
It is not the original letter rather a Xerox copy. Original
is stated to have been lost in the court and as such
secondary evidence was allowed to be led. This document is
proved by the handwriting expert K. Ramakrishnan (PW-262)
but only the address is said to be in the writing of Santhan
(A-2). There is no evidence about the contents of the
letters as if written by Santhan (A-2). In the notebook
(MO-159) there is entry (Exh.P-439) giving details of
expenses incurred for Ruban (A-6). In the confession of
Irumborai (A-19) he has mentioned about the deceased accused
Jamuna @ Jameela an injured LTTE tigress staying in Neyveli
in Tamil Nadu for getting an artificial leg fixed as she had
lost her leg in the fight at Jaffna against the Army. Ruban
(A-6) did not get artificial limb in Jaipur and it was fixed
in Madras itself while he was in judicial custody.
Arivu (A-18) was little less than 20 years of age on
the date of assassination of Rajiv Gandhi. He was
sympathizer of LTTE movement. In 1986 he took part in an
agitation and was imprisoned for 15 days in Madras. Suba
Sundaram (A-22) was known to his father. Arivu (A-18)
joined his studio (Suba Studio) in May, 1989. Muthuraja and
Baby Subramaniam used to visit Suba Studio. Arivu (A-18)
became close to them and started working for LTTE. He
started selling and distributing LTTE literature. He used
to sell these books in public meetings. In Suba Studio he
also came in contact with Bhagyanathan (A-20) and deceased
accused Haribabu, who were also working there. Even after
they had left Suba Studio they used to come there. On
account of the influence of Baby Subramaniam and his
assistant Muthuraja both Bhagyanathan (A-20) and Haribabu
were attracted towards LTTE movement and got involved there.
When Arivu (A-18) came to Madras in May, 1989 he started
staying with Bhagyanathan (A-20) and also with Muthuraja.
Place of Muthuraja was used by LTTE people. In connection
with LTTE work Arivu (A-18) used to visit Bangalore quite
often. Arivu (A-18) also got in contact with Suresh Master
(DA) and Trichy Santhan. Both were having important place
in LTTE. Arivu (A-18) was being paid by Trichy Santhan for
the work done by him for LTTE. He was getting a fixed
amount every month. After the shooting incident of killing
of Padmanabha and others by LTTE at Madras offices of LTTE
were closed and thereafter it was an underground movement.
Arivu (A-18) went to Sri Lanka with Baby Subramaniam in
June, 1990. Irumborai (A-19) also went with them. In Sri
Lanka Arivu (A-18) met Prabhakaran and other leaders and
assured them to give full support for LTTE movement. During
his stay in Sri Lanka there was war between LTTE and Sri
Lankan Army. Then he learnt about the atrocities committed
by IPKF and a feeling of revenge came to his mind. He and
Irumborai (A-19) came back to India in the second week of
October, 1990 with other wounded LTTE soldiers. Now he was
full-fledged worker of LTTE. It was from February, 1991
that Arivu (A-18) started staying with Bhagyanathan (A-20).
It was on account of the fact that President Rule was
extended in January, 1991 and police was taking strong
action against LTTE. Arivu (A-18) left his own residence
and went to stay with Bhagyanathan (A-20). After Muthuraja
went to Sri Lanka his job was taken over by Arivu (A-18).
He was getting money from deceased accused Suresh Master and
Trichy Santhan for meeting his expenses and was also paying
to M. Sankari (PW-210), sister of Muthuraja. Arivu (A-18)
in his confession statement said that Murugan (A-3) had come
to Tamil Nadu from Sri Lanka for an important work of LTTE
and in this work Haribabu was helping him and for that
Haribabu had been receiving monthly salary from Murugan
(A-3). Murugan (A-3) had been appointed in the spy wing of
LTTE. Arivu (A-18) was recording TV news in VCR in
Royapettah house. In March, 1991 he went with Murugan (A-3)
to Vellore for LTTE work as in Vellore Fort and Jail Sri
Lankan Tamils and LTTE personnel were kept in custody.
Blast of Vellore Fort and Jail and releasing of LTTE
militants was one of the LTTE works in India. Various
people connected with LTTE would come to the house of
Bhagyanathan (A-20). Arivu (A-18) said when these people
were talking among themselves he understood that it was for
a very important and dangerous act and he had a strong
suspicion that the target would be Rajiv Gandhi.
In April, 1991 when Sivarasan came to the house of
Padma (A-21) he asked Arivu (A-18) if he was prepared to
work with him. Arivu (A-18) agreed to work for him as
Sivarasan was a senior LTTE member. Bhagyanathan (A-20) had
already accepted to work for Sivarasan. Before going to Sri
Lanka Muthuraja has handed over his work to Arivu (A-18) and
also instructed Bhagyanathan (A-20) to give all help to
Arivu (A-18) as may be needed for the movement. Muthuraja
had also requested Nalini (A-1) to provide all help to Arivu
(A-18) in his absence. Photos and publications of LTTE
movement and other books which were with Muthuraja were kept
by Arivu (A-18). In March, 1991 he shifted them to the
house of V. Radhakrishnan (PW-231), a friend of Arivu
(A-18). These contained a 3 volume Black Book and in the
3rd volume of the book there was a diagram of an electric
circuit similar to one used for the belt bomb by the
assassin Dhanu. Arivu (A-18) said that when the material
was being transported Bhagyanathan (A-20) was also with him.
On 3.5.1991 Arivu (A-18) met Sivarasan in India and at that
time deceased accused Gokul @ Nero and Murugan (A-3) were
also with him. Sivarasan asked Arivu (A-18) to buy a large
size car battery, clips and other articles. Arivu (A-18)
went to a shop along with Nero and bought battery, wire and
other articles. Apart from other things battery was meant
for a wireless set which Sivarasan wanted to install, by
which he would contact LTTE Headquarters in Sri Lanka.
While buying battery he gave his name as Rajan and also
wrong address. Sivarasan also told Arivu (A-18) that he
wanted a motorcycle to facilitate his travel and for the
purpose he had come to India. He asked Arivu (A-18) to make
arrangements for it as he himself did not want his name to
be exposed. Arivu (A-18) arranged one Kawasaki Bajaj
Motorcycle (Registration No. TN-07-A-5203). He took
Sivarasan to the showroom on 4.5.1991 and bought the
motorcycle in his own name but giving a wrong address. With
the same wrong address Arivu (A18) had also opened a bank
account in the bank. Sivarasan had given money for the
purchase of the motorcycle. Arivu (A-18) also bought 9-volt
battery (golden power) and gave that to Sivarasan. Arivu
(A-18) said in his confession that Sivarasan used this
(Battery) only to blast the bomb. On 7.5.1991 Arivu (A-18)
had also gone to attend the public meeting of V.P. Singh
and there he saw Nalini (A-1), Subha, Dhanu and Murugan
(A-3). These three women were trying to step on towards the
stage. Nalini (A-1) was requesting the organizers of the
meeting and the police while Subha and Dhanu were standing
with rose garlands in their hands. Haribabu was also seen
on the stage. Arivu (A-18) did not see Sivarasan. Arivu
(A-18) knew that Subha and Dhanu were lady tigresses of LTTE
brought from Jaffna in Sri Lanka by Sivarasan for his job
and they were “going and coming with Nalini (A-1)”. After
the end of the public meeting Murugan (A-3) gave a colour
film roll to Arivu (A-18) for developing. None of the
pictures had come out clearly. Arivu (A-18) also bought a
multi meter for Sivarasan for use to test the electrical
equipments. He had also bought earth wire. Sivarasan asked
Arivu (A-18) to look after Vijayanandan (A-5), who was a
senior LTTE leader. Vijayanandan (A-5) had come to India
along with Sivarasan in the group of nine persons arriving
on 1.5.1991. Vijayanandan (A-5) was staying in Komala Vilas
lodge. Arivu (A-18) met him and took him to the house of N.
Vasantha Kumar (PW-75). Vijayanandan (A-5) was to buy some
books for the LTTE movement. In his confession Arivu (A-18)
described N. Vasantha Kumar (PW-75) as his partner. He
also described N. Vasantha Kumar (PW-75) as an LTTE member
and close to Sivarasan. Once he said he had gone with N.
Vasantha Kumar (PW75) to the house of Trichy Santhan (DA).
N. Vasantha Kumar (PW75) was involved in publishing the
LTTE propaganda book “Satanic Force” which contained
articles relating to atrocities committed by IPKF. It was
Trichy Santhan (DA) who was giving finance for that. On
20.5.1991 Arivu (A-18) learnt that in the evening when
Nalini (A-1), Murugan (A-3) and Haribabu were in the house
of Bhagyanathan (A-20) Sivarasan had a talk with Nalini
(A-1) and Haribabu. Padma (A-21) had also come back from
hospital at 8.00 p.m. According to Arivu (A-18) Sivarasan
had a talk regarding the public meeting of Rajiv Gandhi to
be held on the next day at Sriperumbudur. He gave a Kodak
colour film roll to Haribabu. After having their food
Haribabu, Murugan (A-3) and Nalini (A-1) left. On 21.5.1991
Arivu (A-18) and Bhagyanathan (A-20) went to see late night
movie and when they returned from the show they heard the
news that Rajiv Gandhi was murdered. Murugan (A-3)
confirmed it. On 22.5.1991 Arivu (A-18) packed his goods
from the house of Padma (A-21) and cleared them one by one
and kept at the houses of his friends. On 23.5.1991
Sivarasan came to the house of Padma (A-21) in the morning
and gave details about the incident resulting in the
assassination of Rajiv Gandhi. He also told them about the
unexpected death of Haribabu in the bomb blast. He asked
Arivu (A-18) to go to Suba Sundaram (A-22) to see the
progress in getting the body of Haribabu. That evening
Nalini (A1) also came to the house of Padma (A-21) late in
the evening and told about the murder of Rajiv Gandhi.
Arivu (A-18) did not feel safe in the house of Bhagyanathan
(A-20). Murugan (A-3) had already hidden himself at
Bhagyanathan’s Press. Arivu (A-18) had a fear that he might
be found so he then went and stayed with his parents at
Jolarpet. Before going to Jolarpet Murugan (A-3) had asked
Arivu (A-18) to come to Gandhi Beach on 10.6.1991 in the
evening at 7 O’clock to discuss about further proceedings.
Arivu (A-18) came to Gandhi Beach but Murugan (A-3) was not
there. He also searched for Bhagyanathan (A-20) next day
but again could not meet him. After few days Arivu (A-18)
was arrested.
N. Vasantha Kumar (PW-75) is an artist. In 1984 he
met a person by the name Raghavan in a bookshop who came to
the shop to buy books for LTTE. When Raghavan came to know
that N. Vasantha Kumar (PW-75) was an artist he asked him
if he would print books for LTTE organization. N. Vasantha
Kumar (PW-75) agreed. Raghavan introduced himself to Baby
Subramaniam and Nithyanandam, President of LTTE Propaganda
Committee. N. Vasantha Kumar (PW-75) was promised
Rs.1000/- for his labour in getting the books printed for
LTTE. In his deposition N. Vasantha Kumar (PW-75) has
described as to how he had become close to top rank leaders
of LTTE including Pottu Amman, Prabhakaran, Kasi Anandan and
others. He also visited LTTE training camp near Mettur in
Tamil Nadu. N. Vasantha Kumar (PW-75) in partnership with
Basheer Ahamad also published magazine called ‘Pudhu Yugam’.
The publication was stopped after two issues. In 1988 N.
Vasantha Kumar (PW-75) was engaged to print calendars and
some other pamphlets for LTTE at a monthly salary of
Rs.1500/-. He got printed various pamphlets like ‘Indian
Military Offensive’, ‘An unjust war against Tamils’,
‘Indo-Sri Lanka Accord’, ‘LTTE point of view’, etc. In 1989
when DMK came to power in Tamil Nadu Baby Subramaniam was
moving about openly in all places in an auto. He met N.
Vasantha Kumar (PW-75) and asked him to print a book by the
name ‘Socialistic Tamil Ezham’. That book gave the
political programme of LTTE. The book was got printed by N.
Vasantha Kumar (PW-75) and his work was appreciated by
Prabhakaran. Later Baby Subramaniam asked N. Vasantha
Kumar (PW-75) to publish a big book by the name “Satanic
Force” containing the atrocities of IPKF and other articles
criticizing Rajiv Gandhi. N. Vasantha Kumar (PW75) was
promised Rs.2000/- per month for the work in printing the
book. A separate flat was hired for the purpose. All
expenses of printing the book and hiring the flat, etc.
were met by Baby Subramaniam. The material for the book
“Satanic Force” was supplied by Baby Subramaniam. The book
contained statements of LTTE leaders, news published in
India and foreign countries, essays, comments,
advertisements, cartoons and statements of Sri Lankan
Tamilians who had suffered. The book also contained
collections of photographs. N. Vasantha Kumar (PW-75)
designed the book. Paper for the book was purchased in the
name of Ramesh, a member of LTTE for Rs.3,20,000/-. N.
Vasantha Kumar (PW-75) had also gone with Ramesh to buy the
paper. Ramesh gave a bogus address to the shopkeeper for
preparation of the bill. “Satanic Force” is in two parts
which contained information up to March, 1990. N. Vasantha
Kumar (PW-75) said he used to often meet Baby Subramaniam in
Suba Studio. Arivu (A-18) and Irumborai (A-19) were always
with Baby Subramaniam. Since the book “Satanic Force” was
against Indian Peace Keeping Force and Rajiv Gandhi it was
thought not to mention that it was printed in India. Baby
Subramaniam asked N. Vasantha Kumar (PW-75) to show that
the book was printed in U.K. Some copies for the books when
finished were sent to Sri Lanka to Baby Subramaniam and the
mode of transport was informed to Baby Subramaniam.
Thereafter Baby Subramaniam went to Jaffna in Sri Lanka
accompanied by Arivu (A18) and Irumborai (A-19). N.
Vasantha Kumar (PW-75) then described the attempt made by
him to get the payment of the book to be made to various
parties. Four sets of the books were printed and ready.
Two sets were kept by N. Vasantha Kumar (PW75) and two sets
were given by him to Arivu (A-18). N. Vasantha Kumar
(PW-75) said he received a letter from Prabhakaran
appreciating his work who told him that he had written
letter to Trichy Santhan (DA) who was in charge at Trichy to
make the payment for the book. Prabhakaran also wrote that
N. Vasantha Kumar (PW-75) could come to Sri Lanka whenever
he wished. He said he tore the letter after reading that.
On 2 or 3.5.1991 N. Vasantha Kumar (PW-75) and Arivu (A-18)
went to Trichy to get payment from Trichy Santhan. In the
morning Arivu (A-18) took N. Vasantha Kumar (PW-75) to a
house at Ramalinga Nagar where Irumborai (A-19) was also
present along with some other workers. At about 11.00 a.m.
Trichy Santhan (DA) came. Arivu (A-18) introduced N.
Vasantha Kumar (PW-75) to him. Trichy Santhan (DA) paid
Rs.90,000/- to N. Vasantha Kumar (PW-75) and promised to
pay the balance through Arivu (A-18). They then returned to
Madras. In the first week of May, 1991 Arivu (A-18) came to
the house of N. Vasantha Kumar (PW-75) with Vijayanandan
(A-5). Arivu (A-18) asked him to help Vijayanandan (A-5) in
purchasing the books for LTTE library. N. Vasantha Kumar
(PW-75) made Vijayanandan (A-5) to stay in his adjoining
flat. Vijayanandan (A-5) told N. Vasantha Kumar (PW-75)
that he was a supporter of LTTE and that Pottu Amman had
called him and had asked him to take charge of the library
and for that purpose he had come to purchase the books. He
also told him that about seven or eight days ago he had come
to Kodiakkarai with eight other persons illegally in an LTTE
boat. When N. Vasantha Kumar (PW-75) asked him if he had
the list of books to be purchased, he replied that he did
not have the list and that he would purchase the books
directly. N. Vasantha Kumar (PW-75) sent Basheer Ahmad for
helping Vijayanandan (A-5) in purchasing the books.
Vijayanandan (A-5) had purchased about 400 books.
Vijayanandan (A-5) used to talk about the atrocities
committed by IPKF in Sri Lanka and his hatred towards Rajiv
Gandhi. He gave him a book ‘Alisiya’ and its Tamil
manuscript and told N. Vasantha Kumar (PW-75) that Pottu
Amman had asked him to print three thousand copies of the
book in the letter press. Vijayanandan (A-5) for that
purpose gave Rs.10,000/- and again Rs.20,000/-. He also
gave N. Vasantha Kumar (PW-75) a list of books which he
could not purchase and asked him to purchase those books and
for that purpose also he gave N. Vasantha Kumar (PW-75)
Rs.5,500/-. On 10.5.1991 Arivu (A-18) came to meet N.
Vasantha Kumar (PW-75) with Sivarasan on a Kawasaki Bajaj
motorcycle. Sivarasan had come to see Vijayanandan (A-5).
All three of them talked for about ten minutes and then
Arivu (A-18) and Sivarasan left. N. Vasantha Kumar (PW-75)
wanted to visit Moogambigai on 19.5.1991. He, therefore,
asked Arivu (A-18) to take Vijayanandan (A-5) with him.
Arivu (A-18) promised that he would come and take him. On
17.5.1991 early in the morning at 6.00 a.m. Irumborai
(A-19) came to the house of N. Vasantha Kumar (PW-75) and
inquired about Arivu (A-18). When told Arivu (A-18) had not
come Irumborai (A-19) left leaving a message for Arivu
(A-18) to meet him urgently. Later when Arivu (A-18) came
N. Vasantha Kumar (PW-75) informed him accordingly. Again
he asked Arivu (A-18) to take Vijayanandan (A-5) with him.
On the morning of 18.5.1991 Sivarasan came on motorcycle and
took Vijayanandan (A-5) with him. He asked Vijayanandan
(A-5) if he had purchased the books. Vijayanandan (A-5)
replied that he had purchased everything. Sivarasan told
Vijayanandan (A-5) that he would give him an address where
he could stay and asked him to leave immediately.
Vijayanandan (A-5) packed his dresses and left. While
leaving he told N. Vasantha Kumar (PW-75) that he would
take the books later. On the morning of 19.5.1991 Arivu
(A-18) again came to the house of N. Vasantha Kumar (PW-75)
and told him that Trichy Santhan had sent Rs.75,000/- for
the book “Satanic Force”. N. Vasantha Kumar (PW-75) told
him that since he was leaving for the tour the money could
be given by Arivu (A-18) to Balcon Press. N. Vasantha
Kumar (PW-75) after his tour with his family and friends
returned to Madras. While away he learnt about the
assassination of Rajiv Gandhi through news broadcast on
radio on the morning of 22.5.1991 by a bomb blast at
Sriperumbudur while attending the meeting. On 29.5.1991
picture of Sivarasan was published in the Hindu newspaper.
N. Vasantha Kumar (PW-75) recognized Sivarasan who had been
brought to his house by Arivu (A-18). On 30.5.1991 Arivu
(A18) again came to meet N. Vasantha Kumar (PW-75) and gave
him Rs.25,000/-. He was asked about the photo of Sivarasan
and whereabouts of Sivarasan and if Arivu (A-18) was having
any connection with the murder. At this Arivu (A-18)
laughed sarcastically and left without any reply. Due to
fear N. Vasantha Kumar (PW-75) did not inform the matter to
anybody. At Balcon Press where Arivu (A-18) had gone to
hand over Rs.75,000/- he came to know that police was in
search of him. He was afraid and left Madras and went to
his friend at Neyveli. In his absence on 4.6.1991
Vijayanandan (A-5) had come to his house and gave his wife a
bag, Rs.5,000/- and three sarees and told her that he would
come and collect the same later. N. Vasantha Kumar (PW-75)
returned from Neyveli and then with his family left Madras
and stayed at a place outside the city. At this point of
time he learnt the name of Sivarasan though earlier he was
never introduced to him by that name. On 18.1.1992 one CBI
inspector came to meet N. Vasantha Kumar (PW-75) and asked
him to appear at Malligai police station where he identified
the books “Satanic Force” got printed by him. N. Vasantha
Kumar (PW-75) identified various material got printed by him
from time to time. He identified the notes regarding the
books, etc. purchased by Vijayanandan (A-5) when he had
come to the house of N. Vasantha Kumar (PW-75) and N.
Vasantha Kumar (PW-75) seen him writing (Exh.P-351). He
also identified the books ‘Alisiya’ and its Tamil manuscript
(MO-113 and 114). He also identified various other
documents and the articles recovered from the house.
Delip Chordia (PW-88) is a dealer of tyres and
batteries. The name of his firm is International Tyres
Service from whose shop Arivu (A-18) purchased the battery.
He identified the battery (MO-209) sold to one Rajan on
3.5.1991. Battery (MO-209) was seized by M. Narayanan
(PW-281), D.S.P. from the pit dug in the kitchen of the
house occupied by Vijayan (A-12). Mohanraj (PW-254),
wireless expert, stated that a wireless set could be
operated using the 12 volt battery like MO-209. Wireless
set was installed in the house of Vijayan (A-12) by making
use of battery MO-209 for communication with LTTE leaders in
Sri Lanka which was operated by deceased accused Nero, who
was a wireless operator and came to India in nine member
group on 1.5.1991.
R. Ravichandran (PW-95) is a salesman of the
showroom from where Kawasaki Bajaj motorcycle (MO-82)
bearing registration No. TN-07-A-5203 was purchased by
Arivu (A-18). The address which Arivu (A-18) gave while
buying motorcycle was the address of Padma (A-21) when she
was staying in Kalyani Nursing Home quarters. At the
relevant time of purchase of motorcycle she was, however,
staying in Royapettah house.
N. Moideen (PW-91) was working as a salesman in a
shop in Royapettah High Road. He said that in the second
week of May, 1991 he sold two golden power batteries for
Rs.46. He was asked if he could identify the man whom
police officers had brought to the shop as the person to
whom he sold the batteries. He identified Arivu (A-18).
G.J. Srinivasan (PW-252), Assistant Director, Tamil
Nadu Forensic Science Laboratory, Madras after examining the
portion of 9 volt golden power battery (MO-678) recovered
from the scene of the crime gave opinion that these were the
portions of 9 volt golden power battery.
Lt. Col. Manik Sabharwal (PW-157), Bomb expert and
Dr. P. Chandrasekaran (PW-280), Director, TNFSL, Madras
gave opinion that 9 volt golden power battery was used as
power source in the belt bomb used by Dhanu. From the
statement of N. Vasantha Kumar (PW-75) it was seen that
Arivu (A-18) was connected with the printing and publication
of propaganda material for LTTE including the book “Satanic
Force”. Dr. R. Kuppusamy (PW-194) said in his statement
that after examining the exposed frames of negatives used by
Haribabu at the scene of crime (Exh.P-735) that these were
from Kodak colour film and that was used for camera (MO-1).
The unexposed portion of the Kodak colour film is MO-542
which was cut and removed from Exh.P-735. The material
which had been removed by Arivu (A-18) from the house of
Padma (A-21) after learning the assassination of Rajiv
Gandhi, was subsequently recovered on the basis of
disclosure statement (Exh.P-1343). In his letter (Exh.P128)
written by Trichy Santhan to Irumborai (A-19) he mentioned
about the mistake committed in LTTE with the supporters of
Sivarasan like Arivu (A-18) connected with Baby Anna.
Athirai (A-8) is a Sri Lankan national. At the very
young age of 13 years she got involved in LTTE movement.
She learnt how to prepare code sheets for conveying
messages, making of bombs and driving. In the military camp
she got training to use AK-47 rifle. She also got training
in photography and videography. Her brothers and sisters
are settled in Germany or Switzerland. In her confession
she said that one of the principles of LTTE is that it does
not brook any opposition and the undisputed leader of LTTE
is Prabhakaran. She gave the names of various LTTE leaders
in whose contacts she came. She said Pottu Amman is
incharge of Intelligence Branch of LTTE and sister Shanthi
and Akila are also in that branch. Athirai (A-8) said that
her friend, who was 24 years of age and LTTE wireless
operator died in fight with IPKF in 1988. Her own boy
friend also died in 1989 in a raid by IPKF. Athirai (A-8)
also got training in the political wing of LTTE. She had
been explained as to how Prabhakaran was compelled to sign
the Indo-Sri Lankan Accord and how IPKF instead of
protecting Tamilians in Sri Lanka was fighting against them
and committing atrocities on the innocent Tamilians there.
She said about the organizations of Black Tigers and Black
Women Tigers whose members would sacrifice their lives in
suicide daring acts. Athirai (A-8) said she was able to
recognize all the persons in the LTTE organization. Dhanu,
she said, belonged to suicide squad. She was a black woman
tiger. She did not wear spectacles but for the purpose of
not being identified in Rajiv Gandhi murder case she wore
spectacles. Subha also belonged to army branch of LTTE.
Both had received the same training in the military camp of
LTTE in Sri Lanka. Subha might have come along with Dhanu
to encourage her and to give training to her and to tie belt
bomb. In March, 1991 Athirai (A-8) met Pottu Amman who
introduced her to Kanagasabapathy (A-7). Pottu Amman told
her that Kanagasabapathy (A-7) was a helper in LTTE and
would be coming with her to Delhi to make arrangements for
her stay. The arrangement was that Athirai (A-8) would go
to Delhi purportedly to learn Hindi or computer. She
understood that the arrangement was with a view to gather
information regarding certain marked places in Delhi and the
work was in connection with the organization, and further
that if persons belonging to LTTE came to Delhi they would
be staying there in her house and would finish their work
without any suspicion.
Relatives of Kanagasabapathy (A-7) were in Madras. He had
already been to Delhi earlier. Athirai (A-8) and
Kanagasabapathy (A-7) came to India in the end of April,
1991. They came in a fully armed boat of LTTE. On reaching
Indian soil they went to the house of V. Kantha Raja
(PW-60) @ Chokan, another LTTE sympathizer. That place was
Kodiakkarai. From there V. Kantha Raja (PW-60) took them
to Madras and they went to the house of Jayakumari (PW-109)
who was a relative of Kanagasabapathy (A-7). While they
were staying in the house of Jayakumari (PW-109) Sivarasan
came to meet her which was a pre-arranged meeting earlier by
Pottu Amman. Sivarasan gave money to Athirai (A-8) for
expenses and for her stay in Delhi. It appeared to Athirai
(A-8) that Sivarasan was incharge of her. Athirai (A-8)
said in her confession that later on she came to understand
that when occasion would arise Sivarasan and other LTTE
people would come for their purposes to Delhi and would be
staying in the house taken by her. Sivarasan also gave
money to Kanagasabapathy (A-7) for expenses. Once when
Sivarasan came to the house of Jayakumari (PW-109), Athirai
(A-8) told him that there were all male members in the house
of Jayakumari (PW-109). He, therefore, took her to the
house of P. Thirumathi Vimala (PW-62). Athirai (A-8) said
that that house was arranged through Shanmugavadivelu (A-15)
as both P. Thirumathi Vimala (PW-62) and Shanmugavadivelu
(A-15) are sympathizers of LTTE. Athirai (A-8) would either
go to the house of Shanmugavadivelu (A-15) or Thangam
Stores, a store nearby, to telephone her elder brothers in
Germany. P. Thirumathi Vimala (PW-62) or her daughter
would company her. Athirai (A-8), P. Thirumathi Vimala
(PW-62), her family members and her father then went outside
Madras on excursion from 8.5.1991 to 14.5.1991. P.
Thirumathi Vimala (PW-62) in her statement said that on
5.5.1991 Shanmugavadivelu (A-15) with some other person had
come to her house in her absence. That person had brought a
letter from her mother in Sri Lanka for her. The letter
(Exh.P-209) was left in the house. Next day the boy aged
about 22 or 23 years came to her house. He was wearing pant
and shirt and was also wearing spectacles. P. Thirumathi
Vimala (PW-62) said she could not find if that person was
having artificial eye in his left eye. By the time that
person came she had read the letter. Shanmugavadivelu
(A-15) was not there at that time. That person introduced
himself as Raghu (Sivarasan). On account of the letter from
her mother P. Thirumathi Vimala (PW-62) asked Sivarasan
what help she could offer him. Sivarasan said that he
brought a lady with him who had to go to Germany and that
her name was Gowri (Athirai (A-8)) and he wanted a secured
place for her to stay. Sivarasan told P. Thirumathi Vimala
(PW-62) that she being mother of daughters might accept his
request to allow Athirai (A-8) to stay in her house. He
said Athirai (A-8) would leave within a month. P.
Thirumathi Vimala (PW-62) agreed. On 7.5.1991 Sivarasan
brought Athirai (A8) along with him to stay with P.
Thirumathi Vimala (PW-62). On 16.5.1991 Sivarasan again
came to meet Athirai (A-8) and gave her Rs.10,000/- to meet
her expenses. In between Sivarasan asked Kanagasabapathy
(A-7) to make efforts to arrange the house for himself
(Kanagasabapathy (A-7)) and for Athirai’s (A-8) stay at
Delhi and for this purpose he gave Rs.23,000/- to him.
Kanagasabapathy (A-7) accompanied by one Vanan, whom she did
not know, left for Delhi on 20.5.1991. Sivarasan came to
meet Athirai (A-8) one day after the assassination of Rajiv
Gandhi and told her that it was difficult to take charge of
her as police might arrest him. He told her that Santhan
(A-2) would take charge of her. Speaking about the
assassination of Rajiv Gandhi Sivarasan laughed. After his
return from Delhi Kanagasabapathy (A-7) did not meet Athirai
(A-8). He, therefore, shifted from the house of Jayakumari
(PW-109) due to police surveillance. Sivarasan met Athirai
(A-8) on 3.6.1991. Thereafter Santhan (A-2) used to visit
her frequently. Sivarasan, Kanagasabapathy (A-7), Manju,
daughter of P. Thirumathi Vimala (PW-62) and Athirai (A-8)
used to meet at Marina Beach and talked about the status of
Sri Lankan Tamilians as compared to status of Tamilians in
India. In one of these meetings Kanagasabapathy (A-7) told
Athirai (A-8) that he had arranged a double bed room house
at Delhi. They decided to go to Delhi on 1.7.1991. Three
days before that day Santhan (A-2) came and told Athirai
(A-8) that police was interrogating Shanmugavadivelu (A-15)
and it would be better for her not to stay with P.
Thirumathi Vimala (PW-62) any further. He took Athirai
(A-8) to the house of one Rajagopal at Pammal and introduced
her to him as Sasikala. Santhan (A-2) himself went in
hiding. Athirai (A-8) went to the house of P. Thirumathi
Vimala (PW-62) for taking leave of her that she and
Kanagasabapathy (A-7) were going to Trichy as they did not
like to be caught by police. Rajagopal and Santhan (A-2)
then took them to the railway station from where they
boarded a train for Delhi. At Delhi they were taken into
police custody.
On The morning of 15.5.1991 Athirai (A-8), who was
staying with P. Thirumathi Vimala (PW-62) wanted to make a
phone call from the house of Shanmugavadivelu (A-15). Anju,
daughter of P. Thirumathi Vimala (PW-62) went along with
her but found the house of Shanmugavadivelu (A-15) locked
and came back. P. Thirumathi Vimala (PW-62) then took
Athirai (A-8) again to the house of Shanmugavadivelu (A-15)
for making a phone call but the house was locked at that
time too. She then advised that they could make a call from
Thangam Stores which was near to her house. Athirai (A8)
said that they gave their address to the shopkeeper who
would immediately come and inform them if there was a call
for Athirai (A-8). On 21.5.91 Athirai (A-8) was still
staying with P. Thirumathi Vimala (PW-62). When P.
Thirumathi Vimala (PW-62) saw the photograph of Sivarasan in
the newspaper with the news that he was connected with the
murder of Rajiv Gandhi she told this to Athirai (A-8). P.
Thirumathi Vimala (PW-62) asked Athirai (A-8) if Sivarasan
was the person connected with the murder of Rajiv Gandhi and
whether he brought Athirai (A-8) along with him. Athirai
(A-8) said it was not so and that Sivarasan was a paper
reporter and that he might have gone there (Sriperumbudur)
and that by mistake his photograph would have been
published. Athirai (A-8) told P. Thirumathi Vimala (PW-62)
that she need not get scared about that and that it would
not be so. On 3.6.1991 when P. Thirumathi Vimala (PW-62)
came back from her school in the afternoon and was climbing
stairs to go to her house Sivarasan and Athirai (A-8) were
coming down from the upper stairs talking to each other. P.
Thirumathi Vimala (PW-62) was shocked and scared and asked
Sivarasan as to why he acted in that way. She said her
children and grand-father at home were crying bitterly and
that he should take away Athirai (A-8) from there and asked
him not to come to her house any further. Sivarasan said
that he would not come thereafter and that persons who would
identify him and give information about him would meet with
the same fate as Padmanabha and that it would apply to
whomsoever it might be. Saying this he went away and did
not come thereafter. P. Thirumathi Vimala (PW62) told
Athirai (A-8) also not to stay there any further and asked
her to go away. At this Athirai (A-8) cried and said she
did not have anyone else other than P. Thirumathi Vimala
(PW-62) and that Sivarasan had already gone away. She
pleaded that she be permitted to stay on. P. Thirumathi
Vimala (PW-62) kept quiet. She read in the papers requiring
all Sri Lankan refugees to get their names registered.
Since Athirai (A-8) was not having any passport or any other
document P. Thirumathi Vimala (PW-62) sent her daughter
Manju along with Athirai (A-8) to get Athirai (A-8)
registered as refugee. They returned and said it had been
done. Application form requesting for issuance of
identification card for Athirai (A-8) is Exh.P-214 and the
application for getting name registered is Exh.P215. These
were filled and signed by Athirai (A-8) and bear her
photograph fixed on it. One day when P. Thirumathi Vimala
(PW-62) returned from her school she was told by her
children that uncle of Athirai (A-8) by the name
Kangasabapathy had come. At this P. Thirumathi Vimala
(PW-62) confronted with Athirai (A-8) that from where her
uncle had come when she earlier had told her that she had no
one to go to. She said that her uncle had come from Trichy
and she knew about that only when he came. Next day
Kanagasabapathy (A-7) again came and P. Thirumathi Vimala
(PW-62) accordingly asked him as to why they were hatching
conspiracy at her house and that photograph of the person
who brought Athirai (A-8) had been published in the
newspapers. She asked him to take away Athirai (A-8).
Kanagasabapathy (A-7) said that he was going to Trichy and
would come back again and take her away. After few days
Santhan (A-2) came. P. Thirumathi Vimala (PW-62) asked him
also to take away Athirai (A-8). A few days thereafter
Santhan (A-2) had come to the house of P. Thirumathi Vimala
(PW-62) and informed her that CBI had come to the house of
Shanmugavadivelu (A-15) and conducted search there and had
caught him. He said CBI might come to her house also and
since Athirai (A-8) was not holding a passport it would be a
problem for her and therefore he had to take Athirai (A-8)
as directed by Sivarasan. Athirai (A-8) then went with
Santhan (A-2).
Kanagasabapathy (A-7) is a Sri Lankan national. He
did not make any confession. He came to India in the last
week of April, 1991 along with Athirai (A-8). He was having
a genuine passport (MO-558) which was seized from him. He
did not come to India through proper channel but landed at
Kodiakkarai with Athirai (A8). Jayakumari (PW-109), who is
also a Sri Lankan national, came to India in 1986 through
proper channel. In between she went to Sri Lanka after her
marriage and again returned to India in March, 1988. At
that time Kanagasabapathy (A-7) who is her uncle (her
mother’s sister’s husband) had also come along with her.
Kanagasabapathy (A-7) went back to Sri Lanka in August,
1988. In September, 1989 he again came to India to attend
his son’s wedding and then returned to Sri Lanka. On the
morning of 26.4.1991 he came to the house of Jayakumari
(PW-109) along with a young girl, Athirai (A-8) and another
person. Kanagasabapathy (A-7) told Jayakumari (PW-109) that
Athirai’s (A-8) name was Gowri and she belonged to Sri Lanka
and that her mother had expired in military attack and that
she had come to study computer and journalism at Delhi. He
also said that Athirai (A-8) would not talk much due to the
grief of her mother’s death. He did not introduce the other
person but addressed him as brother, who left in the
afternoon. Following day Kanagasabapathy (A-7) and Athirai
(A-8) went to a book shop at Mount Road to buy some books.
They purchased there Delhi Road map. They were also
searching for a book containing addresses of VIPs but it was
not available. On 2.5.1991 that person who had come with
Kanagasabapathy (A-7) and Athirai (A-8) on 26.4.1991 came
with Sivarasan. On 7.5.1991 Sivarasan again came and took
Athirai (A-8) with him. Before leaving Athirai (A-8) told
Jayakumari (PW-109) that she would be staying at her
brother’s place and later she would go to Delhi. On
10.5.1991 Sivarasan again came on motorcycle and took along
with him Kanagasabapathy (A-7). Later Kanagasabapathy (A-7)
came back to the house and took his brief case, etc. and
told Jayakumari (PW-109) that he was leaving for Delhi and
would return after a week. On 30/31.5.1991 Kanagasabapathy
(A-7) with two more persons came to the house of Jayakumari
(PW-109) in an auto. He stayed in the house while other two
left. Jayakumari (PW-109) informed Kanagasabapathy (A-7)
that police was searching houses of Sri Lankans stating that
Sri Lankans were involved in Rajiv Gandhi murder case and
she asked him to register in the police station. He
declined and left the house at about 9.00 p.m. He left
behind a brief case which Jayakumari (PW-109) opened and
found that it contained airlines tickets and a letter
written by a person from Tamil Nadu House, Delhi. This
letter was written to a person serving in Delhi Airport
Authority to assist Kanagasabapathy (A7). Kanagasabapathy
(A-7) kept on coming to the house of Jayakumari (PW-109).
He asked her to give the telephone number of Athirai (A-8).
Jayakumari (PW-109) knew earlier that Sivarasan was having
one eye and when it was published in the newspaper in the
second week of June, 1991 that a person connected with the
murder of Rajiv Gandhi was having one eye, she inquired from
Kanagasabapathy (A-7) about Sivarasan and his connection
with him. Kanagasabapathy (A-7) told her that she was
imagining things and if she entertained in her mind anything
harmful to Kanagasabapathy (A-7) or Athirai (A-8) God would
punish her. Jayakumari (PW-109) did give telephone number
of Athirai (A-8) to Kanagasabapathy (A7) and said he was
putting them in unnecessary problem. He said he would not
come if she gave him the telephone number. It is only
through newspapers that Jayakumari (PW-109) came to know the
name of the person as Sivarasan, who had come to her house
for the first time on 2.5.1991. Athirai (A-8) telephoned
Jayakumari (PW-109) on 17.6.1991 and gave telephone number
as 8250228 and told her to give the number to
Kanagasabapathy (A-7). That number was given by Jayakumari
(PW-109) to Kanagasabapathy (A-7). On 29.6.1991
Kanagasabapathy (A-7) again came to the house of Jayakumari
(PW-109), took his belongings and said that he was leaving
for Delhi and from where he would go to Johannesburg. When
on 30/31.5.1991 Kanagasabapathy (A-7) with two other persons
came they told her that they had come from Delhi by
aeroplane. Kanagasabapathy (A-7) opened an account in
Canara Bank and he gave the address of Jayakumari (PW-109).
The account opening form is Exh.P-516.
On 20.5.1991 Kanagasabapathy (A-7) went to Delhi by
flight with one Vanan and stayed in Hotel Krishna there. K.
Thiagarajan (PW-57) helped Kanagasabapathy (A-7) to get a
house on rent at Moti Bagh in Delhi on monthly rent of
Rs.2,000 and an advance of Rs.6,000/-. He was also staying
in Krishna Hotel, Delhi. That Kanagasabapathy (A-7) and
Vanan travelled by air is evident by flight coupons of
Indian Airlines (Exh.P-1329 and Exh.P-1330). In the note
book (MO-159), diaries (MO-180 and Exh.P-1253), which are of
Sivarasan, amounts have been shown to have been paid to
Kanagasabapathy (A-7) and Athirai (A-8) and also to Vanan.
In the wireless message (Exh.P-407) dated 14.6.1991
Sivarasan informed Pottu Amman that there was no news of
Kanagasabapathy (A-7) who had gone to Delhi. This wireless
message had been intercepted by T.P. Sitther (PW-78) and
decoded by S. Mani (PW-84). On both the occasions at Delhi
Kanagasabapathy (A-7) first time with Vanan and second time
with Athirai (A-8) stayed in the Krishna Hotel. Ramkumar
(PW-196), partner of the Krishna hotel has given statement
with reference to the registers of arrival and departure
(Exh.P-931) kept in the hotel. He had identified
Kanagasabapathy (A-7) and Athirai (A-8). According to his
record K. Thiagarajan (PW-57) along with Rajiv Pant stayed
in the hotel from 19.5.1991 to 1.6.1991 and Kanagasabapathy
(A-7) and Vanna stayed from 20.5.1991 to 29.5.1991. Entry
in the hotel register on 3.7.1991 was made by
Kanagasabapathy (A-7). They declared their nationality as
Indian. Purpose of visit of Kanagasabapathy (A-7) was
mentioned as business and that of Athirai (A-8) studies and
place from where they arrived is mentioned as Madras. On
4.7.1991 both Kanagasabapathy (A-7) and Athirai (A-8) were
arrested by the CBI at Krishna Hotel, Delhi.
Vijayanandan (A-5) is a Sri Lankan national. He
came to India on 1.5.1991 and was one of the members of the
nine members group. He made no confession. A forged
passport (MO-559) was recovered from him and seized during
investigation. P.G. Abeykoon Bandara (PW-185) who was
Deputy Controller, Deptt. of Immigration and Emigration,
Sri Lanka had testified that the passport (MO559) was a
forged document. On arrival from Sri Lanka Vijayanandan
(A-5) stayed in Komala Vilas Lodge, Madras. He made entry
(Exh.P-497) in the arrival register of the Lodge (Exh.P496).
He wrote that he had come from Madurai and was a teacher by
profession. The reason which he gave for coming to Madras
was “wedding”. This had been testified by A. Ravindra
Reddy (PW-100) Manager of Komala Vilas Lodge. Document
Exh.P-351 is a slip of paper recovered from the residence of
N. Vasantha Kumar (PW-75). This slip of paper has been
marked as Exh.P-351 in the statement of N. Vasantha Kumar
(PW-75) when he said that he could identify the document
regarding the books, etc. purchased by Vijayanandan (A-5)
when he was staying in his house. It is doubtful if such a
statement is enough to prove the document. This document
was put to the accused in his statement under Section 313
Cr.P.C. which he denied. This document shows the arrival
of Vijayanandan (A-5) at Kodiakkarai on Indian soil on
1.5.1991 and then his coming to stay in Komala Vilas Lodge.
In diary (MO-180) of Sivarasan seized from the house of
Jayakumar (A-10) it is mentioned that a sum of Rs.50,000/-
was paid to Vijayanandan (A-5) on 8.5.1991. There is also
an entry in this diary which shows that Sivarasan was to
meet Vijayanandan (A-5) on 18.5.1991 in the morning from 9
to 12. That he did come to the house of N. Vasantha Kumar
(PW-75) has been spoken to by N. Vasantha Kumar (PW-75).
Shankar (A-4) is a Sri Lankan national. He is also
one of the nine members’ group who came to India in a boat
on 1.5.1991. At Kodiakkarai where the boat came Shankar
(A-4) stayed with one Jagadeesan till 15.5.1991 and then
came to Madras and stayed at Easwari Lodge from 16.5.1991 to
23.5.1991. Before coming over to Madras Shankar (A-4) met
Murugan (A-3) at Kodiakkarai when Murugan (A-3) was going
for Jaffna but could not leave as boat had not arrived from
Sri Lanka. Murugan (A-3) gave him a slip of paper
containing (Ext. 1062) his name ‘Thass’ and name of Nalini
(A-1) and her telephone number 419493. Santhan (A-2) and
Sivarasan met Shankar (A-4) at Easwari Lodge and gave him
Rs.10,000/-. Santhan (A-2) and Sivarasan knew the place of
stay of Shankar (A-4). On 23.5.1991 Shankar (A-4) sought
help of S. Kalyan Krishnan (PW-58) owner of the Easwari
Lodge to contact Sivarasan or Robert Payas (A-9) on
telephone number 2343402 of Ebenezer Stores. Shankar (A4)
was arrested on 7.6.1991 at Thiruthuraipoondi near
Nagapattinam. Exh.P-401 is a wireless message from
Sivarasan to Pottu Amman dated 9.6.1991 which reads :-
“….There is news that one of my associates was caught at
Nagapattinam and he has told all the news, things about
me….”. In letter (Exh.P-129) dated 7.9.1991 from Trichy
Santhan (DA) to Prabhakaran it was mentioned that CBI had
caught the Shanmugham (DA) only after it was disclosed by
Shankar (A-4) Murugan (A-3), Robert Payas (A-9) and Santhan
(A-2) that all had come (from Sri Lanka) and landed at
Shanmugham’s place. In diary (Exh.P-1253) of Sivarasan the
fact that Rs.10,000/- was paid to Shankar (A-4) was
mentioned. In note book (MO-159) of Sivarasan there is
again a mention of payment of Rs.5,000/- by Sivarasan to
Shankar (A-4) (Exh.P-439). Ch. Gandhi (PW-267) is
hand-writing expert and has proved the hand-writing of
Sivarasan.
S. Kalyan Krishnan (PW-58) is running Easwari
Lodge. With reference to his guest register maintained in
his lodge he said that on the evening of 16.5.1991 one
Jagadeesan came to his lodge to take a room. He said he was
regular customer for the past about 20 or 25 years. He said
later a guest whose name he came to know was Shankar (A-4)
joined Jagadeesan. Though Jagadeesan left Shankar (A-4)
continued to stay in the lodge. On 23.5.1991 Shankar (A-4)
told S. Kalyan Krishnan (PW-58) that he was vacating the
room and was going to his native place. He wanted to make a
phone call. He gave a slip of paper on which it was written
in ink as “Payas house, Sivarasa,” and a telephone number
was also mentioned. S. Kalyan Krishnan (PW-58) telephoned
that number and was told that Payas house was situated at a
distance of about 11/2 furlong and message could not be
conveyed. He, however, got the address of Robert Payas
(A-9) and made a note of that on the slip of paper given by
Shankar (A-4). That slip of paper (Exh.P164) was identified
by S. Kalyan Krishnan (PW-58). The address in pencil on
the slip (Exh.P-164) was in the hand of S. Kalyan Krishnan
(PW-58). This slip he kept with him and wrote another slip
(Exh.P-1645) giving the details of the address of Robert
Payas’s (A-9) house to Shankar (A-4). S. Kalyan Krishnan
(PW-58) also explained to Shankar (A-4) a route to go to
Robert Payas (A9) house. There is, however, nothing in the
evidence to show that Shankar (A-4) did go to the house of
Robert Payas (A-9).
Robert Payas (A-9), his wife Prema, sister
Premlatha, brother-in-law Jayakumar (A-10), his wife Shanthi
(A-11) and some other 30 or 35 Tamils had come to India in
September, 1990 from Sri Lanka and got themselves registered
as refugees on 20.9.1990. As noted above Prema, wife of
Robert Payas (A-9) and Jayakumar (A-10) are brother and
sister. Shanthi (A-11) is Indian national. Others are all
Sri Lankan nationals. Shanmughalingam is the father of
Prema and Jayakumar (A-10). In his confession Robert Payas
(A-9) said that he had been helping LTTE since 1985 during
war first with Sri Lankan army and thereafter with Indian
army IPKF. He said a rival organization EPRLF betrayed them
to IPKF which caught hold of them and kept them in custody
for 15 days. IPKF also raided their houses and beat up the
ladies severely. He said at that time due to the action of
IPKF his son aged 1-1/2 months died. He said they had
developed hatred towards IPKF and even EPRLF. According to
him IPKF was subjecting common people to great sufferings
like committing murders, rape and other kinds of
ill-treatments and harassment. Jayakumar (A-10) was a
frequent visitor to Tamil Nadu. Porur house of Jayakumar
(A-10) was rented through M. Utham Singh (PW56) proprietor
of Ebenezer Stores who was paid commission. Jayakumar
(A-10) also shifted to another house in Kodungaiyur. These
two houses were arranged in such a way as to accommodate
LTTE people comfortably. In the Porur house many LTTE
personnel came to visit or even to stay there. Robert Payas
(A-9) opened a Savings Bank account in the Central Bank of
India in his name. He said Kanthan had purchased one red
colour Yamaha motorcycle bearing registration No.
TN-09-A-8213 in the name Raja. Nishanthan had made
arrangement for purchase of the motorcycle while Kanthan
made the payment. Kanthan, Nishanthan and Sivarasan were
making use of the motorcycle. Robert Payas (A9) said that
he knew that Sivarasan and Kanthan had come to India for
some dreaded jobs and it was a known fact about LTTE’s
activities and its hand in assassinating Padmanabha and his
friends in Madras. After some time Sivarasan started
staying in the house of Jayakumar (A-10). Sivarasan used to
come over to the residence of Robert Payas (A-9) frequently
and to meet Kanthan and Santhan (A-2). In February, 1991
Sivarasan had come to Porur house along with Murugan (A-3),
who stayed with Robert Payas (A9) for two days and
thereafter went to stay at Royapettah house. Murugan (A-3)
was a frequent visitor to the house of Robert Payas (A-9).
He would come over there along with Sivarasan or of his own.
He would come to take money from Kanthan or even to see
Sivarasan. They used to assemble in the house of Robert
Payas (A9) and plan works for their “movement” and then they
would execute those works as per their plans. LTTE members
would have contacts with Sivarasan, Kanthan, Nishanthan
through the telephone number 2343402 installed in Ebenezer
Stores of M. Utham Singh (PW56). Even calls would come
from Colombo, Canada and England. T. Soundara Pandian
(PW-54), who was working in Ebenezer Stores, would bring the
messages. In the absence of Sivarasan, Kanthan and
Nishanthan those messages would be received by Robert Payas
(A-9) to help them. Kanthan only used to arrange for the
money and give them to all for the conspiratorial work of
LTTE. He would bring gold biscuits, encash them and give
money to Sivarasan, Murugan (A-3) and other LTTE members.
Indirankutty, another LTTE activist, would come from Trichy
quite frequently. He would also help persons like Sivarasan
and Kanthan. In the beginning of May, 1991 Sivarasan
brought Santhan (A-2) to the house of Robert Payas (A-9).
Santhan (A-2) stayed there for two days and then at
Haribabu’s house. On 5.5.1991 Robert Payas (A-9), Santhan
(A-2), Murugan (A-3), Haribabu, Arivu (A-18) and Sivarasan
all met at Marina Beach. On 9.5.1991 Indirankutty came to
Robert Payas (A-9) with Ruban (A-6) who had lost one of his
legs in a bomb blast in Sri Lanka and had come to India with
Sivarasan for medical treatment. Robert Payas (A-9) helped
Sivarasan to get a learning licence for motorcycle. He
could not get a regular licence as he had lost one of his
eyes. A week before the assassination of Rajiv Gandhi
Sivarasan and Kanthan had come to the residence of Robert
Payas (A-9) and they had a conference. Kanthan gave money
to Sivarasan. Robert Payas (A-9) said that that money was
used for their conspiracy work. Between 15.5.1991 to
21.5.1991 Santhan (A-2) came to the residence of Robert
Payas (A-9) three times, first time when he came Kanthan
gave him Rs.2.00 lacs to hand over the same to Sivarasan who
was staying at the residence of Jayakumar (A-10), second
time Santhan (A-2) got Rs.5.00 lacs and went away. One or
two days later Robert Payas (A-9) and Santhan (A-2) went to
market to make certain purchases for Ruban (A-6) which were
needed for his journey to Jaipur and back. Ruban (A-6) was
staying with Robert Payas (A-9). Robert Payas (A-9) also
mentioned the name of Vanan being an LTTE member. He said
in the month of May he had gone to the residence of Vanan.
There he met Vijayanandan (A-5) who had come to India in the
boat along with Sivarasan, Santhan (A-2) and others in the
beginning of May, 1991. According to Robert Payas (A-9)
Sivarasan and Santhan (A-2) would also be going over to the
residence of Vanan. On his first visit to Delhi,
Kanagasabapathy (A-7) had gone along with Vanan. This Vanan
has not been examined. Robert Payas (A-9) said in his
confession that between 15.5.1991 and 20.5.1991 Ramanan,
Santhan (A-2), Rangam and Kanthan had come to his residence
several times in connection with the LTTE conspiracy and
they used to receive phone calls from Sivarasan through
Ebenezer Stores. On 21.5.1991 Robert Payas (A9) was at his
residence. On 22.5.1991 he got the news of Rajiv Gandhi
assassination. He did not leave his residence on 23.5.1991
expecting message from Sivarasan. On 24.5.1991 Sivarasan
came to his house in his Kawasaki Bajaj motorcycle to meet
Kanthan but Kanthan was not there. On 25.5.1991 when
Kanthan came on his red Yamaha motorcycle Robert Payas (A-9)
told him that Sivarasan had come the previous day looking
for him. On 27.5.1991 Santhan (A-2) came to the residence
of Robert Payas (A-9) and they all decided to leave Madras
in order to escape from the police. On 28.5.1991 they
bought tickets in assumed names and went to Thiruchendur by
night bus on 29.5.1991. They did not check in any lodge in
Thiruchendur and on 30.5.1991 again by night bus came to
Madurai on 31.5.1991. Robert Payas (A-9) said they took
ladies with them to avoid any suspicion. For Madurai also
they took night bus and reached Madras on 1.6.1991. Santhan
(A-2) went to some other place. Robert Payas (A-9) sent his
wife and his younger sister to the residence of his uncle in
Vadapalani and he himself went to the residence of one Loga
in Nasapakkam to hide. On 3.6.1991 he went to Vadapalani
and brought back his family to the Porur house. He did not
receive any information either from Sivarasan or Kanthan and
in a few days he was arrested by CBI. According to Robert
Payas (A-9) all of his expenses were met by Kanthan who also
paid for the expenses of other LTTE members staying in his
house
Jayakumar (A-10), who is husband of Shanthi (A-11)
gave a confession. He also talks of war first between Sri
Lankan army and LTTE and then LTTE and IPKF. He said that
Robert Payas (A9), his sister’s husband, was helping LTTE in
his native village. In one raid made by IPKF Robert Payas
(A-9) and Jayakumar (A-10) were caught and kept in a camp.
Though Jayakumar (A-10) was released after a few days but
not Robert Payas (A-9). Lives had become miserable because
of raids by IPKF. They were now having close contacts with
LTTE movement who were providing them even financial help.
In September, 1990 Jayakumar (A-10) said LTTE “people” told
Robert Payas (A-9) and him to go and stay in Madras with
instructions to keep houses ready for their purpose. He
said on account of the atrocities committed jointly by IPKF
and EPRLF, the LTTE movement had thought to teach a lesson
to the leaders in India and to the persons belonging to
EPRLF hiding in Madras. Since they were sent by LTTE
movement to India they did not give two sovereigns of gold
and pay Rs.1500/- for each of the person coming to India
which LTTE was charging. After getting themselves
registered at Rameshwaram as refugees they all went to stay
at Madras. Nishanthan, Saravanan, Raja @ Kalapathy, all
LTTE people, arranged Porur house which was rented out in
the name of Jayakumar (A-10). Nishanthan and Kumaradoss
stayed in Porur house with Robert Payas (A-9) and Jayakumar
(A-10) families. After about one week of stay in Porur
house another LTTE activist Kanthan also came and stayed in
the house. Since both Jayakumar (A-10) and Robert Payas
(A-9) were unemployed Kanthan was giving them money. In
fact Kanthan was providing money for all the matters of LTTE
movement in Madras. A wireless set was installed at Porur
house after Kanthan had come to stay there. He and
Nishanthan @ Nixon used to talk to the movement at Jaffna by
wireless. Another supporter of LTTE Indirankutty also used
to come to Porur house in white Maruti van bearing
registration number TAY-9444 from Trichy. He would also get
money from Kanthan. Jayakumar (A-10) also talks of buying a
motorcycle by Kanthan in the name of Shanmugaraja, an LTTE
man through Sarvanan and Kalapathi @ Raja. Jayakumar (A-10)
said that Robert Payas (A-9) and Kanthan told him that a
high ranking person from the movement would come to India
during the second week of December and that his name was
Sivarasan and was coming to India with a dangerous plot. It
was decided that another house should be arranged by
Jayakumar (A-10) for his stay. It was so thought that since
Jayakumar (A-10) would be staying with family nobody would
have suspicion on Sivarasan. Kanthan also told Jayakumar
(A-10) that Sivarasan would give him the required money for
all the expenses. Accordingly Kodungaiyur house was rented
with the help of Ramaswamy, father-in-law of Jayakumar
(A-10). The house was taken in the name of Ramaswamy.
Jayakumar (A-10) moved with his family to that house in
December, 1990 and after a fortnight or so Robert Payas
(A-9) brought Sivarasan to his house and told him that
Sivarasan would stay there. Jayakumar (A-10) was told that
he should be helpful to Sivarasan and to all the activities
of the movement. Jayakumar (A-10) said “that Sivarasan was
sent to India by the movement to fulfil a dangerous plot”.
Sivarasan had brought a suitcase with him in which he kept
his dresses, AK-47 rifle, a diary and a pistol. Whenever he
would go out he would take pistol with him kept concealed in
a thick book where he had made a cavity. From January to
April, 1991 Sivarasan went to Sri Lanka two or three times
and returned. On 2.5.1991 when he returned from Sri Lanka
he brought two LTTE lady tigresses Dhanu and Subha.
Jayakumar (A10) said it was known to him that “Sivarasan had
brought those two LTTE movement lady tigers with a murder
plan”. He said it was also known to him that Sivarasan and
lady tigresses had decided to wreak vengeance for the
atrocities committed by IPKF. After staying in the house of
Jayakumar (A-10) for a day or so those two girls went to
stay in the house of Vijayan (A-12) and Bhaskaran (A-14),
his father-in-law. Sivarasan also bought one red colour
Bajaj Kawasaki motorcycle which he kept in the house of
Vijayan (A-12). Subha and Dhanu would often come to the
house of Jayakumar (A-10). Shanthi (A-11) would go with
them for shopping. Sivarasan would visit the house of
Vijayan (A-12) daily. One day when Sivarasan came to stay
in the house of Jayakumar (A-10) he brought Santhan (A-2),
who was his “partner”. Jayakumar (A-10) said that he knew
that Santhan (A-2) was in connivance with Sivarasan in all
the activities and that Santhan (A-2) was assisting
Sivarasan “for the dangerous work which he would carry out”.
Since Jayakumar (A-10) had no work Sivarasan gave him
Rs.35,000/- and asked him to start a business of grinding
coffee seeds. On 19.4.1991 Jayakumar (A-10) paid
Rs.20,000/- as advance and took a shop on rent in the name
of his wife Shanthi (A-11) at a monthly rent of Rs.450/-.
He bought coffee seeds grinding machine also for
Rs.15,000/-. Then he applied for a telephone connection
paying Rs.8,000/- for his shop. He applied for telephone
connection in the name of his wife Shanthi (A-11).
Telephone connection was applied for the convenience of
Sivarasan and other persons of LTTE movement to contact
among themselves. Whenever Subha and Dhanu came to the
house of Jayakumar (A-10) Sivarasan would take them
separately and talk to them secretly. A few days before the
assassination of Rajiv Gandhi Sivarasan told Jayakumar
(A-10) to stitch a cloth cover for his pistol which Shanthi
(A-11) did. If the gun was put in the cover it would not be
visible to others. Then Sivarasan also got one kurta and
pyzama. The measurements were provided by Jayakumar (A-10)
as Sivarasan was not willing to go to the tailoring shop.
One day Shanthi (A-11) also took Subha to nearby tailoring
shop and got dresses stitched for her. Jayakumar (A-10) was
quite often visiting the house of Robert Payas (A-9). In
the month of May, 1991 he had seen Sivarasan, Kanthan,
Santhan (A-2) and Murugan (A-3) in that house. There they
would confer about the plot. Then Jayakumar (A-10) added
“about a week before the murder of Rajiv Gandhi, Sivarasan
had talked with Santhan (A-2) about his murder plan”.
Sivarasan left the house of Jayakumar (A-10) on the morning
of 21.5.1991 and returned at 1 O’clock and went to his room.
He changed his dress and now he wore kurta-pyzama. He hid a
pistol in his dress. He was supposed to go to the public
meeting of Rajiv Gandhi at Sriperumbudur. From the house of
Jayakumar (A-10) he went to the house of Vijayan (A-12). He
returned at 12.30 in the night with Subha and Nalini (A-1).
It was confirmed that Rajiv Gandhi was murdered by Dhanu.
Sivarasan then went upstairs to talk about the incident with
Santhan (A-2). In the morning of 22.5.1991 Santhan (A-2)
went out and bought newspaper. Afterwards Subha and Nalini
(A-1) went to watch news on TV to the neigbour’s house (D.J.
Swaminathan (PW-85)) while Sivarasan went to the house of
Vijayan (A-12). On 23.5.1991 in the morning Sivarasan went
out with Nalini (A-1) and then took Subha and left her at
the house of Vijayan (A-12). When he came back in the night
he said that he had decided to leave within a day or two.
He kept all his things in a suitcase which included his
cloths and that of Subha, two big dictionaries and notebooks
which Sivarasan was keeping, took the pistol separately and
packed the bullets in a separate parcel. In the notebooks
Sivarasan used to write his income and expenses. In the
suitcase he also kept photos, passports, cassettes and the
artificial eye which he used to wear. On his directions
Jayakumar (A-10) dug a pit in the corner of the kitchen
where he placed the suitcase and parcel of bullets and
covered the pit with a concrete slab that he had bought,
again on the instructions of Sivarasan. Jayakumar (A-10)
then painted the area in such a way that nobody could find
out. All these things were seized on 26.6.1991 as disclosed
in the confession statement of Jayakumar (A-10). Sivarasan
then left but Santhan (A-2) kept on staying in the house for
two or three days. Then he also left as Sivarasan had
instructed Jayakumar (A10) to change the house. Before
leaving he gave Rs.5,000/- to Jayakumar (A-10). On the same
day or the following day Nero (DA) another partner of
Sivarasan came and received a bag from Jayakumar (A-10) as
per instructions of Sivarasan. Earlier also Nero had come
to the house of Jayakumar (A-10). He was connected with the
LTTE movement and a helper of Sivarasan.
M. Utham Singh (PW-56) is the owner of Ebenezer
Stores in Porur locality. T. Soundara Pandian (PW-54) was
working as assistant in his shop. Telephone number 2343402
was installed in his shop premises. One person by name
Shanmugham got acquainted with M. Utham Singh (PW-56) as he
had been buying provisions from his shop. Rajakalapathy and
his wife, father-in-law and motherin-law were also residing
with Shanmugham. In September, 1990 two Sri Lankan
Tamilians came to M. Utham Singh (PW-56) on a red colour
Yamaha motorcycle and asked him whether there was any house
available for rent. House of Dr. G.J. Srinivasan (PW-252)
in the said locality was newly built. Dr. G.J. Srinivasan
(PW-252) wanted the house to be let out and for that purpose
he had kept a key with M. Utham Singh (PW-56) for him to
show the house to any one who wanted to take the same on
rent. When M. Utham Singh (PW56) asked those two persons
if they would give the name of any acquaintance in the area
they told him about Rajakalapathy. When M. Utham Singh
(PW-56) asked them to bring Rajakalapathy he came with them.
The house in question was shown and they liked the same.
Those two persons, who came on the motorcycle, were Sarvanan
and Nishanthan @ Nixon. Rate of rent and the advance amount
payable was agreed to during discussion with Dr. G.J.
Srinivasan (PW-252). On the request of Dr. G.J.
Srinivasan (PW252) as to how many members would be staying
in that house Sarvanan furnished the list of seven members
on a white piece of paper (Exh.P-153), who were K.
Kumaralingam, K. Kumaradoss, K. Premalatha, K.
Nishanthan, S. Jayakumar, J. Shanthi and K. Prema.
Families of Robert Payas (A-9) and Jayakumar (A-10) then
occupied the house. They used to purchase provision from
the shop of M. Utham Singh (PW-56). Robert Payas (A-9)
told M. Utham Singh (PW56) that his relatives were living
abroad and requested him if they made any phone call for
Robert Payas (A-9) he might call him. To this M. Utham
Singh (PW-56) agreed. Jayakumar (A-10) also used to receive
calls from Germany and Robert Payas (A-9) from Italy and
Denmark. Robert Payas (A-9) also introduced Kanthan to M.
Utham Singh (PW-56), who also requested for the facility of
receiving phone calls. M. Utham Singh (PW-56) said that
when these persons used to attend the calls they would speak
only in cerebral ‘yes’, ‘correct’, ‘O.K.’ and some time ‘I
will come’. Either M. Utham Singh (PW-56) or his assistant
T. Soundara Pandian (PW-54) would go to the house of Robert
Payas (A-9) to tell them of the receipt of the call. On
22.5.1991 M. Utham Singh (PW-56) did not open the shop
because of some ceremony in his house. On 23.5.1991 T.
Soundara Pandian (PW-54) came to open the shop in the
morning at 7.00 a.m. M. Utham Singh (PW-56) himself did
not go. At about 12.30 noon M. Utham Singh (PW-56) made a
call to the shop and asked how was the business. T.
Soundara Pandian (PW-54) told him that it was on an average.
M. Utham Singh (PW-56) instructed him to close the shop and
go home since riots had broken out in certain areas. At
about 1.30 p.m. T. Soundara Pandian (PW-54) came to the
house of M. Utham Singh (PW-56) and told him that he had
received a call from one Shankar, who was staying in some
lodging house and had requested him to call Robert Payas
(A-9) or Sivarasan to which T. Soundara Pandian (PW-54) had
replied that he was the only person in the shop and could
not go to give the message. He said after two minutes of
that call Shankar again called him and asked him to give the
address of the shop. According to M. Utham Singh (PW-56)
neither Robert Payas (A-9) nor Jayakumar (A-10) was engaged
in any work. In December, 1990 Jayakumar (A-10) shifted
from Porur house though still he would be visiting the shop
of M. Utham Singh (PW-56) to purchase provisions. Rent
agreement was executed bearing signatures of Dr. G.J.
Srinivasan (PW-252) and M. Utham Singh (PW-56). In fact
there were two agreements one for rent (Exh.P-154) and one
for fitting and fixtures (Exh.P-155).
T. Soundara Pandian (PW-54) employee of M. Utham
Singh (PW56) said that Robert Payas (A-9) and Jayakumar
(A-10) used to get phone calls from the shop Ebenezer Stores
of which M. Utham Singh (PW56) was the proprietor. The
phone calls used to come from foreign countries and local
calls were also received. Apart from Robert Payas (A-9) and
Jayakumar (A-10) Kanthan, Sivarasan and Nixon also used to
come to the shop to receive phone calls. Some time T.
Soundara Pandian (PW-54) would go to Porur house to leave a
message that telephone had come. He said on second day of
the death of Rajiv Gandhi he came to the shop as usual.
There was a telephone call and the person who called wanted
him to call either Sivarasan or Robert Payas (A-9). When T.
Soundara Pandian (PW-54) declined because of riots nearby
the phone was disconnected. After two or three minutes
again phone call came and caller identified himself as
Shankar and he said that he was the person who spoke earlier
and wanted him to call Sivarasan or Robert Payas (A-9)
urgently. T. Soundara Pandian (PW-54) told him that he was
alone in the shop and could not go to call them. That
person (Shankar) said he was speaking from a lodge and he
wanted to have the address of Robert Payas’s (A-9) house.
T. Soundara Pandian (PW-54) told him that he did not know
the number of the house of Robert Payas (A-9) but that house
was next to Ebenezer Stores. He, therefore, gave the
address of Ebenezer Stores. He said he told M. Utham Singh
(PW56) about this call of Shankar.
Robert Payas (A-9) and Sivarasan had gone to Studio
Memory Makers of S. Raghu (PW-59) on 15.12.1990 for getting
passport size photographs. They also went to Kavitha
Driving School of T. Panneer Selvam (PW-61) on 4.4.1991 and
9.5.1991 to take Driving licence. Robert Payas (A-9) lived
in the neighbourhood of Dr. Claud Fernandez (PW-197), a
Dentist. Dr. Claud Fernandez (PW197) knew Robert Payas
(A-9) as he was President of the residents’ association of
that area. Robert Payas (A-9) and his friend had come to
the clinic of Dr. Claud Fernandez (PW-197) for treatment.
The name of his friend was Ramanan. Second time he came
with his another friend whose name was Murugan (A-3). On
23.7.1991 police had come from Malligai CBI headquarters to
the residence of Robert Payas (A-9) and recovered his
passport and other small items. Dr. Claud Fernandez
(PW-197) was witness of the recovery. He said assassination
of Rajiv Gandhi took place on 21.5.1991 and “when they are
feeling sad, on 22nd evening at about 6 or 7 p.m. we heard
a sound of blast from the house of Robert Payas (A-9). That
was the sound of crackers”. He said he could not see the
persons when he came out but above the house of Robert Payas
(A-9) it was filled with smoke.
K. Kottammal (PW-63) is the owner of Kodungaiyur
house where Jayakumar (A-10) and Shanthi (A-11) started
living from 18.12.1990. As noted above the house was taken
on rent in the name of Ramaswamy, father of Shanthi (A-11).
Rent agreement is Exh.P-217, which bears the signature
Ramaswamy and husband of K. Kottammal (PW-63). K.
Kottammal (PW-63) identified the signature of her husband.
D.J. Swaminathan (PW-85) was living in house number E-152,
Kodungaiyur. It was next to the house of Jayakumar (A-10)
and Shanthi (A-11) which is house No. E-153. He met
Sivarasan who was staying in that house and who told him
that he lost his left eye in an accident. In the first week
of May, 1991 he saw Sivarasan and two girls coming in an
auto to the house of Jayakumar (A-10). Their names were
Subha and Dhanu. They stayed for about two days and
thereafter D.J. Swaminathan (PW-85) said he did not see
them while Sivarasan continued to stay in the house. In the
first week of May, 1991 Sivarasan came on a new Kawasaki
Bajaj bike. The bike was driven by another person. That
was without registration number. Both these persons stayed
in the house of Jayakumar (A10). He stayed there till
26.5.1991. On the morning of 22.5.1991 when D.J.
Swaminathan (PW-85) put on the TV to hear the news about the
Rajiv Gandhi assassination Sivarasan, Nalini (A-1) and Subha
also came to his house. After the news was over some one in
the family of D.J. Swaminathan (PW-85) remarked that it
would be the work of Liberation Tigers only. Sivarasan
asked how could they say so. The reply was given that Tamil
people could not do such kind of job. Sivarasan then left
the place without saying anything. The witness said that
they (presumably Sivarasan, Subha and Nalini (A-1)) were
telling that not even rice was available for cooking. Since
all the shops were closed on account of assassination of
Rajiv Gandhi the witness told them that “I will give rice,
if wanted”. They declined the offer. At about 12.00 noon
they distributed sweet mixed with grated coconut which made
the witness wonder. On the morning of 23.5.1991 Sivarasan
took Nalini (A-1) on his bike. D.J. Swaminathan (PW-85)
said that he did not see Subha thereafter. Sivarasan stayed
in that house for three days. He saw Santhan (A-2) till
26.5.1991. He saw the photograph of Dhanu on television in
the end of May, 1991. When he had seen Dhanu first time she
did not wear spectacles. Initially, therefore, witness said
he could not identify her in the photograph if it was Dhanu.
Two days thereafter Sivarasan’s photograph was shown on T.V.
Now D.J. Swaminathan (PW-85) got suspicious. On 2.6.1991
he dialed telephone number 100 and gave the information.
When he told the person receiving the call that Sivarasan
and Dhanu stayed in the house of Jayakumar (A-10) no one
made any inquiry. He did not give his address. Again in
the second week of June, 1991 he himself went to the office
of CBI headquarters, Malligai and stated the facts he knew.
His statement was recorded. On 26.6.1991 house of Jayakumar
(A-10) was searched. At that time Shanthi (A-11) and her
father Ramaswamy were there in the house. Various articles
were seized. On 7.7.1991 CBI officers with Jayakumar (A-10)
came to his Kodungaiyur house. They were not having key of
the house. Lock was broken open. Jayakumar (A-10) entered
the house and showed the place in the kitchen at the left
side. A slab at that place was removed and it was found
that there was a pit 2-1/2 fit deep. From that pit
Jayakumar (A-10) took out a plastic bag and a suitcase
(Aristocrat make). In that bag one belt and two packets of
bullets containing 25 and 18 bullets were found. From the
suit case a dictionary was taken out which was cut out
inside so that a pistol could be kept there. There was one
article like artificial eye and five recorded small micro
cassettes, photographs (MO-163 to MO-166), passport (MO-161)
in the name of Thillaiambalam Suthendraraja, notebooks
(MO-158, MO-159 and MO-160) and diaries were also found and
recovered. A list was prepared (Exh.P-437) which bears the
signatures of the witness D.J. Swaminathan (PW85). D.J.
Swaminathan (PW-85) has identified photograph of Sivarasan
in colour photographs (MO-163 and MO-164) and black and
white photographs (MO-165 and MO-166). Colour photograph
(MO-169) and black and white photographs (MO-170 and MO-171)
are the photographs of Santhan (A-2).
S. Meera (PW-200) was living in the neighbourhood
of Jayakumar (A-10) in the same locality. She and Shanthi
(A-11) became friends and were visiting each other. When S.
Meera (PW200) asked Shanthi (A-11) as to who was the person
wearing spectacles, she said he was her uncle and had a
welding shop at Kodungaiyur. Jayakumar (A-10) was not doing
any work and was remaining idle at home. Some time in the
first week of May, 1991 Sivarasan and two women came in an
auto at 8.00 p.m. One day in the first week of May itself
Sivarasan brought a car battery on his cycle to the house of
Jayakumar (A-10). He, however, took away that battery same
evening itself. The two girls Subha and Dhanu used to come
to the house of Jayakumar (A-10) on ladies’ bicycle now and
then. S. Meera (PW-200) said she did not know the names of
Sivarasan, Subha and Dhanu in the first instance but she
came to know only when their names were published in the
newspapers or telecast on T.V. She said many people kept on
coming and going in the month of May, 1991 in the house of
Jayakumar (A-10). One such person was husband of
Jayakumar’s (A10) younger sister as told to S. Meera
(PW-200) by Shanthi (A-11). S. Meera (PW-200) said she was
not staying in her house from 7.5.1991 to 23.5.1991 and that
she had gone to her mother-inlaw’s house.
M. Janarthanam (PW-71) said that he let out his
shop to Shanthi (A-11), wife of Jayakumar (A-10) in
Kodungaiyur and received Rs.20,000/- as advance though he
executed the agreement for Rs.4,500/- only in the month of
April, 1991. The purpose of letting was to run a coffee
grinding shop. On 25.7.1991 M. Janarthanam (PW-71) was
called to Malligai office of CBI headquarters where he
handed over the agreement (Exh.P-338). He had also given a
letter of consent (Exh.P-339) to Shanthi (A-11) for
installing the coffee grinding machine in the shop, which he
also handed over to the police. During his statement M.
Janarthanam (PW-71) was asked to identify Jayakumar (A-10),
who had approached him for running out the shop along with
his brother-in-law Damodaran. M. Janarthanam (PW-71)
identified Bhagyanathan (A-20) as Jayakumar (A-10). M.
Janarthanam (PW-71) said that on 29.1.1992 Ramaswamy, father
of Shanthi (A-11) came to the shop and removed the grinding
machine and other equipments. He also asked for refund of
advance of Rs.20,000/- which the witness did not give.
Shanthi (A-11) wrote a letter (Exh.P-343) on 13.8.1992 to M.
Janarthanam (PW-71) from the prison for the purpose but M.
Janarthanam (PW-71) said that letter from Jayakumar (A-10)
should also come. Then Shanthi (A-11) and Jayakumar (A-10)
wrote a letter (Exh.P-344) to M. Janarthanam (PW-71) from
the prison. In his statement M. Janarthanam (PW-71)
further stated that the Judge questioned him in the court to
which he replied he did receive Rs.20,000/- advance and said
that he had no objection to return that back. The Judge
passed the order on 3.11.1992 that the settlement might be
made out of court. M. Janarthanam (PW-71) said that
afterwards Ramaswamy called on him and obtained receipt
(Exh.P-342) from him on 26.12.1992 and he returned the
amount of Rs.20,000/-.
V. Kannan (PW-199) sold the coffee grinding machine for
Rs.15,000/-. Receipt showing the coffee grinding machine is
Exh.P-971. Both Jayakumar (A-10) and Shanthi (A-11) had
come to V. Kannan (PW-199) to buy the machine.
Sowmya Narayanan (PW-70) is one of the staff members from
Telecom Department and he has identified application for
telephone connection (Exh.P-336) by Shanthi (A-11) in OYT
scheme for the shop premises. The application was
registered on 22.4.1991. A sum of Rs.8,000/- is shown to
have been paid with the application.
In the diary (MO-180) of Sivarasan seized from the house of
Jayakumar (A-10) there is mention of a sum of Rs.10,000/- on
11.4.1991 for telephone.
Jayakumar (A-10) stated to have made disclosure
statement to the police on 9.7.1991 (Exh,P-1436) on the
basis of which it is stated that Jayakumar (A-10) took the
police to Kodungaiyur house and recoveries made. The trial
Judge has strongly commented on the conduct of the police in
recording the disclosure statement to boost its case and has
criticized the investigating officer in adopting such a
course. In the disclosure statement Jayakumar (A10) said
that on 21.5.1991 Sivarasan had dug a pit in the kitchen and
kept a brief suitcase and a plastic bag and then covered the
same with a cement slab. He said Sivarasan told him not to
disclose that to any one and not to give the material placed
in the pit to any one except to him.
Vijayan (A-12), whose confession was recorded, was a lorry
driver in Sri Lanka. He started his own workshop and during
the period 1987-89 he used to repair vehicles of LTTE. When
IPKF came to Sri Lanka his work was affected. Selvaluxmi
(A-13) is his wife. She is daughter of Velayudam @
Bhaskaran (A-14). Vijayan (A-12) decided to come to India
in 1990 as his wife was pregnant and he thought that in
India she would get necessary medical facility. One Kutty
told him that he would make arrangements for him to go to
India without making any payment to LTTE. Kutty introduced
Vijayan (A-12) to Sivarasan who told him that if he worked
for LTTE his expenses would be looked after by the LTTE.
Sivarasan told him to take a house on rent and to stay there
and that persons belonging to LTTE would come and stay in
that house for their work. While staying at Tuticorin,
Vijayan (A-12) worked in Tuticorin Port Trust and at SPIC as
daily wage earning Rs.20 to Rs.30/- per day. His wife gave
birth to a son on 17.10.1990. After Vijayan (A-12) settled
in his house in Madras as described earlier Sivarasan along
with Chokkan @ Sabapathi and Munusami, LTTE workers came to
his house. Sivarasan told Vijayan (A-12) that in the first
week of May, 1991 he would bring some LTTE men for an
important work and he asked him to make necessary
arrangements for their stay. He was also cautioned by him
not to tell that to anybody. Sivarasan again came on
2.5.1991 with Gokul @ Nero, an LTTE activist. Both came
with a suitcase containing wireless set and other things.
Sivarasan then informed Vijayan (A-12) that he would bring
two LTTE women to the house. He gave him Rs.10,000/- for
his expenses. After three or four days Sivarasan took him
to a place nearby and gave him a big car battery and asked
him to take that to his house. The battery was for fixing a
wireless set. Vijayan (A-12) gave that battery to Nero.
Same day Sivarasan brought a black and white TV and kept the
same in the house. He said that he had bought this for the
family of Vijayan (A-12). Sivarasan asked Nero to have a
link with Sri Lanka through wireless which Nero was able to
achieve within two/three days. Whenever Nero spoke on the
wireless he would use to say from 910 to 91. Vijayan (A-12)
bought a battery charger from a shop at Mount Road, Madras
and also other articles of furniture. Sivarasan paid for
all. On 6.5.1991 Sivarasan brought Dhanu and Subha to
Vijayan’s (A-12) house. That day his father-in-law
Bhaskaran (A-14) had also come from Tuticorin. These two
women would keep their important things in a black bag and
would always carry that whenever they went out. Sivarasan
gave money to Vijayan (A-12) to buy two cycles for the
women. Subha and Dhanu would go out on Friday and would
come on Monday morning. On 16/17-5-1991 Sivarasan asked
Vijayan (A-12) to dig a pit in the kitchen to hide the
wireless set and guns. Vijayan (A12), Sivarasan and Nero
dug the pit. On the morning of 21.5.1991 Sivarasan came to
the house of Vijayan (A-12). He gave some message to Nero
to be transmitted on wireless. Then he said something to
Subha and Dhanu who got ready by 12 O’clock after having
their lunch. Sivarasan again came at 12.30 p.m. wearing a
Kurta-Pyzama with a camera in his hand. He asked Dhanu and
Subha to get ready. Vijayan (A-12) said usually his wife
would help Subha to wear saree. On that day, however, Subha
and Dhanu both closed the door of their room and got
dressed. They took about half an hour to dress. Subha was
wearing a saree; Dhanu was wearing orange colour kurta and
green colour dupatta. She was wearing spectacles.
Generally she did not wear spectacles in the house. A photo
session started. 10 photographs were taken among themselves
with the camera Sivarasan had brought. Vijayan (A-12) took
photographs of Subha, Dhanu and Sivarasan together. Dhanu
had put on over make-up on her face. Sivarasan asked
Vijayan (A12) and Nero to go and bring an auto. He told
them not to bring the auto near the house and to stop that
near the bus stand away from the house. This arrangement
was so that auto driver would not be able to identify the
house. They brought the auto as instructed. Sivarasan,
Subha and Dhanu walked up to the auto. Nero went with them
but came back and then gave some message through wireless.
He used to speak daily through wireless once in the morning
and once in evening. On the morning of 22.5.1991, Sivarasan
came to the house of Vijayan (A-12) and said that the work
was over and that the Rajiv Gandhi was murdered. He asked
Nero to send the message to Sri Lanka through wireless and
himself went to sleep. Sivarasan would write on a piece of
paper in a language which was not understandable and would
give that to Nero to send that message through wireless.
After lunch Sivarasan went away. On 23.5.1991 he came on a
cycle, took the motorcycle and again went away. He used to
keep the motorcycle in the house of Vijayan (A-12). From
the evening of 23.5.1991 Sivarasan, Subha and Nero were
staying in the house of Vijayan (A-12). Nero used to keep
his gun (AK-47) always ready. All these three used to watch
carefully if police was coming. This watching started from
the day Dhanu’s photograph appeared in the newspapers.
Sivarasan used to go out with his pistol. While sleeping he
used to keep it under his pillow. He and Subha went to
Tirupathi on 25.5.1991 and came back the next day in the
night. Vijayan (A-12) said that Sivarasan used to say if
police would come to arrest him he would kill a dozen of
policemen and then only he would be caught. On 27.5.1991 he
took out the motorcycle and hid somewhere. Vijayan (A-12)
did not see the motorcycle afterwards. In the end of May,
1991 Sivarasan’s photo also appeared in the newspapers.
Vijayan (A-12) used to buy all the newspapers which Nero
would read and tell Sivarasan the progress of investigation
made by the police in the case. One day Sivarasan took off
his moustache. Movements of Sivarasan got limited after his
photo appeared in the newspapers. He used to go out on foot
and would give messages to LTTE men. One day in the first
week of June, 1991, Sivarasan said that Nero had spoken to
Jaffna through wireless and arrangements were made for their
escape from India by boat. Sivarasan took Subha somewhere
and returned on 10.6.1991. He said they had gone to
Coimbatore. That day Nero told Sivarasan that he spoke
through wireless and that there was some problem and that
boat won’t be coming from Jaffna. By this time photo of
Subha also appeared in the newspapers which scared Subha.
Sivarasan then put Subha’s dresses in a black bag and took
that out somewhere and hid it. On that day only Santhan
(A-2), who was a close companion of Vijayan (A-12), came for
the first time. On 12.6.1991 Sivarasan came to Vijayan’s
(A-12) house and told him that it was very difficult to stay
like that. They should buy photos of Rajiv Gandhi, M.G.R.
and Jayalalitha and keep them in front of the room and in
that way nobody would doubt them. This Vijayan (A-12) did.
Sivarasan paid him Rs.100/- for that. After few days
Sivarasan asked Bhaskaran (A-14) to get help from his
relative to arrange for some other house. Bhaskaran (A-14)
went to his relative N. Chokkanathan (PW97) to look for
some other house but said that N. Chokkanathan (PW-97) was
of no use and it was difficult to get another house.
Sivarasan said he would seek help of some other person to
see the house. On 23.6.1991 he gave a message to Nero to be
transmitted through wireless. Nero told Sivarasan that that
was the last message to be given. After that Sivarasan and
Nero took off the antenna and wires and kept the wireless
set in the pit which had been dug in the kitchen. After a
day or two Santhan (A-2) brought another person to take
Sivarasan and Subha with him. Later, Vijayan (A-12) came to
know that his name was Suresh Master (DA). In the evening
they brought an auto. The plan was that Sivarasan, Subha,
Nero and Suresh Master would all go together. Thereafter
Vijayan (A-12) said he did not see all of them. Vijayan
(A-12) and family then decided to go to Tuticorin and after
staying for one week returned to their house to take the
things and to vacate the house but by that time the police
came and arrested Vijayan (A-12).
Mangaleswaran (PW-234) and Rose D. Nayagam (PW-235)
respectively were in charge of Rameshwaram and Tuticorin
refugee camps and they have testified to the registration of
stay of Vijayan (A-12), his wife Selvaluxmi (A-13) and his
father-in-law Bhaskaran (A-14) in the refugee camps, as
refugees coming from Sri Lanka.
J. Duraisamy Naidu (PW-82) is the owner of the
house which was taken on rent by Vijayan (A-12). Tenant
agreement (Exh.P-426) was executed. The house was occupied
on 23.4.1991. The tenant agreement bears signature of
Vijayan (A-12) for Plot No. 12, Eveready Colony, No. 12 at
Kodungaiyur. Rent agreement was taken into possession by
the police.
Esylen Mantel (PW-99), who was living in Plot No.
14, Eveready Colony, Kodungaiyur, said that Vijayan (A-12),
his wife Selvaluxmi (A-13) and his father-in-law Bhaskaran
(A-14) were staying in the neighbouring house. Esylen
Mantel (PW-99) said in the first week of May, 1991 two auto
rikshaws had come to the house of Vijayan (A-12). In one
auto there were two ladies and in the other there were two
gents. The girls names came to be known to Esylen Mantel
(PW-99) as Subha and Dhanu and the gents’ as Sivarasan and
Nero. Esylen Mantel (PW-99) said they also brought a TV to
the house of Vijayan (A-12) and fixed the antenna on the
terrace. They also fixed two casuarina tree posts on the
terrace and connected the black wire between posts with the
wire connection inside the house of Vijayan (A-12). On
21.5.1991 at about 2.00 p.m. Esylen Mantel (PW-99) saw
Sivarasan, Subha and Dhanu standing at the bus stand at
Kodungaiyur. Next day the witness came to know about the
assassination of Rajiv Gandhi on TV news. Esylen Mantel
(PW-99) saw Sivarasan, Subha and Nero at Vijayan’s (A-12)
house on 24.5.1991 but did not see Dhanu. Same day Dhanu’s
photograph was published in the newspapers. Esylen Mantel
(PW-99) suspected that it was the same girl who was seen by
her at the bus stand. On 29.5.1991 Sivarasan’s photo was
also published. Now it was confirmed to Esylen Mantel
(PW-99) that all these persons were involved in the
assassination of Rajiv Gandhi. She developed fear on that
account. Vijayan (A-12) came to the house of Esylen Mantel
(PW-99) in the second week of June, 1991 and borrowed a
driller stating that he wanted to fix a regulator for the
fan. Since he did not return the driller same day Esylen
Mantel (PW-99) went to the house of Vijayan (A-12). On
reaching there she saw Sivarasan standing in the hall with
one left eye closed. Earlier Esylen Mantel (PW-99) had seen
him wearing spectacles. Now he was not wearing spectacles.
When she asked Selvaluxmi (A-13) as to what happened to the
eye of Sivarasan she told her that he lost his eye while
playing. One day Esylen Mantel (PW-99) saw Sivarasan
sitting on the steps of the house of Vijayan (A-12). She
went near him, wished him and asked him if he was employed
somewhere. Sivarasan said he was unemployed and was trying
to get a job in Dubai. At that time she noticed he had two
eyes. Left eye looked like an artificial eye. Now he did
not have even mustache and did not wear spectacles. Mother
of Esylen Mantel (PW-99) went to CBI office at Malligai to
give information. But because of fear of LTTE she did not
do so. She said they should watch the house to collect more
clues and then to inform CBI. Thereafter they were keeping
watch on Vijayan’s (A-12) house and noticing the movements
on that house. On 26.6.1991 at 7.30 a.m. Esylen Mantel
(PW-99) saw Vijayan (A-12) taking Bhaskaran (A-14) on a
cycle. While passing in front of her house Bhaskaran (A-14)
told Esylen Mantel (PW-99) that he was going to Madurai.
That day Sivarasan was not in the house of Vijayan (A12).
Vijayan (A-12) said Sivarasan had gone to Madurai to get a
job and would return in a month or so. At that time there
was a black boy in the house who was later identified as
Santhan (A-2). Vijayan (A-12) introduced Santhan (A-2) as
his brother who was a driver and was trying for a job in
Dubai. On 1.7.1991 again at 7.30 a.m. Esylen Mantel
(PW-99) saw Vijayan (A-12) and Santhan (A2) going on a
cycle. After ten minutes Vijayan (A-12) came back alone and
now he had changed his dress too. Vijayan (A-12) told
Esylen Mantel (PW-99) while passing through her house that
he was leaving for Madurai since he received a telegram from
his fatherin-law. Vijayan (A-12) also said that he would
come back after one and a half month or so. That day
Vijayan (A-12) also told her that Sivarasan would not be
coming back as he was the most wanted person by CBI. On
2.7.1991 Esylen Mantel (PW-99) informed the CBI about the
incident. She was examined by the police and identified
Santhan (A-2), Vijayan (A-12), Selvaluxmi (A-13) and
Bhaskaran (A-14) in the row of accused and Sivarasan, Subha
and Dhanu in photographs.
In diary (MO-180) of Sivarasan it was mentioned against date
6.4.1991 “Vijayan (A-12) Veedu (house) – 15,000/-” meaning that
Sivarasan had paid Rs.15,000/- to Vijayan (A-12) for getting a
house on rent in Madras.
L.D.N.J. Wijesinghe (PW-67), Senior Superintendent of
Police, Sri Lanka has spoken about the wireless network of LTTE.
He intercepted LTTE wireless transmissions. He said Nero was
using wireless station 910 and 91 while communicating with LTTE
leaders in Jaffna. Wireless station 91 belonged Pottu Amman in
Sri Lanka and Station 910 is the wireless station belonged to
Sivarasan in India.
T.P. Sitther (PW-78) is the wireless operator of
Government of India in the Ministry of Home Affairs. He has
also testified regarding wireless messages monitored during
the period from 1988. He also deposed that station 91
belonged to Pottu Amman and station 910 was used by
Sivarasan.
Hashmuth S. Setal (PW-98) is the owner of Barathi
Cycle company and Barathi Cycle Agency. He sold BSA Delux
cycle to one P. Vijayan of Plot No. 12, Muthamizh Nagar,
Kodungaiyur, Madras as per bill (Exh.P-491). Cycle was sold
on 8.5.1991. He identified that cycle (MO-390). Another
cycle BSA SLR was also sold to Vijayan (A-12) on 8.5.1991 as
per bill (Exh.P-493) having the same address.
Mohanraj (PW-254) was working as officer-in-charge
of International Monitoring Station at Perungudi, Madras.
He has testified that wireless Trans receivers (MO-770)
could be operated by using 12 volt D.C. battery like
MO-209.
N. Chokkanathan (PW-97) is a distant relation of
Bhaskaran (A-14). In his deposition he said that he had met
Bhaskaran (A14) in the year 1952 when he went to Sri Lanka
to seek a job. Then suddenly on 20.6.1991 Bhaskaran (A-14)
called on him. He entertained him and discussed about
family matters. They went for an evening movie show. That
day Bhaskaran (A-14) slept in the house of N. Chokkanathan
(PW-97). After they had supper Bhaskaran (A-14) asked N.
Chokkanathan (PW-97) to get a big house rented for him in an
outer area at a monthly rent of Rs.2000/- to Rs.3000/-. N.
Chokkanathan (PW-97) was surprised and said that a house at
the rate of Rs.300/- per month would be sufficient for his
family. Bhaskaran (A-14) said the house was not for him but
was required for some important persons. When N.
Chokkanathan (PW-97) inquired who those important persons
were Bhaskaran (A-14) said it would create some problem if
he disclosed him and their names. N. Chokkanathan (PW-97)
said that unless he revealed the names of the important
persons he would not take any step to search for a house.
Then Bhaskaran (A-14) told him that the house was meant for
Sivarasan and Subha who were involved in Rajiv Gandhi
assassination case and whose photographs had been exhibited
in TV and posters. N. Chokkanathan (PW-97) said he was
shocked and asked what was the relation between him and
those persons. Bhaskaran (A-14) said that at that time he
was residing in a house in Kodungaiyur area and that those
persons were residing there. When N. Chokkanathan (PW-97)
refused to give any help, Bhaskaran (A-14) then pleaded with
N. Chokkanathan (PW-97) to at least permit Subha to stay in
his house for some time as a family member. N.
Chokkanathan (PW-97) again refused. That made Bhaskaran
(A-14) angry. He refused to eat and threatened N.
Chokkanathan (PW-97) that he would kill him if he gave any
information to the police about him or Sivarasan or Subha.
Bhaskaran (A-14) then left the house. Next day, i.e.,
22.6.1991 with the assistance of his relative one
Srinivasan, with whom N. Chokkanathan (PW-97) discussed the
matter, they went to the office of Malligai CBI
headquarters. N. Chokkanathan (PW-97) gave his statement
to the police. They sent him back saying that they would
call him after four days. He was again called by the CBI
officials on 28.6.1991 when he was interrogated and his
statement was recorded.
M. Narayanan (PW-281) is D.S.P., CBI and one of the
investigating officers. As far as Bhaskaran (A-14) was
concerned he said his presence was secured on 7.7.1991 but
how that was done he was unable to say. He said he was
brought to the office of CBI on that day but who brought him
again he was unable to tell. When he was taken to the house
of Vijayan (A-12) and was about to break open the lock of
the house Vijayan (A-12) and Selvaluxmi (A-13) with their
child came there. They were identified by Bhaskaran (A-14).
Vijayan (A-12) had the key with which he opened the house.
Thereafter seizure was effected. Vijayan (A-12) voluntarily
pointed out the space in the kitchen from which signal
making articles were recovered. M. Narayanan (PW-281) said
that Vijayan (A-12) voluntarily pointed out towards the pit
otherwise that place could not have been found. He said N.
Chokkanathan (PW-97) came to his office on 23.6.1991 and was
accompanied by Srinivasan. Statement of N. Chokkanathan
(PW-97) was not recorded at that time because of immediate
action was to be taken to locate the house and to make
attempt to apprehend Bhaskaran (A-14). Statement of N.
Chokkanathan (PW-97) was recorded on 28.6.1991. As per
witness M. Narayanan (PW-281) the recovery was effected on
8.7.1991 on the basis of the disclosure statement made by
Vijayan (A-12) (Exh.P-1358). It has come on record during
the course of examination of the witness that recovery had
already been effected on 7.7.1991 (Exh.D-63). The trial
court has accepted Exh.D-63 and has rejected Exh.P-1358 and
had adversely commented to the conduct of the witness, the
investigating officer, in allegedly manipulating the
recovery.
Ravi (A-16) is an Indian national. He made
confession. He was attracted towards LTTE. He got training
in military camp run by LTTE on Indian soil. He joined LTTE
movement and got deeply involved in it. In his confession
he described the details of the training he got and the oath
he took. Ravi (A-16) also described some of the activities
of LTTE. He went to Sri Lanka as well where also he got
further training in military operations. Ravi (A-16) then
came back to Madras before Indo-Sri Lankan Accord was signed
in 1987. In Madras he continued his operation. During
holidays, however, he would meet various LTTE personnel like
Kittu, Baby Subramaniam, etc. in the LTTE office at Indira
Nagar in Madras. When war started between IPKF and LTTE he
said he was eager to go to Sri Lanka to take part in the war
operations against IPKF. He was kept under house arrest in
the month of June-July, 1988. On 8.8.1988, he along with 89
others, belonging to LTTE cadre, was arrested and kept in
lock-up in Madras Central Jail. From there all these
persons were sent to Sri Lanka by an Indian Air Force plane.
Ravi (A-16) said he was sent to Sri Lanka because it was
thought that he was a Sri Lankan national. In Sri Lanka
firstly, they were kept in Indian Army camp. They learnt
about the rapes, murders and other atrocities committed by
IPKF. They developed a strong feeling of revenge. Ravi
(A-16) was released in 1989. He went to LTTE camp in Sri
Lanka where he met various leaders. There he was
indoctrinated to start a movement so that entire Tamil
people in the world joined hands. Ravi (A16) said when he
asked his role he was told to go to Tamil Nadu and to select
youths, who had got feeling for Tamil race and tell them
about the struggle of LTTE and the traitorous acts committed
by India. Ravi (A-16) said that India thus became their
enemy and they were to fight for ‘Tamils’ nation. He was
advocated for armed revolution to establish a separate Tamil
nation. Ravi (A16) was given a letter and was told that if
he gave that letter to the seashore incharge in India he
would be given money for his expenses. After coming to
India Ravi (A-16) went to Selam along with other LTTE
people. He gave that letter to one Richard in Selam, who
after reading the letter gave him Rs.15,000/-. From there
Ravi (A-16) went to Madras and was told to go to Subha
Studio at Royapettah to meet Muthuraja. It was in the
second week of January, 1990 that he came to Madras and met
Muthuraja in Subha Studio and apprised him about the
instructions he got in Sri Lanka. He met Suseendran (A-17),
who was a member of Dravida Kazhagam. He was also told
about the need of armed revolutions in Tamil Nadu and the
LTTE support of that. Initially they were to collect
youths. In his confession Ravi (A-16) further described as
to how ten persons were collected by Suseendran (A-17) and
arrangements were made for their training in Sri Lanka.
Ravi (A16) also went to Sri Lanka. He further described his
activities in India for LTTE. He met Suseendran (A-17)
again in May, 1990 at Coimbatore and asked him to enroll
more youths. By this time war had started between LTTE and
Sri Lankan Army. During these training days in Sri Lanka
Ravi (A-16) had met Pottu Amman as well who explained that
to carry on the work assigned to Ravi (A-16) and others it
had to be done in three phases (1) to arrange houses for the
stay of LTTE cadre personnel, (2) to enroll more people and
impart training to them and (3) to develop seashore linkage
and to form separate boat line, if possible. Training in
wireless operation was also given. In the month of
December, 1990 Ravi (A-16), Suseendran (A-17) and two others
were brought to a house in Jaffna by Pottu Amman for the
purpose of their return to Tamil Nadu. In this House
Sivarasan was introduced to Ravi (A-16) by Pottu Amman.
Pottu Amman separately called Ravi (A-16) and told him that
Sivarasan was also going with them to Tamil Nadu and that he
might be contacted if there was any need for money for
selection of personnel for the movement and it would be
useful to get suggestions from him. Pottu Amman also
reminded him the incident of Padmanabha case in Tamil Nadu
and said some important matters would be going to occur
there and for that his role must be prominent one. He was,
therefore, told to follow the instructions of Sivarasan and
consult him in case of any doubt. They all were seen off by
Pottu Amman. While they were waiting in the boat Ravi
(A-16) asked Sivarasan “about this is what work and how many
persons”. He said “lesser man bigger target”. Ravi (A-16)
further inquired whether it would be a big shot in Tamil
Nadu politics and to that Sivarasan replied that it was
something bigger than that. Again when Ravi (A-16) asked
whether it could be Rajiv Gandhi but Sivarasan did not give
any reply directly and told him that they were going to
perform and that “we will see later” and the talk ended. In
the training camp in Sri Lanka, Ravi (A-16) said people
would often speak about Rajiv Gandhi and IPKF and showed
their hatred and emotion and that was the reason why he
asked Sivarasan whether it was Rajiv Gandhi to which he
replied that it was a big target. Ravi (A-16) further in
his confession said that there was no direct reply coming
out. Sivarasan, however, spoke his words in such a way that
he confirmed his suspicion. Ravi (A-16) gave his aunt’s
Longamadha (PW-206) address to Sivarasan if he was to be
contacted. They reached Kodiakkarai on Indian soil in the
last week of December, 1990. Sivarasan said that he would
give his address and telephone number to Ravi (A-16) in a
few days’ time. Firstly, they stayed in the house of
Shanmugham (DA). Sivarasan gave him Rs.2,000/- out of which
he gave Rs.500/- each to Suseendran (A-17) and two others.
After ten days of their arrival they met again in Madras as
arranged earlier. Sivarasan gave Rs.3 lacs to Ravi (A-16),
1.5 lacs each on two different occasions and told Ravi
(A-16) to buy a vehicle if required for the movement.
Sivarasan gave his contact telephone number 2343402 to Ravi
(A-16) to contact him if there was any urgent need and in
case he was not there to contact Robert Payas (A-9) and to
give him the message. Sivarasan again gave him Rs.50,000/-
out of which he gave Rs.5,000/- each to Suseendran (A-17)
and two others. At the end of March, 1991 there was a
message lying in the house of Longamadha (PW-206) for Ravi
(A-16) to meet Sivarasan. There was a wireless set brought
by LTTE cadre and Sivarasan asked Ravi (A16) to come with
him to receive the set. They then went to the house of
Jayakumar (A-10). After taking the food while they were
sleeping on the terrace, Ravi (A-16) said that Sivarasan had
once told him to find out the airport security when a VIP
would come. He said he did not remember the name of the
VIP. That night Sivarasan asked about the VIP security and
Ravi (A-16) told him that when great leaders come, first
gate of the old airport was used and that it was a narrow
road and that the “place is advantageous for us”. Ravi
(A-16) asked Sivarasan that three months had elapsed after
they had come to India and that nothing was done about the
target. Sivarasan told him that “we must not go in search
of target and that target would come searching us and we
shall see at that time”. He also said that it might take
place in near future if the election is declared. Sivarasan
said that in order to make wireless set functioning to
contact Sri Lanka two or three places of shore had to be
separately arranged. Sivarasan then told Ravi (A-16) to
start a travel agency in Delhi and then asked him to send
some person to collect the details to Delhi. When Ravi
(A-16) said that that would be an expensive proposition
Sivarasan replied that expenses need not be bothered. Ravi
(A-16) received another sum of Rs.2 lacs from Sivarasan.
After 15 days when Ravi (A-16) again met Sivarasan he gave
him Rs.5 lacs to start travel agency in Delhi. He, however,
said travel agency need not be started immediately but it
was enough if arrangements are made. In his confession Ravi
(A-16) described the enrollment of some youths for training
and for making arrangements for them to go to Sri Lanka by
boat for the purpose. Then he described about attempt to
get wireless connection with Sri Lanka. Again on one visit
to Kodiakkarai when Ravi (A-16) was staying in the house
Shanmugham (DA), Murugan (A-3) came there with a big
Aristocrat suitcase. It was on 13/14.5.1991. Then he said
that when he, Murugan (A-3) and one other person Chokkan
were sitting separately Chokkan asked that work of Sivarasan
had not yet occurred. Murugan (A-3) said that “where would
it go without occurring and it ought to occur”. Nobody then
talked about it later. Since boat did not come Murugan
(A-3) went back to Madras. Ravi (A-16) was to go to Sri
Lanka. The boat did come on 20.5.1991 but Chokkan did not
allow Ravi (A-16) to go in that boat as that boat was to
carry goods for Sri Lanka.
On the night of 21.5.1991 while Ravi (A-16) was
sleeping in a hut opposite to the house of Shanmugham (DA),
in the mid night servant of Shanmugham told him that Rajiv
Gandhi had died in a bomb blast in Madras and with him 30
others also died including Moopanar and Vazhapadi
Ramamoorthy. He said that message came by telephone to
Shanmugham and he advised that Ravi (A-16) should not remain
there. Next day when Ravi (A-16) met Chokkan he said
assassination of Rajiv Gandhi was advantageous to LTTE.
Since it was not certain that boat would come from Sri Lanka
for Ravi (A16) and others to return he gave his bag and
Murugan’s (A-3) suitcase to Chokkan and asked him to give
them to Shanmugham and went to Trichy. He gave a message to
Suseendran (A-17) to meet him at Madras on 26.5.1991. He
himself reached Madras on 24.5.1991. When he went to his
aunt’s (Longamadha (PW-206)) house he was given a letter
from Sivarasan dated 23.5.1991 addressed in the name of
‘Prakash’. One day after Sivarasan came and took Ravi
(A-16) out. He asked Ravi (A-16) why he had not gone to Sri
Lanka. Then Ravi (A-16) gave him the details. Sivarasan
asked him if the shore was clear and added that suspicion
had arisen on LTTE and there might be some problems to Sri
Lankan Tamils. Sivarasan wondered how the police came in
possession of his photograph and that police was searching
him in connection with the murder of Rajiv Gandhi. That
being so he said that there would be problem for Subha and
it would be better if she was kept in the custody of Ravi
(A-16) in the house of some Indian Tamil family. When Ravi
(A-16) met Suseendran (A-17) on 26.5.1991 he brought the
problem to his notice. Suseendran (A-17) said that if it
was for few days there was no problem in keeping Subha in
his custody. Ravi (A-16) and Suseendran (A-17) met
Sivarasan in the evening. Then Ravi (A-16), Suseendran
(A-17), Sivarasan and Subha gathered at 9.00 p.m. at the
bus stand from where Ravi (A-16) took leave. After
returning he informed Pottu Amman through wireless that
Sivarasan had left Subha in his and Suseendran’s (A-17)
custody. Ravi (A-16) sent a message to Sivarasan that the
shore was now clear. Ravi (A-16) along with Sivarasan went
to the house of Karpagam (PW-133), relative of Suseendran
(A-17) at Pollachi where Subha had been taken. Both
Suseendran (A-17) and Subha were there. Ravi (A-16),
Suseendran (A-17), Sivarasan, Subha, Kanthan and Murugesan
collected at the seashore to take a boat for Sri Lanka.
That was 10.6.1991. A message was, however, received that
the boat got hit in the sea near Jaffna and all 11 persons
who were coming to India died. Yet another attempt was made
to leave India from another shore. Sivarasan said that
security would now be tightened. At this Ravi (A-16) told
him that “we would try, if not ‘consume the capsule’.” Ravi
(A-16) said that problem for leaving from Indian shore would
get aggravated if there was any further delay. In his
confession then Ravi (A-16) described the attempts of the
group to leave India and their interse meetings to achieve
that purpose and the difficulty faced by them because of war
in Sri Lanka. Ravi (A16) thought that their position should
be explained to Pottu Amman. He, therefore, contacted
Suseendran (A-17) for forming a wireless set connection and
for that purpose to arrange a house. In the last week of
July, 1991 Suseendran (A-17) arranged a house at Dindigul.
Kanthan gave his wireless set to Ravi (A-16) telling him to
keep that safe. Through wireless set they could reach
Jaffna and sent information that CBI was searching for
Kanthan and his picture had been published in newspapers and
asked them to arrange for a boat urgently. Later, Ravi
(A-16) along with Kanthan and another went to the house of
Robert Payas (A-9). While Ravi (A-16) stood outside Kanthan
went inside the house through back entery and after a few
minutes came out. He told Ravi (A-16) that inmates of the
house asked him not to come to their house since police was
searching him. Later Kanthan went to a lonely house in
Porur and when he returned he said that the old man in that
house had been arrested by CBI. On 20 or 21.7.1991
Suseendran (A-17) went to Dindigul and gave information to
Pottu Amman about the latest position. In his confession
Ravi (A-16) had shown his various attempts for him and
others to leave the country and his being in constant touch
with Pottu Amman through wireless set installed at Dindigul.
On 28.7.1991 Ravi (A-16) along with Kanthan and Ramanan went
to Sri Lanka and met Pottu Amman. Ravi (A-16) said when
Pottu Amman asked as to the position of Tamil Nadu he told
him that there was no place even to stand in the existing
circumstances. Pottu Amman then asked him as to why
Sivarasan went to Bangalore. Ravi (A-16) said he did not
know about Sivarasan’s going to Bangalore and that he had
earlier informed Pottu Amman that he was not in contact with
Sivarasan. Ravi (A-16) gave Pottu Amman up-to-date position
of the investigation and the arrest of various persons.
Ultimately Ravi (A-16) stated that he returned to India. He
left Sri Lanka on 10.8.1991 with various weapons, 12 gold
biscuits and 15 code sheets. The weapons included 2 SMG, 10
grenades, 1350 rounds and 5 pistols. Pottu Amman told Ravi
(A-16) that now weapons had been handed over to him, time
had come for starting the struggle and to fight against a
very big super power and asked him to be careful. He told
Ravi (A-16) to decide targets and then suggested many other
things as to how to go about and use the arms and
ammunition. They came to India through a boat. He
contacted Suseendran (A-17). 1350 rounds, 2 SMG and 5
grenades were dumped in a place by two LTTE men on the
direction of Ravi (A-16). Next morning they came to
Dindigul with 2 walkie-talkie, 12 gold biscuits (each
weighing 120 grams), code sheets and 3 pistols. Jaffna was
informed through wireless set of Kanthan. Ravi (A-16) gave
6 biscuits, 2 grenades, one pistol and code sheets to
Suseendran (A-17) and asked him to keep them. One pistol
Ravi (A16) kept with him and one he gave to one Sukumar. 6
gold biscuits were given to one Charles. On 12.8.1991 Ravi
(A-16) left Dindigul and reached Madras on the next day.
There he got the news in papers that weapons hidden in the
ground at Nambuthalai had been taken by the customs. Pottu
Amman was informed of this seizure. On 21.8.1991 Ravi
(A-16) was arrested by the police. He was shown the letters
and other diaries of Sivarasan to identify the handwriting
of Sivarasan. He identified various persons in LTTE cadre,
they being Chokkan, Arivu (A-18), Yogi @ Yoga Ratnam,
Shanmugham, Haribabu, Sivarasan, Aruna, Suba Sundaram
(A-22), Avadi Manoharan, Robert Payas (A-9), Ramanan,
Jayakumar (A-10), Kanthan, Murugan (A-3), Chinna Shanthan,
Gundappa, Dixon and Irumborai (A-19).
Suseendran (A-17) is another Indian Tamil living in
Tamil Nadu. He also became LTTE sympathizer and had been
working for LTTE. He got contact with Muthuraja, Baby
Subramaniam and Kasi Anandhan (PW-242) and other persons
belonging to LTTE. In 1989 he went to Sri Lanka and
organized there a procession in support of LTTE. In end of
January, 1990 he came to know Ravi (A-16). They both
discussed the creation of separate Tamil Nadu and its
liberation. Suseendran (A-17) did not consider this offer
seriously. After a few days Ravi (A-16) again talked to him
to which Suseendran (A-17) replied that though he felt
confident but asked as to how it was going to be attained.
Ravi (A-16) said youths who were interested in getting
separate Tamil Nadu could be organized and involved in the
struggle and that LTTE would help in giving arm training to
them. Suseendran (A-17) said he got interested and decided
to collect persons interested in separate Tamil Nadu. In
his confession Suseendran (A-17) then described the attempt
to organize youths and then to make arrangement for them to
go to Sri Lanka for training. In Sri Lanka he met Pottu
Amman as well. He came to the training camp where
Suseendran (A17) and others were getting training. He told
them that they should always be ready at right time to
attack important places in Tamil Nadu and that weapons and
money required for the struggle would be given by LTTE. He
said that they must fight as one under the leadership of
Ravi (A-16). The movement which was to be started by Ravi
(A-16) and Suseendran (A-17) was called Tamil National
Retrieval Troops (as translated in English). In the end of
December, 1990 Pottu Amman took him, Ravi (A-16) and others
to Jaffna. He took Ravi (A-16) sparately and talked to him.
In the house there was one person whose name was Sivarasan.
Then Sivarasan, Pottu Amman and Ravi (A-16) talked together
for a while. They then left for Indian soil on boat and
were seen off by Pottu Amman. In his further confession
Suseendran (A-17) described his meeting with various persons
connected with LTTE and the expenses met by Sivarasan. He
was involved in organizing the youths and went to places
like Pollachi. As per earlier arrangement he met Ravi
(A-16) at Madras on 26.5.1991. Sivarasan also came there.
At that time Ravi (A-16) told him to have a lady tiger stay
with him for one week since the police problem was too much
at Madras. He requested that the girl could stay in a house
of a supporter whom he knew. Sivarasan, Subha, Ravi (A-16)
and Suseendran (A-17) then gathered at bus stop at 9 O’clock
when Ravi (A-16) left leaving them there. That lady was
introduced to Suseendran (A-17) as Malliga. Suseendran
(A-17) said that later he came to know that her name was
Subha. He, Sivarasan and Subha left for Trichy reaching
there in the morning. From there they went to Pollachi. He
said there they stayed in the house of D. Shanmugasundaram
(PW-208). He introduced Mallika as his wife and sister of
Sivarasan. Karpagam (PW-133), wife of D. Shanmugasundaram
(PW-208), was a distant relative of Suseendran (A-17).
Sivarasan then left saying that he would come back and take
Mallika in 5 days. Meanwhile Sivarasan’s photo was
published in the newspapers. Sivarasan did not come.
Suseendran (A-17) thought that it was not right to stay in
that house any further as that would give unnecessary
trouble to D. Shanmugasundaram (PW-208). He, therefore,
with Mallika left the place saying that they were going to
Bangalore. When they reached Pollachi bus stand Suseendran
(A-17) told Subha that they would go to Madras. She
refused. She said that Sivarasan would definitely come
within a day or two. For the purpose of hiding, Suseendran
(A-17) took her to Trichur by bus, from where to a place at
Cochin and went to Trivandrum and then came back to Pollachi
after visiting various places and reaching Pollachi by 10
O’clock in the night. They again went to D.
Shanmugasundaram’s (PW-208) house and told him that they
were unable to go to Bangalore and returned after staying
with another friend’s house. He was informed that Sivarasan
had come and searched for him and Subha. That night they
stayed there. He said Subha would often talk to him about
lady tiger organization named as ‘freedom birds’ (English
translation). He also saw her once writing poem in coloured
autograph book (Exh.P-480). She also read some crime novels
which were purchased by Suseendran (A-17). Sivarasan came
after about two days and same night Suseendran (A-17), Subha
and Sivarasan went to Madras by bus. They got down at
Saidapet bus stop. While Sivarasan and Subha went away,
Suseendran (A-17) returned to Pollachi itself. After about
ten days Suseendran (A17) went to Palani where he met Ravi
(A-16). Suseendran (A-17) made arrangement for installing
wireless set in a place near Coimbatore. Then he took a
house on rent at Dindigul. In his confession Suseendran
(A-17) described further activities connected with LTTE and
attempt to go to Sri Lanka. On 27.8.1991 LTTE boat came by
night in which Ravi (A-16), Ramanan and Kanthan went to Sri
Lanka. In the first week of September, 1991 a message was
received from Jaffna to identify the coast for the boat in
which Suseendran (A-17) was coming. Suseendran (A-17)
identified the coast and informed Pottu Amman by wireless.
On 10.9.1991 Ravi (A-16) arrived by boat in the night. Four
more persons also came with him, who had completed their
training. Ravi (A-16) brought two wooden boxes containing
weapons. In the same boat which had come four more persons
were sent to Jaffna for training. Ravi (A-16) and
Suseendran (A-17) came to Dindigul. Jaffna was informed by
wireless. Ravi (A-16) gave a walkie talkie, three grenades,
one nine M.M. pistol, 6 gold biscuits, code sheets and
eight cyanide capsules to Suseendran (A-17) and asked him to
keep them safely. Ravi (A-16) also gave him Rs.30,000/- and
told him to buy sockets for the wireless. Ravi (A-16) also
told Suseendran (A-17) to make arrangement for buying of
petrol and diesel and to send them to Jaffna. He told
Suseendran (A-17) that in future they had to make
arrangement for the petrol needed for the boat to send the
weapons and persons. In the month of October, 1991
Suseendran (A-17) went to Pollachi. All the things which
Ravi (A-16) gave him he kept locked in a suitcase and gave
that to a friend K. Periasami (PW-213) and told him that he
would come and collect that later. He then went to
Kodiakkarai and gave Rs.30,000/- to his friend Jothi
Venkatachalam and asked him to arrange for diesel. He gave
Jothi’s mother one walkie talki and two grenades rapped in
plastic paper and told her that he would come and take them
afterwards. When he came back to Dindigul again, police
arrested him.
In his disclosure statement (Exh.P-1323) made on
20.1.1992 Suseendran (A-17) with respect to part of weapons
which were given to him by Ravi (A-16) said that if he was
taken to the place and to the person with whom he kept the
articles he would be able to identify those persons, their
residences and the articles which he gave them.
K.S. Madhavan (PW-273), Sub-inspector of Police of
Tamil Nadu State Police, testified to the disclosure
statement made by Suseendran (A-17) (Exh.P-1323) and the
recoveries made on that basis both at Pollachi and
Kodiakkarai as aforementioned.
K. Periasami (PW-213) was involved in Dravida
Kazhagam (DK) political organization. He got acquainted
with Suseendran (A-17). That was since 1985. In the second
week of October, 1991 in the morning Suseendran (A-17) came
to his house with one suitcase in his hand. He said he was
going out of station and asked him to keep the suitcase with
him carefully. That suitcase was locked. He, however, did
not come back. He was arrested within two weeks from that
time in connection with LTTE. After he read the news of his
arrest in newspapers K. Periasami (PW-213) thought that
there might be some articles in the suitcase, which
Suseendran (A-17) gave, connected with LTTE. Using a screw
driver he opened the suitcase and found one walkie talkie,
three aerials of walkie talkie, one rifle, 18 bullets, one
hand grenade, five cyanide bottles and six gold biscuits.
K. Periasami (PW-213) after seeing the articles was
terrified. He threw all the things except the six gold
biscuits inside a well at the back side of his house and
also threw the suitcase in a nearby thorny bush. Thereafter
Suseendran (A-17) came with the CBI to his house on
22.1.1992 and asked for the box which he had given him. K.
Periasami (PW-213) said he had kept the gold biscuits
concealed in the false ceiling of his room. He took
Suseendran (A-17) and police officers near the well and gave
them details of the articles which he found in the suitcase.
Services of fire brigade were requisitioned and they brought
out all the articles from the well. Articles (MOs 582-587)
were seized by Mahazar Exh.P-1003. Six gold biscuits
(collectively MO 588) were seized as per Mahazar Exh.P-1004.
Suitcase, however, could not be found.
Nagarathinam (PW-260) said he was resident of
Kodiakkarai. He is in laundry business. He said
Sundaramoorthy Pillai and his wife Valliamai were residing
in the house next to his door. Later on they got their own
house and shifted. About four years back five policemen had
come nine days after Pongal festival. There were two pits
in the western side of the house of Pillai. In one there
were two explosives (MO-754 and MO-755) and in the other one
walkie talkie (MO-777). Valliamai was showing those objects
to the police. A seizure memo was prepared taking into
possession the articles (Exh.P-1172). Walkie talkie and two
explosives were kept by Suseendran (A-17) with Valliamai,
who is mother of Jothi Venkatachalam, a friend of Suseendran
(A-17).
M. Mariappan (PW-86) was working in the house hold
of Shanmugham (DA) at Kodiakkarai. He was living in the
elder brother’s house of Shanmugham (DA). At that time he
said that some Sri Lankan people were coming and going.
There was a tent in front of Shanmugham’s brother’s house
where they used to stay. One day one Murugan (A-3) came
there from Madras. He stayed in the tent for four days and
since no boat came from Sri Lanka he returned to Madras. He
gave M. Mariappan (PW-86) six items – two boxes and four
bags and said he would take back those on his return from
Madras. Shanmugham’s brother told M. Mariappan (PW86) and
Shanmugham to bury and conceal the items. This he did.
Police made inquiry from M. Mariappan (PW-86) and he after
digging unearthed the hidden things and gave them to
Tahsildar of the area. M. Mariappan (PW-86) said he and
his brother Govindan buried those six items. He identified
those two boxes (MO-198 and 199) and four boxes (MO-200 to
203), which Murugan (A-3) had given him and he had buried.
Karpagam (PW-133), whose husband is D.
Shanmugasundaram (PW-208), said that she knew Suseendran
(A-17). He was her husband’s senior in college and she came
to know him after marriage. One day on 28.5.1991 Suseendran
(A-17) came to their house. He introduced the girl
accompanying him as his wife Malliga and said she was a Sri
Lankan refugee and it was a love marriage between them. The
person with beard, who was also accompanying them, was
introduced as Malliga’s brother. Suseendran (A-17) said
that since it was a love marriage her parents were opposed
to it and they would stay for three or four days. The
person, who had beard, went away. When D. Shanmugasundaram
(PW-208) came home in the evening she gave him the details.
Karpagam (PW-133) also bought one HMT watch as gift for the
newly weds with the consent of her husband. Malliga also
bought a chappal. Karpagam (PW-133) then bought some sarees
for Malliga on the request of Suseendran (A-17). Suseendran
(A-17), however, gave Rs.1,000/- to D. Shanmugasundaram
(PW-208), which was the cost of the watch. He said the
watch was a gift but Suseendran (A-17) said it was not
necessary in the condition they were. They, however, kept
the watch. On 1.6.1991 Suseendran (A17) told D.
Shanmugasundaram (PW-208) that he was taking Malliga to
Bangalore where he had got a house to live. On 2.6.1991
they left the house. Next day Malliga’s brother (Sivarasan)
came to the house of Karpagam (PW-133) whom she informed
that Suseendran (A-17) had taken Malliga to Bangalore.
Karpagam (PW-133) identified the photo of Sivarasan (MO-470)
as the person who was introduced as brother of Malliga by
Suseendran (A-17). There was another person who had come
with Sivarasan. Karpagam (PW-133) identified him as Ravi
(A-16). On 3.6.1991 Suseendran (A-17) and Malliga came back
and when D. Shanmugasundaram (PW-208) asked them whether
they had gone to Bangalore, Suseendran (A-17) replied that
they could not get the tickets and had stayed in a friend’s
house. Malliga was told that her brother had come on a day
before. Suseendran (A-17) left the house on 4.6.1991 and
came back the next day. After some time Sivarasan came and
then all three left. They did not tell Karpagam (PW-133) as
to where they were going. After about ten days Suseendran
(A-17) came to the house of Karpagam (PW-133) and when she
inquired about Malliga’s health he said she was fine and
asked her to come to Bangalore where they were staying in a
separate rented house. After one month suddenly on one
night Suseendran (A-17) came again and told D.
Shanmugasundaram (PW-208) that the woman who had stayed in
their house was Subha and if they disclose that to anybody
they would be put in trouble and also said that he would not
be responsible for that. Saying that he went away.
Karpagam (PW133) said that they were afraid and did not
divulge about their stay to anybody. When Malliga @ Subha
was presented with a new watch the old citizen watch
(MO-471), which she was wearing, she left in the house of
Karpagam (PW-133). Suseendran (A-17) had left a Philips
radio (MO-472). Police took these articles into possession
by seizure memo Exh.P-635. Police also took into possession
bill for the purchase of the HMT watch (Exh.P-636). There
was also a guarantee card of the watch (Exh.P-637).
Karpagam (PW-133) identified both Sivarasan and Subha in the
photograph and she also identified Ravi (A-16) and
Suseendran (A17). D. Shanmugasundaram (PW-208), husband of
Karpagam (PW-133), corroborated the statement of his wife in
all respects.
Irumborai (A-19) is Indian national. He developed
interest in the party Dravida Kazhagam (DK) and became
Secretary of Pudukottai District Youth Forum of the party in
1978. In a conference of DK held at Trichy in 1985 a
resolution was passed to give full support to LTTE in their
struggle. Public meetings were arranged in support of LTTE
and funds collected. Irumborai (A-19) took part in
arranging the meetings. He met many persons of LTTE cadre.
One of whom was Kasi Anandhan (PW-242). For two years in
1986-87 nobody came to collect the funds from Sri Lanka.
Then one Ramesh of LTTE cadre was introduced to Irumborai
(A-19). He was organizing providing medical treatment to
the injured LTTE cadre, who were injured in war in Sri Lanka
and had come to India for treatment. He took Irumborai
(A-19) to hospital to assist him in looking after the
patients who were getting treatment there. During the
meeting organized by DK Irumborai (A-19) also met Baby
Subramaniam. In the end of 1989 or beginning of 1990
Irumborai (A-19) and Ramesh went to LTTE headquarters at
Indira Nagar, Madras where they met Baby Subramaniam.
Irumborai (A-19) was meeting Baby Subramaniam quite often in
public meetings and also at his press at Madras. In his
confession Irumborai (A-19) said he also used to cut the
news relating to LTTE published in newspapers and paste them
in a notebook which he would hand over to Baby Subramaniam
who in turn would send that to Jaffna. Irumborai (A-19)
said that he also used to go to photo studio run by Suba
Sundaram (A-22) along with Baby Subramaniam. Baby
Subramaniam would bring copies of video and audio cassettes
relating to LTTE to the studio of Suba Sundaram (A-22),
which related to LTTE camps in Sri Lanka and the affected
places and persons. At the studio of Suba Sundaram (A-22),
Irumborai (A-19) also said that he got acquainted with
Bhagyanathan (A-20) but he did not see either his sister or
his mother. Whenever Irumborai (A-19) came to Madras he
would stay in a room near water tank, rent of which was paid
by Baby Subramaniam. Irumborai (A-19) had also seen Arivu
(A-18) in DK conferences. He also got acquainted with
Muthuraja through Baby Subramaniam, who was strong supporter
of LTTE. Muthuraja and Arivu (A-18) had also been staying
in the room near water tank in Indira Nagar. Irumborai
(A-19) said he and others did not accept the policy of
Indian Government and specially the action of the IPKF. In
June, 1990 Irumborai (A19), Arivu (A-18) and Baby
Subramaniam went to Trichy. When they were staying in a
house, Trichy Santhan (DA) came there in a Maruti van. They
along with some other LTTE persons went to a place near the
coast by van and from there to Jaffna in Sri Lanka by a
boat. After spending some days there Irumborai (A-19) and
others decided to return to India but by that time there was
a conflict started between LTTE and Sri Lankan army with the
result that they could not return. Irumborai (A-19) did the
same work there in the press of Baby Subramaniam. He met
senior members of LTTE. He was also introduced to
Prabhakaran. For five months Irumborai (A-19) was in Sri
Lanka and he met many women and children who were affected
by the conflict with IPKF. That moved Irumborai (A-19). In
November, 1990, Irumborai (A-19), Arivu (A18), Suresh Master
and two injured ladies came to India by boat. He met one
Kripan who was also the organizer for giving treatment to
the injured boys. In March Irumborai (A-19) came to Madras
and he met one Kumar, who was the organizer for political
wing of LTTE. Irumborai (A-19) went with Suresh Master (DA)
to see the boys who were under treatment in various
hospitals. During February, 1991 police arrested those
persons who were in the house at Adayar. Kripan was also
arrested. Irumborai (A-19) said he stayed in Y.V.K.
Hospital and Vijaya Hospital and one day in the month of
March, 1991 he and Suresh Master (DA) went to Trichy and met
Trichy Santhan (DA), who had just then returned from Jaffna.
They discussed about the arrest of Kripan and the problem
that was being faced in raising funds. Trichy Santhan (DA)
said that he would provide the necessary funds. After that
they returned to Madras. Suresh Master (DA) hired a house
in Alwar Thirunagar in Madras. The house had already been
hired by Amman, who was staying there. Other injured LTTE
boys were also there. Irumborai (A-19) said he was
continuously doing the hospital work and apart from that he
also met the LTTE persons who were in prisons at Tiruchy and
Vellore and helped them in getting necessary things. As per
instructions of Suresh Master (DA) one day in the second
week of May, 1991, Irumborai (A-19) said, he went to Tiruchy
and told Trichy Santhan (DA) that Suresh Master (DA) asked
for money for his expenses. Trichy Santhan gave
Rs.15,000/to Irumborai (A-19). At that time Trichy Santhan
(DA) told Irumborai (A-19) that LTTE were making
arrangements to kill an important leader shortly, and that
Suresh Master (DA), the injured boys and others be asked to
be careful. At this Irumborai (A-19) asked Trichy Santhan
(DA) whether they were going to kill “(Vazhapadi) K.
Ramamurthi” (PW-258) of Rajiv Congress to which Trichy
Santhan said he did not know the details of the persons and
place and alerted all of them to be careful. Irumborai
(A-19) then returned to Madras and gave money to Suresh
Master and also told him the details told by Trichy Santhan.
Irumborai (A-19) said in his confession that after that he
did not talk with any one about that. On 21.5.1991
Irumborai (A-19) said he and Suresh Master went to a place
called Luz Corner. Arivu (A18) and Bhagyanathan (A-20) were
also there. They all went to M. Sankari’s (PW-210) house.
Thereafter Irumborai (A-19) and Suresh Master went to Anna
Nagar by an auto. Suresh Master got down saying that he was
going to see Kasi Anandhan (PW-242). Irumborai (A-19) went
home and took a boy Anand to a dentist. He came back by 10
O’clock in the night. Suresh Master also came. Next day on
22.5.1991 in the morning there was news of Rajiv Gandhi
being murdered in bomb blast in Sriperumbudur as announced
on TV and in newspapers. Irumborai (A-19) said everybody
got frightened and did not go out for two days. He thought
Rajiv Gandhi’s murder was a brave deed and an act of
revenge. On third day he and Suresh Master went to Anna
Nagar to meet Kasi Anandhan (PW-242). Suresh Master told
him that he needed some money. Next day when they again
went to meet Kasi Anandhan (PW-242) as told by him he gave
money to Suresh Master. Irumborai (A-19) then said that in
the last week of May, 1991 he went to Neyveli to see whether
an artificial leg had been fitted to a girl Jamuna who was
admitted by Irumborai (A-19) in the hospital. Irumborai
(A-19) then returned to Madras and as told by Suresh Master
went to Salem to get money from Trichy Santhan but he was
not available. In the first week of June, 1991 Irumborai
(A-19) again went to Selam to meet Trichy Santhan. That
night he stayed with him and they discussed about the photos
of murderers which were published in the newspapers and who
were involved in the murder of Rajiv Gandhi. Both returned
to Madras. Trichy Santhan got down at Saidapet and said he
was going to Adayar and told Irumborai (A-19) to inform
Suresh Master to come and meet him. Irumborai (A-19) went
to the house at Alwar Thirunagar and conveyed the message to
Suresh Master who then went to Adayar and returned late in
the night. Suresh Master then sent the injured boys in
pairs to Bangalore. At that time a person named Rangam
(A-24) from Thiruvanmiyur was frequently coming to meet
Suresh Master. In the second week of June, 1991 Irumborai
(A-19) again went to Neyveli to see if the artificial leg
was fitted to Jamuna, a girl of 1617 years of age and who
was an LTTE woman tiger. She had lost her leg in war with
militants in the fort at Jaffna. He met her this time and
he found that artificial leg had been fitted to Jamuna.
Now, when he returned to Madras he was told by Suresh Master
that his photo has been seized by the police and they were
in search of him. Suresh Master advised Irumborai (A-19)
not to go any where from the house. After about three or
four days in the third week of June, 1991 Suresh Master
arranged a Maruti van through Rangam (A-24) and asked
Irumborai (A-19) to go to Bangalore. Irumborai (A-19) went
to Bangalore with Rangam (A-24) and stayed in a house in
Indira Nagar. In that house LTTE injured boys were already
there. Irumborai (A-19) said he came to know later that
that house was arranged by K. Jagannathan (PW-211). In the
end of June, 1991 Trichy Santhan (DA) came there and told
Irumborai (A19) to bring Jamuna to Bangalore. He also told
Irumborai (A-19) to have contacts with Andhra Naxalites and
also to find out if boat transport could be available at
place Malliapattinam near Pudukottai. Irumborai (A-19) then
went to Neyveli and told Jamuna to be ready. He also
inquired about the boat transport to Sri Lanka and was told
because of security being tightened and there being
patrolling by Navy it was not possible. Irumborai (A-19)
then accompanied with Jamuna returned to Bangalore. Two
days later Trichy Santhan also came to Bangalore. He said
Sivarasan and Subha were not able to go to Jaffna and that
he had received an order to look after them and he said he
would accompany them to Bangalore within two days. Then one
day in the end of June, 1991 at about 6.30 in the morning
Sivarasan, Subha and Nero came to the house at Indira Nagar
where Irumborai (A-19) was staying. Along with them Vicky
(A-25), Rangam (A-24) and Dhanasekaran (A23) also came.
Irumborai (A-19) asked Trichy Santhan how they had come and
was told that they had come to Bangalore from Madras by
hiding in a tanker lorry of Dhanasekaran (A-23). After four
days of their arrival Vikky and Dixon also came to that
house in Indira Nagar. Trichy Santhan (DA) and Dixon were
discussing as to how to send Sivarasan and Subha to Jaffna.
They were looking for a safe place to leave Indian soil. In
the house at Indira Nagar, Sivarasan told Irumborai (A-19)
that police were informed about their identity only because
the photo taken by Haribabu and the affairs between Murugan
(A-3) and Nalini (A-1). A week or 10 days thereafter Subha,
Nero and Sivarasan shifted to another house. Then news came
that in the last week of July, 1991 Vicky (A-25) and Raghu
were caught in Coimbatore by police and Dixon (DA) had died.
Since Vicky (A-25) knew the place in Indira Nagar at
Bangalore it was decided to shift from that place. All the
injured LTTE boys in the first house at Indira Nagar were
shifted to the second house. There were about 20 to 30 of
them. Suresh Master suggested that a separate house should
be arranged for Sivarasan, Subha and Nero. Then Irumborai
(A-19) in his confession described as to how he moved about,
shifting some of the injured LTTE cadre to other places and
getting news of suicide committed by some of LTTE cadre
while consuming cyanide. Both Irumborai (A-19) and Trichy
Santhan themselves went in hiding from one place to another.
They then heard the news of 12 LTTE boys having died by
consuming cyanide in Indira Nagar. Trichy Santhan (DA) then
directed Irumborai (A-19) to go to his native place. Within
two or three days news came that Sivarasan, Subha, Suresh
Master (DA), Nero and Jamnua died in Bangalore. In the
first week of September, 1991 Irumborai (A-19) again met
Trichy Santhan who told him that he was short of funds and
since police was making efforts to search him he could not
go to Jaffna. He asked Irumborai (A-19) to some how make
arrangement to go to Jaffna to meet Baby Subramaniam and
then to meet Prabhakaran directly and to inform him about
political situation in India at that time and other things.
Ultimately arrangement for Irumborai (A-19) to go to Sri
Lanka were made and he was told to be ready on 29.9.1991,
Sunday night at a particular place. He conveyed the news to
Trichy Santhan (DA). Trichy Santhan sent a cover with a
letter written by him to Prabhakaran and also a letter
written by him to Irumborai (A-19) and some other letters
written by other LTTE persons for being taken to Sri Lanka.
In the cover addressed to Prabhakaran it was superscribed as
“very important to the leader”. There was another letter
which Trichy Santhan (DA) wrote to Irumborai (A-19). It was
dated 7.9.1991 and was in two pages. A boat which was to
take Irumborai (A-19) and other LTTE persons came from
Rameshwaram near a place ‘Vil Oondi Theertham’ near seashore
as arranged earlier. They got into the boat. When the boat
was moving in the sea at about 1.30 in the night Navy men
who were patrolling surrounded the boat. Three LTTE
persons, who were in the boat, took cyanide. Two died and
one in serious condition was taken to the hospital. On the
morning of 3.10.1991 Irumborai (A-19) and others, who were
also in the boat were handed over to the police at
Rameshwaram. The letters which were written by Trichy
Santhan (DA) to Prabhakaran and Irumborai (A-19) (Exh.P-128
and 129) and other letters were also seized from him. P.V.
Francis (PW-172), Commander in Indian Navy, and P.P.S.
Dhillon (PW-239), Flight Commander of the Helicoptor Unit of
Portblair, both testified to the capturing of boat taking
LTTE personnel and seizure of letters Exh.P-128 and 129.
Dhanasekaran (A-23) is in lorry business with his
brother. They had been taking loan from Sundaram Finance
Ltd. for purchase of lorries. Two buses were bought in his
name which were plying on two different routes in Tamil
Nadu. There was separation in the family business and to
his and elder brother Krishnamurthi share one bus and six
lorries were allotted. They named the bus service allotted
to them as D.K. Transporters (D. for Dhanasekaran and K.
for Krishnamurthi). In the year 1985 through an advocate
friend Dhanasekaran (A-23) visited LTTE camp situated in the
garden of Kollathur Mani in Tamil Nadu. Dhanasekaran (A-23)
got attracted to LTTE movement and used to visit the LTTE
camp quite often. He came in contact with various important
persons of LTTE. He would go and look after the LTTE boys,
who got injured in the struggle with Sri Lankan army and had
come to India for treatment. By the passage of time he
developed strong connections with LTTE persons. In his
confession Dhanasekaran (A-23) said that of the LTTE boys he
was looking after two of them, namely, Murthy and Vardhan,
died after taking cyanide at Bangalore. One Kruppan of LTTE
asked him once if he knew anyone to purchase a Maruti Gypsy
vehicle. For this purpose Dhanasekaran (A-23) and two other
LTTE persons went to Union Motors, Selam. They met V.P.
Raghunathan (PW-153), Manager of the Union Motors. He told
them that the vehicle would be delivered within three months
if full amount was paid in cash. That money was provided by
LTTE people. Dhanasekaran (A-23) along with two others
again visited Union Motors to make payment but V.P.
Raghunathan (PW-153) said that he would not accept cash and
that payment might be made by a bank Demand Draft.
Accordingly a Demand Draft was obtained from Indian Bank.
Similarly Dhanasekaran (A-23) was again approached for
purchase of two more Maruti Gypsy vehicles. He again got
two Demand Drafts through his account from Vijaya Bank,
Mettur and got the vehicles booked at Union Motors, Salem.
In November, 1990, he received a phone call from Union
Motors that all the Gypsy vehicles were ready for delivery
and that delivery would be made at Tiruchy. Dhanasekaran
(A-23) said that he would have the vehicle delivered at
Salem itself. He got one Maruti Gypsy delivered in the name
of K. Prakash by signing as K. Prakash. Similarly two
other vehicles were delivered. Dhanasekaran (A-23) said
this way he booked six Maruti Gypsy vehicles under various
names for LTTE. During December, 1990 he took two seriously
injured persons in Maruti van from Mettur to Bangalore for
treatment. K. Jagannathan (PW-211) and another person
belonging to LTTE helped him and also came with them up to
Bangalore and a house was arranged in Bangalore through K.
Jagannathan (PW-211). Of the injured persons so transferred
one died. His body was brought and buried at the side of
the LTTE camp. In April, 1991 Trichy Santhan (DA) and an
important member of LTTE came along with Rangam (A-24) whom
Dhanasekaran (A-23) already knew as driver. He was also
known to Trichy Santhan as he met him in Gokulam Hospital at
Salem where LTTE persons were getting treatment. Trichy
Santhan told Dhanasekaran (A-23) that more boys of LTTE
movement were in prison in Tamil Nadu and he had come to
Tamil Nadu to look after them and wanted to see Kolathur
Mani where LTTE camp was situated. After some days
Dhanasekaran (A-23) got a message to meet Trichy Santhan at
Salem. He went there. Trichy Santhan asked him to meet
Kolathur Mani and to remind him to send him money.
Dhanasekaran (A-23) said that on 21.5.1991 he was in his
house at Mettur when he heard the news of Rajiv Gandhi’s
death due to bomb explosion at Sriperumbudur. He got the
news through newspapers and television. He said later he
came to know that it was the LTTE cadre who was mainly
responsible for the assassination of Rajiv Gandhi and that
Sivarasan, Subha and Dhanu were involved in the same. He
saw their photographs in the magazine and on T.V.
Dhanasekaran (A-23) then said that on 23.6.1991 when he went
to attend a marriage he again got a message from Kolathur
Mani to meet Trichy Santhan at Salem and to help him to
transfer two persons to another place. Dhanasekaran (A-23)
along with K. Jagannathan (PW-211) went to Salem. He met
Trichy Santhan separately. There he instructed him to take
Sivarasan, Subha and Nero from Madras to Bangalore. He gave
the idea that they could be taken in an empty tanker lorry
by hiding them in the tanker after cleaning it. That idea
he gave as nobody would search the empty tanker lorry
usually. He said that tanker lorry be arranged in two or
three days itself otherwise those three persons would be
arrested by the police. Dhanasekaran (A-23) said he
selected a tanker lorry bearing registration No.
TN-27-Y-0808, which he had bought after obtaining loan from
Sundaran Finance Ltd. The loan had not been discharged and
to avoid seizure by Sundaram Finance Dhanasekaran (A-23)
changed the lorry number as TAM-8998. The lorry having
registration No. TAM-8998 was kept in garrage as it had met
with an accident and Dhanasekaran (A-23) had already
received the insurance amount after completing the
formalities. After changing the registration plate of the
tanker lorry as TAM-8998, Dhanasekaran (A-23) along with
driver R. Selvaraj (PW-230) and cleaner Vijayan left Mettur
on 27.6.1991 at 1.00 p.m. and reached Salem. From Salem
Dhanasekaran (A-23) left for Madras along with Vicky (A-25),
Amman (DA), driver R. Selvaraj (PW-230) and cleaner
Vijayan. The lorry was driven by R. Selvaraj (PW-230).
The tanker was filled with water on the way. Fuel (Diesel)
was taken for Rs.1,000/- from an Indian Oil petrol pump.
Water was released near Sriperumbudur. Next day on
28.6.1991 They arrived at 6 O’clock at Poonamallee. Amman
(DA) alighted near Iyyappan Thangal. They further stopped
the lorry near Poonamallee by-pass road. They sent away
driver R. Selvaraj (PW-230) and cleaner Vijayan. In the
night Amman (DA) came with Rangam (A-24) and asked
Dhanasekaran (A-23) and Vicky (A-25) to go with them. Vicky
(A-25), Amman (DA), Rangam (A-24) and Dhanasekaran (A-23)
took the tanker and halted it at a certain place after
crossing Porur. Vicky (A-25), Amman (DA) and Rangam (A-24)
went out and returned along with Suresh Master (DA) who was
introduced to Dhanasekaran (A-23). By that time three
persons, namely, Sivarasan, Subha and Nero came there with
three bags with them. They entered inside the tanker after
Vicky (A-25) opened the cap of the container. Vicky (A-25),
Amman (DA) and Rangam (A-24) were seated along with
Dhanasekaran (A-23) in lorry cabin. It was driven by
Dhanasekaran (A-23). Driver R. Selvaraj (PW-230) and
cleaner Vijayan boarded the lorry at Poonamallee. They
drove the vehicle straight on the Bangalore Road. At two
places messages were sent to Bangalore that they were
reaching there. They reached Bangalore in the morning at
about 7 O’clock on 29.6.1991. Tanker lorry was stopped a
little away from Indira Nagar. Driver R. Selvaraj (PW-230)
and cleaner Vijayan were again sent away to have tea. Vicky
(A-25) was left in the vehicle and Dhanasekaran (A-23) and
Rangam (A-24) went to the house at Indira Nagar. There they
saw Trichy Santhan and Irumborai (A-19). More injured
persons of LTTE cadre were also there. Dhanasekaran (A23)
further said that he took the Fiat car to a place where
tanker lorry was parked as directed by Trichy Santhan (DA).
Sivarasan, Subha and Nero exited from the tanker and were
brought to Indira Nagar house in the Fiat car. Confession
of Dhanasekaran (A-23) is silent about Amman (DA) after
tanker reached Bangalore. Dhanasekaran (A-23) then went to
the tanker again by an auto and drove the tanker lorry to
Madras along with driver R. Selvaraj (PW-230) and cleaner
Vijayan. Tanker lorry was loaded from SPIC Chemicals and
reached Mettur. This tanker lorry was seized by Sundaram
Finance Ltd. after a month. Dhanasekaran (A-23) then said
that he again went to the house at Indira Nagar on 24.7.1991
and saw Sivarasan. He had conversation with him for nearly
half an hour. When Dhanasekaran (A-23) asked him as to why
did he murder Rajiv Gandhi, his answer was that “he did it
in accordance with the instructions by their leader”. Then
Dhanasekaran (A-23) asked why Subha accompanied him and his
answer was that she was for an alternative arrangement.
After he learnt that police was looking for him he went in
hiding for some time and consulted his advocate in Madras.
He was advised to return to his house. Later he was
arrested at Mettur on 13.10.1991.
Rangam (A-24) is a Sri Lankan national. In 1983 he
joined LTTE movement. He got military training. He took
part in the war with Sri Lankan army in 1984. He was
injured and after he got the treatment he did not go for
military duty and instead he was given the work of
transport. In Jaffna he met various important persons
belonging to LTTE. He came to know Sivarasan. He also met
Prabhakaran. In 1989 he came to India where, he said, he
was running a travel agency without permit. In his
confession he said he prepared passports and other documents
for Sri Lankans, who wanted to go abroad. He said he used
to prepare fake documents through a travel agency in Adayar
in Madras and made good income. In December, 1990 he got
links with LTTE movement in India. He also got acquainted
with Amman (DA) who was a driver and was working under
Trichy Santhan (DA) and his assistant Suresh Master (DA),
who belonged to political wing of LTTE. Rangam (A-24) said
he helped Amman and sent Sri Lankan Tamilians to go abroad
during December, 1990 and January, 1991. He brought one
Maruti van TN04A-0337 in the name of Ramesh who also
arranged a house for him. He said he came to know Trichy
Santhan(DA), Suresh Master (DA) and Irumborai (A-19) through
Amman (DA). Rangam (A-24) said that Prabhakaran had
entrusted Trichy Santhan the responsibility of looking after
the work such as political activities of LTTE in India,
necessary supplies to Sri Lanka, arranging for treatment of
injured “tigers”, arranging houses for the persons in LTTE
movement and to take them from place to place. A house at
Alwarthirunagar was arranged by Amman (DA) for the stay of
LTTE persons. That house was independent and situated in a
remote place and was convenient for LTTE men to come and go
without being noticed. Rangam (A-24) said that Suresh
Master (DA) told him in the beginning of May, 1991 that
police would take action very soon and that LTTE men should
be shifted to some other place. Rangam (A-24) said that he
was taking LTTE men, who were injured, continuously in his
Maruti van. Some of them stayed in the house at Alwar
Thirunagar, some in Vijaya Nursing home and some were taking
treatment in Asian Hospital. He removed those injured
persons from those places in his van and dropped them in
places like Thiruvalluvar bus stand and Parrys corner. From
there Trichy Santhan, Suresh Master, and Irumborai (A-19)
would take them to different places by bus. In his
confession Rangam (A-24) further said that during May 18-21,
1991 he was busy in sending the Sri Lankan Tamilians abroad.
But after assassination of Rajiv Gandhi situation became
bad. Photograph of Sivarasan was published in the
newspapers and so Rangam (A-24) said he was actively working
at that time to send LTTE men out of Madras with the help of
Suresh Master and Irumborai (A-19). In June, 1991 Rangam
(A-24) went to Bengalore to the house of K. Jagannathan
(PW-211) at Indira Nagar. His address was given to him by
one Balaguru in Madras whom he met in Vijaya Nursing Home.
While going to Bangalore Sudha, an LTTE activist and mother
of Balagur, and one Ravi went in his van to Bangalore. K.
Jagannathan (PW-211) arranged to get treatment to the
injured LTTE persons. Rangam (A24) said that he also met
one Vasanthan, who was a partner of Trichy Santhan and
working under the leadership of Trichy Santhan. He was
actively doing the work in LTTE like arranging safe houses
for their mission. In the end of June, 1991 Suresh Master
(DA) told Rangam (A-24) that he was being given an important
work. At that time Dixon (DA), another LTTE man, was also
present. Suresh Master (DA) told Rangam (A-24) to wait in a
remote place at Alwar Thirunagar at 7.30 in the evening on
the following day. At about 8 O’clock in the night Suresh
Master (DA) along with Sivarasan, Subha and Nero came in an
auto. They all stayed in the house at Alwar Thirunagar
while Rangam (A-24) went to his house in Thiruvanmiyur.
Sivarasan, Subha and Nero stayed there for about four or
five days. Suresh Master then told Rangam (A-24) that they
should be taken to place outside Madras. Amman (DA) took
him to a place at Porur-Poonamallee Road where a tanker was
parked. Amman (DA) told Rangam (A-24) that Trichy Santhan
had arranged that tanker to take Sivarasan and others to
Bangalore. One person by name Dhanasekaran (A-23) with
another small boy to assist him by the name Vicky (A-25) was
with him. While Dhanasekaran (A-23) stayed in the tanker
Rangam (A-24) took Sivarasan, Subha and Nero from their
place of stay and made them get into the tanker through the
hole at the back of the tanker. Sivarasan and others were
having AK-47 gun and also a pistol with them. Rangam
(A-24), Vicky (A-25) and Amman (DA) sat in front portion of
the tanker and they left for Bangalore by 9 O’clock in the
night. Two more boys, who were working with Dhanasekaran
(A-23) were also taken in the tanker on their way. Vicky
(A-25) telephoned Bangalore from PCO while they were going
to Bangalore and informed Trichy Santhan about their
arrival. They reached Bangalore early in the morning. Then
Rangam (A-24) in his confession corroborates what
Dhanasekaran (A-23) said. On the same day Rangam (A-24)
said, he returned to Madras and shifted the remaining
injured LTTE persons to some other places like lodges, etc.
He vacated his house at Thiruvanmiyur. He went to stay with
Suresh Master (DA) in Vijaya Nursing Home. In the third
week of July, 1991 Rangam (A-24) again went to Bangalore on
the instructions of Suresh Master. He went by night bus.
Suresh Master also reached Bangalore by that time. There
they went to the house at Indira Nagar where Sivarasan and
others were hiding. Rangam (A-24) met some other LTTE men
in that house. After hearing that Vicky (A-25) had been
arrested in Coimbatore the house at Indira Nagar was vacated
and they all moved to another house nearby. Some LTTE
persons were already staying in that house. Trichy Santhan
gave Rangam (A-24) a Maruti Gypsy which Rangam (A-24) was
driving. Rangam (A-24) then said that when CBI raided the
house at Indira Nagar, two of the LTTE persons committed
suicide and other injured persons went to different places.
He said, in the meanwhile Suresh Master (DA) arranged the
house of Ranganath (A-26) for Sivarasan and others to stay.
That house was in Puthien Halli. Rangam (A-24) took
Sivarasan, Subha, Nero, Suresh Master (DA) and Amman (DA) to
that house. They moved to that house in the beginning of
August, 1991. After some days Ranganath (A-26) arranged
another house in Anaikal for treatment of LTTE persons.
Rangam (A-24) and Ranganath (A-26) shifted LTTE persons in
Maruti Gypsy to that house in Anaikkal. In the meanwhile an
LTTE person was arrested by local police. After that it was
decided to change the colour of the Fiat car and Maruti
Gypsy. Rangam (A-24) with the help of a mechanic, who war
arranged by Ranganath (A-26) went and got repainted the
colour of the vehicles. Gypsy from green to white and Fiat
car from sky blue to white. Ranganath (A-26) arranged two
houses outside Bangalore in two villages called Beroota and
Muthathi where injured persons from Anaikkal were shifted.
Yet another house was arranged by Ranganath (A-26) in
Konanakunta for Sivarasan, Subha and Nero to hide. Around
16.8.1991 Rangam (A24) said they moved their residence from
Puthan Halli to Konanakunta. Rangam (A-24) took Sivarasan
Subha and Nero in the Maruti van. Ranganath (A-26) and his
wife also went to that house. Thereafter Rangam (A-24) said
he went to look after the injured LTTE persons in G.G.
Hospital. From there he took one injured LTTE woman Jamuna
(DA) to the house at Konanakunta. In that house only
Sivarasan, Subha, Nero, Amman, Suresh Master, Driver Anna
and Keerthi were staying. On the evening of 18.8.1991 when
Rangam (A-24) came to the house in Konanakunta he found that
police had surrounded that house from all sides. He turned
back. Next day he took Gypsy van and arrived at Madras on
the morning of 20.8.1991. He went to Balaguru and handed
over the key of the vehicle to him after parking the Gypsy
in Vijaya Nursing Home. Since police was looking for him he
asked Balaguru to arrange a house for him at Avadi. One day
when he went to Adayar Travel Agency, police caught him.
Vicky (A-25) is a Sri Lankan national. His father
was having a shop selling cloths. That shop was destroyed
in a raid by Sri Lankan Air Force in the year 1985. Vicky
(A-25) thereafter came to India illegally by boat carrying
with him video cassettes, audio cassettes, sarees, V.C.P.,
etc. which he sold in India. Instead he carried lungis and
food articles and returned back to Sri Lanka and earned some
money by way of selling those articles in Sri Lanka. By Sri
Lankan military one of their houses was completely damaged
by bomb blast in the year 1987. His family resided at
certain places as refugees. In 1990 he again came to India
to start some business here. Then he met an LTTE activist
who said he had come to India for treatment of his wounds
and now he was looking those wounded in Sri Lanka and had
come to India for treatment. Vicky (A-25) also met LTTE
boys who had been injured and were getting treatment in the
hospitals in India. Vicky (A-25) assisted that LTTE
activist in getting medicines and acted as his helper. In
the middle of 1990, Vicky (A-25) said in his confession that
he was introduced to Trichy Santhan. He further said that
in the month of ‘Panguni’, 1991 Trichy Santhan met him and
told him that he was in need of medicines and that those
should be purchased urgently and were to be sent to Sri
Lanka. Trichy Santhan gave him Rs.2.00 lacs and list of
medicines to be purchased. Trichy Santhan also introduced
Vicky (A-25) to Dixon (DA), who was also a member of LTTE
movement. Vicky (A-25) then described his meeting with
various LTTE activists. The medicines which had been
purchased were given to LTTE activist Bharatham who left for
Sri Lanka with the medicines. In a rented house Vicky
(A-25) was stocking the medicines in bundles which he had
purchased. He said two days after the assassination of
Rajiv Gandhi Trichy Santhan met him and told that it was now
impossible to stay in Tiruchy and said he would go to
Coimbatore and again asked him to purchase all those
medicines ordered by him. He further told Vicky (A-25) that
if any one of Sivarasan’s man wanted to go to home town they
should be told to go to Indiran Kutty’s house. It was only
after Rajiv Gandhi’s assassination, Vicky (A-25) said in his
confession, that he came to know that his name was
Sivarasan. Vicky (A-25) then in his confession described
his instructions from Trichy Santhan and his coming to
Madras and ultimately his going in the tanker lorry with
others to Bangalore. He also described his helping injured
LTTE personnel. After leaving Bangalore Vicky (A-25) went
to Coimbatore where he was arrested by the police.
V.P. Raghunathan (PW-153) was manager of the Union
Motors, Salem. He has testified about the four Gypsy being
purchased by Dhanasekaran (A-23) in different names on
14.11.1990. He produced delivery receipts and documents
connected with the sale of these four Gypsies. Maruti
Gypsy, which was purchased in the name of R. Mohan, was
subsequently used by Rangam (A-24) to transport Sivarasan,
Subha, Nero and other activists to Bangalore. This Gypsy
(MO-540) was seized during investigation.
S. Syed Ibrahim (PW-232) is Insurance Surveyor, who
surveyed the damaged tanker bearing registration No.
TAM-8998.
S.V. Krishnan (PW-168) is from Sundaram Finance
Ltd., who had financed the lorry tanker bearing registration
number TN-27-Y0808 and which was used with fake registration
plate (TAM-8998) to transport Sivarasan, Subha, Nero and
others from Madras to Bangalore. Since the vehicle was
under hire purchase agreement with Sundaram Finance Ltd. it
was taken into possession by S.V. Krishnan (PW-168).
Subsequently during investigation this tanker lorry (MO-543)
was seized by the police.
R. Selvaraj (PW-230) was the driver of the tanker
lorry (MP-540) and Vijayan was the cleaner. In his
statement R. Selvaraj (PW-230) said that he drove the
tanker lorry on 27.6.1991 from Mettur to Madras. On the way
it was filled with water. The purpose was to clean the
tanker. Tanker was also filled with diesel for fuel.
Prosecution has produced S. Vasudevan (PW-245) to testify
that 238 litres of diesel was put in the tanker lorry
(MO543) on 27.6.1991. R. Selvaraj (PW-230) then said that
at Sriperumbudur tanker was emptied of water and cleaned
from inside. They reached Poonamallee on 28.6.1991 in the
morning where he and Vijayan got down. Now it was
Dhanasekaran (A-23) who drove the vehicle with Amman (DA)
and Vicky (A-25) sitting in the tanker lorry. When the
tanker came back to Poonamallee R. Selvaraj (PW230) and
Vijayan got into the vehicle and the vehicle proceeded
toward Bangalore. It was being driven by Dhanasekaran
(A-23). On the way Vicky (A-25) got down and made a
telephone call on STD. That a call was made has been proved
by A. Selvaraj (PW-256). Call was made to telephone number
541824 of Bangalore. In further statement R. Selvaraj
(PW-230) said that when the tanker lorry reached Bangalore
again he and cleaner Vijayan went away for tea but Vicky
(A-25) remained in the tanker, while Dhanasekaran (A23) and
Rangam (A-24) went by an auto rikshaw. Afterwards
Dhanasekaran (A-23) came back in an auto where tanker lorry
was parked. Tanker lorry now proceeded towards Madras with
Dhanasekaran (A-23), R. Selvaraj (PW-230) and Vijayan in
the vehicle. In the notebook (Exh.P-1012), regularly
maintained by R. Selvaraj (PW-230) there were entries of
the trips and other expenses incurred. Notebook
(Exh.P-1012) showed that R. Selvaraj (PW-230) drove tanker
lorry (MO-543) from Mettur to Salem where a new mattress was
purchased and kept on the top of the cabin of the vehicle.
The vehicle left for Madras and at Poonamallee both R.
Selvaraj (PW-230) and Vijayan got out. When they again
brought in the vehicle at Poonamallee R. Selvaraj (PW-230)
did not find the mattress. At Bangalore similarly when R.
Selvaraj (PW-230) and cleaner Vijayan came back to the
vehicle the mattress was again found in the cabin. This
mattress was thrown in the river near Hosur when tanker
lorry was going back to Madras. Prosecution seeks to draw
inference from this that mattress was kept inside the tanker
lorry for the comfortable sitting of Sivarasan, Subha and
Nero and when its use was over it was thrown away in the
river.
Rangam (A-24) had purchased Maruti van in the name
of his friend V. Ramesh, bearing registration number
TN-4A-0037 (MO950). A. Nageswara Rao (PW-178) is the owner
of the house No. 13, Park Avenue, Velan Nagar Extension,
Alwarthirunagar, Madras which was taken on rent by Rangam
(A-24) in March, 1991. Lease documents were also executed
(Exh.P-895-897). Rangam (A-24) vacated the house in the
first week of July, 1991. Before their escape to Bangalore
Sivarasan, Subha, Nero and others were staying in this
house. That Maruti Gypsy (MO-540) was being driven by
Rangam (A-24) in Bangalore has also been testified by
Mrudulla (PW-65), wife of Ranganath (A-26). K.N. Mohan
(PW-222) is the owner of the workshop where Maruti Gypsy was
repainted from green to white.
Ranganath (A-26) is an Indian national settled in
Bangalore. Mrudulla (PW-65) is his wife. At the relevant
time he was without any job. In March, 1991 he was staying
with his wife at a house in Puttan Halli which was owned by
E. Aanjanappa (PW-218).
R. Rajan (PW-223) in his deposition said that he
was friendly to one Vasanthan who was Tamilian and whose
native place was in Jaffna, Sri Lanka. Both knew each other
from Tamil Association in Bangalore. On 29.7.1991 Vasanthan
asked R. Rajan (PW-223) that a house was required for stay
of four or five persons urgently. After two days Vasanthan
again met R. Rajan (PW-223) for the purpose. He told him
that no house was available. On 1.8.1991 Jagadish, a friend
of R. Rajan (PW-223) met him and told him that he wanted to
buy a lathe machine. A lathe machine was owned by Ranganath
(A-26) who wanted to sell the same. In that connection R.
Rajan (PW-223) met Ranganath (A-26) in his house. R. Rajan
(PW-223) introduced Ranganath (A-26) to Vasanthan telling
him that he was an LTTE activist and asked Ranganath (A-26)
to arrange a house for him. R. Rajan (PW-223) said that he
knew Ranganath (A-26) since 1990 as he was friend of
Jagadish. R. Rajan (PW-223) said on 2.8.1991 that about
5.30 or 6.30 p.m. he and Vasanthan met near Sivaji Circle,
Bangalore. At that time two more persons had come with
Vasanthan and those two persons and Vasanthan talked to
Ranganath (A-26) privately and left. On 2.8.1991 in the
night at 10 O’clock Ranganath (A-26) brought Sivarasan,
Rangam (A-24), Amman, Suresh Master, Driver Anna and Amman
to his house through front door and then brought Subha and
Nero through back door. All these seven persons continued
to stay in the house at Puttan Halli with Ranganath (A26)
till 16.8.1991. They would remain confined themselves in a
room and would not come out. While staying in the house
only Rangam (A-24) was driving Maruti Gypsy (MO-540) for
buying vegetables and taking Mrudulla (PW-65) and Ranganath
(A-26) for outside work.
K.N. Mohan (PW-222) was a car mechanic and was
running garrage in Bangalore. He said he did the painting
work of green Gypsy of Ranganath (A-26). He painted the
Gypsy white. Ranganath (A-26) had brought the Maruti Gypsy
to the garrage on 8.8.1991 and got its delivery back on
10.8.1991 after paying total charges of Rs.2,200/-. On
16.9.1991 Ranganath (A-26) again came to the garrage with
Premier Fiat car bearing registration number CAU 6492. That
Fiat car was also painted white though its original colour
was sky blue. For the work done on the Fiat car K.N. Mohan
(PW-222) charged Rs.2,500/-. That car was still lying in
the garrage when K.N. Mohan (PW-222), said that, on 28.8.91
Ranganath (A-26) came to the garrage with 4 CBI officers.
Ranganath (A-26) had pointed the Fiat car to the CBI
officers. The car was taken into possession by the CBI.
Mrudulla (PW-65), wife of Ranganath (A-26), is a
teacher. She was married to Ranganath (A-26) in June, 1986.
She said on 2.8.1991 around 10 O’clock in the night
Ranganath (A-26) came with a person who said there were more
persons with him and they would stay in the house for four
days. The person, who came with Ranganath (A-26), was
Suresh Master (DA). Ranganath (A-26) and Suresh Master both
went out and brought four persons with them, who were
Sivarasan, Rangam (A-24), Driver Anna and Amman (DA). Two
persons entered the house from the back door and they were
Subha and Nero. Next morning Mrudulla (PW-65) said she saw
green Maruti Gypsy van in front of the house which was
covered with tarpaulin. She could not see the number plate
of the vehicle. Ranganath (A-26), Suresh Master and Rangam
(A-24) went out on the morning of 3.8.1991. When Suresh
Master and Rangam (A-24) returned it was about 2.30 p.m.
They had brought provisions. Her husband did not come at
that time. Mrudulla (PW-65) said that when her husband
returned in the night she told him that the persons, who
were staying, were hesitating to go out and she said some
thing was fishy. He replied that they would stay for two or
three days and would leave. Fifth day Mrudulla (PW-65)
watched the news on the TV and saw the pictures of Subha and
Sivarasan. Mrudulla (PW-65) identified Subha. Subha also
knew that she had been identified by Mrudulla (PW-65). In
the evening Mrudulla (PW65) told her husband about this fact
who said not to ask any question. Subha afterwards became
familiar with Mrudulla (PW-65). She told Mrudulla (PW-65)
she was eager to return to Jaffna to meet her leader
Prabhakaran. Once Mrudulla (PW-65) saw Sivarasan fixing a
lens on his left eye. Mrudulla (PW-65) asked Subha as to
why did they kill Rajiv Gandhi, and her reply was that Rajiv
Gandhi was responsible in sending the IPKF to Sri Lanka and
they had ‘spoiled’ many women and children. She was wearing
a cyanide capsule in a thread around her neck. Persons
staying in the house were having arms as well and Mrudulla
(PW-65) said that they used to threaten them that “if this
was reported to somebody they will kill us”. Mrudulla
(PW-65) then described the stay of those persons in her
house and some time their moving out and meeting certain
people. Those persons stayed in the house uptil 16.8.1991.
On 16.8.1991 Ranganath (A-26) told Mrudulla (PW-65) that he
had fixed a house in Konanakunta at a rent of Rs.800/- per
month and advance of Rs.10,000/- was to be paid. They all
went to Konankunte house with provisions. After performing
pooja they returned. Mrudulla (PW-65) said that while in
her house at Puttanhalli she noticed Ak-47 rifle in Nero’s
hand and a pistol in Subha’s hand. Again when she asked
about that they said if she told anything about that to
anybody they would not spare her. At 10.30 p.m. Ranganath
(A-26), Mrudulla (PW-65), Suresh Master (DA), Nero, Subha,
Amman, Driver Anna, Sivarasan left for Konankunte house.
They went by Gypsy van. They also carried gas stove and
other articles with them to that house. Mrudulla (PW65)
said she refused to accompany them but she was forcefully
taken. They all spent that night there. In Konankunte
house Mrudulla (PW-65) saw some papers which had the
sketches of K.R.S. Dam and Vidhan Soudha. They were also
having pictures of the blast that killed Rajiv Gandhi.
Again when she asked those persons reason for killing Rajiv
Gandhi they said that they had to kill him because he sent
IPKF to Sri Lanka and was responsible for several atrocities
committed on women and children. On the morning of
18.8.1991 there was a news item that 12 LTTE cadres had been
killed in Muthathi which is in suburban of Bangalore.
Mrudulla (PW-65) told her husband that it was not safe to
stay any longer with those people. When she and her husband
tried to go out of the house Sivarasan confronted them
suddenly and asked where they were going. Ranganath (A-26)
told Sivarasan that Mrudulla (PW-65) was not well and they
would consult a doctor and that they decided to vacate
Puttanhalli house. While returning to Puttanhalli they saw
Suresh Master and Rangam (A-24). They also questioned as to
where Ranganath (A-26) and Mrudulla (PW-65) were going.
Again reply was that to consult a doctor. At Puttanhalli
they loaded all their household goods in a van. R.
Jayasankar (PW-229), a friend of Ranganath (A-26), helped
them in this process. From Puttanhalli they went to
Mrudulla’s (PW-65) brother’s house in Vijayanagar. On the
way both Ranganath (A-26) and R. Jayasankar (PW-229) got
out of the van saying that they had to make a phone call.
At about 4.30 P.M. Mrudulla (PW-65) said that after
unloading the articles she left the house to give sarees for
dry wash but while going to the shop four or five people in
civil dress approached her and told her that she should
accompany them to Jayanagar police station. She said she
would talk only to Asstt. Commissioner, Dy. Commissioner
or Commissioner of Police. She told them that the persons
whom they were searching for were in Konunkunte house. She
asked if full security would be provided to her she would
show the persons whom they searching for. That time there
were Deputy Commissioner of Police, Assistant Commissioner
of Police and a lady constable with her. She pointed to
Konankunte house from a distance. Then they all returned to
Jayanagar police station. Security was provided to Mrudulla
(PW-65) and she was taken to her parents house. Officers of
CBI examined her. She said they were talking in Tamil among
themselves and to her. She knew little Tamil. Her
statement was recorded by the Magistrate under Section 164
Cr.P.C. (Exh.P-220). She identified all the persons who
stayed in her house and at Konankunte either in photographs
or their being present in the Court.
K. Premkumar (PW-227) is a friend of Ranganath
(A-26). He said he met Ranganath (A-26) near Nanda Theatre
in Jayanagar on 18.8.1991. From there he took him to
Vijayanagar. That was his wife’s house. From there they
went to another place called ‘West of Guard’. No one was in
the house. He and Ranganath (A-26) went to that house in
search of Mrudulla (PW-65). She was not there. They took a
lodge at about 10 or 11 O’clock in the night. They stayed
in the lodge on the night of 18/19.8.1991. K. Premkumar
(PW-227) said on the morning of 19.8.1991 at 7 O’clock
Ranganath (A-26) took him to Konankunte. They went in an
auto. Ranganath (A-26) made him stand in a place and then
himself went in the auto. Somebody in the public came
saying “this is a man, this is a man”. K. Premkumar
(PW-227) said they were caught at Konankunte. He was put in
jail and interrogated by CBI.
Suba Sundaram (A-22) is the proprietor of Subha News
Photo Services at a place in Royapettah. He is a free lance
photographer. He was associated with D.K. and a strong
supporter of LTTE. Arivu (A-18), Bhagyanathan (A-20), K.
Ravi Shankar (PW151) and Haribabu (DA) took training in
photography from him. At his studio various persons
belonging to LTTE cadre used to meet. Some of them were
Baby Subramaniam, Irumborai (A-19), Muthuraja, Arivu (A-18),
Bhagyanathan (A-20), Haribabu (DA) and others. During the
period 1989-90 Haribabu was working for Subha Studio at a
monthly salary of Rs.350/-. For short while he joined
Vignesh Video studio but he kept on visiting to Subha
Studio. On 21.5.1991 Haribabu went to Studio of K. Ravi
Shankar (PW-151) with a packet containing sandalwood garland
which he had purchased from Poompuhar Handicrafts in the
morning of that day. Haribabu borrowed a camera (Chinon)
(MO-1) from K. Ravi Shankar (PW-151) tellimg him that he
was going to attend the public meeting of Rajiv Gandhi at
Sriperumbudur. Thereafter Haribabu went to Subha Studio and
met Suba Sundaram (A-22). On 22.5.1991 after the bomb blast
at Sriperumbudur in which Haribabu died S. Santhana
Krishnan (PW-108), a friend of Haribabu, V.T. Sundaramani
(PW-120), his father and K. Ravi Shankar (PW-151), another
friend, went to the studio of Suba Sundaram (A-22). It is
stated that Suba Sundaram (A-22) exclaimed that only the
previous day he had seen Haribabu. Two letters, one
(Exh.P-548) dated 18.1.1991 written by Suba Sundaram (A-22)
to LTTE leader Kittu and other (Exh.P-544) addressed by Suba
Sundaram (A-22) to Prabhakaran as younger brother, were
seized from his studio contents of which showed deep
involvement of Suba Sundaram (A-22) with LTTE activities.
In one of the letters he had criticized the activities of
IPKF.
T. Ramamurthy (PW-72), a journalist, had also
attended the public meeting at Sriperumbudur on 21.5.1991.
At mid night he was returning home and as there was chaos
and confusion he stayed that night at police station,
Poonamallee. At mid night Suba Sundaram (A-22) contacted
Meena (PW-74), wife of T. Ramamurthy (PW-72) and asked her
whether her husband returned home. She replied in the
negative.
In her statement Meena (PW-74) said that at the mid
night on 21.5.1991 one Anand Viswanathan rang her up to say
that Rajiv Gandhi and some others had died due to bomb blast
at Sriperumbudur. K. Ravi Shankar (PW-151) then rang her
up and asked her whether T. Ramamurthy (PW-72) had come.
After a few minutes Suba Sundaram (A-22) rang her up and
inquired about T. Ramamurthy (PW-72). Suba Sundaram (A-22)
also told Meena (PW-74) that photographer Babu, who was sent
by him had also not yet come. At about 1.00 O’clock in the
night T. Ramamurthy (PW-72) rang up his wife Meena (PW-74)
and said that he was in Poonamallee police station and gave
her phone number of the police station. She told her
husband about the phone calls received from various persons.
She told him that Suba Sundaram (A-22) was asking about his
photographer on which T. Ramamurthy (PW-72) said that one
photographer sent by Suba Sundaram (A-22) had died. After
ten or fifteen minutes later Suba Sundaram (A-22) again rang
her up and asked her whether T. Ramamurthy (PW-72) had
come. She told him that he was in Poonamallee police
station and gave him the telephone number.
T. Ramamurthy (PW-72) described the scene at
Sriperumbudur public meeting when bomb blast took place. He
said while he was at Poonamallee police station Suba
Sundaram (A-22) rang him up. He asked him “what
Ramamoorthy, Have you taken the photographs?” T. Ramamurthy
(PW-72) replied that he did take some photographs and had
given those to magazine the ‘Dhinamalar’ and that he would
give photographs to him in the morning. T. Ramamurthy
(PW72) said he stayed in the police station as there were
riots on the way. T. Ramamurthy (PW-72) also told Suba
Sundaram (A-22) “what, Sundaram, your photographer died in
the bomb-blast”. Then Suba Sundaram (A-22) asked T.
Ramamurthy (PW-72) who it was. T. Ramamurthy (PW-72) said
that since he did not know the name of the photographer who
died at the place of the occurrence he gave Suba Sundaram
(A-22) the identification marks of the deceased
photographer. He then asked whether it was Haribabu and
wanted to be certain if he had died. T. Ramamurthy (PW-72)
told him that the photographer was lying on his back and the
camera was lying on his chest and on that account he said he
must have died. Suba Sundaram (A-22) persisted and told T.
Ramamurthy (PW-72) over the phone that he should have
brought the camera. T. Ramamurthy (PW72) said he replied
him that a great VVIP had been assassinated and things which
were there might be important material objects and it was
wrong to touch them. Suba Sundaram (A-22) then told him to
contact him the next day on his reaching Madras. In the
morning Suba Sundaram (A-22) again rang up T. Ramamurthy
(PW-72) and asked him to give him some photographs and said
he would send his son for the purpose. T. Ramamurthy
(PW-72) first went to ‘Dhinamalar’, from there to the studio
of Suba Sundaram (A-22), who again asked the details of the
occurrence. Again he told T. Ramamurthy (PW-72) that he
should have brought the camera and “we could have used the
photographs in it”. When T. Ramamurthy (PW72) again said
that it was wrong to remove the evidence from that place
Suba Sundaram (A-22) said that they could have managed by
stating anything and that it was not wrong to have done like
that between photographers.
On 22.5.1991 when V.T. Sundaramani (PW-120), father
of Haribabu (DA) and K. Ravi Shankar (PW-151) went to Subha
Studio after making inquiries about the place where
Haribabu’s dead body was kept, Suba Sundaram (A-22) told
V.T. Sundaramani (PW-120) to remove all the papers
connected with Haribabu from the house. V.T. Sundaramani
(PW-120) on reaching home removed all the papers of Haribabu
from his house and kept them in his daughter’s house which
was close-by. P. Ramalingam (PW-198) is the son-in-law of
V.T. Sundaramani (PW-120) and brother-in-law of Haribabu.
Arulmani (PW-128) knew the family of V.T.
Sundaramani (PW120) as his house was situated opposite to
his house. When death of Rajiv Gandhi took place Arulmani
(PW-128) was in Madurai and was on a bus to Madras. Due to
disturbance he could reach Madras at 4.30 a.m. on
23.5.1991. When he reached home he was told that Haribabu
was dead at the Rajiv Gandhi’s function. He went to their
house with his father. Mother of Haribabu was crying and
Arulmani (PW-128) thought of extending some help. He asked
Haribabu’s mother to show him papers connected with LIC
agency as in April Haribabu had told him that he had joined
an agent in LIC. Haribabu’s mother told him that all the
papers were kept in a box and placed at the house of P.
Ramalingam (PW-198), husband of Haribabu’s elder sister.
Arulmani (PW-128) went to the house of P. Ramalingam
(PW-198) and wanted to see the box. It was concealed in the
loft under the roof. In the box there were many letters,
Prabhakaran’s photo, negatives, love letters written by a
girl S. Sundari (PW-171). P. Ramalingam (PW-198) told
Arulmani (PW-128) that he was asked to burn those things.
Since Arulmani (PW-128) suspected that there was something
wrong as V.T. Sundaramani (PW-120) had instructed P.
Ramalingam (PW-198) to burn the papers. He thought of
giving those to the police as national leader had died.
There was also news in the papers that LTTE had a hand in
the assassination of Rajiv Gandhi. Arulmani (PW-128) asked
the mother of Haribabu if Haribabu was connected with LTTE
and she stated that it was because of those ‘sinners’ that
his son was like that. Ultimately police took into
possession all those papers.
Suba Sundaram (A-22) again tried to retrieve the
camera through K. Ramamurthi (PW-258). On 22.5.1991 at
about 9 or 10 p.m. he contacted K. Ramamurthi (PW-258),
who was in Delhi on phone and told him that “my boy one
Haribabu had been to Sriperumbudur for taking photographs
and he had not returned. It was not known as to what
happened to my camera” and he asked K. Ramamurthi (PW-258)
whether he could inquire about that. Yet again on 23.5.1991
at 10 or 11.00 a.m. Suba Sundaram (A-22) asked K.
Ramamurthi (PW-258), who was still in Delhi about the
camera. At that time Suba Sundaram (A-22) told K.
Ramamurthi (PW-258) that Haribabu was dead and that his
camera had been seized by the police and asked him whether
the said camera could be got back by talking to someone. On
25.5.1991 Hindu newspaper (Exh.P-550) published a news item
connecting Haribabu with LTTE. Suba Sundaram (A-22)
immediately asked V.T. Sundaramani (PW-120), father of
Haribabu to come to his studio and asked him to stoutly deny
the news item connecting Haribabu with LTTE by issuing a
denial statement to the press. Suba Sundaram (A-22) himself
dictated the denial statement which was taken down by M.
Girija Vallaban (PW-116). The original denial statement
prepared by Suba Sundaram (A-22) was seized (Exh.P-543). A
copy of Exh.P-543 – denial statement – was seized by the
police from Subha studio of Suba Sundaram (A-22). Suba
Sundaram (A-22) thereafter asked V.T. Sundaramani (PW-120)
to take 12 or 13 copies of the denial statement and to give
that to all the newspapers. On 26.5.1991 the denial
statement was published in Hindu (Exh.P-551). When V.T.
Sundaramani (PW-120) told Suba Sundaram (A-22) about
cassette ‘Pasarai Padalgal’, which contained LTTE propaganda
Suba Sundaram (A-22) told him to destroy that immediately.
A. Parimalam (PW-205) said Haribabu was
brother-in-law of her brother-in-law P. Ramalingam
(PW-198). She said on 25th morning they came to the house
of Haribabu to inquire about his death. There was no male
member. A boy came there with a chit containing number
867229 and said that Haribabu’s father had asked his younger
brother Kalyankumar to contact him at that number. Since
Kalyankumar was not at home mother of Haribabu asked A.
Parimalam (PW-205) to telephone to that number. When the
phone was picked up on the other side A. Parimalam (PW-205)
asked if Haribabu’s father was there. The person on the
other side asked who was speaking. A. Parimalam (PW-205)
said she was Haribabu’s elder sister. On the other side the
person said that he was Suba Sundaram (A-22) speaking and
said that there would be an audio cassette in the house and
if there are any papers connected with Haribabu those may be
taken away and destroyed. Saying that he put down the
receiver abruptly.
In letter (Exh.P-128) dated 7.9.1991 written by
Trichy Santhan (DA) to Irumborai (A-19) there is mention of
Suba Sundaram (A-22) relevant portion of which has already
been quoted above.
V.T. Sundaramani (PW-120), father of Haribabu said
that Santhan (A-2) stayed in his house for some time.
Haribabu had told that he was his friend. He said on
20.5.1991 Murugan (A-3) came to his house. Haribabu was not
present at that time. Murugan (A-3) had earlier been coming
to his house. V.T. Sundaramani (PW-120) in his deposition
said Murugan (A-3) told them to inform Haribabu to call on
him at Royapettah. He asked V.T. Sundaramani (PW-120) to
send Haribabu as soon as he came. V.T. Sundaramani
(PW-120) said that Haribabu came and was given the message.
He went out that evening. V.T. Sundaramani (PW-120) said
Haribabu told his mother at about 2.30 p.m. on 21.5.1991
that he was going out to take photographs and would return
by night itself. He did not return that night. In the
morning newspapers V.T. Sundaramani (PW-120) read about the
assassination of Rajiv Gandhi. In the afternoon he came to
know through a newspaper that Haribabu, photographer, was
dead. He immediately left his house. V.T. Sundaramani
(PW-120) said after some time S. Santhana Krishnan
(PW-108), a friend of Haribabu and also one Veeraraman came
to his house. They told that Haribabu was dead and,
therefore, they had to find him out as whereabouts of
Haribabu were not known by that time. V.T. Sundaramani
(PW-120) said that then Suba Sundaram (A-22) came to his
mind and he sent S. Santhana Krishnan (PW-108) and other
man to Subha Studio to find out the actual position. Kanan,
a photographer, told V.T. Sundaramani (PW-120) that he had
seen Haribabu with Sandalwood garland at Sundaram’s (A-22)
office at 3.00 O’clock at Royapettah. V.T. Sundaramani
(PW-120) also came to know that Haribabu had taken a camera
from K. Ravi Shankar (PW-151). V.T. Sundaramani (PW-120)
went to the studio of Suba Sundaram (A-22) and asked how it
had happened and also asked him whether he had sent
Haribabu. Suba Sundaram (A-22) replied in the negative.
This part of the statement of V.T. Sundaramani (PW-120) may
be quoted :-
“When I reached there I asked him how it had
happened and I also asked him whether he sent him,
he said no. Yesterday he came to his photo studio
at 3 O’clock. He also invited us for taking photos.
Haribabu had asked Subha Sundaram whether anybody
else was coming from his studio for taking photos.
For that he has replied that nobody is coming and
that he has sent him for taking photos. Subha
Sundaram told me that he did not know who has taken
Haribabu.”
V.T. Sundaramani (PW-120) told Suba Sundaram (A-22)
that Haribabu was dead and asked him in which hospital he
was kept and requested him to do the needful. V.T.
Sundaramani (PW-120) said that he met Suba Sundaram (A-22)
on 22.5.1991 in his office. He talked to him separately in
his office and when asked him with whom Haribabu had gone;
who had taken him; and whether there might be any link with
LTTE; and whether he had gone alone since Suba Sundaram
(A-22) told him that he had seen Haribabu. Suba Sundaram
(A-22) told V.T. Sundaramani (PW-120) not to worry himself
and said that Haribabu might have gone alone. Suba Sundaram
(A-22) asked V.T. Sundaramani (PW-120) to discard all the
papers in the house relating to Haribabu on reaching home.
V.T. Sundaramani (PW-120) asked his wife to remove all the
papers connected with Haribabu to their daughter’s house.
V.T. Sundaramani (PW-120) said on 23.5.1991 early in the
morning at 5.00 a.m. Arulmani (PW-128) with his father came
to his house. He corroborated as to what Arulmani (PW-128)
said about the box kept in the house of P. Ramalingam
(PW-198). V.T. Sundaramani (PW-120) also said on 23.5.1991
at 3.00 p.m. one person calling himself Bhagyanathan (A-20)
came to his house and introduced himself as a friend of
Haribabu and told wife of V.T. Sundaramani (PW-120) that
nothing had happened to Haribabu and that he would have
sustained injuries and gave Rs.1000/- to her towards medical
expenses of Haribabu. Since wife of V.T. Sundaramani
(PW-120) refused to receive the amount he gave that to
Vijayarevathi, their daughter. When there was news item in
Hindu connecting Haribabu with LTTE and V.T. Sundaramani
(PW120) was called to the studio of Suba Sundaram (A-22).
V.T. Sundaramani (PW-120) said Suba Sundaram (A-22) told
him that he was thinking of arranging monetary
help/assistance from K. Ramamurthi (PW-258) and at that
juncture he must issue a counterstatement. He said that
counter-statement must be issued in the newspapers since he
was making arrangements to help V.T. Sundaramani (PW-120)
monetarily for his son’s loss. Since V.T. Sundaramani
(PW-120) said he did not know how to give counter statement
and to whom to give Suba Sundaram (A-22) helped him in
writing the same and asked V.T. Sundaramani (PW-120) to put
his signature. That counter statement is Exh.P-543.
We have set out in sufficient details the
confessions and the evidence linking the accused with each
other as projected by the prosecution.
Mr. Natarajan at the outset submitted that the
charges of conspiracy and other charges framed against the
accused were highly defective and did not show in what
manner the accused had to answer these charges. He said
that it was not enough if a statutory provision is merely
incorporatively charged. He said prosecution may rely on
Sections 464 and 465 of the Code to overcome his objections
to the charge but these two sections did not completely bar
the argument that charge is defective and had prejudiced
accused in their defence. He said charge No. 1 was so
complicated and conspiracy spread over a number of years and
the accused who allegedly joined the conspiracy after the
object of conspiracy had been achieved, were all tried
together, which in itself caused great prejudice to them in
their defence. Mr. Altaf Ahmad, however, quickly
interposed to say that Section 215 of the Code would protect
any error in the charge and that the finding arrived at by
the Designated Court could not be reversed in view of
Section 465 of the Code even if argument of Mr. Natarajan
is accepted. We, however, do not think that we should
dilate on this objection by Mr. Natarajan as powers of
Reference Court are quite wide and we have to examine the
evidence regarding conspiracy and to see if there is any
irregularity in the charge, which has prejudiced the
accused. Mr. Natarajan also said that there has not been
proper examination of the accused under Section 313 of the
Code inasmuch as long and complex questions have been put to
them and not much thought has been given by the Designated
Court in properly examining the accused under Section 313 of
the Code. Mr. Natarajan appears to be right to an extent.
We have, however, again to consider this from the angle of
prejudice to the accused. But then if there is any error on
this account that can also be corrected by the Reference
Court by again examining the accused. Apart from alleging
prejudice to the accused, no instance has been pointed out
to show if any prejudice has, in fact, been caused to the
accused in either understanding the charge or in their
defence. We find that the accused had been well represented
and they extensively cross-examined the witnesses. At no
stage during the trial they complained of any prejudice. We
are, therefore, unable to agree to the submission of Mr.
Natrajan that any prejudice has been caused to the accused
in their defence during the conduct of the trial before the
Designated Court.
Mr. Natarajan said that there was no evidence
against any of the accused to bring home charge either under
Section 3 or Section 4 of TADA, yet the prosecution wrongly
alleged that there was conspiracy to commit acts of
terrorism and disruptive activities under TADA and in that
process Rajiv Gandhi was killed. He said apart from the
killing of Rajiv Gandhi no other terrorist act had been
shown to have been committed or disruptive activity shown to
have been committed. There is no such act till May, 1991
though the prosecution has alleged the period of conspiracy
being 1987 to 1992. Killing of Rajiv Gandhi could not be a
terrorist act under Section 3 of TADA. Also there is no
disruptive activity falling under Section 4 of TADA. Only
Nalini (A-1) and Arivu (A-18) have been charged for offence
under Section 4 of TADA. Charge No. 121 is against Nalini
(A-1) and it says that in pursuance of the criminal
conspiracy referred to in charge No. 1 and in furtherance
of the common intention of Nalini (A-1) and deceased accused
Sivarasan, Dhanu, Subha and Haribabu to commit disruptive
activity at a public meeting at Sriperumbudur, where Nalini
(A-1) was physically present at the scene of crime and
provided assassin Dhanu (since deceased) with necessary
cover from being detected as a foreigner, which enabled the
assassin to move freely in the scene of crime and gained
access nearer to Rajiv Gandhi where she (Dhanu) detonated
the improvised explosive device concealed in her waist belt
resulting in the bomb blast and killing of nine police
officials who were public servants and who were at that time
with Rajiv Gandhi on duty and Nalini (A-1) thereby committed
an offence under Section 4(3) of TADA punishable under
Section 4 (1) of TADA read with Section 34, IPC.
Charge No. 228 is against Arivu (A-18) and it is
alleged against him that in pursuance to the criminal
conspiracy and in course of the same transaction he abetted
the commission of disruptive activity by purchasing two
golden power battery cells during the first week of May,
1991, which were used by Dhanu (since deceased) to detonate
improvised explosive device at Sriperumbudur on 21.5.1991
resulting in bomb blast and killing of nine police
officials, who were public servants and were on duty at that
time with Rajiv Gandhi and Arivu (A-18) committed an offence
under Section 4(3) of TADA punishable under Section 4(1) of
TADA and Section 109, IPC.
Mr. Natarajan said these two charges 121 and 228
showed as to how the court considered the disruptive
activity and there is no mention in these charges if it was
the killing of Rajiv Gandhi which could be termed as
disruptive activity. Charges referred to the killing of
police officers on duty. He said there is no discussion
whatsoever in the judgment of the Designated Court as to how
it considered that the case fell under Section 4(3) of TADA.
There is no evidence to show propagation of anything as
mentioned in Section 4(3) of TADA. Under Section 4(3) of
TADA an accused can be said to have committed disruptive
activity if he in any way (a) advocates, etc. or (b)
predicts, etc. the killing or destruction of any person
bound by oath under the Constitution to uphold the
sovereignty and integrity of India or any public servant.
The charges do not name Rajiv Gandhi as at the time he was
killed he was not bound by any oath under the Constitution.
He was not the Prime Minister. He was not an M.P. as
Parliament stood dissolved and general elections in the
country were in process. There is no evidence on record to
show that Rajiv Gandhi was bound by any oath under the
Constitution in any capacity whatsoever. As regards nine
police officers who were killed they were not killed on
account of any of the grounds mentioned in clauses (a) or
(b) of sub-section (3) of Section 4 of TADA. Subsection (2)
of Section 4 of TADA defines disruptive activity and, in so
far as it is relevant to sub-section (1), means any action
taken whether by act or by speech or through any other media
or in any other manner whatsoever which questions, disrupts
or intended to disrupt directly or indirectly the
sovereignty and territorial integrity of India. Mr. Altaf
Ahmad said that the accused did question the sovereignty and
integrity of India inasmuch as they expressed their
resentment to the Indo-Sri Lankan Accord which had been
approved by the Parliament. But then questioning or
disapproving the Indo-Sri Lankan Accord would not mean that
that would be questioning the sovereignty and integrity of
India. When a member of the Opposition whether in
Parliament or outside criticizes the Accord in public it
could not be said that he is questioning the sovereignty and
integrity of India. According to Mr. Altaf Ahmad the
accused had chosen the target being Rajiv Gandhi and struck
the target thus questioning the very ability of the country
to take sovereign decisions. Mr. Natarajan said that death
of Rajiv Gandhi as target did not find mention in any charge
under Section 4 of TADA and no such question was put to any
accused under Section 313 of the Code. Death of nine police
officers though public servants was not on account of any of
the grounds mentioned in sub-sections (2) or (3) of Section
4 of TADA but since target was Rajiv Gandhi and the
intensity of the blast was so vast that the police officers
died and so also the assassin Dhanu and photographer
Haribabu. Mr. Natarajan, in our view, is right in his
submission that no case under Section 4 of TADA has been
made out in the case.
Under Section 3 of TADA in order there is a
terrorist act three essential conditions must be present and
these are contained in sub-section (1) of Section 3 – (1)
criminal activity must me committed with the requisite
intention or motive, (2) weapons must have been used, and
(3) consequence must have ensued. It was contended by Mr.
Natarajan that in the present case though the evidence may
show that weapons and consequence as contemplated by Section
3(1) is there it is lacking so far as the intention is
concerned. Prosecution had to prove that the act was done
with the intention to over-awe the Government or to strike
terror in people or any section of people or to adversely
affect the harmony amongst different sections of people.
There is no evidence that any of the accused had such an
intention.
As to what is a terrorist act and what is the intention
contemplated under Section 3 of TADA reference may be made
to a decision of this Court in Hitendra Vishnu Thakur and
others vs. State of Maharashtra and others (1994 (4) SCC
602). In this judgment Section 3(1) of TADA has been
analyzed. It would be useful to quote from the judgment in
extenso:-
“‘Terrorism’ is one of the manifestations of
increased lawlessness and cult of violence.
Violence and crime constitute a threat to an
established order and are a revolt against a
civilized society. ‘Terrorism’ has not been defined
under TADA nor is it possible to give a precise
definition of ‘terrorism’ or lay down what
constitutes ‘terrorism’. It may be possible to
describe it as use of violence when its most
important result is not merely the physical and
mental damage of the victim but the prolonged
psychological effect it produces or has the
potential of producing on the society as a whole.
There may be death, injury, or destruction of
property or even deprivation of individual liberty
in the process but the extent and reach of the
intended terrorist activity travels beyond the
effect of an ordinary crime capable of being
punished under the ordinary penal law of the land
and its main objective is to overawe the Government
or disturb harmony of the society or “terrorise”
people and the society and not only those directly
assaulted, with a view to disturb even tempo, peace
and tranquillity of the society and create a sense
of fear and insecurity. A ‘terrorist’ activity does
not merely arise by causing disturbance of law and
order or of public order. The fall out of the
intended activity must be such that it travels
beyond the capacity of the ordinary law enforcement
agencies to tackle it under the ordinary penal law.
Experience has shown us that ‘terrorism’ is
generally an attempt to acquire or maintain power or
control by intimidation and causing fear and
helplessness in the minds of the people at large or
any section thereof and is a totally abnormal
phenomenon. What distinguishes ‘terrorism’ from
other forms of violence, therefore, appears to be
the deliberate and systematic use of coercive
intimidation. More often than not, a hardened
criminal today takes advantage of the situation and
by wearing the cloak of ‘terrorism’, aims to achieve
for himself acceptability and respectability in the
society because unfortunately in the States affected
by militancy, a ‘terrorist’ is projected as a hero
by his group and often even by the misguided youth.
It is, therefore, essential to treat such a criminal
and deal with him differently than an ordinary
criminal capable of being tried by the ordinary
courts under the penal law of the land. Even though
the crime committed by a ‘terrorist’ and an ordinary
criminal would be overlapping to an extent but then
it is not the intention of the Legislature that
every criminal should be tried under TADA, where the
fall out of his activity does not extent beyond the
normal frontiers of the ordinary criminal activity.
Every ‘terrorist’ may be a criminal but every
criminal cannot be given the label of a ‘terrorist’
only to set in motion the more stringent provisions
of TADA. The criminal activity in order to invoke
TADA must be committed with the requisite intention
as contemplated by Section 3(1) of the Act by use of
such weapons as have been enumerated in Section 3(1)
and which cause or are likely to result in the
offences as mentioned in the said section.”
“Thus, unless the Act complained of falls strictly
within the letter and spirit of Section 3(1) of TADA
and is committed with the intention as envisaged by
that section by means of the weapons etc. as are
enumerated therein with the motive as postulated
thereby, an accused cannot be tried or convicted for
an offence under Section 3(1) of TADA. When the
extent and reach of the crime committed with the
intention as envisaged by Section 3(1), transcends
the local barriers and the effect of the criminal
act can be felt in other States or areas or has the
potential of that result being felt there, the
provisions of Section 3(1) would certainly be
attracted. Likewise, if it is only as a consequence
of the criminal act that fear, terror or/and panic
is caused but the intention of committing the
particular crime cannot be said to be the one
strictly envisaged by Section 3(1), it would be
impermissible to try or convict and punish an
accused under TADA. The commission of the crime
with the intention to achieve the result as
envisaged by the section and not merely where the
consequence of the crime committed by the accused
create that result, would attract the provisions of
Section 3(1) of TADA. Thus, if for example a person
goes on a shooting spree and kills a number of
persons, it is bound to create terror and panic in
the locality but if it was not committed with the
requisite intention as contemplated by the section,
the offence would not attract Section 3(1) of TADA.
On the other hand, if a crime was committed with the
intention to cause terror or panic or to alienate a
section of the people or to disturb the harmony etc.
it would be punishable under TADA, even if no one is
killed and there has been only some person who has
been injured or some damage etc. has been caused to
the property, the provisions of Section 3(1) of TADA
would be squarely attracted. Where the crime is
committed with a view to overawe the Government as
by law established or is intended to alienate any
section of the people or adversely affect the
harmony amongst different sections of the people and
is committed in the manner specified in Section 3(1)
of TADA, no difficulty would arise to hold that such
an offence falls within the ambit and scope of the
said provision. Some difficulty, however, arises
where the intended activity of the offender results
in striking terror or creating fear and panic
amongst the people in general or a section thereof.
It is in this situation that the courts have to be
cautious to draw a line between the crime punishable
under the ordinary criminal law and the ones which
are punishable under Section 3(1) of TADA. It is of
course neither desirable nor possible to catalogue
the activities which would strictly bring the case
of an accused under Section 3(1) of TADA. Each case
will have to be decided on its own facts and no rule
of thumb can be applied.”
Sub-section (1) of Section 3 can be analyzed as
under :-
(1) Whoever
with intent
(i) to overawe the Government as by law established; or
(ii) to strike terror in the people or any section of
people; or
(iii) to alienate any section of the people; or
(iv) to adversely affect the harmony amongst different
sections of the people
does any act or thing
by using
(a) bombs, dynamite, or
(b) other explosive substances, or
(c) inflammable substances, or
(d) fire-arms, or
(e) other lethal weapons, or
(f) poisons or noxious gases or other chemicals, or
(g) by any other substances (whether biological or
otherwise) of a hazardous nature
in such a manner as to cause
(i) death of, or
(ii) injuries to any person or persons, or
(iii) loss of, or damage to or destruction of property, or
(iv) disruption of any supplies, or
(v) services essential to the life of the community, or
detains any person and threatens to kill or injure such
person
in order to compel the Government or any other person to do
or abstain from doing any act commits a terrorist act.
In the present case applying the principles set out
above on the interpretation of Section 3(1) and analyses of
this subsection of the TADA we do not find any difficulty in
concluding that evidence does not reflect that any of the
accused entertained any such intention or had any of the
motive to overawe the Government or to strike terror among
people. No doubt evidence is there that the absconding
accused Prabhakaran, supreme leader of LTTE had personal
animosity against Rajiv Gandhi and LTTE cadre developed
hatred towards Rajiv Gandhi, who was identified with the
atrocities allegedly committed by IPKF in Sri Lanka. There
was no conspiracy to the indiscriminate killing of persons.
There is no evidence directly or circumstantially that Rajiv
Gandhi was killed with the intention contemplated under
Section 3(1) of TADA. State of Tamil Nadu was notified
under TADA on 23.6.1991 and LTTE were declared an unlawful
association on 14.5.1992 under the provisions of the
Unlawful Activity (Prevention) Act, 1957. Apart from
killing of Rajiv Gandhi no other terrorist act has been
alleged in the State of Tamil Nadu. Charge may be there but
there is no evidence to support the charge. Mr. Natarajan
said that prosecution might refer to the killing of
Padmanabhan in Tamil Nadu, leader of EPRLF, which fact finds
mention in the confession statement of Santhan (A-2). But
then he said it was not a terrorist act. It was killing of
a rival Sri Lankan and in any case killing of Padmanabhan is
not a charge in the case before this Court. Mr. Altaf
Ahmad said that when he earlier mentioned the killing of
Padmanabhan, it was only to show that LTTE was an
organization which brook no opposition and anyone opposing
its objective was eliminated. Mr. Natarajan said it was
the case of the prosecution itself that Prabhakaran had
personal animosity against Rajiv Gandhi developed over a
period of time and had motive to kill him.
Mr. Altaf Ahmad realised the difficulty he had to
face to show that any offence under Sections 3 and/or 4 of
TADA had been committed. He submitted that charges in the
present case showed the dimension of the conspiracy and the
nature of the crime committed on 21.5.1991. He said the
object of the conspiracy was to commit terrorist act and use
of bomb, etc. was the means to achieve that object and that
the consequence was to overawe the Government and to create
terror in the minds of the public and it was with that
object that Rajiv Gandhi and others were killed. He said
object of the conspiracy was not accomplished on the killing
of Rajiv Gandhi but it continued even after his death as
LTTE targetted places and persons spread across the country.
There is no evidence that blasting of the buildings like
Vellore Fort, police headquarters, was the object of
conspiracy or that was to be done with intention to overawe
the Government or to create terror among the public. Charge
does not specify any such intention or the places. Similar
is the position regarding unspecified targets in Delhi.
According to him conspiracy was not abandoned and did not
culminate with the assassination of Rajiv Gandhi though the
assassination of Rajiv Gandhi over-shadowed other
activities. He said to continue with the object of
conspiracy the accused had to retain their identity in order
to commit further acts and thus for the purpose of
self-preservation they had to live and for that they
committed acts of escapades, screening, destruction of
evidence, etc. Charge framed against the accused described
their various roles and the offence committed by them. He
said ingredients of Sections 3, 4 and 5 of TADA are part of
the charge and there is evidence to prove these charges. He
said it may be that particulars of all the sections had not
mentioned in the charge but that was a curable irregularity
and no prejudice has been shown to have been caused to the
accused. It would appear that the argument of Mr. Altaf
Ahmad is based on the submission that under Section 3 of
TADA conspiracy was also to overawe the Government.
Reference was made to the definition of ‘overawe’ in Black’s
Law Dictionary to mean “to subjudicate or restrain by and or
profound reference”. Realising the difficulty that there
was no charge of conspiracy to overawe the Government Mr.
Altaf Ahmad said that since it was a case of reference this
Court could return the finding as there was evidence to
overawe the Government and it could not be said that the
accused would be prejudiced by adopting such a course. He
said it was enough if section describing the offence is
mentioned in the charges and all the ingredients of the
offence need not be in the charge. According to him charge
thus gives notice of accusation to the accused and the
requirement of law is fulfilled. But then in the present
case when some particulars of a charge have been given the
accused can certainly assume that they are not being charged
with other ingredients of the offence given in a particular
section. If we now take into consideration those
ingredients as well prejudice would certainly be caused to
the accused.
Mr. Altaf Ahmad said that Rajiv Gandhi was
targetted as he was the Prime Minister when the Indo-Sri
Lankan Accord was entered into and his name was synonymous
with the Accord. LTTE took it that it was entered into
contrary to their aspirations. In an interview before the
general elections Rajiv Gandhi did support his stand on the
Accord which had been ratified by the Parliament. He said
that action of the accused in killing Rajiv Gandhi struck at
the sovereign powers of the country and it was to intimidate
the Government. That the country was in the midst of
election and on account of the assassination of Rajiv Gandhi
elections were postponed and formation of the Government was
delayed. A notification dated 22.5.1991 was issued by the
Election Commission of India postponing the elections. It
was mentioned in the Notification that the country had
suffered a great tragedy in the death of Sri Rajiv Gandhi at
the assassins hands. Country was thus in trauma. Intention
of the accused in killing Rajiv Gandhi was that India as
sovereign country could not take sovereign decisions. Prime
Minister is the pivot of the Parliamentary system and if he
is killed because he was party to an Accord entered into in
exercise of sovereign powers of the country and even though
he may not be the Prime Minister at the relevant time his
killing would send shock waves all over the country and to
the Government in power and the Government to be. He said
conspiracy to kill Rajiv Gandhi was thus with intent to
overawe the Government as by law established. Since there
was no such charge, no finding, and no question put to the
accused under Section 313 of the Code, it was pointed out to
Mr. Altaf Ahmad that unless he referred to any relevant
provision of law or any decision of this Court on the powers
of this Court in Reference, his argument could not be taken
note of. Mr. Altaf Ahmad said that powers of the Court
while considering the Reference are wider than that of the
appellate court. Under sub-section (1) of Section 366 of
the Code it is for the Supreme Court to confirm the death
sentence and under sub-section (1) of Section 367 of the
Code, the Supreme Court, if it thinks that a further inquiry
should be made into or additional evidence taken upon any
point bearing on the killing or innocence of the accused it
may make such inquiry or such trial itself or direct it to
be made or taken by the Designated Court. With these powers
being there Mr. Altaf Ahmad said that though the approach
of the Designated Court may have been different in
construing the charge and it may not accord with the
submissions made now before us and if we construe the charge
of our own it is that the accused had committed a terrorist
act on the soil of India and in the course of that killed
Rajiv Gandhi in order to overawe the Government established
by law not to pursue the Indo-Sri Lankan Accord. It was,
however, not suggested as to what inquiry or additional
evidence is contemplated by the prosecution. From the
arguments of Mr. Altaf Ahmad it would appear that he is
seeking amendment of the charge and if that is done it would
require additional evidence or even retrial may have to be
ordered. We do not think we should adopt any such course.
The question before us is to consider the charge in its
proper way and to examine the evidence with reference to
that. Quite a number of judgments on the question of power
of Reference Court were cited, principal of these being two
judgments in Jumman and others vs. The State of Punjab (AIR
1957 SC 469) and Ram Shankar Singh and others vs. State of
West Bengal (1962 Suppl. (1) SCR 49).
In Jumman and others vs. State of Punjab (AIR 1957
SC 469) this court considered scope of the reference under
Section 374 and 375 of the old Code (Section 366 and 367 of
the new Code) and powers of the High Court in its disposal.
Statement of law has been laid in paras 11 and 12 of the
judgment which is as under :-
“(11) Before we propose to discuss the evidence on
which reliance has been placed by the counsel in
this Court, it is necessary to advert to a
circumstance which calls for some comment. Along
with the appeals filed by the accused, there was
before the High Court, a reference under s. 374,
Criminal P.C., by the Sessions Judge, submitting to
the High Court the proceedings before him for
confirmation of the sentences of death passed by
him. Under s. 375, Criminal P.C., the High Court
has power to direct further inquiry to be made or
additional evidence to be taken in such matters and
according to s. 376, Criminal P.C., the High Court
has to confirm the sentence, or pass any other
sentence warranted by law, or alternatively it may
annul the conviction and convict the accused of any
offence of which the Sessions Court might have
convicted him, or order a new trial on the same or
an amended charge or the High Court may acquit the
accused person. Section 377, Criminal P.C.,
provides that the confirmation of the sentence or
order passed by the High Court, shall, when such
Court consists of two or more Judges, be made,
passed and signed by at least two of them.
(12) It is clear from a perusal of these
provisions that in such circumstances the entire
case is before the High Court and in fact it is a
continuation of the trial of the accused on the same
evidence and any additional evidence and that is why
the High Court is given power to take fresh evidence
if it so desires. In an appeal under o.41, Civil
P.C., an appellate Court has to find whether the
decision arrived at by the Court of first instance
is correct or not on facts and law; but there is a
difference when a reference is made under s. 374,
Criminal P.C., and when disposing of an appeal under
s.423, Criminal P.C., and that is that the High
Court has to satisfy itself as to whether a case
beyond reasonable doubt has been made out against
the accused persons for the infliction of the
penalty of death. In fact the proceedings before
the High Court are a reappraisal and the
reassessment of the entire facts and law in order
that the High Court should be satisfied on the
materials about the guilt or innocence of the
accused persons. Such being the case, it is the
duty of the High Court to consider the proceedings
in all their aspects and come to an independent
conclusion on the materials, apart from the view
expressed by the Sessions Judge. In so doing, the
High Court will be assisted by the opinion expressed
by the Sessions Judge, but under the provisions of
the law abovementioned it is for the High Court to
come to an independent conclusion of its own.”
In Ram Shankar Singh and others vs. State of West
Bengal (1962 Suppl. (1) SCR 49) this Court held that powers
under Section 374 (1) and Section 376 of the Old Code were
manifestly of wide amplitude and exercised thereof was not
restricted by the provisions of Section 418(1) and Section
423 of the old Code. Irrespective of whether the accused,
who is sentenced to death prefers an appeal, High Court is
bound to consider the evidence and arrive at an independent
conclusion as to the guilt or innocence of the accused and
this the High Court must do even if the trial of the accused
was held by jury. Indeed, duty is imposed upon the High
Court to satisfy itself that the conviction of the accused
is justified on the evidence, and that the sentence of death
in the circumstances of the case, is the only appropriate
sentence.
These are the basic judgments on the scope of
reference and the powers of the High Court while disposing
of the same. Other judgments of this Court on this aspect
reiterate the principles laid in these two judgment. It is,
therefore, not necessary for us to refer to all those
judgments.
We have certainly kept in view principles laid in
these judgments.
Prosecution case now made out before us is that the
object of conspiracy was to commit terrorist acts during the
period 1987 to 1992; that the assassination of Rajiv Gandhi
was one of such acts with the intention to overawe the
Government and to strike terror; and the assassination was
an act which struck terror and was also a disruptive
activity. As to how it was intended to overawe the
Government it was submitted that it was on account of
Indo-Sri Lankan Accord, which the Government of India was to
honour and that did not suit the aspirations of LTTE and
thus the conspiracy was hatched to eliminate the person who
was the author of the Accord and to threaten the successive
Governments not to follow the Accord, otherwise that
Government would also meet the same fate. But then, as
noted above that there was a conspiracy to overawe the
Government is nowhere in the charge. Though it could be
said that terror was struck by assassination of Rajiv Gandhi
but the question is if striking of terror was intended and
for that again there is no evidence. Apart from the
assassination of Rajiv Gandhi no other act which could be
termed as terrorist act has been suggested. The Designated
Court in its impugned judgment does not record any such
argument now advanced before us. There is no discussion in
the judgment and there is no evidence to which judgment
refers to hold that there was any terrorist act intended to
overawe the Government or to strike terror. The Designated
Court has clearly held that on the assassination of Rajiv
Gandhi object of conspiracy was successfully accomplished.
Even if thus examining the proceedings in reference our
decision has to be made on the basis of the evidence on
record. When there is no evidence inference cannot be drawn
that act of killing of Rajiv Gandhi was to overawe the
Government. Even though there is no bar to the examination
of the accused under Section 313 of the Code by this Court
in these proceedings but then what is required to be put to
the accused is to enable him to personally explain any
circumstance appearing in the evidence against him and when
there is no evidence, there is no necessity to examine the
accused at this stage as that would be a futile exercise.
When the prosecution during the course of the trial, which
lasted over a number of years, had taken the stand that
killing of Rajiv Gandhi was a terrorist act, it cannot now
turn about and say that killing itself was not a terrorist
act but was committed to achieve the object of conspiracy
which was to overawe the Government. As a matter of fact in
the statement of Kasi Anandhan (PW-242), who was a member of
the Central Committee of LTTE, it has come on record that he
met Rajiv Gandhi in March, 1991 when Rajiv Gandhi supported
the stand of LTTE and had admitted that it was his mistake
in sending IPKF to Sri Lanka and wanted LTTE to go ahead
with its agitation. That being the evidence brought on
record by the prosecution there is no question of it now
contending that there was conspiracy to overawe the
Government. Its stand throughout has been that it was the
personal motive of Prabhakaran and others to commit
terrorist act by killing Rajiv Gandhi. Under Section 3(1)
of TADA overawing the Government cannot be the consequence
but it has to be the primary object. There is nothing on
record to show that the intention to kill Rajiv Gandhi was
to overawe the Government. Reference to the Indo-Sri Lankan
Accord is merely by way of narration.
Support to the struggle of LTTE in Sri Lanka was
from Tamil Nadu and it does not appeal to reason that LTTE
would commit any act to overawe the Government. It is
matter of common knowledge that all terrorist acts are
publicized and highlighted which is fundamental to
terrorism. Whenever a terrorist act is committed some
organisation or the other comes forward to claim
responsibility for that. In the present case LTTE tried to
conceal the fact that it was behind the murder of Rajiv
Gandhi. The object to assassinate Rajiv Gandhi was kept a
closely guarded secret. In the wireless message dated
7.5.1991 (Exh. P-392) from Sivarasan to Pottu Amman he
conveyed that “our intention is not known to anybody except
we three” meaning thereby himself, Subha and Dhanu. There
is another wireless message dated 22.5.1991 (Exh. P-396)
from Pottu Amman to Sivarasan that “even to our people in
higher places we informed that we have no connection with
this” meaning thereby that the assassination of Rajiv Gandhi
a day before was not carried out by LTTE. LTTE was not
owning the assassination of Rajiv Gandhi and it cannot,
therefore, be said that it was done to overawe the
Government. LTTE did not want publicity and wanted to keep
friendly relations with India and the people of India.
Pottu Amman even cautioned Sivarasan in his wireless message
dated dated 22.5.1991 (Exh. P-396) not to send long
messages as “it will create suspicion” meaning thereby that
LTTE might be suspected to be behind the assassination. Two
letters of Subha and Dhanu to Akila and Pottu Amman dated
9.5.1991 which were carried by Murugan (A-3) did not spell
out their mission. Trichy Santhan (deceased accused) in his
letter dated 7.9.1991 (Exh.P-129) to Prabhakaran, which was
recovered from Irumburai (A-19) complained about the
operation of Sivarasan which led to the name of LTTE being
publicized as behind the assassination of Rajiv Gandhi and
further about the illicit relationship that developed
between Murugan (A-3) and Nalini (A1). He wrote that due to
Murugan (A-3) incident the press was writing ridiculously
about the movement and the newspapers were magnifying that
Murugan (A-3) and Nalini (A-1) were lovers and that Nalini
(A-1) was pregnant of five months.
We accept the argument of Mr. Natarajan that
terrorism is synonymous with publicity and it was sheer
personal animosity of Prabhakaran and other LTTE cadre
developed against Rajiv Gandhi which resulted in his
assassination. LTTE would not do any act to overawe the
Government in Tamil Nadu or in the Centre as otherwise their
activities in this country in support of their struggle in
Sri Lanka would have been seriously hampered.
Charge of disruptive activities under Section 4(3)
of TADA is against Nalini (A-1) and Arivu (A-18). There is
no charge under Section 3(3) of TADA against Rangam (A-24),
Vicky (A-25) and Ranganath (A-26). They are charged under
Section 3(4) of TADA. Charge under Section 3(3) is against
A-1 to A-23. If we examine one such charge, say charge No.
235 against A-21 which says that she in pursuance to the
criminal conspiracy referred to in charge No. 1 and in
course of same transaction during the period between January
91 and June, 1991 at Madras and other place in Tamil Nadu
she had actively associated with and assisted other
conspirators for carrying out the object of criminal
conspiracy and thus she knowingly facilitated the commission
of terrorist act or any act preparatory to terrorist act and
which was committing the terrorist act by detonating the
improvised explosive device concealed in waist belt of Dhanu
and thereby A-21 committed an offence punishable under
Section 3(3) of TADA.
Designated Court held that hatred which developed in
the minds of Prabhakaran, further developed into animosity
against Rajiv Gandhi in view of the events which took place
after IPKF was inducted in Sri Lanka.
Thus examining the whole aspect of the matter we are
of the opinion that no offence either under Sections 3 or 4
of TADA has been committed. Since we hold that there is no
terrorist act and no disruptive activity under Sections 3
and 4 of TADA, charges under Section 3(3), 3(4) and 4(3) of
TADA must also fail against all the accused.
Arguments were then addressed as to what is nature
of conspiracy made out from the evidence on record and the
applicability of Section 10 of the Evidence Act. Various
judgments of this Court were cited on the nature, scope and
existence of criminal conspiracy under Section 120A and
120B, IPC. We may refer to some of them.
In Major E.G. Barsay vs. The State of Bombay (1962
(2) SCR 195 at 228) this Court said :-
“The gist of the offence of criminal conspiracy
under Section 120A IPC is an agreement to break the
law. The parties to such an agreement will be
guilty of criminal conspiracy, though the illegal
act agreed to be done has not been done. So too, it
is not an ingredient of the offence that all the
parties should agree to do a single illegal act. It
may comprise the commission of a number of acts.
Under Section 43 of the Indian Penal Code, an act
would be illegal if it is an offence or if it is
prohibited by law. Under the first charge the
accused are charged with having conspired to do
three categories if illegal acts, and the mere fact
that all of them could not be convicted separately
in respect of each of the offences has no relevancy
in considering the question whether the offence of
conspiracy has been committed. They are all guilty
of the offence of conspiracy to do illegal acts,
though for individual offences all of them may not
be liable.”
In Sardar Sardul Singh Caveeshar vs. State of
Maharashtra (1964 (2) SCR 378) reference of which was made
while considering the impact of Section 10 of the Evidence
Act, the Court said that the essence of conspiracy was that
there should be an agreement between persons to do one or
other of the other of the acts described in Section 120A
IPC. The said agreement may be proved by direct evidence or
may be inferred from acts and conduct of the parties.
In Noor Mohammad Mohd. Yusuf Momin v. State of
Maharashtra [(1970) 1 SCC 696 ] it was held that Section
120-B IPC makes the criminal conspiracy as a substantive
offence which offence postulates an agreement between two or
more persons to do or cause to be done an act by illegal
means. It differs from other offences where mere agreement
is made an offence even if no steps are taken to carry out
that agreement.
In Yash Pal Mittal v. State of Punjab {(1977) 4 SCC
540] the Court said as under:
“9. The offence of criminal conspiracy under
Section 120A is a distinct offence introduced for
the first time in 1913 in Chapter V-A of the Penal
Code. The very agreement, concert or league is the
ingredient of the offence. It is not necessary that
all the conspirators must know each and every detail
of the conspiracy as long as they are
co-participators in the main object of the
conspiracy. There may be so many devices and
techniques adopted to achieve the common goal of the
conspiracy and there may be division of performances
in the chain of actions with one object to achieve
the real end of which every collaborator must be
aware and in which each one of them must be
interested. There must be unity of object or
purpose but there may be plurality of means
sometimes even unknown to one another, amongst the
conspirators. In achieving the goal several
offences may be committed by some of the
conspirators even unknown to the others. The only
relevant factor is that all means adopted and
illegal acts done must be and purported to be in
furtherance of the object of the conspiracy even
though there may be sometimes mis-fire or
overshooting by some of the conspirators. Even if
some steps are resorted to by one or two of the
conspirators without the knowledge of the others it
will not affect the culpability of those others when
they are associated with the object of the
conspiracy.”
In Shivnarayan Laxminarayan Joshi and others vs.
State of Marashtra (1980 (2) SCC 465) this Court said that
it was manifest “that a conspiracy is always hatched in
secrecy and it is impossible to adduce direct evidence of
the same. The offence can be only proved largely from the
inference drawn from acts or illegal omission committed by
the conspirators in pursuance of a common design.”
Mohammad Usman Mohammad Hussain Maniyar and others
vs. State of Maharashtra (1981 (2) SCC 443) this Court
again asserted :-
“It is true that there is no evidence of any
express agreement between the appellants to do or
cause to be done the illegal act. For an offence
under Section 120-B, the prosecution need not
necessarily prove that the perpetrators expressly
agreed to do or cause to be done the illegal act;
the agreement may be proved by necessary
implication.”
In State of Himachal Pradesh vs. Kishan Lal Pardhan
and others (1987 (2) SCC 17) the Court said that everyone of
the conspirators need not have taken active part in the
commission of each and every one of the conspiratorial acts
for the offence of conspiracy to be made out. It added that
:-
“The offence of criminal conspiracy consists in a
meeting of minds of two or more persons for agreeing
to do or causing to be done an illegal act or an act
by illegal means, and the performance of an act in
terms thereof. If pursuant to the criminal
conspiracy the conspirators commit several offences,
then all of them will be liable for the offences
even if some of them had not actively participated
in the commission of the offences.”
In Kehar Singh and others vs. State (Delhi
Administration) (1988 (3) SCC 609) the Court said that the
most important ingredient of the offence of conspiracy is
agreement between two or more persons to do an illegal act.
The illegal act may or may not be done in pursuance of
agreement, but the very agreement is an offence and is
punishable. It further added as under :-
“Generally, a conspiracy is hatched in secrecy and
it may be difficult to adduce direct evidence of the
same. The prosecution will often rely on evidence
of acts of various parties to infer that they were
done in reference to their common intention. The
prosecution will also more often rely upon
circumstantial evidence. The conspiracy can be
undoubtedly proved by such evidence direct or
circumstantial. But the court must inquire whether
the two persons are independently pursuing the same
end or they have come together in the pursuit of the
unlawful object. The former does not render them
conspirators, but the latter does. It is, however,
essential that the offence of conspiracy requires
some kind of physical manifestation of agreement.
The express agreement, however, need not be proved.
Nor actual meeting of two persons is necessary. Nor
it is necessary to prove the actual words of
communication. The evidence as to transmission of
thoughts sharing the unlawful design may be
sufficient. Gerald Orchard of University of
Canterbury, New Zealand explains the limited nature
of this proposition :
“Although it is not in doubt that the
offence requires some physical manifestation of
agreement. It is important to note the limited
nature of this proposition. The law does not
require that the act of agreement take any
particular form and the fact of agreement may be
communicated by words or conduct. Thus, it has been
said that it is unnecessary to prove that the
parties “actually came together and agreed in terms”
to pursue the unlawful object : there need never
have been an express verbal agreement, it being
sufficient that there was “a tacit understanding
between conspirators as to what should be done”.”
In Ajay Aggarwal vs. Union of India and others
(1993 (3) SCC 609) this Court considering the ingredients of
the offence of conspiracy said :-
“Section 120-A of the IPC defines ‘conspiracy’ to
mean that when two or more persons agree to do, or
cause to be done an illegal act, or an act which is
not illegal by illegal means, such an agreement is
designated as “criminal conspiracy”. No agreement
except an agreement to commit an offence shall
amount to a criminal conspiracy, unless some act
besides the agreement is done by one or more parties
to such agreement in furtherance thereof. Section
120-B of the IPC prescribes punishment for criminal
conspiracy. It is not necessary that each
conspirator must know all the details of the scheme
nor be a participant at every stage. It is
necessary that they should agree for design or
object of the conspiracy. Conspiracy is conceived
as having three elements : (1) agreement (2)
between two or more persons by whom the agreement is
effected; and (3) a criminal object, which may be
either the ultimate aim of the agreement, or may
constitute the means, or one of the means by which
that aim is to be accomplished. It is immaterial
whether this is found in the ultimate objects.
The Court then considered the common law definition
of ‘criminal conspiracy’ and for that referred to statement
of law by Lord Denman in King v. Jones (1832 B & AD 345)
that an indictment for conspiracy must “charge a conspiracy
to do an unlawful act by unlawful means” and was elaborated
by Willies, J. on behalf of the judges while referring the
question to the House of Lords in Mulcahy v. Reg [(1868) LR
3 HL 306] and the House of Lords in unanimous decision
reiterated in Quinn v. Leathem (1901 AC 495, 528):
“A conspiracy consists not merely in the intention
of two or more, but in the agreement of two or more,
to do an unlawful act, or to do a lawful act by
unlawful means. So long as such a design rests in
intention only, it is not indictable. When two
agree to carry it into effect, the very plot is an
act in itself, and the act of each of the parties,
promise against promise, actus contra actum, capable
of being enforced, if lawful; and punishable if for
a criminal object, or for the use of criminal
means.”
The Court also referred to another decision of
English House of Lords in Director of Public Prosecutions v.
Doot (1973 AC 807) where Lord Pearson held that :-
(A) conspiracy involved an agreement express
or implied. A conspiratorial agreement is not a
contract, not legally binding because it is
unlawful. But as an agreement it has its three
stages, namely, (1) making or formation; (2)
performance or implementation; (3) discharge or
termination. When the conspiratorial agreement has
been made, the offence of conspiracy is complete, it
has been committed, and the conspirator can be
prosecuted even though no performance had taken
place. But the fact that of the offence of
conspiracy is complete at that stage does not mean
that the conspiratorial agreement is finished with.
It is not dead. If it is being performed, it is
very much alive. So long as the performance
continues, it is operating, it is being carried out
by the conspirators, and it is governing or at any
rate influencing their conduct. The conspiratorial
agreement continues in operation and therefore in
existence until it is discharged (terminated) by
completion of its performance or by abandonment or
frustration or, however, it may be.”
The Court then considered the question whether
conspiracy is a continuing offence and said as under:-
“Conspiracy to commit a crime itself is punishable
as a substantive offence and every individual
offence committed pursuant to the conspiracy is
separate and distinct offence to which individual
offenders are liable to punishment, independent of
the conspiracy. Yet, in our considered view, the
agreement does not come to an end with its making,
but would endure till it is accomplished or
abandoned or proved abortive. Being a continuing
offence, if any acts or omissions which constitute
an offence are done in India or outside its
territory the conspirators continuing to be parties
to the conspiracy and since part of the acts were
done in India, they would obviate the need to obtain
sanction of the Central Government. All of them
need not be present in India nor continue to remain
in India.”
Finally the Court said as under :-
“Thus, an agreement between two or more persons to
do an illegal act or legal acts by illegal means is
criminal conspiracy. If the agreement is not an
agreement to commit an offence, it does not amount
to conspiracy unless it is followed up by an overt
act done by one or more persons in furtherance of
the agreement. The offence is complete as soon as
there is meeting of minds and unity of purpose
between the conspirators to do that illegal act or
legal act by illegal means. Conspiracy itself is a
substantive offence and is distinct from the offence
to commit which the conspiracy is entered into. It
is undoubted that the general conspiracy is distinct
from number of separate offences committed while
executing the offence of conspiracy. Each act
constitutes separate offence punishable, independent
of the conspiracy. The law had developed several or
different models or technics to broach the scope of
conspiracy. One such model is that of a chain,
where each party performs even without knowledge of
the other a role that aids succeeding parties in
accomplishing the criminal objectives of the
conspiracy. An illustration of a single conspiracy,
its parts bound together as links in a chain, is the
process of procuring and distributing narcotics or
an illegal foreign drug for sale in different parts
of the globe. In such a case, smugglers, middlemen
and retailers are privies to a single conspiracy to
smuggle and distribute narcotics. The smugglers
knew that the middlemen must sell to retailers; and
the retailers knew that the middlemen must buy of
importers of someone or another. Thus the
conspirators at one end of the chain knew that the
unlawful business would not, and could not, stop
with their buyers; and those at the other end knew
that it had not begun with their settlers. The
accused embarked upon a venture in all parts of
which each was a participant and an abettor in the
sense that, the success of the part with which he
was immediately concerned, was dependent upon the
success of the whole. It should also be considered
as a spoke in the hub. There is a rim to bind all
the spokes together in a single conspiracy. It is
not material that a rim is found only when there is
proof that each spoke was aware of one another’s
existence but that all promoted in furtherance of
some single illegal objective. The traditional
concept of single agreement can also accommodate the
situation where a well-defined group conspires to
commit multiple crimes; so long as all these crimes
are the objects of the same agreement or continuous
conspiratorial relationship, and the conspiracy
continues to subsist though it was entered in the
first instance. Take for instance that three
persons hatched a conspiracy in country A to kill D
in country B with explosive substance. As far as
conspiracy is concerned, it is complete in country
A. One of them pursuant thereto carried the
explosive substance and hands it over to them
pursuant thereto carried the explosive substance and
hands it over to third one in the country B who
implants at a place where D frequents and got
exploded with remote control. D may be killed or
escape or may be got exploded with remote control.
D may be killed or escape or may be diffused. The
conspiracy continues till it is executed in country
B or frustrated. Therefore, it is a continuing act
and all are liable for conspiracy in country B
though first two are liable to murder with aid of
Section 120-B and the last one is liable under
Section 302 or 307 IPC, as the case may be.
Conspiracy may be considered to be a march under a
banner and a person may join or drop out in the
march without the necessity of the change in the
text on the banner. In the comity of International
Law, in these days, committing offences on
international scale is a common feature. The
offence of conspiracy would be a useful weapon and
there would exist no conflict in municipal laws and
the doctrine of autrefois convict or acquit would
extend to such offences. The comity of nations are
duty-bound to apprehend the conspirators as soon as
they set their feet on the country’s territorial
limits and nip the offence in the bud.
25. A conspiracy thus, is a continuing offence
and continues to subsist and committed wherever one
of the conspirators does an act or series of acts.
So long as its performance continues, it is a
continuing offence till it is executed or rescinded
or frustrated by choice or necessity. A crime is
complete as soon as the agreement is made, but it is
not a thing of the moment. It does not end with the
making of the agreement. It will continue so long
as there are two or more parties to it intending to
carry into effect the design. Its continuance is a
threat to the society against which it was aimed at
and would be dealt with as soon as that jurisdiction
can properly claim the power to do so. The
conspiracy designed or agreed abroad will have the
same effect as in India, when part of the acts,
pursuant to the agreement are agreed to be finalised
or done, attempted or even frustrated and vice
versa.”
In State of Maharashtra and others vs. Som Nath
Thapa and others (1996 (4) SCC 659 at 668) this Court
referred to its earlier decision in Ajay Aggarwal case (1993
(3) SCC 609) and said :-
“The aforesaid decisions, weighty as they are, lead
us to conclude that to establish a charge of
conspiracy knowledge about indulgence in either an
illegal act or a legal act by illegal means is
necessary. In some cases, intent of unlawful use
being made of the goods or services in question may
be inferred from the knowledge itself. This apart,
the prosecution has not to establish that a
particular unlawful use was intended, so long as the
goods or service in question could not be put to any
lawful use. Finally, when the ultimate offence
consists of a chain of actions, it would not be
necessary for the prosecution to establish, to bring
home the charge of conspiracy, that each of the
conspirators had the knowledge of what the
collaborator would do, so long as it is known that
the collaborator would put the goods or service to
an unlawful use.”
In Regina vs. Ardalan & Ors. [(1972) 1 WLR 463
(CA)] the appellants were charged and convicted for the
offence of conspiracy. On appeal, reference of the Trial
Judge to “the cartwheel type of conspiracy”; about
“sub-conspiracies” and also about “the chain type of
conspiracy” was criticised. The Appeal Court said that care
must be taken that words and phrases such as “wheels”,
“cartwheels”, “chain”, “sub-conspiracies” and so on are used
only to illustrate and to clarify the principle and for no
other purpose. It said:
“It is right to say that these epithets, or labels,
such as “cartwheels” (or wheel without rim) and
“chains” have a certain respectable ancestry and
have been used in a number of conspiracy cases that
from time to time have come before the courts.
Metaphors are invaluable for the purpose of
illustrating a particular point or a particular
concept to a jury, but there is a limit to the
utility of a metaphor and there is sometimes a
danger, if metaphors are used excessively, that a
point of time arises at which the metaphor tends to
obscure rather than to clarify.”
In United States vs. Falcone et al. [109 Federal
Reporter (2d Series) 579 (Circuit Court of Appeals – the
Second Circuit)], the appellants were convicted for a
conspiracy to operate illicit stills. Case against the
appellant and others who constituted one set of conspirators
was that they supplied sugar etc. to the other group of
conspirators who were operating illicit stills. The
question before the court was whether the sellers of goods,
in themselves innocent, became conspirators with the buyer
because they knew that the buyer meant to use the goods to
commit a crime. Judge Learned Hand speaking for the Court
said:
“There are indeed instances of criminal liability of
the same kind, where the law imposes punishment
merely because the accused did not forbear to do
that from which the wrong was likely to follow; but
in prosecutions for conspiracy or abetting, his
attitude towards the forbidden undertaking must be
more positive. It is not enough that he does not
forego a normally lawful activity, of the fruits of
which he knows that others will make an unlawful
use; he must in some sense promote their venture
himself, make it his own, have a stake in its
outcome. The distinction is especially important
today when so many prosecutors seek to sweep within
the drag-net of conspiracy all those who have been
associated in any degree whatever with the main
offenders. That there are opportunities of great
oppression in such a doctrine is very plain, and it
is only by circumscribing the scope of such all
comprehensive indictments that they can be avoided.
We may agree that morally the defendants at bar
should have refused to sell to illicit distillers;
but, both morally and legally, to do so was toto
coelo different from joining with them in running
the stills.”
Falcon and similarly situated appellants were
acquitted of the charge of conspiracy.
United States then moved the Supreme Court for a
writ of certiorari to review the aforesaid judgment of the
Circuit Court setting aside the conviction of the
respondents Felcon and others. The Government, however, did
not argue that the conviction of conspiracy could rest on
proof alone of knowingly supplied an illicit distillers who
are not conspiring with others. It was conceded that the
act of supplying or some other proof must import an
agreement or concert of action between buyer and seller
which admittedly was not present in the case. {United
States of America vs. Salvatore Falcone, & Ors. [85
Lawyers Ed. (311 US) 205]}.
In the present case, there is no evidence to support
the charge as regards the period of conspiracy. It is as
important to know the period as to ascertain the object of
conspiracy. It appears that period of conspiracy in the
charge from July 1987 to May 1992 has been mentioned as the
Indo-Sri Lankan Accord was entered into in July 1987 and
LTTE was declared an unlawful association by notification
dated May 14, 1992 issued under the Unlawful Activities
(Prevention) Act, 1987. There is, however, no evidence that
the conspiracy was hatched immediately on entering into the
accord and was terminated only on the issue of the
notification. A statement made by a conspirator before the
commencement of the conspiracy is not admissible against the
coconspirator under Section 10 of the Evidence Act.
Similarly, a statement made after the conspiracy has been
terminated on achieving its object or it is abandoned or it
is frustrated or the conspirator leaves the conspiracy in
between, is not admissible against the co-conspirator.
Fixing the period of conspiracy is, thus, important as
provisions of Section 10 would apply only during the
existence of the conspiracy. We have held that object of
the conspiracy was the killing of Rajiv Gandhi. It is not
that immediately the object of conspiracy is achieved,
Section 10 becomes inapplicable. For example principle like
that of res gestae as contained in Section 6 of the Evidence
Act will continue to apply.
Principle of law governing Section 10 has been
succinctly stated in a decision of this Court in Sardar
Sardul Singh Caveeshar vs. State of Maharashtra [(1964) 2
SCR 378] where this Court said:
“Before dealing with the individual cases,
as some argument was made in regard to the nature of
the evidence that should be adduced to sustain the
case of conspiracy, it will be convenient to make at
this stage some observations thereon. Section 120-A
of the Indian Penal Code defines the offence of
criminal conspiracy thus :
“When two or more persons agree to do, or cause to
be done an illegal act, or an act which is not
illegal by illegal means, such an agreement is
designated a criminal conspiracy.”
The essence of conspiracy is, therefore, that there
should be an agreement between persons to do one or
other of the acts described in the section. The
said agreement may be proved by direct evidence or
may be inferred from acts and conduct of the
parties. There is no difference between the mode of
proof of the offence of conspiracy and that of any
other offence : it can be established by direct
evidence or by circumstantial evidence. But s.10 of
the Evidence Act introduces the doctrine of agency
and if the conditions laid down therein are
satisfied, the acts done by one are admissible
against the coconspirators. The said section reads:
“Where there is reasonable ground to believe that
two or more persons have conspired together to
commit an offence or an actionable wrong, anything
said, done or written by any one of such persons in
reference to their common intention, after the time
when such intention was first entertained by any one
of them, is a relevant fact as against each of the
persons believed to be so conspiring as well for the
purpose of proving the existence of the conspiracy
as for the purpose of showing that any such person
was a party to it.”
This section, as the opening words indicate, will
come into play only when the Court is satisfied that
there is reasonable ground to believe that two or
more persons have conspired together to commit an
offence or an actionable wrong, that is to say,
there should be a prima facie evidence that a person
was a party to the conspiracy before his acts can be
used against his co-conspirators. Once such a
reasonable ground exists, anything said, done or
written by one of the conspirators in reference to
the common intention, after the said intention was
entertained, is relevant against the others, not
only for the purpose of proving the existence of the
conspiracy but also for proving that the other
person was a party to it. The evidentiary value of
the said acts is limited by two circumstances,
namely, that the acts shall be in reference to their
common intention and in respect of a period after
such intention was entertained by any one of them.
The expression “in reference to their common
intention” is very comprehensive and it appears to
have been designedly used to give it a wider scope
than the words “in furtherance of” in the English
law; with the result, anything said, done or written
by a co-conspirator, after the conspiracy was
formed, will be evidence against the other before he
entered the field of conspiracy or after he left it.
Another important limitation implicit in the
language is indicated by the expressed scope of its
relevancy. Anything so said, done or written is a
relevant fact only “as against each of the persons
believed to be so conspiring as well for the purpose
of proving the existence of the conspiracy as for
the purpose of showing that any such person was a
party to it”. It can only be used for the purpose
of proving the existence of the conspiracy or that
the other person was a party to it. It cannot be
used in favour of the other party or for the purpose
of showing that such a person was not a party to the
conspiracy. In short, the section can be analysed
as follows: (1) There shall be a prima facie
evidence affording a reasonable ground for a Court
to believe that two or more persons are members of a
conspiracy; (2) if the said condition is fulfilled,
anything said, done or written by any one of them in
reference to their common intention will be evidence
against the other; (3) anything said, done or
written by him should have been said, done or
written by him after the intention was formed by any
one of them; (4) it would also be relevant for the
said purpose against another who entered the
conspiracy whether it was said, done or written
before he entered the conspiracy or after he left
it; and (5) it can only be used against a
coconspirator and not in his favour.”
Then in State of Gujarat vs. Mohammed Atik & Ors.
[(1998) 4 SCC 351] this Court said as under:
“It is well-nigh settled that Section 10 of the
Evidence Act is founded on the principle of law of
agency by rendering the statement or act of one
conspirator binding on the other if it was said
during subsistence of the common intention as
between the conspirators. If so, once the common
intention ceased to exist any statement made by a
former conspirator thereafter cannot be regarded as
one made “in reference to their common intention”.
In other words, a post-arrest statement made to a
police officer, whether it is a confession or
otherwise, touching his involvement in the
conspiracy, would not fall within the ambit of
Section 10 of the Evidence Act.”
In Mirza Akbar vs. King Emperor (AIR 1940 PC 176)
the Privy Council said the following on the scope of Section
10 :
“This being the principle, their Lordships think the
words of S.10 must be construed in accordance with
it and are not capable of being widely construed so
as to include a statement made by one conspirator in
the absence of the other with reference to past acts
done in the actual course of carrying out the
conspiracy, after it has been completed. The common
intention is in the past. In their Lordships’
judgment, the words “common intention” signify a
common intention existing at the time when the thing
was said, done or written by the one of them.
Things said, done or written while the conspiracy
was on foot are relevant as evidence of the common
intention, once reasonable ground has been shown to
believe in its existence. But it would be a very
different matter to hold that any narrative or
statement or confession made to a third party after
the common intention or conspiracy was no longer
operating and had ceased to exist is admissible
against the other party. There is then no common
intention of the conspirators to which the statement
can have reference. In their Lordships’ judgment
S.10 embodies this principle. That is the
construction which has been rightly applied to S.10
in decisions in India, for instance, in 55 Bom 839
and 38 Cal 169. In these cases the distinction was
rightly drawn between communications between
conspirators while the conspiracy was going on with
reference to the carrying out of conspiracy and
statements made, after arrest or after the
conspiracy has ended, by way of description of
events then past.”
It was submitted that once the conspirator is nabbed
that would be an end to the conspiracy and Section 10 would
be inapplicable. That may be so in a given case but is not
of universal application. If the object of conspiracy has
not been achieved and there is still agreement to do the
illegal act, the offence of criminal conspiracy is there and
Section 10 of the Evidence Act applies. Prosecution in the
present case has not led any evidence to show that any
particular accused continued to be a member of the
conspiracy after his arrest.
Though we have held that confession of an accused
recorded under Section 15 of TADA is substantive evidence
against coaccused we may take note of an alternative
argument of Mr. Altaf Ahmad. He said even if it is held
that the confession under Section 15 TADA can be admitted
only if there is corroboration, under Section 10 of the
Evidence Act the confession of an accused can nevertheless
be a substantive evidence against co-accused if it satisfies
the requirement of that Section.
It is true that provision as contained in Section 10
is a departure from the rule of hearsay evidence. There can
be two objections to the admissibility of evidence under
Section 10 and they are (1) the conspirator whose evidence
is sought to be admitted against co-conspirator is not
confronted or crossexamined in Court by the co-conspirator
and (2) prosecution merely proves the existence of
reasonable ground to believe that two or more persons have
conspired to commit an offence and that brings into
operation the existence of agency relationship to implicate
co-conspirator. But then precisely under Section 10
Evidence Act statement of a conspirator is admissible
against co-conspirator on the premise that this relationship
exists. Prosecution, no doubt, has to produce independent
evidence as to the existence of the conspiracy for Section
10 to operate but it need not prove the same beyond a
reasonable doubt. Criminal conspiracy is a partnership in
agreement and there is in each conspiracy a joint or mutual
agency for the execution of a common object which is an
offence or an actionable wrong. When two or more persons
enter into a conspiracy any act done by any one of them
pursuant to the agreement is, in contemplation of law, the
act of each of them and they are jointly responsible
therefor. This means that everything said, written or done
by any of the conspirators in execution of or in reference
to their common intention is deemed to have been said, done
or written by each of them. A conspirator is not, however,
responsible for acts done by a conspirator after the
termination of the conspiracy as aforesaid. The Court is,
however, to guard itself against readily accepting the
statement of a conspirator against the co-conspirator.
Section 10 is a special provision in order to deal with
dangerous criminal combinations. Normal rule of evidence
that prevents the statement of one co-accused being used
against another under Section 30 of the Evidence Act does
not apply in the trial of conspiracy in view of Section 10
of that Act. When we say that court has to guard itself
against readily accepting the statement of a conspirator
against co-conspirator what we mean is that court looks for
some corroboration to be on the safe side. It is not a rule
of law but a rule of prudence bordering on law. All said
and done ultimately it is the appreciation of evidence on
which the court has to embark.
In Bhagwandas Keshwani and another vs. State of
Rajasthan (1974 (4) SCC 611 at 613), this Court said that in
cases of conspiracy better evidence than acts and statements
of coconspirators in pursuance of the conspiracy is hardly
ever available.
Some of the broad principles governing the law of
conspiracy may be summarized though, as the name implies, a
summary cannot be exhaustive of the principles.
1. Under Section 120A IPC offence of criminal
conspiracy is committed when two or more persons
agree to do or cause to be done an illegal act or
legal act by illegal means. When it is legal act by
illegal means overt act is necessary. Offence of
criminal conspiracy is exception to the general law
where intent alone does not constitute crime. It is
intention to commit crime and joining hands with
persons having the same intention. Not only the
intention but there has to be agreement to carry out
the object of the intention, which is an offence.
The question for consideration in a case is did all
the accused had the intention and did they agree
that the crime be committed. It would not be enough
for the offence of conspiracy when some of the
accused merely entertained a wish, howsoever,
horrendous it may be, that offence be committed.
2. Acts subsequent to the achieving of object of
conspiracy may tend to prove that a particular
accused was party to the conspiracy. Once the
object of conspiracy has been achieved, any
subsequent act, which may be unlawful, would not
make the accused a part of the conspiracy like
giving shelter to an absconder.
3. Conspiracy is hatched in private or in secrecy.
It is rarely possible to establish a conspiracy by
direct evidence. Usually, both the existence of the
conspiracy and its objects have to be inferred from
the circumstances and the conduct of the accused.
4. Conspirators may, for example, be enrolled in a
chain A enrolling B, B enrolling C, and so on; and
all will be members of a single conspiracy if they
so intend and agree, even though each member knows
only the person who enrolled him and the person whom
he enrolls. There may be a kind of umbrella-spoke
enrollment, where a single person at the centre
doing the enrolling and all the other members being
unknown to each other, though they know that there
are to be other members. These are theories and in
practice it may be difficult to tell whether the
conspiracy in a particular case falls into which
category. It may, however, even overlap. But then
there has to be present mutual interest. Persons
may be members of single conspiracy even though each
is ignorant of the identity of many others who may
have diverse role to play. It is not a part of the
crime of conspiracy that all the conspirators need
to agree to play the same or an active role.
5. When two or more persons agree to commit a crime
of conspiracy, then regardless of making or
considering any plans for its commission, and
despite the fact that no step is taken by any such
person to carry out their common purpose, a crime is
committed by each and every one who joins in the
agreement. There has thus to be two conspirators
and there may be more than that. To prove the
charge of conspiracy it is not necessary that
intended crime was committed or not. If committed
it may further help prosecution to prove the charge
of conspiracy.
6. It is not necessary that all conspirators should
agree to the common purpose at the same time. They
may join with other conspirators at any time before
the consummation of the intended objective, and all
are equally responsible. What part each conspirator
is to play may not be known to everyone or the fact
as to when a conspirator joined the conspiracy and
when he left.
7. A charge of conspiracy may prejudice the accused
because it is forced them into a joint trial and the
court may consider the entire mass of evidence
against every accused. Prosecution has to produce
evidence not only to show that each of the accused
has knowledge of object of conspiracy but also of
the agreement. In the charge of conspiracy court
has to guard itself against the danger of unfairness
to the accused. Introduction of evidence against
some may result in the conviction of all, which is
to be avoided. By means of evidence in conspiracy,
which is otherwise inadmissible in the trial of any
other substantive offence prosecution tries to
implicate the accused not only in the conspiracy
itself but also in the substantive crime of the
alleged conspirators. There is always difficulty in
tracing the precise contribution of each member of
the conspiracy but then there has to be cogent and
convincing evidence against each one of the accused
charged with the offence of conspiracy. As observed
by Judge Learned Hand that “this distinction is
important today when many prosecutors seek to sweep
within the dragnet of conspiracy all those who have
been associated in any degree whatever with the main
offenders”.
8. As stated above it is the unlawful agreement and
not its accomplishment, which is the gist or essence
of the crime of conspiracy. Offence of criminal
conspiracy is complete even though there is no
agreement as to the means by which the purpose is to
be accomplished. It is the unlawful agreement,
which is the gravaman of the crime of conspiracy.
The unlawful agreement which amounts to a conspiracy
need not be formal or express, but may be inherent
in and inferred from the circumstances, especially
declarations, acts, and conduct of the conspirators.
The agreement need not be entered into by all the
parties to it at the same time, but may be reached
by successive actions evidencing their joining of
the conspiracy.
9. It has been said that a criminal conspiracy is a
partnership in crime, and that there is in each
conspiracy a joint or mutual agency for the
prosecution of a common plan. Thus, if two or more
persons enter into a conspiracy, any act done by any
of them pursuant to the agreement is, in
contemplation of law, the act of each of them and
they are jointly responsible therefor. This means
that everything said, written or done by any of the
conspirators in execution or furtherance of the
common purpose is deemed to have been said, done, or
written by each of them. And this joint
responsibility extends not only to what is done by
any of the conspirators pursuant to the original
agreement but also to collateral acts incident to
and growing out of the original purpose. A
conspirator is not responsible, however, for acts
done by a co-conspirator after termination of the
conspiracy. The joinder of a conspiracy by a new
member does not create a new conspiracy nor does it
change the status of the other conspirators, and the
mere fact that conspirators individually or in
groups perform different tasks to a common end does
not split up a conspiracy into several different
conspiracies.
10. A man may join a conspiracy by word or by deed.
However, criminal responsibility for a conspiracy
requires more than a merely passive attitude towards
an existing conspiracy. One who commits an overt
act with knowledge of the conspiracy is guilty. And
one who tacitly consents to the object of a
conspiracy and goes along with other conspirators,
actually standing by while the others put the
conspiracy into effect, is guilty though he intends
to take no active part in the crime.
Having thus held that the object of the conspiracy
was to kill Rajiv Gandhi; that no offence under Sections 3
or 4 of TADA had been committed and after having considered
the principles regarding the ingredients of criminal
conspiracy; appreciation of evidence in a case of
conspiracy; submissions of Mr. Natarajan that he is not
challenging the convictions and sentence passed on the
accused under the provisions of the Arms Act, Explosives
Substance Act, Indian Wireless and Telegraphy Act, Passport
Act, Foreigners Act and Sections 201, 212 and 216 IPC, we
proceed to consider as to whether all or any one of the
accused before us were members of the criminal conspiracy,
still keeping in view the following aspects:-
1. Presence of LTTE on Indian soil before and after
Indo-Sri Lankan Accord is undisputed. Its
activities went ostensibly underground after the
Accord. LTTE was having various activities in India
and some of these were (1) printing and publishing
of books and magazines for LTTE propaganda, (2)
holding of camps for arms training in India and
various other places in Tamil Nadu (This was done
openly till the Indo-Sri Lankan Accord), (3)
collection and raising of funds for its war efforts
in Sri Lanka, (4) treatment of injured LTTE cadres
in India, (5) medical assistance and (6)
transporting of goods like petrol, diesel, lungies,
medicines, wireless equipments and explosives and
even provisions to Sri Lanka.
2. Hiring of houses in Tamil Nadu was for various
activities of the LTTE, which included houses for
the treatment of injured LTTE cadres.
3. Sivarasan was having other activities in Tamil
Nadu. He was to make arrangements for Santhan (A-2)
to go to Switzerland and for Kangasabapathy (A-7)
and Athirai (A-8) to go to Delhi and from there to
Germany. He was to make arrangement to recruit
persons to impart arms training in Sri Lanka through
Ravi (A-16) and Suseendran (A-17) and to arrange
houses at Madras through Robert Payas (A-9),
Jayakumar (A10) and Vijayan (A-12) for the stay of
LTTE cadres not necessarily for conspirators. He
financed Vijayanandan (A5) in Madras for purchase of
books for LTTE library in Jaffna. Shanmugham (DA)
in his confession (Exh.P-1300) stated that Sivarasan
with others stayed in a house at Kodiakkarai and
they were arranging to send petrol and diesel oil by
boat to LTTE in Sri Lanka.
4. In case of some of the accused including
deceased accused there is no evidence whatsoever
that they were members of the conspiracy.
Prosecution has been unfair to charge them with
conspiracy.
5. There is no evidence that all the nine persons,
who arrived in India by boat on 1.5.1991, namely,
Sivarasan, Subha, Dhanu, Nero, Dixon, Santhan (A-2),
Shankar (A-4), Vijayanandan (A-5) and Ruben (A-6),
were members of the conspiracy. In this group there
was Ruben (A-6), who came to India to have an
artificial leg fixed which he had lost in a battle
with Sri Lankan army.
6. Prosecution also named Jamuna @ Jameela (DA) as
a conspirator, who had also come to India for fixing
an artificial limb, which she had also lost in a
battle with Sri Lankan army. There is not even a
whisper in the whole mass of evidence that she had
even knowledge of any conspiracy to kill Rajiv
Gandhi. Simply because she was found dead having
committed suicide along with Sivarasan, Subha and
others at Bangalore, could not make her a member of
the conspiracy.
7. From frequent and unexplained meetings of some
of the accused with others, who have been charged
with conspiracy, it cannot be assumed that they all
were members of the conspiracy. This is
particularly so when LTTE was having various
activities on Indian soil for its war efforts in Sri
Lanka. Notebook (Exh.P-1168) seized by the police
gives bio-data of some LTTE cadre working in India
though that list is not extensive. It also contains
the bio-data of Irumborai (A-19).
8. All the persons, who came from Sri Lanka during
the strife, did not come through authorized
channels. It is also to be seen if the accused now
charged with conspiracy and alleged to have come to
India in the guise of refugees were not in fact
refugees. Rather evidence shows that Robert Payas
(A9), Jayakumar (A-10) and Shanthi (A-11) as one
group and Vijayan (A-12), Selvaluxmi (A-13) and
Bhaskaran (A-14) as the second group, were in fact
wanting to come to India due to conditions
prevailing in Sri Lanka. They had no money to pay
to LTTE. They were exempted from paying any toll to
LTTE on their agreeing to hire houses in Tamil Nadu
for stay of LTTE cadre and on their being promised
help by LTTE. When they so agreed they were not
aware that what was the object behind their hiring
the houses. Evidence regarding providing shelter to
the conspirators either before or after the object
of the conspiracy has been achieved, is not
conclusive to support the charge of conspiracy
against them.
9. Robert Payas (A-9), Jayakumar (A-10) and Vijayan
(A-12) were hard-core LTTE activists. They were
living in Sri Lanka with their families and suffered
because of the turmoil there. They may be
sympathizers of LTTE having strong feelings against
IPKF. Consider the background in which they
accepted the offer of LTTE to meet their expenses in
India. It could be that they themselves felled into
the trap because of the circumstances in which their
families were placed in Sri Lanka and the conditions
prevailing there.
Now, we proceed to examine individual cases keeping
in view the evidence and law on the subject.
Dhanasekaran (A-23)
——————–
Rangam (A-24)
————–
Vicky (A-25)
————
Ranganath (A-26)
—————-
The object of the conspiracy was achieved on May 21,
1991. There is no evidence against Dhanasekaran (A-23), an
Indian national, Rangam (A-24), Sri Lankan national, Vicky
(A-25), Sri Lankan National and Ranganath (A-26), Indian
national, that they were members of the conspiracy. They
came in the picture after the object of the conspiracy had
been achieved. However, they knowingly that Sivrasan and
Dhanu had committed the offence of murder of Rajiv Gandhi
intentionally screened them from legal punishment. Evidence
against Dhanasekaran (A-23) shows that he was fully aware of
the involvement of Sivarasan and Subha in the murder of
Rajiv Gandhi and with that full knowledge he transported
them in an oil tanker (MO-543) owned by him from Madras to
Bangalore to evade their arrest. In his confession
Dhanasekaran (A-23) described how he was able to transport
Sivarasan, Subha and Nero, hidden in his tanker lorry. His
confession is corroborated amongst others by S. Syed
Ibrahim (PW-232), insurance surveyor, S. Vasudevan
(PW-245), cashier of petrol pump and his driver R. Selvaraj
(PW-230).
Similarly, Rangam (A-24) was having knowledge of the
offence of murder committed by Sivarasan and Subha and he
helped and assisted Dhanasekaran (A-23) and Vicky (A-25) in
transporting them from Madras to Bangalore. At Bangalore
also he transported Sivarasan, Subha and others in Maruti
Gypsi (MO-540), which had been purchased with the help of
Dhanasekaran (A-23) and was given by Trichy Santhan
(deceased accused) to Rangam (A-24). This Maruti Gypsy was
green in colour but then in order to avoid its detection by
the police Rangam (A-24) gave this vehicle to workshop at
Bangalore for changing its colour. Rangam (A-24) thus also
made efforts to destroy evidence besides harbouring and
sheltering Sivarasan, Subha and Nero with full knowledge
that they were involved in the assassination of Rajiv
Gandhi. In the last week of June, 1991 he was directed by
Trichy Santhan (deceased accused) to meet Dhanasekaran
(A-23) for shifting Sivarasan, Subha and Nero from Madras to
Bangalore. Confession of Rangam (A-24) is corroborated by
Mrudulla (PW-65), wife of Ranganath (A-26), R. Selvaraj
(PW-230), driver and K.N. Mohan (PW-222), mechanic of the
workshop, who repainted Maruti Gypsy.
Vicky (A-25) was also aware that Sivarasan and Dhanu
were involved in the assassination of Rajiv Gandhi. He
accompanied Dhanasekaran (A-23) and Rangam (A-24) in tanker
lorry (MO-543) for shifting Sivarasan, Subha and Nero from
Madras to Bangalore. He had opened the top lid of the
tanker for Sivarasan, Subha and Nero to get into the tanker.
This was done with a view to evade the arrest of Sivarasan,
Subha and Nero. Evidence against Vicky (A-25) is same as
against Dhanasekaran (A-23) and Rangam (A-24) and his case
is similar to them. He had come to India for the first time
in 1985 and again in 1990. He was given the task of looking
after wounded LTTE personnel, who had come to India for
treatment.
Ranganath (A-26) gave shelter to Sivarasan, Subha,
Nero and others in his house knowingly that both Sivarasan
and Subha were involved in the assassination of Rajiv
Gandhi. He helped Rangam (A-24) to take Maruti Gypsy
(MO-540) and Fiat car (CAU 6492) to the workshop for
changing colour of the vehicles respectively from green to
white and sky blue to white. After colour of Maruti Gypsy
had been changed he took delivery of the same. He got the
Fiat car recovered from the workshop during investigation.
His conduct in getting the colour of the vehicle changed
showed his total involvement in harbouring of Sivarasan,
Subha and others. He then helped the accused in renting a
house for them in a false name. In the case of Ranganath
(A-26), his wife Mrudulla (PW-65) has deposed against him.
There is no evidence to show that Ranganath (A-26) was under
any threat and that on that account he had harboured the
accused Sivarasan, Subha and others. Other evidence against
Ranganath (A-26) is that of E. Anjanappa (PW218), landlord
of his house, his three friends R. Rajan (PW-223), R.
Jayashankar (PW-229) and K. Premkumar (PW-227) and the car
mechanic K.N. Mohan (PW-222).
These four accused Dhanasekaran (A-23), Dhanasekaran
(A23), Vicky (A-25) and Ranganath (A-26) have been rightly
convicted for that offence under Section 212 IPC. The
Designated Court sentenced to each of them to undergo
rigorous imprisonment for two years. Ranganath (A-26) has
also been convicted for an offence under Section 216 IPC and
sentenced to undergo rigorous imprisonment for two years.
Rangam (A-24) and Vicky (A-25) being foreign nationals have
also been convicted and sentenced for an offence under
Section 14 of Foreigners Act inasmuch as they came to India
through illicit channel without holding any valid travel
documents and unauthorizedly stayed in India. Conviction
and sentence under all these charges have not been
challenged.
Nalini (A-1)
————
Nalini (A-1) in her confession has implicated
herself. We have rejected any challenge to her confession
being involuntary. She linked many others in the chain of
conspiracy. Her confession gives her pivot role in the
conspiracy. She made extra judicial confession to Sasikala
(PW-132) and Ravi (PW-115). Ravi (PW-115) is not expressive
about the extra judicial confession given to him. Sasikala
(PW-132) gives details of the extra judicial confession.
Confession of Nalini (A-1) also stands corroborated in
material particular by other evidence. Nalini (A-1) is
educated. She is post-graduate. In her association with
Murugan (A-3), Sivarasan, Subha and Dhanu she developed
extreme hatred against IPKF and Rajiv Gandhi. She got
associated with LTTE activities some time in February, 1991.
She did have a lurking feeling that some action was in
contemplation by Sivarasan, Subha and Dhanu. On 7.5.1991
she gets a positive feeling that they were planning to kill
certain leaders. However, wireless message (Exh.P-392),
which was sent on 7.5.1991 by Sivarasan to Pottu Amman and
which was intercepted and decoded, showed that till this
date Nalini (A-1) had no knowledge about any conspiracy to
kill Rajiv Gandhi. Further that till 7.5.1991 only three
persons Sivarasan, Subha and Dhanu knew the object of
conspiracy to kill Rajiv Gandhi. On 19.5.1991 she got a
strong feeling that Rajiv Gandhi was the target but she
continues to associate with them. It was on 21.5.1991 that
she agreed to associate herself with the killing of Rajiv
Gandhi and became member of the conspiracy. On that day she
goes with the group comprising Sivarasan, Subha and Dhanu
from her house to achieve the object of conspiracy.
Haribabu also joins them on way to Sriperumbudur where Rajiv
Gandhi was to address the public meeting. She has been
given a role. She has to give cover to Subha and Dhanu so
that they may not be identified as Sri Lankan Tamils and
when the explosion occurs she acts as per instructions. She
takes Subha with her to a particular place, performs the
role assigned to her and then goes into hiding. She is
fully involved in the crime. When she absconds and goes to
the house of Ravi (PW-115) with Murugan (A-3) after the
assassination of Rajiv Gandhi she introduced Murugan (A3) as
her brother-in-law by the name Raju. To Sasikala (PW-132)
she introduced Murugan (A-3) as her brother-in-law by the
name Dass (Thass). No doubt if she had the knowledge that a
conspiracy was afoot to kill Rajiv Gandhi that would not
make her part of the conspiracy. But then she became a
conspirator only when she agreed with the group to go ahead
to kill Rajiv Gandhi and became part of the group.
Confession of Nalini (A-1) finds corroboration from the
confession of her co-accused, extra judicial confession of
Sasikala (PW-132), witnesses and exhibits including
photographs. Her presence at the scene of crime could not
be disputed. Confessions are of her mother Padma (A-21),
brother Bhagyanathan (A-20), Arivu (A-18) and Murugan (A-3)
and statements of witnesses (PW-96) N. Sujaya Narayan, a
colleague of Nalini (A-1) in Anabond Silicons, who deposes
to her association with Murugan (A-3); (PW-233) Bharathi,
friend of Kalyani, a sister of Nalini (A-1), who deposes to
Nalini’s (A-1) association with LTTE cadre; (PW-210) Sankari
(sister of Muthuraja, an LTTE activist) who also deposes
Nalini’s (A-1) association with LTTE; (PW-90) Rani &
(PW-189) Gajalakshim (neighbours of Nalini (A-1) at
Vellivakkam) who depose regarding visits of Sivarasan,
Subha, Dhanu and Murugan (A-3) to the house of Nalini (A-1);
(PW-93) I. Suyambu (News Correspondent) who identified the
video cassette and Sivarasan in the cassette taken of
V.P.Singh’s public meeting held on 7.5.1991 at Nandanam;
(PW-77) Sankaran or Gnani (Journalist) who talks about
Sivarasan’s presence at the public meeting of V.P. Singh on
7.5.1991 at Nandanam; (PW-81) Manivannan (Videographer) who
made video coverage of public meeting of V.P. Singh on
7.5.1991 at Nandanam; (PW-179) Gunanthalalsoni (shopkeeper)
who identified Nalini (A-1) as one of the girls who came to
his shop with assassin Dhanu; (PW-94) A.K. Anbalagan
(employees of Poompuhar, Tamil Nadu Government Sales Store)
who deposes sale of sandelwood garland on 21.5.1991; (PW-27)
Shanmugam (Congress Partyman) who is an eye witness and
identifies Dhanu in photograph (MO-16); (PW-32) Anusuya
(Sub-Inspector of Police, Security) an eye witness to the
occurrence, who identifies Sivarasan, Subha, Dhanu, Nalini
(A-1) and Haribabu in the photograph; (PW-28) Bhagawan Singh
(Journalist) also an eye witness, who has seen Sivarasan,
Haribabu and the girl (Nalini (A-1)) and identified
Sivarasan in MO-2 and Haribabu in MO-17; (PW-19) D. Lakshmi
Albert (Congress Party member) an eye witness, who
identified Nalini (A-1), Subha in MO-188, Dhanu, Sivarasan
in MO-16 and Haribabu in MO-17; (PW-20) Dr. Ramadevi
(another Congress Party member and eye witness) who
identified Nalini (A1), and Subha in MO-18 (photograph),
Dhanu & Sivarasan in MO-16 and Haribabu in MO-17; (PW-215)
Chamundeeswari (Native of Sriperumbadur, who deposes that
she had given water to Nalini (A1), Subha and Sivarasan on
the night of 21.5.1991; (PW-183) Varadharajan K.
(Auto-driver at Thiruvellore) who transported Sivarasan,
Subha, Nalini (A-1) from Sriperumbudur to Madras and is also
a spot witness who heard the sound of blast from parking
lot; (PW-195) R. Nagarajan (Congress Party member of
Thrivellore) who travelled in the auto of PW-183 to
Sriperumbudur; (PW-85) D.J. Swaminathan (Neighbour of
Jayakumar (A-10) at Kodungaiyur) who deposes about the
visits of Sivarasan, Subha, Dhanu, Robert Payas (A-9),
Santhan (A-2) and about Nalini (A-1) Subha and Sivarasan
watching TV on 23.5.1991 in his house and distribution of
sweets by them; (PW-104) S. Vaidyanathan (Clerk of Sriram
Travels) who said regarding hiring of a car for Tirupathi by
Bhagyanathan (A-20); (PW-117) R. Shankar (Proprietor of
Sriram Travels) who also deposes about the trip to Tirupathi
by Nalini (A-1), Murugan (A-3), Padma (A-21), Sivarasan and
Subha; (PW-107) Ramasamy (Car driver, who states regarding
the trip to Tirupathi and about stay of Nalini (A-1) and
Murugan (A-3) at Tirupathi; (PW-115) Ravi Srinivasan (a
friend of Nalini (A-1)) who deposes about the stay of Nalini
(A-1) and Murugan (A-3) at his house at Madurai after the
occurrence; and (PW-288) Raghothaman K. (D.S.P., CBI, SIT,
Chief Investigating Officer). These witnesses also prove
various documents and material objects which fully
corroborate the confession made by Nalini (A-1). Her being
a member of the conspiracy to murder Rajiv Gandhi stands
fully proved.
Santhan (A-2)
————-
Santhan (A-2), a Sri Lankan national, in his
confession talks of his role in the elimination of
Padmanabhan, EPRLF leader and others in Madras but that is
not the subject-matter of the charge and it is no terrorist
act. Santhan (A-2) was one of the nine persons, who came
from Sri Lanka on a boat arriving at the shore of India on
1.5.1991. His leader was Sivarasan. At the direction of
Sivarasan he first stayed in the house of Robert Payas
(A-9), then in the house of Haribabu and then with Murugan
(A-3) and with Arivu (A-18).
Earlier he had come to India with Sivarasan on
15.2.1990. They reached Kodiakarai by boat. They came to
Madras on 16.2.1990 when Sivarasan took him to the house of
one Nagarajan, a Ceylon Tamilian, who indulged in smuggling.
Sivarasan took Santhan (A2) to MIET (Madras Institute of
Engineering Technology) along with Shanmugavadivelu (A-15)
and Nagarajan and got him admitted there. He paid a sum of
Rs.2300/-. Nagarajan was introduced as uncle of Santhan
(A-2). Sivarasan got cloths and other material purchased
for Santhan (A-2). He took the responsibility to meet all
the hostel and other expenses of Santhan (A-2). After the
murder of Padmanabha in June, 1990 Santhan (A-2) returned to
Sri Lanka.
On 16.5.1991 Sivarasan had told him that he was
going to help Subha and Dhanu to finish Rajiv Gandhi. He
was also told that Prabhakaran had paid special attention to
him (Santhan (A2))after the murder of Padmanabha and
important works were allotted to him and the reason for all
that was the cooperation given by him (Santhan (A-2)) in the
matter of killing of Padmanabhan. Earlier it was Kanthan,
an LTTE activist, who was handling the finances of Sivarasan
and now it was Santhan (A-2), who had taken the charge from
Kanthan. On 15.5.1991 on the strength of letter from
Sivarasan, addressed to Kanthan, he was given a sum of Rs.5
lakhs by Kanthan to be handed over to Sivarasan. Sivarasan
took Rs.2 lakhs out of that and asked Santhan (A-2) to keep
the balance with him. On 17.5.1991 Santhan (A-2) and
Sivarasan went to Easwari Lodge to meet Shankar (A-4), who
had also come with them in the boat carrying nine persons on
1.5.1991. Out of the money lying with Santhan (A-2)
Sivarasan gave Rs.10,000/- to Shankar (A-4). On 18.5.1991
Santhan (A-2) gave another sum of Rs.20,000/- to Sivarasan.
Same day in the afternoon Santhan (A-2) on the instructions
of Sivarasan went to the house of Robert Payas (A-9) and
gave Rs.4,000/- to Ruben (A6), who was there at that time.
Another sum of Rs.1 lakh was given to Santhan (A-2) to be
handed over to Sivarasan. Santhan (A-2) in his confession
said that he in all received Rs.9.50 lakhs which money he
gave to Sivarasan. Out of that Sivarasan gave him
Rs.50,000/- to meet his expenses. He also gave account to
Sivarasan. Santhan (A-2) gave monies to Murugan (A-3),
Jayakumar (A-10), and deceased accused Keerthi. That was
after the assassination of Rajiv Gandhi. When Santhan (A-2)
was in the house of Jayakumar (A-10) on 20.5.1991 Sivarasan
was also there. On the following day, i.e., 21.5.1991
Santhan (A-2)dd went to see morning show movie in the cinema
hall. When he returned home he saw Sivarasan was wearing
white kurta pyjama. He saw Sivarasan inserting a white
cloth bag containing a pistol at his hip and asked him
whether the gun was protruding outside his dress or not.
Santhan (A-2) said it was not. Sivarasan went out alone
that day and returned around mid night. He woke up Santhan
(A-2) and told him that Rajiv Gandhi and Dhanu had died and
also told that he had brought Nalini (A-1) with him, who was
helper of LTTE. This may show that till that time Santhan
(A-2) did not know Nalini (A-1). Thereafter the role of
Santhan (A-2) is that of dodging the police and harbouring
the fellow co-accused. Santhan (A-2) before, during and
after the assassination of Rajiv Gandhi consciously and
willingly associated with Sivarasan in achieving the object
of conspiracy. He said even after confirming that
Sivarasan, Subha and Dhanu were going to kill Rajiv Gandhi
he continued to associate with them and after the
assassination of Rajiv Gandhi he made strenuous efforts to
shift Sivarasan out of Madras with a view to evade arrest.
Santhan (A-2) had a strong association with Sivarasan. He
remained associated with Sivarasan even after he came to
know of his plan to murder Rajiv Gandhi. He paid money to
Sivarasan to finance his criminal syndicate. It is not
necessary for us to determine how much money given by
Santhan (A-2) to Sivarasan was utilized by him to achieve
the object of conspiracy but we can impart knowledge to
Santhan (A-2) that some of it was so used and from this and
other circumstances we can safely infer his participation in
the crime and his being a member of the conspiracy to kill
Rajiv Gandhi. No doubt as originally planned Santhan (A-2)
was to go abroad from India and for that purpose attempt was
being made to get him passport, visa, etc. but was not
successful, but then in the meanwhile he became member of
the conspiracy being a confidante of Sivarasan. It is
agreement, which is sine qua non of the offence of
conspiracy which is quite discernible in the case of Santhan
(A-2).
Murugan (A-3)
————-
Murugan (A-3) is a Sri Lankan national and a
hard-core LTTE activist. He was member of the suicide squad
of LTTE which he joined in January, 1991. In January, 1991
itself he came to India on the direction of absconding
accused Pottu Amman and was given specific jobs of preparing
sketches of the interior of Madras Fort, Police Headquarters
at Madras and various other police stations and their
locations. He was also asked to take photographs and
videographs of these places. When he arrived at the Indian
shore he was received by Sivarasan. In the course of time
he came in contact with Bhagyanathan (A-20), his mother
Padma (A-21) and then with Nalini (A-1). He was introduced
to Haribabu (deceased accused) by Bhagyanathan (A-20). He
gave financial help to the family of Padma (A-21). Murugan
(A-3) in his confession statement said that earlier there
was a plan to establish a household in Delhi by taking Padma
(A-21) there but that plan did not proceed. Sivarasan in
his wireless message (Exh.P-378) dated 22.3.1991 to Pottu
Amman said that “if it is Delhi, lot of time and lot of
efforts will be required”. In March, 1991 when Sivarasan
asked Murugan (A-3) to go to Delhi and also to find out if
Padma (A-21) would come with him he felt that plans were
being made for a serious act like murder. In Madras Murugan
(A-3) joined Vivekananda Kalvi Nilayam Institute in the name
of Rajan @ Doss. After some time he joined Sabari College.
This was done to show that he was staying in Madras to learn
English, etc. Murugan (A-3) started visiting Nalini (A-1)
at her office and at her house at Villivakkam. He fully
indoctrinated her and told her about the activities of LTTE
in Sri Lanka and the atrocities committed by IPKF and their
hatred towards Rajiv Gandhi. When Nalini (A-1) expressed
her desire to vacate her house in Villivakkam, Murugan (A-3)
persuaded her not to do so. He told her that Sivarasan was
bringing two LTTE tigresses from Sri Lanka for LTTE
operations who would be staying with her and that she should
accommodate them in her house. Nalini (A-1) agreed to the
persuasion of Murugan (A-3) and did not vacate the house.
Nalini (A-1) was infatuated towards Murugan (A-3) and wanted
to marry him. He, however, did not agree as that was
against the LTTE code of conduct. He was, however, having
sexual relations with Nalini (A-1) at her house. In this
house Subha and Dhanu also used to visit Nalini (A-1) after
they had come to India. Blasting of Vellore Fort and
releasing of the LTTE militants, detained there, was one of
the LTTE works in India as confessed by Murugan (A-3). In
the end of March, 1991 Sivarasan told Murugan (A-3) that he
would garland Rajiv Gandhi in a public meeting and asked
Murugan (A-3) whether he could arrange an Indian girl for
the purpose. Murugan (A-3) at that time understood that the
next target was Rajiv Gandhi since he was responsible for
the atrocities committed by IPKF and there were lot of
feelings to wreak vengeance on him. Murugan (A-3)
understood that Sivarasan had come with a plan to murder
Rajiv Gandhi. Murugan (A-3) said he would arrange an Indian
girl and introduced Nalini (A-1) to Sivarasan telling her
that he was his boss. Murugan (A-3) and Nalini (A-1)
attended the public meeting at Marina Beach, which was
addressed by Rajiv Gandhi and Jayalalitha.
Then in April, 1991 Sivarasan told Murugan (A-3)
that he had to bring two girls Subha and Dhanu from Sri
Lanka and that in order to finish the job he required an
Indian girl as both Subha and Dhanu would speak Tamil in Sri
Lankan dialect and in order to mingle in the group without
anyone suspecting there was need of an Indian Tamil girl.
Sivarasan and Murugan (A-3) then decided to make use of
Nalini (A-1). On 7.5.1991 Murugan (A-3) along with Nalini
(A-1), Subha, Dhanu, Sivarasan, Haribabu and Arivu (A-18)
attended the public meeting addressed by V.P. Singh, former
Prime Minister of India, at Nandanam, Madras. This
operation was a ‘dry run’ operation. Rajiv Gandhi was also
former Prime Minister of India. Security arrangements would
be same for both V.P. Singh and Rajiv Gandhi. These
accused therefore conducted rehearsal at the public meeting
for the purpose of gaining access to the VIP under the guise
of garlanding him. Now Murugan (A-3) was sure that Rajiv
Gandhi would be the target. In order to gain access to V.P.
Singh in the public meeting Press Accreditation Cards were
forged, which were prepared by Haribabu for Murugan (A-3)
and Sivarasan. Forged Press Accreditation Card with the
photograph of Murugan (A-3) (Exh.P-521) was seized from the
house rented by Murugan (A-3) at Madipakkam after the
assassination of Rajiv Gandhi. After this dry run was
completed on 7/8.5.1991 Subha and Dhanu wrote two letters,
one addressed to absconding accused Pottu Amman (Exh.P-95)
and the other to the absconding accused Akila (Exh.P-96).
Both these letters are dated 9.5.1991 and were handed over
to Murugan (A-3) for their being delivered in Sri Lanka.
Another letter (Exh.P-453) written by Bhagyanathan (A-20) to
Baby Subramaniam was also given to Murugan (A-3). By this
time Murugan (A-3) had received instructions through
Sivarasan to go to Sri Lanka. These letters and other
materials were carried by Murugan (A-3) to Kodiakarai in the
second week of May, 1991. He waited there for the boat to
arrive from Sri Lanka. Since the boat did not arrive he
handed over six baggages (boxes) to M. Mariappan (PW-86),
an employee of the deceased accused Shanmugham and returned
to Madras. These six baggages (boxes) were subsequently
recovered on the information given by Murugan (A-3), which
were kept concealed in a pit near the house of Shanmugham by
M. Mariappan (PW-86). These were seized by Velliapandi
(PW-282), Inspector, CBI, on 25.7.1991. In the articles so
recovered from these baggages (boxes) there were also two
volumes of the book ‘Satanic Force’ (MO-124 and MO-125),
video cassettes showing various parts of Fort St. George
(MO-323) and photographs of DGP’s office, Fort St. George
(MO-256 to 259), etc. Murugan (A-3) was present in the
house of Padma (A-21) on 20.5.1991 when Sivarasan came
there. It was at that time that final plan was discussed
and worked out for carrying out the object of conspiracy to
kill Rajiv Gandhi at the public meeting at Sriperumbudur.
On 21.5.1991 when Nalini (A-1) came to the house of her
mother Padma (A-21) Murugan (A-3) reminded her to go to her
house at Vellivakkam before 3.00 p.m. where Sivarasan,
Subha and Dhanu were to meet her as from there they were to
proceed towards Sriperumbudur where Rajiv Gandhi was to
address the public meeting. On 20.5.1991 on the
instructions of Sivarasan, Murugan (A-3) had gone to the
house of Haribabu and told the sister of Haribabu to inform
Haribabu to go to the house of Padma (A-21) that day. It
was Murugan (A-3), who at the instance of Sivarasan,
arranged Nalini (A-1), an Indian girl for accompanying Subha
and Dhanu to act as their cover so as not to expose their
identity. Conduct of Murugan (A-3) before and after the
assassination of Rajiv Gandhi leaves no doubt in our minds
that he had agreed to achieve the object of conspiracy which
was to murder Rajiv Gandhi. On 7.6.1991 Murugan (A-3) gave
two code sheets (MO107 and MO-108), meant for communicating
secret messages through wireless set, to Padma (A-21) and
asked her to keep them in safe custody. She gave those two
sheets to her colleague Devasena Raj (PW-73), which were
subsequently seized from her by the police. There is
sufficient evidence on record to show as to how after the
assassination of Rajiv Gandhi Murugan (A-3) and Nalini (A-1)
absconded and took refuge at various places including
Tirupathi, Madurai and Devengere in the State of Karnataka
and the fact that identity of Murugan (A-3) was concealed by
them. Confession of Murugan (A-3) stands corroborated with
the confessions of his coaccused Nalini (A-1), Santhan
(A-2), Arivu (A-18), Bhagyanathan (A-20) and Padma (A-21)
and by independent witnesses showing his being a member of
the criminal conspiracy with the object of killing Rajiv
Gandhi.
Shankar (A-4)
————-
Shankar (A-4) is a Sri Lankan national. He came to
India on 1.5.1991 in the group of nine. This group of nine
persons had come to Kodiakarai on the Indian coast. Up to
15.5.1991 Shankar (A-4) stayed with one Jagadisan and
thereafter from 16.5.1991 to 23.5.1991 at Easwari Lodge,
Madras. While at Kodiakarai he happened to meet Murugan
(A-3), who gave him telephone number of Nalini (A-1) on a
slip (Exh.P-1062). While at Easwari Lodge Santhan (A-2) and
Sivarasan met Shankar (A-4) and gave him Rs.10,000/-. It
was during his stay at Easwari Lodge that he learnt about
the assassination of Rajiv Gandhi on 21.5.1991. On
23.5.1991 he tried to contact Sivarasan or Robert Payas
(A-9) on telephone number 2343402 installed at Ebenezer
Store but was unable to do so. Shankar (A-4) was arrested
on 7.6.1991 near Nagapatnam. News of his arrest was flashed
in newspapers. Sivarasan sent a wireless message to Pottu
Amman on 9.6.1991 (ExhP-401) which reads: “there is news
that one of my associates was caught at Nagapatnam. He has
told things/news about me”. That is all the evidence
against Shankar (A-4). Accepting all this evidence to be
correct it merely shows that Shankar (A-4) had association
with Sivarasan, Santhan (A-2), Robert Payas (A-9) and other
members of LTTE. This is far from showing that Shankar (A4)
had even any knowledge of the plan to murder Rajiv Gandhi,
the object of conspiracy. Simply because he came to India
on 1.5.1991 in the group of nine along with Sivarasan and
assassins will not be enough to impart even knowledge to him
of the conspiracy with the object to kill Rajiv Gandhi.
Apart from the general charge of conspiracy Shankar (A-4)
has also been charged for an offence under Section 3(3) of
TADA and for offence punishable under Section 14 of
Foreigners Act, 1946. Charge under Section 3(3) of TADA
must fail in view of what we have said earlier that no
offence under TADA has been made out against the accused.
As regards the offence under Section 14 of the Foreigners
Act he has been convicted and sentenced as he entered India
unauthorisedly. In fact his conviction and sentence on this
charge have not been challenged.
Vijayanandan (A-5)
——————
He is a Sri Lankan national and is also a senior
member of LTTE. He was one of the members of the group of
nine who arrived in India on 1.5.1991 by the boat reaching
at Kodiakarai at the coast of India. He was found in
possession of forged passport (MO-559), which was seized
during the investigation. In Madras he stayed at Komala
Vilas Lodge on 8.5.1991 and 9.5.1991. In the guest register
of the lodge (Exh.P-496) he described himself as an Indian
hailing from Madurai in Tamil Nadu. In the column ‘purpose
of visit’ he mentioned the same as “marriage” and profession
as “teacher”. On 9.5.1991 Arivu (A-18) met him in the lodge
and took him to the house of N. Vasantha Kumar (PW-75)
where he stayed. In his statement N. Vasantha Kumar
(PW-75) said that while Vijayanandan (A-5) was staying in
his house he used to express his hatred towards Rajiv Gandhi
and IPKF and was also narrating the atrocities committed by
IPKF in Jaffna. N. Vasantha Kumar (PW-75) also said that
Vijayanandan (A-5) brought with him a book titled “Alecia”
with Tamil translation (MO-113) for printing. This book, he
said, dealt with life of a jewish lady who sacrificed her
life for her nation. In his diary (MO-180) Sivarasan
mentioned on the date 8.5.1991 about payment of Rs.50,000/to
Vijayanandan (A-5). It has come in evidence that the
purpose of Vijayanandan (A-5) coming to India was to buy
books for LTTE library and in fact books were recovered and
seized. In his confession Arivu (A-18) does state about the
purchasing of books by Vijayanandan (A-5). There is no
evidence to show that Vijayanandan (A-5) had even knowledge
of any conspiracy to kill Rajiv Gandhi. Merely association
with Sivarasan or Arivu (A-18) would not make Vijayanandan
(A-5) a member of the conspiracy alleged against him. Since
he came to India clandestinely through illicit channel he
has been charged for an offence punishable under Section 14
of the Foreigners Act, 1946. There is no challenge to his
conviction and sentence to this charge. The other charge
against him is under Section 3(3) of TADA, which stands
dismissed.
Ruben (A-6)
———–
Ruben (A-6) is a Sri Lankan Tamil and is an LTTE
militant. He was again one of the members of the group of
nine arrived at Kodiakarai on Indian soil on 1.5.1991 from
Sri Lanka. He had lost his one leg during the fight with
Sri Lankan army. He went to Jaipur via Delhi from Madras by
train on 17.5.1991 in the company of Vijayendran (PW-111)
and an attendant. He was seen off at the railway station by
Santhan (A-2) and Sivarasan. Before his departure for
Jaipur his cloths and other necessities had been purchased
by Santhan (A-2) and Robert Payas (A-9). Both Robert Payas
(A-9) and Santhan (A-2) said in their confessional
statements that Ruben (A-6) had come to India for getting an
artificial limb fixed. Vijayendran (PW-111) in his
statement said in the second week of April, 1991 Sivarasan
introduced himself and helped Vijayendran (PW-111) in
delivering his letters to his relatives in Sri Lanka and
then getting back replies from them. Sivarasan requested
Vijayendran (PW-111) to accompany Ruben (A-6) to Jaipur to
fix an artificial limb as he had no left leg. When
Vijayendran (PW-111) said to Sivarasan that doctors were
available at Madras itself his reply was that in India Dr.
Sethi, who was based in Jaipur, was a specialist in this
field and he wanted the treatment from him only. Sivarasan
gave Rs.15,000/- in cash to Vijayendran (PW-111), which was
to meet the medical and conveyance expenses. Vijayendran
(PW-111) reserved three seats in G.T. Express going to
Delhi in his own name that of Suresh Kumar, which was one of
the alias of Ruben (A-6), and other attendant Ajas Ali.
Sivarasan asked Vijayendran (PW-111) to use his name as
Maharaja which was his pseudo name used by him in his poems.
In Jaipur they stayed in Golden Lodge where they had arrived
on 19.5.1991. On 22.5.1991 Vijayendran (PW-111) said he
read the news of Rajiv Gandhi’s assassination at
Sriperumbudur. He said they were in panic as they could be
suspected being Tamilians and in that situation Ruben (A-6)
suggested to vacate the lodge. On 23rd evening they shifted
to Vikram Lodge. Vijayendran (PW-111) said he met Rajan,
manager of the lodge, and asked him to assist him for taking
treatment for Ruben (A-6) as the date of appointment by Dr.
Sethi was given for 13th June only. He and Ajas Ali came
back to Madras on 27.5.1991, having left Jaipur on
24.5.1991, while Ruben (A-6) stayed in Jaipur. On the
morning of 29.5.1991 Vijayendran (PW-111) saw the picture of
Sivarasan published in the English newspaper and he was
stunned. Ruben (A-6) was arrested at Jaipur on 26.5.1991.
On account of the association with Santhan (A-2) and
Sivarasan prosecution seeks to draw inference that he was a
member of the conspiracy and that the real purpose of his
going to Jaipur was to arrange a hide out and that the
ostensible purpose was given as fixing an artificial limb.
It is difficult to accept the version advanced by the
prosecution as Ruben (A-6) had admittedly lost his one leg.
Vijayendran (PW-111) supports the case that Ruben (A-6) did
in fact go to Jaipur for fixing an artificial leg and in
particular for the treatment to be given by Dr. Sethi, a
renown person in the line. Simply because Sivarasan was
looking after the interest of Ruben (A-6) and meeting the
expenses would certainly not impart him with the knowledge
of the conspiracy and even if he had a knowledge there is no
evidence to show that he agreed or was a party to the object
of the conspiracy. Charge against Ruben (A-6) under Section
3(3) of TADA has to be dismissed. The other individual
charge against him is under Section 14 of the Foreigners
Act, 1946 since he came to India clandestinely through
illicit channel and without any valid document. His
conviction and sentence have not been challenged on this
charge.
Kangasabapathy (A-7) and Athirai (A-8)
————————————–
Kangasabapathy (A-7) is a Sri Lankan Tamil and an
LTTE helper. His son Radha, who was LTTE Area Commander,
Jaffna, died in an encounter with the Sri Lankan army in
1987. Kangasabapathy (A-7) was also thus called Radhya
Iyyah. He along with Athirai (A-8), a hard-core LTTE
militant girl, came to India in the last week of April, 1991
in an LTTE boat from Sri Lanka. Athirai (A8) in her
confession said that she got specialised training in LTTE
camps. She was assigned the work of gathering intelligence
on the operations and movements of Sri Lankan army and other
rival organisations like EPRLF, PLOT, etc. Reports, she
prepared, would be handed over by her to Mathiah, another
LTTE leader. Athirai (A-8) was introduced to Kangasabapathy
(A-7) by Pottu Amman some time in March, 1991. She was told
that she would go to Delhi with Kangasabapathy (A-7) for
making arrangements for her stay under the guise of learning
Hindi or computer. From this she understood that the
purpose of this arrangement was to collect information about
some targetted places in Delhi relating to the work of the
organisation and that if LTTE people came to Delhi they
could stay in her house without causing any suspicion.
There is nothing to show that she even had the inkling of
the object of conspiracy. Kangasabapathy (A-7) was having a
passport (MO-558) issued by Sri Lankan Government but he did
not use the passport to come to India through authorised
channel. After arriving at Kodiakarai on Indian soil
Kangasabapathy (A-7) and Athirai (A-8) came to Madras to
stay with Jayakumari (PW-109), a relative of Kangasabapathy
(A-7). Sivarasan met them in the house of Jayakumari
(PW-109). From this fact prosecution seeks to contend that
only because Kangasabapathy (A-7) and Athirai (A-8) were to
accomplish the object of conspiracy Sivarasan met them and
took care of them and he was also to meet their expenses in
India. Simply because Sivarasan was looking after them is
not enough to infer their being members of the criminal
conspiracy. From 7.5.1991 till 1.7.1991 Athirai (A-8)
stayed with P. Thirumathi Vimala (PW-62). She was
persuaded by Sivarasan to let Athirai (A8) stay with her.
Sivarasan had brought P. Thirumathi Vimala (PW62) a letter
from her mother in Sri Lanka. On 16.5.1991 Sivarasan gave
Rs.10,000/- to Athirai (A-8) for expenses. He also gave
Rs.20,000/- to Kangasabapathy (A-7) and asked him to go to
Delhi to arrange an accommodation. On 20.5.1991
Kangasabapathy (A-7) accompanied by one Vanan went to Delhi
and arranged a house. From this also an inference is sought
to be drawn by the prosecution to which also we are unable
to agree, that it was Sivarasan who sent Kangasabapathy
(A-7) to Delhi one day before the object of the conspiracy
was to be accomplished to fix a house there as otherwise
there was no necessity for Kangasabapathy (A-7) to go to
Delhi. From the notebook (MO-159) and diary (MO-180) of
Sivarasan payments made to Kangasabapathy (A-7) and Athirai
(A-8) are recorded. Kangasabapathy (A-7) came back from
Delhi on 30.5.1991. In spite of the advice of Jayakumari
(PW-109) he did not get his name registered with the police
as refugee from Sri Lanka. It was said that this was on
account of his fear of exposure of his identity. When
Jayakumari (PW-109) asked Kangasabapathy (A-7) about
Sivarasan whose photograph had been published in the
newspapers he told her that it was her imagination and
Sivarasan was not involved. He told Jayakumari (PW-109)
that if she betrayed Kangasabapathy (A-7) and Athirai (A-8)
God will not forgive her. There is a wireless message
(Exh.P-407) from Sivarasan to Pottu Amman dated 14.6.1991
where Sivarasan informed Pottu Amman that there was no news
of Kangasabapathy (A-7), who had gone to Delhi. Similarly
when P. Thirumathi Vimala (PW-62) asked Athirai (A-8) about
Sivarasan whose photo had been published, she said that
Sivarasan was not connected with the assassination of Rajiv
Gandhi and that he was a newspaper reporter and that he
might have gone to Sriperumbudur to cover the public meeting
and his photo might have been published by mistake.
Kangasabapathy (A-7) and Athirai (A-8) went to New Delhi by
train on 1.7.1991. They were seen off by Santhan (A-2)
where they were arrested. Prosecution has not examined
Vanan with whom Vijayanandan (A-5) had also stayed and no
explanation is forthcoming as to why it was not done. From
the facts narrated above prosecution seeks to draw inference
that both Kangasabapathy (A-7) and Athirai (A-8) were
members of the conspiracy. It is difficult to reach any
such conclusion. The evidence only shows their association
with Sivarasan and nothing more. Charges under Section 3(3)
and 3(4) of TADA against Kangasabapathy (A-7) and Athirai
(A-8) fail and they like other co-accused are acquitted of
these charges. There is nothing on the record to show that
Kangasabapathy (A-7) and Athirai (A-8) went to Delhi in
order to fix a hide out for screening the accused involved
in the assassination of Rajiv Gandhi. Charge under Section
212 against both of them must also fail and they are
acquitted. However, charge punishable under Section 14 of
the Foreigners Act, 1946 is sustained against both of them
as they clandestinely came to India through illicit channels
without any valid travel document. Their conviction and
sentence under Section 14 of the Foreigners Act is upheld.
Robert Payas (A-9)
——————-
Jayakumar (A-10)
—————-
Shanthi (A-11)
————–
Robert Payas (A-9) and Jayakumar (A-10) are Sri
Lankan Tamils. Shanthi (A-11) is Indian Tamil, married to
Jayakumar (A10). Wife of Robert Payas (A-9) is the sister
of Jayakumar (A10). From the confession of Robert Payas
(A-9) and other evidence the prosecution seeks to contend
that :-
a) he had knowledge about the conspiracy to
kill Rajiv Gandhi;
b) since Shanthi (A-11) was an Indian Tamil
this group was sent by Pottu Amman to go to Tamil
Nadu to fix a house for Sivarasan and other members
of the conspiracy to accomplish the object of
conspiracy inasmuch as Robert Payas’s (A-9) one and
half months son had been killed in an action by IPKF
and he had developed great hatred towards IPKF and
Rajiv Gandhi. He viewed Rajiv Gandhi as responsible
for his sufferings and of all other Tamilians in Sri
Lanka by IPKF;
c) this group of Robert Payas (A-9), Jayakumar
(A-10) and Shanthi (A-11) was allowed to come to
India without paying any tax to LTTE as they had
agreed to take houses at Madras to accommodate LTTE
militants to accomplish the object of conspiracy;
d) they came to India in the guise of refugees
but left the refugee camp and immediately came to
Madras; e) Porur House was taken in the name of
Jayakumar (A-10) where wireless set was installed by
Kanthan and Nishanthan, who were communicating
through this wireless set with LTTE headquarters in
Jaffna;
f) Murugan (A-3) was communicating with LTTE
headquarters through this wireless set;
g) Robert Payas (A-9) was associated with
Sivarasan closely with a view to achieve the object
of conspiracy as Sivarasan was meeting all the
expenses of Robert Payas (A-9);
h) Porur House was used for accommodating LTTE
militants, who came to India for accomplishing the
object of conspiracy;
i) Robert Payas (A-9) burst crackers on
22.5.1991 after the assassination of Rajiv Gandhi;
j) while staying in his house he was anxiously
waiting for the news from Sivarasan on 23.5.1991;
k) his association with Sivarasan was continued
even after assassination of Rajiv Gandhi;
l) Shankar (A-4) tried to contact him on phone
on 23.5.1991 though without success; and
m) on 27.5.1991 Robert Payas’s (A-9) family
with Santhan (A-2) went to Trichendur to evade
arrest. They took bus tickets in assumed names but
did not stay there and came back to Madras.
From all these circumstances even if taken to be
correct it is difficult to conclude that Robert Payas (A-9)
was member of the conspiracy. His association with
Sivarasan or even his knowledge about the conspiracy cannot
make him a conspirator. It is the agreement which is the
sine qua non of the offence of conspiracy. Suspicion
howsoever strong does not take the place of proof. Wireless
messages are transmitted and received in coded language. It
is no body’s case that Robert Payas (A-9) knew the nature or
the contents of the messages. It must not be lost sight of
that LTTE had various activities and all LTTE men were not
necessarily involved in achieving the object of conspiracy.
Evidence shows that other LTTE activists who had come to
India were also engaged in arranging houses for various
purposes like housing the injured LTTE cadre, storing of
medicines, etc.
In the case of Jayakumar (A-10) it is alleged that
he fixed a house in Kodungiyar for his family to stay which
was taken in the name of Ramaswamy, father of Shanthi
(A-11). This house was in fact for the stay of Sivarasan.
It is alleged by the prosecution that it could be inferred
that Jayakumar (A-10) and Shanthi (A-11) were members of the
conspiracy having the object to kill Rajiv Gandhi from the
following circumstances that:-
a) they were selected by Pottu Amman along with
Robert Payas (A-9) to go to India to hire houses for
the stay of LTTE militants and they did not pay any
tax to LTTE for coming to India;
b) after Jayakumar (A-10) had taken a separate
house in fact for the stay of Sivarasan, he in the
first week of May, 1991 brought Subha, Dhanu and
Nero to that house;
c) Sivarasan was meeting the expenses of
Jayakumar (A-10) since Jayakumar (A-10) and Shanthi
(A-11) were not having any income;
d) Sivarasan paid Rs.20,000 as advance for
renting a shop in the name of Shanthi (A-11) for her
to run a coffee grinding shop. The machine was
purchased for Rs.15,000/-, payment of which was also
made by Sivarasan. He also made payment for
registration of a telephone under OYT scheme in the
shop in the name of Shanthi (A-11) to be used for
conspiratorial work; e) Jayakumar (A-10) and Shanthi
(A-11) were aware of “the dangerous mission” for
which Sivarasan had come to India;
f) Jayakumar (A-10) would have definitely told
his wife Shanthi (A-11) about the purpose for which
Sivarasan, Subha and Dhanu had come to the house;
g) even having the knowledge that Subha and
Dhanu had been brought by Sivarasan with the
planning of an assassination Jayakumar (A-10) and
Shanthi (A-11) still continued to associate with
Sivarasan and accommodated him in their house;
h) it was in the house of Jayakumar (A-10) that
Sivarasan changed his dress to white kurta-pyjama
and from where he went to the house of Vijayan
(A-12) which was nearby to pick up Subha and Dhanu
before going to Sriperumbudur;
i) before that a day or so earlier Shanthi
(A-11) had stitched a cloth pouch for concealing the
pistol of Sivarasan;
j) it was in the house of Jayakumar (A-10) on
7.5.1991 that Sivarasan informed Santhan (A-2) that
he was going to help two LTTE tigresses at
Sriperumbudur to kill Rajiv Gandhi;
k) when Sivarasan left the house of Jayakumar
(A-10) on 21.5.1991 for Sriperumbudur Santhan (A-2)
was present in the house;
l) Jayakumar (A-10) and Shanthi (A-11)
continued to associate with Sivarasan even after the
assassination of Rajiv Gandhi;
m) on 22.5.1991 Sivarasan, Subha and Nalini
(A-1) came to the house of Jayakumar (A-10) when he
told Jayakumar (A-10) that the job was done and that
Rajiv Gandhi was murdered by Dhanu;
n) even after having come to know that Dhanu
had killed Rajiv Gandhi by becoming human bomb
Jayakumar (A-10) and Shanthi (A-11) accommodated
Sivarasan, Subha and Nalini (A-1) in their house;
o) after the assassination of Rajiv Gandhi
Jayakumar (A-10) and Sivarasan dug a pit in the
kitchen in the house and concealed arms, ammunitions
and other articles and things belonging to
Sivarasan;
p) it is only because Jayakumar (A-10) was
involved in the assassination of Rajiv Gandhi along
with Sivarasan, Subha and Dhanu that he helped
Sivarasan in concealing the incriminating articles;
and
q) Shanthi (A-11) would certainly have known
all this as the pit was dug in the kitchen where she
must have been working all the time.
There is nothing on record to show that Jayakumar
(A-10) and Shanthi (A-11) knew of the “dangerous mission” or
for whose assassination Subha and Dhanu were brought by
Sivarasan. True the couple was in dire financial needs and
with the promise of financial help and to start some
business in India away from the turmoil in Sri Lanka they
agreed to come to India and to hire a house for LTTE
militants to stay and they did rent a house where Sivarasan
could stay. But they did not know what Sivarasan was upto.
From all these circumstances it is difficult to
infer any agreement to make Robert Payas (A-9), Jayakumar
(A-10) and Shanthi (A-11) as members of the conspiracy
having the object to kill Rajiv Gandhi. As a matter of fact
there is hardly any circumstance against Shanthi (A-11) to
make her a member of the conspiracy. These accused may have
a strong feeling against Rajiv Gandhi and they may have
strong suspicion that Sivarasan, Subha and Dhanu had come
for some dangerous mission but there is no evidence to infer
that that would make them members of the conspiracy. It is
correct that Jayakumar (A-10) harboured Sivarasan, Nalini
(A-1) and Subha after having come to know their involvement
in the assassination of Rajiv Gandhi but from that again it
cannot be inferred that he was a member of the conspiracy.
No charge can be levied against Shanthi (A-11) of harbouring
merely because she was living in the house with her husband
Jayakumar (A-10). Charges under Section 3(3) and Section
3(4) of TADA against Robert Payas (A-9), Jayakumar (A-10)
and Shanthi (A-11) are not made out and their conviction and
sentence under these charges are set aside. Charge under
Section 212 IPC is, however, made out against Jayakumar
(A-10) but not against Shanthi (A-11). She is acquitted of
this charge while conviction and sentence of Jayakumar
(A-10) is maintained. Jayakumar (A-10) and Shanthi (A-11)
had also been charged for an offence punishable under
Section 25(1-B)(a) of the Arms Act, 1959 as they were found
in unauthorized possession of arms and ammunition without a
valid licence, concealed in a pit dug in the kitchen in the
house of Shanthi (A-11). No such charge can be fastened on
Shanthi (A-11) though it has to be upheld against Jayakumar
(A-10). His conviction and sentence, therefore, under
Section 25(1-B)(a) of Arms Act is maintained. Shanthi
(A-11) is acquitted of the charge of offence under Section
25(1-B)(a) of the Arms Act and her conviction and sentence
set aside.
Vijayan (A-12)
—————
Selvaluxmi (A-13)
—————–
Bhaskaran (A-14)
—————-
Vijayan (A-12) is Sri Lankan Tamil and a helper of
LTTE. Selvaluxmi (A-13) is his wife and Bhaskaran (A-14) is
the father of Selvaluxmi (A-13). Selvaluxmi (A-13) and
Bhaskaran (A-14) are Indian Tamils. Vijayan (A-12) has made
a confession. According to prosecution physical
manifestation of their being members of criminal conspiracy
was when they came to India on 12.9.1990 and were sent by
Sivarasan at the instance of Pottu Amman. They came to
India without paying any tax to LTTE as they had agreed to
take a house on rent to accommodate LTTE militants coming to
India to accomplish the object of conspiracy. They came to
India in the guise of refugees. While they were staying at
refugee camp at Tuticorin Sivarasan met them there. In
April, 1991 Vijayan (A12) was directed by Sivarasan to go to
Madras and to fix a house in an secluded place on the
outskirts of Madras. As per direction Vijayan (A-12) rented
a house. Vijayan (A-12), Selvaluxmi (A-13) and Bhaskaran
(A-14) moved in that house in the last week of April, 1991.
All the expenses for paying advance rent, etc. were met by
Sivarasan. On 2.5.1991 Sivarasan brought Nero, Subha and
Dhanu to this house. Arivu (A-18) purchased a 12 volt car
battery on 3.5.1991 for operating the wireless set installed
in the house. With this Nero started communicating with the
LTTE leaders in Jaffna. This wireless station installed in
the house of Vijayan (A-12) is of Sivarasan being station
No. 910 and was communicating with Station No. 91 in
Jaffna of Pottu Amman. Thus the prosecution alleges that
the house of Vijayan (A-12) was used by Sivarasan to keep
informed LTTE leaders in Jaffna through wireless messages as
to the progress made by him in the execution of the object
of conspiracy. Purchase of two cycles by Vijayan (A-12) is
also being taken as part of the conspiracy as these were
used by Subha, Dhanu and others for meeting the members of
the conspiracy. While Sivarasan stayed in the house of
Jayakumar (A10) Subha and Dhanu were staying in the house of
Vijayan (A-12). As to why Subha and Dhanu were staying in
the house of Vijayan (A12) it was said that it was on
account of the fact that both Selvaluxmi (A-13) and
Bhaskaran (A-14) were Indian Tamils and as such stay of
Subha and Dhanu would not raise any suspicion in the minds
of the neighbours. On 16/17.5.1991 Vijayan (A-12),
Sivarasan and Nero on the instruction of Sivarasan had dug a
pit in the kitchen in the house of Vijayan (A-12) for the
purpose of concealing the wireless set, its accessories and
other materials used by Sivarasan. This showed according to
the prosecution that Vijayan (A-12), Selvaluxmi (A-13) and
Bhaskaran (A-14) were not genuine refugees and the conduct
of Vijayan (A-12) would show his knowledge of the object of
conspiracy and the purpose for which Subha and Dhanu were
brought to India by Sivarasan. It is also alleged that the
fact of concealment of wireless set in a pit dug in the
kitchen could not have been done without the knowledge of
Selvaluxmi (A-13) who used to cook food for her family and
for Subha and Dhanu. On 21.5.1991 Sivarasan came to the
house of Vijayan (A-12) and asked Nero to send the wireless
message to Jaffna. He also gave instructions to Subha and
Dhanu and left the house. At about 12.30 p.m. Sivarasan
dressed in a white kurtapyjama came and took Subha and Dhanu
with him. When Sivarasan asked Vijayan (A-12) to bring an
auto-rikshaw for him, Subha and Dhanu to go, he specified
A-12 not to bring the auto-rikshaw near the house and this
was done so that the house where they were staying be not
identified. Prosecution then alleges that on 21.5.1991
Vijayan (A-12), Selvaluxmi (A-13) and Bhaskaran (A-14) were
aware that Sivarasan, Subha and Dhanu had gone for attending
Rajiv Gandhi’s meeting at Sriperumbudur. On 22.5.1991
Sivarasan came to the house of Vijayan (A-12) and told him
that “the work was finished and that Rajiv Gandhi had been
killed”. This has come in the confession of Vijayan (A-12).
Prosecution poses a question as to why Sivarasan should tell
Vijayan (A-12) that the work was finished and provides the
answer that it could be so only because Vijayan (A-12) was
aware of the object of conspiracy and he was anxiously
waiting for the result from Sivarasan and also that he was
fully aware that Rajiv Gandhi was killed by Dhanu by
becoming a human bomb. The fact that Vijayan (A-12),
Selvaluxmi (A-13) and Bhaskaran (A-14) continued to be
associated with Sivarasan and Subha even after the
assassination of Rajiv Gandhi and accommodated them would be
another circumstance to show their knowledge about the
object of conspiracy. They are also guilty of having
harboured Sivarasan and Subha knowing fully well that they
were the persons involved in the killing of Rajiv Gandhi.
After the assassination Sivarasan was staying in the house
of Vijayan (A-12) along with Subha and regularly sending
messages to Pottu Amman through wireless explaining the
developments. Association of Bhaskaran (A-14) is also
alleged but this did not end with the harbouring of
Sivarasan and Subha as he made efforts to get another
accommodation for the hiding of Sivarasan and Subha for
which he sought the help of his relative N. Chokkanathan
(PW-97). It is also the case of the prosecution that
Bhaskaran (A-14), who was all along staying in the house of
Vijayan (A-12) and Selvaluxmi (A-13), was also fully aware
that Sivarasan, Subha and Dhanu had gone to Sriperumbudur
and killed Rajiv Gandhi and when particularly Dhanu did not
return. Relying on the confession of Vijayan (A-12) lastly
the prosecution said that one or two days after 23.6.1991
Santhan (A-2) came with deceased accused Suresh Master and
took Sivarasan and Subha. On 23.6.1991 Vijayan (A12),
Selvaluxmi (A-13) and Bhaskaran (A-14) went to Tuticorin and
again returned to Madras after a week. While Vijayan (A-12)
and Bhaskaran (A-14) were arrested on 8.7.1991 Selvaluxmi
(A-13) was arrested on 16.5.1992.
We have carefully gone through the evidence against
Vijayan (A-12), Selvaluxmi (A-13) and Bhaskaran (A-14) and
the submissions of the prosecution as to how they are
members of the conspiracy with the object to kill Rajiv
Gandhi. The evidence at the most merely shows that they
associated with Sivarasan. The evidence that they had
knowledge of the conspiracy is lacking. Their knowledge
about the murder of Rajiv Gandhi by Sivarasan, Subha and
Dhanu was acquired by them only after Rajiv Gandhi was
killed. As we have repeatedly said in any case mere
knowledge of the existence of conspiracy is not enough. One
has to agree to the object of conspiracy to be guilty of the
offence under Section 120A IPC. Vijayan (A-12) would not
know the nature of the messages which were transmitted or
received from the wireless set installed in his house as all
these were in coded language. Two code sheets were given by
Murugan (A-3) to Padma (A-21) to be kept in safe custody.
Vijayan (A-12), Selvaluxmi (A-13) and Bhaskaran (A-14) have
been charged for offence under Section 3(3) of TADA and have
been jointly charged for offence under Section 3(4) TADA but
these charges must fail and they are acquitted of these
charges. Then Vijayan (A-12), Selvaluxmi (A-13) and
Bhaskaran (A-14) are charged for an offence under Section
212 IPC for having harboured Sivarasan Subha and Nero in
order to screen them from legal punishment knowing that they
had committed murder of Rajiv Gandhi and others. They all
have been convicted and sentenced. Vijayan (A-12) and
Selvaluxmi (A-13) are also charged for offence under Section
6(1A) of Wireless Telegraphy Act, 1933 for having in
unauthorised possession of unlicensed wireless transmitter
used for transmitting messages by Sivarasan and Nero using
code sheets for such transmission to other conspirators
residing in Sri Lanka, namely, absconding accused
Prabhakaran and Pottu Amman and they have been convicted and
sentenced of this offence. Though in our view Vijayan
(A-12) and Bhaskaran (A-14) have been rightly convicted and
sentenced under these charges but these charges cannot stand
against Selvaluxmi (A-13). All members of the household
cannot be charged like this without more. A-13, being the
wife of A-12, was living with her husband A-12 and merely on
that account knowledge and intention cannot be atributed to
her, particularly when no overt act is alleged against her.
She is acquitted of all these charges and her conviction and
sentence set aside.
Shanmugavadivelu (A-15)
———————–
Shanmugavadivelu (A-15) is a Sri Lankan Tamil. He
is living in India since 1987. As to how he was a member of
the conspiracy with the object to kill Rajiv Gandhi the
prosecution relies on the following circumstances:-
1. From the papers seized from Ruben (A-6) at Jaipur on
20.6.1991 in one of the folios the name ‘Thambi Anna’ is
written with telephone number 864249, which in fact is the
telephone number of Shanmugavadivelu (A-15).
2. Shanmugavadivelu (A-15) was known to Santhan (A-2)
and Sivarasan in early 1990 when Shanmugavadivelu (A-15)
helped Santhan (A-2) to get admission in Madras Institute of
Engineering Technology.
3. When Sivarasan came to India in a group of nine on
1.5.1991 he brought a letter dated 27.4.1991 (Exh.P-209)
addressed to P. Thirumathi Vimala (PW-62) from her mother.
To locate the house of P. Thirumathi Vimala (PW-62)
Shanmugavadivelu (A15) took Santhan (A-2) and Sivarasan to
her house in the first week of May, 1991. In his confession
Shanmugavadivelu (A-15) said that P. Thirumathi Vimala
(PW62) was teacher of his son in a school and was at that
time living in the same colony. P. Thirumathi Vimala
(PW-62) says that Shanmugavadivelu (A-15) was her distant
relative and came from the same place in Sri Lanka.
4. Arrival of Santhan (A-2) to India in May, 1991 was
known to Shanmugavadivelu (A-15) even in April, 1991 and
that would be so from the statement of P. Veerappan
(PW-102) when Shanmugavadivelu (A-15) approached him towards
the end of April, 1991 to send Santhan (A-2) abroad.
Further that Shanmugavadivelu (A-15) represented that
Santhan (A-2) was Indian national when he knew that he was a
Sri Lankan Tamil.
5. Both P. Veerappan (PW-102) and Vamadevan (PW-114)
have stated that they demanded Rs.80,000/from
Shanmugavadivelu (A-15) for sending Santhan (A-2) abroad.
6. During the trial in the Designated Court, Santhan
(A-2) filed an application for return of the amount of
Rs.80,000/- paid by him through Shanmugavadivelu (A-15) to
P. Veerappan (PW-102). On this application
Shanmugavadivelu (A-15) made an endorsement that he had no
objection to the return of said amount to Santhan (A-2).
7. Shanmugavadivelu (A-15) was keeping money given to
him by Santhan (A-2) and giving him back as and when
required by him. That was before the assassination of Rajiv
Gandhi.
8. Even after the photo of Rajiv Gandhi was published
in the newspaper in connection with the murder of Rajiv
Gandhi Shanmugavadivelu (A-15) continued to associate with
Santhan (A-2) who was close associate of Sivarasan. One
week after the murder of Rajiv Gandhi Santhan (A-2) came to
Shanmugavadivelu (A-15) and took Rs.3,10,000/- from him.
One day he again came and took Rs.40,000/leaving the balance
amount with Shanmugavadivelu (A-15). By this time photo of
Sivarasan was published in the newspapers and when
Shanmugavadivelu (A-15) inquired from Santhan (A-2) about
Sivarasan he told him not to worry about Sivarasan and left.
On this count it is alleged that Shanmugavadivelu (A-15) was
acting as financier of the LTTE organization.
9. Athirai (A-8) was regularly visiting
Shanmugavadivelu (A-15) which proves her association with
Shanmugavadivelu (A-15), Santhan (A-2) and Sivarasan.
In his confession Shanmugavadivelu (A-15) does not
talk of the fact that he approached P. Veerappan (PW-102)
and Vamadevan (PW-114) for sending Santhan (A-2) abroad. It
is wrong on the part of the prosecution to allege on the
basis of evidence that Athirai (A-8) had been regularly
visiting Shanmugavadivelu (A-15). There is no such
evidence. There is nothing in the evidence to suggest even
remotely that when Santhan (A-2) asked Shanmugavadivelu
(A-15) to keep certain amount with him and took that amount
back on certain dates Shanmugavadivelu (A-15) had even an
inkling that there was any conspiracy afoot or that Santhan
(A2) and Sivarasan were members of that conspiracy. It is
difficult to accept the prosecution case that arrival of
Santhan (A-2) was known to Shanmugavadivelu (A-15) even
before his arrival in India. When P. Veerappan (PW-102)
said that it was in the end of April, 1991 that
Shanmugavadivelu (A-15) approached him it could be 1st week
of May, 1991 as well. P. Veerappan (PW-102) was not
keeping any record of the visit of Shanmugavadivelu (A-15)
to him and his statement in court was recorded years later.
It appears to us that prosecution is looking at every
circumstance with the proverbial jaundiced eye. From what
the prosecution alleges no case whatsoever of
Shanmugavadivelu (A-15) being member of the conspiracy has
been made out. We do not find any basis in the prosecution
to prosecute Shanmugavadivelu (A-15) for the offence alleged
against him. Rather evidence shows his and his wife’s
hatred for LTTE and its men. Apart from the charge of
conspiracy Shanmugavadivelu (A-15) has also been charged for
offence under Section 3(3) of TADA which again stands failed
against him. He is acquitted of all the charges and his
conviction and sentence set aside.
Ravi (A-16)
————
Suseendran (A-17)
—————–
Following circumstances have been alleged by the
prosecution to make Ravi (A-16) and Suseendran (A-17)
members of the conspiracy :-
1. Both Ravi (A-16) and Suseendran (A-17) though
Indian Tamils, became strong LTTE activists. Ravi
(A-16) had been a frequent visitor to Sri Lanka to
meet LTTE leaders there. Because of the atrocities
committed by IPKF both developed hatred against it.
2. Ravi (A-16) was indoctrinated by Pottu Amman,
who asked him to go to India and make arrangements
for initiating armed revolution in Tamil Nadu. Ravi
(A-16) involved Suseendran (A-17) in his attempt to
start armed revolution with the support of LTTE.
3. Suseendran (A-17) started collecting youths and
they were taken to Jaffna for training by LTTE for
the purpose of constituting a force for armed
revolution in India.
4. Once when in Sri Lanka, Ravi (A-16) was
introduced to Sivarasan by Pottu Amman, who told him
that he should keep close contacts with Sivarasan.
Pottu Amman also made reference to an important
event that was going to take place in Tamil Nadu for
which he said role of Ravi (A-16) should be a
prominent one.
5. While Ravi (A-16), Suseendran (A-17) and
Sivarasan were waiting in Sri Lanka for a boat to go
to India, Ravi (A-16) pointedly asked if it was
Rajiv Gandhi, Sivarasan did not give any reply
directly but Sivarasan had uttered words in such a
fashion as to confirm the suspicion of Ravi (A-16)
that target was Rajiv Gandhi.
6. Ravi (A-16) was in touch with Sivarasan, who
also provided finance to him.
7. Ravi (A-16) was also given the task of finding
airport security by Sivarasan on the arrival of a
VIP there. In March, 1991 Ravi (A-16) asked
Sivarasan that three months had gone by when they
arrived from Sri Lanka but nothing has been done
about the work mentioned by Pottu Amman. Reply of
Sivarasan was “we should not go in search of target
and that the target should come to us” and further
“it may take place in near future if election is
declared”. 8. On 10.5.1991 Ravi (A-16) was at
Kodiakkarai where Murugan (A-3) also came and
another LTTE helper Chokkan was also present. When
Chokkan asked Murugan (A-3) in presence of Ravi
(A-16) as to “why the work of Sivarasan has not yet
been completed”. To this Murugan (A-3) answered
“how could that not be completed. It has to take
place”.
9. On the night of 21.5.1991 Ravi (A-16) was
sleeping in the hut opposite to the house of
Shanmugham (DA) at Kodiakkarai. In the mid night he
was told by a servant of Shanmugham that Rajiv
Gandhi had died in a bomb blast in Madras and with
him 30 others also died and that a message has been
received that Shanmugham and others should not
remain there.
10. Ravi (A-16) and Suseendran (A-17) harboured
Subha and Sivarasan after assassination of Rajiv
Gandhi knowing that they had committed the offence
of murder. Ravi (A-16) was making all attempts for
Sivarasan and Subha to escape from India after the
assassination of Rajiv Gandhi.
11. Ravi (A-16) went to Sri Lanka in September,
1991 and came back with arms and ammunition and
other articles given to him by Pottu Amman. Some of
the arms and ammunition he handed over to Suseendran
(A-17).
From all these factors prosecution seeks to infer
that Ravi (A-16) and Suseendran (A-17) had knowledge of the
object of conspiracy, had agreed to the same and were thus
members of the conspiracy. At one point of time Ravi (A-16)
in his confession did say that he had a strong suspicion
that the target was Rajiv Gandhi but that would certainly
not make him a member of the conspiracy. In wireless
message dated 7.5.1991 sent by Sivarasan to Pottu Amman he
categorically stated that only three persons, namely, he,
Subha and Dhanu knew about the object of conspiracy.
Association, however, strong of Ravi (A-16) with Sivarasan
and between Ravi (A-16) and Suseendran (A-17) could not make
them members of the conspiracy without more.
As regards attempts of Ravi (A-16) and Suseendran
(A-17) for creation of a separate armed force in Tamil Nadu
they have already been tried in CC 7/92 in the Designated
Court No. 2 along with others and acquitted of the charge
of conspiracy but convicted under Section 5 of TADA. The
confession made by Suseendran (A-17) and Ravi (A-16) in CC
7/92 and the charges framed against them were produced
during the course of hearing of this reference and the
position in brief is as under:
In C.C. 7/92 there was a general charge of
conspiracy against 32 accused including Ravi (A-16)
and Suseendran (A-17), who were arraigned as accused
Nos. 2 and 3 in CC 7/92. The charge was of
conspiracy of doing illegal acts, viz., (1) to
create a force in the name of Tamil Nadu Retrieval
Force to separate Tamil Nadu from the Union of India
and to strike terror in the country by threatening
the lawfully established Government and to kill
people who had taken oath to safeguard the
sovereignty, unity and integrity of India; (2) to
instigate and advise people to go and get arms
training in Sri Lanka for preparing plan of
establishing the force and building up of arms and
ammunition having brought them from Sri Lanka
without licence and in contravention of various
enactments in force in India; and (3) to give refuge
to terrorist and in this offence of conspiracy they
did commit various illegal acts under TADA, Arms
Act, Explosive Substances Act, Arms Act, Wireless &
Telegraphy Act, Passport Act and Emigration Act.
Individual charges against Ravi (A-16) were
that (1) he recruited co-accused numbering eight, he
himself went to Sri Lanka, got training in arms
through Pottu Amman, helped in organizing Tamil Nadu
Retrieval Force, assisted co-accused by arranging
houses, setting up wireless sets at Dindigul, was
found in possession of arms and ammunitions, thus
committed various terrorist acts punishable under
TADA; (2) that he along with other co-accused
clandestinely came to India in LTTE boat with bombs
and ammunition; and (3) that he went to Jaffna
without valid passport for getting training in
wireless there.
In the confession made on 12.12.1991 by Ravi
(A16) in that case, he said as under:
In June 1986, he went to Sri Lanka. He was
given training for 3 1/2 months in arms and
ammunition. In August 1987 he is in India in his
uncle’s house at Madipakkam and had joined a school
to continue his studies. He, however, keeps on
going to LTTE office at Adyar and helping Kittu @
Krishankumar, an LTTE activist. He was put in house
arrest in 1988 along with Kittu in a lodge in Madras
Central Prison. Then he was taken to IPKF camp in
Sri Lanka. After his release from there, he met
LTTE leader “Santhan” who was in-charge of
Intelligence Wing who told him that if he could
bring young people from Tamil Nadu, they will be
given training in arms. He gave him letter in
February 1990. He comes back to India to Salem and
meets Kiruban, another LTTE activist. On that
letter being given, he got Rs.50,000/-. He met
Suseendran (A-17) and asked him to recruit persons
for arms training to which Suseendran (A-17) agreed.
With Suseendran (A-17) and eight (8) others, he
again goes to Sri Lanka and they are given training
in arms and ammunition. Since war had started, he
had to stay in Sri Lanka for 5 months. During his
training, he met Pottu Amman, Chief of LTTE
Intelligence Wing who instigated him for armed
revolution. These 10 people, i.e., he, Suseendran
(A-17) and 8 others resolve to form Tamil National
Retrieval Troops under his leadership. He and
Suseendran (A-17) were given training in wireless as
well. In December 1990, he returns to India in LTTE
boat with Suseendran (A-17) and others including
Sivarasan who told him to meet him near Devi Theatre
at Madras. When he met Sivarasan, he gave him
Rs.50,000/-. On various dates Sivarasan gave him a
total sum of Rs.6,00,000/-. He sent more persons
for arms training to Sri Lanka. After the
assassination of Rajiv Gandhi, Sivarasan met him at
his Aunt’s (Logamatha) house at B-72, MI Colony
Phase II, Agasthiya Nagar, Villivakkam. Sivarasan
asked him to protect Suba and to keep her in a safe
place. He sent both of them through Suseendran
(A-17) to Pollachi. He talks of his other
activities. Then he again went to Sri Lanka on
23.8. 1991 when boat arrived from there.
Suseendran (A-17) did not accompany him. He met
Pottu Amman on 28.8.1991. He gave him further arms
and ammunition and also 12 gold biscuits weighing 10
tolas each. He returned to India on 10.9.1991.
These arms and ammunitions were unloaded in two
wooden boxes and two gunny bags. On 12.11.1991
Customs, however, seized those wooden boxes and
gunny bags. He concealed gold biscuits in the bed
room of motherin-law of Charles. six gold biscuits
he gave to Ganesh, an LTTE activist. He asked
Suseendran (A-17) to purchase petrol and diesel. He
describes his further activities in organising the
Force and buying of a Motorcycle etc. He was
arrested on 23.10.1991. Police seized from his
suitcase one 9 mm pistol, 2 magzines, 29 cartridges,
knife and cyanide capsules. On his statement, gold
biscuits concealed by him were recovered.
In his confession also recorded on 12.12.1991,
Suseendran (A-17) said as under :
He met Ravi (A-16) in May 1990 and they
talked about LTTE. Ravi (A-16) asked him if he was
ready to go to Sri Lanka for arms and ammunition
training to which he agreed. Suseendran (A-17)
collected eight (8) more persons and they all 10
went to Sri Lanka. They went to sea-shore by a
Maruti Gypsy and Ambassador car of LTTE. There LTTE
boat was available to go to Sri Lanka. They were
given training in handling of arms and ammunition.
Since war had started, they have to stay in Sri
Lanka for five more months. Pottu Amman had visited
them during their training. This group of 10
resolved to form Tamil National Retrieval Troops and
decided to work under the leadership of Ravi (A-16)
for the purpose of committing terrorist acts in
India and for separation of Tamil Nadu from Indian
Union. He and Ravi (A-16) were given training in
Wireless operation also. In December 1990, they
returned to India along with Sivarasan. Ravi (A-16)
told him to meet at Madras after three days. Ravi
(A-16) gave him Rs.500/- and he went to Pollachi.
When he met Ravi (A-16) he told him to collect more
youngsters to send them to Sri Lanka for arms
training.
He and one Paulraj were at Palani when Rajiv
Gandhi was killed. After four days, he came to
Madras and met Ravi (A-16). Sivarasan was also
there. Sivarasan told Ravi (A-16) and him to keep
safely an LTTE tigress Subha for some days. He
agreed. He went to bus stop and reserved three
tickets for him, Sivarasan and Subha. Then they
left for Trichy and from there to Pollachi. They
stayed at the house of Shanmugasundaram whose wife
is his distant relative. He told them that
Sivarasan and Subha were husband and wife and asked
them to arrange their stay for three days. After
five days Sivarasan and Subha left for Madras. He
told about his other activities and then he said
Ravi (A-16) and others left for Sri Lanka. He
bought petrol and diesel to be sent to Sri Lanka.
Rs.60,000/- were given to him by Paulraj as directed
by Ravi (A-16). He bought 1,000 litres petrol for
Rs.34,800/-. The petrol was to be smuggled to Sri
Lanka. Earlier also, petrol and diesel including
explosives were smuggled to LTTE in Sri Lanka. On
the night of 10.9.1991, Ravi (A-16) and others
arrived in India with two wooden boxes and two gunny
bags filled with arms and ammunition. Ravi (A-16)
asked him to conceal wooden boxes and gunny bags in
the seashore. He again bought petrol. A car was
purchased. When he was in the house of
mother-in-law of Theodre Charless at Dindigul, he
was arrested by the Police. From him one cyanide
capsule, Rs. 30,000/- and some personal articles
were seized.
It would be seen that a charge under Section 212 IPC
for harbouring Subha and Sivarasan could also have been
framed against Ravi (A-16) and Suseendran (A-17) but that
was not done. Question arises if provision of Section 300
of the Code applies that bars trial of Ravi (A-16) and
Suseendran (A-17) for the same offences in the present case.
Ravi (A-16) and Suseendran (A-17) have been
separately charged in the present case for offence under
Section 3(3) and Section 3(4) of TADA. These charges fail
against them like against other co-accused and they are
acquitted of the same. Ravi (A-16) and Suseendran (A-17)
have also been separately charged for offence under Section
212 IPC and have been convicted and sentenced. Similarly
they have been separately charged for offence under Section
5 of TADA and convicted and sentenced. That certainly could
not have been done as in CC 7/92 they have already been
tried for an offence under Section 5 of TADA and convicted
and sentenced. Facts constituting the charge under Section
5 of TADA in CC 7/92 and in the present case are the same.
Conviction of Ravi (A-16) and Suseendran (A-17) in the
present case under Section 5 of TADA is set aside and they
are acquitted of this charge. Also they have been
separately charged under Section 5 of the Explosive
Substance Act and similarly convicted and sentenced. They
have then been charged for an offence punishable under
Section 25 of the Arms Act and convicted and sentenced. Mr.
Natarajan, learned counsel appearing for them, did not press
his argument on the applicability of the provision of
Section 300 of the Code inasmuch as he said that since these
accused have already undergone the period of their sentence
they will not challenge their conviction under the charges
under IPC, Explosive Substance Act, Section 5 of TADA and
Arms Act. In this view of the matter we need not go into
the question if Ravi (A-16) and Suseendran (A17) could have
been tried again for these charges as they have been either
charged or could have been charged in CC 7/92 which was
decided on 23.1.1998. Charges of conspiracy against both of
them and others for constituting a force to separate Tamil
Nadu from the Union of India as to strike terror etc. was
dismissed in CC 7/92.
Now, In the cases of Arivu (A-18), Irumborai (A-19),
Bhagyanathan (A-20), Padma (A-21) and Suba Sundaram (A-22),
following circumstances appear in evidence.
Arivu (A-18)
————
a) Arivu (A-18), an Indian Tamil, joined the LTTE
movement and started his propaganda work for LTTE in India
and was on its pay-roll. He came in contact with
Bhagyanathan (A-20), Haribabu (DA) and he took training in
Suba Studio of Suba Sundaram (A-22).
b) He went to Sri Lanka along with Irumborai (A-19) and
Baby Subramaniam, an LTTE leader, and while there he learnt
about the atrocities committed by IPKF. He developed great
hatred towards Rajiv Gandhi, whom he held to be responsible
for sending IPKF to Sri Lanka.
c) In March, 1991 Arivu (A-18) went to Vellore with
Murugan (A-3) for LTTE work to see Vellore Fort where Sri
Lankan Tamils and LTTE personnel were detained. According
to Arivu (A-18) blasting of Vellore Fort and jail and
releasing of the militants from there was one of the LTTE
acts in India.
d) In April, 1991 on one of his visits to the house of
Padma (A-21) Sivarasan asked Arivu (A-18) if he was prepared
to work for him. Arivu (A-18) agreed to work for Sivarasan.
e) Arivu (A-18) purchased a 12 volt car battery
(MO-209) for the wireless set which Sivarasan was to install
in the house of Vijayan (A-12). Not only the battery but
for installation of wireless station Arivu (A-18) also
bought wire and other articles. While making the purchases
Arivu (A-18) gave his name as Rajan and also a false
address. With this wireless set Sivarasan was contacting
LTTE headquarters in Jaffna in Sri Lanka. This battery was
subsequently recovered from the pit dug in the kitchen of
the house of Vijayan (A-12).
f) Arivu (A-18) purchased a Kawasaki Bajaj Motorcycle
(MO-82) for Sivarasan to facilitate his movements.
g) On 18.4.1991 Arivu (A-18) attended the election
meeting addressed by Rajiv Gandhi and Jayalalitha at Marina
Beach, Madras. Nalini (A-1) and Murugan (A-3) also attended
that meeting.
h) On 7.5.1991 Arivu (A-18) attended the public meeting
of V.P. Singh at Nandanam, Madras where Nalini (A-1),
Subha, Dhanu and Murugan (A-3) were also present. He knew
Subha and Dhanu, who were the lady tigresses from Jaffna and
had been brought by Sivarasan for his job. These two ladies
were moving about with Nalini (A-1). Attending the meeting
of V.P. Singh was a dry run for some future
engagements/acts.
i) After President’s Rule was imposed in Tamil Nadu
there were restrictions placed on the movement of LTTE cadre
in Tamil Nadu. Persons belonging to LTTE cadre went
underground. Arivu (A-18), however, continued his
propaganda work for LTTE with the material that was kept in
a room occupied by Baby Subramaniam in the house of Sankari
(PW-210). These materials were removed by Arivu (A-18) with
the help of Bhagyanathan (A-20) and deceased accused
Haribabu in the month of April, 1991 to the house of
Radhakrishnan (PW231), a friend of Arivu (A-18). These were
subsequently recovered and seized during the course of
investigation and among the articles so recovered there was
one black book (MO-609), which depicted the electric circuit
identical to the electric circuit in the reconstructed
explosive device (IED) (MO-722) used by Dhanu to trigger the
blast which killed Rajiv Gandhi and others. Arivu (A-18) is
a diploma holder in Electronics and Telecommunication
Engineering.
j) During the second week of May, 1991 Arivu (A-18)
purchased two numbers of 9 volt golden power battery
(MO-678) and gave the same to Sivarasan. This battery was
used in the belt bomb by Dhanu and portions thereof were
seized at the scene of the crime. Arivu (A-18) in his
confession admitted that 9 volt battery purchased by him was
used by Sivarasan to kill Rajiv Gandhi. It is in evidence
that components which were left after the blast also
contained pieces of 9 volt cell called golden power which
was the source of power for exploding the device.
k) After it was published in the newspapers on
19.5.1991 about the visit of Rajiv Gandhi to Tamil Nadu for
21.5.1991 and 22.5.1991 a meeting was organized on 20.5.1991
in the house of A-21 though she was not a party to that
meeting. When Arivu (A-18) came to the house of Padma
(A-21) he learnt that Sivarasan had come and had a talk with
Nalini (A-1) and Haribabu. He also came to know that that
talk was regarding the public meeting of Rajiv Gandhi to be
held on the following day at Sriperumbudur. Arivu (A-18)
gave a Kodak colour film roll to Haribabu in the house of
Padma (A-21).
l) Haribabu used the Kodak film in his camera to take
photographs at the scene of crime on 21.5.1991. It has come
in evidence that it was that Kodak colour film which was
used in the camera by Haribabu.
m) After Rajiv Gandhi was killed on 21.5.1991 Arivu
(A-18) on the following day removed his things from the
house of Padma (A-21), like TV, VCR, etc., which were
subsequently recovered and seized. On the night of
21.5.1991 Arivu (A18) had gone to see a movie with
Bhagyanathan (A-20).
n) When Sivarasan came to the house of Padma (A-21) on
23.5.1991 and narrated the happening at Sriperumbudur on
21.5.1991 he sent Arivu (A-18) to the studio of Suba
Sundaram (A-22) to check whether arrangements had been made
for getting the dead body of Haribabu.
o) In his letter (Exh.P-128) written by Trichy Santhan
to Irumborai (A-19) he complained about Sivarasan
associating with him persons like Arivu (A-18) and others.
Conduct of Arivu (A-18) before and after the
assassination of Rajiv Gandhi leaves no one in doubt that he
was member of the conspiracy. It is not necessary for a
conspirator to be present at the scene of the crime to be a
member of the Conspiracy. Mr. Natarajan said that Arivu
(A-18) was merely an errand boy and was following the
instructions of Sivarasan and he himself had no active role
to play. He said Arivu (A-18) bought the car battery and 9
volt golden power battery at the instance of Sivarasan and
so also Kawasaki Bajaj motorcycle. He further argued that
merely on these counts it cannot be said that Arivu (A-18)
had knowledge of the conspiracy and that he himself did not
agree to achieve the object of the conspiracy.
Circumstances rather show that Arivu (A-18) was in the thick
of conspiracy. He knew that to explode the IED power source
would be 9 volt battery and that is why he purchased battery
of that power and which was ultimately used in exploding the
device killing Rajiv Gandhi and others. Mr. Natarajan also
said that the version of Arivu (A-18) that this battery was
used for explosion of the IED was his knowledge derived
after the explosion cannot be accepted. Arivu (A-18) has,
therefore, been rightly convicted for various offences
charged against him by the Designated Court.
Irumborai (A-19)
—————-
a) Irumborai (A-19) was given this name by LTTE. His
original name is Duraisingam.
b) Irumborai (A-19) was assisting Suresh Master (DA) in
the treatment of injured LTTE cadres in Tamil Nadu and other
places. In his confession Irumborai (A-19) narrated
important incidents which took place between him and Trichy
Santhan (DA).
c) Irumborai (A-19) had gone to Jaffna in Sri Lanka
along with Arivu (A-18) and Baby Subramaniam. He returned
in November, 1990 along with Suresh Master and two injured
ladies.
d) Rangam (A-24) had taken a house on rent in March,
1991 in Alwarthirunagar which was used for stay of injured
LTTE care.
e) From the letter dated 7.9.1991 (Exh.P-128) written
by Trichy Santhan to Irumborai (A-19) prosecution seeks to
draw inference that Irumborai (A-19) had prior knowledge
about the killing of Rajiv Gandhi. It is difficult to draw
any such inference from this letter that Irumborai (A-19)
had knowledge of any conspiracy to kill Rajiv Gandhi.
f) Irumborai (A-19) was present in the house at
Bangalore when Sivarasan, Subha and Nero were brought there
hidden in a tanker lorry by Dhanasekaran (A-23), Rangam
(A-24) and Vicky (A-25). Presence of Irumborai (A-19) in
that house was not by any prior arrangement but on account
of his job to look after the treatment of injured LTTE
cadre, who were there. One of such injured cadre was Jamuna
@ Jamila, who had been shifted to Bangalore from Neyveli by
Irumborai (A19) where she was getting treatment for fixing
of an artificial limb on her leg, which she had lost in
battle with Sri Lankan army. Irumborai (A-19) had admitted
Jamuna @ Jameela in Neyveli for the purpose of fixing an
artificial leg. Jamuna was about 16/17 years of age and was
an LTTE tigress. It was at the instance of Suresh Master
(DA) that Jamuna was brought to Bangalore and was in the
house at the time when Sivarasan, Suba and Nero came there.
It was Trichy Santhan (DA) who told Irumborai (A-19) as to
how Sivarasan, Suba and Nero came to Bangalore hidden in a
tanker lorry of Dhanasekaran (A-23). g) When
Irumborai (A-19) learnt from Trichi Santhan in the second
week of May, 1991 about some impending action of LTTE to
kill an important leader he told Suresh Master to inform the
injured LTTE boys to be careful. Vicky (A-25) was arrested
in Coimbatore and accused Dixon died. Since Vicky (A-25)
knew about the place at Indira Nagar, Bangalore, where
Sivarasan, Suba and Nero and about 20-25 injured LTTE cadre
were staying it was decided to arrange a separate house for
Sivarasan, Suba and Nero. Irumborai (A19) took three LTTE
injured boys and left them in a particular house.
h) When Irumborai (A-19) was on his way to Jaffna in
Sri Lanka after arranging a boat he was intercepted by the
Indian Navy and handed over to the Police. Letters
(Exh.P-128 and P129) were recovered from him.
i) Irumborai (A-19) learnt about the death of Rajiv
Gandhi on the morning of 22.5.1991. To him the death of
Rajiv Gandhi seemed to be a brave deed and an act of
revenge.
But then whatever feeling a person may have that
would not make him a member of the conspiracy. Further
apart from the fact that Irumborai (A-19) knew certain
members of the LTTE operating in India but there is no
evidence whatsoever that he had any knowledge of the
conspiracy with the object to kill Rajiv Gandhi. Documents
(Exh.P-128 and P-129) are not admissible in evidence. There
is nothing on record to show that Trichy Santhan (DA) was a
member of the conspiracy to kill Rajiv Gandhi. Rather
evidence shows that he was looking after the injured LTTE
cadre in India and supplying various medicines to Sri Lanka
to support the war efforts of LTTE there. It also cannot be
presumed that since these documents were recovered from
Irumborai (A-19) he knew the contents thereof or that the
contents were correct. The letters were written much after
the object of conspiracy had been achieved and author dead.
Irumborai (A-19) has been charged for offence under Section
3(4) of TADA. This charge against him must fail. He has
also been charged for an offence under Section 212 IPC on
the allegation that he assisted Sivarasan, Subha and Nero in
a house at Indira Nagar to evade their apprehension. He has
then been charged for an offence under Section 12 of
Passport Act having contravened Section 3 of that Act. His
conviction and sentence under these charges have not been
challenged. Though we acquit him of charge of conspiracy to
murder Rajiv Gandhi we confirm his conviction and sentence
under Section 212 IPC and Section 3 of the Passport Act.
Bhagyanathan (A-20)
——————–
Padma (A-21)
————
a) Bhagyanathan (A-20) and Padma (A-21), son and
mother, are Indian Tamils. Nalini (A-1) and Kalyani are
daughters of Padma (A-21). Padma (A-21), who was employed
in Kalyani Nursing Home, was staying in the quarters of the
Nursing Home till January, 1991 when shifted to Royapettah
house.
b) In this house Murugan (A-3), a hard-core LTTE
militant stayed concealing his identity.
c) Bhagyanathan (A-20) purchased LTTE press from Baby
Subramaniam at a very nominal cost. That was in May, 1990.
He had promised to go on printing LTTE publications. He
took training in photography from Suba Studio of Suba
Sundaram (A-22). Haribabu and Arivu (A-18) had also taken
training there. Bhagyanathan (A-20) had been working for
LTTE in Tamil Nadu.
d) Bhagyanathan (A-20) and Haribabu helped Arivu (A-18)
in shifting LTTE material in March, 1991 from the house of
Sankari (PW-210). In this material there was one black book
in three volumes (MO-609). There was also a video cassette
(MO-143) containing the speech of Sivarasan on the occasion
of second death anniversary of LTTE leader Dileepan, who
died while on fast unto death. Bhagyanathan (A-20) was
helping Arivu (A-18) for recording news, telecast on
Doordarshan in Tamil and English and the recorded the
cassettes were sent to Sri Lanka.
e) Murugan (A-3) had introduced Sivarasan to
Bhagyanathan (A20). When Murugan (A-3) wanted the help to
engage a photographer and videographer for covering DGP’s
office in Tamil Nadu, Fort St. George and other places
Bhagyanathan (A-20) introduced him to Haribabu.
f) Bhagyanathan (A-20) was aware that Nalini (A-1),
Murugan (A-3), Arivu (A-18), Sivarasan, Subha, Dhanu and
Haribabu had attended the meeting of V.P. Singh on 7.5.1991
at Nandanam, Madras. He himself did not attend the meeting.
g) On 20.5.1991 Sivarasan, Murugan (A-3), Arivu (A-18)
and Haribabu had come to the house of Padma (A-21). There
is, however, no evidence as to what conversation, if any,
took place at that time and whether Bhagyanathan (A-20)
himself attended the meeting and if so what was his part.
It was on 23.5.1991 when Sivarasan and Nalini (A-1) came to
the house of Padma (A-21) he got narration of the incident
that took place at Sriperumbudur on 21.5.1991.
h) Bhagyanathan (A-20) gave a sum of Rs.1,000/- to
Haribabu’s family for meeting the expenses on account of
death of Haribabu, which money was given by Murugan (A-3).
i) After the death of Rajiv Gandhi Bhagyanathan (A-20)
helped Arivu (A-18) to removed his TV, VCR, etc. and other
LTTE materials from the house of Padma (A-21) to the house
of a friend of Arivu (A-18).
j) Knowing fully well that Sivarasan, Subha, Dhanu,
Nalini (A1) and Haribabu had gone to Sriperumbudur on
21.5.1991 and killed Rajiv Gandhi yet Bhagyanathan (A-20)
engaged a taxi on 25.5.1991 for Nalini (A-1), Murugan (A-3),
Sivarasan Subha and Padma (A-21) to go to Tirupathi. Padma
(A-21), however, was not a willing party initially to go to
Tirupathi but was persuaded to go.
k) When this group returned from Tirupathi on the
following day Bhagyanathan (A-20) allowed Murugan (A-3) to
hide himself in his press. He also brought food from his
house for Murugan (A-3). He also kept Kawasaki Bajaj
Motorcycle (MO-82), which was used by Sivarasan.
l) After the assassination of Rajiv Gandhi Murugan
(A-3) had handed over two code sheets (MO-107 and 108) to
Padma (A-21) and asked her to keep them in safe custody.
Padma (A-21) in turn handed over those two code sheets to
her colleague in the nursing home Devasena Raj (PW-73) who
in turn kept those in her locker used for keeping uniform.
Prosecution has alleged that Padma (A-21) was aware of the
importance of the code sheets used by Murugan (A-3) for
communicating with LTTE headquarters in Jaffna. There is,
however, no evidence if Padma (A-21) knew what the code
sheets were about and how she could know their importance.
m) Murugan (A-3) provided financial help to Padma
(A-21), who was in debt with which Padma (A-21) was able to
pay off to her creditors but then that was much before the
date of assassination of Rajiv Gandhi.
n) A wireless message was sent by Sivarasan to Pottu
Amman that Bhagyanathan (A-20) and Padma (A-21) had been
arrested which according to the prosecution would show that
both Bhagyanathan (A-20) and Padma (A-21) were part of the
conspiracy as otherwise there was no necessity for Sivarasan
to send a wireless message.
We do not think all these factors make out any case
against either Bhagyanathan (A-20) or Padma (A-21) that they
were having any knowledge of the conspiracy or knew of the
object of the conspiracy. Pottu Amman did know about Padma
(A-21) and Bhagyanathan (A-20) because of Nalini (A-1) and
the fact that Murugan (A-3) was staying in their house. No
inference of any conspiracy can be drawn from the mere fact
that Sivarasan sent the wireless message about the arrest of
Bhagyanathan (A-20) and Padma (A-21). Moreover mere
association with LTTE hard-core militants or the fact that
those militants turned out to be the persons responsible for
the killing of Rajiv Gandhi would not make Bhagyanathan
(A-20) and Padma (A-21) members of any conspiracy to kill
Rajiv Gandhi. There is nothing unusual in Murugan (A-3)
providing financial help to Padma (A-21) in view of the fact
that he was staying in her house and also his having affair
with Nalini (A-1). Charge of any conspiracy against Padma
(A-21) and Bhagyanathan (A-20) must fail. Charge under
Section 3(3) TADA against both of them also fails. They,
however, have rightly been convicted and sentenced for
offence under Section 212 IPC. Their conviction under
Section 212 IPC and sentence was not challenged by Mr.
Natarajan. Padma (A-21) has also been charged for an
offence under Section 6(1A) of Wireless Telegraphy Act and
found guilty and sentenced. This charge against her was
that she was in possession of two code sheets used by
Murugan (A-3) which was material used for communicating from
India to other conspirators, namely, Prabhakaran and Pottu
Amman in Sri Lanka and those sheets were handed over to
Padma (A-21) for safe custody. We do not think that there
is any evidence to suggest that Padma (A-21) had any
knowledge of the code sheets or what the code sheets were
about. Padma (A-21) was not aware of the contents of the
code sheets or for what purpose these were put to use by
Murugan (A-3). Prosecution also does not tell us the
contents of the code sheets and how these were used by
Murugan (A3). Charge under Section 6(1A) of Indian Wireless
and Telegraphy Act must, therefore, fail.
Suba Sundaram (A-22)
——————–
a) Suba Sundaram (A-22) is owner of Subha News
Photo Services, also known as Suba Studio. Here
Arivu (A-18), Bhagyanathan (A-20), Haribabu and
Ravishankar (PW-151) took training from Suba
Sundaram (A-22). Suba Studio was a meeting point
for LTTE activists. Suba Sundaram (A-22) was in
regular touch with LTTE leaders and was in
correspondence with them. In one of the letters he
described the absconding accused Prabhakaran
“protector of world Tamils Younger brother General
Prabhakaran”. In yet another letter (Exh.P-544) he
criticized the performance of IPKF in Sri Lanka.
b) Haribabu worked in Suba Studio during
1988-90 at a monthly salary of Rs.350/-. Though he
left Suba Studio he continued visiting the studio
regularly.
c) On 21.5.1991 Haribabu first went to
Ravishankar (PW-151) and borrowed camera (MO-1) from
him. At that time he was carrying a parcel
containing a sandalwood garland purchased by him
from Poompuhar Handicrafts that morning. This
garland was subsequently used by Dhanu to go near
Rajiv Gandhi with the pretext of garlanding him.
d) After getting camera (MO-1) Haribabu went to
Subha Studio and thereafter left that place for
going to Sriperumbudur. Prosecution wants us to
infer from this that going of Haribabu to
Sriperumbudur for covering the function of Rajiv
Gandhi was known to Suba Sundaram (A-22).
e) On the night of 21.5.1991 after the blast
Suba Sundaram (A22) was fervently trying to find out
about Haribabu. He was told by T. Ramamurthy
(PW-72) that haribabu had died. Suba Sundaram
(A-22) asked T. Ramamurthy (PW-72) as to whether he
had taken photographs of the incident. Suba
Sundaram (A-22) told T. Ramamurthy (PW-72) that he
could have brought the camera used by Haribabu. To
that T. Ramamurthy (PW-72) replied that a VVIP had
been murdered and all the articles at the scene
might be important material object and it was wrong
to touch them. Suba Sundaram (A-22) again told T.
Ramamurthy (PW-72) that if he could have brought the
camera they could have used the photos inside them.
f) Suba Sundaram (A-22) thereafter contacted K.
Ramamurthy (PW258), President of AICC(I) for seeking
his help to retrieve the camera of Haribabu.
g) Since Suba Sundaram (A-22) was making
strenuous efforts for getting the camera prosecution
says that the sole purpose was to destroy any clue
that the investigating agency might get from the
photographs taken by Haribabu before he died about
the role of LTTE and others in the crime. But then
it must not be forgotten that Suba Sundaram (A-22)
was running a studio and he was keen that he should
get the photographs taken by Haribabu and use them
for his business.
h) Suba Sundaram (A-22) made all attempts to
conceal the identity of Haribabu that he was an LTTE
activist and that he had been engaged by Sivarasan
and others to take the photographs of the incident.
i) Though he was aware that Haribabu had gone
to the public meeting of Rajiv Gandhi and that he
was working for LTTE he got the statement issued by
father of Haribabu V.T. Sundaramani (PW-120)
denying that his son was member of LTTE.
j) Suba Sundaram (A-22) wanted all the material
relating to LTTE lying in the house of Haribabu to
be destroyed so that no one could find the link of
Haribabu with LTTE.
All these factors will not make Suba Sundaram (A-22)
a member of the conspiracy with the object to kill Rajiv
Gandhi. Even his knowledge of conspiracy cannot be inferred
from the circumstances put at highest from the prosecution
point of view. Suba Sundaram (A-22) has been charged for an
offence under Section 3(3) of TADA which charge must fail.
He has also been charged for an offence under Section 201
IPC for which he has been found guilty and convicted and
sentenced. There is no challenge to his conviction under
this charge.
Having thus considered the case of each accused now
charged before us we have to examine what sentence is to be
awarded particularly where charge of murder has been proved
against some of the accused.
In spite of the concession of Mr. Natarajan we have
independently examined the evidence with respect to charges
against each of the accused. We acquit Shanthi (A-11),
Selvaluxmi (A-13) and Shanmugavadivelu (A-15) of all
charges. Their conviction and sentence are set aside.
None of the accused has committed any offence under
Section 3, 4 or 5 of TADA. Their conviction and sentence
under these Sections are set aside.
Conviction and sentence of the accused except,
Nalini (A1), Santhan (A-2), Murugan (A-3) and Arivu (A-18)
under all other charges are maintained. Conviction and
sentence of all the accused under Section 120B IPC read with
all other counts as mentioned in charge No.1 is set aside
except conviction of Nalini (A-1), Santhan (A-2), Murugan
(A-3) and Arivu (A-18) under Section 120B read with Section
302 IPC.
Conviction of Nalini (A-1) under Section 302 IPC
read with Section 34 IPC on various counts is upheld and so
also of Arivu (A-18) under Sections 109 and 302 IPC.
Conviction and sentence of Nalini (A-1) under Section 326
IPC read with Section 34 IPC, Section 324 IPC read with
Section 34 IPC and that of Arivu (A-18) under Sections 109
and 326 IPC and Sections 109 and 324 IPC are maintained.
In view of these discussions Shanthi (A-11),
Selvaluxmi (A13) and Shanmugavadivelu (A-15) are to be
released forthwith. All other accused except Nalini (A-1),
Santhan (A-2), Murugan (A-3) and Arivu (A-18) would also be
entitled to be released forthwith as it was pointed out to
us that they have already undergone imprisonment for a
period of more than the sentence of imprisonment awarded to
them. In case they are not required to be detained in any
other case they shall also be released forthwith.
We confirm the conviction of Nalini (A-1), Santhan
(A-2), Murugan (A-3) and Arivu (A-18) under Section 120B
read with Section 302 IPC.
We have been addressed arguments on the question of
sentence to be passed against the accused which is the
requirement of Subsection (2) of Section 235 of the Code.
Section 354 of the Code deals with the contents of judgment.
Sub-section (3) of Section 354 is relevant. It is as under
:-
“(3) When the conviction is for an offence
punishable with death or, in the alternative, with
imprisonment for life or imprisonment for a term of
years, the judgment shall state the reasons for the
sentence awarded, and, in the case of sentence of
death, the special reasons for such sentence.”
Mr. Natarajan said that in case we hold that Nalini
(A-1), Santhan (A-2), Murugan (A-3) and Arivu (A-18) are
guilty they do not deserve the extreme penalty.
In Bachan Singh vs. State of Punjab (1980 (2) SCC
684) the Constitution Bench of this Court was considering
the constitutional validity of Section 302 IPC. Though
holding that Section 302 IPC and Section 354(3) of the Code
are constitutionally valid this Court referred to the
circumstances both aggravating and mitigating for imposing a
sentence of death. It also made observations on Sections
354(3) and 235(2) of the Code. It will be advantageous to
quote paras 201, 202 and 209 of the judgment which are as
under :-
“201.As we read Sections 354(3) and 235(2) and other
related provisions of the Code of 1973, it is quite
clear to us that for making the choice of punishment
or for ascertaining the existence or absence of
“special reasons” in that context, the court must
pay due regard both to the crime and the criminal.
What is the relative weight to be given to the
aggravating and mitigating factors, depends on the
facts and circumstances of the particular case.
More often than not, these two aspects are so
intertwined that it is difficult to give a separate
treatment to each of them. This is so because
‘style is the man’. In many cases, the extremely
cruel or beastly manner of the commission of murder
is itself a demonstrated index of the depraved
character of the perpetrator. That is why, it is
not desirable to consider the circumstances of the
crime and the circumstances of the criminal in two
separate watertight compartments. In a sense, to
kill is to be cruel and therefore all murders are
cruel. But such cruelty may vary in its degree of
culpability. And it is only when the culpability
assumes the proportion of extreme depravity that
“special reasons” can legitimately be said to
exist.”
202. Drawing upon the penal statutes of the
States in U.S.A. framed after Furman v. Georgia
(33 L Ed 2d 346: 408 US 238 [1972]), in general,
and Clauses 2(a), (b), (c) and (d) of the Indian
Penal Code (Amendment) Bill passed in 1978 by the
Rajya Sabha, in particular, Dr. Chitale has
suggested these “aggravating circumstances”:
Aggravating circumstances: A court may,
however, in the following cases impose the penalty
of death in its discretion :
(a) if the murder has been committed after
previous planning and involves extreme brutality; or
(b) if the murder involves exceptional
depravity; or
(c) if the murder is of a member of any of the
armed forces of the Union or of a member of any
police force or of any public servant and was
committed —
(i) while such member or public servant was on
duty; or
(ii) in consequence of anything done or attempted
to be done by such member or public servant in the
lawful discharge of his duty as such member or
public servant whether at the time of murder he was
such member or public servant, as the case may be,
or had ceased to be such member of public servant;
or
(d) if the murder is of a person who had acted
in the lawful discharge of his duty under Section 43
of the Code of Criminal Procedure, 1973, or who had
rendered assistance to a magistrate or a police
officer demanding his aid or requiring his
assistance under Section 37 and Section 129 of the
said Code.”
“209. There are numerous other circumstances
justifying the passing of the lighter sentence; as
there are countervailing circumstances of
aggravation. “We cannot obviously feed into a
judicial computer all such situations since they are
astrological imponderables in an imperfect and
undulating society.” Nonetheless, it cannot be
over-emphasised that the scope and concept of
mitigating factors in the area of death penalty must
receive a liberal and expansive construction by the
courts in accord with the sentencing policy writ
large in Section 354(3). Judges should never be
bloodthirsty. Hanging of murderers has never been
too good for them. Facts and figures, albeit
incomplete, furnished by the Union of India, show
that in the past, courts have inflicted the extreme
penalty with extreme infrequency — a fact which
attests to the caution and compassion which they
have always brought to bear on the exercise of their
sentencing discretion in so grave a matter. It is,
therefore, imperative to voice the concern that
courts, aided by the broad illustrative guide-lines
indicated by us, will discharge the onerous function
with evermore scrupulous care and humane concern,
directed along the highroad of legislative policy
outlined in Section 354(3), viz., that for persons
convicted of murder, life imprisonment is the rule
and death sentence an exception. A real and abiding
concern for the dignity of human life postulates
resistance to taking a life through law’s
instrumentality. That ought not to be done save in
the rarest of rare cases when the alternative option
is unquestionably foreclosed.”
Judgment in Masalti vs. State of U.P. (1964 (8)
SCR 133) was delivered before the new Code, i.e., Criminal
Procedure Code, 1973 (Act 2 of 1974) came into operation.
40 persons were put on trial before the Additional Sessions
Judge under Section 302 read with Section 149 of the Indian
Penal Code and other sections for committing murder of five
persons with guns. Of them 35 were found guilty and the
Additional Sessions Judge sentenced ten of them, who carried
fire arms, to death and the rest to imprisonment for life.
On a reference to the High Court under Section 374 of the
old Code and also on appeals filed by the convicted persons
High Court acquitted seven of the appellants, concurring
with the findings of the Additional Sessions Judge and
dismissed the appeal of the rest. It confirmed the death
sentences passed on the ten accused. This Court said that
both the trial court and the High Court were agreed that
these sentences of death imposed on ten persons were
justified by the circumstances of the case and by the
requirements of justice. It said that as a mere proposition
of law it should be difficult to accept the argument that
the sentence of death could be ultimately imposed only where
an accused person was found to have committed the murder
himself. This Court then held as under :-
“Whether or not sentences of death should be imposed
on persons who are found to be guilty not because
they themselves committed the murder, but because
they were members of an unlawful assembly and the
offence of murder was committed by one or more of
the members of such an assembly in pursuance of the
common object of that assembly, is a matter which
had to be decided on the facts and circumstances of
each case. In the present case, it is clear that
the whole group of persons belonged to Laxmi
Prasad’s faction, joined together armed with deadly
weapons and they were inspired by the common object
of exterminating the male members in the family of
Gayadin, 10 of these persons were armed with
fire-arms and the others with several other deadly
weapons, and evidence shows that five murders by
shooting were committed by the members of this
unlawful assembly. The conduct of the members of
the unlawful assembly both before and after the
commission of the offence has been considered by the
courts below and it has been held that in order to
suppress such fantastic criminal conduct on the part
of villagers it is necessary to impose the sentences
of death on 10 members of the unlawful assembly who
were armed with fire-arms. It cannot be said that
discretion in the matter has been improperly
exercised either by the trial Court or by the High
Court. Therefore we see no reason to accept the
argument urged by Mr. Sawhney that the test adopted
by the High Court in dealing with the question of
sentence is mechanical and unreasonable.
There are, however, three cases in which we
think we ought to interfere. These are the cases of
accused No.9 Ram Saran who is aged 18; accused No.
11 Asha Ram who is aged 23 and accused No. 16 Deo
Prasad who is aged 24, Ram Saran and Asha Ram are
the sons of Bhagwati who is accused No. 2. Both of
them have been sentenced to death. Similarly, Deo
Prasad has also been sentenced to death. Having
regard to the circumstances under which the unlawful
assembly came to be formed, we are satisfied that
these young men must have joined the unlawful
assembly under pressure and influence of the elders
of their respective families. The list of accused
persons shows that the unlawful assembly was
constituted by members of different families and
having regard to the manner in which these factions
ordinarily conduct themselves in villages, it would
not be unreasonable to hold that these three young
men must have been compelled to join the unlawful
assembly that morning by their elders, and so, we
think that the ends of justice would be met if the
sentences of death imposed on them are modified into
sentences of life imprisonment. Accordingly, we
confirm the orders of conviction and sentence passed
against all the appellants except accused Nos. 9,
11 and 16 in whose cases the sentences are altered
to those of imprisonment for life. In the result,
the appeals are dismissed, subject to the said
modification.”
In Dhananjoy Chatterjee Alias Dhana vs. State of
West Bangal [(1994) 2 SCC 220] this Court said :
“In recent years, the rising crime rate particularly
violent crime against women has made the criminal
sentencing by the courts a subject of concern.
Today there are admitted disparities. Some
criminals get very harsh sentences while many
receive grossly different sentence for an
essentially equivalent crime and a shockingly large
number even go unpunished thereby encouraging the
criminal and in the ultimate making justice suffer
by weakening the system’s credibility. Of course,
it is not possible to lay down any cut and dry
formula relating to imposition of sentence but the
object of sentencing should be to see that the crime
does not go unpunished and the victim of crime as
also the society has the satisfaction that justice
has been done to it. In imposing sentences in the
absence of specific legislation, Judges must
consider variety of factors and after considering
all those factors and taking an overall view of the
situation, impose sentence which they consider to be
an appropriate one. Aggravating factors cannot be
ignored and similarly mitigating circumstances have
also to be taken into consideration.
In our opinion, the measure of punishment in
a given case must depend upon the atrocity of the
crime; the conduct of the criminal and the
defenceless and unprotected state of the victim.
Imposition of appropriate punishment is the manner
in which the courts respond to the society’s cry for
justice against the criminals. Justice demands that
courts should impose punishment befitting the crime
so that the courts reflect public abhorrence of the
crime. The courts must not only keep in view the
rights of the criminal but also the rights of the
victim of crime and the society at large while
considering imposition of appropriate punishment.”
In Bheru Singh s/o Kalyan Singh vs. State of
Rajasthan [(1994) 2 SCC 467] this Court relied on its
observations on the question of sentence made in Dhananjoy
Chatterjee Alias Dhana’s case and then in the case of a writ
said as under :
((SCO LYRIX 6.1
))
“The barbaric, gruesome and heinous type of
crime which the appellant committed is a revolt
against the society and an affront to human dignity.
There are no extenuating or mitigating circumstances
whatsoever in this case nor have any been pointed
out and in our opinion it is a fit case which calls
for no punishment other than the capital punishment
and we accordingly confirm the sentence of death
imposed upon the appellant. The plea of his learned
counsel for mercy is unjustified and the prayer for
sympathy, in the facts and circumstances of the
case, is wholly misplaced. We, therefore, uphold
the conviction and sentence of death imposed upon
the appellant by the courts below for the offence
under Section 302 IPC.”
In Natwarlal Sakarlal Mody vs. The State of Bombay
[(1963) 65 BLR 660 (SC)] this Court said as under :
“While s.239 of the Code of Criminal Procedure
allows a joint trial of persons and offences within
defined limits, it is within the discretion of the
Court to permit such a joint trial or not, having
regard to the circumstances of each case. It would
certainly be an irregular exercise of discretion if
a Court allows an innumerable number of offences
spread over a long period of time and committed by a
large number of persons under the protecting wing of
all-embracing conspiracy, if each or some of the
offences can legitimately and properly form the
subject-matter of a separate trial; such a joint
trial would undoubtedly prolong the trial and would
be a cause of unnecessary waste of judicial time.
It would complicate matters which might otherwise be
simple; it would confuse accused and cause prejudice
to them, for more often than not accused who have
taken part in one of the minor offences might have
not only to undergo the long strain of protracted
trial, but there might also be the likelihood of the
impact of the evidence adduced in respect of other
accused on the evidence adduced against him working
to his detriment. Nor can it be said that such an
omnibus charge or charges would always be in favour
of the prosecution for the confusion introduced in
the charges and consequently in the evidence may
ultimately benefit some of the accused, as a clear
case against one or other of the accused may be
complicated or confused by the attempt to put it in
a proper place in a larger setting. A Court should
not be overzealous to provide a cover of conspiracy
for a number of offences unless it is clearly
satisfied on the material placed before it that
there is evidence to prove prima facie that the
persons who committed separate offences were parties
to the conspiracy and they committed the separate
acts attributed to them pursuant to the object of
the said conspiracy.”
In Payne vs. Tennessee {111 S.Ct. 2597 (91)} the
Supreme Court of United States overruled by majority of 6:3
its earlier two decisions in Booth vs. Maryland (482 U.S.
496) and South Carolina vs. Gathers (490 U.S. 805) and
upheld the admission during capital sentencing of evidence
relating to the victim’s personal characteristics and the
emotional impact of crime on the victim or his family or
friends. Charisse Christopher, her two years old daughter
Lacie, and her three years old son, Nicholas, were brutally
attacked with a butcher knife in their apartment in
Tennessee. Only the son Nicholas survived. The police
arrested Payne and a jury found him guilty of two counts of
first degree murder and one count of assault with intent to
commit murder in the first degree. At the sentencing phase
of trial, the state presented the testimony of the mother of
Charisse Christopher, who explained how Nicholas continued
to be affected by the murders: “He cries for his mom….And
he cries for his sister Lacie.” In addition, during his
closing argument the prosecutor depicted the continuing
impact on Nicholas’s life: “His mother will never kiss him
good night or pat him as he goes off to bed….He doesn’t
have anybody to watch cartoons with him….” The jury then
sentenced Payne to death. The Supreme Court of Tennessee
affirmed the conviction. Despite Booth and Gathers, the
court found the admission of victim impact evidence
“technically irrelevant” but “harmless beyond reasonable
doubt.” The court even applauded the admission of such
evidence and claimed that “It is an affront to the civilized
members of the human race to say that at sentencing in a
capital case, a parade of witnesses may praise…. the
Defendant…. but nothing may be said that bears upon the
character of, or the harm imposed upon, the victims.
Although the Tennessee Supreme Court’s holding rested on a
finding of harmless error, the Supreme Court, upon granting
certiorari, specifically asked the parties to address
whether Booth and Gathers should be overruled, even though
the issue had not been raised in the petition for certiorari
or in its response. In a 6:3 opinion, the Supreme Court
affirmed the Tennessee Supreme Court’s judgment and
explicity overruled Booth and Gathers. Writing for the
majority, Chief Justice Rehnquist noted that Booth and
Gathers were premised on the notion that a capital defendant
should be treated as a “uniquely individual human being”.
This “individualized consideration,” he argued, should not
occur “wholly apart from the crime” the defendant committed.
According to Chief Justice Rehnquist, Booth and Gathers
created an unfairly imbalanced process in which the
defendant may introduce all mitigating personal evidence,
although “the State is barred from…offering ‘a glimpse of
the life’ which the defendant ‘chose to extinguish’.”
(Harvard Law Review – Vol.105).
In R v. Howells and others [(1999) 1 All.ER 50]
Court of Appeal, Criminal Division said that “Court should
always bear in mind that sentences were in almost every case
intended to protect the public, whether by punishing the
offender or reforming him, or deterring him and others, or
all of those things.”
Mr. Natarajan said that Nalini (A-1) got involved
in the conspiracy only to please Murugan (A-3) and to be
close to him, who was her lover. It was Murugan (A-3), who
first indoctrinated her and then used her as a cover. It
was not that any idea to assassinate Rajiv Gandhi had
originated with her and she became party to the conspiracy
only on the day of the incident itself though she might have
suspicion or even knowledge about the same. Mr. Natarajan
further said that Nalini (A-1) did not contribute to the
conspiracy but merely acted as a cover as she was only
obeying the role assigned to her by Sivarasan whom Murugan
(A-3) introduced to her as his boss. It was also submitted
that in India no woman had been hanged since India attained
independence. He said if we look at the criminal, Nalini
(A-1) did not belong to any criminal tribe and that though
there is no evidence about her character but nothing has
been said about her bad antecedents by the Executive Officer
from her office, who appeared as a witness. He said in his
confession Nalini (A-1) had already expressed regret and
repentance and now she is a chastened woman. She is not any
threat or menace to the society. Lastly, he said
considering the future of the girl child, who is adolescent
and born in unfortunate circumstances Nalini (A-1) may be
spared the extreme penalty of death. Santhan (A-2), Mr.
Natarajan said, came to India in the group of nine with
Sivarasan on 1.5.1991 but he had come to India to go abroad.
Since arrangements for his passport and visa could not be
made till then he continued to stay in India. Otherwise, he
would not have been here to be a member of the conspiracy.
About Murugan (A-3) Mr. Natarajan said that he was summoned
to go to Sri Lanka and was on his way there. But since boat
did not arrive from there he had to return to Madras. Had
the boat arrived on time from Sri Lanka Murugan (A-3) would
not have been here during the crucial period culminating in
achieving the object of conspiracy. It was submitted that
both Santhan (A-2) and Murugan (A-3) were not involved in
any policy making for LTTE and were not the perpetrators of
the crime. They acted under the domination of others and do
not deserve the extreme penalty. About Murugan (A-3) Mr.
Natarajan said that he is also father of the girl child.
Arivu (A-18), he said, was under the complete domination of
Sivarasan and did not understand the implications of the
various jobs entrusted to him by Sivarasan. He is a youth
of 20 years having born on 30.7.1971 and does not deserve
extreme penalty for the crime of abetment to murder, being
also a paid employee of LTTE.
It is not that Nalini (A-1) did not understand the
nature of the crime and her participation. She was a
willing party to the crime. We have to see both the crime
and the criminal. Nalini (A-1) in her association with
Murugan (A-3) and others developed great hatred towards
Rajiv Gandhi and wanted to have a revenge. Merely because
Nalini (A-1) is a woman and a mother of the child who was
born while she was in custody cannot be the ground not to
award the extreme penalty to her. She is an educated woman
and was working as a stenographer in a private firm. She
was living alone away from her mother, sister and brother
since April, 1990 and started living in a rented apartment
in Villivakkam from October, 1990. She became friendly to
Murugan (A-3) when she was introduced to him in her office
by her sister Kalyani and Bharathi (PW-233). Before this
date also she was close to some of the LTTE activists. She
developed fondness towards Murugan (A-3) and in fact wanted
to marry him. He, however, declined as he said he was a
committed LTTE activist and as per code of LTTE he could not
marry. They were, however, having sexual relations and when
they returned from trip to Tirupathi after the assassination
of Rajiv Gandhi it was found that Nalini (A-1) was pregnant.
Subsequently while both of them were in custody they were
married from earlier date. It was in July 1991 that she
gave birth to the girl child. When we think of the crime we
find that along with Rajiv Gandhi 15 others also lost their
lives. Many of them were policemen on duty. Fifteen
persons who lost their lives in the bomb blast were: (1)
P.K. Gupta, Personal Security Officer to Rajiv Gandhi, (2)
Latha Kannan, (3) Kokilavani, (4) Iqbal, Superintendent of
Police, (5) Rajaguru, Inspector of Police, (6) Edward
Joseph, Inspector of Police, (7) Ethiraj, Sub Inspector of
Police, (8) Sundararaju Pillai, Police constable, (9) Ravi,
Commando Police constable, (10) Dharman, Police constable,
(11) Chandra, woman police constable, (12) Santhani Begum,
(13) Darryl Peter, (14) Kumari Saroja Devi and (15)
Munuswamy. It is not disputed that these persons died on
account of the bomb blast and others suffered grievous and
simple injuries on that account. What about their families,
one may ask. In the beginning of the judgment we noted that
one small girl Kokila wanted to recite a poem to Rajiv
Gandhi. In one of the photographs she is shown standing
with her mother Latha Kannan next to Dhanu. Both died in
the blast. What about the children, wives and husbands of
those who died? Cruelty of the crime committed has known no
bounds. The crime sent shock waves in the country. General
elections had to be postponed. It was submitted more than
once that principal perpetrators in the present case are
already dead but then for the support which Nalini (A-1),
Santhan (A-2), Murugan (A-3) and Arivu (A-18) afforded for
commission of the crime it could not have been committed.
Each one of these four accused had a role to play. Crime
was committed after previous planning and executed with
extreme brutality. There were as many as two dry runs as to
how to reach Rajiv Gandhi after penetrating the security
cordon. A former Prime Minister of the country was
targetted because this country had entered an agreement with
a foreign country in exercise of its sovereign powers.
Rajiv Gandhi being head of the Government at that time was
signatory to the accord which was also signed by the head of
the Government of Sri Lanka. The accord had the approval of
the Parliament. It was not that Rajiv Gandhi had entered
into the accord in his personal capacity or for his own
benefit. Though we have held that object of the conspiracy
was not to commit any terrorist act or any disruptive
activity nevertheless murder of a former Prime Minister for
what he did in the interest of the country was an act of
exceptional depravity on the part of the accused, an
unparallel act in the annals of crimes committed in this
country. In a mindless fashion not only that Rajiv Gandhi
was killed along with him others died and many suffered
grievous and simple injuries. It is not that intensity of
the belt bomb strapped on the waist of Dhanu was not known
to the conspirators as after switching on the first switch
on her belt bomb Dhanu asked Sivarasan to move away.
Haribabu was so keen to have close-up picture of the crime
that he met his fate in the blast itself. We are unable to
find any mitigating circumstance not to upset the award of
sentence of death on the accused.
This is a case where all these Nalini (A-1), Santhan
(A-2), Murugan (A-3) and Arivu (A-18) deserve extreme
penalty. We confirm the award of sentence of death on them.
We record our appreciation of the assistance given
to us by counsel for the parties. Mr. Natarajan, senior
advocate, led the team for all the accused except one. He
was ably assisted by Mr. Sunder Mohan, Mr. B.
Gopikrishnan, Mr. S. Duraisamy, Mr. V. Elangovan, Mr.
N. Chandrasekharan, Mr. T. Ramdass and Mr. R.
Jayseelan. A heavy burden lay on the shoulders of Mr.
Natarajan. He carried it with aplomb. His presentation of
the case showed his complete mastery on facts and law. It
was a pleasure to hear him, not losing his poise even for
once. He was fair in his submissions conceding where it was
unnecessary to contest. Mr. Siva Subramanium, senior
advocate assisted by Mr. Thanan, who represented the
remaining one accused, rendered his bit to support Mr.
Natarajan. Mr. Altaf Ahmad, Additional Solicitor General,
was not far behind in any way. He had to face an uphill
task defending the sentence of death imposed on all the 26
accused. He in his task was ably assisted by Mr.Jacob
Baniel, Mr. Ranganathan, Mr. P. Parmeshwaran, Mr. A.D.N.
Rao, Mr. Romy Chacko, Mr. T.G.N. Nair, Ms. Meenakshi
Arora, Mr. S.A. Matoo and Mr. Mariaputam, advocates. Mr.
Altaf Ahmad was forthright in his submissions. He presented
his case with learning and assiduity. We express our sense
of gratitude to all the counsel and admire their profound
learning and experience. They did their job remarkably
well.
We would also like to record our appreciation for
the Special Investigation Team (SIT) constituted by the
Central Bureau of Investigation to investigate the case.
Under the stewardship of Mr. D.R. Karthikeyan, SIT did
assiduous work and was able to solve the crime within a
short time. Investigation was meticulous, loose ends tied
to bring out a clear picture of conspiracy and the part
played by each of the conspirators. Members of SIT
performed their job with dedication and determination. They
succeeded in their mission but their only regret perhaps was
that they could not capture Sivarasan alive. We have also a
word of praise for Mr. R.K. Raghavan, who was at the
relevant time Inspector General of Police, Forest Cell
(CID), Madras and was entrusted with the election
arrangements in Chinglepet range. He was on duty at the
time the crime was committed at Sriperumbudur. He
immediately realised the gravity of situation. He stayed on
at the scene of crime, organised relief and ensured that
material evidence was not tempered with. It was he who
found the camera (MO-1) on the body of Haribabu which
provided a breakthrough in the case.
Appeals filed by the accused and the proceeding
submitted by the Designated Court to this Court under
Section 366 of the Code read with Sub-section (6) of Section
20 of TADA are disposed of in the terms mentioned above.