MOHD. FAROOQ ABDUL GAFUR AND ANOTHER
v.
STATE OF MAHARASHTRA
(Criminal Appeal Nos. 85-86 of 2006)
AUGUST 6, 2009
[S.B. Sinha and Dr. Mukundakam Sharma, JJ.]
2009 (12) SCR 1093
The Judgment of the Court was delivered by
DR. MUKUNDAKAM SHARMA J. 1. These appeals are filed
against a common judgment and order dated 17th December,
2003 passed by a Division Bench of the High Court of Judicature
at Bombay in Confirmation Case No. 01 of 2001 and Criminal
Appeal Nos. 661 of 2000; 679 of 2000; 753 of 2000 and 758 of
2000 and are being disposed of by this common judgment.
2. The prosecution case in brief is as follows: -
One Milind Vaidya is the ex-Mayor of Mumbai. He belongs to
the Shiv Sena, a political party, active in Maharashtra. On 4th
March, 1999 at about 9.45 p.m. he alongwith 7-8 workers were
sitting in an open shed by the side of Mori Road. He was guarded
by his two body guards, namely, Constable Dinanath Pawar (PW-
2) and Constable Sandeep Eaghmare (PW-3). They were armed
with a 9 mm pistol and 9 mm carbine with 90 rounds respectively.
The said shed house is an office of Shiv Sena `Shakha'. At about 5
minutes past 10.00 p.m. a white Maruti car with a number plate
MH-03-H-1749 came from the side of Mahim Railway Station.
When it reached near the said open shed three persons started
firing at Milind Vaidya and others who were sitting in the shed. One
of the assailants was sitting alongside the driver on the front seat
and the other two were sitting at the back seat. . In the aforesaid
incident three persons died while seven to eight persons, including
Shri Milind Vaidya, injured.
3. The said Maruti car was being driven allegedly by Abdul
Hasan (Accused No.8) and Azzizuddin (Accused No.7) was sitting
by his side being armed with a AK-56 rifle. Mohd. Zuber (Accused
No.5) and Fazal Mohd. (Accused No.6) were sitting on the rear
side of the said car and were armed with 9 mm pistol. All the
aforementioned three persons were said to have fired at Milind
Vaidya and his associates indiscriminately, who were sitting in the
shed.
4. Body guard Dinanath Pawar, who examined himself as PW-
2, is said to have fired three rounds from his pistol on the Maruti
Car. Other body guard namely Sandeep Waghmare (PW-3), is
said to have chased the car upto some distance but did not fire
any shot, although armed with a carbine. The incident of firing
lasted for a few seconds whereafter the Maruti car sped away.
Milind Vaidya sustained bullet injuries. Besides six others, namely
- Nishchal Krishna Chaudhari; Vinay Narayan Akare; Babu
Kashinath Mangela; Niteen Narayan Mehar; Murugan V Tewar;
and Vijay Kashinath Akare also sustained bullet injuries. Three of
his associates, namely - Milind Gunaji Chaudhari, Vilas Gopinath
Akare and Deepak Sitaram Akare succumbed to their injuries.
5. All the aforesaid victims were immediately rushed to Hinduja
Hospital, Mumbai where they were admitted for examination and
treatment. Post mortem examinations of the three deceased were
carried out on the next day. They were found to have sustained
bullet injuries on different parts of their body and lead pieces were
recovered therefrom.
6. It is worthwhile to mention here that a similar attempt on the
life of Milind Vaidya had also been made by unknown persons
three months prior to the incident in question. At that time he had
escaped with some injuries. He earlier used to have a body guard
for his personal safety. However, after the said incident he was
provided with three body guards during day time and two during
night time. One of the guards was provided with a carbine weapon
while the other two were provided with 9 mm pistols. Milind Vaidya
used to sit alongwith his workers at night time in the shed adjoining
the foot-path of Mori Road, Mahim for the purpose of hearing the
grievances of the people. At that time he used to be escorted by
his body-guards.
7. First Information Report was lodged on 4th March, 1999 at
Mahim Police Station. The investigation of the case was taken up
by PI Yashwant Puntambekar (PW-36). However, having regard to
the gravity of the offence the Commissioner of Police, Mumbai,
directed the Senior Police Inspector, CID - Unit IV, to take over
further investigation of the case, pursuant whereof Senior P.I.
Bagul took over the investigation. Thereafter PI Bharat Tambe
(PW-59) took over the investigation on 06.03.1999. A Maruti car
was located on 8th March, 1999 in an abandoned condition having
been found parked in Jain Derasar Lane at Wadala. On inspection
of the car one empty shell of AK-56 rifle; 2 empties of 9 mm caliber
pistols and two empties of mouser pistols etc. were found. It was
suspected that the said car was used in the commission of the
aforesaid crime.
8. After appellant No.1 (Mohd. Farooq) was arrested on 13th
March, 1999, the Joint Commissioner of Police (Crime) granted
permission to apply the provisions of Maharashtra Control of
Organised Crime Ordinance, 1999 to the present case pursuant
whereto the investigation was taken over by an Assistant
Commissioner of Police namely, Pradeep Sawant (PW-61) from PI
Bharat Tambe on 26th March, 1999. He was said to have been
supervising the investigation of the case in his capacity as ACP
(Detection-I) and for effective and extensive investigation of the
present case, he formed a team of 13 police officers.
9. In all there were eight accused persons namely, Mohammed
Farooq Abdul Gafur Chipa Rangari (Accused No. 1), Aslam
Mohammed Kutti (Accused No. 2), Abdul Kadar Abdul Gafoor
Rizvi (Accused No. 3), Mansoor Hasan Haji Iqbal Pankar (Accused
No. 4), Mohd. Juber Kasam Shaikh alias Tabrej alias Jugnu
(Accused No. 5), Fazal Mohd. Shaikh alias Manni Argamutu
Shetiyar (Accused No. 6), Azzizuddin Zahiruddin Shaikh alias
Abdul Sattar (Accused No. 7) and Abdul Hasan Bande Hasan
Mistri (Accused No. 8) involved in the case.
10. Accused No.1 (Appellant No.1 herein) was arrested on
13th March, 1999 whereas Accused No.4 (Appellant No.2 herein)
was arrested on 21st June, 1999 along with Accused Nos. 2 and 3.
Accused Nos. 5 and 6 were arrested on 18th June, 1999 by the
Special Cell of Delhi Police. Accused No. 7 was arrested on 15th
June, 1999 with AK-56 rifle by Hazariganj Police Station, Lucknow,
U.P. and Accused No. 8 was arrested on 21st July, 1999.
11. On 4th April, 1999 the Appellant No.1 took police and
panchas to certain places and STD booths on Mohd. Ali Road,
Masjid Road, near J. J. Marg Police Station at Dongri wherefrom
he used to contact Faheem. Appellant No.1 made a confessional
statement on 10th April, 1999 regarding his involvement in the
incident. It was recorded by DCP Parambir Singh (PW-51).
12. On 25th June, 1999, Mansur Hasan (Accused No. 4) took
police party to the garage of one Chaggan Vithal where he is said
to have given the Maruti car used in the commission of the crime
for repairs. He also showed to the police on 6th July, 1999 an STD
booth at Dongri wherefrom he had contacted Faheem and
obtained mobile phones as well as a duplicate motor driving
licence. At the instance of Mohd. Zuber (Accused No. 5) on 18th
July, 1999, discovery of 9 mm China made pistol, which was found
kept in a cup-board in a hut behind Mahim Bus Depot was made.
His confessional statement was recorded on 30.07.1999 by
Ravindra Kadam, DCP (Zone IV) who examined himself as PW-
39 which was however subsequently retracted.
13. Confessional statement of appellant No.2 was recorded on
30th July, 1999 by DCP Kadam who examined himself as PW-39.
However, appellant No.2 retracted his confession when he was
produced before the Chief Judicial Magistrate.
14. On 9th August, 1999 Accused No. 5 led the police party to
a telephone booth at Mahim wherefrom he had contacted Faheem
and Chhota Shakeel in Karachi, Pakistan. Discovery of AK 56 rifle
together with 5 cartridges which was found kept in a rexine bag on
the loft of a hut behind Mahim Bus Depot was made on 17th July,
1999 at the instance of Azzizuddin (Accused No.7). A finger print
expert, who was called, found one chance finger print on the said
rifle. Discovery of two plates from room No.15 on the ground floor
of building No.1 in Kidvai Nagar, Wadala , was made at the
instance of Abdul Hasan (Accused No.8).
15. Confession of the aforementioned six persons was
recorded by three DCPs namely, Mr. Kadam (PW-39), Mr.
Paramvir Singh (PW-51) and Mr. Shindre (PW-60). Test
Identification Parade of accused Nos. 4 to 8 was conducted on
10th August, 1999 by the Special Executive Officer who examined
himself as PW-32.
16. Upon completion of the investigation, a voluminous charge
sheet was filed before the Designated Court on 8th September,
1999. The charges were framed against all the aforesaid accused
persons under various provisions of the Indian Penal Code, 1860
(for short `the IPC') and the Arms Act. Considering the gravity of
the crime and the fact that all the eight accused persons being
members of organized crime syndicate of Chhota Shakeel, the
provisions of Maharashtra Control of Organised Crime Act, 1999
(hereinafter referred to as `MCOCA') were also invoked. All the
aforesaid accused persons were charged for conspiring, abetting
and facilitating commission of the aforesaid crime as members of
the said organized crime syndicate.
17. In the charge sheet Chhota Shakeel and Mohd. Faheem
have been shown as the absconding accused. The prosecution
case proceeded on the premise that all the accused had hatched a
conspiracy to eliminate Milind Vaidya and with that common object
in mind they aided each other for causing his murder. They were
said to be in constant touch with Mohd. Faheem for the purpose of
taking instructions from him on telephone. They had been provided
with arms and ammunitions and money by the absconding
accused persons namely, Chhota Shakeel and Mohd. Faheem.
18. Appellants herein are said to be belonging to the gang of
fugitive criminal namely Chhota Shakeel who allegedly operates
his organised crime activities from Karachi, Pakistan. He is also
aided by another ganglord namely, Mohd. Faheem. Both of them
are said to belong to the gang of underworld don Dawood Ibrahim.
19. All the eight accused persons allegedly being members of
organized crime syndicate of Chhota Shakeel were charged under
Sections 3(1) r/w 2(e) of MCOCA. They were further charged of
conspiring, abetting and facilitating commission of aforesaid crime
as members of the said organized crime syndicate under Sections
3(2) of MCOCA read with Section 120B of IPC. For their
agreement to do the abovesaid illegal act they were also charged
under Section 120-B IPC.
20. Mohammed Farooq Abdul Gafur Chipa Rangari (Accused
No.1) was separately charged under Sections 302, 307 read with
Section 120B/34 and 109 IPC on the ground that he, in pursuance
of the said conspiracy, was in constant contact on mobile with
Faheem, collected money and also three mobile phones from
Guddu and delivered the same to Accused Nos. 5 and 6, provided
driver i.e. Accused No. 8 with the car facilitating commission of the
crime and thus had the common intention to commit the crime. He
was also charged under Sections 201, 34 IPC for assisting
accused Nos. 5, 6 and 7 to cause disappearance of AK-56 rifle
with intent to screen the offenders from legal punishment.
21. Aslam Mohammed Kutti (Accused No. 2) was separately
charged under Sections 302, 307, 120B r/w 34, r/w 109 of IPC
being in contact with Mohd. Faheem, who was in Karachi, Accused
Nos. 2 and 3 collected weapons from Neeta from Mazgaon and
handed it over to Accused Nos. 4 and 7 for using the same in the
aforesaid offence. Further, Accused No. 2 purchased three mobile
phones and handed over the same to Accused No. 4 thus,
facilitated commission of crime as a member of conspiracy in
furtherance of common intention. He was further charged under
Sections 25(1A) and 25(1B) of the Arms Act for possessing jointly
with Accused No. 3 a rexin bag containing two 9 mm pistols and
AK-56 rifle in contravention of Section 3 & 7 of the Arms Act.
22. Abdul Kadar Abdul Gafoor Rizvi (Accused No. 3) was
charged under Sections 25 r/w 3 & 7 of the Arms Act for collecting
jointly with Accused No.2 a rexin bag from Neeta containing two
pistols, one rifle for use in the aforesaid offence and handed over
the same to accused Nos. 4 & 7 and thus committed offence of
possession of unlicensed and prohibited arms in contraventions of
Sections 3 & 7 of the Arms Act. He was also charged under
Sections 302, 307 of IPC r/w 120B, 34 & 109 of IPC for delivering
weapons to accused Nos. 4 and 7 which were later used in the
commission of the aforesaid offence thus, facilitated commission of
offence as a member of conspiracy and in furtherance of common
intention. He was further charged under Sections 302, 307 r/w 34,
120B, and 109 of IPC for purchasing three mobile phones along
with Accused No. 2 from Hira Panna Market to facilitate the
aforesaid crime.
23. Mansoor Hasan Haji Iqbal Pankar (Accused No.4) was
charged under Sections 411 r/w 34 and 120-B of IPC for
conspiring, as per the directions of Faheem, in collecting white
coloured Maruti 800 Car from Phila House, Mumbai and the
aforesaid stolen car was used by accused Nos. 4 and 7 and thus
was a member of conspiracy and committed offence of dishonestly
receiving stolen property. He was further charged under Sections
302, 307 r/w 34, 120-B and 109 of IPC for handing over the stolen
car to Accused No. 8 which was actually used in the aforesaid
offence. He was further charged under Section 201 r/w 34 and
120-B of IPC for taking over charge of two mobile phones from
accused Nos. 5 and 7 after the aforesaid offence and for
concealing the same in his house.
24. Mohd. Juber Kasam Shaikh alias Tabrej alias Jugnu, Fazal
Mohd. Shaikh alias Manni Argamutu Shetiyar, Azzizuddin
Zahiruddin Shaikh alias Abdul Sattar and Abdul Hasan Bande
Hasan Mistri (Accused Nos. 5 to 8) respectively were charged
under Sections 25 r/w 3 & 7 of the Arms Act for traveling in the
stolen Maruti Car, carrying unlicensed pistols and prohibited
firearms i.e. A-56 rifle in furtherance of conspiracy and common
intention with accused Nos. 5 to 7. They were further charged
under Sections 25 (1A), 25(1B) r/w 3, 7 and 35 of the Arms Act for
having joint possession/control of the said vehicle i.e. the stolen
Maruti car which was used in the aforesaid crime and were aware
of existence of fire arms in the vehicle.
25. Accused Nos. 5 to 7 were charged under Sections 3 (1) (i)
of MCOCA read with Sections 302 & 120B of IPC for committing
the offence of organized crime on behalf of the syndicate with the
object of gaining advantage of syndicate and promoting
insurgency. They were also charged under Sections 3 (1) (ii) of
MCOCA read with Sections 307 & 120B of IPC for firing with
weapons, causing injuries and endangering the life of 7 persons.
They were further charged under Sections 302, 307 r/w 34 and
120-B of IPC for being taken in a stolen Maruti Car by Accused
No. 8 at the spot and for firing with their pistols and rifles on the
victims. They were charged under Sections 25(1A), 25(1B) and
27(3) of the Arms Act for possessing fire arms in contravention of
Section 3 & 7 of the Arms Act. They were also charged under
Section 201 r/w 34 and 120-B of IPC for hiding their respective fire
arms knowing that they were used in commission of offence thus,
attempted disappearance with an intention to screen the offender.
26. Abdul Hasan Bande Hasan Mistri (Accused No. 8) was
separately charged under Sections 302, 307 r/w 34 and 120-B of
IPC for taking Accused Nos. 5 to 7 in Maruti car in furtherance of
conspiracy and common intention thereby facilitating the crime of
murder and fatal injuries. He was also charged under Sections
424, 414 r/w 34 and 120-B of IPC for dishonestly receiving the
stolen Maruti Car and changing the number plate and thus
assisting in concealment of stolen property in furtherance of
conspiracy and common intention. He was further charged under
Section 212 of IPC for harbouring Accused Nos. 5 to 7 in stolen
Maruti Car immediately after the aforesaid offence with the
intention of screening them.
27. In support of its case the prosecution examined 64
witnesses out of them 5 were eye witnesses including the injured
persons. Six STD/ISD booth owners were also examined to prove
that some of the accused had made telephone calls from their
booths to Karachi, Pakistan. 4 witnesses were examined to
depose about subsidiary circumstances. 14 witnesses were panch
witnesses. 4 medical officers were examined to prove the post-
mortem reports as well as the certificates of injuries. 25 Police
Officers including two investigating officers were also examined. 5
other witnesses were examined on different points. A large number
of documents were produced by the prosecution.
28. Sabiul Hasan (PW-15) was the owner of the Maruti car
bearing registration No. MH-03-H-1759 which was stolen. He had
lodged a complaint to that effect on 30th January, 1999. The
evidence of PW-20, who is a panch witness, established recovery
of the car on 25th June, 1999. Accused No. 4 led police to a
garage situated opposite to Chhagan Mitha Petrol Pump where the
car was given for repair. Manager of petrol pump PW-17 stated
that on 5th February, 1999 Accused No. 4 had brought one white
car bearing No. BLD 1949 for certain repairs and servicing. He did
not take back the car immediately, although he was informed that
the repairing and servicing had been completed. He visited the
petrol pump later on. A card was prepared by him making certain
noting regarding the number of the car, the repairs done to it, the
name of the customer and his telephone number etc. A note was
also made in the card stating "Do not take again for servicing". He,
however, did not know Accused No. 4 earlier. He saw and
identified Accused No.4 for the first time in the court on 31st
March, 2000. However, the identification of Accused No. 4 was
found to be doubtful.
29. The Special Court, Mumbai by its judgment and order
dated 05.09.2000 acquitted Accused Nos. 2 and 3 and recorded
judgment and order of conviction and sentence against the other
six accused which are as under:-
"I (a) The Accused No. 1 Mohammed Farooq Chipa Rangari is
found guilty and convicted of an offence punishable under
Section 3(2) of the Maharashtra Control of Organised Crime
Act, 1999 (hereinafter referred as "M.C.O.C. Act, 99") read with
section 120-B I.P.C. and is sentenced to Rigorous
Imprisonment for ten years and to pay fine in the sum of Rs.5
lakhs. In default of payment of fine he shall undergo R.I. for
three years.
(b) The Accused No.1 is also found guilty and convicted of
an offence punishable under section 3(4) of M.C.O.C. Act 99
read with section 120-B I.P.C. and is sentenced to R.I. for ten
years and shall also pay fine in the sum of Rs.5 lakhs. In
default of payment he shall under go R.I. for three years.
(c) The Accused No.1 is further held guilty and convicted
for an offence punishable under Section 212 read with section
52-A read with section 120-B I.P.C. and is sentenced to
Rigorous Imprisonment for five years and shall also pay a fine
in sum of Rs.5000/-. In default of payment of fine he shall
undergo R.I. for six months.
IV. (a) The Accused No. 4 Mansur Hasan Haji Iqbal Pankar is
found guilty and convicted of an offence punishable under
Section 3(2) of M.C.O.C. Act 99 read with Section 120-B I.P.C.
and is sentenced to R.I. for ten years and to pay fine in the
sum of Rs.5 lakhs. In the default of payment of fine he shall
undergo R.I. for three years.
(b) The Accused No.4 is further held guilty and convicted
of an offence punishable under Section 3(4) of M.C.O.C. Act
99 read with Section 120-B I.P.C. and is sentenced to R.I. for
ten years and shall pay fine in sum of Rs.5 lakhs. In default of
payment of which he shall undergo R.I. for three years.
(c) The Accused No.4 is also found guilty and convicted of
an offence punishable under Section 411 read with Section
120-B I.P.C. and is sentenced to suffer R.I. for two years and
shall pay a fine in sum of Rs.5000/-. In default of payment of
fine he shall undergo R.I. for six months.
V. (a) The Accused No. 5 Mohd. Zuber
Kasam Shaikh is found guilty and convicted for an offence
punishable under Section 302 I.P.C. read with Section 3(1)(i)
of M.C.O.C. Act 99 read further with Section 120-B further read
with Section 34 I.P.C. for causing murder of:-
(i) Shri Milind Gunaji Chaudhary, aged 34 years.
(ii) Shri Vilas Gopinath Akre, aged 28 years
(iii) Shri Deepak Sitaram Akre, aged 30 years
And is hereby sentenced to death. He shall be hanged
by neck till he dies.
(b) (i) The Accused No. 5 is also found guilty and is
convicted for an offence punishable under Section 27(3) read
with Section 7 of the The Arms Act 1959 and is hereby
sentenced to death. He shall be hanged by neck till he dies.
(ii) The Accused No. 5 is also found guilty and convicted
of an offence punishable under Section 25(1-A) read with
Section 7 of the Arms Act and is sentenced to R.I. for ten years
and payment of fine of Rs.5000/-. In default of payment of fine
he shall undergo R.I. for one year.
(c) The Accused No.5 is also found guilty and convicted
for an offence punishable under Section 307 I.P.C. read with
Section 3(i) (ii) of the M.C.O.C. Act 99 read further with Section
34 and Section 120-B I.P.C. for attempted murder of Ex mayor
and sitting corporator of Bombay municipal corporation Shri
Milind Dattaram Vaidye, aged 35 years and is sentenced to
R.I. for life and payment of fine of Rs.5 lakhs. In default of
payment of fine he shall undergo R.I. for three years.
(d) The Accused No. 5 is also found guilty and convicted
for an offence punishable under Section 326 read with section
120-B I.P.C. read with Section 34 I.P.C. and further read with
Section 3(i) (ii) M.C.O.C. Act 99 for causing grievous hurt to-
(i) Shri Nischal Krishan Choudhari aged 27 years
(ii) Shri Vinay Narayan Akre
and is hereby sentenced to R.I. for ten years and payment of
fine in the sum of Rs. 5 lakhs. In default of payment of fine he
shall undergo R.I. for three years.
(e) The Accused No. 5 is also convicted for an offence
punishable under section 324 I.P.C. read with section 34 and
120-B I.P.C. read further with section 3(1)(ii) of M.C.O.C. Act
99 and is sentenced to suffer R.I. for five years and shall pay
fine in the sum of Rs.5 lakhs for causing fire arm injuries by
dangerous weapons with pistols and AK-56 rifle to-
(i) Shri Babu Kashinath Mangela, aged 40 years.
(ii) Shri Niteen Narayan, aged 43 years.
(iii) Shri Murguan V. Tewar, aged 26 years
In default of payment of fine he shall undergo R.I. for one year.
(f) The Accused No.5 is also convicted of an offence
punishable under section 3(2) M.C.O.C. Act 99 read with
Section 120-B I.P.C. and is sentenced to suffer R.I. for life and
to pay fine in the sum of Rs.5 lakhs. In default of payment of
fine he shall undergo R.I. for three years.
(g) The Accused No.5 is also convicted of an offence
punishable under section 3(4) M.C.O.C. Act 99 read with
section 120-B I.P.C. and is sentenced to suffer R.I. for life and
also pay fine in the sum of Rs.5 lakhs. In default of payment of
fine he shall undergo R.I. for three years.
VI. The Accused No.6 Fazal Mohd. Shaikh @ Manni Argamutu
Shetiyar is found guilty and-
(a) Convicted for an offence punishable under Section
302 I.P.C. read with section 3(1)(i) of M.C.O.C. Act 99
read with Section 34 and section 120-B I.P.C. for causing
murder of-
(i) Shri Milind Gunaji Chaudhari, aged 34 years
(ii) Shri Vilas Gopinath Akre, aged 28 years
(iii) Shri Deepak Sitaram Akre, aged 30 years.
And is hereby sentenced to death. He shall be hanged
by neck till he dies.
(b) (i) Convicted for an offence punishable under section 27(3)
read with section 7 of the The Arms Act 1959 read with section
120-B I.P.C. and is hereby sentenced to death. He shall be
hanged by neck till he dies.
(iii) also convicted for an offence punishable under
section 25(1-A) of the The Arms Act and is sentenced to
R.I. for ten years and payment of fine in the sum of
Rs.5000/-, and in default of payment of fine to undergo
further R.I. for one year.
(c) Convicted for an offence punishable under Section 307
I.P.C. read with Section 3(1)(ii) of the M.C.O.C. Act 99 read
further with Section 34 and 120-B I.P.C. for attempted murder
of Ex-Mayor and sitting Corporator of Bombay Municipal
Corporation Shri Milind Dattaram Vaidya aged 35 years and
sentenced to R.I. for life and shall pay fine in the sum of Rs.5
lakhs and in default of payment of fine to undergo further R.I.
for three years.
(d) Convicted for an offence punishable under Section 3(2) of
the M.C.O.C. Act 99 read with section 120-B I.P.C. for
facilitating the organized crime and is sentenced to suffer R.I.
for life and to pay fine in the sum of Rs.5 lakhs and in default of
payment of fine to undergo further R.I. for three years.
(e) Convicted for an offence punishable under Section 326
read with section 34 and section 120-B I.P.C. further read with
Section 3(i)(ii) of the M.C.O.C. Act 99 for causing grievous hurt
to-
(i) Shri Nischal Krishna Choudhari aged 27 years
(ii) Shri Vinay Narayan Akre, aged 31 years.
and is sentenced to undergo R.I. for ten years and payment of
fine in the sum of Rs.5 lakhs and in default of payment of fine
to undergo R.I. for two years.
(f) also convicted for an offence punishable under Section 324
I.P.C. read with Section 3(1)(ii) of M.C.O.C. Act 99 read further
with Section 34 and 120-B I.P.C. for causing fire arm injuries to
persons namely-
(i) Shri Babu Kashinath Mangela, Aged 40 years.
(ii) Shri Niteen Narayan, aged 43 years
(iii) Shri Murguan V. Tewar, aged 26 years.
and is hereby sentenced to R.I. for five years and shall pay fine
in the sum of Rs.5 lakhs and in default of payment of fine to
undergo R.I. for one year.
VII. The Accused No. 7 Azizuddin Zahiruddin Shaikh @ Abdul
Sattar is found guilty and-
(a) Convicted for an offence punishable under Section
302 read with section 3(1)(i) of the M.C.O.C. Act 99 read
further with section 34 and 120-B I.P.C. for causing murder of-
(i) Shri Milind Gunaji Chaudhari, aged 34 years.
(ii) Shri Vilas Gopinath Akre, aged 28 years
(iii) Shri Deepak Sitaram Akre, aged 30 years.
and is hereby sentenced to death. Accused No. 7 shall be
hanged by neck till he dies.
(b) (i) Convicted for an offence punishable under section 27(3)
read with Section 7 of the The Arms Act, 1959 and is hereby
sentenced to death. He shall be hanged by neck till he dies.
(ii) Also convicted under section 25(1-A) of the The Arms
Act for possession of AK-56 rifle prohibited arms and is
sentenced to suffer R.I. for ten years and payment of fine in
the sum of Rs.5,000/- and in default of payment of fine to
undergo R.I. for one year.
(c) Convicted of an offence punishable under Section 307
I.P.C. read with section 3(i) (ii) of M.C.O.C. Act 99 further read
with section 34 and 120-B I.P.C. for attempted murder of Ex-
Mayor and sitting Corporator of Bombay Municipal Corporation
Shri Milind Dattaram Vaidya, aged 35 years and is sentenced
to undergo R.I. for life and payment of fine in the sum of Rs.5
lakhs and in default of payment of fine to undergo R.I. for three
years.
(d) Convicted for an offence punishable under Section
326 read with section 120-B I.P.C. further read with Section
3(i) (ii) of M.C.O.C. Act 99 for causing grievous hurt to--
(i) Shri Nischal Krishan Choudhari, aged 27 years
(ii) Shri Vinay Narayan Akre, aged 31 years.
and is sentenced to suffer R.I. for ten years and payment of
fine in the sum of Rs.5 lakhs and in default of payment of fine
to undergo further R.I. for two years.
(e) Convicted for an offence punishable under section 324
I.P.C. read with section 3(1)(ii) of M.C.O.C. Act read further
with section 34 and 120-B I.P.C. for causing fire arms injuries
to persons namely,
(i) Shri Babu Kashinath Mangela, Aged 40 years
(ii) Shri Niteen Narayan Akre, aged 43 years
(iii) Shri Murguan V. Tewar, aged 26 years
and is hereby sentenced to R.I. for five years and shall
pay fine in the sum of Rs.5 lakhs. In default of payment
of fine he shall undergo R.I. for one year.
(f) Convicted of an offence punishable under Section 3(4) of
the M.C.O.C. Act read with Section 120-B I.P.C. and is
sentenced to R.I. for life and fine in the sum of Rs.5 lakh and in
default of payment of fine to further undergo R.I. for three
years.
VIII. The Accused No. 8 Abul Bande Hansan Mistry is found
guilt and --
(a) Convicted of an offence punishable under Section 302 read
with section 34 I.P.C. read with Section 3(1)(i) of M.C.O.C. Act
99 read further with section 109 read with section 120-B I.P.C.
and is sentenced to undergo R.I. for life and shall pay fine in
the sum of Rs.1 lakh and in default of payment of fine to
undergo R.I. for three years.
(b) Convicted of an offence punishable under Section 307
I.P.C. read with section 3(1)(ii) of M.C.O.C. Act 99 read with
Section 34, 109 and 120-B I.P.C. for attempted murder of Shri
Milind Dattaram Vaidya, aged 35 years and is sentenced to
R.I. for life and shall pay fine in the sum of Rs.5 lakhs and in
default of payment of fine to undergo further R.I. for three
years.
(c) Convicted under section 326 I.P.C. read with section
3(1)(ii) of M.C.O.C. Act 99 read with section 34 I.P.C. for
causing grievous hurt to -
(i) Shri Nischal Krishna Choudhari, aged 27 years.
(ii) Shri Vinay Narayan, aged 31 years
and is sentenced to undergo R.I. for ten years and
payment of fine in the sum of Rs.5 lakhs and in default of
payment of fine to undergo further R.I. for two years.
(d) Convicted also for an offence punishable under
Section 324 read with (34, 109) and 120-B I.P.C. read with
section 3(1)(ii) of M.C.O.C. Act 99 for causing fire arm injuries
caused to--
(i) Shri Babu Kashinath Mangela, Aged 40 years,
(ii) Shri Niteen Narayan, aged 43 years
(iii) Shri Murguan V. Tewar, aged 26 years.
and is sentenced to R.I. for five years and fine in the sum of
Rs.5 lakhs and in default of payment of fine to suffer R.I. for six
months.
(e) Convicted for an offence punishable under section 201
I.P.C. read with section 120-B I.P.C. and is sentenced to R.I.
for five years and shall pay fine in the sum of Rs.5,000/- and in
default of payment of fine to undergo further R.I. for six
months.
(f) Convicted for an offence punishable under Section 424
IPC and is sentenced to R.I. for two years.
(g) Convicted for an offence punishable under section 414
I.P.C. and is sentenced to suffer R.I. for three years."
As regards fine, the Special Judge directed :-
"Thirty percent of the amount of total fine if recovered shall be
paid towards compensation payable under section 357 Cr.
P.C. to family members of three victims in 1/3 share for each
victim who were died. This is without prejudice to their rights to
recover compensation independently at Civil Law.
Twenty percent of the amount of total fine if recovered be
paid as compensation payable under section 357 Cr. P.C. to
each of the of the injured, Viz.
(i) Shri Milind Dataram Vaidya
(ii) Shri Nischal Krishna Choudhari
(iii) Shri Vinay Naryan Akre
in equal shares. This is without prejudice to their right to
recover compensation at Civil law.
Fifty percent of the amount of total fine if recovered
appropriate by State of Maharahstra towards defrayal of
costs/expenses of the prosecution properly incurred."
30. Feeling aggrieved by the aforesaid judgment and order
dated 05.09.2000 passed by the Special Court, Mumbai Accused
No. 7 filed Criminal Appeal No. 661 of 2000; Accused Nos. 1, 5
and 6 preferred a common appeal which was registered as
Criminal Appeal No.679 of 2000; Accused No. 8 filed Criminal
Appeal No. 753 of 2000; and Accused No. 4 filed Criminal Appeal
No. 758 of 2000 in the High Court of Bombay. The State of
Maharashtra did not prefer any appeal against the aforesaid
judgment and order of acquittal of Accused Nos. 2 and 3. So far as
the death sentence imposed by the Special Judge against
Accused Nos. 5, 6 and 7 is concerned, the matter was referred to
the High Court for confirmation which was registered as
Confirmation Case No. 1 of 2001.
31. The Division Bench of the High Court by its impugned
judgment and order dated 17.12.2003 confirmed the conviction of
Accused No. 1 under Section 3(2) of MCOCA read with Section
120-B IPC and under Section 3(4) of MCOCA read with Section
120-B IPC and acquitted him of the charges under Section 212
read with Section 52A and Section 120-B IPC. The appeal filed by
Accused No. 4 was dismissed and his conviction and sentence on
all counts were confirmed. So far as Accused Nos. 5 and 6 are
concerned, they have been acquitted of all the charges by the High
Court. Though conviction of Accused No. 7 was confirmed under
Sections 302 read with Section 34, 120-B of IPC read with Section
3(1)(i) of MCOCA, his death sentence was substituted by rigorous
imprisonment for life plus a fine of Rs.24,000/- and in default
thereof, simple imprisonment of one year was imposed. His
conviction under Sections 304 read with Section 34, 120B IPC
read with Section 3 (1) (ii) MCOCA; 326 read with Section 120B
IPC read with 3 (1) (ii) MCOCA; 324 read with Section 34, 120B
IPC read with Section 3 (1) (ii) MCOCA and Section 3(4) of
MCOCA read with Section 120B IPC was maintained. Conviction
and sentence of Accused No. 8 was also maintained.
32. Aggrieved by the aforesaid judgment and order dated
17.12.2003
passed by the High Court of Bombay Mohammed
Farooq Abdul Gafur Chipa Rangari (Accused No.1), Mansoor
Hasan Haji Iqbal Pankar (Accused No. 4) and Abdul Hasan Bande
Hasan Mistri (Accused No. 8) have filed Criminal Appeal No. 85 of
2006, Criminal Appeal No. 86 of 2006 and Criminal Appeal No. 87
of 2006 respectively. Azzizuddin Zahiruddin Shaikh alias Abdul
Sattar (Accused No.7) had preferred a special leave petition being
SLP (Crl.) No. 1469 of 2004 which stood dismissed on 8th April,
2004.
33. The State of Maharashtra has also filed Criminal Appeal
Nos. 91-94 of 2006 against the acquittal of Accused No.1 of the
charges under Section 212 read with Section 52 (A) and Section
120-B IPC; acquittal of accused Nos. 5 and 6 of all the offences
and substitution of sentence from death to life of Accused No. 7 by
the High Court.
34. Accused Nos. 5 and 6 were not being represented before
us. We, therefore, requested Dr. Rajeev B. Masodkar, Advocate,
to represent them as amicus curiae. It is necessary to place on
record that two of the aforesaid accused have jumped the bail and
are absconding.
35. Having dealt with the facts leading to the initiation of the
criminal proceedings and having given a detailed account of the
trial held against all the accused persons, we have set out the
nature of the orders of convictions and sentences passed by the
trial court as also the orders passed by the High Court on the
appeals filed before it by the accused persons. Accused Nos. 1, 4
and 8 as well as the State of Maharashtra filed cross appeal in this
Court. All the aforesaid appeals were listed before us for final
hearing upon which we heard the learned counsel appearing for
the respective parties extensively. Some of the submissions of the
learned counsel appearing for the parties were overlapping and,
therefore, we are going to set out the said submissions of the
learned counsel broadly. We, however, deal with the appeals filed
by the accused persons in respect of each of the accused and the
State separately for the purpose of convenience.
36. The broad submissions of the counsel appearing for the
accused persons mainly center around the confessional
statements of Accused Nos. 8 and 4 having been retracted
subsequently, the same are inadmissible not only against the co-
accused but also against the accused who allegedly have made
some confessional statements particularly with regard to the
making of such confessional statements which fact was not put in
their examination under Section 313 of Criminal Procedure Code,
1973 (for short `CrPC’).
37. It was submitted that no credence should have been
placed on the Test Identification Parade (for short `TIP’) held in
respect of Accused Nos. 4, 5, 6, 7 and Accused No. 8 particularly
when they were arrested on different dates i.e. Accused No. 4 was
arrested on 21.06.1999, Accused Nos. 5 and 6 were arrested on
18.06.1999, Accused No. 7 was arrested on 15.06.1999 and
Accused No. 8 was arrested on 21.07.1999. TIP was held on
10.08.1999 after inordinate delay in as much as in case of
Accused No. 4 it was held after 50 days, in case of Accused Nos.
5 and 6 it was held after 53 days, in case of Accused No. 7 it was
held after 55 days and in case of Accused No. 8 it was held after
19 days. Therefore, in that view of the matter the said TIP has
been rendered inadmissible in evidence and should not and
cannot be relied upon for the purpose of convicting the accused
persons.
38. Another submission which was very forcefully placed
before us was that the confessional statements cannot be the
basis of conviction in the present cases as the said confessional
statements which were proved in the instant case did not contain
the mandatory certificate as mentioned under Rule 15 of
Maharashtra Control of Organized Crime Rules, 1999 (for short
`the MCOC Rules’). Rule 15 of the MCOC Rules requires a
certificate to be attached with the confessional statement but the
same apparently is not a part of the record in the instant case
thereby rendering the confessional statement as invalid. The
mandatory certificate contained the warning which are admittedly
not proved in the trial and the same having been not proved, all the
confessional statements lost its sanctity and, therefore, could not
have been the basis of any conviction.
39. It was submitted that the basic ingredients for a conviction
under MCOCA were not made out in any of the cases. It was
further submitted that there are a number of major and vital
contradictions in the evidence of the witnesses produced on behalf
of the prosecution in support of its case. It was pointed out that the
incident admittedly happened during the night time and it was a
case of sudden happening as alleged by the prosecution itself and,
therefore, none of the accused could have been identified in such
a short span of about few seconds. Since the identity of the
accused persons could not be established and there are a number
of vital contradictions in the evidence of the prosecution witnesses,
the accused persons are liable to be acquitted.
40. The next contention was that the recovery of weapon
alleged to have been used by Accused No. 7 was made from an
open space i.e. the hutment roof of a house in a slum hutment,
which was accessible to all for which Accused No. 7 could not
have been held responsible as the weapon was not in his
exclusive possession. It was submitted that there cannot be any
conviction and sentence under the provisions of Arms Act in as
much as the sanction order which was issued was illegal and
vitiated and the recovery of the weapons allegedly at the instance
of the accused persons are also not in accordance with law rather
in violation of the same.
41. The learned counsel appearing for the State of
Maharashta, however, refuted all the aforesaid contentions and
submissions and submitted that all the ingredients of the offences
alleged against each of the accused were fully established in the
present case and, therefore, the only punishment which should
have been given to the accused persons is the capital punishment
for carrying out the daredevil attack and for killing innocent
persons. It was submitted that there are substantive and clinching
evidence available on record against all the accused persons and,
therefore, the High Court was not justified in converting the capital
punishment awarded to the accused-appellants i.e., Azzizuddin
Zahiruddin Shaikh alias Abdul Sattar (Accused No. 7) to that of life
imprisonment, acquitting Mohammed Farooq Abdul Gafur Chipa
Rangari (Accused No. 1) of the charges under Section 212 read
with Section 52(A) and Section 120-B IPC and acquitting Accused
Nos. 5 and 6.
42. It was submitted by the learned counsel appearing for the
State that necessary warnings were given to the accused persons
before recording their confessional statements but part one of the
said statements which contained warning was misplaced and,
therefore, the same could not be brought on record. The said
confessional statements were recorded in accordance with the
required formalities and after giving proper warning to the accused
person which fact is proved by the police officer recording such
statements and also by the stenographers who recorded the said
statements. It was further submitted that there could be some
minor irregularities while recording the aforesaid statements but
the same would not in any manner vitiate the trial. Besides,
reference was made by the counsel appearing for the Government
of Maharashtra to Section 15 of MCOCA and placing reliance on
the same he submitted that the said section contained a non-
obstante clause and, therefore, it cannot be held that the
confessional statements were not recorded in accordance with
law.
43. Learned counsel appearing for the State pointed out that
the submissions of the learned counsel appearing for the
appellants that the sanction order is vitiated is not borne out from
the record as the sanction order passed by the competent
authority was a detailed order and not a mechanical order as
sought to be suggested by the accused persons. He submitted that
the weapons used by the various accused is proved and
established by the prosecution witnesses and injury caused to the
deceased and the injured tally substantially with the medical report
and, therefore, the accused persons should have been convicted
and sentenced to the maximum punishment provided in law. He
further submitted that the order of acquittal passed by the High
Court in respect of Accused Nos. 5 and 6 namely Mohd. Juber
Kasam Shaikh alias Tabrej alias Jugnu and Fazal Mohd. Shaikh
alias Manni Argamutu Shetiyar is liable to be set aside for which
the State has filed an appeal against the order of acquittal which
should be allowed and the said accused-appellants should be
convicted and sentenced to the maximum punishment.
44. In the light of the aforesaid submissions of the counsel
appearing for the parties we have scrutinized the entire records
and the relevant provisions of law applicable to the case at hand.
Section 2 (1) (e) of the MCOCA defines “organsied crime” as
follows: –
“(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;”
Section 3 of the MCOCA reads as follows: –
“Section 3 – Punishment for organised crime
(1) Whoever commits an offence of organised crime shall.-
(i) if such offence has resulted in the death of any person, be
punishable with death or imprisonment for life and shall also be
liable to a fine, subject to a minimum fine of rupees one lac;
(ii) in any other case, be punishable with imprisonment for a
term which shall not be less than five years but which may
extend to imprisonment for life and shall also be liable to a fine,
subject to a minimum fine of rupees five lacs.
(2) Whoever conspires or attempts to commit or advocates,
abets or knowingly facilitates the commission of an organised
crime or any act preparatory to organised 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.
xxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxx”
Section 3 of the Arms Act, 1959 reads as follows:
“Section 3 – Licence for acquisition and possession of firearms
and ammunition
[(1)] No person shall acquire, have in his possession, or carry
any firearm or ammunition unless he holds in this behalf a
licence issued in accordance with the provisions of this Act and
the rules made thereunder:
Provided that a person may, without himself holding a licence,
carry any firearms or ammunition in the presence, or under the
written authority, of the holder of the licence for repair or for
renewal of the licence or for use by such holder.
[(2) Notwithstanding anything contained in sub-section (1), no
person, other than a person referred to in sub-section (3), shall
acquire, have in his possession or carry at any time, more than
three firearms:
Provided that a person who has in his possession more
firearms than three at the commencement of the Arms
(Amendment) Act, 1983, may retain with him any three of such
firearms and shall deposit, within ninety days from such
commencement, the remaining firearms with the officer in
charge of the nearest police station, or subject to the
conditions prescribed for the purposes of sub-section (1) of
section 21, with a licensed dealer or, where such person is a
member of the armed forces of the Union, in a unit armoury
referred to in that sub-section.
(3) Nothing contained in sub-section (2) shall apply to any
dealer in firearms or to any member of a rifle club or rifle
association licensed or recognised by the Central Government
using a point 22 bore rifle or an air rifle for target practice.
(4) The Provisions of sub-section (2) to (6) (both inclusive) of
section 21 shall apply in relation any deposit of firearms under
the proviso to sub-section (2) as they apply in relation to the
deposit of any arms or ammunition under sub-section (1) of
that section.]”
Section 7 of the Arms Act, 1959 reads as follows:
“Section 7 – Prohibition of acquisition or possession, or of
manufacture or sale of prohibited arms or prohibited
ammunition
No person shall–
(a) acquire, have in his possession or carry; or
(b) [use, manufacture,] sell, transfer, convert, repair, test or
prove; or
(c) expose or offer for sale or transfer or have in his
possession for sale, transfer, conversion, repair, test or proof;
any prohibited arms or prohibited ammunition unless he has
been specially authorised by the Central Government in this
behalf.”
Section 25 – Punishment for certain offences
“Xxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxx
[(1A)Whoever acquires, has in his possession or carries any
prohibited arms or prohibited ammunition in contravention of
section 7 shall be punishable with imprisonment for a term
which shall not be less than five years, but which may extend
to ten years and shall also be liable to fine.
Xxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxx
(1B) Whoever–
(a) acquires, has in his possession or carries any firearm or
ammunition in contravention of section 3;or
(b) acquires, has in his possession of carries in any place
specified by notification under section 4 any arms of such class
or description as has been specified in that notification in
contravention of that section; or
(c) sells or transfers any firearm which does not bear the name
of the maker, manufacturer’s number or other identification
mark stamped or otherwise shown thereon as required by sub-
section (2) of section 8 or does any act in contravention of sub-
section (1) of that section; or
(d) being a person to whom sub-clause (ii) or sub-clause (iii) of
clause (a) of sub-section (iii) of clause (a) of sub-section (1) of
section 9 applies,acquires, has in his possession or carries any
firearm or ammunition in contravention of that section;
(e) sells or transfers, or converts, repairs, tests or proves any
firearm or ammunition in contravention of clause (b) of sub-
section (1) of section 9; or
(f) brings into, or take out of, India, any arm or ammunition in
contravention of section 10; or
(g) transports any arms or ammunition in contravention of
section 12; or
(h) fails to deposit arms or ammunition as required by sub-
section (2) of section3, or sub-section (1) of section 21;
(i)being a manufacturer of, or dealer in, arms or ammunition,
fails, on being required to do so by rules made under section
44, to maintain a record or account or to make therein all such
entries as are required by such rules or intentionally makes a
false entry therein or prevents or obstructs the inspection of
such record or account of the making of copies of entries
therefrom or prevents or obstructs the entry into any premises
or other place where arms or ammunition are or is
manufactured or kept or intentionally fails to exhibit or conceals
such arms or ammunition or refuses to point out where the
same are or is manufactured or kept;
shall be punishable with imprisonment for a term which shall
not be less than 5 [one year] but which may extend to three
years and shall also be liable to fine;
Provided that the Court may for any adequate and special
reason to be recorded in the judgment impose a sentence of
imprisonment for a term of less than 6 [one year]”
Section 35 of the Arms Act, 1959 reads as follows:
“Section 35 – Criminal responsibility of persons in occupation
of premises in certain cases
Where any arms or ammunition in respect of which any
offence under this Act has been or is being committed are or is
found in any premises, vehicle or other place in the joint
occupation or under the joint control of several persons, each
of such persons in respect of whom there is reason to believe
that he was aware of the existence of the arms or ammunition
in the premises, vehicle or other place shall, unless the
contrary is proved, be liable for that offence in the same
manner as if it has been or is being committed by him alone.”
45. Now we propose to deal with the various aspects of the
contentions raised in respect of each of the accused persons
separately.
46. We first proceed to deal with the case of Mohammed
Farooq Abdul Gafur Chipa Rangari (Accused No. 1) who was
arrested on 13.03.1999. Mr. Zafar Sadique, learned counsel
appearing for Accused No. 1 very forcefully submitted before us
that Accused No. 1 was convicted only on the basis of the
confessional statement but there is no corroboration of the said
confessional statement. It was also submitted that even no
allegation regarding making of any confessional statement was put
to the accused when he was examined under Section 313 CrPC. It
was further submitted that since the aforesaid confessional
statement was inadmissible against a co-accused and the same
not being a part of Section 313 CrPC, the sentence passed against
the said accused is liable to be set aside and quashed.
47. The aforesaid submission when examined in the light of
the records does not find favour. Though it is proved and
established from the records that Accused No. 1 did not himself
participate in the actual shootout, it is alleged against him that he
was a part of the gang of Chhota Shakeel, that he was in touch
with the gang leaders in Karachi (Pakistan) and he also acted on
behalf of the said gang so much so that he had effected payment
of money arranged by the leaders of the gang to Accused Nos. 5,
6, and 8 for causing the shootout. It was submitted by the Public
Prosecutor appearing for the State of Maharashtra that Accused
No. 1 paid Rs. 25,000/- to Mohd. Juber Kasam Shaikh alias Tabrej
alias Jugnu (Accused No. 5) on 06.03.1999 and Rs. 10,000/- to
Abdul Hasan Bande Hasan Mistri (Accused No. 8). He pointed out
that the allegation is that Accused No. 1 had paid a similar amount
even to Fazal Mohd. Shaikh alias Manni Argamutu Shetiyar
(Accused No. 6).
48. The evidence that is placed before us clearly establishes
that Accused No. 1 was responsible for procuring a pistol and
handing over the same to Accused No. 5 which was used in the
shootout. The said fact is also established and proved by the
confessional statement of Accused No. 5. Whether or not the said
confessional statement could be used against a co-accused is a
different matter which we will discuss at an appropriate stage.
49. Evidence is also available to prove and establish the fact
that Accused No. 1 is also responsible for arranging a driver i.e.
Accused No. 8 who drove the car which was used in the shootout.
The other material which is placed against Accused No. 1 is his
own confessional statement recorded under Section 18 of
MCOCA. The legality of the aforesaid confessional statement is,
however, challenged by Accused No.1 on the ground that the
same does not bear a certificate in the identical terms as specified
under Rule 3(6) of the MCOC Rules and that the same was
recorded by Parambir Singh (PW-51) who was an officer
associated with or interest in the investigation of the same.
50. A perusal of Section 29 of MCOCA shows that it confers a
rule making power on the State. The State of Maharshtra in
exercise of the said power under sub-section (1) of Section 29 of
the Act framed rules known as `Maharahstra Control of Organised
Crime Rules, 1999′. Rule 3 provides for the procedure to be
followed for recording of confession under Section 18 of MCOCA.
Section 18 of the MCOCA reads as follows:
“Section 18 – Certain confessions made to police officer to be
taken into consideration
(1) Notwithstanding anything in the Code or in the Indian
Evidence Act, 1872 (I of 1872), but subject to the provisions of
this section, a confession made by a person before a police
officer not below the rank of the Superintendent of Police ad
recorded by such police officer either in writing or on any
mechanical devices like cassettes, tapes or sound tracks from
which sounds or images can be reproduced, shall be
admissible in the trial of such person or co-accused, abettor or
conspirator:
Provided that, the co-accused, abettor or conspirator is
charged and tried in the same case together with the accused.
(2) The confession shall be recorded in a free atmosphere in
the same language in which the person is examined and as
narrated by him.
(3) The police officer shall, before recording any confession
under sub-section (1), explain to the person making it that he is
not bound to make a confession and that, if he does so, it may
be used as evidence against him and such police officer shall
not record any such confession unless upon questioning the
person making it, he is satisfied that it is being made
voluntarily. The concerned police officer shall, after recording
such voluntary confession, certify in writing below the
confession about his personal satisfaction of the voluntary
character of such confession, putting the date and time of the
same.
(4) Every confession recorded under sub-section (1) shall be
sent forthwith to the Chief Metropolitan Magistrate or the Chief
Judicial Magistrate having jurisdiction over the area in which
such confession has been recorded and such Magistrate shall
forward the recorded confession so received to the Special
court which may take cognizance of the offence.
(5) The person whom a confession had been recorded under
sub-section (1) shall also be produced before the Chief
Metropolitan Magistrate or the Chief Judicial Magistrate to
whom the confession is required to be sent under sub-section
(4) alongwith the original statement of confession, written or
recorded on mechanical device without unreasonable delay.
(6) The Chief Metropolitan Magistrate or the Chief Judicial
Magistrate shall scrupulously record the statement, if any,
made by the accused so produced and get his signature and in
case of any complaint of torture, the person shall be directed to
be produced for medical examination before a Medical Officer
not lower in rank than of an Assistant Civil Surgeon.”
Further, Rule 3(6) of the Rules reads as follows:-
“3. Procedure for recording of confession under Sector 18 of
the Act.
XXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXX
XXXXXX
(6) The confession recorded under sub-rule (5) shall, if it is in
writing, be signed by the person who has made such
confession and by the Police Officer, who has recorded the
said confession. Such Police Officer shall, under his own hand,
also make a memorandum at the end of the confession to the
following effect:-
“I have explained to (name of the confessor) that he is not
bound to make a confession and that, if he does so, any
confession that he makes, may be used as evidence against
him and I am satisfied that this confession has been made
voluntarily. It has been made before me and in my hearing and
has been recorded by me in the language in which it is made
and as narrated by, the confessor. I have read it over to the
confessor and he has admitted it to be verbatim and correct,
and containing also full and true account of the
confession/statement made by him.”
51. We have perused the aforesaid confessional statement
which substantially complies with the requirements of Section 18 of
MCOCA read with the aforesaid rule.
52. It was a categorical case of the prosecution that Parambir
Singh (PW-51) who recorded the said confessional statement was
never involved with the investigation of the case. The prosecution
has also brought on record that PI Yashwant Puntambekar (PW-
36) of Mahim Police Station was handling the investigation from
04.03.1999, then PI Bharat Tambe (PW-59) took over investigation
on 06.03.1999 and thereafter, ACP Pradeep Sawant (PW-61) took
charge of the investigation from Police Inspector Bharat Tambe on
26.03.1999. On going through all the material available on record
the High Court came to the categorical finding that the aforesaid
confessional statement was made voluntarily and while recording
the same post confessional formalities were followed. It was held
by the High Court that although the confessional statement does
not bear any certificate in the identical terms as specified under
Rule 3(6) of the MCOC Rules, 1999, it nevertheless complies with
the requirements of Section 18. Apart from that, there is also
evidence on record indicating that Accused No. 1 made several
phone calls to gang leaders in Pakistan from various phone
booths. The said fact is also accepted by the trial court as well as
by the High Court. We find no plausible reason as to why this
Court should take a different view than what is taken by the trial
court and the High Court on proper appreciation of the evidence on
record.
53. The confessional statement of Accused No. 8 was held to
be admissible by both the courts below in which he had
categorically stated that he knew Accused No. 1 from childhood
and that Accused No. 1 had brought him to act as a driver in the
said shootout and also paid him Rs. 10,000/- for the job. Accused
No. 8 in his confessional statement had also stated that Accused
No. 5 visited Accused No. 1.
54. The confessional statements of Accused Nos. 5 and 6 are
also relevant to prove and establish the involvement of Accused
No. 1 with the incident. In the said confessional statement,
Accused No. 5 had stated that on 02.03.1999, Faheem informed
Accused No. 5 on the phone that he would be sending two pistols
with Accused No. 1. In fact, Accused No. 1 came to the house of
Accused No. 5 to deliver the said pistols. It has also come out in
the said confessional statement that out of the two pistols one was
not in order and so the same was returned to Accused No. 1 and
that on 05.03.1999 Accused No. 5 called Accused No. 1 who
informed him that he (Accused No. 1) has spoken to Chhota
Shakeel over the phone and informed him about the incident on
the previous day. Accused No. 5 has also stated in his
confessional statement that Accused No. 1 informed him that
Chhota Shakeel had asked Accused No. 1 to pay Accused No. 5
some money. Thereupon, Accused No. 1 paid Rs. 20,000/- to
Accused No. 5 at Vakola and Accused Nos. 5 and 6 together
informed Accused No. 1 that they were going to Kolkata.
55. Besides aforesaid evidence on record there is also
evidence of other witnesses namely PW-21, owner of an STD
booth which was functioning under the name and style of J. J.
Brothers Communication Centre. He stated in his statement that
on 01.03.1999, Accused No. 1 made a phone call to a specific
number in Karachi (Pakistan). PW-35, who is the owner of phone
booth named Data Link, stated that he personally knew Accused
No. 1. He deposed that Accused No. 1 would come to his booth
regularly to make phone calls to Pakistan. PW-37, who was
another witness and the owner of Azari Communication Action
Centre, stated in his evidence that Accused No. 1 had made calls
on specified numbers in Pakistan on 01.03.1999 and 09.03.1999.
This evidence of PW-37 is also found to be corroborated by the
evidence of PW-54. Similar is the evidence of PW-43 who
deposed that calls were made by Accused No. 1 to Pakistan.
56. The High Court disbelieved the aforesaid confessional
statements of Accused Nos. 5 and 6 on the ground that the said
confessional statements were inadmissible in evidence thereby it
reversed the findings of the trial court. The High Court came to the
aforesaid conclusion on the basis that there is no evidence to
show that any preliminary warning was given prior to the recording
of the confessional statement and that in absence of proof of the
fact that a warning was given prior to the recording of the
confessional statement, the same was inadmissible in evidence.
57. In our considered opinion the High Court ignored the fact
that there is evidence of PW-64, the typist who had deposed that
the preliminary warning was in fact given which was so recorded
on 23.07.1999. Considering the facts and circumstances of the
case we find no reason not to accept the said statement of PW-64,
the typist. We also hold that the aforesaid confessional statement
of the co-accused could be the basis of conviction under the
provisions of MCOCA.
58. We, therefore, hold Accused No. 1 guilty of all the charges
which were already found to be proved and established by the trial
court and affirmed by the High Court. So far the sentence is
concerned we, however, uphold and confirm the sentence passed
by the High Court and also restore the punishment awarded by the
trial court under Section 212 read with Section 52(A) read with
Section 120-B IPC.
59. So far as conviction under MCOCA is concerned, it is quite
clear that conviction could be based solely on the basis of the
confessional statement itself and such conviction is also
permissible on the basis of the confessional statement of the co-
accused which could be used and relied upon for the purpose of
conviction. In the case of State v. Nalini, (1999) 5 SCC 253, it was
held by this Court in the context of Section 15 of the Terrorist and
Disruptive Activities (Prevention) Act, 1987 (now repealed), which
is pari materia with Section 18 of the MCOCA that the evidence of
a co-accused is admissible as a piece of substantive evidence and
in view of the non obstante clause, the CrPC will not apply. The
Court observed as follows in the relevant paras:
“415. When Section 15 TADA says that confession of an
accused is admissible against a co-accused as well, it would
be substantive evidence against the co-accused. It is a
different matter as to what value is to be attached to the
confession with regard to the co-accused as that would fall in
the realm of appreciation of evidence.
416. The term “admissible” under Section 15 has to be given a
meaning. When it says that confession is admissible against a
co-accused it can only mean that it is substantive evidence
against him as well as against the maker of the confession.
417. Mr Natarajan said that the confession may be substantive
evidence against the accused who made it but not against his
co-accused. He reasoned that the confession was not that of
the co-accused and it was not the evidence; it is the confessor
who owned his guilt and not the co-accused; it is not evidence
under Section 3 of the Evidence Act; it is not tested by cross-
examination; and lastly, after all it is the statement of an
accomplice. According to him it can have only corroborative
value and that is a well-established principle of the evidence
even though Section 3 and Section 30 of the Evidence Act be
ignored. But then Section 15 TADA starts with non obstante
clause. It says that neither the Evidence Act nor the Code of
Criminal Procedure will apply. This is certainly a departure
from the ordinary law. But then it was also the submission of
Mr Natarajan that the bar which is removed under Section 15
is qua Sections 24, 25 and 26 of the Evidence Act and not that
all the provisions of the Evidence Act have been barred from
its application. He, therefore, said that the view taken by this
Court in Kalpnath Rai case7 that Section 30 of the Evidence
Act was in any case applicable, was correct. We think,
however, that the view expressed in that case needs
reconsideration.
418. If we analyse Section 15, the words which have been
added by the amending Act, 1993 have to be given proper
meaning and if we accept the argument of Mr Natarajan these
words will be superfluous which would be against the
elementary principles of interpretation of statute. For the
confession of an accused to be admissible against a co-
accused, proviso to Section 15 says that they should be tried
together. That is also Section 30 of the Evidence Act. Clauses
(c) and (d) of Section 21 were deleted which raised a
presumption of guilt against the co-accused. According to Mr
Natarajan, that provision made the confession of a co-accused
a substantive evidence and Parliament did not think it proper
that it should be so. But then why add the words in Section 15?
419. “Admissible” according to Black’s Law Dictionary means:
“Pertinent and proper to be considered in reaching a decision.
Used with reference to the issues to be decided in any judicial
proceeding.”
420. It defines “admissible evidence” as:
“As applied to evidence, the term means that the evidence
introduced is of such a character that the court or judge is
bound to receive it; that is, allow it to be introduced at trial. To
be `admissible’ evidence must be relevant, and, inter alia, to be
`relevant’ it must tend to establish material proposition….”
If we again refer to Black’s Law Dictionary “substantive
evidence” means:
“That adduced for the purpose of proving a fact in issue, as
opposed to evidence given for the purpose of discrediting a
witness (i.e. showing that he is unworthy of belief), or of
corroborating his testimony.”
421. TADA was enacted to meet extraordinary situation
existing in the country. Its departure from the law relating to
confession as contained in the Evidence Act is deliberate. Law
has to respond to the reality of the situation. What is
admissible is the evidence. Confession of the accused is
admissible with the same force in its application to the co-
accused who is tried in the same case. It is primary evidence
and not corroborative. When the legislature enacts that the
Evidence Act would not apply, it would mean all the provisions
of the Evidence Act including Section 30. By judicial
interpretation or judicial rigmarole, as we may put it, the court
cannot again bring into operation Section 30 of the Evidence
Act and any such attempt would not appear to be quite
warranted. Reference was made to a few decisions on the
question of interpretation of Sections 3 and 30 of the Evidence
Act, foremost being that of the Privy Council in Bhuboni Sahu
v. R.8 and though we note this decision, it would not be
applicable because of the view which we have taken on the
exclusion of Section 30 of the Evidence Act. In Bhuboni Sahu
case8 the Board opined as under:
“Section 30 seems to be based on the view that an admission
by an accused person of his own guilt affords some sort of
sanction in support of the truth of his confession against others
as well as himself. But a confession of a co-accused is
obviously evidence of a very weak type. It does not indeed
come within the definition of `evidence’ contained in Section 3,
Evidence Act. It is not required to be given on oath, nor in the
presence of the accused, and it cannot be tested by cross-
examination. It is a much weaker type of evidence than the
evidence of an approver which is not subject to any of those
infirmities. Section 30, however, provides that the court may
take the confession into consideration and thereby, no doubt,
makes it evidence on which the court may act; but the section
does not say that the confession is to amount to proof. Clearly
there must be other evidence. The confession is only one
element in the consideration of all the facts proved in the case;
it can be put into the scale and weighed with the other
evidence. Their Lordships think that the view which has
prevailed in most of the High Courts in India, namely that the
confession of a co-accused can be used only in support of
other evidence and cannot be made the foundation of a
conviction, is correct.”
422. In Kashmira Singh v. State of M.P.9 one of the questions
was how far and in what way the confession of an accused
person can be used against a co-accused. The Court relied on
the observations made by the Privy Council in Bhuboni Sahu
case8 and said that testimony of an accomplice can in law be
used to corroborate another though it ought not to be used
save in exceptional circumstances and for reasons disclosed.
423. In Haricharan Kurmi v. State of Bihar10 this Court again
relied on its earlier decision in Kashmira Singh case9 and on
the decision of the Privy Council in Bhuboni Sahu case8. It
said that technically construed, definition of evidence as
contained in Section 3 of the Evidence Act will not apply to
confession. Even so, Section 30 provides that a confession
may be taken into consideration not only against its maker, but
also against a co-accused person; that is to say, though such a
confession may not be evidence as strictly defined by Section
3 of the Act, it is an element which may be taken into
consideration by the criminal court and in that sense, it may be
described as evidence in a non-technical way. But it is
significant that like other evidence which is produced before
the court, it is not obligatory on the court to take the confession
into account. When evidence as defined by the Act is produced
before the court, it is the duty of the court to consider that
evidence. What weight should be attached to such evidence is
a matter in the discretion of the court. But a court cannot say in
respect of such evidence that it will just not take that evidence
into account. Such an approach can, however, be adopted by
the court in dealing with a confession, because Section 30
merely enables the court to take the confession into account.
424. In view of the above discussions, we hold the confessions
of the accused in the present case to be voluntarily and validly
made and under Section 15 of TADA confession of an accused
is admissible against a co-accused as a substantive evidence.
Substantive evidence, however, does not necessarily mean
substantial evidence. It is the quality of evidence that matters.
As to what value is to be attached to a confession will fall
within the domain of appreciation of evidence. As a matter of
prudence, the court may look for some corroboration if
confession is to be used against a co-accused though that will
again be within the sphere of appraisal of evidence.”
60. Reiterating the aforesaid position of law, this Court in
Devender Pal Singh v. State of NCT of Delhi, (2002) 5 SCC 234,
at page 261 observed as follows:
“33. As was noted in Gurdeep Singh case2 whenever an
accused challenges that his confessional statement is not
voluntary, the initial burden is on the prosecution for it has to
prove that all requirements under Section 15 of TADA and
Rule 15 of the Terrorist and Disruptive Activities (Prevention)
Rules, 1987 (hereinafter referred to as “the Rules”) have been
complied with. Once this is done the prosecution discharges its
burden and then it is for the accused to show and satisfy the
court that the confessional statement was not made voluntarily.
The confessional statement of the accused can be relied upon
for the purpose of conviction, and no further corroboration is
necessary if it relates to the accused himself. It has to be noted
that in Nalini case7 by majority it was held that as a matter of
prudence the court may look for some corroboration if
confession is to be used against a co-accused though that will
be again within the sphere of appraisal of evidence. It is
relevant to note that in Nalini case7 the Court was considering
the permissibility of conviction of a co-accused on the
confessional statement made by another accused. In this case,
we are concerned with the question as to whether the accused
making the confessional statement can be convicted on the
basis of that alone without any corroboration. The following
observations in Jayawant Dattatray case6 are relevant: (SCC
p. 146, para 60)
“60. 2. Confessional statement before the police officer under
Section 15 of the TADA is substantive evidence and it can be
relied upon in the trial of such person or co-accused, abettor or
conspirator for an offence punishable under the Act or the
Rules. The police officer before recording the confession has
to observe the requirement of sub-section (2) of Section 15.
Irregularities here and there would not make such confessional
statement inadmissible in evidence. If the legislature in its
wisdom has provided after considering the situation prevailing
in the society that such confessional statement can be used as
evidence, it would not be just, reasonable and prudent to water
down the scheme of the Act on the assumption that the said
statement was recorded under duress or was not recorded
truly by the officer concerned in whom faith is reposed. It is
true that there may be some cases where the power is
misused by the authority concerned. But such contention can
be raised in almost all cases and it would be for the court to
decide to what extent the said statement is to be used. Ideal
goal may be: confessional statement is made by the accused
as repentance for his crime but for achieving such ideal goal,
there must be altogether different atmosphere in the society.
Hence, unless a foolproof method is evolved by the society or
such atmosphere is created, there is no alternative, but to
implement the law as it is.”
(emphasis supplied in original)
61. In the case of Jameel Ahmed v. State of Rajasthan, (2003)
9 SCC 673, at page 689, this Court summarized the aforesaid
legal position as follows:
“35. To sum up our findings in regard to the legal arguments
addressed in these appeals, we find:
(i) If the confessional statement is properly recorded, satisfying
the mandatory provision of Section 15 of the TADA Act and the
Rules made thereunder, and if the same is found by the court
as having been made voluntarily and truthfully then the said
confession is sufficient to base a conviction on the maker of
the confession.
(ii) Whether such confession requires corroboration or not, is a
matter for the court considering such confession on facts of
each case.
(iii) In regard to the use of such confession as against a co-
accused, it has to be held that as a matter of caution, a general
corroboration should be sought for but in cases where the
court is satisfied that the probative value of such confession is
such that it does not require corroboration then it may base a
conviction on the basis of such confession of the co-accused
without corroboration. But this is an exception to the general
rule of requiring corroboration when such confession is to be
used against a co-accused.
(iv) The nature of corroboration required both in regard to the
use of confession against the maker as also in regard to the
use of the same against a co-accused is of a general nature,
unless the court comes to the conclusion that such
corroboration should be on material facts also because of the
facts of a particular case. The degree of corroboration so
required is that which is necessary for a prudent man to
believe in the existence of facts mentioned in the confessional
statement.
(v) The requirement of sub-rule (5) of Rule 15 of the TADA
Rules which contemplates a confessional statement being sent
to the Chief Metropolitan Magistrate or the Chief Judicial
Magistrate who, in turn, will have to send the same to the
Designated Court is not mandatory and is only directory.
However, the court considering the case of direct transmission
of the confessional statement to the Designated Court should
satisfy itself on facts of each case whether such direct
transmission of the confessional statement in the facts of the
case creates any doubt as to the genuineness of the said
confessional statement.”
62. Reverting back to the factual position of the present case,
so far as Aslam Mohammed Kutti (Accused No. 2) and Abdul
Kadar Abdul Gafoor Rizvi (Accused No. 3) are concerned, they
have been acquitted by the trial court as against which no appeal
was filed in the High Court, therefore, the said acquittal is not the
subject matter of appeal before us and we are not called upon to
look into the aforesaid order of acquittal passed by the trial court.
63. We now come to the case of Mansoor Hasan Haji Iqbal
Pankar (Accused No. 4) who was also represented by the same
counsel who appeared for Accused No. 1. He was arrested on
21.06.1999 along with Accused Nos. 2 and 3. Mr. Zafar Sadique,
learned counsel appearing for Accused No. 4, who is also
appearing for Accused No. 1, submitted before us that the
prosecution failed to show that the confession statement made by
him was voluntary or truthful as there is no corroboration of the
said confessional statement. It was also submitted that the
confessional statement made by Accused No. 4 having been
retracted and the same having not been corroborated by the
prosecution witnesses, the impugned judgment cannot be
sustained. It was further submitted that since the aforesaid
confessional statement was inadmissible against a co-accused
and the same not being a part of Section 313 CrPC, the sentence
passed against the said accused is liable to be set aside and
quashed. The learned counsel next submitted that Accused No. 4
had not played an active role in the shootout and had no
knowledge of the conspiracy.
64. The aforesaid submissions when examined in the light of
the records cannot be accepted. Though it is proved and
established from the records that Accused No. 4 did not himself
participate in the actual shootout, it is alleged against him that he
was a part of the gang of Chhota Shakeel, that he was in constant
touch with Mohd. Faheem and also he acted on behalf of the said
gang so much so that he purchased mobile phones and sim cards
and he also arranged the Maruti Car on the instructions of Mohd.
Faheem which was used for the shootout and received payment
for the same, that he was present during the handing over of AK-
56 and pistol to Accused No. 7 on the morning of the incident and
he was privy to the conversations between Chhota Shakeel, Mohd.
Faheem and Accused No. 7 on the day of the shootout.
65. Accused No. 4 himself has admitted that he was in regular
contact over phone with Mohd. Faheem, the associate of Chhota
Shakeel, that he purchased mobile phone and sim cards on the
instructions of Mohd. Faheem and received payment for the same,
that he arranged the Maruti car which was used for the shootout
on the instructions of Mohd. Faheem, that he was present during
the handing over of AK-56 and pistol to Accused No. 7 on the
morning of the incident and he was privy to the conversations
between Chhota Shakeel, Mohd. Faheem and Accused No. 7 on
the day of the shootout and that he was an active member of the
gang of Chhota Shakeel who actively participated in the activities
of the organized crime syndicate which fact is corroborated by his
confessional statement.
66. So far as confessional statement of Accused No. 4 is
concerned, we find the same to be trustworthy and reliable. It is
evidently clear from the records that the confessional statement of
Accused No. 4 was recorded on 30.07.1999 by Ravindra Kadam
(PW-39) who was DCP (Zone-IV) which was produced before
CMM in a sealed envelop. The aforesaid confessional statement
was found to be in substantial compliance with the requirements of
Section 18 of MCOCA. The High Court came to the categorical
finding that post confessional formalities have been followed and
although the confessional statement does not bear a certificate in
the identical terms as specified under Rule 3(6) of the MCOC
Rules, there is nevertheless compliance of Section 18 of MCOCA.
We find no plausible ground to discard the view taken by the High
Court in this regard.
67. The submission of the learned counsel appearing for the
State that Accused No. 4 has rendered assistance to the
organized crime syndicate by providing phones, sim-cards and
arranging the car which was used in the shootout gets support
from the fact that Accused No. 4 himself admitted in his
confessional statement that he was in constant touch with Mohd.
Faheem on the phone, bought secondhand mobile phones and
sim cards for gang members, stole the Maruti car, brought it to the
petrol pump for repairs and subsequently handed over the same to
Accused No. 7.
68. The aforesaid confessional statement is supported by the
deposition of Deepak Narayan Shinde (PW-53), PSI, Crime
Branch, Unit IV who deposed that Accused No. 4 led the police to
Asia Communication Centre from where he had bought six or
seven mobile phones. The aforesaid confessional statement is
also supported by the evidence of the Manager of Chhagan Mitha
Petrol Pump, who corroborated the fact that the aforesaid Maruti
car was brought by Accused No. 4 to his petrol pump for repairs
and servicing. Further, the evidence of PW-20, a pancha witness,
whose name was kept secret establishes and proves that Accused
No. 4 led the police to the said petrol pump on 25.06.1999.
Accused No. 4 also led the police to Lucky Motor Training School
wherefrom he obtained a duplicate driving license in the name in
his brother. The evidence of Shabibul Hasan Munir Hasan Sayyed
(PW-15), real owner of the Maruti Car, proves that the car bearing
No. BLD 1949 was stolen and that he had lodged a complaint to
that effect on 30.01.1999. The evidence of another witness Abdul
Nabi Bagwan(PW-42), PSI, RA Kidwai Marg, Police Station who
deposed about the seizure of the aforesaid Maruti car at Jain
Derasar Lane clearly throws light on the fact that Accused No. 4
was using the stolen car.
69. Confessional statement of Accused No. 7, which was
found to be admissible in evidence by the trial court as well as the
High Court, also corroborates and supports the facts admitted by
Accused No. 4 in his confessional statement with regard to his
(Accused No. 4’s) role in arranging the Maruti Car which was used
in the shootout, his presence during the handing over of the deadly
weapons by Accused No. 3 to Accused No. 7 and that he was
present when Accused No. 7 was talking to Chhota Shakeel on
04.03.1999. Therefore, it is clear that Accused No. 4 had heard the
conversation prior to the shootout and thus had the knowledge
about the conspiracy.
70. PW-18, cousin of Milind Vaidya, who was an eye-witness
to the incident described in detail what he saw on the day of the
incident. He deposed that he had seen Accused No. 4 along with
Accused Nos. 5, 6 and 7. Later he identified him during TIP. Apart
from him, Accused No. 4 was also identified by PW-2, PW-3, PW-
12, PW-13, PW-22 and PW-30 in the TIP.
71. In view of the aforesaid submissions made by the learned
counsel appearing for the State and the materials placed on
record, we do not find any reason to interfere with the findings
recorded by the High Court so far as involvement of Accused No. 4
in the incident is concerned. There are cogent and convincing
evidence available against him to prove and establish his
involvement in the entire incident which justifies his convictions
and sentences on each count. Therefore, in our considered
opinion, the High Court rightly held that Accused No. 4 had played
an active and important role in the conspiracy even though he did
not participate in the actual shoot out and that he had the
knowledge of the conspiracy. In that view of the matter the
contention of the learned counsel appearing for Accused No. 4 that
he had not played any active role in the shootout and he had no
knowledge of the conspiracy is found to be baseless.
72. We now take up the case of Mohd. Juber Kasam Shaikh
alias Tabrej alias Jugnu (Accused No. 5) and Fazal Mohd. Shaikh
alias Manni Argamutu Shetiyar (Accused No. 6) who were brought
to Mumbai on 26.06.1999, pursuant to wireless message received
from Delhi Police regarding their arrest by the Special Cell of Delhi
Police.
73. Learned counsel appearing for Accused Nos. 5 and 6
vehemently argued that the present appeal being an appeal
against acquittal, in a situation wherein two views are manifestly
possible, this Court must not interfere with the decision of the High
Court. It submitted that the judgment of the High Court is a
perfectly valid based on the basis of true appreciation of the
material on record and the same does not call for any interference.
74. On the other hand, learned counsel appearing for the State
refuted the aforesaid submissions. He submitted that evidence of
PW-18, a 12th standard student, who was the eye-witness of the
incident and identification by him in the court has been found to be
extremely credible by both the courts below. He submitted that
PW-18 saw the car from which the assailants alighted shortly prior
to the incident and observed them quite carefully and he saw the
car again with the assailants shortly after the incident as well and
has given a detailed description of assailants i.e. Accused Nos. 5,
6 and 7. He also described Accused No. 4 and identified all these
persons i.e. Accused Nos. 4 to 7 in court. He identified Accused
No. 7 as the person who had fired shots in the air. Counsel further
submitted that in addition to the evidence of PW-18 there are
evidence of certain eye-witnesses namely, PW-2, PW-3, PW-12,
PW-13 and PW-30 also which prove the guilt of accused persons.
He next submitted that confessional statement made under
Section 18 of MCOCA as well as confessional statements of the
co-accused namely, Accused Nos. 1, 7 and 8 are strong evidence
against Accused Nos. 5 and 6. Moreover, the confessional
statements of co-accused have been found to be admissible by
both the courts below. He further submitted that discovery of 9 mm
pistol which was used in the firing at the instance of Accused No. 5
proves and establishes the guilt of Accused No. 5.
75. On a careful perusal of the material on record and in the
light of the submissions made by the learned counsel for the
parties we find that the evidence of PW-18 who was an eye-
witness of the incident is credible and trustworthy as he described
the incident as well as the assailants in detail. Furthermore, he
identified the accused persons i.e. Accused Nos. 4 to 7 in the court
as well as during the TIP. His evidence has been found to be
trustworthy and reliable by both the courts below. The High Court
held that TIP with respect to Accused Nos. 5 and 6 was vitiated
because Accused No. 5 had a squint in the right eye and the
dummies used in the TIP did not have the similar squint in the right
eye. But, the High Court did not make it clear as to why the
identification of Accused No. 6 was also vitiated. Accused Nos. 5
and 6 were also identified by ten witnesses. Therefore, we find the
TIP as a reliable piece of evidence as the same proves the identity
of accused persons beyond reasonable doubt.
76. The contention of the learned counsel appearing for
accused persons that there was inordinate delay in conducting the
TIP cannot be accepted in view of the fact that both the accused
persons were taken into custody on 25.06.1999 whereas the TIP
was held on 10.08.1999. Therefore, the TIP was conducted only
after a period of 45 days which is not such a long period to cast
any doubt over the evidentiary value of the TIP. Even otherwise, a
TIP does not constitute substantive evidence but can only be used
for corroboration of the statement in court. It is primarily meant for
the purpose of helping the investigating agency with an assurance
that their progress with the investigation is proceeding on the right
lines. The substantive evidence is the evidence of identification in
court, which in the present case has been done by PW-18. This
Court in the case of Amitsingh Bhikamsingh Thakur v. State of
Maharashtra,(2007) 2 SCC 310, at page 315, has succinctly
observed as follows :
“13. As was observed by this Court in Matru v. State of U.P.1
identification tests do not constitute substantive evidence.
They are primarily meant for the purpose of helping the
investigating agency with an assurance that their progress with
the investigation into the offence is proceeding on the right
lines. The identification can only be used as corroborative of
the statement in court. (See Santokh Singh v. Izhar Hussain2.)
The necessity for holding an identification parade can arise
only when the accused are not previously known to the
witnesses. The whole idea of a test identification parade is that
witnesses who claim to have seen the culprits at the time of
occurrence are to identify them from the midst of other persons
without any aid or any other source. The test is done to check
upon their veracity. In other words, the main object of holding
an identification parade, during the investigation stage, is to
test the memory of the witnesses based upon first impression
and also to enable the prosecution to decide whether all or any
of them could be cited as eyewitnesses of the crime. The
identification proceedings are in the nature of tests and
significantly, therefore, there is no provision for it in the Code
of Criminal Procedure, 1973 (in short “the Code”) and the
Evidence Act, 1872 (in short “the Evidence Act”). It is desirable
that a test identification parade should be conducted as soon
as after the arrest of the accused. This becomes necessary to
eliminate the possibility of the accused being shown to the
witnesses prior to the test identification parade. This is a very
common plea of the accused and, therefore, the prosecution
has to be cautious to ensure that there is no scope for making
such allegation. If, however, circumstances are beyond control
and there is some delay, it cannot be said to be fatal to the
prosecution.
14. “7. It is trite to say that the substantive evidence is the
evidence of identification in court. Apart from the clear
provisions of Section 9 of the Evidence Act, the position in law
is well settled by a catena of decisions of this Court. The facts,
which establish the identity of the accused persons, are
relevant under Section 9 of the Evidence Act. As a general
rule, the substantive evidence of a witness is the statement
made in court. The evidence of mere identification of the
accused person at the trial for the first time is from its very
nature inherently of a weak character. The purpose of a prior
test identification, therefore, is to test and strengthen the
trustworthiness of that evidence. It is accordingly considered a
safe rule of prudence to generally look for corroboration of the
sworn testimony of witnesses in court as to the identity of the
accused who are strangers to them, in the form of earlier
identification proceedings. This rule of prudence, however, is
subject to exceptions, when, for example, the court is
impressed by a particular witness on whose testimony it can
safely rely, without such or other corroboration. The
identification parades belong to the stage of investigation, and
there is no provision in the Code of Criminal Procedure which
obliges the investigating agency to hold, or confers a right
upon the accused to claim a test identification parade. They do
not constitute substantive evidence and these parades are
essentially governed by Section 162 of the Code of Criminal
Procedure. Failure to hold a test identification parade would
not make inadmissible the evidence of identification in court.
The weight to be attached to such identification should be a
matter for the courts of fact. In appropriate cases it may accept
the evidence of identification even without insisting on
corroboration. (See Kanta Prashad v. Delhi Admn.3,
Vaikuntam Chandrappa v. State of A.P.4, Budhsen v. State of
U.P.5 and Rameshwar Singh v. State of J&K6.).”
77. Next contention of the learned counsel appearing for the
accused persons that the photograph of Accused No. 5 was
published in an Urdu daily thereby making the identity of Accused
No. 5 public also does not find favour in view of the fact that the
witnesses are Maharashtrians and, therefore, there is no likelihood
of their reading the paper and seeing the photograph of Accused
No. 5.
78. The evidence of another eye-witness PW-13, a student
who was a by-stander, was not believed by the High Court on the
premise that he did not disclose the incident to anybody for four
days. In our view, the evidence of PW-13 ought to have been
relied upon by the High Court as he clearly stated in his evidence
that though he did not see the faces of the assailants, he saw the
face of the driver-Accused No. 8 whom he described. He stated
that he saw the bodyguard of Milind Vaidya chase the car with a
rifle. He also noted the number of the car as MH 01 N 7514. His
statement gets support from the evidence of PW-3, the body-guard
of Milind Vaidya who was an eye-witness of the incident and who
deposed that he chased the car up to some distance but did not
fire any shot, although armed with a carbine. The statement of
PW-13 also gets corroboration from the evidence of PW-30, who
was an injured witness of the incident and who deposed that he
saw both the bodyguards of Milind Vaidya chase the car and one
of them fired at it. Therefore, it would not be proper and justified to
discard his evidence only because he did not state about the
incident to anyone for four days. Since his evidence is
corroborated and supported by other material evidence on record
the same cannot be discarded only because of the aforesaid
reason.
79. The evidence of PW-12 and PW30, who were injured
witnesses, was disbelieved by the High Court though these
witnesses have given a reasonable description of the assailants.
Moreover, their evidence was not shaken in the cross-examination.
PW-30 deposed that he saw all the 3 assailants and saw both the
bodyguards of Milind Vaidya chase the car and one of them fired
at it. He also described the assailants. In our opinion, the injured
witnesses as well as the other eye-witnesses have no reason to
falsely depose against the accused persons as it was not shown
that they had either any prior enmity with the accused persons or
they are interested parties. In fact, they are the victims of the
horrendous and ghastly attack made by the perpetrators.
80. Dinanath Pawar PW-2 and Sandeep Waghmare PW-3,
who were the bodyguards of the intended target, Milind Vaidya
were eye-witnesses of the incident. PW-2 stated in his deposition
that he fired three rounds from his pistol at the Maruti car. PW-3
stated in his deposition that he chased the car up to some distance
but did not fire any shot, although armed with a carbine. Their
statements are corroborated by the evidence of PW-30 who
deposed that he saw all the 3 assailants and saw both the
bodyguards of Milind Vaidya chase the car and one of them fired
at it. Statements of both the eye-witnesses i.e. PW-2 and PW-3
are also supported by the evidence of another eye-witness PW-13,
a student who was a by-stander who deposed that he saw the
bodyguard of Milind Vaidya chase the car with a rifle. Both of them
were the persons who actually witnessed the shootout and were
present at the site of the shootout. Furthermore, both of them have
given a description of the physical features of the assailants
including Accused Nos. 5 and 6. Therefore, in our considered
opinion, the High Court ought to have relied upon the evidence of
PW-2 and PW-3 in the light of the circumstantial evidence brought
on record. Thus, the trial court rightly found the evidence of PW-2
and 3 trustworthy and reliable as both of them have the best
available opportunity to see the assailants.
81. Confessional statements of Accused Nos. 5 and 6 were
recorded before DCP Shinde on 26.07.1999. Accused No. 5 stated
in his confessional statement that he had joined the Chhota
Shakeel gang and was constantly in touch with Chhota Shakeel.
He also stated that he had been receiving funds from Chhota
Shakeel and had been arrested on three different occasions. On
an analysis of the confessional statement of Accused No. 5 we find
that he has made a detailed statement of the instructions he
received from Mohd. Faheem and Chhota Shakeel in Karachi,
Pakistan to kill Milind Vaidya and has stated the involvement of
Accused Nos. 1, 6, 7 and 8 in the shootout. After the shootout he
was advised by Mohd. Faheem to leave Mumbai and so he fled to
Kolkata and subsequently to Nepal wherefrom he was finally
arrested on or about 09.06.1999.
82. Accused No. 6 stated about his earlier involvement in
murder cases in his confessional statement. He also stated as to
how he met Accused No. 5 in Aurther Road Jail and that Accused
No. 5 introduced him to the Chhota Shakeel gang. Confessional
statement of Accused No. 6 is found to be almost identical to the
confessional statement of Accused No. 5.
83. Both the aforesaid confessional statements of Accused
Nos. 5 and 6 were held to be vitiated and inadmissible by the High
Court on the ground that the requirements under Section 18 (3) of
MCOCA were not fully complied with. The High Court came to this
conclusion on the basis that the record of the preliminary inquiry in
respect of Accused Nos. 5 and 6 recorded on 23.07.1999 could
not be traced. The High Court also held that there was no
compliance of the mandatory provisions of Rule 15 of the MCOC
Rules which requires a certificate to be attached with the
confessional statement.
84. When we analyze the material on record and the aforesaid
confessional statements of Accused Nos. 5 and 6 we find that
although the fact that the pre-confessional statements were
recorded on 23.07.1999 is not traceable, the fact that they were
actually recorded is corroborated by the evidence of PW-64, the
typist who had deposed that the preliminary statements were
recorded on 23.07.1999. Thereafter, they were given a period of
reflection for 48 hours which is corroborated by PW-60, PW-63
and PW-64. Therefore, there can be no doubt that the accused
were sufficiently warned in advance about the consequences of
their confessions. In our considered opinion, the High Court
altogether failed to take into account the evidence of PW-64, the
typist. The trial court has rightly held that all the requirements
under Section 18 (3) of MCOCA were fully complied with while
recording the confessional statements. Moreover, Accused Nos. 7
and 8 also described the involvement of Accused Nos. 5 and 6 in
the shootout in their respective confessional statements. We find
that the confessional statements of Accused Nos. 7 and 8 are
consistent with the confessional statements of Accused Nos. 5 and
6. Reliance in this regard may be made to the decision of this
Court in the case of Jaywant Dattatray v. State of Maharashtra,
(2001) 10 SCC 109, wherein it was held that irregularities here and
there would not make the confessional statement inadmissible.
85. The reasoning of the High Court that the confessional
statements of the co-accused are not admissible in evidence
because Section 313 of CrPC had not been complied with is not
tenable as there is a non-obstante clause in Section 18 (3) which
precludes the application of CrPC and, therefore, the evidence of a
co-accused is admissible as a piece of substantive evidence. [See
Nalini case (supra)]
86. When we examine the report of the ballistic expert and the
submission of learned counsel appearing for the State with respect
to the discovery of 9 mm pistol at the instance of Accused No. 5
which was used in the firing, we find that the report of the ballistic
expert shows that the weapon and bullets tally with each other
and, therefore, we come to a clear conclusion that the weapon was
used in firing during the shootout. Moreover, there is a clear finding
of fact by both the courts below that the 9 mm pistol was recovered
on 18.07.1999 at the instance of Accused No. 5 from his hut in
Mahim. Therefore, in our considered opinion, this recovery of
weapon clearly proves and establishes the guilt of Accused No. 5.
87. It is clear from the material on record that Accused No. 5
made certain telephone calls to gang leaders in Karachi, Pakistan.
This fact gets corroboration from the discovery of 3 telephone
booths in Bandra and Mahim at the instance of Accused No. 5
wherefrom telephone calls were made by him to the gang leaders
in Karachi, Pakistan. This evidence gets further corroboration from
the evidence of the owners of the telephone booths who deposed
that calls were actually made to certain specific numbers in
Karachi, Pakistan by Accused No. 5. In our opinion the High Court
was not justified in holding that it was not established with certainty
that those telephone calls even though made indeed from the
booths identified by Accused No. 5 and on the numbers disclosed
by him, were actually made by Accused No. 5 because the
prosecution has examined six STD/ISD booth owners to prove that
some of the accused had made telephone calls from their booths
to Karachi, Pakistan and their evidence was found to be cogent
and trustworthy by both the trial court as well as by the High Court
itself. Therefore, the view taken by the High Court with respect to
Accused No. 5 is not a plausible view as the same is in
contradistinction of the view taken by the High Court with regard to
other accused persons and it is proved from the material on record
that Accused No. 5 has made certain telephone calls to gang
leaders at specific numbers in Karachi, Pakistan.
88. The High Court erroneously held that conviction under
Section 27 (3) read with Section 7 of the Arms Act could not be
sustained although a 9 mm pistol was recovered at the instance of
Accused No. 5 and it is proved that Accused No. 5 had used the
pistol. Further, the report of the ballistic expert establishes and
proves that the weapon and the bullets tally each other. The
ballistic expert also opined in the report that one of the victims of
the shootout was killed due to a bullet from a 9 mm pistol. Apart
from the report of ballistic expert there is medical evidence
available on the record which show that the death of the three
deceased persons was caused by the injuries sustained due to fire
arms during the shootout and, therefore, it can be inferred that the
weapon was used in the shootout. It is pertinent to note that
Accused No. 6 had also used the pistols and fired during the
shootout. Moreover, though in case of Accused No. 7 the High
Court held that the evidence does not disclose that the bullets fired
from AK-56 had resulted in the death of any person, it convicted
him under Section 27 (2) of the Arms Act.
89. The finding of the High Court that the sanction order under
Section 39 of the Arms Act suffered from non-application of mind is
not sustainable in view of the material available on record as we
find that the sanction order in the present case is a detailed one
and displays proper application of mind. Reference in this regard
may be made to the decision of this Court in Gunvantlal v. State of
M. P., (1972) 2 SCC 194, wherein it was held that under the Arms
Act all that is required for sanction for prosecution under Section
39, is that the person to be prosecuted was found to be in
possession of the firearm, the date or dates on which he was so
found in possession and the possession of the firearm was without
a valid licence.
90. In view of the above, the order of acquittal passed by the
High Court in respect of Accused Nos. 5 and 6 is hereby set aside
in the appeal filed by the State of Maharashtra. Both the accused
persons are convicted for the charges as alleged against them and
sentenced to undergo rigorous imprisonment for life.
91. So far as Azzizuddin Zahiruddin Shaikh alias Abdul Sattar
(Accused No. 7) is concerned, he was sentenced to capital
punishment by the trial court. The High Court, however, on appeal
while maintaining the order of conviction altered the sentence from
capital punishment to that of imprisonment for life. Being aggrieved
by the aforesaid order of conviction passed by the High Court,
Accused No.7 preferred a special leave petition being SLP (Crl.)
No. 1469 of 2004 which was dismissed by an order dated 8th April,
2004. Therefore, the order of conviction passed against Accused
No. 7 sentencing him to undergo imprisonment for life stood
upheld. So far as the State appeal as far as Accused No. 7 is
concerned, it is filed only for the purpose of enhancement of his
sentence in as much as the State by filing the present appeal has
questioned the order of the High Court altering the sentence of
capital punishment to that of imprisonment for life. However,
considering the entire facts and circumstances of the case and the
evidence placed on record against him, we find that capital
punishment in the instant case would not be justified and,
therefore, the appeal of the State so far the issue with regard to
alteration of the sentence of imprisonment of life to that of capital
punishment is dismissed.
92. Lastly, we take up the case of Abdul Hasan Bande Hasan
Mistri (Accused No. 8) who was arrested on 21.07.1999. The
learned counsel appearing for Accused No. 8 vehemently
contended that the confessional statement was recorded in
contravention of Section 18 of MCOCA and Rules and the said
confessional statement was not corroborated by any cogent
evidence to establish the guilt of the accused. It was further
contended that the identification of Accused No. 8 by PW 22 in TIP
does not inspire confidence and the same should not have been
taken into consideration by the Court.
93. Learned counsel appearing for the State, submitted that
Accused No. 8 was the person who drove the car on the day of
incident. He made Accused No. 1 drive the Maruti car in which
Accused Nos. 5, 6 and 7 reached the place of incident and from
the said car they fired at the victims. Furthermore, he was paid for
the job by Accused No. 1.
94. On a meticulous perusal of the materials placed on record
we find that the confessional statement of Accused No. 8 was
recorded under Section 18 of MCOCA by DCP Ravindra Kadam
(PW-39) on 16.08.1999 in which Accused No. 8 disclosed that he
knew Accused No. 1 and has seen Accused No. 5 visiting Accused
No. 1, that Accused No. 1 promised to pay Rs. 10,000/- to him for
acting as a driver for the purpose of committing the crime and the
amount was actually paid to him by Accused No. 1 on 06.03.1999,
that he met Accused No. 5 at the instance of Accused No. 1 and
both of them then contacted Chhota Shakeel, that he was driving
the car and Accused No. 7 sat by his side while Accused Nos. 5
and 6 sat at the back seat.
95. The aforesaid confessional statement of Accused No. 8 is
found to be admissible in evidence and relied upon by both the
courts below having been found to be recorded in compliance with
Section 18 of MCOCA. When we examine the aforesaid
confessional statement we find that Accused No. 8 has given a
detailed account of the incident and the modus operandi of the
accused persons. He has given complete description of the role
played by Accused Nos. 5, 6 and 7 in the shootout. Therefore, in
our considered opinion, the High Court rightly came to the
conclusion that Accused No. 8 conspired with the other accused
persons and also rendered assistance in the commission of
organized crime even though he did not fire any shot or carry arms
with him. His participation in the crime was significant.
96. On an analysis we find that the aforesaid confessional
statement of Accused No. 8 is supported by the confessional
statements of the co-accused namely, Accused Nos. 5, 6 and 7.
The confessional statement of Accused No. 7 which is found to be
admissible in evidence and relied upon by both the courts below
clearly establishes the role played by Accused No. 8. The role
played by Accused No. 8 is also proved and established from the
evidence of PW-22, a boy from Vadala (Jain Darsan Lane), who
has given a sufficiently detailed account of what he saw on the day
when the car was abandoned. He deposed that he had seen
Accused No. 8 on 07.03.1999 while he was abandoning the car
which was used in the shootout. He identified Accused No. 8 in the
TIP. Accused No. 8 was also identified by PW-13, an eye-witness
to the crime. The High Court found the testimony of PW-22 as
truthful and trustworthy.
97. Evidence of Shrirang Balwanrao Shinde (PW-54), PSI,
Crime Branch, Unit-IV and PW-31, pancha witness proves that
Accused No. 8 led the police to Room No. 15, 3rd Floor, Building
No. 1, Kidwai Nagar, Vadala on 29.07.1999 where his parents
were also present and he took out two number plates of the car
from the place which was used in the shootout wrapped in a paper
underneath a wooden bench. Both the number plates bore No. MH
01 N 7514.
98. In the light of the aforesaid evidence on record we find that
even though Accused No. 8 has not fired any shot and he was not
carrying any arms with him but he played an active role in the
crime and his participation in the crime was significant. He was the
person who took the assailants to the place of incident by driving
the stolen Maruti car and he received the money for driving the car
which fact was admitted by him in his confessional statement. It is
also clear from the records that he was an active member of the
gang of Chhota Shakeel and was involved in the criminal activities
of the organized crime syndicate run by the gang leaders.
Therefore, we uphold the order of conviction and sentence passed
by the High Court against him.
99. In nutshell, order of conviction and sentence passed by the
High Court in respect of Accused Nos. 1, 4 and 8 are to be
maintained. Since no appeal against the acquittal of Accused Nos.
2 and 3 filed in the High Court against their acquittal by the trial
court, the said acquittal is not the subject matter of appeal before
us. Order of acquittal passed by the High Court in respect of
Accused Nos. 5 and 6 is set aside in the appeal filed by the State
and they are directed to undergo rigorous imprisonment for life.
Accused No. 7 has been sentenced to capital punishment by the
trial court which was altered to the rigorous imprisonment for life by
the High Court against which an SLP was filed in this Court which
was dismissed. Since in one of the appeals relating to a co-
accused, life sentence awarded was upheld by this Court without
issuing any notice for enhancement of sentence, we find no reason
to take a different view in cases of the other accused herein,
particularly when in respect of Accused Nos. 5 and 6 there was an
order of acquittal by one Court. Lastly, the order of conviction and
sentence passed by the High Court against Accused No. 8 is
upheld and the sentence of imprisonment of life is maintained on
the same ground. Before parting with the records, we would like to
place on record our deep appreciation for the valuable assistance
provided by Dr. Rajeev B. Masodkar, Advocate as amicus curiae
of Accused Nos. 5 and 6.
S.B. SINHA, J.
INTRODUCTION
1. I have had the opportunity of going through the draft
circulated by my brother judge Mukundakam Sharma, J. and I am
in complete agreement with the views expressed by him therein.
2. However, I may add a few words on the appeals by the
State of Maharashtra against the impugned judgment as regards
imposition of capital sentence on three Accused herein namely,
Accused 5, M Zuber Kasam Shaikh, Accused 6, Fazal Mohd
Shaikh and Accused 7, Azzizuddin Zahiruddin Shaikh.
CONTENTIONS OF THE STATE
3. It was argued before us by the State of Maharashtra that the
case at hand falls within the category of the `rarest of rare’. It was
submitted that in the facts and circumstances of the case only a
death sentence would meet the requirements of justice. Contention
of the State that what brought this case within the special category
of the `rarest of rare cases’ was the fact that the incident in
question was not a stray crime of murder but was in fact an
extremely sophisticated and organised crime whose strings had
been attached to outside the country. Accordingly the incident
which resulted in the death of three persons and caused grievous
injury to seven, was an assault on civilised society.
4. The State of Maharashtra has further relied on the long
criminal history of all the three accused namely, Accused 5, M
Zuber Kasam Shaikh , Accused 6, Fazal Mohd Shaikh and
Accused 7, Azzizuddin Zahiruddin Shaikh to show that they were
hardened and seasoned criminals. It is emphasized that Accused
7, Azzizuddin Zahiruddin Shaikh had received training from the ISI
in Pakistan, likewise both Accused 5, M Zuber Kasam Shaikh and
Accused 6, Fazal Mohd Shaikh were contract killers who were
working for Chotta Shakeel and Faheem. It has been argued that
the imposition of a prison sentence on the accused would not be
deterrent but would only serve as an opportunity for these
criminals to further network on behalf of their gang. In fact it has
been argued that Accused 5, M Zuber Kasam Shaikh had come in
contact with Accused 6, Fazal Mohd Shaikh while serving his
prison sentence and therefore the jail sentence would hardly prove
a deterrent to such seasoned and hardened criminals. These
submissions of the State in our opinion deserve to be rejected in
the strongest words.
CAPITAL SENTENCING AND PROCEDURAL JUSTICE
5. Indian courts have a long experience in exercising wide
discretion to select penalty under section 302. A fair capital
sentencing system, which aims towards achieving a consistent and
principled approach and delineating articulate sentencing pegs has
long been the concern of this court. Bachan Singh v. State of
Punjab [(1980 2 SCC 684] and thereafter numerous judgments
have tried to clear the fog on this issue.
6. In this regard, it is pertinent to revisit the basic tenets of our
sentencing system. Any capital sentencing system, by virtue of the
nature of penalty it deals with, inheres a hierarchical review
mechanism. A tiered court system is at the heart of achieving a
substantial standard of review which essentially kicks in as soon
as death punishment is awarded. The review courts are supposed
to assess the findings emerging from the pre-sentencing hearing at
the trial stage as also other available material and then arrive at
conclusion of its own on the propriety of sentence. In this context,
apex court as the final reviewing authority has a far more serious
and intensive duty to discharge. The court not only has to ensure
that award of death penalty does not become a perfunctory
exercise of discretion under section 302 after an ostensible
consideration of Rarest of Rare doctrine, but also that the decision
making process survives the special rigors of procedural justice
applicable in this regard. Procedural justice threshold not only
emphasizes the substantive compliance of Bachan Singh dicta,
[for a comprehensive treatment of Bachan Singh (supra) see
Santosh Kumar Satishbhushan Bariyar v. State of Maharashtra
[2009 (7) SCALE 341] in relation to selection of penalty, but also
compliance of other due process requirements. It must be noted
that administration of Death Penalty is carried out in the intensive
gaze of Article 14 and Article 21 requirements. Bariyar (supra)
aptly captures the sentiment in this regard:
“We are also governed by the Constitution of India. Article 14
and 21 are constitutional safeguards and define the framework
for state in its functions, including penal functions. They
introduce values of institutional propriety, in terms of fairness,
reasonableness and equal treatment challenge with respect to
procedure to be invoked by the state in its dealings with people
in various capacities, including as a convict. The position is, if
the state is precariously placed to administer a policy within the
confines of Article 21 and 14, it should be applied most
sparingly. This view flows from Bachan Singh (supra) and it
this light, we are afraid that Constitution does not permit us to
take a re-look on the capital punishment policy and meet
society’s cry for justice through this instrument.”
7. It is universally acknowledged that judicial discretion is
subjective in nature and left to itself has potential to become erratic
and personality based which makes it antithetical to the spirit of
Article 14. Article 14 applies to judicial process including exercise
of judicial discretion as it applies to the executive process. Of
course, the nature of Article 14 application in this case will be on a
different plane altogether and an objective analysis on that count
would have to meet the Ceteris paribus (with other things the
same) requirement. The disparity in capital sentencing has been
unequivocally asserted not only in Bariyar (supra) but also in Aloke
Nath Dutt and ors. v. State of West Bengal, [2006 (13) SCALE
467] and in Swamy Shraddananda @ Murli Manohar Mishra v.
State of Karnataka [2008 (10) SCALE 669].
8. In such a scenario, rule based judging norms and sound
rules of prudence are the only guarantee to fair and equitable
sentencing. This emerges from the constitutional context to the
administration of capital sentencing problem as also a closer
reading of rarest of rare test. The Bachan Singh court invoked the
superlative standard safeguarded the judicial space to award
death penalty. We should bear in mind that the test will be fulfilled
not merely by employing the “personal predilection” of a judge [see
Swamy Shraddananda (supra)] and deciding the rarest of rare
instance on the facts of the case, but only after due consideration
of the intangibles relating to the case. The assessment of “rarest of
the rare case” is incomplete without coming to the conclusion that
the “the lesser alternative is unquestionably foreclosed”. And
procedural fairness and justice concerns form part of the latter
condition.
9. What are the other due process requirements such that the
lesser alternative can be said to be unquestionably foreclosed? It
is to be noted that the selection of Life Imprisonment as a lesser
alternative can not be deemed to be “unquestionably foreclosed”
till the time objective fairness standards as to the sentencing
process are attained with regard to capital sentence. We may
come across instances where the case may belong to the rarest of
rare category, but in court’s view the objective fairness standards
necessary to be met before death penalty can be awarded have
not been complied with diligently. In State of Maharashtra v.
Suresh, [(2000) 1 SCC 471]), this court observed:
“regarding sentence we would have concurred with the
Sessions Court’s view that the extreme penalty of death can be
chosen for such a crime, but as the accused was once
acquitted by the High Court we refrain from imposing that
extreme penalty in spite of the fact that this case is perilously
near the region of `rarest of rare’ cases.”
10. Objective fairness standards as engrained under Bachan
Singh (supra) will include opportunity of review of capital sentence,
timely trial, and comparative review. In Bariyar (supra), this court
held:
“The aggravating and mitigating circumstances have to be
separately identified under a rigorous measure. Bachan Singh
(supra), when mandates principled precedent based
sentencing, compels careful scrutiny of mitigating
circumstances and aggravating circumstances and then
factoring in a process by which aggravating and mitigating
circumstances appearing from the pool of comparable cases
can be compared.
The weight which is accorded by the court to particular
aggravating and mitigating circumstances may vary from case
to case in the name of individualized sentencing, but at the
same time reasons for apportionment of weights shall be
forthcoming. Such a comparison may point out excessiveness
as also will help repel arbitrariness objections in future.
A sentencing hearing, comparative review of cases and
similarly aggravating and mitigating circumstances analysis
can only be given a go by if the sentencing court opts for a life
imprisonment.
….
To translate the principle (to translate the rarest of rare case)
in sentencing terms, firstly, it may be necessary to establish
general pool of rare capital cases. Once this general pool is
established, a smaller pool of rare cases may have to
established to compare and arrive at a finding of Rarest of rare
case.”
PRIMACY TO RULES OF PRUDENCE
11. In an apparent conflict between a “fair and equitable”
sentencing system and an “efficient and deterrent” sentencing
philosophy in the context of Death Penalty, the Bachan Singh
verdict, without a doubt, favours the former. It is not to suggest that
deterrent as a theory of punishment is not relevant at all in section
302, but that there is more to this question. Capital Sentencing is
not a normal penalty discharging the social function of punishment.
In this particular punishment, there is heavy burden on court to
meet the procedural justice requirements, both emerging from the
black letter law as also conventions. In terms of rule of prudence
and from the point of view of principle, a court may choose to give
primacy to life imprisonment over death penalty in cases which are
solely based on circumstantial evidence or where high court has
given a life imprisonment or acquittal.
12. At this juncture, it will be pertinent to assess the nature of
rarest of rare expression. In light of serious objections to disparity
in sentencing by this court flowing out of varied interpretations to
the Rarest of Rare expression, it is clear that the test has to be
more than what a particular judge locates as rarest of rare in his
personal consideration. There has to an objective value to the term
rarest of rare, otherwise it will fall foul of Article 14. In such a
scenario, a robust approach to arrive at rarest of rare situations will
give primacy to what can be called the consensus approach to the
test. In our tiered court system, an attempt towards deciphering a
common view as to what can be called to be the rarest of rare,
vertically across the trial court, high court and apex court and
horizontally across a bench at any particular level, will introduce
some objectivity to the precedent on death penalty which is
crumbling down under the weight of disparate interpretations.
13. This is only a rule of prudence and as such there is no
statutory provision to this effect. Minority opinion of Justice
Thomas in Suthendraraja alias Suthenthira Raja alias Santhan
and Ors. v. State [AIR 1999 SC 3700] very aptly capture this point
of view:
“17. The Constitution Bench in Bachan Singh v. State of
Punjab has narrowed down the scope for awarding death
sentence to the extremely restricted radius of “rarest of rare
cases” in which the alternative lesser sentence of
imprisonment for life is unquestionably foreclosed. In the main
judgment in the present case one of the three Judges found
that sentence of imprisonment for life would be sufficient to
meet the ends of justice as far A-1 Nalini.
18. In a case where a Bench of three Judges delivered
judgment in which the opinion of at least one Judge is in favour
of preferring imprisonment for life to death penalty as for any
particular accused, I think it would be a proper premise for the
Bench to review the order of sentence of death in respect of
that accused. Such an approach is consistent with Article 21 of
the Constitution as it helps saving a human life from the
gallows and at the same time putting the guilty accused behind
the bars for life. In my opinion, it would be a sound proposition
to make a precedent that when one of the three Judges
refrains from awarding death penalty to an accused on stated
reasons in preference to the sentence of life imprisonment that
fact can be regarded sufficient to treat the case as not falling
within the narrowed ambit of “rarest of rare cases when the
alternative option is unquestionably foreclosed”.
…
“I may add as an explanatory note that the reasoning is
not to be understood as a suggestion that a minority opinion in
the judgment can supersede the majority view therein. In the
realm of making a choice between life imprisonment and death
penalty the above consideration is germane when the scope
for awarding death penalty has now shrunk to the narrowest
circle and that too only when the alternative option is
“unquestionably foreclosed”. In a special situation where one
of the three deciding judges held the view that sentence of life
imprisonment is sufficient to meet the ends of justice it is a
very relevant consideration for the Court to finally pronounce
that the prisoner can be saved from death as the lesser option
is not “unquestionably foreclosed” in respect of that prisoner.”
14. Justice Shah (in minority) in Devender Pal Singh v. State,
N.C.T. of Delhi and anr. [(2002) 5 SCC 234] also heavily relied on
the minority opinion in Suthendraraja (supra) for that matter.
15. In Licchamadevi v. State of Rajasthan, AIR 1988 SC 1785
this court observed:
“Where there are two opinions as to the guilt of the accused,
by the two courts, ordinarily the proper sentence would be not
death but imprisonment for life.”
16. The rule that it would not be proper to award the death
sentence where the two lower courts disagreed on conviction
developed in Licchamadevi v. State of Rajasthan (supra) was
followed in State of Maharashtra v. Suresh [(2000) 1 SCC 471]).
Reliance has also been placed on the same principle in State of
U.P. v. Babu Ram [(2000) 4 SCC 515], State of Maharashtra v.
Damu s/o Gopinath Shinde and ors. [(2000) 6 SCC 269] and State
of Maharashtra v. Bharat Fakira Dhiwar (AIR 2002 SC 16). It will
also be in the fitness of this discussion that we mention the
departure from this rule in State of Rajasthan v. Kheraj Ram
[(2003) 8 SCC 224], Devender Pal Singh v. State, N.C.T. of Delhi
and anr. (with Krishna Mochi) (AIR 2003 SC 886) and State of
U.P. v. Satish (AIR 2005 SC 1000).
17. It is only apt to mention here that the Law Commission in
its 187th Report has recommended that in cases where the
Supreme Court Bench hearing a particular case finds that an
acquittal by a High Court should be overturned and the accused be
sentenced to death, or where it finds that the punishment should
be enhanced from life imprisonment to death, such cases should
be transferred by the Chief Justice to a Bench of at least five
judges.
“SWINGING FORTUNES”
18. Swinging fortunes of the accused on the issue of
determination of guilt and sentence at the hand of criminal justice
system is something which is perplexing for us when we speak of
fair trial. The situation is accentuated due to the inherent
imperfections of the system in terms of delays, mounting cost of
litigation in High Courts and apex court, legal aid and access to
courts and inarticulate information on socio-economic and
criminological context of crimes. In such a context, some of the
leading commentators on death penalty hold the view that it is
invariably the marginalized and destitute who suffer the extreme
penalty ultimately.
19. One of the accused in the instant case was acquitted in
December 2003 by the High Court. It has been more than 8 years
since he was freed in relation to the matter at hand. At this
juncture, this becomes a relevant factor. In State of Maharashtra v.
Manglya Dhavu Kongil, AIR 1972 SC 1797, even though the
Supreme Court reversed the acquittal by the High Court and
restored the original conviction of the trial court, it did not award
the sentence of death observing that the death sentence had been
awarded over four years previously and in the period in between,
the accused had been freed from prison.
20. In State of Uttar Pradesh v. Sughar Singh and Ors, AIR
1978 SC 191 this court awarded life imprisonment stating, “having
regard to the considerable time that has elapsed since the date of
the occurrence and having regard to the fact that the High Court’s
decision of acquittal in their favour is being set aside by us, the
extreme penalty of death ought not to be imposed…”. Similar
reasoning was offered by this court in State of Haryana v. Sher
Singh and Ors., [(1981) 2 SCC 300], State of U.P. v. Hakim Singh
and Ors. (AIR 1980 SC 184), Gurnam Kaur v. Bakshish Singh and
Ors. (AIR 1981 SC 631), State of Uttar Pradesh v. Sahai and Ors.
[(1982) 1 SCC 352] and State of Uttar Pradesh v. Suresh alias
Chhavan and Ors. [(1981) 3 SCC 635]) (for a rigorous and
comprehensive review of death penalty jurisprudence on this issue
and otherwise please see Amnesty International Report titled
“Lethal Lottery: The Death Penalty in India – A study of Supreme
Court judgments in death penalty cases 1950-2006”)
RECENT DECISIONS
21. Recently the question as to the imposition of death penalty
again came for consideration before this court in State of Punjab v.
Manjit Singh & Ors, [2009 (8) SCALE 622]. Therein the two
accused had been held responsible for the murder of four persons
which included the husband and the son of the women both of
them were having an illicit relationship with. The deceased had
objected to the said relationship and even physically abused the
lady. This is what ultimately incited the accused to murder the
deceased persons in cold blood. The trial court sentenced both the
accused to a death sentence. The High court in reference however
commuted the sentence to one for life. Brother Sharma, J. while
deciding the question of sentencing reiterated the law with respect
to the imposition of a death penalty, observing:
“17. The above discussed legal principles have been followed
consistently in numerous judgments of this Court. Whether the
case is one of the rarest of the rare cases is a question which
has to be determined on the facts of each case. It needs to be
reiterated that the choice of the death sentence has to be
made only in the rarest of the rare cases and that where
culpability of the accused has assumed depravity or where the
accused is found to be an ardent criminal and menace to the
society and; where the crime is committed in an organized
manner and is gruesome, cold-blooded, heinous and
atrocious; where innocent and unarmed persons are attacked
and murdered without any provocation.”
22. The Court accordingly affirmed the judgment of the High
Court on the ground that the accused had only acted out in the
gruesome manner after coming to know of the ill treatment meted
out by the deceased persons to the women they had feelings for.
23. We may also place on record that in Rameshbhai
Chandubhai Rathod v. State of Gujarat [2009 (6) SCALE 469], two
of the Hon’ble Judges of this Court differed on the question of
imposition of death penalty.
FACTS AND SITUATIONS OF THE PRESENT CASE
24. In the facts and circumstances of the case, and having
regard to the well settled principles of law that we have referred to
hereinbefore, we are not persuaded, as has rightly been held by
Brother Sharma, that it is not a case where the only sentence to
which the accused persons herein were entitled to that of death.
25. In our opinion the trail court had wrongly rejected the fact
that even though the accused had a criminal history, but there had
been no criminal conviction against the said three accused. It had
rejected the said argument on the ground that a conviction might
not be possible in each and every criminal trial. In our opinion
unless a person is proven guilty, he should be presumed innocent.
26. Further nothing has been brought on behalf of the State
even after all these years, that the criminal trials that had been
pending against the accused had resulted in their conviction.
Unless the same is shown by documents on records we would
presume to the contrary. Presumption of innocence is a human
right. The learned trail judge should also have presumed the same
against all the three accused.
27. In our opinion the alleged criminal history of the accused
had a major bearing on the imposition of the death sentence by the
trial court on the three accused. That is why in our opinion he had
erred in this respect.
28. It is also to be noted that the trail court has brought on
record various irrelevant and invidious considerations with respect
to sentencing. The trial court observes that death penalty must be
awarded in this case so as to motivate police not to indulge in
encounter killings and catch the accused alive. Role of ISI agency
of Pakistan, black money racketeering in the organized crime
syndicate has also been discussed at great length in the
sentencing part of the judgment. These aspects are not only
absolutely irrelevant to sentencing in the instant case but also
bears an extremely subjective and loose articulation and
delineation of factors relevant to sentencing in the instant case.
29. It is worth mentioning that in the present case the High
Court had acquitted both Accused 5, M Zuber Kasam Shaikh and
Accused 6, Fazal Mohd Shaikh. It is from that acquittal that
appeals for their conviction and sentencing come before us. While
imposing the sentence of life on the accussed the Court must have
the judgment of acquittal of the High Court in the back of its mind.
In our considered opinion if at least one of the courts below had
acquitted the accused person in respect of the crimes for which
they are to be sentenced, the burden on the prosecution would be
even more heavier, which the State in our opinion has not been
able to discharge.
30. If a person is sentenced to imprisonment, even if it be for
life, and subsequently it is found that he was innocent and was
wrongly convicted, he can be set free. Of course, the imprisonment
that he has suffered till then cannot be undone and the time he has
spent in the prison cannot be given back. Such a reversal is not
possible where a person has been wrongly convicted and
sentenced to death. The execution of the sentence of death in
such cases makes miscarriage of justice irrevocable. It is a finality
which cannot be corrected.
31. And once Accused 5, M Zuber Kasam Shaikh and Accused
6 Fazal Mohd Shaikh have been sentenced to life there remains
no question of awarding a death sentence to Accused 7,
Azzizuddin Zahiruddin Shaikh who had played no greater a role in
the said incident as Accused 5, M Zuber Kasam Shaikh and
Accused 6 Fazal Mohd Shaikh. All the three accused stand on an
equal footing and therefore the sentences to be imposed upon
them must not differ. It is for the aforementioned reasons that the
appeals filed by the State as regard the imposition of a death
Sentence deserves to be dismissed.
32. We must not lose sight of another fact. The High Court has
awarded life imprisonment. This Court, save and except in very
rare cases, should interfere therewith. One view has been
expressed. Unless it can be objectively held that such a view is
illogical, a contrary view should not be taken for the purpose of
imposing death penalty.
33. I respectfully agree with the opinion of Brother Sharma, J. that the
appeal of the State should be dismissed.