Bombay High Court High Court

Superintendent Of Customs (P) vs Abdullah Mohammed Gani on 26 December, 1988

Bombay High Court
Superintendent Of Customs (P) vs Abdullah Mohammed Gani on 26 December, 1988
Equivalent citations: 1989 (41) ELT 244 Bom
Bench: H Suresh

JUDGMENT

1. These two applications, made by the Superintendent of Customs, are for the purpose of cancellation of the orders of anticipatory bail granted to each of the respondents on December 26, 1988.

2. It appears that on or about November 10, 1988 the Customs Authorities confiscated about 750 gold bars of ten tolas each, contained in an unaccompanied baggage at the Sahar Airport. When the Customs Authorities started investigation, the respondents came to this Court and made an application that they apprehended that they would be arrested by the Customs Authorities and that, therefore, they be released on anticipatory bail.

3. The learned Judge, who heard these applications, observed that there was nothing to connect them with the discovery of the said suitcase containing the contraband and that, therefore, in those circumstances he passed an order that if they are arrested they shall be released on bail in the sum of Rs. 1,00,000/- each with one surety each.

4. But, the customs Authorities have now investigated and they have been able to establish, prima facie, a link between the respondents and the contraband. The contraband is worth nearly Rupees three crores. The investigation carried on, so far, gives a new dimension to the case altogether. Their application is to enable them to investigate the case freely and without any undeserved advantage to the respondents.

5. In support of these applications Mr. Jaisinghani submitted that as for as Abdulla Mohammed Gani was concerned, he has two pass-ports and he has produced only one pass-port, stating that the other is lost. His wife Mrs. T. Nazeem, the other respondent, has not produced any pass- port at all, stating that the pass-part has been misplaced. He has also pointed out that the Air-Way bill pertaining to the contraband has a certain address showing the name of the consignor as Vadakke Purakkal Bhaskaran with the address as P.O.Box No. 2235, Sharjah, U.A.E. The consignee’s name is also shown as the same person with the address as P.P.NO. b-610039, Kalloorma Nanna Mukku, Malapuram, Dist. Kerala. P.O.Box No.2235, Sharjah, U.A.E., has been shown as the address of Mrs. T. Nazeem (respondent in Cri. Application No. 4 of 1989) in connection with a certain application made for the purpose purchase of a Maruti Car. Mr. Jaisinghani submits that this would prima facie, show that the address at Sharjah of these respondents is the same as shown in the Air- Way bill. He further submitted that Customs Authorities have been able to trace the said Bhaskaran and he has made a statement implication Abdulla Mohammed Gani. They have also traced two other witnesses viz. Moidu and kahtri, who also have made statements implication Abdulla Mohammed Gani. These statements also indicate that there is an attempt on the part of abdulla Mohammed Gani to induce these witnesses to go underground for certain consideration of Rs. 1,000/- per month. Mr. Jaisinghani submits that there are two other accomplices by name, Rave Narvekar and Ali who have been absconding and they have yet to trace these persons.

6. As against this Mr. Jain submitted that the learned Judge had taken into account all the relevant facts while granting the anticipatory bail. He also submitted that before the application was made there was a panchnama made, of the house of Abdulla Mohammed Gani and the panchnama shows no incriminating circumstances. As regards the address at sharjah, he stated that there are at least forty persons who have the same Box Number. As regards Bhaskaran is concerned he is bound to implicate any other person to save his skin. He says that his clients have nothing to so with those witnesses.

7. Mr. jain submitted that Abdulla Mohammed Gani is a very respectable person he is the Managing Director of Hotel Sands which is a Five-star Hotel at Juhu. He is a social worker and he is the Chairman of Fatima Hospital at Calicut, His wife is also a social; worker and she is the Director of Fatima Scan and Research Centre at Calicut and has a good reputation in the society. He is also a member of the Federatrion of Hotel and Restaurant Association of India. He further submitted that there is no likelihood of the respondents absconding. They have co- operated so far in the investigation and they will not come in the way of further investigation. They have also attended the office of the Customs Authorities everyday and in theses circumstances it is not necessary that bail order should be cancelled.

8. I am not inclined to accept the submissions made by Mr.Jain. It is true that Abdulla Mohammed Gani HAS A STATUS. sO ALSO HIS WIFE Mrs. T.Nazeem. But for aught we know the status might be a very deceptive factor. Their Sharjah connections cannot,be ruled out,. The fact that their address at Sharjah is the same as about forty others, does not speak well of their status. Apparently their status is a recent acquisition since 1986. our experience tells us that philanthropy is very often a camouflage and a cloak for very many nefarious activities. I do not say that they are guilty, but I think the Customs Authorities are justified in their demand that they should have a free hand in their investigation.

9. So also I do not agree that the panchnama is all that innocent. Perhaps a further investigation and scrutiny may bring out many other things. The fact that Bhaskaran and the other witness have implicated the respondents cannot be considered as mere Act of passing the buck on somebody else. On the other hand it establishes a direct link between the contraband and the respondents. The investigation is now at the crucial stage. If the respondents are allowed to remain out having regard to their finance status and perhaps their contracts the investigation is bound to be throttled charge being one relating to economic drain of this country the matter cannot be considered as a case of mere suspicion.

10. However as far as Mrs. T.Nazeem is concerned I do not propose to detain her in custody, particularly so she being a woman I would grant her bail a fairly reasonable amount according to the fact of the case, and not on the basis of a mere sum of Rs.1,00,000/-

I, therefore pass the following order;

I cancel the bail granted to Abdulla Mohammed Gani on December 26,1988 and I direct that he be taken into custody by the Customs Authorities of the purpose of investigation.

As far as Mrs. T. Nazeem is concerned I cancel the order dated December 26, 1988 and in its place I order that if she is arrested she be released on bail in the sun of Rs.10,00.000/- with one surety in the like amount.

I further direct that Mrs. T.Nazeem on her being released on bail shall attend the office of the Customs Authorities whenever called upon by the Customs Authorities.