Supreme Court of India

Ranjitsing Brahmajeetsing … vs State Of Maharashtra & Anr on 7 April, 2005

Supreme Court of India
Ranjitsing Brahmajeetsing … vs State Of Maharashtra & Anr on 7 April, 2005
Author: S.B. Sinha
Bench: N. Santosh Hegde, B.P. Singh, S.B. Sinha
           CASE NO.:
Appeal (crl.)  523 of 2005

PETITIONER:
Ranjitsing Brahmajeetsing Sharma				

RESPONDENT:
State of Maharashtra & Anr.					

DATE OF JUDGMENT: 07/04/2005

BENCH:
N. Santosh Hegde,B.P. Singh & S.B. Sinha

JUDGMENT:

J U D G M E N T
(Arising out of SLP (Crl.) No.3879 of 2004)

S.B. SINHA, J :

Leave granted.

Interpretation and application of the Maharashtra Control of
Organised Crime Act, 1999 (for short ‘MCOCA’) is involved in this appeal
which arises out of a judgment and order dated 16th July, 2004 passed by a
learned Single Judge of the Bombay High Court in Criminal Application No.
572/2004 refusing bail to the Appellant herein.

The Appellant is a former Commissioner of Police. He was posted in
the city of Pune in the said capacity between 30th April, 2000 and 31st
December, 2000. He was appointed Commissioner of Police, Mumbai on or
about 1st January, 2003. Allegedly, he was so posted upon supercession of a
few officers. A disciplinary proceeding was initiated against him on
25.11.2003 but without taking any further action thereupon, he was allowed
to superannuate on 30.11.2003.

One Abdul Karim Ladsa Telgi (hereinafter referred to as ‘Telgi’) was
arrested and proceeded against for alleged commission of offence of printing
counterfeit stamps and forgery in various States including the State of
Maharashtra. He was lodged in Bangalore Jail since November, 2001.

During the Appellant’s tenure as Commissioner of Police, Pune, fake
stamp papers worth Rs. 2.98 lacs were seized whereupon a first information
report bearing C.R. No. 135 of 2002 came to be registered at Bund Garden
Police Station, Pune under Sections 120-B, 255, 249, 260, 263(a) and (b),
478, 472 and 474 read with Section 34 of the IPC. The said offence was
being investigated by one Mr. Deshmukh but having regard to the magnitude
thereof, three teams lead by one Mr. S.M. Mushrif, Addl. Commissioner of
Police (Crime) were formed. The said Mr. Mushrif is said to be a brother of
a Minister of the Government of Maharashtra. On or about 16.07.2002,
however a proposal was mooted to invoke Section 3 of the MCOCA and
upon obtaining the opinion of Senior Public Prosecutor therefor, the same
was invoked.

One Mr. Mulani, Assistant Commissioner of Police (Crime Branch)
had been included in the field work team along with other officers in
connection with the investigation of the said crime. Overall supervision of
the said crime, however, was entrusted to one Mr. Maheshgauri, Joint
Commissioner of Police.

On the ground of alleged involvement in the aforementioned case, the
Appellant was arrested on 1.12.2003 whereafter a remand application for 15
days of police custody was made but he was remanded to police custody
from 2.12.2003 to 9.12.2003 and thereafter to judicial custody. His
application for bail was rejected by the Special Court, Pune by an order
dated 19.1.2004 whereupon he filed an application for grant of bail before
the High Court. By reason of the impugned order, the said application has
been rejected.

Before adverting to the rival contentions raised in this appeal, we may
notice some admitted facts.

On the basis of the information received by the Appellant and on his
direction to intercept the car and on his telephonic instruction thereabout, a
first information report dated 7.6.2002 was lodged. During the course of the
investigation of the said case, number of places were raided and huge
quantity of stamps, printing machinery worth Rs. 21,28,47,63,824/- were
seized from several accused persons.

The provisions of the MCOCA were invoked against Telgi who
figured as accused No. 23 and Mr. Shabir Sheikh, accused No. 25 on the
ground that a period of 90 days was coming to an end on 3.9.2002. On or
about 22.11.2002, Mr. Jaiswal, DIG, SRPF, Mumbai granted an approval to
invoke the provisions of the MCOCA whereupon DCP, Dr. Jai Jadhav took
over investigation of the said case.

Before the High Court, the role of the Appellant was said to be
rendition of help and support to organized crime syndicate by certain acts of
omission and commission, i.e., by rendering help or support to Mulani, a
co-accused when he was Commissioner of Police, Pune and through API-
Dilip Kamat, co-accused while he was the Commissioner of Police,
Mumbai.

The allegations against the Appellant as have been noticed by the
High Court are as under:

“I. The applicant knew the adverse antecedents of
Mulani since 1996. The respondents have relied on
the following circumstances and the sequence of
events in support of their case against the
applicant.

(a) A complaint about corruption was received in
respect of Mulani on 14.9.1996, who was then the
Sr. Inspector of Police at Dongri Police Station,
Mumbai. A copy of this complaint was also
received by the applicant, who was then working
as Jt. Commissioner of Police, Mumbai and bears
his signature on it. The said complaint was
forwarded by the applicant to Anti Corruption
Bureau, Mumbai.

(b) In the affidavit dated 29.10.2002 filed by the
applicant in his capacity as Commissioner of
Police, Pune before the Maharashtra State
Administrative Tribunal (MAT) against Mulani he
has categorically affirmed that conduct of Mulani
was found to be highly suspicious in sensational
murder case of one Faizulla Khan.

(c) On 6.9.2002, the Investigation was handed over
to DCP Jay Jadhav as by then the provisions of
MCOCA were invoked against two of the Accused
in C.R. No. 135/2002. New teams were formed for
the investigation under MCOCA. While forming
the team, the applicant included Mulani’s name in
the investigation team in connection with the
investigation of C.R. No. 135/2002 (Page No.
12694 of chargesheet) though he was specifically
told by DCP Jay Jadhav not to include him in the
team (statement of CDP Jay Jadhav Page 11941 of
the Chargesheet). It was on the pretext that PI
Deshmukh was too overburdened being in charge
of Bund Garden police station and it was only
Mulani who knew all the facets of the case.

(d) The investigation revealed that Ashok Basak,
Addl. Chief Secretary (Home), State of
Maharashtra (for short, “Basak”) had informed the
applicant on 6.9.2002 about Mulani being in
telephonic contact with Telgi, who was then
lodged in Central Jail at Bangalore and his tainted
role in fake stamp case. This information was
passed on to Basak by Adhip Choudhari, Addl.
Chief Secretary (Home), Government of
Karnataka. The applicant had assured Ashok
Basak that he would remove Mulani from
investigation. Despite this, Mulani was not
neutalised by the applicant and he was allowed to
continue in the investigation team.

(e) There is no dispute that atleast on 6.9.2002
Basak had shared the said information with the
applicant.

(f) A complaint of corruption dated 15.7.2002
received from President, Pune Forum Citizen,
against ACP Mulani, was received by the applicant
on 31.8.2002.

(g) Mulani was transferred to Jat, Dist-Sangli by
the order of the Government dated 4.9.2002. This
order was received in Pune on 6.9.2002. The order
of transfer of Mulani was not served till he had
obtained a stay against the transfer from the MAT
on 6.9.2002 (Page 12843).

(h) The Stay was for transfer to JAT Division and
not for internal transfer. Yet, Mulani was not
transferred from the investigation of C.R. No.
135/2002, on the other hand, Mulani was sent to
Bangalore on 18.9.2002 all alone without the I.O.

(i) The Government of Maharashtra had
constituted Special Task Force (STF) for enquiring
into all the pending cases relating to counterfeit
stamps in the State of Maharashtra and the
applicant was appointed as the Chairman to head
the STF. Not a single meeting of this STF was
convened by the applicant.

(j) Mulani was allowed to be associated with the
investigation till 30.9.2002 and he was transferred
to Special Branch only on 30.9.2002 (Page No.
12846).

(k) On 10.10.2002 certain names were
recommended for reward in connection with the
investigation of C.R. No. 135/2002. Although
Mulani’s name was not listed initially, it was
specifically added by the applicant in his own
handwriting.

(l) The applicant did not ensure the filing of a
properly reasoned chargesheet in C.R. No.
135/2002 P.S. Bund Garden and did not ensure the
timely application of MCOCA to the whole case.
Reference statement of the Director General of
Police, Maharashtra Shri S.C. Malhotra. The filing
of the chargesheet was hurried through by the
applicant (Reference statement of Kishore Jadhav –
Page 11947).

II. On this background, on and from 1.1.2003 the
applicant was posted as Commissioner of Police,
Mumbai.

(a) The applicant was well aware about various
cases of stamps scam which were pending in
Mumbai, while he was working as Jt.

Commissioner, Mumbai during the year on
8.6.2002, he had sent a wireless message calling
for the details of these cases.

(b) On 9.1.2003, DIG Jaiswal alongwith Addl.
D.G. Karnataka Shri Kumar personally met and
informed the applicant about Telgi enjoying all
comforts in his flat at Cuffe Parade, Mumbai. He
ought to have immediately taken coercive action
and ensured its implementation.

(c) Thereafter, a written report (Page 12181) dated
10.1.2003 was sent by DIG Jaiswal setting out in
detail the facts noticed by him during their visit to
Cuffe Parade flat. On this letter, the applicant had
made a noting that API Kamat and the constables
be placed under suspension with immediate effect.
However, the record shows that they were not
suspended till 15.1.2003 and no active steps were
taken by the applicant to ensure the immediate
suspension though it was within his powers to
ensure that the same was done with immediate
effect. The noting dated 15.1.2003 on (Page Nos.
12202 and 12203) clearly shows that till 15.1.2003
these police personnel were not suspended.

(d) It is significant to mention that DIG Jaiswal in
his report had specifically voiced an apprehension
that a big seizure may be concocted in order to
protect the erring police officer, API Dilip Kamat
and in fact, this apprehension came though because
of the conspiracy that was hatched between the
officials of Crime Branch, Mumbai (Statement of
ACP Padwal at Page No. 11087).

III. According to the prosecution, following
circumstances could not be explained by the
applicant.

(a) The fact that he had a closed door meeting with
A.K. Telgi in isolation between himself and
A.K.L. Telgi only to the exclusion of other high
ranking officers (Statement of ACP Supriya Patil
at Page No. 11912, DCP (H.Q.) Koregaonkar at
Page No. 11898 and DCP Jay Jadhav at Page No.
111940).

(b) The applicant knew A.K.L. Telgi even when he
was at Mumbai earlier is also apparent from the
statement of DCP Vasant Koregaonkar (Page No.
11898)

(c) Brain Maping (P-300) of AKL Telgi, shows
that he had given positive responses to the question
relating to payment made to the applicant, favour
shown by the applicant in Pune cases and facilities
provided in Mumbai custody by the applicant
(Page No. 12960 to 12963).”

The plea taken by the Appellant herein about his innocence was
rejected by the High Court upon arriving the following findings:

(i) Despite possession of powers which he could have used against
accused involved in the case, as also against the erring officers, he
protected and projected Mulani and Kamat as good and responsible
officers. The Appellant was aware of the tainted background and
adverse antecedents of Mulani and both the accused visited Bangalore
with him. After the provisions of the MCOCA were invoked and Dr.
Jai Jadav was appointed as investigating officer, the name of Mulani
was included in the investigation team by the Appellant herein. A
calculated attempt was made by the Appellant herein to continue
Mulani in the investigation team and was assigned responsible role to
play. Despite his transfer to Jat, district Sangli by the order dated
4.9.2002 which was received on 6.9.2002, Mulani was not neutralized
till 30th September, 2002 although the Appellant had received an
information from the Additional Chief Secretary,
Ashok Basak that Mulani had been contacting Telgi telephonically
who was then lodged in Central Jail.

(ii) “Instead, he allowed Mulani to continue in the investigation team
even after 6.9.02, this lapse on the part of the applicant under any
circumstances cannot be termed as innocent, innocuous and
inadvertent. This observation becomes stronger if we look at the
subsequent events, i.e. overtacts of the applicant after 6.9.02. After
6.9.02 Mulani was continued in the investigation team. He was sent to
Bangalore all alone on 18.9.02. When a proposal was placed before
the applicant to recommend names of officers for rewards for their
outstanding role in the fake stamps case consisting of nine names, the
applicant on 10.10.02 included the name of Mulani in his own
handwriting in the said list of officers. This cannot be termed as
innocent dereliction of duties. At every stage it, prima facie, shows
that there was a calculated attempt on the part of the applicant to
continue Mulani in the investigation team and see that he is projected
as most efficient officer despite the knowledge of his adverse
antecedents and the tainted role in the investigation of fake stamps
case.”

(iii) “The facts of the case would go to show that his association with
Mulani were with actual knowledge or atleast there are reasonable
grounds to believe that the applicant was aware that Mulani was
engaged in assisting the organised crime syndicate of Telgi.”

(iv) “In my opinion, the acts and commissions on the parts of the applicant
in helping and supporting Mulani and Kamat would, prima facie, fall
within the first part of Section 24 and therefore it would not be correct
to state that Section 24 is not attracted. The role of the applicant
clearly demonstrates that he rendered help and support to the member
of an organised crime syndicate.”

(v) “In so far as “Cuffe Parade flat” episode is concerned, it is true that
the applicant took over as Commissioner of Police Mumbai on
1.1.2003. The custody of Telgi was with Mumbai police from
20.10.02 to 21.1.03. However, fact remains that on 9.1.2003, DIG
Jaiswal along with Addl. D.G. Karnataka-Shri Srikumar had
personally met the applicant and informed him about Telgi’s enjoying
all comforts in his flat at Cuffe Parade, and conducting his unlawful
activities on mobile phone, requesting him to take immediate coercive
action and ensure its implementation.”

(vi) As regard application of the provisions of the MCOCA, the High
Court was of the opinion that as the Appellant knowingly facilitated
the commission of an organized crime through Mulani at Pune and
Kamat at Mumbai, prima facie, he committed an offence under
Section 3(2) of the MCOCA and having abetted them also committed
an offence under Section 4 thereof.

Submissions of Mr. V.R. Manohar, learned senior counsel appearing
on behalf of the Appellant are as under:

(a) The Appellant did not include Mulani in the investigating team. In
fact he was included in the field track team by Mr. Mushrif for the
purpose of tracing and arresting accused persons which does not come
within the purview of the investigation of the offence or interrogation
of the accused.

(b) As regard the allegation regarding abetment of Kamat, it was pointed
out that when custody of Telgi was taken by Mumbai Police between
20th October, 2002 and 21.st January, 2003, one Mr. M.N Singh was
the Commissioner of Mumbai Police during which period Telgi was
allegedly not kept in custody and was staying in his own flat or hotel
and only on or about 9th January, 2003 when Mr. Jaiswal upon visting
the flat of Mr. Telgi found out the same and brought it to the notice of
the Appellant orally whereupon the order of suspension was passed on
telephone by him. On 10th January, 2003 which happened to be a
Friday, Jaiswal addressed a letter to the Chief Secretary, Maharashtra
with a copy to the Appellant which was received in his Office on 12th
January, 2003 and on that day itself an order of suspension was passed
but the Joint Commissioner actually placed Kamat and others on
suspension on 15th January, 2003.

(c) Even during the raids made in the Bhiwandi Godown on the night of
9th January, 2003 seizure of stamps worth Rs.820 crores was made,
out of which some were found to be genuine ones and, thus, such
seizures whether directed against Telgi or Sheikh having resulted in
demolition of Telgi empire, the Appellant cannot be said to have aided
or abetted the commission of any offence. In any event, having regard
to the finding of the learned Single Judge that the Appellant thereby
did not aid or abet Telgi who was proceeded against under MCOCA,
but merely abetted the abettors and, thus, the provisions thereof are
not applicable.

(d) So far as alleged acts of omissions and commissions on the part of the
Appellant between the period 9th January, 2003 to 15th January, 2003
are concerned, even in the chargesheet he is said to have only aided
Mulani and, thus, the provisions of the MCOCA are not applicable.

(e) As regard the allegations that the Appellant continued to keep Mulani
in the investigation team, our attention has been drawn to the fact that
immediately after the order of transfer was passed on 4th September,
2002, Mulani moved the Administrative Tribunal and obtained an
order of stay on 6th September, 2002 which was in the following
terms:

“The Applicant, who is working as Assistant
Commissioner of Police, Crime Branch, Pune has
to retire within about 11 months. His service
record seems to be very good. Hence transfer
order of the applicant dated 04-09-2002 is stayed
until further orders. Respondents to file a reply.”

It is only on that date, the Appellant was informed by Shri Basak
about Mulani’s integrity. Mulani was pulled out of the Crime Branch
and posted in a Special Branch by the Appellant despite threat of
contempt and in fact a contempt petition was filed by Mr. Mulani in
the Maharashtra State Administrative Tribunal, at Mumbai.

(f) Even the Director General of Police had certified Mulani as an
excellent officer in the year 2003 and upon invocation of MCOCA,
Dr. Jai Jadav was appointed as investigating officer. Though he was
required to find out suitable officers to be included in his team, Dr. Jai
Jadav made inquiries from the Appellant as also the Joint
Commissioner, as to the names of the suitable officers therefor and the
name of Mulani was suggested. Thus, it would not be correct to
contend that Mr. Mulani was kept in the investigating team by the
Appellant.

(g) Even assuming that there had been gross dereliction or carelessness on
the part of the Appellant, there is nothing on record to show that the
Appellant had benefitted himself in any manner whatsoever or had the
requisite mens rea.

As regard filing of chargesheet against the wife, daughter and brother
of Telgi, there had been difference of opinion between Mushrif and
Deshmukh wherewith the Appellant was not involved. Mr. Jaiswal
prejudged the Appellant’s guilt.

(h) As regard initiation of disciplinary proceeding, our attention was
invited to the fact that the Special Investigation Team (SIT) was
constituted on 2nd November, 2002 in the following terms:

“Government Resolution : Government has
decided to create a Special Investigation Team
(S.I.T.) to make in-depth investigation and follow-
up of action in bogus stamp case headed by Shri
S.K. Jaiswal, Deputy Inspector General of Police
S.R.P.F., Mumbai. He will be assisted by one
Deputy Commissioner of Police, one Assistant
Commissioner of Police, and three inspectors of
Police. The names of these team members will be
decided by the Director General of Police. The
infrastructural support in terms of manpower,
vehicle and communication, etc., will be provided
by the Pune City Police.

The team will report to Shri A.K. Agarwal,
Additional Director General of Police, C.I.D.,
Pune.

The Special Investigation Team will also
look into the charges made by Shri Mushrif,
Additional Commission of Police, Pune.”

Mr. Jaiswal found the Appellant’s guilt of dereliction of duty as early
as on 3rd April, 2003 and despite the limited jurisdiction of the Special
Investigation Team, he exceeded his brief implicating the Appellant.
In this connection our attention has also been drawn to the
recommendation made by SIT against various persons who do not
figure as accused, viz., Prakash Deshmukh, Ashok Kamble, Kishore
Jadhav, DCP Dr. Jai Jadhav, Vasant Koregaonkar which are as under:

“(v) Number of acts of omission and commission
during the course of investigation lie squarely at
door of Senior formations of Pune City Police.
This investigation was extremely crucial as the
case had national ramifications and the financial
structure of the State of Maharashtra and Govt. of
India was being undermined systematically.
Hence, it is for the Govt. to consider appropriate
action against Shri S.M. Mushrif, Shri M.S.
Maheshgauri and Shri R.S. Sharma for their
several acts of omission and commission as
detailed earlier.”

It has been pointed out that despite such adverse comments both
Mushrif and Maheshgauri have been cited only as witnesses and, thus,
the Appellant was discriminated against.

(i) As regard application of MCOCA, the learned counsel would contend
that the provisions thereof cannot be given such wide interpretation as
has been done by the learned Single Judge.

(j) As Mulani never visited Bangalore alone, the learned Judge
committed a factual error in this behalf.

(k) As regard recommendations for grant of reward in favour of Mulani, it
was pointed out that the learned Judge had misread and misinterpreted
the context in which such recommendation was made. It was pointed
out that DCP Zone II on 10.10.2002 gave a list of officers who have
done the best works which is as under:

“(1) P.I. Shri Prakash Deshmukh
(2) PSI Shri Chavan
(3) PC Shri Katke N.K. BN 4059
(4) PC Shri Steven Sundaram, B.N. 756
(5) P.I. Shri Kadam (who has refused to take up
investigation)
(6) API Shri Thakare
(7) PSI Shri Ballal
(8) API Shri Karnire
(9) Civilian Computer Software Engineer, Mr.
Davis K.T.

(10) H.C. Lele”

According to the Appellant, however, in order of priority, the name of
(1) PSI Shri Chavan, (2) P.I. Shri Prakash Deshmukh (3) P.I. Shri Kadam,
(4) PC Shri Steven Sundaram, B.N. 756, (5) PC Shri Steven Sundaram, B.N.
756, (6) H.C. Lele were recommended and, furthermore, the following
endorsement was made:

“I have indicated priority above. Also include
names of ACP Mulani/Yadav and Davies in the
text.”

The names of ACP Mulani/Yadav and Davies, thus, were directed to
be included only in the text, i.e., the history of the case and not for the
purpose of grant of any reward.

Mr. A. Sharan, the learned Addl. Solicitor General appearing on
behalf of the CBI, on the other hand, would contend that the Appellant had
known Telgi both as a scamster as well as a person for a long time, as would
appear from the statement of one Mr. R.S. Mopalwar, an IAS officer

It was urged that from the statement of Mr. Maheshgauri, it would
appear that the Appellant met Telgi alone, apparently for the purpose of
interrogation, but no record thereof is available. The said statement is
supported by Smt. Supriya Patil Yadav and Shri Vasant Koregaonkar, an
affidavit of Mr. Mushrif in the Public Interest Litigation by Shri Anna
Hazare.

According to the learned counsel the Appellant has helped those
officers who did not want to make Telgi’s wife, daughter and brother as
accused by dragging his feet.

Mr. Sharan would contend that Mulani had in fact been involved in
the investigating team work, as would appear from the notesheet file of
investigation, inasmuch as he had interrogated some witnesses. Our
attention has also been drawn to the answers given by the Appellant himself
in response to the questionnaire dated 7.11.2003 contending that the
Appellant accepted that Mulani had not been taken out of the team till 30th
September, 2002 although he was transferred on 4th September, 2002.

Our attention has further been drawn to the brain mapping test of
Telgi to show that the Appellant had accepted unlawful gratification from
him.

According to the learned counsel, since beginning the Appellant had
knowledge about the magnitude of the offence but despite the same, he
helped Kamat by not implementing his order of suspension till 15th January,
2003 and, thus, allowed him to take steps to protect himself by arranging a
fake seizure as was apprehended by Mr. Jaiswal. Drawing our attention to
the judgment of the learned Single Judge, it was contended that having
regard to the provisions of the MCOCA, the Appellant must be held to have
conspired with the members of the organizing team by facilitating
commission of the crime. According to the learned counsel, in view of the
sub-section (4) of Section 21 of the MCOCA, the High Court has rightly
refused to grant bail to the Appellant.

MCOCA was enacted to make special provisions for prevention and
control of, and for coping with, criminal activity by organized crime
syndicate or gang, and for matters connected therewith or incidental thereto.

The Statement of Objects and Reasons for enacting the said Act are as
under:

“Organised crime has been for quite some years
now come up as a very serious threat to our
society. It knows no national boundaries and is
fueled by illegal wealth generated by contract,
killing, extortion, smuggling in contrabands, illegal
trade in narcotics kidnappings for ransom,
collection of protection money and money
laundering, etc. The illegal wealth and black
money generated by the organized crime being
very huge, it has had serious adverse effect on our
economy. It was seen that the organized criminal
syndicates made a common cause with terrorist
gangs and foster terrorism which extend beyond
the national boundaries. There was reason to
believe that organized criminal gangs have been
operating in the State and, thus, there was
immediate need to curb their activities.

It was also noticed that the organized
criminals have been making extensive use of wire
and oral communications in their criminal
activities. The interception of such
communications to obtain evidence of the
commission of crimes or to prevent their
commission would be an indispensable aid to law
enforcement and the administration of justice.

2. The existing legal frame work i.e. the
penal and procedural laws and the adjudicatory
system were found to be rather inadequate to curb
or control the menace of organized crime.

Government, therefore, decided to enact a special
law with stringent and deterrent provisions
including in certain circumstances power to
intercept wire, electronic or oral communication to
control the menace of the organized crime.

It is the purpose of this act to achieve these
objects.”

Section 2 is the interpretation clause. Section 2(1)(a), (d), (e) and (f)
whereof read thus:

“2(1) In this act, unless the context otherwise
requires,;

(a) “abet”, with its grammatical variations and
cognate expressions, includes, –

(i) the communication or association with any
person with the actual knowledge or having reason
to believe that such person is engaged in assisting
in any manner, an organised crime syndicate;

(ii) the passing on or publication of, without any
lawful authority, any information likely to assist
the organised crime syndicate and the passing on
or publication of or distribution of any document
or matter obtained from the organised crime
syndicate; and

(iii) the rendering of any assistance, whether
financial or otherwise, to the organised crime
syndicate;

(d) “continuing unlawful activity” means an
activity prohibited by law for the time being in
force, which is a cognizable offence punishable
with imprisonment of three years or more,
undertaken either singly or jointly, as a member of
an organised crime syndicate or on behalf of such
syndicate in respect of which more than one
chargesheets have been filed before a competent
Court within the preceding period of ten years and
that Court has taken cognizance of such offence;

(e) “organised crime” means any continuing
unlawful activity by an individual, singly or
jointly, either as a member of an organised crime
syndicate or on behalf of such syndicate, by use of
violence or threat of violence or intimidation or
coercion, or other unlawful means, with the
objective of gaining pecuniary benefits, or gaining
undue economic or other advantage for himself or
any other person or promoting insurgency;

(f) “organised crime syndicate” means a group of
two or more persons who, acting either singly or
collectively, as a syndicate or gang indulge in
activities of organised crime;”

Sub-section (2) of Section 3 provides for punishment for organized
crime in the following terms:

“(2) Whoever conspires or attempts to commit or
advocates, abets or knowingly facilitates the
commission of an organized crime or any act
preparatory to organized crime, shall be punishable
with imprisonment for a term which shall be not
less than five years but which may extend to
imprisonment for life, and shall also be liable to a
fine, subject to a minimum fine of rupees five
lacs.”

Section 4 provides for punishment for possessing unaccountable
wealth on behalf of member of organised crime syndicate. Section 20
provides for forfeiture and attachment of property, sub-section (2) whereof
reads as follows:

“(2) Where any person is accused of any offence
under this Act, it shall be open to the Special Court
trying him, to pass on order that all or any
properties, movable or immovable or both
belonging to him, shall, during the period of such
trial, be attached, and where such trial ends in
conviction, the properties so attached shall stand
forfeited to the State Government, free from all
encumbrances.”

Section 21 provides for modified application of certain provisions of
the Code of Criminal Procedure, sub-section (4) whereof is as under:

“(4) Notwithstanding anything contained in the
Code, no person accused of an offence punishable
under this Act shall, if in custody, be released on
bail or on his own bond, unless

(a) the Public Prosecutor has been given an
opportunity to oppose the application of such
release; and

(b) where the Public Prosecutor opposes the
application, the Court is satisfied that there are
reasonable grounds for believing that he is not
guilty of such offence and that he is not likely to
commit any offence while on bail.”

Section 24 reads, thus:

“24. Whoever being a public servant renders any
help or support in any manner in the commission
of organised crime, as defined in Clause (e) of
Section 2, whether before or after the commission
of any offence by a member of an organised crime
syndicate or abstains from taking lawful measures
under this act or intentionally avoids to carry out
the directions of any Court or of the superior
police officers in this respect, shall be punished
with imprisonment of either description for a term
which may extend to three years and also with
fine.”

The interpretation clause as regard the expression ‘abet’ does not refer
to the definition of abetment as contained in Section 107 of IPC. It refers to
such meaning which can be attributed to it in the general sense with
grammatical variations and cognate expressions. However, having regard to
the cognate meaning, the term may be read in the light of the definition of
these words under Sections 107 and 108 of the Indian Penal Code. The
inclusive definition although expansive in nature, “communication” or
“association” must be read to mean such communication or association
which is in aid of or render assistance in the commission of organized
crime. In our considered opinion, any communication or association which
has no nexus with the commission of organized crime would not come
within the purview thereof. It must mean assistance to organised crime or
organised crime syndicate or to a person involved in either of them. It,
however, includes (a) communication or (b) association with any person
with the actual knowledge or (c) having reason to believe that such person is
engaged in assisting in any manner, an organised crime syndicate.
Communication to, or association with, any person by itself, as was
contended by Mr. Sharan, would not, in our considered opinion, come within
meaning of the aforementioned provision. The communication or
association must relate to a person. Such communication or association to
the person must be with the actual knowledge or having reason to believe
that he is engaged in assisting in any manner an organised crime syndicate.
Thus, the offence under Section 3(2) of MCOCA must have a direct nexus
with the offence committed by an organised crime syndicate. Such abetment
of commission of offence must be by way of accessories before the
commission of an offence. An offence may be committed by a public
servant by reason of acts of omission and commission which would amount
to tampering with the investigation or to help an accused. Such an act would
make him an accessory after the commission of the offence. It is
interesting to note that whereas Section 3(2) having regard to the definition
of the term ‘abet’ refers directly to commission of an offence or assisting in
any manner an organised crime syndicate, Section 24 postulates a situation
where a public servant renders any help or support both before or after the
commission of an offence by a member of an organised crime syndicate or
abstains from taking lawful measures under this Act.
Interpretation clauses contained in Sections 2(d), 2(e) and 2(f) are
inter-related. An ‘organised crime syndicate’ refers to an ‘organised crime’
which in turn refers to ‘continuing unlawful activity’. As at present advised,
it may not be necessary for us to consider as to whether the words “or other
lawful means” contained in Section 2(e) should be read “ejusdem generis”/
“noscitur-a-sociis” with the words (i) violence, (ii) threat of violence, (iii)
intimidation or (iv) coercion. We may, however, notice that the word
‘violence’ has been used only in Section 146 and 153A of the Indian Penal
Code. The word ‘intimidation’ alone has not been used therein but only
Section 506 occurring in Chapter XXII thereof refers to ‘criminal
intimidation’. The word ‘coercion’ finds place only in the Contract Act. If
the words ‘unlawful means’ is to be widely construed as including any or
other unlawful means, having regard to the provisions contained in Sections
400, 401 and 413 of the IPC relating to commission of offences of
cheating or criminal breach of trust, the provisions of the said Act can be
applied, which prima facie, does not appear to have been intended by the
Parliament.

The Statement of Objects and Reasons clearly state as to why the said
Act had to be enacted. Thus, it will be safe to presume that the expression
‘any unlawful means’ must refer to any such act which has a direct nexus
with the commission of a crime which MCOCA seeks to prevent or control.
In other words, an offence falling within the definition of organised crime
and committed by an organised crime syndicate is the offence contemplated
by the Statement of Objects and Reasons. There are offences and offences
under the Indian Penal Code and other penal statutes providing for
punishment of three years or more and in relation to such offences more than
one chargesheet may be filed. As we have indicated hereinbefore, only
because a person cheats or commits a criminal breach of trust, more than
once, the same by itself may not be sufficient to attract the provisions of
MCOCA.

Furthermore, mens rea is a necessary ingredient for commission of a
crime under MCOCA.

In Shri Ram Vs. The State of U.P. [AIR 1975 SC 175], it was stated:

“6Thus, in order to constitute abetment, the
abettor must be shown to have “intentionally”
aided the commission of the crime. Mere proof
that the crime charged could not have been
committed without the interposition of the alleged
abettor is not enough compliance with the
requirements of Section 107. A person may, for
example, invite another casually or for a friendly
purpose and that may facilitate the murder of the
invitee. But unless the invitation was extended
with intent to facilitate the commission of the
murder, the person inviting cannot be said to have
abetted the murder. It is not enough that an act on
the part of the alleged abettor happens to facilitate
the commission of the crime. Intentional aiding
and therefore active complicity is the gist of the
offence of abetment under the third paragraph of
Section 107.”

Sub-section (2) of Section 3 inter alia provides for facilitating
conspiracy or abetting or commission of a crime by a person knowingly or
any act preparatory to organised crime.

The expression ‘conspiracy’ is not a term of art. It has a definite
connotation. It must be read having regard to the legal concept which is now
well-settled having regard to several decisions of this Court in Kehar Singh
and others Vs. The State (Delhi Admn.) [AIR 1988 SC 1883], State of
Karnataka Vs. L. Muniswamy and others [AIR 1977 SC 1489] and P.K.
Narayanan Vs. State of Kerala [1995 (1) SCC 142].

In Kehar Singh (supra), it is stated:

“275. From an analysis of the section, it will be
seen that Section 10 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. There should be, in
other words, a prima facie evidence that the person
was a party to the conspiracy before his acts can be
used against his co-conspirator. Once such prima
facie evidence exists, anything said, done or
written by one of the conspirators in reference to
the common intention, after the said intention was
first entertained, is relevant against the others. It is
relevant not only for the purpose of proving the
existence of conspiracy, but also for proving that
the other person was a party to it. It is true that the
observations of Subba Rao, J., in Sardar Sardul
Singh Caveeshar v. State of Maharashtra
[(1964) 2
SCR 378 : AIR 1965 SC 682] lend support to the
contention that the admissibility of evidence as
between co-conspirators would be liberal than in
English law. The learned Judge said : (at p. 390)
“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.”

In P.K. Narayanan (supra), it is stated:

“10. The ingredients of this offence are that there
should be an agreement between the persons who
are alleged to conspire and the said agreement
should be for doing of an illegal act or for doing by
illegal means an act which by itself may not be
illegal. Therefore the essence of criminal
conspiracy is an agreement to do an illegal act and
such an agreement can be proved either by direct
evidence or by circumstantial evidence or by both
and it is a matter of common experience that direct
evidence to prove conspiracy is rarely available.
Therefore the circumstances proved before, during
and after the occurrence have to be considered to
decide about the complicity of the accused. But if
those circumstances are compatible also with the
innocence of the accused persons then it cannot be
held that the prosecution has successfully
established its case. Even if some acts are proved
to have been committed it must be clear that they
were so committed in pursuance of an agreement
made between the accused who were parties to the
alleged conspiracy. Inferences from such proved
circumstances regarding the guilt may be drawn
only when such circumstances are incapable of any
other reasonable explanation. From the above
discussion it can be seen that some of the
circumstances relied upon by the prosecution are
not established by cogent and reliable evidence.
Even otherwise it cannot be said that those
circumstances are incapable of any other
reasonable interpretation.”

In Saju Vs. State of Kerala [AIR 2001 SC 175], this Court held:
“7. In a criminal case the onus lies on the
prosecution to prove affirmatively that the accused
was directly and personally connected with the
acts or omissions attributable to the crime
committed by him. It is a settled position of law
that act or action of one of the accused cannot be
used as evidence against another. However, an
exception has been carved out under Section 10 of
the Evidence Act in the case of conspiracy. To
attract the applicability of Section 10 of the
Evidence Act, the court must have reasonable
ground to believe that two or more persons had
conspired together for committing an offence. It is
only then that the evidence of action or statement
made by one of the accused could be used as
evidence against the other.”

It was observed:

“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;
(5) it can only be used against a co-conspirator and
not in his favour.'”

Mens rea, thus, to commit the crime must be established besides the
fact of agreement.

The High Court does not say that the Appellant has abetted Telgi or
had conspired with him. The findings of the High Court as against the
Appellant are attributable to allegations of abetting Kamat and Mulani. Both
Kamat and Mulani were public servants. They may or may not have any
direct role to play as regard commission of an organised crime but unless a
nexus with an accused who is a member of the organised crime syndicate or
an offence in the nature of organised crime is established, only by showing
some alleged indulgence to Kamat or Mulani, the Appellant cannot be said
to have conspired or abetted commission of an organised crime. Prima
facie, therefore, we are of the view that Section 3(2) of MCOCA is not
attracted in the instant case.

Section 24 of MCOCA must be given a proper meaning. A public
servant can be said to have committed an offence within the meaning of the
said provision if he (i) renders any help or support in any manner in the
commission of an organised crime; (ii) whether before or after the
commission of an offence by a member of an organised crime syndicate or

(iii) abstains from taking lawful measures under this Act or (iv) intentionally
avoids to carry out the directions of any Court or of the superior police
officers in this respect.

The purported acts of omission and commission on the part of the
Appellant does not attract the first part of Section 24 of MCOCA. It is not
the contention of the Respondents that he has committed any act which
comes within the purview of Clauses (3) and (4) hereinbefore. The
provisions of MCOCA, as for example, Section 20 casts a duty upon the
persons concerned to see that properties of a member of the organised crime
syndicate are attached. In view of Section 4, it also becomes the duty of the
persons connected with the investigation of crime to see that persons, who
are in possession of movable or immovable property which cannot be
satisfactorily accounted for are brought to book.

The Act is deterrent in nature. It provides for deterrent punishment.
It envisages three to ten years of imprisonment and may extend to life
imprisonment. Death penalty can also be imposed if somebody commits a
murder. Similarly, fines ranging between three to ten lakhs can be imposed.

Presumption of innocence is a human right. [See Narendra Singh and
Another Vs. State of M.P., (2004) 10 SCC 699, para 31] Article 21 in view
of its expansive meaning not only protects life and liberty but also envisages
a fair procedure. Liberty of a person should not ordinarily be interfered with
unless there exist cogent grounds therefor. Sub-Section (4) of Section 21
must be interpreted keeping in view the aforementioned salutary principles.
Giving an opportunity to the public prosecutor to oppose an application for
release of an accused appears to be reasonable restriction but Clause (b) of
Sub-section (4) of Section 31 must be given a proper meaning.
Does this statute require that before a person is released on bail, the
court, albeit prima facie, must come to the conclusion that he is not guilty of
such offence? Is it necessary for the Court to record such a finding? Would
there be any machinery available to the Court to ascertain that once the
accused is enlarged on bail, he would not commit any offence whatsoever?

Such findings are required to be recorded only for the purpose of
arriving at an objective finding on the basis of materials on records only for
grant of bail and for no other purpose .

We are furthermore of the opinion that the restrictions on the power of
the Court to grant bail should not be pushed too far. If the Court, having
regard to the materials brought on record, is satisfied that in all probability
he may not be ultimately convicted, an order granting bail may be passed.
The satisfaction of the Court as regards his likelihood of not committing an
offence while on bail must be construed to mean an offence under the Act
and not any offence whatsoever be it a minor or major offence. If such an
expansive meaning is given, even likelihood of commission of an offence
under Section 279 of the Indian Penal Code may debar the Court from
releasing the accused on bail. A statute, it is trite, should not be interpreted
in such a manner as would lead to absurdity. What would further be
necessary on the part of the Court is to see the culpability of the accused and
his involvement in the commission of an organised crime either directly or
indirectly. The Court at the time of considering the application for grant of
bail shall consider the question from the angle as to whether he was
possessed of the requisite mens rea. Every little omission or commission,
negligence or dereliction may not lead to a possibility of his having
culpability in the matter which is not the sine qua non for attracting the
provisions of MCOCA. A person in a given situation may not do that which
he ought to have done. The Court may in a situation of this nature keep in
mind the broad principles of law that some acts of omission and commission
on the part of a public servant may attract disciplinary proceedings but may
not attract a penal provision.

In Abdulla Mohammed Pagarkar etc. Vs. State (Union Territory of
Goa, Daman and Diu) [AIR 1980 SC 499], it is stated:
“15. Learned counsel for the State sought to
buttress the evidence which we have just above
discussed with the findings recorded by the learned
Special Judge and detailed as items (a) to (e) in
paragraph 5 and items (i) and (iii) in paragraph 6
of this judgment. Those findings were affirmed by
the learned Judicial Commissioner and we are
clearly of the opinion, for reasons which need not
be restated here, that they were correctly arrived at.
But those findings merely make out that the
appellants proceeded to execute the work in
flagrant disregard of the relevant Rules of the
G.F.R. and even of ordinary norms of procedural
behaviour of government officials and contractors
in the matter of execution of works undertaken by
the government. Such disregard however has not
been shown to us to amount to any of the offences
of which the appellants have been convicted. The
said findings no doubt make the suspicion to which
we have above adverted still stronger but that is
where the matter rests and it cannot be said that
any of the ingredients of the charge have been
made out.

Apart from the findings and evidence referred to
earlier in paragraph, no material has been brought
to our notice on behalf of the State such as would
indicate that the bills or the summaries in question
were false in any material particular.”

In C. Chenga Reddy and Others Vs. State of Andhra Pradesh [AIR
1996 SC 3390], it is stated:

“55. The learned counsel appearing for all the
appellants also during the course of their
arguments were unable to point out any error in
those findings and according to them in the
established facts and circumstances of the case, the
irregularities, administrative lapses and violation
of the codal provisions, could only have resulted in
a departmental action against the officials but
criminal prosecution was not justified. Their
argument has force and appeals to us..”

Every act of negligence or carelessness by itself may not be a
misconduct.

The provisions of the said Act, therefore, must receive a strict
construction so as to pass the test of reasonableness.

Section 21(4) of MCOCA does not make any distinction between an
offence which entails punishment of life imprisonment and an imprisonment
for a year or two. It does not provide that even in case a person remains
behind the bars for a period exceeding three years, although his involvement
may be in terms of Section 24 of the Act, the court is prohibited to enlarge
him on bail. Each case, therefore, must be considered on its own facts. The
question as to whether he is involved in the commission of organized crime
or abetment thereof must be judged objectively. Only because some
allegations have been made against a high ranking officer, which cannot be
brushed aside, may not by itself be sufficient to continue to keep him behind
the bars although on an objective consideration the court may come to the
conclusion that the evidences against him are not such as would lead to his
conviction. In case of circumstantial evidence like the present one, not only
culpability or mens rea of the accused should be prima facie established, the
Court must also consider the question as to whether the circumstantial
evidence is such whereby all the links in the chain are complete.

The wording of Section 21(4), in our opinion, does not lead to the
conclusion that the Court must arrive at a positive finding that the applicant
for bail has not committed an offence under the Act. If such a construction
is placed, the court intending to grant bail must arrive at a finding that the
applicant has not committed such an offence. In such an event, it will be
impossible for the prosecution to obtain a judgment of conviction of the
applicant. Such cannot be the intention of the Legislature. Section 21(4) of
MCOCA, therefore, must be construed reasonably. It must be so construed
that the Court is able to maintain a delicate balance between a judgment of
acquittal and conviction and an order granting bail much before
commencement of trial. Similarly, the Court will be required to record a
finding as to the possibility of his committing a crime after grant of bail.
However, such an offence in futuro must be an offence under the Act and
not any other offence. Since it is difficult to predict the future conduct of an
accused, the court must necessarily consider this aspect of the matter having
regard to the antecedents of the accused, his propensities and the nature and
manner in which he is alleged to have committed the offence.

It is, furthermore, trite that for the purpose of considering an
application for grant of bail, although detailed reasons are not necessary to
be assigned, the order granting bail must demonstrate application of mind at
least in serious cases as to why the applicant has been granted or denied the
privilege of bail.

The duty of the court at this stage is not to weigh the evidence
meticulously but to arrive at a finding on the basis of broad probabilities.
However, while dealing with a special statute like MCOCA having regard to
the provisions contained in Sub-section (4) of Section 21 of the Act, the
Court may have to probe into the matter deeper so as to enable it to arrive at
a finding that the materials collected against the accused during the
investigation may not justify a judgment of conviction. The findings
recorded by the Court while granting or refusing bail undoubtedly would be
tentative in nature, which may not have any bearing on the merit of the case
and the trial court would, thus, be free to decide the case on the basis of
evidence adduced at the trial, without in any manner being prejudiced
thereby.

In Kalyan Chandra Sarkar Vs. Rajesh Ranjan Alias Pappu Yadav and
Another [(2004) 7 SCC 528], this Court observed:

“18. We agree that a conclusive finding in regard
to the points urged by both the sides is not
expected of the court considering a bail
application. Still one should not forget as observed
by this Court in the case Puran v. Rambilas and
Anr. (SCC p. 344, para 8):

“Giving reasons is different from discussing merits
or demerits. At the stage of granting bail a detailed
examination of evidence and elaborate
documentation of the merits of the case has not to
be undertaken. …… That did not mean that whilst
granting bail some reasons for prima facie
concluding why bail was being granted did not
have to be indicated.”

We respectfully agree with the above dictum of
this Court. We also feel that such expression of
prima facie reasons for granting bail is a
requirement of law in cases where such orders on
bail application are appealable, more so because of
the fact, that the appellate court has every right to
know the basis for granting the bail. Therefore, we
are not in agreement with the argument addressed
by the learned counsel for the accused that the
High Court was not expected even to indicate a
prima facie finding on all points urged before it
while granting bail, more so in the background of
the facts of this case where on facts it is
established that a large number of witnesses who
were examined after the respondent was enlarged
on bail had turned hostile and there are complaints
made to the court as to the threats administered by
the respondent or his supporters to witnesses in the
case. In such circumstances, the Court was duty-
bound to apply its mind to the allegations put forth
by the investigating agency and ought to have
given at least a prima facie finding in regard to
these allegations because they go to the very root
of the right of the accused to seek bail. The non-
consideration of these vital facts as to the
allegations of threat or inducement made to the
witnesses by the respondent during the period he
was on bail has vitiated the conclusions arrived at
by the High Court while granting bail to the
respondent. The other ground apart from the
ground of incarceration which appealed to the
High Court to grant bail was the fact that a large
number of witnesses are yet to be examined and
there is no likelihood of the trial coming to an end
in the near future. As stated herein above, this
ground on the facts of this case is also not
sufficient either individually or coupled with the
period of incarceration to release the respondent on
bail because of the serious allegations of tampering
with the witnesses made against the respondent.”

In Jayendra Saraswathi Swamigal Vs. State of T.N. [(2005) 2 SCC
13], this Court observed:

“16. The considerations which normally weigh
with the Court in granting bail in non-bailable
offences have been explained by this Court in State
v. Capt. Jagjit Singh
(1962) 3 SCR 622: AIR 1962
SC 253 and Gurcharan Singh v. State (Delhi
Admn.) (1978) 1 SCC 118: (1978) 2 SCR 358:

AIR 1978 SC 179: and basically they are – the
nature and seriousness of the offence; the character
of the evidence; circumstances which are peculiar
to the accused; a reasonable possibility of the
presence of the accused not being secured at the
trial; reasonable apprehension of witnesses being
tampered with; the larger interest of the public or
the State and other similar factors which may be
relevant in the facts and circumstances of the
case”

In Kalyan Chandra Sarkar Vs. Rajesh Ranjan Alias Pappu Yadav and
Another [2005 (2) SCC 42], this Court observed:
“18. It is trite law that personal liberty cannot be
taken away except in accordance with the
procedure established by law. Personal liberty is a
constitutional guarantee. However. Article 21
which guarantees the above right also
contemplates deprivation of personal liberty by
procedure established by law. Under the criminal
laws of this country, a person accused of offences
which are non bailable is liable to be detained in
custody during the pendency of trial unless he is
enlarged on bail in accordance with law. Such
detention cannot be questioned as being violative
of Article 21 since the same is authorised by law.
But even persons accused of non bailable offences
are entitled for bail if the court concerned comes to
the conclusion that the prosecution has failed to
establish a prima facie case against him and/or if
the court is satisfied for reasons to be recorded that
in spite of the existence of prima facie case there is
a need to release such persons on bail where fact
situations require it to do so. In that process a
person whose application for enlargement on bail
is once rejected is not precluded from filing a
subsequent application for grant of bail if there is a
change in the fact situation. In such cases if the
circumstances then prevailing requires that such
persons to be released on bail, in spite of his earlier
applications being rejected, the courts can do so.”

It was, however, observed:

“42. While deciding the cases on facts, more so in
criminal cases the court should bear in mind that
each case must rest on its own facts and the
similarity of facts in one case cannot be used to
bear in mind the conclusion of fact in another
case”

We are not oblivious of the fact that in certain circumstances, having
regard to the object and purport of the Act, the Court may take recourse to
principles of ‘purposive construction’ only when two views are possible.

The High Court, in our considered view, considered the matter from a
wrong perspective. Only because the Appellant had the power, the same
would not by itself lead to a conclusion that he was a privy to the crime. As
regard Mulani’s visit to Bangalore, it is accepted that on all occasions he
was accompanied by other officers. The purpose of such visit was to have a
high level conference so as to enable the Government of Maharashtra to
obtain custody of Telgi. On 9.7.2002, Mulani visited Bangalore in the
company of the Appellant. On 23.7.2002, he visited in the company of
Appellant as also the Additional Chief Secretary, Shri Basak. Those two
visits were prior to 6.9.2002. On 11th September, 2002, he went to
Bangalore in the company of Shri Sampat Kadam as the case of Telgi was
fixed on that day. He is said to have been sent by Shri Mushrif. Dr. Jai
Vasantrao Jadhav in his investigation note dated 15.12. 2003 stated:

“On 09/09/2002 Mushrif sahib called me to his
office and told me the story of his trip to
Bangalore. He himself had gone there with the
transfer warrant to bring Telgi to Pune. Similarly,
he informed me about the future date i.e.
12/09/2002, set by the Bangalore court for hearing
and that Advocate general of Maharashtra P.
Janardanan and an advocate from Pune Raman
Agrawal as special public prosecutor will be going
there for the hearing. For the said hearing ACP
Mulani, police inspector Sampat Kadam were to
procered to Mumbai and they will go to Bangalore
court along with P. Janardanan. In this connection
a discussion had already been held, said Mushrif.”

On 18.9.2002, Mr. Mulani visited Bangalore in the company of the
Addl. Advocate General of Maharashtra on which date the Court passed the
order under Section 268 of the Code of Criminal Procedure.

As regards Mr. Mulani’s participation in the investigation, we may
notice that Dr. Jadav again in his statement dated 2.4.2002 stated:

“He has done the work of searching the
absconding accused in the aforesaid crime and he
should be deputed with the same work.

Accordingly, ACP Shri Mulani was assisting me in
the work of searching the absconding accused.”

As regards his inclusion in the team, Dr. Jadav had stated:

“The investigation of Crime 135/2002, of Bund
Garden Police Station was handed over to me on
4.9.2002 under written orders. Thereafter, a
meeting had taken place between Police
Commissioner Shri R.S. Sharma, Joint Police
Commissioner Shri Mahesh Gauri and myself for
deciding which officers should be included for the
investigation work. At that time Shri Sharma
Saheb told me that you take whatever officers you
want for the investigation. On this, I told him that
I do not personally know the officers in Pune.
Being on the post of DCP (Departmental
Enquiries), I am not conversant with the
investigating skill of the officers in Pune city.
After I told so, they finalized the names of the
members of the investigation team. In that the
name of ACP Mulani was first.”

The Appellant, therefore, did not suggest the name of Mulani himself.
He did so at the instance of Dr. Jadav and that too both by him as also the
Joint Commissioner.

So far as the recommendation of the Appellant for inclusion of Mr.
Mulani’s name in the list of officers who were to be rewarded for having
done best work, is concerned, it appears that 10 names were suggested for
the said purpose. The Appellant changed the priority in the manner as
indicated hereinbefore. Only those persons whose names are referred in the
list were to receive award. The names of Mulani, Yadav and Davies were
directed to be included in the text which would mean mentioning of their
names in the history of case, as evidently they were involved in the
investigation throughout.

Furthermore, the name of Mulani alone was not added but names of
two other officers were also added. We may further notice that the
Appellant by letter dated 22.11.2002 addressed to the Director General of
Police made serious complaints against Mr. Mushrif stating:

“The request of Additional Commissioner of
Police Mr. Mushrif for removing the names of near
relatives of Mr. Abdul Kareem Ladsab Telgi, his
wife and daughter because of their financial
partners. Thus, being a supervising officer it was
his duty to collect evidence during the
investigation and to take proper decision like the
Investigating Officer, being a Supervisory Officer.
It appears that Shri Mushrif has neglected these
things intentionally.

Prior to this also Shri Mushrif has written
letters to the Investigating Officers to obstruct the
investigation directly or indirectly, which came to
be noticed because of the complaints made by the
officers. Similarly, he being Officer of the rank of
Deputy Inspector General of Police, he was
capable of invoking provisions of Maharashtra
Control of Organised Crime Act, still Mr. Mushrif
despite being the Senior Officer of the crime
avoided to invoke the said provision. From all
these things the otherwise intention of Mr. Mushrif
to obstruct the investigation is apparent.

Mr. Mushrif has written a letter on
23.10.2002, in which it is stated that the
Investigating Officer should remove the names of
the five accused persons, who are absconding,
without giving any reason and with the malafide
and corrupt intention he has suggested the addition
of six names as absconding accused. The copy of
the said letter is already submitted to you.

In fact it is said that the five names which
are removed are the part of information prepared
on the computer of Mr. Mushrif. Out of which, I
have submitted the clear report that we have no
objection if the cases of Shri Manoj Kotharath and
Shri Bajrang are transferred to Central Crime
Investigation Department.

Shri Mushrif is informing the media that the
Inquiry of this matter be conducted by Shri P.D.
Director General of Police, Anti Corruption
Bureau or Shrigarvel Director General of Police.
In this connection, I wish to state that all these
matters be investigated immediately and therefore
a retired Judge of the High Court be appointed for
the said purpose. Thereby not only allegations
made by Mr. Mushrif will be enquired into but this
also will be seen as to in these important crime,
which is spread over the entire country when the
investigation is reached upto the very important
stage, who is trying to indirectly help the main kin
pin of the crime Telgi by obstructing the
investigating right from the beginning?

Since now the investigation of this crime is
being made by the Special Investigation Team, it is
requested that the truth behind all these matters be
brought to surface and the appropriate action be
taken against the concerned persons at the
earliest.”

About Mulani’s lack of integrity, admittedly facts were made known
to the Appellant only on 6.9.2002. Prior thereto, Mulani received very good
remarks from his superior officers as would appear from a letter dated
21.3.2002 addressed by Shri A.K. Sharma to M.C. Mulani.

It is undisputed, as would appear from the stand taken by the State
before the Maharashtra State Administration Tribunal, that transfer of
Mulani was not by way of penalty but on administrative grounds. The State
Government through Shri Ashok Basak also could have suspended Mulani.
It does not appear from the records that apart from field work and searching
for the accused Mulani took any part in investigation between 6.9.2002 and
30.9.2002.

Mr. Mushrif in answer to the questionnaire categorically stated that
four teams were formed for investigation and Mulani was in the team of
field work. He, having been brought by Mr. Mushrif, had been working
earlier. Mr. Mushrif accepts that the Appellant had asked him to supervise
the investigation of the teams. He had drawn a broad outline as to how to
proceed systematically:

“On 12.6.2002 I had drawn a broad outline as to
how to proceed systematically. My concept was as
under:

(a) A team for appraised of seized evidence
paperwork.

(b) Investigation team

(c) Field work”

It is also noteworthy that in the said statement, in certain matters, the
Appellant’s role was described as under:

“12. CP’s source information led to the registration
of Cr. No. 135/2002. When you received
information about this? Being incharge of Crime
branch, What immediate steps were taken by you
for further investigation?

It seems that a verifiable information was
received by Shri Kale, PI Crime, P.S. Bundgarden.
In this connection he sent for two suspects. The
suspects did not reveal much. The informer was
asked to further cultivate the suspects. That two
suspects had been allowed to go was mistaken that
they are being left off. This information came to
the notice of CP who intervened and asked Sr. P.I.
Deshmukh, P.S. Bundgarden, to apprehend the
suspects and further interrogate them. This
interrogation revealed vital information
implicating the suspects and the others.

Interrogations revealed further information that to
a trap. PI Kale himself lodged the complaint and
the F.I.R. came to be registered.”

So far as the inspection of Cuffe Parade flat is concerned, the High
Court failed to notice that at the time of inspection of the flat Jaiswal could
have taken certain action which he did not. At least he could have seized his
mobile. The Appellant took all steps which he could take. He passed
telephonically an order of suspension of the officers in presence of Jaiswal
when the matter was brought to his notice. When the letter dated 10.1.2003
reached him on 12.1.2003 he also passed an order of suspension in writing.
It was for the Joint Commission to implement the said order of suspension.
It is too much to expect that an officer passing an order of suspension must
also see to it that his order is implemented by all concerned. The High
Court is also not correct in attributing motive to the Appellant as regards
seizure of fake stamps and genuine stamps from the Bhiwandi godown on
12.1.2003. The Appellant had no role to play therein. Before the learned
Single Judge admittedly a wrong contention was raised on behalf of the
Respondents that Jaiswal had at one point of time expressed a suspicion that
the magnitude of Kamat’s involvement may be minimized by making a fake
raid.

For all intent and purport, the High Court has placed the onus of proof
upon the Appellant, which is impermissible.

The Appellant faced a contempt petition before the Maharashtra State
Administrative Tribunal and in his affidavit, he categorically stated that
neither Mulani was the investigating officer nor supervisory officer. In his
affidavit, as regard reason for his transfer to Special Branch from Crime
Branch, he stated:

“8. With reference to paras 6(5)(v) of the
application, I say that this was a very sensational
murder case and the applicant was the immediate
supervisory officer of its investigation. But as the
main culprit could not be arrested, the case was
transferred to State C.I.D. by the C.I.D. It
transpired that the deceased Faizulla Khan along
with two other persons had met the applicant in his
office a couple of hours before his assignation.
But this vital information was not disclosed by the
applicant anywhere in the investigation, though he
was the immediate Supervisory Officer of the case.
Thus, his conduct was found to be highly
suspicious in this sensational case. Under these
circumstances it was not desirable to keep the
applicant in the Crime Branch. This is one of the
reasons for his transfer out of the Crime Branch.

17. With reference to para 6(13) of the application,
I say the allegations in this para are denied as the
applicant has been retained as A.C.P., Pune City.
However, there is no stay granted to the internal
orders issued by the respondent no. 2 of the
applicant. Neither the applicant has prayed in his
O.A. No. 863/2002 that he should not be
transferred anywhere from the Crime Branch, Pune
City.”

In Kartar Singh Vs. State of Punjab [(1994) 3 SCC 569], this Court
observed:

“352. It is true that on many occasions, we have
come across cases wherein the prosecution
unjustifiably invokes the provisions of the TADA
Act with an oblique motive of depriving the
accused persons from getting bail and in some
occasions when the courts are inclined to grant bail
in cases registered under ordinary criminal law, the
investigating officers in order to circumvent the
authority of the courts invoke the provisions of the
TADA Act. This kind of invocation of the
provisions of TADA in cases, the facts of which do
not warrant, is nothing but sheer misuse and abuse
of the Act by the police. Unless, the public
prosecutors rise to the occasion and discharge their
onerous responsibilities keeping in mind that they
are prosecutors on behalf of the public but not the
police and unless the Presiding Officers of the
Designated Courts discharge their judicial
functions keeping in view the fundamental rights
particularly of the personal right and liberty of
every citizen as enshrined in the Constitution to
which they have been assigned the role of sentinel
on the qui vive, it cannot be said that the
provisions of TADA Act are enforced effectively
in consonance with the legislative intendment.”

In Prakash Kumar Alias Prakash Bhutto Vs. State of Gujarat [(2005) 2
SCC 409], the Constitution Bench of this Court while noticing Kartar Singh
(supra) observed:

“44. In our view the above observation is
eloquently sufficient to caution police officials as
well as the Presiding Officers of the Designated
Courts from misusing the Act and to enforce the
Act effectively and in consonance with the
legislative intendment which would mean after the
application of mind. We reiterate the same.”

The learned Additional Solicitor General, however, had drawn our
attention to the statement of Mr. R.S. Mopalwar. The said statement was
recorded on 21.6.2004. Shri U.K. Goel has also not been examined on the
ground that he has gone out of the country. This material was not used
before the learned Single Judge.

Mr. Saran, laid emphasis on the fact that Telgi was interrogated alone
by the Appellant after asking all others to leave the room without
maintaining any record therefor.

In this connection, we may notice the questionnaire and statement of
Shri Maheshgauri, question No. 50 whereof reads as under:

“50) Did CP ever interrogate Telgi in prison? Did
CP ever record his statement on the tape recorder?
Are you aware about it?

Ans: – CP did interrogate Telgi in camera in his
own chamber. We were present in chamber of CP
when AKL Telgi was ushered in by either Mulani
or PI Deshmukh. By we I mean DCP Koregaokar
was also present when Telgi entered. CP said,
“rwgh oks gS uk tks cWkEcs
gWkLihVy ds nxsZ is vk;k djrk
Fkk uk” Then we moved out. I do not know if
the conversation was tape recorded.”

If the Appellant was knowing Telgi, there was no reason to seek to
identify Telgi by reference to a person who used to visit Bombay Hospital,
Dargah. Our attention has also been drawn to the report of the brain
mapping test of Telgi. In the said report, it is stated:

“Pursuant to the request made vide letter cited
under reference, accused Mr. Karim Telgi was
brought for polygraph examination on 20th
December 2003. The cited suspect was first
interviewed and interrogated. It was found during
the interrogation and the interview that the suspect
appeared to be concealing some of the relevant
information and not truthful to his statement with
regard to the involvement of politician and police
officers in the fake stamp paper. He was further
subjected for “Brain Mapping” test on 21
December 2003.”

As regard what transpired in the meeting with Telgi during
interrogation by the Appellant, Dr. Jadhav made the following statement in
the investigation note:

“On 19/10/2002 accused Telgi was granted
magisterial custody and hence, he was to be taken
to Yerwada jail. But police commissioner Mr.
Sharma ordered us, “Bring the accused to my
chamber for the purpose of interrogation” and we
had to comply. We took accused Telgi to the
office of the police commissioner at around 18.00
hrs. We kept Telgi outside and informed
commissioner Sharma by going into his chamber
that we had brought Telgi in the office. Then on
his direction, we came out of the chamber and sent
accused Telgi alone inside as per Mr. Sharma’s
instructions. After this, Sharma Sahib interrogated
the accused Telgi from 18.00 hrs. to 20.00 hrs.
The Yerwada jail officials do not allow the
accused in the jail late in the night as a regular
practice. When we came to know about this, we
informed additional police commissioner Mahesh
Gauri, accordingly. Then on Mr. Gauri’s
direction, we went inside Mr. Sharma’s cabin and
informed him accordingly. That time he said that,
he would finish within ten minutes. Then after 10-
15 minutes Sharma sahib called us in and ordered
us to take Telgi away. Then along with Telgi, we
started moving outside the commissioner’s office
and towards the Yerwada jail and we asked Telgi
about the interrogation by the Sharma Saheb.
Here, Telgi told us, “Sharma sahib asked me about
the place where I had hided the remaining stamps?
To whom and how much money did I give? Who
are the political figures of my acquaintance? etc.
his main thrust was on these questions, After
asking the questions, Mr. Sharma’s right hand was
moving towards the button of the tape-recorder as
he wanted to tape my answers. I was not able to
see the tape recorder, but it was evident from the
movements of his hand that he was trying to
switch on the tape for recording my answers.”
Then we reached the Yerwada Jail. Police sub
inspector Mr. Hanumansingh Subbalkar (crime
branch, Pune Police Commissionerate) was the
chief officer appointed to keep the custody of Telgi
and party.”

Therefore, there is some substance in the contention of Mr. Manohar
that the Commissioner of Police may not like to interrogate an accused
person as regard his political connections, if any, in presence of others, but
the line of interrogation was revealed by Telgi immediately after he came
out of his chamber. It further appears from the record that even Mushrif had
interrogated Telgi exclusively.

Furthermore, it appears that it is Mushrif who wanted to keep wife,
daughter and brother of Telgi out of the chargesheet, as would appear from
the statement of Mr. Kishore Eknath Yadav to the following effect:

“Names of accused Fathima and Javed were
mentioned in the case diary as suspects however
full names and addresses of these accused could
not be made accused. Because the information is
not available against them and they are only
servants, such instructions were issued by Addl.
Commissioner of police during the time of
beginning of the investigation and on other
occasions.

It was further stated:

“Although for the said purpose note was made for
seeking written orders, Honourable Additional
Commissioner of Police has not made any specific
order. Apart from this who should be made
accused or not was the primary right of D.C.P.
Zone II as per the decision taken by Additional
Commissioner of Police and the final decision
about the same was to be that of Addl.

Commissioner of Police (Order dated 13/6/2002).

Apart from the fact that nothing has been brought on record to show
as to how far a report of brain mapping test can be relied upon, the report
appears to be vague. It appears, the Respondents themselves did not want
to put much reliance on the said report.

Furthermore, the admissibility of a result of a scientific test will
depend upon its authenticity. Whether the brain mapping test is so
developed that the report will have a probative value so as to enable a court
to place reliance thereupon, is a matter which would require further
consideration, if and when the materials in support thereof are placed before
the Court.

In Frye Vs. United States [293 F 1013 (DC Cir) (1923)], the principles
to determine the strength of any investigation to make it admissible were
stated in the following terms:

“Just when a scientific principle or discovery
crosses the line between the experimental and
demonstrable stages is difficult to define. Some
where in the twilight zone the evidential force
must be recognized, and while the Courts will go a
long way in admitting the expert testimony
deducted from a well recognized scientific
principle or discovery, the thing from which the
deduction is made must be sufficiently established
to have gained general acceptance in the particular
field in which it belongs.

Frye (supra), however, was rendered at a time when the technology,
the polygraph test, was in its initial stage and was used in few laboratories.
The guidelines issued therein posed a threat of lack of judicial adaptation of
the new developments and ignored the reliability on a particular piece of
evidence.

A change of approach was, however, found in Daubart Vs. Merryll
Dow Pharmaceuticals Inc. [113 Sct 2786 (1993)] where the courts while
allowing “general acceptance” stated that this might not be a precondition
for admissibility of the scientific evidence, for which the Court may consider
the following:

(a) Whether the principle or technique has been or can be reliably
tested?

(b) Whether it has been subject to peer review or publication?

(c) It’s known or potential rate of error?

(d) Whether there are recognized standards that control the procedure
of implementation of the technique?

(e) Whether it is generally accepted by the Community? And

(f) Whether the technique has been introduced or conducted
independently of the litigation?

In a case involving an issue as to whether on-job-exposure to the
manufacturers products promoted small cell lung cancer, the U.S. Supreme
Court in General Electric Co. Vs. Robert K. Joiner [522 US 139 L.Ed. 2d]
following Daubert (supra), held that in cases involving the issue of expert
evidence the appellate court should only consider whether there is any abuse
of discretion in admitting such evidence by the trial courts and should not go
into reviewing the evidence itself as it is for the trial courts to assume the
“gate keeper’s role” in screening such evidence to ensure whether it is not
only relevant but also reliable. This was further expanded in Kumho Tire
Co. Ltd. Vs. Carmichael [(1999) 119 S.Ct. 1167] whereby the ‘gate
keeping’ obligation of the Trial Judge to ensure the relevancy and reliability
for admitting the evidence extended not only to scientific but also to all
kinds of expert evidence.

In R. Vs. Watters [(2000) All ER (D) 1469], it was held :

“DNA evidence may have a great significance
where there is supporting evidence, dependent, of
course, on the strength of that evidence.”

“in every case one has to put the DNA evidence
in the context of the rest of the evidence and
decide whether taken as a whole it does amount to
a prima facie case.”

As at present advised, thus, and having regard to the fact that the
prosecution did not rely upon the said report before the High Court, we also
for the purpose of the present matter do not intend to place any reliance
thereupon.

Mr. Manohar’s contention to the effect that those officers whose
conduct was not above board and who did not take any action for attaching
the property of the accused and his relations in terms of the Act, have not
been made accused, may also be correct. He has further brought to our
notice that witnesses have also changed their stand after the Appellant was
placed under arrest. At this juncture, it may not be necessary for us to go
into details on the aforementioned contention.

We have referred to the aforementioned materials only for the purpose
of showing that the High Court may not be entirely correct in coming to the
conclusion that the Appellant prima facie committed an offence under
Section 3(2) as well as Section 24 of MCOCA.

For the reasons aforementioned, we are of the opinion that the order
dated 4.11.2004 granting interim bail to the Appellant should continue
subject to the same conditions.

This appeal is allowed.