Bombay High Court High Court

In The High Court Of Judicature At … vs Unknown on 16 February, 2010

Bombay High Court
In The High Court Of Judicature At … vs Unknown on 16 February, 2010
Bench: A. B. Chaudhari
    revn14.07.odt                                                            1/21




                                                                            
              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        NAGPUR BENCH, NAGPUR




                                                    
               CRIMINAL REVISION APPLICATION NO.14/2007

    APPLICANT :-        State of Maharashtra through
                        Police Station Officer, Police Station, Kotwali,
                        Nagpur.




                                                   
                              ...V E R S U S...

    NON-APPLICANTS:-    1. Sheikh Ilias Sheikh Yusuf,




                                        
                           Age 19 years, R/o Aksa Nagar,
                           Jalgaon.
                         
                        2. Sheikh Irfan Abdul Rauf,
                           age 21 years, R/o D-40, MIDC,
                           Jalgaon.
                        
                        3. Wakarul Hussen Mujaffar Hussen
                           age 29 years, R/o Dahi Handa Wes,
                           Old City, Akola, Distt. Akola.
          


                        4. Sk. Siddik Sk. Ajij,
                           age 21 years, r/o Aksa Nagar,
       



                           Jalgaon.

                        5. Sk. Shakil Ahmad Abdul Annan,
                           age 27 years, r/o Nasheman Colony,





                           Jalgaon.

                        6. Sharifkhan Sarfarajkhan
                           age 23 years, Near Sunni Masjid,
                           Tambapura, Jalgaon.





                        7. Guljar Ahmad Gulam Wani @ Hasaratbeg
                           @ Hamid Faruque @ Faruque Ali,
                           @ Sashid @ Nazir @ Rafique
                           age about 28 years, R/o Taparwari Pota,
                           Tq. Pattan, P. Stn. Kreyari, Distt.
                           Baramulla (Jammu Kashmir).




                                                    ::: Downloaded on - 09/06/2013 15:37:19 :::
     revn14.07.odt                                                                                 2/21




                                                                                                 
    ---------------------------------------------------------------------------------------------------
                             [Shri S.S. Doifode with Shri A.S. Sonare, APPs for applicant]
                             [Shri A. M. Rizwy, Adv. for non-applicants/respondents]




                                                                         
    ---------------------------------------------------------------------------------------------------

                                             CORAM:- A.B. CHAUDHARI, J.

DATED :- 16.02.2010.

ORAL JUDGMENT

1. The State of Maharashtra, Police Station Officer, Police

Station Kotwali, Nagpur being aggrieved by the common order dated

5.12.2006, below Exh.160 in Session Trial No.84/2002 and below

Exh.75 in Session Trial No.85/2002, passed by the 2 nd Ad-hoc Additional

Sessions Judge, Nagpur has challenged the impugned order, by which

those two applications were allowed in respect of accused Nos.3, 5, 6,

8, 9, 10 and 11 in those trials and consequently, they were discharged.

2. It is the case of the prosecution that accused persons who

are resident of Jalgaon hatched conspiracy in M.I.D.C. area of Jalgaon

by holding meetings to take revenge against Indian Government and

Hindus and had made aggressive speeches and publication in order to

promote hatred between Hindu and Muslim community. They also

enrolled young persons as members of SIMI with a view to send them

after providing training in arms and preparation of bombs in various

parts of India with a view to cause bomb blasts for waging war against

::: Downloaded on – 09/06/2013 15:37:19 :::
revn14.07.odt 3/21

India in Doda, and Kashmir and several other places so also to cause

bomb blasts at Nagpur. According to the prosecution, all the accused

persons in these two session trials having conspired accordingly

prepared bombs at Jalgaon and handed them over to accused No.1-

Sk. Rijwan Sk. Rashid and accused No.2-Khalid Alidkhan Ajamalkhan for

planting those bombs at Nagpur to create explosion in public places.

According to the prosecution, thus, all the accused persons No. 1 to 11

conspired together, prepared bombs at Jalgaon and the same were

transported to Nagpur through accused No.1 – Sk. Rijwan Sk. Rashid

and accused No.2-Khalid Alidkhan Ajamalkhan for planting in Nagpur

and therefore, all these accused persons were guilty of the charges

under Sections 153-B, 121 121-A 122, 123 r/w 34 of the Indian Penal

Code and under Section 4 and 5 of the Explosive Substances Act, 1908

as per the chargesheet filed in the Court at Nagpur in the above two

session trials in respect of two offences, which according to the

prosecution have taken place on 20.5.2001 and 24.5.2001.

3. It is not in dispute that one bomb was planted at Naik road

while the other was planted in Badkas Chowk, Nagpur. The bomb

planted at Naik road was discovered on 20.5.2001, while the other one

was discovered on 24.5.2001 and that is why two separate offences

were registered and two chargesheets were filed accordingly and two

::: Downloaded on – 09/06/2013 15:37:19 :::
revn14.07.odt 4/21

session trials were registered in Nagpur Court.

4. Since the offences regarding conspiracy and waging war

against the State, preparation of bombs took place at Jalgaon and

chargesheet was filed in the Sessions Court at Jalgaon against these

eleven accused and they were charged for the offences punishable

under Sections 153-A r/w 34, 120-B r/w 34, 121 r/w 34, 121-A r/w 34,

122 r/w 34, 123 r/w 34, 201 r/w 34, 506 B r/w 34 of the Indian Penal

Code and under Section 4 (a) of the Explosive Substances Act, 1908,

under Section 4 (b) of the Explosive Substances Act, 1908, under

Section 4 (a) and 5 of the Explosive Substances Act, 1908 and under

Section 4 (b) and 5 of the Explosive Substances Act, 1908. The said

session trial was bearing Session Trial No.126/2002. In that trial, the

learned Sessions Judge framed charge, which I reproduce for

convenience.

“1. Sk. Ilias Sk. Yusuf,

age 19 years.

2. Sk. Shakil Ahmad Abdul Annan,
27 years.

3. Sk. Irfan Abdul Rauf,

age 21 years.

4. Sharifkhan Sarfarajkhan,
age 23 years.

5. Sk. Rijwan Sk. Rashid,
age 21 years.

::: Downloaded on – 09/06/2013 15:37:19 :::

revn14.07.odt 5/21

6. Sk. Siddik Sk. Ajij,
age 21 years.

7. Khalid Alidkhan Ajamalkhan,
age 22 years.

8. Wakarul Hussen Mujaffar Husen
age 29 years.

9. Guljar Ahmad Gulam Mohammad,
age 28 years.

10. Sayyad Shah Hasib Raja @ Tasib
Raja @ Hasibbhai @ Hasif Raja
s/o Firdosh Raja, age 34 years.

Along with accused Sk. Rashid Sk. Chand and

absconding accused Sk. Mushtaq Sk Chand, Asif Sk.
Supadu, Khalid Sk. Iqbal, Hanif Sk. Ismail, Parvejkhan, Asif
Khan,

as follows :

That you all in furtherance of your common
intention 4 or 5 years prior to 25-7-2001 at Jalgaon,

Nagpur, Delhi, Jammu & Kashmir, Doda, Kupwar,
Shrinagar and Patana by speaking of writing or by visible
representation viz., by giving lectures in weekly meeting,
upper yearly Isetma ( ) by publishing posters –

promoted or attempted to promote feelings of enmity or
hatrate between Hindu community and Muslim
community by giving provocative speeches and
publishing the posters, prejudicial to maintenance of
harmony between the Hindu and Muslim community

::: Downloaded on – 09/06/2013 15:37:19 :::
revn14.07.odt 6/21

disturbed or likely to disturb the public tranquility and
thereby committed and offence punishable under

sec. 153-A r.w. 34 of the Indian Penal Code, and within my
cognizance.

Secondly, during the same time and place,

during the course of same transaction you all in
furtherance of your common intention agreed to do or
caused to be done an illegal act to enroll the persons of

Muslim community as the members of Students Islamic
Movement of India (SIMI) instigated them by provocative

speeches and by publication of posters by their religious
feelings by sending them to Delhi, Kashmir liasoning with

the members of SIMI and agents of Terrorists
Organization, providing training in arms and preparation
of Bombs and supplying arms, ammunition to instigate

some young Muslim persons and the Members of SIMI to
cause Bomb blasts by illegal means by adopting illegal

means and with some act i.e., waging war against the
Indian Army in Doda and Kashmir, and attempting to
cause Bomb blasts at Nagpur on 20-5-2001, and thereby

committed an offence punishable under 120-B r.w. 34 of
the Indian Penal Code and within my cognizance.

Thirdly, at the same time and place and during the
course of same transaction you all in furtherance of your

common intention waged the war or attempted to wage
the war or abetted wagging of war against the
Government of India, and thereby committed an offence
punishable under sec. 121 r.w. 34 of the Indian Penal

::: Downloaded on – 09/06/2013 15:37:20 :::
revn14.07.odt 7/21

Code and within my cognizance.

Fourthly, during the same time and place and

within India and in the Course of same transaction, you all
conspired to wage war or abet the wagging of war against
the Government of India or conspired to overawe by

means of criminal force the Central Government and
thereby committed an offence punishable under
Sec. 121-A r.w. 34 of the Indian Penal Code, and within my

cognizance.

Fifthly, during the same time and place and in

the course of same transaction you collected the men or
arms or ammunition with the intention of wagging war or

being prepared to wage war against the Government of
India, and thereby committed an offence punishable
under sec. 122 r.w. 34 of the Indian Penal Code, and

within my cognizance.

Sixthly, during the same time and place and

in the course of same transaction you accused no.3 – Sk.
Irfan Abdul Rauf, accused no.5 Sk. Rijwan Sk. Rashid,
accused no.7 Khalid Alidkhan Ajmalkhan, and accused

no.1 Sk. Iliyas Sk. Yusuf and absconding accused
Sk. Mustak Sk. Shafi had design to wage war against the
Government of India, concealed the existence of such
design by concealing the explosive substance, chemicals

detenators, A,B,C,D – timers, batteries, fuse wire etc.
intending by such concealment to facilitate the wagging
of such war and, thereby committed an offence
punishable under sec. 123 r.w. 34 of the Indian Penal

::: Downloaded on – 09/06/2013 15:37:20 :::
revn14.07.odt 8/21

Code and within my cognizance.

Seventhly, at the same time and place and

during the course of same transaction, you all in
furtherance of your common intention were knowing or
reason to believe that certain offence to wit wagging war

against the Government punishable with death has been
committed, did cause certain evidence of the said offence
to dis-appear, to wit to conceal explosive substances or

throw them or burnt them with intention of screening
yourself from legal punishment and thereby committed an

offence punishable under sec. 201 r.w. 34 of the Indian
Penal Code and within my cognizance.

Eightly, at the same time and place and in the
course of same transaction, you accused no.2 Sk. Shakil
Ahmad Abdul Annan, accused no.8 Wakarul Husen

Mujaffar Husen and absconding accused Asif Sk. Supadu
have committed criminal intimidation by threatening the

guardians of absconding accused Khalid Sk. Iqbal, Asif Sk.
Supadu, Hanif Sk. Ismail with injury to their life with
intend to cause an alarm to the said guardians or to cause

them to omit i.e., to report the matter to the police, and
thereby committed an offence punishable under
Sec. 506-B r.w. 34 of the Indian Penal Code, and within my
cognizance.

Ninethly, at the same time, place and during
the course of same transaction you all along with dead
and absconding accused unlawfully and maliciously did
any act to wit you accused No.9 Guljar Ahmad Gulam

::: Downloaded on – 09/06/2013 15:37:20 :::
revn14.07.odt 9/21

Mohammad Conspired with accused No.5 Sk. Rijwan
Sk. Rashid, accused no.3 Sk. Irfan Abdul Rauf, accused

No.7 Khalid Alidkhan Ajmalkhan caused an explosion at
Nagpur by appointing latter as Area Commander of Hisbul
Mujahiddin by explosive substance of nature likely to

endanger the life or to cause serious injury to the
property, and thereby committed an offence punishable
under sec. 4 (a) of the Explosive Substance Act, 1908 and

within my cognizance.

Tenthly, at the same time and place and in the

course of same transaction, you accused no.9-Guljar
Ahmad Wani @ Guljar Ahmad Gulam Mohammad and

called accused No.7 Khalid Alidkhan Ajmalkhan, accused
no.1 Sk. Ilias Sk. Yusuf at Jama Masjid, Delhi, and supplied
the latter two – accused explosive substances, chemical,

detenators, A.B.C.D timers, remote control, fuse wire etc.,
used for preparing Bombs and also provided training to

accused no.7 Khalid Alidkhan Ajmalkhan and accused
no.5 Sk. Rijwan Sk. Rashid, accused no.1 Sk. Ilias Sk.
Yusuf and absconding accused Sk. Mustak Sk. Shafi,

accused no.3 Sk. Irfan Abdul Rauf, prepared two pipe
bombs (improviced explosive devices) at the house of Sk.
Jainuddin resident near Millat High School, Meharun, who
is relative of accused no.7 Khalid Alidkhan Ajmalkhan, and

thereby committed an offence punishable under sec. 4 (b)
of the Explosive Substance Act, 1908, and in the course of
same transaction, you accused no.7 Khalid Alidkhan
Ajamalkhan, accused no.5 Sk. Rijwan Sk. Rashid tried to

::: Downloaded on – 09/06/2013 15:37:20 :::
revn14.07.odt 10/21

cause explosion on 20-5-2001 at Nagpur and thereby
committed an offence punishable under sec. 4 (a) and 5

of the Explosive Substance Act, 1908 and within my
cognizance.

Eleventhly, at the same time and place and in

the course of same transaction accused no.3 Sk. Irfan
Abdul Rauf, accused No.1 Sk. Ilias Sk. Yusuf, accused no.5
Sk. Rijwan Sk. Rashid, accused no.7 Khalid Adidkhan

Ajmalkhan, and absconding accused Sk. Mustak Sk. Shafi
were found in possession
ig of explosive substances,
chemical detenators, A.B.C.D timers, batteries, fuse wires
etc., used for preparing the Bombs with intend to

endanger or property under suspicious circumstances and
thereby committed an offence punishable under sec. 4 (b)
and 5 of the Explosive Substance Act, 1908 and within my

cognizance.”

5. It is not in dispute that the trial in the said Session Trial

No.126/2002 was held by the Sessions Judge at Jalgaon and all these

accused were tried and some of them were convicted and some were

acquitted by the said Court. Learned Counsel for respondents stated

before me that the respondents have preferred appeals before

Aurangabad Bench of this Court and the Aurangabad Bench has also

released them on bail by suspending the sentence.

::: Downloaded on – 09/06/2013 15:37:20 :::

revn14.07.odt 11/21

6. Perusal of the charge in Session Trial No.126/2002 held at

Jalgaon Court clearly shows in substance that four or five years prior to

25.7.2001 at Jalgaon, Nagpur, Delhi, Jammu & Kashmir, Doda, Kupwar,

Shrinagar and Patna lectures were given by the accused persons so

also by publishing posters and promoting the feelings of hatred

between Hindu and Muslim community. The accused persons had

prepared bombs in the M.I.D.C. area of Jalgaon and those bombs were

delivered in possession of accused No.1 – Sk. Rijwan Sk. Rashid and

accused No.2 – Khalid Alidkhan Ajamalkhan for being planted at

Nagpur. As a result of the said conspiracy, these two accused Nos.1

and 2 then came to Nagpur and planted one bomb at Naik road and

another at Badkas chowk. It is not in dispute that none of these bombs

exploded and they were found out and defused by transporting them to

Gorewada jungle. Thus one bomb was detected at Naik road on

21.5.2001, while other was detected on 24.5.2001 at Badkar square.

On these very facts and charges, chargesheet in the Nagpur Sessions

Court in the above two session trials was filed and all accused persons

are being tried in Nagpur Sessions Court also.

7. Sessions Court, Jalgaon delivered the judgment on

12.5.2006, holding some of the accused persons guilty of the offences

charged against them and were sentenced to jail. Thereafter all

::: Downloaded on – 09/06/2013 15:37:20 :::
revn14.07.odt 12/21

accused persons who are being tried in the above two session trials at

Nagpur filed applications, Exh.160 and Exh.75 in the above two

sessions trials for stopping the trial on the ground that since all

accused persons were already tried by Jalgaon Court and were

convicted and sentenced also on the self same incident, facts and

charges they cannot be tried and protection under Section 300 of the

Code of Criminal Procedure read with Article 20 clause II of the

Constitution of India would be available to them as they cannot be

tried twice for the same offences. The learned Sessions Judge heard

learned Counsel for both the parties at length and made an order,

holding that except accused No.1 – Sk. Rijwan Sk. Rashid and accused

No.2 – Khalid Alidkhan Ajamalkhan, all other accused persons were

entitled to the benefit of Section 300 of the Code of Criminal Procedure

since they were already tried and convicted by the Jalgaon Court. The

learned Sessions Judge, however, made a distinction in so far as

accused Nos.1 and 2 are concerned and the distinction was that these

two accused persons had actually planted bombs at Nagpur and

therefore, their trial will have to continue for the charges levelled

against them all the more so because they were never tried for actual

planting the bombs at Nagpur by Jalgaon Court. It is this order which is

under challenge in the present criminal revision application.

::: Downloaded on – 09/06/2013 15:37:20 :::

revn14.07.odt 13/21

8. In support of the criminal revision application, learned A.P.P.

Shri Doifode with A.P.P. Shri Sonare argued that the incident of

20.5.2001 was alone the subject matter of charge in Jalgaon Coaurt

while the incident of 24.5.2001 was not the subject matter of charge in

Jalgaon Court and therefore, there is clear distinction and at least for

the incident of 24.5.2001 all the accused persons can be tried by

Nagpur Court and therefore, the principle of double jeopardy would not

come into play for that reason. Learned A.P.Ps. then argued that the

preparation of bombs at Jalgaon for being dispatched to Nagpur

through accused Nos.1 and 2, as a result of conspiracy hatched at

M.I.D.C. Jalgaon, in so far as planting of bombs at Nagpur is concerned,

were not tried by Jalgaon Court and therefore, all the accused persons

will have to be tried by Nagpur Court. Learned A.P.Ps. then argued that

the accused persons were not charged for the offence punishable

under Section 4 (b) of the Explosive Substances Act, 1908 by Jalgaon

Court and therefore, Nagpur Court cannot be stopped from trying them

and they have neither been tried nor convicted for the said offence.

9. Per contra, learned Counsel for the respondents supported

the impugned order and argued that perusal of the chargesheets filed

in the Nagpur Court in the above two session trials clearly show that it

is replica of chargesheet that was filed in the Jalgaon Court and as a

::: Downloaded on – 09/06/2013 15:37:20 :::
revn14.07.odt 14/21

matter of fact according to learned Counsel for the respondents,

Nagpur Police did nothing except copying Jalgaon chargesheet and

filing the same in Nagpur Court. According to him, at any rate, perusal

of the charges levelled against the accused persons at Jalgaon Court

show this position, namely, that the conspiracy by all accused persons

hatched in M.I.D.C. Jalgaon, bombs were prepared at Jalgaon and they

were dispatched through accused Nos.1 and 2 for being planted at

Nagpur for creating explosions in public places. According to learned

Counsel for the respondents, it is not the case of the prosecution that

all accused persons including accused Nos.1 and 2 had come down to

Nagpur to execute the plan of planting the bombs and exploding them.

He, therefore, submits that distinction will have to be drawn between

accused Nos.1 and 2 as against other accused persons, in so far as the

session trial at Jalgaon is concerned. Session trial at Jalgaon has come

to an end and that is the reason why these applications were filed

thereafter and therefore, submission made by learned A.P.Ps. that they

were filed too late and therefore, the Court should have rejected the

same, is misconceived.

10. I have gone through the impugned order made by the

learned Sessions Judge, Nagpur. I have also gone through the charge

that was framed in Session Trial No.126/2002 by Jalgaon Court, which I

::: Downloaded on – 09/06/2013 15:37:20 :::
revn14.07.odt 15/21

have already reproduced above. Perusal of the record shows that the

aforesaid facts narrated herein before are also the subject matter of

chargesheet of the two sessions trials pending before the Sessions

Judge, Nagpur and there is no separate incident or facts constituting

different offences than those which have been enumerated above. The

only difference i.e. being pointed by learned A.P.Ps. about incident of

24.5.2001 is hardly a point for making distinction. The reason is that

as a result of conspiracy which was hatched at Jalgaon and as a result

of preparation of bombs at Jalgaon and planting them at Nagpur

through accused Nos.1 and 2, these two bombs were found on different

dates. One bomb was found on 21.5.2001 at Naik road, while other

bomb was found on 24.5.2001 in Badkas Chowk. Merely because

these bombs were found on different dates or discovered on different

dates, the same cannot become a point of distinction. As a matter of

fact even according to the prosecution both these bombs were planted

as a result of the conspiracy and preparation of bombs which took

place at Jalgaon and therefore, in my opinion, incident of 24.5.2001

cannot be said to be a separate incident in that sense, as even the said

incident is directly related to the prosecution case about conspiracy

and preparation of bombs at Jalgaon. Merely because the other bomb

was found or discovered on 24.5.2001, no distinction can be drawn

::: Downloaded on – 09/06/2013 15:37:20 :::
revn14.07.odt 16/21

therefrom as contended by learned A.P.Ps.

11. Perusal of the chargesheet filed in Nagpur Court in both

these session trials reveal the above position and there is no separate

material to hold that Nagpur Court would try the session trial in respect

of any other offences than the one narrated herein before which was

tried by Jalgaon Court. To put in other words, all the accused persons

except accused Nos.1 and 2 have been already tried and some were

acquitted and some were convicted for hatching conspiracy at Jalgaon

against Government of India, preparing bombs for being transported to

Nagpur through accused Nos.1 and 2. For the same charges,

therefore, they cannot be again tried in session trials at Nagpur, in the

light of specific bar under section 300 of the Code of Criminal

Procedure and the principle of double jeopardy.

12. In the case of State Through Superintendent of Police,

CBI/SIT…Versus…Nalini and others, reported in 1999 (5)

Supreme Court Cases 253 in paragraph Nos.235, 236, 237, 238,

239, the Apex Court has had to say :

“235. The period of the aforesaid activities,
as involved in that case, covered the period from 1987
to end of 1991. Section 300 (1) of the Code of Criminal
Procedure contains the ban against a second trial of the

::: Downloaded on – 09/06/2013 15:37:20 :::
revn14.07.odt 17/21

same offence against the same person. Sub-section (1)
reads thus:

“300 (1) A person who has once been
tried by a court of competent jurisdiction for
an offence and convicted or acquitted of such

offence shall, while such conviction or
acquittal remains in force, not be liable to be
tried again for the same offence, nor on the

same facts for any other offence for which a
different charge from the one made against

him might have been made under sub-section
(1) of Section 221, or for which he might have

been convicted under sub-section (2) thereof.”

236. The well-known maxim “nemo debet

bis vexari pro eadem causa” (no person should be twice
vexed for the same offence) embodies the well-

established common law rule that no one should be put
to peril twice for the same offence. The principle which
is sought to be incorporated into Section 300 of the

Criminal Procedure Code is that no man should be
vexed with more than one trial for offences arising out
of identical acts committed by him. When an offence
has already been the subject of judicial adjudication,

whether it ended in acquittal or conviction, it is
negation of criminal justice to allow repetition of the
adjudication in a separate trial on the same set of facts.

::: Downloaded on – 09/06/2013 15:37:20 :::

     revn14.07.odt                                                                  18/21




                                                                                   
                    237.           Though   Article   20     (2)     of     the

Constitution of India embodies a protection against a

second trial after a conviction of the same offence, the
ambit of the clause is narrower than the protection
afforded by Section 300 of the Criminal Procedure Code.

It was held by this Court in Manipur Admn. v. Thokchom
Bira Singh
that “if there is no punishment for the
offence as a result of the prosecution, Article 20 (2) has

no application”. While the clause embodies the
principle of autrefois convict Section 300 of the Criminal

Procedure Code combines both autrefois convict and
autrefois acquit.

238. Section 300 has further widened the
protective wings by debarring a second trial against the

same accused on the same facts even for a different
offence if a different charge against him for such

offence could have been made under Section 221 (1) of
the Code, or he could have been convicted for such
other offence under Section 221 (2) of the Code. In this

context it is useful to extract Section 221 of the Criminal
Procedure Code.

“221. Where it is doubtful what
offence has been committed – (1) If a

single act or series of acts is of such a
nature that it is doubtful which of several
offences the facts which can be proved will
constitute, the accused may be charged

::: Downloaded on – 09/06/2013 15:37:20 :::
revn14.07.odt 19/21

with having committed all or any of such
offences, and any number of such charges

may be tried at once; or he may be charged
in the alternative with having committed
some one of the said offences.

(2) If in such a case the accused is
charged with one offence, and it appears in
evidence that he committed a different

offence for which he might have been
charged under the provisions of sub-section

(1), he may be convicted for the offence
which he is shown to have committed,

although he was not charged with it.”

239. As the contours of the prohibition are

so widely enlarged it cannot be contended that the
second trial can escape therefrom on the mere premise

that some more allegations were not made in the first
trial. ….”

13. It is, however, clear that since accused Nos.1 and 2 have

played the role of planting two bombs at Nagpur and in addition for

execution of the conspiracy that was made at Jalgaon, they cannot

claim benefit of the said provision of Section 300 of the Code of

Criminal Procedure and therefore, the learned Sessions Judge has

rightly rejected their applications.

::: Downloaded on – 09/06/2013 15:37:20 :::

revn14.07.odt 20/21

14. The upshot of the above discussion is that the order made

by the learned Sessions Judge is legal, correct and proper and it is

better to quote relevant portion from paragraph No.24 thereof for the

sake of brevity.

“24. However, except accused no.1
Sheikh Rizwan and accused no.2 Khalid Asaf Khan, other
accused no.3,5,6,8,9,10 and 11 have no direct concern in

respect of the offence of actually planting bomb by
accused no.1 and 2 at Nagpur on 20-5-01 and on 24-5-01

at two different places. Other accused are already tried
along-with accused no.1 and 2 of the offences committed

by them at Jalgaon and the said incident and offence at
Jalgaon in respect of accused no.3 to 7 including accused
no.1 and 2 are different and they are already decided and

dealt with. Therefore, joining accused no.3 to 11 again in
this trial for the same act committed by them at Jalgaon

will amount to double jeopardy under Sec. 300 of Cri.P.C.
against accused no.3 to 11. So far as the offences at

Nagpur is concerned, it is only the accused no.1 and 2
who are liable to be tried for offence of planting pipe
bombs on 20-5-01 and on 24-5-01 at Badkas Chowk and
at Naik Road respectively which is their independent act

amounts to independent offences under Sec. 153-B of
I.P.C. for planting of bombs near the religious places with
intention to create prejudice, to maintain harmony
between Hindu and Muslim and to disturb the public
tranquility. ……..”

::: Downloaded on – 09/06/2013 15:37:20 :::

revn14.07.odt 21/21

15. In the result, I make the following order.

ORDER

(i) Criminal Revision Application is dismissed.

(ii) The learned Sessions Judge shall now try the

said two trials bearing Session Trial No.84/2002 and Session Trial

No.85/2002 against accused No.1 – Sk. Rizwan Sk. Rashid and accused

No.2 – Khalid Alidkhan Ajamalkhan
ig and complete the same as

expeditiously as possible and in any case within a period of one year

from today.

Learned A.P.Ps. make a request for suspending this

judgment for a period of six weeks.

Since the matter is pending since 2007, it would be

appropriate to suspend the effect of this judgment for a period of six

weeks from today to enable the State to take such steps as are

advised.

JUDGE

ssw

::: Downloaded on – 09/06/2013 15:37:20 :::