Supreme Court of India

Mohd.Arif @ Ashfaq vs State Of Nct Of Delhi on 10 August, 2011

Supreme Court of India
Mohd.Arif @ Ashfaq vs State Of Nct Of Delhi on 10 August, 2011
Author: V Sirpurkar
Bench: V.S. Sirpurkar, T.S. Thakur
                                                         1



                     IN THE SUPREME COURT OF INDIA


                   CRIMINAL APPELLATE JURISDICTION


                  CRIMINAL APPEAL NOS. 98-99 OF 2009




Mohd. Arif @ Ashfaq                                             ... Appellant


                                          Versus




State of NCT of Delhi                                       ... Respondent




                                    J U D G M E N T

V.S. SIRPURKAR, J.

1. The appellant (admittedly a Pakistani national) challenges his

concurrent conviction by the trial Court and the High Court as also the

death sentence awarded to him, in this appeal.

2. On 22.12.2000 at about 9 p.m. in the evening some intruders started

indiscriminate firing and gunned down three army Jawans belonging to 7th

Rajputana Rifles. This battalion was placed in Red Fort for its protection

considering the importance of Red Fort in the history of India. There was a

Quick Reaction Team of this battalion which returned the firing towards the

intruders. However, no intruder was killed and the intruders were

successful in escaping by scaling over the rear side boundary wall of the

Red Fort. This attack rocked the whole nation generally and the city of

2

Delhi in particular as Red Fort is very significant in the history which was

taken over by British Army way back in 1857 and was retrieved back to

India on 15.8.1947. It is also significant to note that the Prime Minister

addresses the nation from this very Red Fort on every 15th of August.

The three unfortunate soldiers who lost their lives in this attack

were:-

        (i)      A civilian Sentry namely, Abdullah Thakur


        (ii) Rifleman (Barber) Uma Shankar


        (iii)    Naik Ashok Kumar, who was injured and then succumbed to 


                 his injuries later on.




3. The Red Fort comes within the local jurisdiction of Police Station

Kotwali. The Information was recorded by DD No.19A, Exhibit PW-15/B

and Sub-Inspector (S.I.) Rajinder Singh (PW-137) rushed to the spot.

SHO Roop Lal (PW-234) who was the Station House Officer of Kotwali

police station also reached the spot and recorded the statement of one

Capt. S.P. Patwardhan (PW-189) which was treated as the First

Information Report. This First Information Report refers to two persons in

dark clothing and armed with AK 56/47 rifles having entered the Red Fort

from the direction of Saleem Garh Gate/Yamuna Bridge. It is further stated

that first they fired at the civilian Sentry Abdullah Thakur, secondly they

came across rifleman (barber) Uma Shankar near Rajputana Rifles MT

3

lines and fired at him due to which he died on the spot. It is further

mentioned that lastly the intruders ran into the room in the unit lines close

to the office complex and fired shots at Naik Ashok Kumar who was

seriously injured. The FIR further mentions that thereafter they ran

towards ASI Museum complex and fired in the direction of police guard

room located inside the Museum. At this stage, the quick reaction team

started firing at them. However, they escaped into the wooded area close

to the ring road. The FIR also mentions that some fired/unfired

ammunition was recovered from the spot.

4. The investigation started on this basis. During the examination of

the spot, one live cartridge Exhibit PW-115/38 and number of cartridge

cases (Exhibit PW-115/1-37) and (Exhibit PW-189/32-71), three

magazines (Exhibit PW-189/1-3) of assault rifles, one of which had 28 live

cartridges (Exhibit PW-189/4-31) were found and handed over to the police

vide memo Exhibit PW-189/C and Exhibit PW-115/A. The empties of the

cartridges fired by the Quick Reaction Team through the self loading rifles

were deposited with ammunition store of 7 Rajputana rifles and were

handed over to the police later on vide memo Exhibit PW-131/C.

5. On the next day, i.e. on 23.12.2000, in the morning at about 8.10

a.m., the BBC news channel flashed the news that Lashkar-e-Toiba had

claimed the responsibility for the shooting incident in question which was

4

entered in the daily diary. On the same morning one AK56 assault rifle

(Exhibit PW-62/1) lying near Vijay Ghat on the back side of Lal Qila was

found abandoned. There were seven cartridges in the magazine. They

were taken into police possession vide memo Exhibit PW-62/F. On the

same morning in early hours extensive search went on of the back side of

the Red Fort. The police found a polythene bag containing some currency

notes of different denominations and a piece of paper, a chit (Exhibit PW-

183/B) on which a mobile No.9811278510 was mentioned. According to

the prosecution, the intruders had escaped from that very spot by scaling

down the rear side boundary wall of Red Fort using the pipe and further a

small platform for landing from below the pipe. According to the

prosecution, while jumping from the platform, the said polythene bag with

cash and the paper slip fell out of the pocket of one of the intruders. The

currency notes and the paper slip were seized vide memo Exhibit PW-

183/A. It was on the basis of this cell phone number that the investigation

agency started tracing the calls and collecting the details from which it

transpired that between 7:40 p.m. and 7:42 p.m. on the night of the

incident, two calls were made from this mobile number to telephone

No.0194452918 which was the number of one BBC correspondent in Sri

Nagar, Altaf Hussain (PW-39). It was also found that three calls were

made from same mobile number to telephone number 0113355751 which

number was found to be that of BBC correspondent in Delhi, Ayanjit Singh

5

(PW-41) between 9:25 p.m. and 9:33 p.m. The police found out that this

mobile No.9811278510 was being used from two instruments whose IMEI

number (identification number engraved on the mobile handset by the

manufacturer) were obtained from mobile service provider ESSAR. These

numbers were 445199440940240 and 449173405451240. The police

could also find out that the person who had mobile connection card having

No.9811278510 had another mobile cash card of ESSAR company with

No.9811242154 and from this number large number of calls were found to

have been made to telephone No.2720223 which was found to be the

number of telephone installed at flat No.308A, DDA flats, Ghazipur, Delhi.

This flat was registered in the name of one Farzana Farukhi. Similarly,

number of calls were found to have been made from telephone

No.2720223 to 9811242154. It was also found that number of calls were

made from cell No. 9811242154 to telephone No.6315904 which was a

landline number installed at House No.18-C, Gaffur Nagar, Okhala where

a computer centre in the name of `Knowledge Plus’ was being run. The

further investigation revealed that this said computer centre was being run

by one Mohd. Arif @ Ashfaq (appellant herein) who was residing at the flat

mentioned as flat No.308A, DDA Flats, Ghazipur where landline

No.2720223 was installed. The police, therefore, could connect the said

flat No.308A at Ghazipur and the computer Centre i.e. Knowledge Plus at

Okhala and could also connect Mohd. Arif @ Ashfaq with these two

6

places. A surveillance was kept on these places for two days. During this

period of surveillance, the computer centre had remained closed. On the

basis of some secret information the premises at 308A, Ghazipur were

raided on the night of 25-26.12.2000 and the appellant-accused Mohd. Arif

@ Ashfaq was apprehended by the police while he was entering the flat. It

was found during the investigation that Farzana Farukhi in whose name

telephone No. 2720223 was registered was a divorcee sister-in-law of

Mohd. Arif @ Ashfaq i.e. her sister was married to Mohd. Arif @ Ashfaq

whose name was Rehmana Yusuf Farukhi. Mother of these two sisters,

namely, Ms. Qamar Farukhi (DW-1), was also a resident of the same flat.

6. On his apprehension, Mohd. Arif @ Ashfaq (appellant) was cursorily

searched by Inspector Ved Prakash (PW-173) during which one pistol

(Exhibit PW-148/1) with six live rounds was found with him. They were

sealed and taken into police custody. The appellant on his apprehension

accepted his involvement in the incident inside the Lal Qila and gave

further information to the policemen about the presence of his associate

Abu Shamal @ Faizal as also the ammunitions at their hide out at House

No.G-73 Batla House, Murari Road, Okhala, New Delhi.

7. He was immediately taken to that house by the raiding team which

was headed by Inspector Mahesh Chandra Sharma (PW-229) and truly

enough, in pursuance of the information given by him, the associate Abu

7

Shamal was found to be there. The police party did not approach the flat

immediately as the house was found to be locked. However, at about 5.15

a.m. in the morning one person had gone inside the house and closed the

door from inside. The police then asked him to open the door but instead

of opening the door, he started firing from inside at the police party. The

police party returned the firing with their fire arms and ultimately the person

who was firing from inside died and was identified by appellant Mohd. Arif

@ Ashfaq to be Abu Shamal @ Faisal. Substantial quantity of ammunition

and arms was recovered from that flat being one AK-56 rifle (Exhibit PW-

229/1), two hand grenades one of which was kept in Bandolier (Exhibit

PW-229/5), two magazines (Exhibit PW-229/2-3) one of which had 30 live

cartridges. Some material for cleaning arms kept in a pouch (Exhibit PW-

229/6) and Khakhi Colour Uniform (Exhibit PW-229/8) were recovered and

seized by the police vide seizure Memo (Exhibit PW-229/D & E). A

separate case was registered under Sections 186, 353 and 307, IPC as

also Sections 4 & 5 of the Explosive Substance Act and Sections 25, 27 of

the Arms Act was registered at New Friends Colony in FIR No.630/2000.

That case ended up in preparation of a closure report because the

accused had already died in the encounter with the police. After the above

encounter, the accused appellant was brought back to his flat where the

search had already been conducted by policemen. During that search one

Ration card which was ultimately found to be forged (Exhibit PW-164/A),

8

one driving license in the name of Mohd. Arif @ Ashfaq (Exhibit PW-13/1),

one cheque book of HDFC bank in the name of Mohd. Arif @ Ashfaq

(appellant herein), one ATM card, one cheque book of the State Bank of

India in the name of Rehmana Yusuf Farukhi, wife of accused appellant

was found. The said rifle was also taken into custody. One pay-in slip of

Standard Chartered bank (Exhibit PW-173/K) showing deposit of Rs.5

lakhs in the account of M/s. Nazir & Sons was found. The said firm

belonged to other accused Nazir Ahmad Qasid. This amount was

deposited by the appellant may be through Hawala from the high ups of

the Lashkar-e-Toiba. Mohd. Arif @ Ashfaq (appellant herein) was then

brought back and there S.I. Harender Singh (PW-194) arrested Mohd. Arif

@ Ashfaq (appellant herein). He searched him again when one Motorola

mobile handset was recovered from his possession. The number of that

instrument was found to be 9811278510. Its IMEI number which fixed the

identification number of the hand set engraved on the instrument was

445199440940240. The cell phone was thereafter taken in possession.

8. In his interrogation by S.I. Harender Singh (PW-194), accused made

a discovery statement which is recorded as Exhibit 148/E about one

assault rifle which was thrown near Vijay Ghat behind the Red Fort after

the incident by one of the associates (this was already recovered by the

police) and one AK-56 rifle and some ammunition behind the rear wall of

9

Red Fort by his another associate. In pursuance of that, he was taken to

the backside of Red Fort and from there on his pointing out one AK-56 rifle

(Exhibit PW-125/1), two magazines (Exhibit PW-125/2-3) having live

cartridges, one bandolier and four hand grenades were recovered in the

presence of the ballistic experts S.K. Chadha (PW-125) and N.B. Bardhan

(PW-202). The same was taken to the police station. The ballistic experts

after defusing the hand grenades took the whole material in their

possession vide Exhibit memo PW- 218/C. Another discovery statement

(Exhibit PW-168/A) was made on 01.01.2001 through which he got

recovered three hand grenades from the place near Jamia Millia Islamia

University duly hidden. This spot was on the back side of his computer

centre `Knowledge Plus’. They were seized vide seizure memo Exhibit

PW-168/B. A separate FIR was also recorded by FIR No.3/2001.

9. The prosecution case, as it revealed on the basis of the investigation

which followed, appears to be that the accused-appellant was a Pakistani

national and eventually joined a terrorist organization called Lashker-e-

Toiba. The accused-appellant took extensive training by using

sophisticated arms like AK-56 rifles and hand grenades and had illegally

entered the Indian territory along with arms and ammunition in August,

1999 and camped himself at Srinagar in the company of other members of

Lashker-e-Toiba who were similarly motivated by that Organization. The

10

Organization had also decided to overawe India by their terrorist activities

in different parts of India and to fulfill that object, the accused-appellant

and his fellow terrorists had planned an attack on Army stationed inside

Red Fort. According to the prosecution, the money required for this

operation was collected by the accused-appellant through hawala

channels, which was evident from the fact that during the investigation, he

had led the police to one of the hawala dealers in Ballimaran area in Old

Delhi. One Sher Zaman Afghani and Saherullah were the said hawala

dealers, but they could not be apprehended. The police, however,

recovered Rs.2 lakhs from the shop which was left open. From the

information given by the accused-appellant, the police ultimately caught

hold of 10 more persons, which included his Indian wife Rehmana Yusuf

Farukhi. The other accused persons were Nazir Ahmad Qasid, his son

Farooq Ahmad Qasid, Babbar Mohsin Baghwala, Matloob Alam, Sadakat

Ali, Shahanshah Alam, Devender Singh, Rajeev Kumar Malhotra and Mool

Chand Sharma. Excepting the accused-appellant, nobody is before us, as

few of them were acquitted by the trial Court and others by the appellate

Court. It is significant enough that there is no appeal against the acquittal

by the High Court. There were number of other persons according to the

prosecution who were the co-conspirator with the accused-appellant.

However, they were not brought to book by the police. They were

declared as proclaimed offenders. There is a separate charge-sheet filed

11

against those proclaimed offenders also.

10. In order to establish an Indian identity for himself, the accused-

appellant had married Rehmana Yusuf Farukhi who was also joined as an

accused. According to the prosecution, she had full knowledge about the

accused-appellant being a Pakistani national and his nefarious design of

carrying out terrorist activities. Significantly enough, she had married only

14 days prior to the shoot-out incident i.e. on 8.12.2000. She was of

course, paid substantial amounts from time to time by the accused-

appellant prior to her marrying him and this amount was deposited in her

bank account No. 5817 with the State Bank of India. The prosecution

alleged that the accused-appellant was in touch with Rehmana Yusuf

Farukhi even prior to the marriage. One other accused, Sadakat Ali was

arrested for having given on rent his property in Gaffur Nagar to the

accused-appellant for running a computer centre in the name of

`Knowledge Plus’. Sadakat Ali is said to have been fully aware of the

design of the accused-appellant and he had knowingly joined hands with

the accused-appellant and had not informed the police that he had let out

his premises to the accused-appellant. Huge money used to be received

by the accused-appellant which he used to deposit in the accounts of

accused Farooq Ahmed Qasid and Nazir Ahmad Qasid in Standard

Chartered Grindlays Bank’s branch at Srinagar and after withdrawing

12

money so deposited, the same used to be distributed amongst their fellow

terrorists for supporting the terrorist activities. According to the

prosecution, huge amount of money was deposited by the accused-

appellant in the two bank accounts of Nazir & Sons and Farooq Ahmed

Qasid with Standard Chartered Grindlays Bank’s branch at Connaught

Place, New Delhi. The police was able to retrieve one deposit receipt

showing deposit of five lakhs of rupees in November, 2000 in the account

of Nazir & Sons. The said receipt was recovered from the flat of the

accused-appellant after he was apprehended on the night of

25/26.12.2000.

11. Some other accused of Indian origin had also helped the accused-

appellant, they being Devender Singh, Shahanshah Alam and Rajeev

Kumar Malhotra. They got a forged learner’s driving license No. 9091

(Exhibit PW-13/C) which was purported to have been issued by Delhi

Transport Authority’s office at Sarai Kale Khan, wherein a false residential

address was shown as B-17, Jangpura. On that basis, the accused-

appellant also got a permanent driving license (Exhibit PW-13/1) in his

name from Ghaziabad Transport Authority. The accused-appellant, with

the cooperation of these three accused persons, had submitted a

photocopy of a ration card, again with the forged residential address as

102, Kaila Bhatta, Ghaziabad. This very driving license was then used by

13

the accused-appellant for opening a bank account with HDFC Bank in New

Friends Colony, New Delhi, wherein he had shown his permanent address

as 102, Kaila Bhatta, Ghaziabad and mailing address as 18, Gaffur Nagar,

Okhla, New Delhi. Needless to mention that even these two were not his

actual addresses. These were utilized by him for stashing the money that

he received from the foreign countries. Accused Babar Mohsin provided

shelter to the accused-appellant in his house in Delhi in February-March,

2000, so that the accused-appellant could prepare a base in Delhi for

carrying out terrorist acts in Delhi. This Babar Mohsin had also

accompanied the accused-appellant on his motorcycle to different parts of

Delhi in order to show various places of importance to the accused-

appellant, which could be targeted for a terrorist attack. The police was

also able to retrieve a letter (Exhibit PW-10/C) addressed to Babar Mohsin,

thanking him for the help extended by him to the accused-appellant during

his visit to Delhi. This letter was written from Srinagar. This letter was

seized by the police from the dickey of the motorcycle belonging to Babar

Mohsin on 07.01.2001. One other accused Matloob Alam was having a

ration shop in Okhla while accused Mool Chand Sharma was the area

Inspector of Food & Supply Department. Both these accused persons had

helped the accused-appellant in getting a ration card (Exhibit PW-164/A)

which contained false information. Accused Matloob Alam was charged

for distributing number of fake ration cards by taking bribe from the

14

persons to whom the cards were issued. A separate FIR being FIR No.

65/2001 was registered against Matloob Alam at Police Station New

Friends Colony, New Delhi. In fact, the ration card mentioned earlier was

prepared by the accused Matloob Alam and the handwriting expert had

given a clear opinion that the said ration card was in the hands of Matloob

Alam himself. The prosecution, therefore, proceeded against 11 accused

persons, in all, who were charge-sheeted on the ground that they had all

conspired together to launch an attack on the Army establishment inside

the Red Fort so as to pressurize the Government of India to yield to the

demand of the militants for vacating Kashmir

12. The police got examined all the arms and ammunition from the

ballistic expert N.B. Bardhan (PW-202), Senior Scientific Officer-I, CFSL,

New Delhi. Needless to mention that the said witness had found that the

cartridges of the gun had actually been fired from AK-56 rifles which was

got recovered by the accused-appellant from the backside of Red Fort and

Vijay Ghat. The weapons were found by the witness to be in working

order. The hand grenades recovered at the instance of the accused-

appellant from Jamia Milia Islamia University were also examined and

found to be live ones and these were defined as “explosive substance”.

The pistol and the cartridges recovered from the possession of the

accused-appellant on his apprehension were also got examined by

15

another ballistic expert Shri K.C. Varshney (PW-211), who vide his report

Exhibit PW-211/A, found the said pistol to be in working order and the

cartridges to be live ones and being capable of being fired from the said

pistol. The police also found that the eleven empties of fired cartridges

from Self Loading Rifles (SLRs) of the Army men were actually fired from

SLRs made by Ordinance Factory at Kirki, India and that they could not be

loaded in either of the two Assault Rifles recovered by the police.

13. This was, in short, a conspiracy and after obtaining the necessary

sanctions, the police filed a charge-sheet against 11 accused persons. All

the cases were committed to the Court of Sessions and though they were

registered as separate Sessions cases, they were clubbed by the trial

Court and the case arising out of FIR No. 688/2000 was treated as the

main case. We do not propose to load this judgment by quoting the

charges framed against all the accused persons. Suffice it to say that they

were charged for the offence punishable under Sections 121, 121A and

120-B IPC read with Section 302, IPC. The accused-appellant was

individually charged for the offence punishable under Section 120-B, IPC

on various counts as also for the offence punishable under Section 3 of the

Arms Act read with Sections 25 and 27 of the Arms Act as also Sections 4

and 5 of the Explosive Substances Act. Lastly, the accused-appellant was

16

also charged for the offence punishable under Section 14 of the Foreigners

Act for illegally entering into India without valid documents.

14. The prosecution examined as many as 235 witnesses and exhibited

large number of documents. Accused Rehmana Yusuf Farukhi alone

adduced evidence in defence and examined her own mother and tried to

show that they did not know the accused-appellant was a militant and that

the money in the bank account of Rehmana Yusuf Farukhi was her own

money and not given by the accused-appellant.

15. The accused-appellant was convicted for the offence punishable

under Sections120-B, 121 and 121-A, IPC, Sections 186/353/120-B, IPC,

Section 120-B, IPC read with Section 302, IPC, Sections 468/471/474, IPC

and also under Section 420 read with Section 120-B, IPC. The accused-

appellant was also held guilty for the offence punishable under Section 25

of the Arms Act, Section 4 of the Explosive Substances Act and Section 14

of the Foreigners Act. We are not concerned with the convictions of

accused Nazir Ahmad Qasid, Farooq Ahmed Qasid, Rehmana Yusuf

Farukhi, Babar Mohsin, Sadakat Ali and Matloob Alam. Barring the above

accused, all the other accused persons were acquitted by the trial Court.

The accused-appellant was awarded death sentence for his convictions

under Section 121, IPC as also under Section 302 read with Section 120-

B, IPC. He was awarded rigorous imprisonment for 10 years for his

17

conviction under Section 121-A, IPC. He was awarded sentence of life

imprisonment for his conviction under Section 4 of the Explosive

Substances Act, while on other counts, he was awarded rigorous

imprisonment for 7 years for the conviction under Sections

468/471/474/420, IPC. He was awarded rigorous imprisonment for 3 years

for his conviction under Section 25 of the Arms Act. He was awarded 2

years’ rigorous imprisonment for his conviction under Section 353, IPC and

3 months’ rigorous imprisonment for his conviction under Section 186, IPC.

He was slapped with fines also with defaults stipulation. The sentences

were, however, ordered to run concurrently. The other accused Rehmana

Yusuf Farukhi, Babar Mohsin, Nazir Ahmad Qasid, Farooq Ahmed Qasid,

Matloob Alam and Sadakat Ali were awarded various convictions;

however, their appeal was allowed by the High Court. That leaves us only

with the appeal filed by the present appellant. The High Court also

confirmed the death sentence awarded by the trial Court to Mohd. Arif @

Ashfaq (accused-appellant). The State had also filed one appeal

challenging the acquittal of accused Rehmana Yusuf Farukhi, Sadakat Ali

and Babar Mohsin for the serious offence of hatching conspiracy with co-

accused Mohd. Arif @ Ashfaq, Farooq Ahmed Qasid and Nazir Ahmad

Qasid to wage war against the Government of India, so also an appeal

was filed against the accused Farooq Ahmed Qasid and Nazir Ahmad

Qasid for enhanced punishment of death penalty in place of the sentence

18

of life imprisonment awarded to them by the trial Court. The State,

however, did not file any appeal against the four acquitted accused

persons. The High Court, after examination in details, confirmed the

conviction and the sentence only of the present appellant, while all the

other appeals filed by other accused persons were allowed and they were

acquitted. The appeals filed by the State for enhancement, as also against

the acquittal of other accused persons from the other charges, were

dismissed by the High Court. That is how, we are left with the appeal of

Mohd. Arif @ Ashfaq, the present appellant herein.

16. The first contention raised by Ms. Kamini Jaiswal, learned counsel

appearing on behalf of the respondent was that no such incident of

outsiders going into the Red Fort and shooting ever happened. The

learned counsel further argued that the said shooting was as a result of the

brawl between the Army men themselves. In order to buttress her

argument, the learned counsel further said that even the police was not

permitted to enter the Red Fort initially and though an enquiry was held

regarding the incident, the outcome of such enquiry has never been

declared. The learned counsel attacked the evidence of Capt. S.P.

Patwardhan (PW-189) on the ground that the report made by him which

was registered as FIR on 22.12.2000 was itself suspicious, as it was

clearly hearsay. The learned counsel further relied on the evidence of

19

Head Constable Virender Kumar (PW-15) who was a duty officer at

Kotwali Police Station and claimed that he received the information at

about 9.25 pm which he had recorded as DD No. 19A. It was pointed out

that the said DD Entry was handed over to S.I. Rajinder Singh (PW-137)

and Constable Jitender Singh (PW-54) was directed to accompany him. It

was also pointed out that SHO Roop Lal (PW-234) was informed about the

incident and he handed over to S.I. Rajinder Singh (PW-137) the report at

11.30 pm and it was on that basis that the FIR No. 688/2000 was

registered at about 12.20 am on 23.12.2000. The learned counsel then

relied upon the report in the newspaper Hindustan Times in which it was

stated that the police intelligence was not ruling out the possibility of shoot

out being insiders’ job. The learned counsel also referred to the evidence

of Constable Jitender Singh (PW-54), Naik Suresh Kumar (PW-122), Major

Manish Nagpal (PW-126), Mahesh Chand (PW-128), Retd. Subedar D.N.

Singh (PW-131), Hawaldar Dalbir Singh (PW-134) and S.I. Rajinder Singh

(PW-137), as also the evidence of Major D.K. Singh (PW-144). It was tried

to be argued that there were inter se contradictions in the evidence of all

the witnesses and the whole story of some intruders going into the Red

Fort and shooting was nothing but a myth. It was also suggested by the

learned counsel that there was serious dispute in the versions regarding

the ammunition used by the intruders and ammunition used by the Army

personnel. Fault was found with the timing of registration of FIR No.

20

688/2000. The learned counsel also stated that the prosecution had not

brought on record any register which is maintained for recording the entry

of any vehicle in the Red Fort. The learned counsel further suggested a

contradiction in the evidence of Hawaldar Dalbir Singh (PW-134) and the

statement of Retd. Subedar D.N. Singh (PW-131) regarding as to who took

the rifle from Hawaldar Dalbir Singh (PW-134), whether it was Major D.K.

Singh (PW-144) or Major Manish Nagpal (PW-126). About the timings of

various police officers reaching including that of SHO Roop Lal (PW-234),

the learned counsel pointed out that there were some deficiencies.

17. Before we appreciate these features of the evidence and the

contentions raised by the learned counsel for the defence, we must first

clarify that this Court ordinarily does not go into the appreciation of

evidence, particularly, where there are concurrent findings of facts. We

have very closely examined both the judgments below and found that there

is a thorough discussion as regards the evidence, oral as well as

documentary, and it was only after a deep consideration of such evidence

that the trial and the appellate Courts have come to the concurrent finding

against the appellant. In order to see as to whether the acquittal of other

accused persons can be linked to the verdict against the appellant, we

have examined even the other evidence which did not necessarily relate to

the criminal activities committed by the appellant. Inspite of the fact that

21

there has been a concurrent verdict against this appellant, still we have

examined the oral and documentary evidence not only relating to the

appellant, but also to the other accused persons. As a result, we have

come to the conclusion that the trial and the appellate Courts have fully

considered the oral and documentary evidence for coming to the

conclusions that they did. In view of the concurrent findings, the scope to

interfere on the basis of some insignificant contradictions or some

microscopic deficiencies would be extremely limited. All the same, this

being a death sentence matter, we ourselves have examined the evidence.

18. From the clear evidence of Capt. S.P. Patwardhan (PW-189), Major

Manish Nagpal (PW-126), Retd. Subedar D.N. Singh (PW-131), Hawaldar

Dalbir Singh (PW-134) and Major D.K. Singh (PW-144), we are of the clear

opinion that what took place on the said night on 22.12.2000 could not be

just set aside as an internal brawl between the Army men themselves.

The suggestion is absolutely wild. We find from the evidence that none of

these witnesses who have been named above and who were the direct

witnesses to the firing incident have been given this suggestion in their

cross-examination that it was merely a brawl between the Army men. That

apart, there are some circumstances which completely belie the theory of

internal brawl. It would have to be remembered that a civilian Sentry

Abdullah Thakur was the first to lose his life. There is nothing to suggest

22

that the said Sentry Abdullah Thakur or the second casualty Rifleman

(Barber) Uma Shankar, as also Naik Ashok Kumar had developed any

enmity with anybody in the battalion. Further, if this was a brawl between

the Army men, there was no reason why Abdullah Thakur was shot at and

killed. We also do not find any reason to suspect the version of Major

Manish Nagpal (PW-126) who himself claimed to have fired six rounds in

the direction of Ring Road after taking a self loading rifle from Hawaldar

Dalbir Singh (PW-134). In fact, there is no contradiction in his version and

the version of Hawaldar Dalbir Singh (PW-134). The version of Major

Manish Nagpal (PW-126) is in fact corroborated by the evidence of Major

D.K. Singh (PW-144) as also the evidence of Retd. Subedar D.N. Singh

(PW-131). Even Major D.K. Singh (PW-144) had fired alongwith Major

Manish Nagpal (PW-126) and they had fired, in all, 11 rounds, the empties

of which were given by these two officers to Retd. Subedar D.N. Singh

(PW-131). Ultimately, these empties were produced before the civil police

officers and were taken into possession vide Exhibit PW-131/A. This

version is also corroborated by Hawaldar Dalbir Singh (PW-134). We have

carefully seen the evidence of all these witnesses mentioned above and

found it trustworthy. It must be mentioned that at 9.23 pm, a call was

made to the Police Control Room (PCR) by Major Manish Nagpal (PW-

126) suggesting that some persons had run away after firing inside the

Red Fort and that they had gone towards the Ring Road. This was proved

23

by the lady Constable Harvir Kaur, PCR (PW-77) and the concerned

document is Exhibit PW-77/A which lends full support to the version and

suggests that there was an incident of shooting in the Red Fort. DD Entry

No. 19A dated 22.12.2000 made at Police Station Kotwali supports this

version of lady Constable Harvir Kaur (PW-77), which suggests that she

had flashed a wireless message about some persons having fled towards

the Ring Road after resorting to firing inside the Red Fort. The evidence of

Head Constable Virender Kumar (PW-15) is also there to prove the report

in this regard vide Exhibit PW-15/B. It must be remembered that Police

Control Room had received the calls of similar nature at 9.47 pm and two

calls at 9.50 pm vide Exhibits PW-42/A, PW-95/A and PW-43/A, which

support the version of the prosecution about the incident. The evidence of

Constable Indu Bala, PCR (PW-43) about having received a telephone call

from one Karan Mohan, the evidence of Col. A. Mohan (PW-51) that he

was informed by the Commanding Officer, 7th Rajputana, Delhi that some

civilians had entered Red Fort and the evidence of Constable Harvir Kaur,

PCR (PW-77) that she received information from Major Manish Nagpal

(PW-126) from telephone No. 3278234 about some persons having fled,

as also the evidence of Head Constable Harbans, PCR (PW-95) that he

had received a telephone call from Col. Mohan (PW-51) by telephone No.

5693227 stating that his Jawan posted at Red Fort was attacked, supports

the version that there was incident of shoot out and it could not be merely

24

dismissed as an internal brawl. This is apart from the evidence of other

police witnesses like SHO Roop Lal (PW-234) who had reached the spot

almost immediately after receiving the wireless message and who

confirmed the presence of S.I. Rajinder Singh (PW-137) and Capt. S.P.

Patwardhan (PW-189) on the spot. The senior officers of the police had

also reached the spot and their evidence only confirms the dastardly

incident of shoot out. There is enormous documentary evidence in shape

of DD Entry No. 9A (Exhibit PW-156/C), DD Entry No. 73 B, Exhibit PW-

152/B, Exhibit PW-152/F and DD No. 22A, which confirms that such

incident had happened. There is other piece of voluminous documentary

evidence about seizure of blood sample (Exhibit PW-123/B), seizure from

the spots (Exhibit PW-122/B), seizure of blood stained clothes (Exhibit

PW-114/A), Exhibit PW-123/A, Exhibit PW-122/A, seizure of magazine,

live cartridges and empties (Exhibit PW-189/C), Exhibit PW-115/A to 37

(37 empty cartridges), Exhibit PW-115/38 (1 live cartridge), seizure of rope

and cap (Exhibit PW-183/D), seizure of various articles from Red Fort

(Exhibit PW-196/A) and Exhibits PW-230/A & 230/B etc. to suggest that

the incident as, suggested by prosecution, did take place. It is also to be

seen that the post mortem was conducted on the three bodies by Shri K. L.

Sharma (PW-187). This witness has opined that all the deceased had

bullet injuries by sophisticated fire arms and the shots were filed at them

from a distant range. It is significant that the doctor was not cross-

25

examined to the effect that the injury could have been caused by any

weapon which was available with the Army and not with the AK 56 rifles.

We are, therefore, not at all impressed by the argument that such incident

was nothing but a white wash given by Army to hide the incident of internal

brawl. We must reject the whole argument as too ambitious. We,

therefore, hold that the incident of shoot out did take place in which three

persons lost their lives.

19. Ms. Jaiswal then argued that though the premises were thoroughly

searched as claimed by Sub. Ashok Kumar (PW-115) he did not find a

fired bullet. She relied on the evidence of Hawaldar Dalbir Singh (PW-134)

who also claimed that the premises were being searched all through the

night. Similarly, she referred to the evidence of S.I. Rajinder Singh (PW-

137), Maj. D.K. Singh (PW-144), Capt. S.P. Patwardhan (PW-189), and

S.I. Naresh Kumar (PW-217) and Inspector Hawa Singh (PW-228).

According to her, all these witnesses had suggested that the search was

going on practically all through the night and that Capt. Patwardhan (PW-

189) had also ordered the search outside. The argument is clearly

incorrect. Merely because all these witnesses have admitted that there

was search going on for the whole night, it does not mean that the incident

did not take place. We have already pointed out that number of

incriminating articles were found, the most important of the same being the

26

empties of the bullets fired by the intruders. It is very significant that the

prosecution has been able to connect the bullets with the arms seized by

them.

20. One of the two rifles was found near Vijay Ghat from the bushes

while other has been recovered at the instance of appellant on 26th

December, 2000. The prosecution has examined three witnesses who

were the ballistic experts. They were N.B. Bardhan (PW-202), A.Dey (PW-

206), K.C. Varshney (PW-211). N.B. Bardhan (PW-202) has specifically

stated that both the rifles were used in the sense that they were fired. A.

Dey (PW-206) had the occasion to inspect the rifle recovered from Batla

House as Exhibit PW-206/B. The ballistic experts report was proved by

N.B. Bardhan (PW-202) as Exhibit 202/A. He clearly opined that the

empties found inside the Red Fort had been fired from the rifles (Exhibit

PW-125/1) and (Exhibit PW-62/1). He clearly deposed that he examined

39 sealed parcels sent by SHO, Police Station Kotwali. Out of these

parcels, according to the witness, parcel No.34 was containing AK 56

assault rifle so also parcel No.36 in same parcel, sub-parcel No.20

contained another assault rifle. He further confirmed in para (iii) of his

opinion that these were 7.62 mm assault rifles and the cartridges

contained in bearing mark C-1 in parcel No.3 which were marked as C-49,

C-52,C-56,C-58, C-64, C-71 contained in parcel No.19 as also 21 7.62 mm

27

assault rifle cartridge cases marked as C-72,C-74,C-75 to C-80,C-82 to C-

84 and C-86, C-89,C-91, C-94 to C-96, C-98, C-102, C-106 to C-108

contained in parcel No.19A had been fired from 7.62 mm AK assault rifle

marked as W/1 which was recovered from back side of Lal Quila on the

disclosure statement made by the appellant. He further opined in para (iv)

of his opinion that the cartridge cases marked as C-2 contained in parcel

No.4, thirty four fired 7.62 mm assault rifle cartridge cases marked as C-32

to C-48, C-50, C-51, C-53 to C-55, C-57, C-59 to C-63 and C-65 to C-70

contained in parcel No.19, as also sixteen 7.62 mm assault rifle cartridge

cases marked as C-73, C-77, C-81, C-85, C-87, C-88, C-90, C-92, C-93,

C-97, C-99, C-100, C-101, C-103 to C-105 contained in parcel no.19A

were fired from 7.62 mm assault rifle AK-56 marked as W/2 rifle recovered

from Vijay Ghat. The report of the ballistic experts was proved as Exhibit

PW-202/C. He duly proved and identified the cartridges which were test

fired in the laboratory. He also proved and identified the rifles examined by

him and the magazines along with the other live cartridges found in the

same. There was hardly any cross-examination worth the name of this

witness and, therefore, it is clearly established that the cartridges cases

found inside the Red Fort were fired from the two rifles which were found

outside the Red Fort. This witness had also examined 11 empties of the

self-loading rifles used by the army men firing towards intruders and had

clearly opined that those empties could not have been loaded in AK-56

28

rifles examined by him. We must note that one of these rifles i.e. Exhibit

PW-62/1 was recovered on the discovery made by the appellant. We shall

come to the merits of that discovery in the latter part of our judgment.

However, at this stage, it is sufficient to note that the prosecution had

thoroughly proved the nexus between the cartridge cases which were

found inside the Red Fort and the incident. This nexus is extremely

important as while the guns were found outside the Red Fort the fire

empties were found inside. This clearly suggests that the incident of firing

took place inside the Red Fort while guns were abandoned by the intruders

outside the Red Fort. This witness also examined the contents of parcel

No.34, namely, one rifle two magazines, live cartridge, knife and a

Bandolier. This was again an assault rifle of 7.62 mm which we have

already considered earlier. However, along with the same, as per the

discovery memorandum a bandolier (Exhibit PW-202/3) was also found.

The contents of the Bandolier were in parcel No.35. It contained four hand

grenades and four detonators they being Exhibit PW-50/1 to 4 and Exhibit

PW-50/5 to 8. Very significantly four detonators had a slip affixed with the

help of a tag and it was written in Urdu Khabardar. Grenade firing ke liye

tyrar he. Safety pin sirf hamle kye waqt nikale.(beware grenade is ready for

firing. Pin should be taken out only when it is to be thrown). The existence

of these bandoliers and the grenades and their recovery goes a long way

to prove that the theory propounded by the defence that the incident never

29

took place inside the Red Fort at the instance of the intruders and it was an

internal affair of the Army men inside has to be rejected. In order to

complete the narration, we must also refer to the evidence of Shri A. Dey

who had examined the rifle found at Batla House during the encounter in

which one Abu Shamal was killed. That recovery is not seriously disputed

by Ms. Jaiswal.

21. We have the evidence of Subedar Ashok Kumar (PW-115) about the

recovery of 37 empties cartridges and one live cartridge from the Red Fort

so also the evidence of Hawaldar Ramesh Kakre (PW-116) about the

empty cartridges being found near sentry post where Abudullah Thakur

was killed. One live cartridge also was recovered from there. He further

deposed about the two empty cartridges found near M.T. Park where Uma

Shankar was killed. He deposed that these empties were found near

training store while seven empties were found near museum and the same

was handed over to Subedar Ashok Kumar (PW-115). Similar is the

evidence of S.P. Patwardhan (PW-189) about the place from where all this

spent ammunition was recovered. SHO Roop Lal (PW-234) and Naik

Suresh Kumar (PW-122) deposed about the places wherefrom the

cartridge cases and the magazines were found from inside the Red Fort.

All this supports the prosecution theory that the ghastly incident of firing did

take place at the instance of some outsiders inside the Red Fort.

30

22. This takes us to another contention of Ms. Jaiswal that in fact

nothing was found behind the Red Fort on the night of 23.12.2000. The

learned Solicitor General, Shri Subramanium placed a very heavy reliance

on the recoveries made in the same night or early morning of next day i.e.

23.12.2000. The recoveries of that day are extremely important. Ms.

Jaiswal invited our attention in this behalf to the evidence of S.I. Sanjay

Kumar (PW-183) who claimed that in the morning of 23.12.2000 during the

search of the backside of the wall of the Red Fort abutting to the ring road

he found some currency worth Rs.1415/- and a slip contained in the

polythene bag. It was a short slip on which a mobile number was written

being 9811278510. According to witness S.I. Sanjay Kumar (PW-183),

SHO Roop Lal (PW-234) was called at the place and it was SHO Roop Lal

(PW-234) who pasted the telephone number slip on a separate paper.

There was currency and both these articles were seized by the police.

This polythene bag was a transparent bag. Besides the evidence of PW-

183, SI Sanjay Kumar, we have the evidence of S.I. Naresh Kumar (PW-

217) and SHO Roop Lal (PW-234). The amount was separately kept vide

Exhibit 183/A while the slip was identified as Exhibit PW-183/C. We have

seen the photographs of the polythene bag and the currency as also the

slip which were also proved. Ms. Jaiswal attacked this recovery and the

seizure thereof vehemently. According to her this was a figment of

imagination by the investigating agency and there was no question of any

31

such recovery much less in the wee hours of 23.12.2000 at about 5-6 a.m.

She pointed out that the two witnesses S.I. Sanjay Kumar (PW-183) and

S.I. Naresh Kumar (PW-217) were clearly lying. We have examined the

evidence of all the three witnesses particularly in this behalf and we find

the evidence to be thoroughly reliable. Ms. Jaiswal could not bring to our

notice any material in the cross examination of these witnesses so as to

render the evidence uncreditworthy. Some efforts were also made by

relying on the evidence of S.K.Chadha (PW-125) that though he was a

member of the team, he reached the spot from where the recovery was

made at 10 a.m. on 23.12.2000. We fail to follow the significance of this

admission. It is not as if all the officers must remain at one and the same

place if they are the members of a particular investigation team. It may be

that S. K. Chadha might have reached the spot at 10 O’clock but that does

not mean recovery team consisting of other members did not effect

recovery of the polythene bag containing currency and the slip. Ms.

Jaiswal also urged that the premises were being searched thoroughly with

the help of dog squad and the search light and that it was not possible that

the search team would miss to notice the polythene bag and the currency

and the slip lying in it. The argument is only mentioned for being rejected.

What the investigating team would be looking for are not the polythene bag

and the small paper but the weapons and the men who handled those

weapons. A small transparent polythene bag could have easily been

32

missed earlier or may not have attracted the attention of the investigating

agency. We do not find anything to suspect the claim that the recovery

was made at about 5-6 a.m. We must note that this was the longest night

when the sun rise would also be late. Under such circumstances, in that

dark night if the investigating team, after the microscopic search, took a

few ours in recovering the small apparently insignificant polythene bag, it is

not unnatural. They could not be expected to find polythene bag

instantaneously or immediately. Much time must have been taken in first

searching inside the Red Fort. Therefore, if the polythene bag was found

at about 5-6 a.m. as per the claim of the prosecution agency, and not

earlier, there is nothing uncreditworthy in the claim. We are, therefore,

convinced that the polythene bag and the slip mentioning the cell phone

number were actually found at the spot. Ms. Jaiswal tried to find some

chinks in the armour by suggesting that S.I. Sanjay Kumar’s statement was

contrary to the statement of S.I. Naresh Kumar (PW-217). We do not find

any discrepancy between the two statements. Ms. Jaiswal also referred to

the evidence of Inspector Mohan Chand Sharma (PW-229) who stated that

recovery was made by him at about 9 a.m. in the morning. What the

witness meant was that it was he who came in the possession of the items

at 9 a.m. There is nothing very significant in that assertion. The evidence

of SHO Roop Lal (PW-234) was also referred to who claimed that after the

polythene bag was produced before him which contained currency and

33

paper slip, he sealed currency in the same polythene with the help of cloth

and sealed under parcel given Exhibit No.24. There is nothing to dis-

believe this claim after all SHO Roop Lal (PW-234) was the senior most

investigating officer and there is nothing insignificant if S.I. Sanjay Kumar

(PW-183) finding the polythene bag handed over the same to SHO Roop

Lal (PW-234). A specific step has been taken by S.I. Sanjay Kumar (PW-

183) by getting the said bag photographed. We have seen the

photographs also. It is true that no photograph was taken of the polythene

bag containing currency note and the slip mentioning the telephone

number. They appear to be in separate photographs and it is quite

understandable as immediately after the finding of the polythene bag it

must have been handled by S.I. Sanjay Kumar (PW-183). It is only after

finding the slip and the telephone number mentioned thereon that by way

of abundant caution the photographs were taken. Anxiety was to show the

slip and the fact that there was a telephone number written on the slip.

Ms. Jaiswal then argued that Hawa Singh (PW-228) had stated that he

was told about the slip only in the evening though he joined the

investigation at 10.30 a.m. We do not find anything substantial in this

argument. Ms. Jaiswal further argued that there is contradiction in S.I.

Sanjay Kumar (PW-183) and Inspector Mohan Chand Sharma’s (PW-229)

statement as to who had recovered the currency and slip and that there

was material contradiction in the evidence of S.I. Sanjay Kumar (PW-183),

34

S.K. Chadha (PW-125) and Inspector Mohan Chand Sharma (PW-229).

Further, she tried to say that there was contradiction in the statement of

S.I. Sanjay Kumar, SHO Roop Lal (PW-234) and S.I. Naresh Kumar (PW-

217) on the question as to whether currency and slip was taken inside the

Red Fort to be handed over to SHO Roop Lal (PW-234) or whether he was

called on the spot of recovery. She also raised objections about the

photographs that they were not taken in `as is where is position’. We have

already applied our mind to this aspect and we are of the clear opinion that

the objections raised by the defence are absolutely insignificant. What is

material is the polythene bag being found. The police could not have

created this polythene bag containing currency and slip with a number

mentioned on it. There was no question of any false evidence being

created at that point of time which was hardly a few hours after the

shootout. It is true that the photographs of the polythene bag are not and

could be on `as is where is basis’. We have already given the reason

thereof. We have no doubts in our mind and we confirm the finding of the

trial Court and the appellate Court that the said polythene bag containing

the currency notes and the slip on which the cell phone number was

mentioned, was actually found on the spot which spot was abutting the

backside wall of the Red Fort. It has to be borne in mind that a major

incident of shootout had occurred wherein three lives were lost. The attack

was on the Red Fort which has emotional and historical importance in the

35

Indian minds. Large investigation team was busy investigating the whole

affair and, therefore, the police could not have produced out of the thin air

a small polythene bag containing currency and the slip. The spot where it

was found is well described and was on the escape route of the intruders.

That wall from inside the Red Fort has hardly any height though it is of

about 15 to 20 feet from the ground on the other side. We have seen the

proved photograph which suggests that from that spot one can easily land

on the extended pipe and from that pipe to the small platform and from

there to the ground. The polythene bag was found near this spot.

Therefore, we accept the finding by the trial Court and the appellate Court

that this polythene bag must have slipped from a person who scaled down

to the ground. At the beginning of the debate it was made out as if the

said wall was insurmountable and that nobody could have jumped from the

height of about 50-60 feet. Further on the close look at the evidence, the

photographs the hollowness of the claim of the defence was writ large.

23. There is one more significant circumstance to suggest that the

polythene bag must have been found where it was claimed to have been

found by the investigating agency i.e. the finding of AK-56 rifle from a

nearby spot in the bushes. We will consider the merits of that discovery

which was at the instance of the appellant in the latter part of our

judgment. Suffice it to say at this stage that the polythene bag was found

36

in the reasonable proximity of the spot from where AK-56 rifle was

recovered.

24. Barely within 4-5 hours of the finding out the chit and the currency

notes, the investigating agency found one AK-56 rifle with seven live

cartridges from a place near Vijay Ghat in the Ring Road behind the Red

Fort. A DD entry to that effect vide Exhibit PW-81/A was made. There is

evidence in the shape of Exhibit PW 78A proved by PW-78 Head

Constable Narender Singh which is a Police Control Room Form. The

prosecution also examined Head Constable Upender Singh (PW-89). The

evidence of Head Constable Satbir Singh (PW-81) proves the information

having been given to the PCR. There was a sketch of recovery Naksha

Mauka Baramadgi, seizure of rifle, magazine and the live cartridges from

Vijay Ghat is evidenced in Exhibit PW-62/B and also Exhibit 84/XIV. While

dealing with the evidence of the ballistic expert we have already shown the

connection between the empty cartridges and this rifle. This rifle was

marked as W/1 in the ballistic experts report and was identified as Exhibit

PW-125/1. There is nothing to belie this discovery which is well supported

by the evidence of Head Constable Narender Singh (PW-78), Head

Constable Satbir Singh (PW-81) and Head Constable Upender Singh (PW-

89). In fact Head Constable Upender Singh was the one who had found

the said rifle. Other relevant witness who corroborated this version is

37

Constable Ranbir Singh (PW-35) who had made the DD entry and had

received the message from police Control Room. The other witnesses are

SI Ram Chander (PW-62) who presided over the recovery and SHO Roop

Lal (PW-234) who was also present at the time of recovery and saw the

rifle. The other witnesses, namely, SI Sanjay Kumar (PW-183) and SI

Naresh Kumar (PW-217) have provided the corroborating evidence to this

recovery. The whole recovery is proved by the prosecution.

25. However, even before that the investigating agency started

investigation about the cell number which was found written in the slip

which was found in the morning at about 5-6 a.m. this cell number was to

provide a ray of light to the investigating agency which had no clue

whatsoever till then about the perpetrators of the crime. Ultimately, the

investigating agency on the basis of that number being 9811278510 not

only unearthed the conspiracy but also reached the main players including

the present appellant.

26. The investigation suggests that the said mobile number slip was

assigned to Inspector Mohan Chand Sharma (PW-229). This was a

mobile number on the basis of the cash card. At the relevant point of time,

the cash card implied a SIM card, a SIM card loaded with prepaid value

and such SIM card were readily available in the open market. There was

no necessity of registering with the service provide for obtaining a mobile

38

connection through cash card. All that was required was activation by the

service provider without which the cash card or the SIM card as the case

may be could not be used.

27. It has come in the evidence that the active mobile phone has two

components i.e. the mobile instrument and the SIM card. Every mobile

instrument has a unique identification number, namely, Instrument

Manufactured Equipment Identity, for short, IMEI number. Such SIM card

could be provided by the service providers either with cash card or post

paid card to the subscriber and once this SIM card is activated the number

is generated which is commonly known as mobile number. The mobile

service is operated through a main server computer called mobile

switching centre which handles and records each and every movement of

an active mobile phone like day and time of the call, duration of the call,

calling and the called number, location of the subscriber during active call

and the unique IMEI number of the instrument used by the subscriber

during an active call. This mobile switching centre manages all this

through various sub-systems or sub-stations and finally with the help of

telephone towers. These towers are actually Base Trans-receiver Stations

also known as BTS. Such BTS covers a set of cells each of them

identified by a unique cell ID. A mobile continuously selects a cell and

exchanges data and signaling traffic with the corresponding BTC.

39

Therefore, through a cell ID the location of the active mobile instrument

can be approximated.

28. As per the evidence of Inspector Mohan Chand Sharma (PW-229)

he collected the call details of the said mobile number which was received

in a computer installed in his office at Lodhi Road. He found that mobile

phone number 9811278510 was constantly used from Zakir Nagar and at

that time the IMEI number of the cell phone instrument used was

445199440940240. It was found that the said number was also used for

making calls to Pakistan. However, from 11.12.2000, the IMEI number of

the mobile phone No.9811278510 was changed to IMEI

No.449173405451240. It transpired from the evidence that this IMEI

number that the mobile phone number 9811278510 with the changed IMEI

number had also made calls to landlines which were discovered to be

belonging to BBC, Srinagar and BBC, Delhi. These calls were made

almost immediately after the incident of shootout. This number was also

used for making calls to Pakistan and pager number at Srinagar 01949696

and 0116315904. The latter number was found to be in the name of

Mohd. Danish Khan at 18C, Gaffur Nagar i.e. the computer centre run by

the accused appellant. It was also found that from this number calls were

made to 0113969561 which was found to have been installed at the shop

of one Sher Zaman who was allegedly an absconding accused and the

40

Hawala operator. The analysis of call details of 9811278510 suggested

that the said mobile number was used in two mobile instruments having

the aforementioned IMEI numbers. This was done in case of cell number

9811278510 with IMEI number 445199440940240 only between 26.10.200

to 14.11.2000 and recovered instrument having IMEI

No.4491731405451240 between 11.12.2000 to 23.12.2000. While

scanning earlier IMEI No.445199440940240, it was found that one other

mobile number 9811242154 was found to have been used in the said

instrument. This instrument used mobile number 9811242154 between

22.7.2000 to 8.11.2000. From this, Shri Subramanium, learned Solicitor

General urged that there were two mobile numbers, namely, 9811278510

and 9811242154 which were used and the two IMEI numbers namely

445199440940240 and 449173405451240. A pattern showed the use of

the third number which was 0116315904, the number of computer centre.

Shri Subramanium learned Solicitor General submitted the following data

for our perusal:-

“011-6315904- Computer Center

Found connected to Mobile No.9811278510:-

(1) 14.12.2000 at 125435 hrs

Found connected to Mobile No.9811242154:-

(1) 31.10.2000 at 211943 hrs

41

(2) 08.11.2000 at 082418 hrs

(3) 10.11.2000 at 144727 hrs

(4) 19.11.2000 at 163328 hrs

Found connected to Mobile No.9811242154 :-

(1) 09.09.2000 at 113619 hrs

(2) 08.09.2000 at 113753 hrs

(3) 02.10.2000 at 103130 hrs.”

Learned Solicitor General provided the data regarding the telephone

connection made by above number with the telephone connection of one

Attruddin who was a proclaimed offender in Kashmir.

29. It is also apparent, as argued by the learned Solicitor General that

number 9811242154 was constantly in touch with two numbers, namely,

0116315904 which was installed at 18C Gaffur Nagar computer centre and

011 2720223 installed in the name of Farzana, sister of Rehmana, the wife

of accused at 308A, Janta Flats, Ghazipur. This number 9811242154 had

thus a definite connection with mobile No.9811278510 and the two

instruments bearing IMEI numbers mentioned earlier with each other.

Therefore, these two points, namely, the computer centre and the flat at

308A, Janta Flat, Ghazipur were kept under observation. Relying on the

evidence of Inspector Mohan Chand Sharma (PW-229), learned Solicitor

General argued that calls made from No.9811242154 were between Zakir

42

Nagar and Ghazipur. It was found that the location of the phone used to

be at Ghazipur when the calls were made to that number from Zakir Nagar

and the location of phone used to be at Zakir nagar when the calls were

made from Ghazipur. Significantly enough, the `Knowledge Plus’ computer

centre remained closed for two days after the incident at Red Fort. The

investigating agency came to know about the ownership of the `Knowledge

Plus’ computer center and it was established that the accused Mohd. Arif

@ Ashfaq who was a resident of Ghazipur, owned this centre. All this

evidence by Inspector Mohan Chand Sharma (PW-229) went

unchallenged. The other witness who had produced the whole record was

Rajiv Pandit (PW-98) who proved the call record and the report to the

queries made to him by the investigating officer. Exhibit PW-98/A is the

information in respect of the mobile number 9811278510 which was active

from 26.10.2000 to 23.12.2000. While Exhibit PW-198/D is the information

stating that IMEI number 449173405451240 was used by mobile number

9811278510 and that IMEI number 445199440940240 was used by both

mobile numbers, namely, 9811278510 and 9811242154. There is hardly

any cross-examination of this witness Rajiv Pandit (PW-198) to dis-believe

his version. All this goes to suggest the definite connection between two

IMEI numbers and the two mobile numbers named above. It is needless to

mention that this analysis painstakingly made by Inspector Mohan Chand

Sharma (PW-229) led the investigating team to zero on the accused

43

appellant in the night of 25.12.2000.

30. It has come in the evidence of SI Omwati (PW-68) that she was

working as duty officer at police station special cell on 25.12.2000 and on

that day at about 9.05 a.m. Inspector Mohan Chand Sharma (PW-229) had

recorded his departure in connection with the case No.688 of 2000 along

with some other staff. It has also come in the evidence that on 25.12.2000

at about 9.45 p.m. a DD entry was made at the police station special cell

Ashok Vihar that Inspector Mohan Chand Sharma (PW-229) informed on

telephone that a suspect by name of Ashfaq Ahmed was about to come at

the house number 308A, DDA flats, Ghazipur and made a request to send

some officers. There is another entry bearing a DD No.10 to the effect that

Inspector Ved Prakash (PW-173) along with R.S. Bhasin (PW-168), SI Zile

Singh (PW-148) , SI Upender Singh (PW-89), SI Manoj Dixit, WSI

Jayshree and S.I. Omwati (PW-68), Constable Mahipal Singh and Head

Constable Rameshwar (PW-166) having left the police special cell Ashok

Vihar in pursuance of the message sent by Mohan Chand Sharma (PW-

229). This has been proved in the evidence of Inspector Ved Prakash

(PW-173). It has also come in the evidence of Mohan Chand Sharma

(PW-229) that he along with his team was at Ghazipur on 25.12.2000 while

SI Daya Sagar was deputed at the knowledge plus computer centre along

with the staff. He was informed at about 9.40 p.m. on his mobile phone

44

that Mohd. Arif @ Ashfaq was seen at Batla House and may have left for

Ghazipur. He also informed ACP Rajbir about it. ACP Rajbir Singh,

therefore, fixed 11 p.m. as the time for meeting him at the red light where

he reached along with his staff. This has been corroborated by S.I.

Omwati (PW-68) who speaks about DD entry No.10 recorded at special

cell at about 10.15 to the effect that certain special officers had left under

the supervision of ACP Rajbir Singh. As per the evidence of Inspector

Mohan Chand Sharma (PW-229) that a raid was conducted by them at

11.15 p.m. at flat No.308A, Ghazipur and at that time three ladies were

present. There it was decided that Ved Prakash would go inside the flat

and the remaining staff would keep a watch from outside. This has been

corroborated by Inspector Ved Prakash (PW-173). It was at about 12.45

a.m. that Mohd. Arif @ Ashfaq (appellant herein) came to the flat of

Ghazipur and knocked at the gate where he was overpowered by the staff

present. At that time one pistol 7.63 mouser and six live cartridges were

recovered from his possession. He did not have any licence for this pistol.

A memo of the seizure is Exhibit PW-148/B proved by sub-Inspector ZIle

Singh (PW-148). The entry in the Malkhana register is 32/XI. Inspctor Ved

Prakash prepared a rukka which is Exhibit (PW-173/A) and a DD entry

bearing number 9A was made at 2.35 a.m. on 26.12.2000 at police station

Kalyan Puri. A separate FIR number 419/2000 under Section 25, Arms

Act was also registered at police station Kalyan Puri, Delhi. The FIR is to

45

be found vide Exhibit PW-136B. The time of occurrence shown in the first

FIR is 12.45 a.m. on 26.12.2000. This pistol was identified by all the

recovery witnesses and experts in the Court while its capability of being

fired has been proved by Shri K.C. Varshney (PW-211) the FSL expert.

The pistol is Exhibit PW-148/1. At the time of its recovery, the pistol had

five cartridges in the magazines and one cartridge in the chamber of the

pistol. All this has been deposed by SI Zile Singh (PW-148). It was this

witness Zile Singh (PW-148) who identified appellant in the Court as also

proved the recovery of the pistol from his possession. It was at this time

after his apprehension that the accused disclosed that his associate Abu

Shamal @ Faizal was staying at his hide out at G-73, First Floor, Batla

House, Okhala. This has come in the evidence of Inspector Mohan Chand

Sharma (PW-229). We have absolutely no reason to dis-believe this

evidence of apprehension of the accused by the police team which is also

supported by documentary evidence. We have also no doubt that the

apprehension of the accused was possible only because of the scientific

investigation done by PW-229, Inspector MC Sharma.

31. We now consider the argument of the appellant that on the basis of

the recovery of the piece of paper having Mobile phone No. 9811278510,

the police did not actually reach the appellant as was their claim. It was

argued by Ms. Jaiswal, learned counsel appearing on behalf of the

46

appellant that Inspector S.K. Sand (PW-230) himself had claimed in his

Examination-in-Chief that he had deputed someone to contact the mobile

phone company ESSAR for the call details of the said mobile number on

13.2.2001 and obtained the same Vide Exhibit PW-198/B-1 to 3. On this

basis, the learned counsel claimed that the details of the phone

conversation on this number as also on other mobile number 9811242154

could not have been known nor could their connection with telephone

number 2720223 at the house of the appellant in Ghazipur or telephone

number 6315904 at the Computer Centre at Gaffur Nagar be established.

In this behalf, it was claimed that this evidence is directly counter to the

evidence of Inspector Mohan Chand Sharma (PW-229) who claimed the

knowledge about interconnection between 23rd to 25th December, 2001.

The learned Solicitor General, however, argued that the evidence of

Inspector Mohan Chand Sharma (PW-229) could not be faulted as he

claimed to have immediately collected all the call details of the said two

mobile phone numbers from the computer installed in their office at Lodhi

Road. It was on the basis of the information received in computer

regarding mobile No. 9811278510 that he established its connection with

mobile No. 9811242154 on the basis of IMEI number. The claim of

Inspector Mohan Chand Sharma (PW-229) that he had collected the

information from his computer earlier to 25.12.2010 was not controverted

nor do we find any cross-examination to that effect. It is true that Inspector

47

S.K. Sand (PW-230), the Investigating Officer, had sought the information

on 13.2.2001, but that does not mean that Inspector Mohan Chand

Sharma (PW-229) did not have the information earlier. There was no other

way otherwise to apprehend the appellant. It may be that the Investigating

Officer decided to obtain the details in writing seeking official information

from the original company and that is why his seeking that information on

13.2.2001 does not affect the prosecution case. In our view, the

contention raised by the learned Solicitor General is correct and has to be

accepted. It is to be noted that the defence has not refuted the claim of the

prosecution that telephone No. 2720223 which was in the name of

appellant’s Sister-in-law Farzana Farukhi, was installed at Flat No. 308-A,

Ghazipur, where he was residing alongwith his wife Rehmana Yusuf

Farukhi and his mother-in-law Qamar Farukhi (examined as DW-1). It is

also not the claim of the defence that telephone No. 6315904 was not

installed at the computer centre `Knowledge Plus’ which the appellant was

running alongwith other person Faizal Mohd. Khan (PW056). We,

therefore, reject the argument of Ms. Jaiswal, learned counsel that on the

basis of the chit, the investigating agency could not and did not reach the

appellant on the night of 25.12.2000.

32. The other argument raised by Ms. Jaiswal is that in fact there was no

evidence to show that the appellant in fact did have any mobile phone with

48

him when he was apprehended. Secondly, it was argued that it was not

proved that the appellant ever owned a mobile phone at all. The learned

counsel pointed out that when the appellant was apprehended, though he

was searched, all that the raiding party recovered was a pistol and that

there is no mention of the recovery of Motorola mobile phone bearing

number 9811278510. The learned counsel was at pains to point out that it

was during his second search after about six hours that the mobile phone

was shown to have been recovered. This, according to the learned

counsel, is nothing but a concoction. Ms. Jaiswal also pointed out that

there was a substantial delay in formally arresting the appellant and also

recovering other articles from his person.

33. We shall consider the second contention first. In this behalf, the

learned Solicitor General relied on the evidence of Faizal Mohd. Khan

(PW-56), who was also a tenant in the house of Nain Singh (PW-20). It

has come in his evidence that the appellant was also residing as a tenant

for some time before this incident took place. He has also pointed out that

one Adam Malik (PW-31) used to reside in the house of Nain Singh (PW-

20) and it was he who had brought the appellant with him in May, 2000

and got him one room in that house. As per the evidence of Faizal Mohd.

Khan (PW-56), it was Azam Malik (PW-31) who had introduced him to the

appellant. He was the one alongwith whom the appellant had then opened

49

a computer centre by the name of `Knowledge Plus’ at 18-C, Gaffur Nagar

and for opening that centre, he had invested Rs.70,000/- while the

appellant had invested 1,70,000/- for purchasing computer from one Khalid

Bhai. This part of the evidence is also admitted by the appellant in his

statement under Section 313 Cr.P.C. He, however, claimed in that

statement that he had paid lesser amount. Faizal Mohd. Khan (PW-56)

needed a telephone for their computer centre but since they did not have

ration card, he (PW-56) spoke to his cousin Danish Mohd. Khan and

requested him to get one telephone installed at their computer centre with

the help of his identity card and that is how Danish Mohd. Khan had got

installed a telephone in his own name at the `Knowledge Plus’ computer

centre. The learned Solicitor General pointed out that this evidence has

remained unchallenged. It is further argued that the evidence of Faizal

Mohd. Khan (PW-56) establishes that the appellant had a mobile phone

also. It is significant that admittedly, this witness was a partner of the

appellant in the computer centre. The claim of this witness that the

appellant had a mobile phone, was not even challenged during his

examination. From this the learned Solicitor General argued and, in our

opinion, rightly, that the appellant used to have a mobile phone with him.

The learned Solicitor General further pointed out that this piece of

evidence is then corroborated by the evidence of Aamir Irfan Mansoori

(PW-37), who was also a tenant with the appellant in the house of Nain

50

Singh (PW-20). He had also deposed that the appellant used to have a

mobile phone. The Solicitor General pointed out that there was no

challenge to the evidence of Aamir Irfan Mansoori (PW-37), particularly,

about his assertion that the appellant did have a mobile phone. From this,

the learned Solicitor General argued that it is an established position that

in the past, the appellant used to have a mobile phone. Similar is the

evidence of Rashid Ali (PW-232), who was also a resident in the house of

Nain Singh (PW-20). It is significant to note that this witness claimed that

on 8.12.2000, he was taken by the appellant for an Iftar party in the

evening. However, there the appellant got married to Rehmana on

8.12.2000 in the evening. This shows the proximity of the witness. He

further deposed that the appellant had a mobile phone. Even this witness

was not cross-examined regarding the availability of the mobile phone with

the appellant. We have no reason to disbelieve the above three witnesses

and, therefore, we hold that it was established by the prosecution that the

appellant used to have a mobile phone.

34. Once this position is clear, then it has to be seen as to why the

mobile phone was not taken in possession by the raiding party when they

actually apprehended the appellant and whether at that time he had the

mobile phone at all. The learned Solicitor General argued that the raiding

party had gone to Flat No. 308-A, Ghazipur to nab a suspected terrorist.

51

This was on the basis of the information gathered by Inspector Mohan

Chand Sharma (PW-229). The learned Solicitor General argued that the

raiding party had to ensure that once they nabbed the terrorist, he should

be disarmed first. This was necessary for the safety of the public at large

and, therefore, when the raiding party found and nabbed the appellant,

they first removed his fire arm and started digging further information about

any other terrorist who was the partner of the appellant and, therefore,

when the appellant disclosed about the other hide-out at G-73, Muradi

Road, Batla House, in order to avoid any further loss of life and harm to the

general public and also for preventing the said suspect from fleeing, the

raiding party took the appellant to the Batla House almost immediately.

The learned Solicitor General, therefore, argued that considering the

seriousness of the situation and further considering the element of very

little time at the disposal of the raiding party, the appellant was immediately

taken to Batla House, where a full fledged encounter took place resulting in

death of Abu Shamal, another terrorist as also in recovery of lethal

weapons like an AK-47 rifle and hand grenades. The learned Solicitor

General explained the so-called delay caused in recovery of the mobile

phone from the appellant. He also argued that the expediency of the

matter required stopping these terrorists from inflicting further harm to the

innocent society and, therefore, investigating agency had to move with the

break-neck speed which they actually did instead of wasting their time in

52

writing the Panchnamas of discovery and recovery etc. The learned

Solicitor General further argued that the very fact that there was an

encounter in Batla House, the location of which was known only to the

appellant, establishes the necessity for quick reaction on the part of the

investigating agency. In our opinion, this explanation is quite satisfactory

to reject the argument raised by learned defence counsel. We have,

therefore, no hesitation to hold that after the appellant was apprehended

on the night of 25.12.2000, the investigating agency recovered not only the

pistol, but a mobile phone bearing number 9811278510 which was with the

appellant.

35. Ms. Jaiswal also argued that the investigating agency had seized

only the mobile instrument bearing No.9811278510 but not the SIM card

and that was an extremely suspicious circumstance. It is to be noted in

this behalf that the instrument was seized in the morning of 26.12.2000.

The analysis of the telephone calls shows that the above mentioned

number did not work after 16.50 hours on 23.12.2000. Thus this number

was inactive on 24th and 25th December. Ms. Jaiswal argued that the

phone might have been sold or at least would have changed hands and

did not directly connect the appellant with the call made to the BBC

correspondent immediately after the attack. In this behalf, learned Solicitor

General relied on the evidence of Rajiv Pandit (PW-198). He pointed out

53

that the record regarding the SIM No 0006680375 did not exist. Learned

Solicitor General further argued that the letter dated 20.2.2001 of the

police Exhibit PW-114/XV clearly showed that the said SIM was activated

and an application in that behalf also made before the Court to un-seal the

case property so as to examine whether the SIM card number was

correctly noted in the seizure memo Exhibit PW-59/XIV or not. It has to be

seen that the number of cash card and the one found on the SIM vide

Exhibit PW-62/XIV were the same. The learned Solicitor General,

therefore, argued that the SIM card found in the telephone was not

activated and, therefore, there was no record available. However,

according to the Solicitor General, it has been proved that the instrument

number 4491713405451240 was on the cell phone recovered from the

appellant. In that behalf, reliance was placed on the evidence of S.I.

Harender Singh (PW-194), SI Zile Singh (PW-148) and Inspector Mohan

Chand Sharma (PW-229). From this, according to the learned Solicitor

General, the prosecution had established that but for the mobile number

which was collected on the basis of the chit, it was not possible to

apprehend the appellant at all. He further argued that the very same

instrument which has been recovered from the appellant was used for

calling BBC correspondent immediately after the attack and it was also

argued that the location of the instrument at that time was in the vicinity of

Red Fort. There is considerable force in the submission made by the

54

learned Solicitor General. The depositions of the prosecution witnesses

mentioned above, in our opinion, leave no doubt whatsoever in our minds

that mobile number 9811278510 was used in the instrument having IMEI

No.449173405451240 immediately after the attack.

36. This takes us to the telephonic conversation in which the two

aforementioned cell phones with two IMEI numbers were used which

create a complete link between the appellant and the crime. In this behalf

the first witness is Altaf Hussain (PW-39) who was the BBC correspondent

based in Srinagar and who claimed that sometimes the militant

organizations used to give him information claiming responsibility of any

terrorist acts. On 22.12.2000 he had received a call on his land line

No.2452918. He deposed that the caller told him that the incident inside

the Red Fort had been carried out by them and claimed in vernacular `do

daane daal diye hain’. The caller also claimed himself to be belonging to

Lashkar e Toiba. When he asked as to what it meant by Do daane daal

diye hain, he was told by the caller that it was a Fidayeen attack and that

they had attacked Army personnel. On this, the witness told the caller to

contact Delhi BBC office and also gave the telephone number of BBC,

Delhi to him. The wife of this witness Ms. Naznin Bandey (PW-40) also

deposed that Mr. Altaf Hussain was her husband and the aforementioned

telephone number 2452918 was in her name and the same was being

55

used by her husband also. This call was made almost immediately after

the attack which took place at about 9.25 p.m. His further evidence is that

one Ayanjit Singh (PW-41) was a BBC correspondent in Delhi. Ayanjit

Singh (PW-41) was having a telephone number 011 3355751 on which he

received a telephone call between 9-9:30 p.m. and someone claiming to

be belonging to Lashkar-e-Toiba told him that they had attacked the Red

Fort. When the witness asked as to from where he was speaking, the

witness was told by the caller that he was calling from inside the Red Fort.

He also told that they had killed two persons. The caller refused to identify

himself. This call remained for 2-3 minutes. Shri Satish Jacob (PW-150)

corroborated this version of Ayanjit Singh (PW-41) to the effect that on

22.12.2000 about 9 p.m. Ayanjit Singh who was a Desk Editor in the Delhi

office had received relevant call and had informed his colleagues also. He

also confirmed that Altaf Hussain (PW-39) was the BBC correspondent in

Srinagar. These call records were searched by the investigating agency

and were duly proved by the prosecution. It has already come in the

earlier part of the judgment that it was on 13.2.2001 that request for supply

of information regarding mobile number 9811278510 was made vide letter

Exhibit PW-230/K. By another letter Exhibit PW-230/N dated 27.1.2001,

General Manager, MTNL was requested to give details of the subscribers

of the telephone No. 011 3355751 which was the number of BBC Delhi,

telephone No. 2720223 belonging to Farzana Faruqui and installed at

56

Ghazipur at the residence of appellant and telephone No.6315904

belonging to Danish Mohd. Khan which was fixed at computer centre. The

prosecution proved that letter and the records through the witnesses. It

has come in the evidence that on 14.2.2001, the call details of

9811278510 were furnished along with cell ID list by way of letter Exhibit

PW-198/E and those call details were also duly proved vide Exhibit PW-

198/B1-3. A further letter dated 20.2.2001 was proved by the prosecution

to have been written to the General Manager, ESSAR cell phone for the

information in respect of the aforesaid mobile instrument bearing IMEI

No.445199440940240 and 44917340545120. In this letter, it was

specifically asked as to against which mobile number the speed card

No.0006680375 was activated. Rajiv Pandit (PW-198) deposed that the

details were already furnished on 14.2.2001 in respect of 9811278510

while the speed card details of the No.0006680375 were not available in

the records. The relevant documents are Exhibit PW-198/E in respect of

cell No.9811242154. The evidence of Rajiv Pandit went almost

unchallenged. His assertion that he, as a General Manager

(Administration), of ESSAR Cell Phones had provided the relevant

information of call details to Inspector Surender Sand in respect of mobile

No.9811278510, has gone unchallenged. From his evidence, it stands

proved that calls were made to BBC correspondent from cell

No.9811278510 on 22.12.2000 at 9.27 p.m. and two calls were made to

57

BBC, Delhi No.3355751 at 9.50 p.m. He also established that when the

call was made, the location of caller, as per mobile details, was at

Kashmere Gate whereas from the second call, the location was Chandni

Chowk. This evidence is also corroborated by the evidence of Mohan

Chand Sharma (PW-229) who located the two IMEI numbers mentioned

above and he also confirmed that as per the information collected by him

two calls were made to BBC offices one in Srinagar and one in Delhi.

There is absolutely nothing to dis-believe this version and, therefore, it is

clear that telephone No.9811278510 was used on the relevant date on

22.12.2000 for claiming the responsibility of the attack in Red Fort. When

call was made the IMEI number was 449173405451240. This situation

almost clinches the issue.

37. The corroboration to the fact that a message was received by BBC

Delhi telephonically regarding the attack on Red Fort on 22.12.2000 at

about 9 O’ Clock at night is to be found in the evidence of Satish Jacob

(PW-150) who proved Exhibit PW-150/B. There is no cross examination of

the witness on this aspect. The prosecution, therefore, is successful in

establishing that the cell phone No.9811278510 was used for making the

calls to Srinagar, BBC correspondent as also to the BBC correspondent in

Delhi. In these calls, the caller who was handling that cell phone not only

informed about the attack on the Red Fort but also owned the

58

responsibility of Lashkar-e-Toiba therein. These call details have been

proved by Rajiv Pandit (PW-198) whose evidence we have already

referred to earlier, vide Exhibit PW 198/B1 to B3. The inter se connection

in between this cell phone and cell phone No.9811242154 is also clearly

established by the witness Rajiv Pandit (PW-198) on the basis of IMEI

number used in that cell phone. He had also established that these calls

to the BBC were made from the vicinity of the Red Fort. While the call to

Srinagar was made from Chandni Chowk, the second call was made from

behind the Red Fort. It has already come in the earlier discussion that the

information received from the analysis of the cell phone records particularly

of cell No. 9811242154 along with its IMEI number came very handy to the

investigating team for further establishing the connection in between the

landline telephones which were at the computer centre owned by the

appellant at Ghazipur which number was in the name of his sister-in-law

Farzana Farukhi and where the appellant lived with his wife Rehmana

Farukhi. Ms. Jaiswal took us thoroughly through the cross examination of

this witness and pointed out that on the basis of Exhibit PW-198/DA, there

were some contradictory entries in Exhibit PW-198/DA and the other data

proved by the witness. We are not impressed by this argument firstly

because there is nothing to show that this is an authenticated document

and though Ms. Jaiswal claimed that this document was supplied to the

accused by the prosecution, there is nothing to support such a claim. We,

59

have, therefore, no hesitation in rejecting Exhibit PW-198/DA. Ms. Jaiswal

then pointed out that in Exhibit PW-198/E, there were certain

discrepancies. The witness had actually explained those discrepancies by

asserting “if the computer has reversed at some point, it may be due to

technical fault”. It is quite understandable that there could be some

technical problems in the computer. We have gone through the whole

cross examination very carefully but we do not find any reason to reject

Exhibit PW-198/E. In our opinion, the insignificant irregularities brought in

the cross examination would not call for rejection of the document and the

evidence. We, therefore, accept that cell phone No.9811278510 was used

at a very crucial point of time i.e. between 9 to 9.30 p.m. at night on the

day when the attack took place at or about the same time on Red Fort

wherein three innocent persons were killed. We also confirm the finding by

the trial Court and the appellate Court that it was this mobile number which

was found with the appellant when he was arrested. We have already held

that the theory that this mobile number belonged to the prosecution and it

was planted on the appellant is not only farfetched but totally un-

believable. We have also explained the delay in recovery of this mobile

number from the accused on the basis of its IMEI number. The other

corroborating evidence connecting the two mobile numbers namely,

9811278510 and 9811242154 and the IMEI Nos.44519944090240 and

449173405451240 and their interconnection with phone No.011 3355751

60

of BBC, Delhi, 2452918 (BBC, Srinagar), 2720223 of Farzana Farukhi and

phone No.6315904 at computer centre is to be found in the evidence of

Rajiv Pandit (PW-198), Inspector Mohan Chand Sharma (PW-229) and

Inspector S.K.Sand (PW-230). The attempt of the investigating agency in

analyzing the call details of these two numbers succeeded in establishing

the connection of these two numbers with the number of BBC

correspondent at Srinagar, the number of BBC correspondent at Delhi, the

number at Farzana Farukhi’s residence and the number at the computer

centre in the name of Danish Mohd. Khan. But for this careful and

meticulous analysis which was of very high standards, it would not have

been possible to apprehend the appellant and to de-code the intricate and

complicated maze of the conspiracy. The timing of the calls made from

this number to BBC Srinagar bearing number 0194452918 and BBC, Delhi

bearing No.011 3355751 are significant. It will be seen that the calls made

to Srinagar were at 7.41 p.m., 7.42 p.m. and 9.27 p.m. while the calls

made to BBC, Delhi were at 9.25 p.m., 9.33 p.m. and again 9.33-45p.m.

Again, while the calls to Srinagar were made from the front side of the Red

Fort, the other calls were made from the back side of the Red Fort which

establishes the presence of this mobile phone in close proximity to Red

Fort when the calls were made. That is a very significant aspect.

61

38. All this evidence would leave no option for us except to accept the

prosecution’s contention that this cell phone No.9811278510 and the other

phone No. 9811242154 as also the two IMEI numbers were extremely

significant aspects.

39. The next circumstance which makes these mobile cell phones

significant was the evidence of PW-229, Inspector Mohan Chand Sharma

when he asserted that this mobile No.9811278510 was constantly used on

14.11.2000 from Zakir Nagar area. The witness claimed this on the basis

of the cell ID. It is to be seen that when the said mobile was used its IMEI

No. was 445199440940240 and the witness further asserted that during

this period phone calls from this number were made to Pakistan. The

witness explains that on 11.12.2000, the IMEI number was changed to

449173405451240 and a telephone call was made from this number to

0116315904 which is the landline number of computer centre run by the

appellant. The making of the calls to Pakistan is extremely significant.

This witness also explained in his evidence as to how on the basis of the

cell ID and the call record of the two mobile cell phones, namely,

9811278510 and 9811242154 they zeroed on the location of the accused.

This witness has explained that the earlier mentioned IMEI number

445199440940240 was also used in the second mobile number

9811242154. In his examination in chief, this witness has explained that

62

the calls were received and made from and to this number 9811242154

from Zakir Nagar and Ghazipur. He also asserted in his conclusion that

the cell ID of mobile number 9811242154 was at Zakir Nagar when the

calls were made to Ghazipur and the cell ID was at Ghazipur when the

calls were received on Zakir Nagar. This he said on the basis of the

computer installed in their office. The witness also explained that the call

details of the telephone number 9811242154 was collected from the official

computer and he also proved the document Exhibit PW-229 A which data

pertained to the period 22.7.2000 to 19.11.2000. He also connected the

two telephones by saying that the calls were made on 8.9.2000 at about

11.37.53 hours to pager No.1949696 from both these mobile cell phones.

He then asserted about the user of cell phone number 9811278510 on the

day when the attack took place. He also established the connection of

landline No.2720223 at Ghazipur which stood in the name of Farzana

Farukhi and another number 6315904 which was a landline number at

Knowledge Plus Computer Centre run by the appellant. It was on the

basis of the caller ID that the investigating team zeroed on these two

points. We do not see any reason to dis-believe this witness. The calls to

Pakistan from the concerned numbers is a very significant circumstance

particularly because the appellant is admittedly a Pakistani national and

was staying in India unauthorizedly.

63

40. The witness also asserted on the basis of Exhibit PW-198/B1 to B3

that there were calls made on 20.12.2000 to 22.12.2000 in which calling

number could not be recorded as the calls were made from Pakistan to

India. He explained it that during those days clipping facility was not

available in India with Pakistan. He explained clipping facility to be Calling

Line Identification facility. He has further asserted that these calls from

Pakistan were received on mobile number 9811278510 when that mobile

number was at Jamia Nagar, New Friends Colony, Kashmere Gate and

Chandni Chowk and he further asserted that on 22.12.2000 when the calls

were received on 14.32 i.e. at 2.32 p.m. the position of the mobile was at

Darya Ganj. He also further explained that when the call was made from

this number 9811278510 on 22.12.2000 at 7.41 p.m. the location of this

number could be inside the Red Fort. Similarly he asserted about the calls

having been made from this number at 8.24 p.m. when this telephone was

at Kashmere Gate i.e. towards the back of Red Fort. He also asserted

about the calls having been made from this number to BBC, Delhi when

the location of cell phone was behind the back of Red Fort. Similarly, he

spoke about the call having been made to BBC, Srinagar on its landline

number from the same position when the cell phone caller was behind the

back of the Red Fort. He also further asserted that on the same day i.e. on

22.12.2000 the calls were received on this cell phone number when this

cell phone number was at Jamia Nagar and that the cell phone remained

64

in the same position at Jamia Nagar constantly. There is no reason for us

to dis-believe this evidence which was collected so painstakingly. What is

most significant in this evidence is that this very cell phone number was

used to make the calls to and receive the calls from Pakistan.

41. The next significant circumstance is the evidence of Inspector

J.S.Chauhan of BSF (PW-162). He was posted at Rajouri on 26.12.2000

and on that day a message was intercepted by BSF to the effect that a

wanted militant in the shoot-out inside Red Fort case known as Ashfaq

Ahmed was apprehended while other militant Abu Shamal was killed.

According to this witness this message was being passed by LeT by a

militant called Abu Sakar to a station in Khyber in Pakistan Occupied

Kashmir. He proved the handwriting of one B.S. Virk DIG (West) and

proved the document as Exhibit PW-162A. The other witness on this point

is Constable Suresh Kumar, BSF Head Quarters Srinagar (PW-175). He

was the one who intercepted the message on his wireless set to the effect

that Delhi police had killed one militant Shamal Bhai and one more militant,

namely, Abu Hamad Hazarvi whose real name was Ashfaq was

apprehended. The message also suggested that militant Bilal Babar was

successful in running away and was hiding in Delhi in his hide out. He

asserted that he passed this message to the senior officers. In his cross

examination, it has come that it was not a coded message and the same

65

was being conveyed in Urdu. A very funny suggestion has been given to

this witness that it was a coded message meaning thereby the factum of

message was admitted. In his cross examination at the instance of the

appellant the witness asserted that the message was being passed from

Srinagar though he was unable to locate the exact point of the wireless set

from which it was being sent. There is hardly any cross examination.

Significantly, there is a reference to one Abu Bilal in the said intercepted

message. Very significantly, it has come in the evidence of Inspector

Pratap Singh (PW-86) and the evidence of S.K.Sand (PW-230) that when

the appellant was apprehended and his wallet was checked, a negative

was recovered from the wallet which was said to be of Abu Bilal. In fact

Inspector S.K. Sand (PW-230) got this negative developed into a

photograph. He then asserted that the said Abu Shamal who was involved

in the Red Fort shoot out case had died and an FIR No.9/2002 police

station Special Cell was registered in this behalf. The said Abu Bilal was a

proclaimed offender in FIR No.688 of 2000 Police Station Kotwali, Delhi

and as per the evidence of Mohan Chand Sharma he was subsequently

killed in an encounter. All this voluminous evidence would not only

corroborate the prosecution version to show the significant role played by

the appellant in handling both the cell phone numbers mentioned above. It

is of no minor significance that on the apprehension of the appellant the

news should reach Srinagar and from there to Pakistan Occupied Kashmir

66

by way of wireless messages not only about the involvement of the

appellant but also about Abu Shamal who was killed in the encounter as

also Abu Bilal who was a proclaimed offender and was then killed in

another encounter.

42. There is also some material brought by the prosecution about the

calls from these numbers to one Sher Zaman who is said to be a Hawala

dealer. The investigating agency raided the house of Sher Zaman on

12.01.2001. This was on account of the information received by the

investigating agency from the appellant. In that raid, a sum of

Rs.1,11,100/- was found at the said house and certain other documents

like diaries were also found which were seized under the seizure memo.

Mohd. Idrish (PW-74) who was the President of Dila Ram Afgani Market,

Ballimaran Delhi has proved the seizure. The fact that the calls were

made from cell phone 9811278510 were made by Mohd. Arif @ Ashfaq,

the appellant, to the telephone No.3969561 was established by Kashi Nath

(PW-46) who was representative of MTNL. He proved that this number

was installed by him in premises No.5123, Sharif Manjil and that was the

office of Sher Zaman. This evidence was also corroborated by Om

Prakash (PW-46). Very significantly, the documents seized at Sher

Zaman’s office included a Visa of Islamic Republic of Pakistan and an

identity card of NIIT etc. The seizure memo is proved by R.K. Ajwani (PW-

67

83). He was, at the relevant time, working in the Directorate of

Enforcement as the Chief Enforcement Officer and deposed that the

appellant in his presence identified the photograph to be of Sher Zaman @

Shabbir and accepted that he used to deliver hawala money. The visa slip

of Islamic Republic of Pakistan was proved and marked as Exhibit PW-

83/P1 and NIIT card No.1235-00304 with a photograph of Sher Zaman

was proved and marked as Exhibit PW-83/P2. There were some other

documents proved by this witness. The cross examination of this witness

is also lackluster. Therefore, this evidence is also extremely significant to

support the role played by the appellant in the conspiracy.

43. Even at the cost of repetition, we may mention that immediately after

the appellant was apprehended with a pistol and the live rounds he spilled

the beans and gave information about his other associate Abu Shamal on

the basis of which information the investigating team reached G-73, Batla

House at about 3.15 a.m. This is deposed to by Inspector Mohan Chand

Sharma. The house was locked. The investigating team lay there and

waited and at about 5.10 a.m. a man resembling the description given by

the appellant entered the house. The house was knocked at and the

police disclosed their identity but the same was not opened and therefore,

it had to be opened by the use of force. As per the evidence of Inspector

Mohan Chand Sharma (PW-229) the firing started from inside and the

68

same was returned eventually leading to the death of Abu Shamal @

Faisal. It is very significant to note that from this house, one AK-56 rifle,

two magazines, 32 live and 67 fired cartridges were recovered. Two live

hand grenades, bullet proof jackets and khakhi uniform were also

recovered. It is significant that there is virtually no cross examination on

this aspect. The evidence of Inspector Mohan Chand Sharma (PW-229)

suggests that immediately after his apprehension, the appellant had owned

up the involvement in the Red Fort attack incident and that he showed his

residence to recover the arms and ammunitions and also disclosed about

his associate. There is absolutely no cross examination about the incident

at G-73, Batla House, Muradi Road, Okhla which place the police party

was led by and discovered by the appellant. There is nothing to challenge

the finding of the weapons & ammunition which were recovered at the

instance of and as a result of information given by the appellant. All this

has gone unchallenged in cross examination of Inspector Mohan Chand

Sharma (PW-229). All this is supported by documentary evidence like DD

entry bearing No.20 at Police Station New Friends Colony which

mentioned about the firing going in Gali N.8, Batla House. Ram Singh, ASI

(PW-92) proved this entry. Similarly, the receipt of information is entered

as DD entry No. 28A at the same police station on 26.12.2000 at 6.40 a.m.

Lastly, on the same day there is another entry DD No.22A at the same

police station on the basis of information by Inspector Mohan Chand

69

Sharma and FIR No.630 of 2000 was also registered. The other significant

witnesses are Constable Ranbir Singh (PW-177) and ASI Ran Singh (PW-

92). We need not go into the contents of these entries excepting to

suggest that the information given by the appellant about Abu Shamal is

reflected therein. This brings us to a very important discovery statement

made by the appellant as also to the seizure in pursuance of the said

discovery statement.

44. The appellant was formally arrested after he was brought back at

about 6.45 a.m. by S.I. Harender Singh (PW-194). It is at this time that the

mobile phone No.9811278510 was recovered from his possession. The

seizure has been proved by Zile Singh (PW-148) which is Exhibit PW-148/

D. This witness proved that after his formal arrest by S.I. Harender Singh

in the search of appellant, Rs.1000 in cash and the mobile phone of

Motorola make was recovered. He then made a disclosure statement vide

Exhibit PW-148 E. This recovery of mobile phone was also corroborated

by Inspector Mohan Chand Sharma (PW-229). It had IMEI number

449173405451240 on which calls were made from mobile phone

9811278510 and as per the call details this was the instrument used for

mobile number 9811278510. We have already explained in the earlier part

of the judgment that this evidence could not be rejected on the mere plea

that the mobile number was not found or was not immediately taken in

70

possession by the investigating agency though they apprehended him on

the night of 25.12.2000. We have also pointed out as to how it would have

been disastrous to waste time in writing the Panchnama instead of

immediately acting on the information given by the appellant. We,

therefore, see nothing unnatural or unusual in the recovery of the mobile

phone 9811278510. After all, the subsequent results which followed

discovery statement by the appellant i.e. the knowledge about G-73, Batla

House and the encounter of Abu Shamal and the finding of his fire weapon

and the ammunition etc. do justify the quick action on the part of the

investigating agency. We, therefore, cannot view with suspicion the formal

arrest of the appellant and the recoveries effected thereafter or the seizure

memos executed.

45. After his arrest in the evening of 25.12.2000, the appellant firstly

disclosed about Abu Shamal @ Faizal. After the encounter of Abu Shamal

@ Faizal, when his formal arrest was made, he made disclosures vide

Exhibit PW-148/E. There is no cross-examination of S.I. Zile Singh (PW-

148) about the factum of the appellant having made a disclosure. S.I.

Harender Singh (PW-194) is another witness to speak about the Exhibit

PW-148/E. It has been baldly suggested to S.I. Harender Singh (PW-194)

that the appellant was tortured. The discovery statement which was made

by the appellant is to the following effect:-

71

“Abu Shaimal had thrown his AK-47 rifle, magazine and

hand grenade into the shrubs near nullah behind the

wall of Red Fort. Abu Shad had thrown his AK-47 rifle

into the shrubs grown at Vijay Ghat. I can point out the

places and get recovered the weapons.”

Another witness examined on this issue was S.I. Satyajit Sarin (PW-

218). He asserted in his examination-in-chief that the investigation team

reached the Red Fort alongwith Mohd. Arif @ Ashfaq and the team was

joined by Inspector Hawa Singh (PW-228). They requested two/three

passersby to join the investigation, but they refused to join and, therefore,

without wasting any further time, they reached the spot and there they

found AK-56 Assault Rifle, two magazines tied to each other and a

bandoleer of military green colour containing four hand grenades in four

different packets. The site plan was prepared by Inspector Hawa Singh

(PW-228) and the recovery of the arms and ammunition was made and the

same were taken to P.S. Kotwali. The hand grenades were later on got

defused. The chance finger prints were tried to be taken and photographs

were taken.

46. The witness also gave a complete description of the four detonators

and a slip attached to the hand grenades. A complete description of the

shells was given by this witness. He also identified the said rifles,

magazines, knife and detonators, as also four hand grenades and the

bandoleer in Court. The other witness to support this discovery and the

72

recoveries pursuant thereto is S.I. Amardeep Sehgal (PW-227). He also

gave a complete story as deposed by the earlier witness. This evidence

was further corroborated by the evidence of N.B. Bardhan, Sr. Scientific

Officer in CFSL (PW-202), who was present at the time of recovery of

hand grenades being a ballistic expert. Another witness is S.K. Chadha

(PW-125). We have already discussed earlier the evidence of N.B.

Bardhan about the nature of the rifles, one found at Batla House and the

other recovered at the instance of the appellant from the Red Fort wall. He

has also spoken about the nature of the hand grenades. This discovery

was attacked vehemently by Ms. Kamini Jaiswal, learned counsel

appearing on behalf of the appellant, in all the aspects. The learned

counsel described this recovery as a farce and also asserted that this

discovery could not be said to be a discovery at all in view of the fact that

in all probability, the placement of the rifles, bandoleer etc. must have

known to the police for the simple reason that the whole area was almost

combed by number of police personnel for the whole night and even

thereafter i.e. in the night of 22.12.2000 and the morning of 23.12.2000.

We have seen the recovery Panchnama proved by the witnesses at Exhibit

PW-227/A. It has to be borne in mind that both the rifles and the

ammunition have not only been identified by the witnesses but it has also

been proved by the prosecution as to how they were used and the fact that

they were used actively in the sense that they were fired also. We have

73

already discussed the evidence of the Ballistic experts, which went on to

corroborate the version by the prosecution. The learned counsel pointed

out that this weapon was found near to the slip which was recovered on

the night of 22.12.2000 itself. She also pointed out that weapon could not

be said to be hidden. They were just lying in the bush and, therefore, it is

just impossible to infer that they were not seen by the police. In short, the

learned counsel suggested that this is a fake discovery and the police

already knew about the AK-56 Assault Rifle, magazines and a bandoleer

etc. She pointed out that one other witness, namely, Abhinender Jain

(PW-28) was a part of the team in recovering the weapons allegedly at the

instance of the appellant and he did not speak about the disclosure made

by the appellant on 26.12.2000. We shall revert back to this discovery in

particular and the law relating to Section 27, Evidence Act a little later.

47. Another discovery at the instance of the appellant was on

01.01.2001 vide Disclosure Statement (Exhibit 28/A). However, there is

one more important discovery at the instance of the appellant, which is

proved at Exhibit 168/A. It was made on 01.01.2001 and has been proved

by R.S. Bhasin (PW-168) and S.I. Satyajit Sarin (PW-218). In this

discovery, the appellant disclosed that out of the hand grenades which he

had brought from Pakistan, three were hidden in the bushes inside

boundary wall of Jamia Milia Islamia University, which spot is just behind

74

the computer centre run by the appellant. Accordingly, this discovery

statement was recorded by R.S. Bhasin (PW-168) and he organized a

raiding team consisting of Inspector Hawa Singh (PW-228), Inspector

Mohan Chand Sharma (PW-229) and five others, who were not examined

by the prosecution. The team went to New Friends Colony at 2.25 pm and

appraised SHO Gurmeet Singh (PW-213), who alongwith two others (not

examined), joined the investigation. After taking the permission from Dr.

Farukh and Dr. Mehtab, one Raghubir Singh (PW-209) was asked by the

authorities to join the investigation. One Devender Kumar (PW-208) also

joined the raiding party. Thereafter, at the instance of the appellant, three

hand grenades were recovered kept concealed. A seizure memo was also

executed vide Exhibit PW-168/B and a Rukka was also prepared, on the

basis of which a new case was sought to be registered at P.S. New

Friends Colony. One more disclosure statement was made vide

Exhibit PW-168/D, where the appellant disclosed and agreed to recover

more hand grenades and AK-56 rifle which was recovered from Safa

Qudal, Sri Nagar. This version was supported by S.I. Satyajit Sarin (PW-

218) as also S.I. Amardeep Sehgal (PW-227) and Inspector Hawa Singh

(PW-228). There is nothing to disbelieve this discovery of hand grenades

which hand grenades were ultimately identified and their potency was

proved by N.B. Bardhan (PW-202). A feeble contention was raised by Ms.

Jaiswal, learned counsel that this discovery of the hand grenades should

75

not be believed because it is belated. She pointed out that the appellant

was in the police custody right from the night of 25.12.2000 and the

discovery statement was made and recorded on 1.1.2001. Insofar as the

discovery of grenades is concerned, we must say that nothing much was

argued. The significance of the grenades having been hidden right behind

the computer centre near the compound wall of Jamia Milia Islamia

University cannot be ignored. The appellant has no explanation as to why

the three hand grenades were hidden right behind the computer centre.

48. The learned Solicitor General very forcefully argued with reference

to various documents which supported this discovery and pointed out that

immediately after the recovery of these hand grenades, they were seized

properly and this recovery was supported by the independent evidence of

Devender Jain (PW-208) and Raghubir Singh (PW-209). He also pointed

out that there is nothing in the cross-examination of these two individual

witnesses to dispute or doubt the recovery of the hand grenades at the

instance of the appellant. It is to be noted that police could not have

produced the foreign made hand grenades to be planted either at the Red

Fort or at Jamia Milia Islamia University behind the computer centre.

Insofar as the discovery of hand grenades at Jamia Milia Islamia University

is concerned, we have no doubts about its genuineness and we accept the

same. Merely because the appellant was in custody for 4-5 days and

76

decided to disclose the information only on 01.01.2001, would not be a

reason by itself to doubt the same or to have any suspicion on the same.

In the case of this nature and magnitude and also considering the nature of

the appellant who was a Pakistani national and was allegedly sent to do

terrorist acts in India and as such a tough terrorist, was not expected to

give easily the information unless he was thoroughly interrogated.

Considering the peculiar nature of this case, we accept the discovery of

grenades at the instance of the appellant. Same thing can be stated about

the earlier discovery dated 26.12.2000 of the AK-56 Assault Rifle,

magazines, bandoleer etc. The very fact that these weapons were proved

to have been used would corroborate the discovery. If the general public

refused to join the investigation to become Panchas, that cannot be viewed

as a suspicious factum and on that basis, the investigative agency cannot

be faulted. After all, what is to be seen is the genuineness and credibility

of the discovery. The police officers, who were working day and night, had

no reason to falsely implicate the appellant. They could not have produced

AK-56 Rifles and the grenades of foreign make from thin air to plant it

against the appellant. It has been held in Suresh Chandra Bahri v. State

of Bihar [1995 Suppl (1) SCC 80] that even if the discovery statement is

not recorded in writing but there is definite evidence to the effect of making

such a discovery statement by the concerned investigating officer, it can

still be held to be a good discovery. The question is of the credibility of the

77

evidence of the police officer before whom the discovery statements were

made. If the evidence is found to be genuine and creditworthy, there is

nothing wrong in accepting such a discovery statement. We do not see

any reason to accept the argument that the police must have already

known about the weapon. Considering the fact that this attack was on a

dark night in the winters and the guns were thrown in the thick bushes then

existing behind the Red Fort wall, it is quite possible that they were missed

by the investigating agency. At any rate, the recovery of these guns from

the spot near which the whole horrible drama took place and the appellant

having knowledge about the same and further the proved use of these

weapons and their fire-power, would persuade us to accept this discovery.

Again, we cannot ignore the fact that the factum of discovery has been

accepted by both the Courts below.

49. There are some other significant circumstances relied on by the

prosecution to show that the appellant, who admittedly was a Pakistani

national and had unauthorizedly entered India, wanted to establish his

identity in India and for that purpose, he got prepared a fake and forged

ration card and on that basis, applied for a driving license and also opened

bank accounts. The only purpose in doing this was to establish that he

was living in Delhi legitimately as an Indian national.

78

50. On his arrest on 25.12.2000, a ration card was recovered and seized

from the very house at 308A, DDA flats, Ghazipur, Delhi. This card bore

the number 258754. This was in the name of Ashfaq Ahmed, S/o Akram

Khanat, R/o F-12/12, Batla House, Okhla, New Delhi. S.R. Raghav, retired

Food and Supply Officer, Delhi (PW-7) entered the witness box to suggest

that this card was not issued by his department i.e. Circle 6, Okhla. Other

witness is Ms. Anju Goel, UDC (PW-164), who deposed that the

appellant’s ration card did not bear her signature. She also pointed out

that the signature appearing in Exhibit PW-164/A (ration card) was not her

signature. There is no effective cross-examination of both these

witnesses. Dharamvir Sharma, FSO, Circle 3, Bijwasan, Delhi (PW-165)

also referred to the aforementioned ration card proved by Ms. Anju Goel

(PW-164) and asserted that the signature and the handwriting on the said

card was not that of Ms. Anju Goel. Manohar Lal, UDC, Department of

Education (PW-172) deposed that the appellant’s ration card was not

issued from Circle 6 of the Ration office. Kushal Kumar (PW-174)

deposed that he had made entry of ration card of the appellant in his

register at his fair price shop. Ms. Sunita, LDC, Food & Supply Office,

Circle 7 (PW-191) gave specimen of two rubber stamps and they did not

tally with the rubber stamps on the ration card of the appellant. There is

absolutely no cross-examination. There is a report proved by Yashpal

Singh, Supply Inspector, Department of Food and Supply, Ghaziabad

79

(PW-2), being Exhibit PW-2/A, to the effect that no ration card in the name

of Mohd. Arif @ Ashfaq (appellant) was ever issued by their office. Thus, it

is obvious that the appellant got prepared a fake ration card, where name

of his wife was mentioned as Bano and residence as 102, Kela Bhatta,

Ghaziabad, where he had never resided. This ration card, significantly

enough, was recovered from his house at 308A, DDA flats, Ghazipur,

Delhi. Yashpal Singh (PW-2) and Rajbir Singh, Area Rationing Officer,

Food and Civil Supply Department, Ghaziabad (PW-3) proved that the

ration card was in the name of Azad Khalid (PW-1) and there was no ration

card in the name of Ashfaq Ahmed S/o Akram Khanat. Azad Khalid

Siddique, Correspondent, Sahara TV (PW-1) himself stepped into the

witness box and deposed that there was one ration card in his name and

other in his father’s name, which were issued at the address of 102, Kela

Bhatti, Ghaziabad, which address was falsely given by the appellant

because the appellant had never stayed at the said address. Thus, it is

obvious that the ration card was fake and fabricated. The factual

information on the ration card also does not tally at all.

51. The investigating agency, on 3.1.2001, seized certain important

documents, they being a learner’s license issued by Shaikh Sarai Authority

bearing Exhibit No. PW-13/C, Form No. 2 of Ashfaq Ahmed for renewal of

learner’s license bearing Exhibit No. PW-13/D and a photocopy of the

80

ration card of Ashfaq Ahmed bearing Exhibit No. PW-13/E. The seizure

memo is Exhibit PW-13/B. These documents have been proved by S.I.

Rajinder Singh (PW-137). This was in order to do the verification of the

driving license of the appellant. The witness suggests that he enquired

from Ms. Mamta Sharma (PW-16), ARTO, who confirmed that the same

was a genuine driving license having been issued by her office and hence,

proceeded to seize the supporting documents. It is obvious that the said

driving license was sought for on the basis of the ration card in the name of

the appellant, which was obviously fake, as we have already shown above

for the simple reason that the address given on this driving license was not

the genuine address of the appellant, whereas it was in fact the address of

Azad Khalid Siddique (PW-1) who had nothing to do with the appellant. In

this driving license also, the address given by the appellant was B-17,

Jangpura, Bhogal and it was issued by Sarai Kale Khan Authority. He

obviously did not reside on this address which is clear from the evidence of

Narayan Singh (PW-6). Thus, not only did the appellant got himself a fake

and forged ration card, but on this basis, also got prepared a fake learning

license, in which also, he gave a false residential address. All this was

obviously with an idea to screen himself and to carry on his nefarious

activities in the Indian cities. Nothing much has come in the cross-

examinations of these witnesses. We have, therefore, no hesitation to

hold that the appellant used a forged ration card and got a driving license

81

giving a false address.

52. The appellant, in order to legitimize his residence in Delhi, started a

computer centre at House No.18C, Gaffur Nagar, Okhla. Danish Mohd.

Khan (PW-44), Mohd. Khalid (PW-36), Faizal Mohd. Khan (PW-56),

Shahvez Akhtar (PW-113) and Shahnawaz Ahmad (PW-163) are the

witnesses on this aspect. Danish Mohd. Khan (PW-44) deposed that his

cousin Faizal had opened a cyber cafe with the appellant and this was told

to him in September, 2000. Previously both of them used to reside in the

house of Nain Singh (PW-20). Since Faizal did not have an identity proof,

he borrowed the identity card of this person and since the card was in his

name, the phone connection in this computer centre was also in his name.

He, undoubtedly, resiled from his statement before the police that he

applied for a telephone connection in his name. However, there is no

cross-examination of this witness about what was told to him by Faizal. In

his cross-examination at the instance of the Public Prosecutor, he admitted

that Faizal had asked him to help him in getting telephone connection. He

also admitted that Faizal had told him that for getting an internet

connection, a telephone was required. The telephone number of the

computer centre was 6315904 which was in the name of this witness.

53. The other witness in this behalf is Faizal Mohd. Khan (PW-56)

himself who deposed that he was residing in the house of one Nain Singh

82

(PW-20) at Okhla Village on a monthly rent of Rs.1,000/- and that he had a

personal computer on which he used to practice. He further deposed that

one Adam Malik (PW-31) also used to reside in the said house and it was

he who brought the appellant with him in May, 2000. It was this Adam

Malik (PW-31) who introduced him to the appellant and told him that the

appellant is a resident of Jammu. He wanted to open a computer centre

but was not having enough money and it was Adam Malik (PW-31) who

informed the appellant that the witness wanted to open a computer centre

and offered financial help. He managed Rs.70,000/- and the appellant put

Rs.1,70,000/- and that is how the computer centre was opened. The

witness stated that the twosome i.e. himself and the appellant employed

one Shahvez Akhtar (PW-113) and Shahnawaz Ahmad (PW-163) as

faculty members on the condition that they would get salary only when the

computer centre starts earning profit. He then deposed that he used the

ration card of Danish Mohd. Khan (PW-44) and a telephone connection

was obtained in the name of Danish Mohd. Khan (PW-44) and was

installed at the computer centre `Knowledge Plus’. We have already

referred to his assertion that the appellant had a mobile phone. In his

cross-examination, nothing much has come about the contribution given by

the appellant of Rs.1,70,000/-. He also asserted that it was the appellant

who managed to take the premises of computer centre on lease. Shahvez

Akhtar (PW-113) and Shahnawaz Ahmad (PW-163) have supported this.

83

Adam Malik (PW-31) also confirmed that he was the one who arranged for

the accommodation of the appellant in the house of Nain Singh (PW-20).

To him, the appellant had told that he was a Kashmiri and doing the

business of selling shawls. Nain Singh (PW-20) also supported the theory

of the appellant contacting him through his earlier tenant Adam Malik (PW-

31). To the same effect is the evidence of Aamir Irfan (PW-37) and Rashid

Ali (PW-232). All this clearly goes on to show that the appellant was all the

time making false representation, firstly, on his doing business of selling

shawls, secondly, on carefully entering as a tenant in the house of Nain

Singh (PW-20), thirdly, on defrauding Danish Mohd. Khan (PW-44) for

opening a computer centre for which he contributed Rs.1,70,000/- and

lastly, successfully getting a telephone installed at the computer centre. All

this was nothing but a deliberate effort to find a firm foot hold on the Indian

soil to carry out his nefarious design.

54. We have also gone through the evidence of Gian Chand Goel (PW-

21), which establishes the connection of the appellant with House No.G-73

Batala House, Murari Road, Okhala, New Delhi, where the encounter took

place in which the appellant’s companion Abu Shamal was killed. In his

evidence, Gian Chand Goel (PW-21) specifically stated that he did not

know anything about the appellant and that he had rented the house to

Rashid Ali (PW-232) on 6.12.2000 i.e. barely 16 days earlier to the incident

84

at a monthly rent of Rs.1,500/-. He also deposed that on 7.12.2000, two

other boys were brought by him and all the three started residing on the

first floor of his house. He deposed that Rashid Ali (PW-232) who was a

student of Jamia Milia Islamia University and the appellant were the

tenants of Nain Singh (PW-20) and later on, they shifted into his house as

tenants. He also referred to the encounter dated 26.12.2000, wherein

Abu Shamal was killed, though he did not know the name of Abu Shamal.

55. Rashid Ali (PW-232) had a significant role to play in this whole affair.

He asserted that he was a tenant of Nain Singh (PW-20) in 1998 while

studying in Jamia Milia Islamia University in B.A. IInd Year. He was

friendly with one Hamid Mansoori and Adam Malik (PW-31). He came to

know the appellant who was residing in the house of Nain Singh (PW-20)

as a tenant. He also confirmed that the appellant was having a mobile

phone with him. On 8.12.2000, the appellant took him to Roza Iftar Party

at Laxmi Nagar. Instead of the Iftar Party, the appellant got married to a

lady on that day. Significantly enough, the appellant had already gone as

a tenant to Gian Chand Goel (PW-21), however, it seems that still he was

making out as if he was residing in PW-20 Nain Singh’s house and in an

important function like his marriage, he took Rashid Ali (PW-232) telling

him that they were going for an Iftar Party in the month of Ramzan. All this

suggests that the appellant was very particular about his own personal

85

details and made various false representations to all those in whose

contact he came. Needless to say that he used all these witnesses to his

own benefit for carrying out his evil design in pursuance of the conspiracy.

56. This brings us to the evidence of Nain Singh (PW-20) and the

fantastic theory that the defence gave about the role played by this

witness. The said witness was examined to show that House No. 97-A,

Okhla Village was in the name of his mother and while he stayed on the

ground floor, his mother had rented out the first floor and the second floor.

He asserted that Adam Malik (PW-31) was the tenant on the second floor

and he had brought the appellant to his mother and his mother had rented

out the room to him at the rent of Rs.1,200/- per month. He also asserted

that he asked Adam Malik (PW-31) to get the house vacated, whereupon,

the appellant vacated the house after about one and a half months. He

was cross-examined in detail. It was brought out in his cross-examination

that he did not have any documentary evidence regarding the appellant

remaining in that house as a tenant. It was suggested to him that he was

working as an Intelligence man in the Cabinet Secretariat. He was made

to admit that he could not disclose the present official address or the

places where he moved out of Delhi. He was made to say “I cannot say

whether I am not disclosing these addresses as my identity in the public

would be disclosed”. He also refused to show his identity card in the open

86

Court while it was shown to the Court. He was made to say “I cannot

disclose whether I am working for RAW”. He then clarified that no fund

was at his disposal for going out of Delhi, but he was paid for the Railway

warrant or air ticket. Strangely enough, a suggestion was given to the

witness to the effect that the appellant never took the aforesaid house from

his mother on rent or that he was introduced by any of the other tenants of

that house. All through in his cross-examination, it was tried to be

suggested that the appellant never stayed in his house as a tenant. That

is all the cross-examination of this witness. In his statement under Section

313 Cr.P.C., the appellant suggested that he used to work for X-Branch,

RAW (Research & Analysis Wing) since 1997 and he had come to

Kathmandu in June, 2000 to give some documents to one Sanjeev Gupta

on a Pakistan Passport bearing No. 634417. He spoke that there was a

party named Paktoonmili Party and RAW was supporting that party since

last 30-35 years. He stated that one Sagir Khan was a member of that

party and he was arrested by the police of Pakistan alongwith his younger

brother and he received this news in Kathmandu and spoke to Sanjeev

Gupta in this regard. He further claimed that his cousin had also advised

him not to return to Pakistan for the time being and that Sanjeev Gupta

advised him to go to India and he accompanied him upto Rauxol and from

there, he (the appellant) came to India by train. He claimed that the

address of Nain Singh (PW-20) was given to him by Sanjeev Gupta as

87

also his telephone number being 6834454. He then claimed that Nain

Singh (PW-20) gave a room in his house for his stay and advised him not

to tell his name and address to anyone and to describe himself as a

resident of Jammu. He claimed that Nain Singh (PW-20) used to do

business of money lending and the appellant used to help him in

maintaining his accounts. He then claimed that Nain Singh (PW-20)

helped him to open the computer centre. Thereafter, Nain Singh (PW-20)

got some money through Sanjeev Gupta from Nepal. The amount was

Rs.7 lakhs. However, Nain Singh (PW-20) did not disclose about receiving

of that huge amount and whenever he was questioned about any amount,

Nain Singh (PW-20) used to avoid such questions. He then claimed to

have contacted his family members who asked him to speak to Sanjeev

Gupta and after he spoke to Sanjeev Gupta, he came to know about

Rs.6,50,000/- having been sent to Nain Singh (PW-20) by him. The

appellant then claimed that Nain Singh (PW-20) got his account opened in

HDFC Bank and also got a cheque book which was shown to him. It was

at his instance that the appellant was asked to sit at the computer centre

and his cheque book of the HDFC bank used to remain with Nain Singh

(PW-20). According to the appellant, Nain Singh (PW-20) got only one

cheque signed by him and whenever he needed money, he used to take it

from Nain Singh (PW-20) in the sum of Rs.500/- to Rs.1,000/-. He then

claimed that one Chaman Lal in Chandni Chowk and one Sardar Ji in

88

Karol Bagh were also engaged in the business of money lending and the

appellant used to collect money from them on behalf of Nain Singh (PW-

20). He then went on to suggest that on the birthday party of his son, Nain

Singh (PW-20) got him introduced to Inspector R.S. Bhasin (PW-168) and

Inspector Ved Prakash (PW-173). However, he persisted in demanding

money from Nain Singh (PW-20) on which Nain Singh (PW-20) used to get

annoyed and because of that, he got the appellant involved falsely in this

case. He claimed that on 25.12.2000, Nain Singh (PW-20) called him from

his computer centre to his house on the plea that Inspector R.S. Bhasin

(PW-168) and Inspector Ved Prakash (PW-173) had to take some

information from him and he accordingly came to the said house.

Thereafter, these two persons who were in plain clothes and had come to

the house of the appellant in a white maruti zen car took him to a flat in

Lodhi Colony, where both the Inspectors alongwith one Sikh Officer

interrogated the appellant about his entire background and thereafter he

was dropped to his house by the same persons. Nain Singh (PW-20) was

not present at that time, but his wife informed him about the telephonic call

received from his in-laws at Ghazipur regarding dinner in the evening.

Thereafter, he took a bus and reached the house of his in-laws and asked

them whether they had made a call which they denied to have made. He

claimed to have finished his dinner by 10.00 pm when the police party

raided the house. The appellant stated that the police party threatened

89

him that if he spoke much, he will be shot dead and his signatures were

obtained on a blank paper. Then he was tortured and was constantly kept

in the custody of Inspector R.S. Bhasin (PW-168), S.I. Murugan and

Constable Jai Parkash. He then admitted to have put his signatures on the

blank paper under the fear of torture to himself and his sister-in-law,

mother-in-law and brother-in-law. He further said that he did not know any

other accused excepting his wife Rehmana Yusuf Farukhi. He claimed

that he was implicated in this case only because he is a Pakistani national.

57. All this would go to suggest that Nain Singh (PW-20) had a very vital

part to play in his (appellant) being brought to India and being established

there. Very strangely, all this long story runs completely counter to the

cross-examination of Nain Singh (PW-20), as has already been pointed

out. In his cross-examination, the whole effort on the part of the defence

was to show that the appellant was never a tenant of Nain Singh (PW-20)

and had never stayed at his place, whereas his defence was completely

contrary to this theory wherein the appellant has claimed that he was

intimately connected with Nain Singh (PW-20), inasmuch as, he used to

look after his accounts and used to assist him for recovery of the amounts

loaned by Nain Singh (PW-20) to various other people. The learned

counsel did not even distantly suggest to PW-20 Nain Singh the long story

stated by the appellant in his statement under Section 313 Cr.P.C. There

90

is not even a hint about the role played by Sanjeev Gupta in Nepal or the

amounts allegedly sent by Sanjeev Gupta to Nain Singh (PW-20) and Nain

Singh (PW-20) having refused to part with the amount in favour of the

appellant. There is nothing suggested to Nain Singh (PW-20) that the

appellant was working for the X-Branch, RAW, much less since 1997,

while he was in Pakistan. The learned defence counsel Ms. Jaiswal very

vociferously argued that Nain Singh (PW-20) was actually working for an

organization “RAW”. She also pointed out that a clear cut suggestion was

given about his RAW activities and his being a member of RAW, in his

cross-examination. She also pointed out that there was some

contradiction in the statement of Nain Singh (PW-20) and Adam Malik

(PW-31) about letting out the house to the appellant. Much was made of

the fact that Nain Singh (PW-20) refused to disclose his identity and shown

the identity card only to the Court. From all this, the learned counsel tried

to argue that Nain Singh (PW-20) was a RAW agent and was also involved

in business of money lending. She also pointed out that though Nain

Singh (PW-20) claimed that the accused had vacated the house, the

evidence disclosed that the appellant stayed at Nain Singh’s house till

December. She also pointed to the contradictory statement made by Gian

Chand Goel (PW-21). According to the learned counsel, while earlier the

witness said that the house was let out to Rashid Ali (PW-232) on

6.12.2000 and the appellant used to meet him, later on in the same para,

91

he said that the appellant and Rashid Ali (PW-232) both, were his tenants.

Then the said witness claimed in his further cross-examination that the

appellant was his only tenant. From all this, the learned counsel urged that

there was a very deep possibility of Nain Singh (PW-20) being a RAW

agent and as such having given shelter to the appellant and that the

appellant stayed throughout in Nain Singh’s house only. Very significantly,

this claim of the learned defence counsel goes completely counter to the

cross-examination where the only suggestion given is that the appellant

was never a tenant of Nain Singh (PW-20) and never stayed at his house.

58. The learned counsel also invited our attention to the evidence of

Aamir Irfan (PW-37), Yunus Khan (PW-4) as also Ved Prakash (PW-173).

We have considered all these contentions but we fail to follow the

interesting defence raised by the appellant in his statement under Section

313 Cr.P.C. and complete contradictory stand taken while cross-examining

Nain Singh (PW-20). We also find nothing in the long story woven by the

appellant in his statement under Section 313 Cr.P.C. about his activities as

a RAW agent and about his being sent to Nain Singh (PW-20) by Sanjeev

Gupta from Nepal. We do find that there was reluctance on the part of

Nain Singh (PW-20) to show his identity card which he only showed to the

Court, but that does not, in any manner, help the defence case. Even if it

is accepted that Nain Singh (PW-20) was working for RAW, it does not

92

give credence to the defence theory that it was Nain Singh (PW-20) who

brought the appellant in India, arranged for his stay, took his services,

arranged for his computer centre and then ultimately, falsely got him

implicated. In the absence of any such suggestion having been made to

Nain Singh (PW-20), the tall claims made by the defence cannot be

accepted. We have considered the evidence of all these witnesses,

namely, Nain Singh (PW-20), Adam Malik (PW-31), Aamir Irfan (PW-37),

Yunus Khan (PW-4) and Ved Prakash (PW-173), but the same do not

persuade us to accept the defence theory. It is obvious that the appellant

was staying with Nain Singh (PW-20) for some time and then used to

interact with the other tenants like Rashid Ali (PW-232) and Adam Malik

(PW-31) and at that time, he claimed to be belonging to Jammu and

claimed to be in the business of selling shawls. It is during that period

alone that he got married to Rehmana Yusuf Farukhi barely a fortnight

prior to the incident at the Red Fort. We, therefore, reject the argument of

Ms. Kamini Jaiswal on this aspect.

59. This takes us to the various bank transactions which throw much

light. Prosecution had claimed that when the diary was recovered on the

arrest of the appellant, the investigating agency found one telephone

number belonging to Sher Zaman @ Shabbir who was found to be an

Afghan national and according to the prosecution, he used to supply

93

Hawala money to the appellant. According to the prosecution, the

appellant used to deposit the money so received in his own account with

HDFC Bank, opened on the basis of fake documents. He also used to

deposit this money in two bank accounts of Nazir Ahmad Qasid (original

accused No. 3) and Farooq Ahmed Qasid (original accused No. 4).

According to the prosecution, this money which the appellant used to

deposit in the account of Nazir Ahmad Qasid (A-3) and Farooq Ahmed

Qasid (A-4) was distributed to the other terrorists in Srinagar. Ms. Jaiswal,

learned counsel appearing on behalf of the appellant, claimed that the

prosecution had not been able to prove the link in between Sher Zaman @

Shabbir and the appellant. According to her, the claim of the prosecution

that Rs.29,50,000/- was deposited in the accounts of M/s. Nazir & Sons,

Farooq Ahmed Qasid (A-4) and Bilal Ahmad Kawa (A-18) was also not

established. The learned counsel argued that the prosecution was able to

barely prove deposit of Rs.5 lakhs, in the account of appellant but had

failed to prove that the appellant had deposited Rs. 29,50,000/- in other

accounts. According to the learned counsel, even this claim of the

prosecution that was based on the evidence of handwriting expert, was not

properly proved. The learned counsel also pointed out that while Nazir

Ahmad Qasid (A-3) and Farooq Ahmed Qasid (A-4) were acquitted, the

others including Sher Zaman @ Shabbir (A-13), Zahur Ahmad Qasid (A-

17), Bilal Ahmad Kawa (A-18) or Athruddin @ Athar Ali (A-19) were never

94

brought to the trial as they were shown to be absconding. At this juncture,

we cannot ignore the evidence of Kashi Nath (PW-46), an employee of

MTNL (PW-46), who deposed that telephone number 3969561 was

installed by him in premises No. 5123 which was the office of Sher Zaman

@ Shabbir (A-13). Very significantly, this number was also found in the

call details of the appellant having Mobile No. 9811278510. This version

of Kashi Nath (PW-46) was corroborated by Om Prakash (PW-47). Again

Idrish (PW-74) deposed that the cash of Rs.1,01,000/- was recovered from

the shop/office of Sher Zaman @ Shabbir (A-13), which shop/office was

raided pursuant to the statement of the appellant.

60. First, the fact that Sher Zaman @ Shabbir (A-13), Zahur Ahmad

Qasid (A-17) and Bilal Ahmad Kawa (A-18) being absconding, does not

and cannot in any manner establish the defence case to the effect that

these persons were never concerned with Hawala money through the

appellant or otherwise. As regards the Sher Zaman @ Shabbir (A-13), the

investigating agency could not have reached the shop of Sher Zaman @

Shabbir (A-13) unless the claim of the investigating agency that they found

his number in the diary is true. The fact of the matter is that the

investigating agency did reach his shop as mentioned in the earlier part of

this judgment. Therefore, it cannot be disputed that the appellant had

some connection with Sher Zaman @ Shabbir (A-13) who was then

95

established to be an Afghan national and who remained absconding till

date. The learned counsel for the defence also argued that Nazir Ahmad

Qasid (A-3) and Farooq Ahmed Qasid (A-4) have been acquitted by the

High Court and that there is no appeal by the State against their acquittal.

That may be true, but that would be a separate subject. At least prima

facie, that does not help the appellant at all. We will go through the

reasons for acquittal, after we have considered the evidence regarding the

bank transactions. We will consider this evidence now in details.

61. It has come in the evidence that the appellant opened an account on

13.9.2000 with HDFC Bank, New Friends Colony, New Delhi, where his

address was given as 102, Kaila Bhatta, Ghaziabad. The other address

was given as 18, Gaffur Nagar, Okhla, New Delhi. The document on the

basis of which this account was opened was the driving license of the

appellant. The first thing that comes to our mind is that both these

addresses were false. While the appellant had never stayed at 102, Kaila

Bhatta, Ghaziabad, his address 18, Gaffur Nagar, Okhla, New Delhi was

totally incorrect. It has come by way of evidence of Sushil Malhotra (PW-

210) that on the cash memo of the fees, the appellant wrote his address as

18, Gaffur Nagar, Okhla, New Delhi. In fact, the appellant had never

resided on this address, the date of the cash memo being 28.3.2000. The

prosecution had also examined Iqbal Hassan (PW-79) who had confirmed

96

that no such person has ever lived in this house, particularly, on the

relevant dates. Insofar as his learning license is concerned, the appellant

has given his address as B-17, Jangpura. On that basis, he got his

learning license from Sarai Kale Khan Authority. He has never stayed in

this address either. It has also come in the evidence of Inspector S.K.

Sand (PW-230) that learner’s license bearing address B-17, Jangpura was

fake and he further asserted that the area of Jangpura never falls under

the authority of RTO, Sarai Kale Khan. There is a report of the Motor

licensing authority vide Exhibit PW-230/C that the learner’s license was

fake. All this was confirmed by Narayan Singh (PW-6), UDC, Sarai Kale

Khan Authority and Ajit Singh Bajaj (PW-52). Insofar as driving license is

concerned, there is evidence of Hazarul Hasan, RTO Office, Ghaziabad

that this driving license was issued from Ghaziabad in favour of the

appellant through Ms. Mamta Sharma (PW-16), ARTO vide Exhibit PW-

13/A which is a copy of the driving license and Exhibit PW-22/C which is

also a copy of the driving license. Significantly enough, for this, the

address was shown to be 102, Kaila Bhatta, Ghaziabad. This was for

reason that unless the appellant had shown himself a resident of

Ghaziabad, he could not have got the driving license issued through

Ghaziabad authority. Therefore, his address found on the driving license

as 102, Kaila Bhatta, Ghaziabad was itself a false address. This address

was on the basis of the ration card which was a fake ration card in the

97

name of appellant’s wife Bano, who was allegedly residing at 102, Kaila

Bhatta, Ghaziabad. All this was proved to be false by Azad Khalid (PW-1),

Yashpal Singh, Supply Inspector, Department of Food and Supply,

Ghaziabad (PW-2) and Rajbir Singh, Area Rationing Officer, Food and

Civil Supply Department, Ghaziabad (PW-3). There is another ration card

which he got prepared in which his wife’s name was shown as Mrs. Bano

alongwith children. The address of this ration card was shown to be F-

12/12, Batla House, Okhla, New Delhi, where he never resided.

Therefore, on the basis of his driving license, when he got his HDFC Bank

account opened, it is obvious that he had given false information, much

less regarding his residential address which was also mentioned on his

driving license and which was not true.

62. The prosecution proved 9 cash deposit slips of Grindlays Bank, the

total amount being Rs.29,50,000/-. According to the prosecution, these

were in appellant’s handwriting while depositors’ name has been

mentioned as Aslam, Salim Khan, R.K. Traders and Rashid. We have

already discussed about the fake residential address given by the

appellant while opening the account with HDFC Bank. The details of this

account were proved by Sanjeev Srivastava (PW-22). He proved Exhibits

PW-22/B, C and F. Exhibit PW-22/F is a copy of the account statement of

Rehmana, the wife of the accused which suggests that from 15.9.2000

98

onwards upto 14.12.2000, on various dates, amounts like Rs.10,000/-,

Rs.40,000/-, Rs.50,000/-, Rs.1,50,000/-, Rs.2,00,000/- etc. were deposited

in cash. The total amount deposited was Rs.5,53,500/-. There is

absolutely no explanation by the appellant about the source from which

these amounts came. Corroborating evidence to the evidence of Sanjeev

Srivastava (PW-22) is in the shape of Rishi Nanda (PW-23) and Inspector

Ved Prakash (PW-173). Ved Prakash (PW-173) had found the ration card

in the name of the appellant, his driving license, cheque book of HDFC

Bank in his name, Passport of Rehmana (wife of the appellant), a cheque

book of State Bank of India, a digital diary and a personal diary and some

other documents. From these, Ved Prakash (PW-173) found that there

were three accounts, namely, in Standard Chartered Bank, Connaught

Place, New Delhi in the names of M/s. Nazir & Sons, Farooq Ahmed Qasid

(A-4) and Bilal Ahmad Kawa (A-18) which had account numbers

32263962, 28552609 and 32181669 respectively. He also detected

account number 0891000024322 in HDFC Bank which was opened with

the help of the driving license. Another witness S.I. Harender Singh (PW-

194) had prepared the memo of house search. P.R. Sharma (PW-9), who

was from State Bank of India, deposed that account no. 5817 was

belonging to Rehmana Yusuf Farukhi in which amounts of Rs.50,000/-,

Rs.1,50,000/-, Rs.52,500/- and Rs.30,000/- were deposited. He proved

the relevant deposit slips also. Another witness O.P. Singh (PW-64)

99

corroborated the evidence of P.R. Sharma (PW-9). The most important

link with the HDFC account as also with the deposit slips of Standard

Chartered Grindlays Bank came to light. Dr. M.A. Ali (PW-216), SSO,

CFSL, CBI, New Delhi, on the basis of his report, deposed that the account

opening form of HDFC Bank of the appellant, 9 deposit slips of Standard

Chartered Grindlays Bank as also deposit slips of the State Bank of India

account of Rehmana Yusuf Farukhi bore the handwriting of the appellant.

This clinches the issue about the account opened in HDFC Bank. It is to

be noted that there were three accounts in Standard Chartered Grindlays

Bank in the name of M/s. Nazir & Sons, Farooq Ahmed Qasid (A-4) and

Bilal Ahmad Kawa (A-18) which had account numbers 32263962,

28552609 and 32181669 respectively. The investigating agency collected

the documents from Standard Chartered Grindlays Bank including 9 cash

deposit receipts as also documents regarding the account numbers

32263962, 28552609 and 32181669. 9 cash deposit slips are purportedly

in the name of Aslam, Salim Khan, R.K. Traders and Rashid and all these

have been proved to be in the handwriting of the appellant. We have

already discussed about the account of HDFC Bank which was opened on

the basis of the driving license having a false address. We have also

referred to the bank documents in respect of Rehmana Yusuf Farukhi and

the amounts having been deposited in her account and also the pay-in

(deposit) slips in respect of her accounts. It must be noted that at least

10

one document out of these being questioned document No. 30B has been

proved to be in the handwriting of the appellant which has been proved by

the expert evidence of Dr. M.A. Ali (PW-216). We have already referred to

the evidence of Ved Prakash (PW-173) and S.I. Harender Singh (PW-194)

about the amounts belonging to the appellant and about the amounts paid

by the appellant to the tune of Rs.29,50,000/- in the accounts of M/s. Nazir

& Sons, Farooq Ahmed Qasid (A-4) and Bilal Ahmad Kawa (A-18),

account numbers of which have already been mentioned above and the

fact that 9 deposit slips were in the handwriting of the appellant. It has

come in the evidence of Subhash Gupta (PW-27) that he had handed over

photocopy of the account opening forms of the three accounts mentioned

above, in which Rs.29,50,000/- were deposited by the appellant, to

Inspector Ved Prakash (PW-173). We then have the evidence of B.A.

Vani, Branch Manager, Standard Chartered Grindlays Bank, Srinagar, who

claimed that three bank accounts mentioned above were opened during

his tenure and in his branch belonging to M/s. Nazir & Sons, Farooq

Ahmed Qasid (A-4) and Bilal Ahmad Kawa (A-18). He pointed out that the

amounts which were deposited in these accounts (by the appellant) were

further distributed by 40 original cheques by various persons. He referred

to 3 cheques of Farooq Ahmed Qasid (A-4), 29 cheques of M/s. Nazir &

Sons and 8 cheques of Bilal Ahmad Kawa (A-18). There is evidence of

Kazi Shams, SHO, Sadar, Srinagar (PW-99) who had recovered the

10

cheque book of M/s. Nazir & Sons at the instance of Nazir Ahmad Qasid

(A-3) and Farooq Ahmed Qasid (A-4). We also have the evidence of

Mohd. Riaz Ahmed, PA to DM, Badgam, J&K. He deposed that there was

a detention order passed against Nazir Ahmad Qasid (A-3) and Farooq

Ahmed Qasid (A-4). In the detention order, it was stated that both these

accused persons were connected with a foreign mercenary named Abbu

Bilal and they agreed to receive the fund from `LeT’ outfit in separate

account opened at ANZ Grindlays Bank, Srinagar and had also received

the first installment of Rs.3 lakhs in the account of Bilal Ahmad Kawa (A-

18), which money was withdrawn by him. The evidence of Hawa Singh

(PW-228) is to the effect that he had received 40 cheques of the above

mentioned accounts, which evidence was corroborated by S.I. Amardeep

Sehgal (PW-227) and S.I. Himmat Ram (PW-45). It was Inspector Pratap

Singh (PW-86) who had found the account numbers of M/s. Nazir & Sons,

Farooq Ahmed Qasid (A-4) and Bilal Ahmad Kawa (A-18) from the diary

seized from the appellant. Further, the evidence of Sanjeev Srivastava,

Manager, HDFC Bank (PW-22) went on to establish that it was the

appellant who had opened the bank account in the New Friends Colony

Branch of the HDFC Bank on the basis of his driving license, in which an

amount of Rs.6 lakhs was deposited. This evidence was corroborated by

Rishi Nanda (PW-23). P.R. Sharma (PW-9), Manager-SBI, Ghazipur

spoke about the amounts received in the bank account of Rehmana Yusuf

10

Farukhi. This evidence was corroborated by O.P. Singh, Manager-SBI,

Ghazipur (PW-64). It has already been mentioned that as per the

evidence of Dr. M.A. Ali (PW-216), the account opening form of HDFC

Bank, New Friends Colony Branch and 9 deposit slips of Standard

Chartered Grindlays Bank, Connaught Place, New Delhi as also the

deposit slip of State Bank of India account of Rehmana Yusuf Farukhi bore

the handwriting of the appellant. The report is Exhibit PW-216/A at page

Nos. 1-11.

63. The argument of Ms. Jaiswal, learned counsel appearing on behalf

of the appellant, that Nazir Ahmad Qasid (A-3) and Farooq Ahmed Qasid

(A-4) have already been acquitted, is of no consequence. We may point

out that there is absolutely no explanation by the appellant either by way of

cross-examination of the witnesses or by way of his statement under

Section 313 Cr.P.C. as to where all these amounts had come from and

why did he deposit huge amounts in the three accounts mentioned above.

Rs.29,50,000/- is not an ordinary sum. Also, there is no evidence that in

his account in HDFC Bank, the appellant has Rs.6 lakhs. Further very

sizeable amount is shown to have been paid to Rehmana Yusuf Farukhi in

her account in the State Bank of India. How did the appellant receive all

these amounts and from where, are questions that remain unanswered in

the absence of any explanation and more particularly because the

10

appellant had no ostensible means of livelihood. It would have to be held

that the appellant was dealing with huge sums of money and he has no

explanation therefor. This is certainly to be viewed as an incriminating

circumstance against the appellant. The silence on this issue is only telling

of his nefarious design. It is obvious that the appellant was a very

important wheel in the whole machinery which was working against the

sovereignty of this country. All this was supported with the fact that 9

deposit slips, the bank forms for opening the accounts, the slip through

which amount was deposited in the account of Rehmana Yusuf Farukhi,

were all proved to be in the handwriting of the appellant. We have

absolutely no reason to reject the evidence of handwriting expert. All this

suggests that the appellant was weaving his web of terrorist activities by

taking recourse to falsehood one after the other including his residential

address and also creating false documents.

64. Ms. Jaiswal, learned defence counsel argued that merely on the

basis of the evidence of the hand writing expert, no definite conclusion

could be drawn that it was the appellant who deposited all this money into

the three accounts of Nazir Sons, Bilal Ahmad Kawa and Faruk Ahmad

Qasid. She also urged that accused Nos. 3 and 4 were acquitted by the

Court. We have already clarified earlier that the acquittal of Qasid would

be of no consequence for the simple reason that they may have been

10

given the benefit of doubt regarding their knowledge about the said

amounts being deposited in their accounts or for that matter their dispatch

for the terrorist activities. Some more evidence would have been

necessary for that purpose. It is undoubtedly true that there should have

been an appeal against their acquittal. However, that does not absolve the

appellant completely since he had to explain as to where he was receiving

money from for putting in the accounts of Qasid. This circumstance of the

appellant in failing to explain the huge amount and its source would be of

immense importance and would go a long way to show that the accused

was receiving huge amounts from undisclosed sources.

65. A very lame explanation has been given about the amounts in the

account of Rehmana. It was suggested that the monies were gifts from

relatives on account of her marriage. Her mother DW-1 also tried to

suggest the same. The explanation is absolutely false for the simple

reason that there is no proof about such a plea. Everything about this

marriage is suspicious. It is only on 8.12.2000 that the accused claims to

have got married to Rehmana. It was under mysterious circumstances

and in a secret manner that the accused got married to Rehmana. Dr.

M.A. Ali (DW-216) has been examined by the prosecution as the hand

writing expert who examined two pay-in-slips, namely, Exhibits PW-173/F

and PW-173/G. The other documents which were given for examination

10

were Q 29, Q30, Q30B, Q 30C, Q 31 and Q32 which are Exhibit PW 9/C to

F. Out of these, some of the documents were seized from the bank vide

seizure memo Exhibit PW 9/A. Document Nos.Mark Q 30 and 30 A and

Mark 30B have been proved to be particularly filled in the hand writing of

Mohd. Arif @ Ashfaq and partly in hand writing of Rehmana. This

suggests the amount of Rs.15,000/- has been deposited in the account of

Rehmana on 21.11.2000. Similarly, document marked Q-6, Q-6A and Q-

6B were also proved to be in the hand writing of the appellant and partly in

hand writing of Rehmana. Accused has no explanation to offer. There can

be no dispute that the accused had been depositing huge amount into the

account of Rehmana. Considering the dates on which the deposits were

made, the argument of the learned counsel that she received small

amounts by way of gifts for her marriage which had never taken place till

then, has to fall to ground. Again, accused Rehmana was acquitted as the

prosecution was not able to prove that she had been a party to the

conspiracy or knew about the conspiracy. That however, cannot absolve

the appellant. The reluctance on the part of the prosecution to file appeal

against her acquittal can also not help the accused. It is strange that a

person who is not even an Indian National and is a citizen of Pakistan got

into touch with this lady and got married to her on 8.12.2000 and before

that he should be depositing huge amounts into the accounts of Rehmana.

This becomes all the more strange that Rehmana had no reasonable

10

explanation for receiving these amounts. We, therefore, view this

circumstance as an incriminating circumstance. We entirely agree with the

High Court as well as the trial Court for the inferences drawn in respect of

these deposits made by the accused.

66. Ms. Jaiswal then severely criticized the finding of the Courts below

accepting the disclosures made by the appellant and the discoveries made

pursuant thereto. The main discovery which the learned counsel assailed

was the statement in pursuance of which the whereabouts of Abu Shamal

were made known to the investigating agency. The learned counsel urged

that no disclosure statement was recorded immediately after the

apprehension of the accused. She, therefore, urged that it could not have

been held by the Courts below that the information regarding the Batla

house and Abu Shamal being a terrorist in hiding on that address

proceeded from the appellant or that he had the knowledge thereof. The

learned counsel basically rests her contention on the fact that before

accepting the fact that the accused gave some information in pursuance of

which some discoveries were made, the investigating agency must record

a statement and in the absence of such a statement, discovery cannot be

attributed to the accused. Our attention was drawn to the evidence of PW-

229 who deposed that a statement was recorded immediately on the

apprehension of the appellant. The date mentioned on Exhibit PW 148 E is

10

26.12.2000. According to the learned counsel if the accused was

apprehended on the early night of 25.12.2000 then the date on Exhibit PW

148 E could not have been 26.12.2000. The counsel further says that

therefore the Batla house encounter was prior to recording of the

disclosure statement of the accused. The contention is not correct. It will

be seen that immediately after the apprehension the appellant was not

formally arrested, though he was in the custody of the investigating team.

The learned counsel pointed out that the witness’s statement was that the

accused was “arrested” and his disclosure statement was recorded. PW-

229 had undoubtedly stated so. There is other evidence on record that his

statement was recorded. It is indeed in that statement which is recorded

that he disclosed about his involvement in the Red Fort shoot out, the role

of Abu Shamal and about an AK-56 rifle. The witness went on to state

further that the accused disclosed that his associate Abu Shamal was

staying in the hide out at house No. G-73, first floor, Batla House, Okhla.

He also disclosed that he was having weapons and grenades and he also

disclosed that Abu Shamal is a trained militant of LeT and member of

suicide squad. Indeed, had this information not been disclosed

immediately after his apprehension, there was no question of the

investigating agency coming to know about the whereabouts of Abu

Shamal. Indeed, in pursuance of this information given the investigating

team did go to the aforementioned address and an encounter did take

10

place wherein Abu Shamal was killed and large amount of ammunition and

arms were found at that place. The learned counsel urged that in the

absence of any “recorded statement” immediately after his apprehension,

such discovery should not be attributed to the appellant. For the sake of

argument, we will assume that no statement was recorded prior to Batla

House incident. The learned counsel secondly urged that if admittedly the

accused appellant was formally arrested on the next day i.e. on 26th, then it

would be axiomatic that he was not in the custody of the police and,

therefore, all that evidence should be rendered as inadmissible.

67. It is indeed true that for normally proving any such information and

attributing the same to the accused the said accused must be in the

custody of the prosecution and then when he discloses or offers to

disclose any information, his statement is recorded by the investigating

agency for lending credibility to the factum of disclosure as also exactitude.

In pursuance of such information, the investigating agency proceeds and

obtains the material facts and thereafter executes a Panchnama to that

effect. We have already referred to this question in the earlier part of our

judgment that it was indeed a very tense situation requiring extreme

diligence on the part of the investigating agency whereby the investigating

agency could not afford to waste a single minute and was required to act

immediately on the receipt of the information from the appellant. This was

10

all the more necessary because the investigating agency were dealing with

an extremely dangerous terrorist causing serious danger to the safety of

the society. We do not see anything wrong in this approach on the part of

the investigating agency. The only question is whether the investigating

agency discovered something in pursuance of the information given by the

accused. The events which followed do show that it is only in pursuance

of, and as a result of the information given by the accused that the

investigating agency zeroed on the given address only to find a dreaded

terrorist like Abu Shamal holed up in that address with huge ammunition

and the fire arms. If that was so, then the question is as to whether we can

reject this discovery evidence merely because, as per the claim of

defence, a formal statement was not recorded and further merely because

a formal arrest was not made of the accused.

68. Firstly speaking about the formal arrest for the accused being in

custody of the investigating agency he need not have been formally

arrested. It is enough if he was in custody of the investigating agency

meaning thereby his movements were under the control of the

investigating agency. A formal arrest is not necessary and the fact that the

accused was in effective custody of the investigating agency is enough. It

has been amply proved that the accused was apprehended, searched and

taken into custody. In that search the investigating agency recovered a

11

pistol from him along with live cartridges, which articles were taken in

possession of the investigating agency. This itself signifies that

immediately after he was apprehended, the accused was in effective

custody of the investigating agency.

69. Now coming to the second argument of failure to record the

information, it must be held that it is not always necessary. What is really

important is the credibility of the evidence of the investigating agency

about getting information/statement regarding the information from the

accused. If the evidence of the investigating officer is found to be credible

then even in the absence of a recorded statement, the evidence can be

accepted and it could be held that it was the accused who provided the

information on the basis of which a subsequent discovery was made. The

question is that of credibility and not the formality of recording the

statement. The essence of the proof of a discovery under Section 27,

Evidence Act is only that it should be credibly proved that the discovery

made was a relevant and material discovery which proceeded in

pursuance of the information supplied by the accused in the custody. How

the prosecution proved it, is to be judged by the Court but if the Court finds

the fact of such information having been given by the accused in custody is

credible and acceptable even in the absence of the recorded statement

and in pursuance of that information some material discovery has been

11

effected then the aspect of discovery will not suffer from any vice and can

be acted upon. Immediately after the apprehension of the appellant he

spilled the information. In pursuance of that information the investigating

agency acted with expediency and speed which in the circumstances then

prevailing was extremely necessary nay compulsory. Any investigating

agency in such sensational matter was expected not to waste its time in

writing down the Panchnama and memorandum. Instead they had to be

on a damage control mode. They had a duty to safeguard the interests of

the society also. Therefore, if the investigating agency acted immediately

without wasting its time in writing memoranda of the information given by

the accused, no fault could be found. Ultimately, this timely and quick

action yielded results and indeed a dreaded terrorist was found holed up in

the address supplied by the appellant-accused with sizeable ammunition

and fire arms. We do not, therefore, find any thing wrong with the

discovery even if it is assumed that the information was not “recorded” and

hold that immediately after his apprehension, the accused did give the

information which was known to him alone in pursuance of which a very

material discovery was made. The learned Solicitor General relied on a

reported decision in Suresh Chandra Bahri v. State of Bihar [Cited

supra]. In that case, no discovery statement was recorded by the

investigating officer PW -59 Rajeshwar Singh of the information supplied

by the accused to him. Further, no public witness was examined by the

11

prosecution to support the theory that such an information was given by

the accused to him in pursuance of which some material discovery was

made. This Court, however, in spite of these two alleged defects,

accepted the evidence of discovery against the accused on the basis of

the evidence of Rajeshwar Singh PW-59. The Court mentions:

“It is true that no disclosure statement of Gurbachan

Singh who is said to have given information about the

dumping of the dead body under the hillock of Khad

gaddha dumping gfdound was recorded but there is

positive statement of Rajeshwar Singh, PW 59, Station

House Officer of Chutia Police Station who deposed

that during the course of investigation Gurbachan Singh

Led hhim to Khad Gaddha hillock along with an

Inspector Rangnath Singh and on pointing out the place

by Gurbachan Singh he got that place unearthed by

labourers where a piece of blanket, pieces of saree and

rassi were found which were seized as per seizure

memo Ext.5. He further deposed that he had taken two

witnesses along with him to the place where these

articles were found. Rajeshwar Singh PW 59 was

cross-examined with regard to the identity of the

witness Nand Kishore who is said to be present at the

time of recovery and seizure of the articles as well as

with regard to the identity of the articles seized vide

paragraphs 18, 21 and 22 of his deposition but it may

be pointed out that no cross-examination was directed

with regard to the disclosure statement made by the

appellant Gurbachan Singh or on the point that he led

the police party and others to the hillock where on hi

pointing out, the place as unearthed where the

aforesaid articles were found and seized. It is true that

no public witness was examined by the prosecution in

this behalf but the evidence of Rajeshwar Singh PW59

does not suffer from any doubt or infirmity with regard to

the seizure of these articles at the instance of the

appellant Gurbachan Singh which on TI Parade were

11

found to be the articles used in wrapping the dead body

of Urshia.”

The court then stated in paragraph 71 that the two essential

requirements of application of Section 27 of Evidence Act are that (1) the

person giving information was accused of any offence; and (2) he must

also be in police custody. The Court then went on to hold that the

provisions of Section 27 of the Evidence Act are based on the view that if

the fact is actually discovered in consequence of information given, some

guarantee is afforded thereby that the information is true and consequently

the said information can safely be allowed to be given in evidence because

if such an information is further fortified and confirmed by the discovery of

articles or the instrument of crime and which leads to the belief that the

information about the confession made as to the articles of crime cannot

be false. This is precisely what has happened in the present case. Indeed,

the appellant was accused of an offence and he was also in the police

custody. We have already explained the ramifications of the term “being in

custody”. This judgment was then followed in Vikram Singh & Ors v.

State of Punjab [2010 (3) SCC 56] when again the Court reiterated that

there was no need of a formal arrest for the applicability of Section 27.

The Court therein took the stock of the case law on the subject and quoted

from the decision of State of U.P. v. Deoman Upadhyaya [AIR 1960 SC

11

1125] regarding the principles involved in Sections 24 to 30, Evidence Act

and more particularly Sections 25, 26 and 27 of the Evidence Act. The

Court ultimately held in case of Deoman Upadhyay (cited supra) that the

expression `accused of any offence’ in Section 27 as in Section 25 is also

descriptive of the person concerned i.e. against a person who is accused

of an offence. Section 27 renders provable certain statements made by

him while he was in the custody of a police officer. Section 27 is founded

on the principle that even though the evidence relating to the confessional

or other statements made by a person while he is in the custody of the

police officer, is tainted and, therefore, inadmissible if the truth of the

information given by him is assured by the discovery of a fact, it may be

presumed to be untainted and, therefore, declared provable insofar as it

distinctly relates to the fact thereby discovered. The Court also pointed out

the distinction between Sections 27 and 26, Evidence Act in para 40 of the

judgment of Vikaram Singh (cited supra). The Court came to the

conclusion that the principle that Section 27 would be provable only after

the formal arrest under Section 46 (1) of the Code could not be accepted.

It may be mentioned here that even in the decision in State (NCT of Delhi)

v. Navjot Sandhu @ Afsan Guru [2005 (11) SCC 600] relying on the

celebrated decision of Pulukuri Kottaya v. King Emperor [AIR 1947 PC

67], the Court held “we are of the view that Pulukuri Kottaya (cited

supra) case is an authority for the proposition that ‘discovery of fact’

11

cannot be equated to the object produced or found. It is more than that.

The discovery of fact arises by reason of the fact that the information given

by the accused exhibited the knowledge or the mental awareness of the

informant as to its existence at a particular place”. This is precisely what

has happened in this case. It is only because of the discovery made by

the appellant that Abu Shamal with the arms and ammunition was found at

the address disclosed by the appellant.

70. Ms. Kamini Jaiswal, learned counsel appearing for the appellant also

severely attacked the discovery made and recorded on the morning of

26.12.2000. By that discovery, the appellant had given the information

about the whole plot, with which we are not concerned, but in addition to

that, he had showed his readiness to point out the AK-56 rifle which was

thrown immediately after the attack, behind the Red Fort. In pursuance of

that, the appellant proceeded alongwith the investigating party and then

from the spot that he had shown, AK-56 rifle was actually found. Even a

bandolier was found containing hand grenades. The learned counsel

argued that this was a farcical discovery and could not be attributed to the

appellant, as in fact, immediately after the attack on 22.12.2000, the police

party had covered the whole area not only during the darkness of the night

on 22.12.2000, but also in the following morning. She pointed out that

sniffer dogs were also used at that time for searching the suspected

11

terrorists either hiding out or leaving any trace. From this, the learned

counsel argued that it is impossible that the investigating agency could not

have seen the said rifle and it was impossible that such an important article

like AK-56 rifle and bandolier would go unnoticed by the investigating

agency. She, therefore pointed out that this was nothing but a poor

attempt on the part of the investigating agency to plant the rifle and to

attribute the knowledge of that rifle falsely to the appellant. In the earlier

part of the judgment, we have already discussed the evidence regarding

this discovery where we have referred to the evidence of Inspector Hawa

Singh (PW-228), S.I. Satyajit Sarin (PW-218) and SHO Roop Lal (PW-

234), who all supported the discovery. This discovery was recorded vide

Exhibit PW-148/E. S.I. Satyajit Sarin (PW-218) corroborated the evidence

of Inspector Hawa Singh (PW-228) and prepared a seizure memo (Exhibit

PW-218). S.I. Amardeep Sehgal (PW-227) also corroborated the version

given by Inspector Hawa Singh (PW-228) and S.I. Satyajit Sarin (PW-218).

Two other witnesses, namely, S.K. Chadha (PW-125) and N.B. Bardhan

(PW-202) were also present who inspected the AK-56 rifle found at the

instance of the appellant. The learned counsel pointed out that if the

sniffer dogs were taken there for searching, it would be impossible that the

investigating agency would not find the AK-56 rifle which was lying quite

near to the spot from where the chit and the currency notes were picked up

by the investigating agency. In the first place, there is definite evidence on

11

record that the sniffer dogs were not taken to the spot from where the

polythene packet containing chit and currency notes was recovered.

Inspector Hawa Singh (PW-228) is the witness who specifically spoke

about the dog squad not having been taken to that spot. We are not

impressed by this argument that the investigating agency had already seen

the said rifle but had chosen to plant it against the appellant. Even the

evidence of SHO Roop Lal (PW-234) is to the effect that dog squad was

not taken to the back of the Red Fort. SHO Roop Lal (PW-234) also stated

that the Sunday Bazar was also not allowed to be held on 22.12.2000. We

have no reason to discard this evidence. That apart, we do not see any

reason why the investigating agency would plant the aforementioned AK-

56 rifle, bandolier and hand grenades therein, without any rhyme or

reason. True, they were interested in the investigation, but that does not

mean that they were out to falsely implicate the appellant. This is apart

from the fact that police officers could not have procured a foreign made

AK-56 rifle and the foreign made grenades on their own to be foisted

against the appellant. No such cross-examination appears to have been

done on those police officers. It is also difficult to accept the argument that

anybody could have found the rifle which was lying in the thick bushes.

There is evidence on record that the backside of the Red Fort had

substantially thick bushes. Once the police officers had found the chit and

the currency notes which gave them a definite direction to proceed in their

11

investigation, it was not likely that the police officers would visit that spot

again and that is what had happened. We are also of the opinion that this

discovery was fully proved, in that, the appellant had given the information

that it was Abu Shamal @ Faisal who had thrown that rifle in his bid to

escape from the spot where the bloody drama was performed, resulting in

death of three persons. Even earlier to this discovery, Abu Shamal @

Faisal was eliminated in encounter and he was found with substantial

quantity of firearm and ammunition. We, therefore, see no reason to

accept the defence contention that this discovery was a fake discovery.

71. Insofar as third discovery was concerned, it was of the hand

grenades, which the appellant discovered on 1.1.2001. The learned

counsel did not even attempt to say that there was anything unnatural with

this recovery except that the appellant was all through in the custody and

could have been treated roughly for effecting this discovery of the

grenades. There is nothing to support this version. Thus, the discovery

statements attributed to the appellant and the material discovered in

pursuance thereof would fully show the truth that the appellant was

involved in the whole affair. The discovery of hand grenades behind the

computer centre near Jamia Millia Islamia University was very significant.

So also the discovery of the shop of Sher Zaman @ Shabbir (A-13), the

Hawala dealer, as also the documents discovered therefrom, show the

11

involvement of the appellant in the whole affair. In this behalf, we fully

endorse the finding of the High Court. About these discoveries, one

another complaint by the learned defence counsel was that no public

witnesses were associated. In fact, there is ample evidence on record to

suggest that though the investigating agency made the effort, nobody

came forward. This was all the more so, particularly in case of the

recovery of pistol from the appellant as also the discoveries vide Exhibit

PW-148/E.

72. We have seen the evidence as also the so-called explanations given

by the appellant in his statement under Section 313 Cr.P.C. We are of the

clear opinion that the detailed statement which he gave at the end of the

examination was a myth and remained totally unsubstantiated. We have

also considered the defence evidence of Ms. Qamar Farukhi (DW-1) and

we are of the clear opinion that even that evidence has no legs to stand.

Ms. Qamar Farukhi (DW-1) spoke about the marriage of her daughter

Rehmana Yusuf Farukhi to the appellant. She deposed that the appellant

had expressed his desire to marry Rehmana after reading the matrimonial

advertisement. She asserted that her relatives contributed for the

marriage and she had continued giving her money to Rehmana. There is

nothing much in her cross-examination either. She admitted that moneys

were paid into the account of Rehmana. She admitted that it was told to

12

the appellant that Rehmana was suffering from Spinal Cord problem and

was not fit for consummation of marriage. It is really strange that inspite of

this, the appellant should have got married to Rehmana. Very strangely,

the lady completely denied that she even knew that the appellant was a

resident of Pakistan. Much importance, therefore, cannot be given to this

defence witness. The High Court has held proved the following

circumstances against the appellant:-

“(a) On the night of 22-12-2000 there was an incident of firing

inside the Lal Quila when some intruders had managed to

enter that area of Lal Quila where the Unit of 7 Rajputana

Rifles of Indian Army was stationed.

(b) In that incident of shooting the intruders had fired

indiscriminately from their AK-56 rifles as a result of which

three army jawans received fire-arm injuries and lost their

lives.

      (c)      The death of three army jawans was homicidal. 


      (d)      Immediately   after   the   quick   reaction   team   of   the   army   fired 

back upon the intruders as a result of which the intruders

escaped from the place of occurrence by scaling over the rear

side boundary wall of Lal Quila towards the Ring Road side

and when the place of occurrence was searched by the

armymen many assault rifle fired cartridge cases were

recovered from the place of occurrence.

(e) Immediately after the intruders who had resorted to firing

inside the army camp had escaped from there calls were

made by someone on the telephones of two BBC

Correspondents one of whom was stationed at Sri Nagar and

the other one was stationed at Delhi office of BBC and the

caller had informed them about the shooting incident inside

the Lal Quila and had also claimed the responsibility of that

incident and that that was the job of Lashkar-E-Toiba, which

12

the prosecution claims to be a banned militant organization

indulging in acts of terrorism in our country.

(f) On the morning of 23-12-2000 one AK-56 rifle was recovered

from a place near Vijay Ghat on the Ring Road behind the Lal

Quila.

(g) On 23-12-2000 when the policemen conducted search around

the Lal Quila in the hope of getting some clue about the

culprits they found one piece of paper lying outside the Lal

Quila near the rear side boundary wall towards Ring Road

side and on that piece of paper one mobile phone number

9811278510 was written.

(h) The mobile phone number 9811278510 was used for making

calls to the two BBC correspondents(PWs 39 and 41)

immediately after the shooting incident inside Lal Quila and

the caller had claimed the responsibility for that incident and

had informed them that the incident was the job of Lashkar-e-

Toiba.

(i) The aforesaid mobile phone number found written on a piece

of paper lying behind the Lal Quila had led the police up to flat

no. 308-A Ghazipur, New Delhi where accused Mohd. Arif @

Ashfaq was found to be living and when on being suspected of

being involved in the shooting incident he was apprehended

on the night of 25/26-12-2000 one pistol and some live

cartridges were recovered from his possession for which he

did not have any license.

(j) At the time of his arrest in case FIR No. 688/2000 one mobile

phone having the number 9811278510 was recovered from

his possession and it was the same mobile number from

which calls had been made to the two BBC correspondents for

informing them about the incident and Lashkar-e-Toiba being

responsible for that incident.

(k) Immediately after his apprehension accused Mohd. Arif @

Ashfaq admitted his involvement in the shooting incident

inside Lal Quila and also disclosed to the police about his

another hide-out at G-73, Batla House, Muradi Road, Okhla,

New Delhi and pursuant to his disclosure the police had gone

to that hide-out where the occupant of that house started firing

12

upon the police team and when the police team returned the

firing that person, who was later on identified by accused

Mohd. Arif @ Ashfaq to be one Abu Shamal @ Faizal, died

because of the firing resorted to by the policemen. From

house no. G-73, where the encounter had taken place, one

AK-56 rifle and some live cartridges and hand grenades were

recovered.

(l) Accused Mohd. Arif @ Ashfaq while in police custody had also

disclosed to the police that one assault rifle had been thrown

near Vijay Ghat after the incident. The police had already

recovered one AK-56 rifle from Vijay Ghat on the morning of

23-12-2000. Accused Mohd. Arif @ Ashfaq had thus the

knowledge about the availability of that AK-56 rifle at Vijay

Ghat.

(m) Accused Mohd. Arif @ Ashfaq had also got recovered one

AK-56 rifle and some ammunition from behind the Lal Quila on

26-12-2000.

(n) Accused Mohd. Arif @ Ashfaq had also got recovered three

hand grenades from some place behind his computer centre

in Okhla on 1-1-2001 pursuant to his another disclosure

statement made by him while in police custody.

(o) When the assault rifle fired cartridge cases which were

recovered from the place of occurrence by the armymen after

the intruders had escaped from there were examined by the

ballistic expert along with the AK-56 rifle which was recovered

at the instance of accused Mohd. Arif @ Ashfaq from behind

the Lal Quila on 26-12-2000 and the AK-56 rifle which was

recovered from Vijay Ghat on 23-12-2000 it was found by the

ballistic expert(PW-202) that some of the assault rifle fired

cartridge cases had been fired from the rifle recovered from

behind Red Fort and some had been fired from the other rifle

which was recovered from Vijay Ghat.

(p) Appellant – accused Mohd. Arif @ Ashfaq was a Pakistan

national and had entered the Indian territory illegally.

(q) After making illegal entry into India appellant – accused Mohd.

Arif @ Ashfaq had been representing to the people coming in

his contact during his stays at different places that he was a

12

resident of Jammu and was doing the business of shawls

while, in fact, he had no such business and he had been

collecting money through hawala channels.

(r) Accused Mohd. Arif @ Ashfaq had obtained a forged ration

card Ex. PW-164/A wherein not only his house number

mentioned was not his correct address but even the name of

his wife shown therein was not Rehmana Yusuf Faukhi. He

had also forged his learner driving license Ex. PW-13/C as

well as one document Ex. PW-13/E purporting to be a

photocopy of another ration card in his name with his

residential address of Ghaziabad where he admittedly never

resided and he submitted that document with a the Ghaziabad

Transport Authority for obtaining permanent driving license. In

the learner driving license also he had shown his residential

addresses where he had never actually resided. All that he did

was to conceal his real identity as a militant having entered

the Indian territory with the object of spreading terror with the

help of his other associate militants whom unfortunately the

police could not apprehend and some expired before they

could be tried.”

73. In addition to these circumstances, there is another circumstance

that a message was intercepted by the BSF while Exhibit PW 162/A and

proved by PW-162 Inspector J.S. Chauhan dated 26.12.2000 wherein

there was a specific reference to the accused. Still another circumstance

would be that the accused had no ostensible means of livelihood and yet

he deposited Rs.29,50,000/- in three accounts, namely, Standard

Chartered Grindlays Bank, Connaught Place (known as ANZ Grindlays

Bank) bearing account No.32263962 of M/s. Nazir & Sons, Standard

Chartered Grindlays Bank bearing account No.28552609 of Bilal Ahmad

Kawa and Standard Chartered Bank bearing account No.32181669 of

Farooq Ahmed Qasid and also deposited some amounts in the account of

12

Rehmana Yusuf Faruqi and he had no explanation of these huge amounts,

their source or their distribution. Lastly, the appellant gave a fanciful and a

completely false explanation about his entering in India and his being a

member of RAW and thereby, his having interacted with Nain Singh (PW-

20).

74. We are in complete agreement with the findings regarding the

incriminating circumstances as recorded by the High Court. On the basis

of the aforementioned circumstances, the High Court came to the

conclusion that the appellant was responsible for the incident of shooting

inside the Lal Quila (Red Fort) on the night of 22.12.2000, which resulted

in the death of three soldiers of Army. It has also been held by the High

Court that this was a result of well planned conspiracy between the

appellant and some other militants including deceased Abu Shamal @

faizal who was killed in an encounter with the police at House No. G-73,

Batla House, Muradi Road, Okhla, New Delhi. The High Court has also

deduced that it was at the instance of the appellant that the police could

reach that spot. The High Court has further come to the conclusion that it

was in a systematic manner that the appellant came to India illegally and

collected highly sophisticated arms and ammunition meant for mass

destruction. The High Court further held that he chose to select the Red

Fort for an assault alongwith his other associates, the Red Fort being a

12

place of national importance for India. The High Court has also recorded a

finding that the chosen attack was on the Army Camp which was stationed

there to protect this monument of national importance. The High Court

has, therefore, deduced that it was an act of waging war against the

Government of India. It is further held that the associates, with whom the

appellant had entered into conspiracy, had attacked the Army Camp,

which suggests that there was a conspiracy to wage war against the

Government of India, particularly, because in that attack, sophisticated

arms like AK-47 and AK-56 rifles and hand grenades were used. The High

Court also took note that this aspect regarding waging war was not even

argued by the learned counsel appearing for defence. It is on this basis

that the appellant was held guilty for the offences punishable under

Sections 120-B, 121-A, 121, IPC, Section 120-B read with Section 302,

IPC and Sections 468/471/474, IPC and also the offences under Sections

186/353/120-B, IPC. He was also held guilty for the offence under Section

14 of the Foreigners Act, since it was proved that the appellant, a

foreigner, had entered the territory of India without obtaining the necessary

permissions and clearance. Similarly, the appellant was also held guilty for

the offences under the Arms Act as well as the Explosive Substances Act

on account of his being found with a pistol and live cartridges.

12

75. The law on the circumstantial evidence is, by now, settled. In

Sharad Birdhichand Sarda Vs. State of Maharashtra [1984 (4) SCC

116], this Court drew out the following test for relying upon the

circumstantial evidence:-

“(1) The circumstances from which the conclusion of guilt is to be

drawn should be fully established.

(2) The facts so established should be consistent only with the

hypothesis of the guilt of the accused, that is to say, they

should not be explainable on any other hypothesis except that

the accused is guilty.

(3) The circumstances should be of a conclusive nature and

tendency.

(4) They should exclude every possible hypothesis except the

one to be proved, and

(5) There must be a chain of evidence so complete as not to

leave any reasonable ground for the conclusion consistent

with the innocence of the accused and must show that in all

human probability the act must have been done by the

accused.”

The principle of this judgment was thereafter followed in number of

decisions, they being Tanviben Pankaj Kumar Divetia Vs. State of

Gujarat [1997 (7) SCC 156], State (NCT of Delhi) Vs. Navjot Sandhu @

Afsan Guru [2005 (11) SCC 600], Vikram Singh & Ors. Vs. State of

Punjab [2010 (3) SCC 56], Aftab Ahmad Anasari Vs. State of

Uttaranchal [2010 (2) SCC 583] etc. It is to be noted that in the last

12

mentioned decision of Aftab Ahmad Anasari Vs. State of Uttaranchal

(cited supra), the observation made is to the following effect:-

“In cases where evidence is of a circumstantial nature, the

circumstances from which the conclusion of guilt is to be drawn

should, in the first instance, be fully established. Each fact must be

proved individually and only thereafter the Court should consider the

total cumulative effect of all the proved facts, each one of which

reinforces the conclusion of the guilt. If the combined effect of all the

facts taken together is conclusive in establishing the guilt of the

accused, the conviction would be justified even though it may be that

one or more of these facts, by itself/themselves, is/are not decisive.

The circumstances proved should be such as to exclude every

hypothesis except the one sought to be proved. But this does not

mean that before the prosecution case succeeds in a case of

circumstantial evidence alone, it must exclude each and every

hypothesis suggested by the accused, howsoever extravagant and

fanciful it might be. There must be a chain of evidence so far

complete as not to leave any reasonable ground for conclusion

consistent with the innocence of the accused and it must be such as

to show that within all human probability, the act must have been

done by the accused. Where the various links in a chain are in

themselves complete, then a false plea or a false defence may be

called into aid only to lend assurance to the Court………..”

(Emphasis supplied).

The Court further went on to hold that in applying this principle,

distinction must be made between the facts called primary or basic, on the

one hand, and the inference of facts to be drawn from them, on the other.

The Court further mentioned that:-

“in drawing these inferences or presumptions, the Court must have

regard to the common course of natural events, and to human

conduct and their relations to the facts of the particular case.”

12

To the similar effect are the observations made in Vikram Singh &

Ors. Vs. State of Punjab (cited supra).

76. There can be no dispute that in a case entirely dependent on the

circumstantial evidence, the responsibility of the prosecution is more as

compared to the case where the ocular testimony or the direct evidence,

as the case may be, is available. The Court, before relying on the

circumstantial evidence and convicting the accused thereby has to satisfy

itself completely that there is no other inference consistent with the

innocence of the accused possible nor is there any plausible explanation.

The Court must, therefore, make up its mind about the inferences to be

drawn from each proved circumstance and should also consider the

cumulative effect thereof. In doing this, the Court has to satisfy its

conscience that it is not proceeding on the imaginary inferences or its

prejudices and that there could be no other inference possible excepting

the guilt on the part of the accused. We respectfully agree with the

principles drawn in the above mentioned cases and hold that the

prosecution was successful in establishing the above mentioned

circumstances against the appellant, individually, as well as, cumulatively.

There indeed cannot be a universal test applicable commonly to all the

situations for reaching an inference that the accused is guilty on the basis

of the proved circumstances against him nor could there be any

12

quantitative test made applicable. At times, there may be only a few

circumstances available to reach a conclusion of the guilt on the part of the

accused and at times, even if there are large numbers of circumstances

proved, they may not be enough to reach the conclusion of guilt on the part

of the accused. It is the quality of each individual circumstance that is

material and that would essentially depend upon the quality of evidence.

Fanciful imagination in such cases has no place. Clear and irrefutable

logic would be an essential factor in arriving at the verdict of guilt on the

basis of the proved circumstances. In our opinion, the present case is

such, as would pass all the tests so far devised by this Court in the realm

of criminal jurisprudence.

77. However, we must, at this stage, take note of the argument raised by

the learned counsel for the defence that the appellant has suffered a

prejudice on account of his being a Pakistani national. The learned

counsel contended that on account of his foreign nationality and in

particular that of Pakistan, the whole investigating agency as well as the

Courts below have viewed his role with jaundiced eyes. The learned

counsel pointed out that all the other accused who were acquitted did not

have foreign nationality. We must immediately note that the criticism is

entirely misplaced, both against the investigating agency and the Courts

below. The investigation in this case was both scientific and fair

13

investigation. This was one of the most difficult cases to be investigated

as there could have been no clue available to the investigating agency.

The small thread which became available to the investigating agency was

the chit found alongwith some Indian currency at the back of the Red Fort

wall in a polythene packet. We must pay compliments to the Investigating

Officer S.K. Sand (PW-230) as also to all the other associated with the

investigation for being objective and methodical in their approach. It has to

be borne in mind that not a single incidence of ill-treatment to the appellant

was reported or proved. Again, the timely recording of the D.D. Entries,

scientific investigation using the computer, the depth of investigation and

the ability of the investigating agency to reach the very basis of each

aspect lend complete credibility to the fairness of the investigation. We,

therefore, reject this argument insofar as the investigating agency is

concerned. Similar is the role played by the trial and the appellate Courts.

It could not be distantly imagined that the Courts below bore any prejudice.

The trial held before the trial Judge was the epitome of fairness, where

every opportunity was given to the accused persons and more particularly,

to the present appellant. Similarly, the High Court was also very fair in

giving all the possible latitude, in giving patient hearing to this accused

(appellant). The records of the trial and the appellate Courts truly justify

these inferences. We, therefore, reject this argument of the learned

defence counsel.

13

78. It was then argued that there could be no conviction for the

conspiracy in the absence of conviction of any other accused for that

purpose. The argument is per se incorrect. It is true that out of the original

22 accused persons, ultimately upto this level, it is only the present

appellant who stands convicted. We must, however, point out that as

many as 8 accused persons against whom the investigating agency filed a

chargesheet are found to be absconding. The Investigating Officer had

collected ample material during the investigation against these 8 accused

persons who were (1) Sabir @ Sabarulla @ Afgani (A-12), Sher Zaman

Afgani S/o Mohd. Raza (A-13), Abu Haider (A-14), Abu Shukher (A-15),

Abu Saad (A-16), Zahur Ahmad Qasid S/o Gulam Mohd. Qasid (A-17),

Bilal Ahmad Kawa S/o Ali Mohd. Kawa (A-18) and Athruddin @ Athar Ali

@ Salim @ Abdulla S/o Ahmuddin (A-19). Besides these absconding

accused persons, 3 others were Abu Bilal (A-20), Abu Shamal (A-21) and

Abu Suffian (A-22). All these three persons were already dead when the

chargesheet was filed against them. The charge of conspiracy was

against all the accused persons. The conspiracy also included the dead

accused Abu Shamal who was found to be hiding and who was later killed

in exchange of fire with the police. The whereabouts of Abu Shamal were

known only due to the discovery statement by the appellant, in which a

very clear role was attributed to Abu Shamal, who was also a part of the

team having entered the Red Fort and having taken part in the firing and

13

killing of three soldiers. It has also come in the evidence that the other

accused who was absconding in the present case, namely, Abu Bilal (A-

20), was killed in exchange of fire with police in 2002 near Humayun’s

Tomb. It is to be remembered that the negative of the photograph of Abu

Bilal (A-20) was seized at the time of arrest of the appellant, from his

wallet. Indeed, the act of firing at the Army was not by a single person.

The learned Solicitor General, therefore, rightly submitted that the case of

the prosecution that there was a conspiracy to attack the Red Fort and kill

innocent persons, was not affected even if the other accused persons who

were alleged to have facilitated and helped the appellant, were acquitted.

The question of a single person being convicted for an offence of

conspiracy was considered in Bimbadhar Pradhan Vs. The State of

Orissa [AIR 1956 SC 469]. Paragraph 14 thereof is relevant for us, which

is as follows:-

“14. Another contention raised on behalf of the appellant was that

the other accused having been acquitted by the trial court, the

appellant should not have been convicted because the

evidence against all of them was the same. There would have

been a great deal of force in this argument, not as a question

of principle but as a matter of prudence if we were satisfied

that the acquittal of the other four accused persons was

entirely correct. In this connection the observations of this

Court in the case of Dalip Singh v. State of Punjab [1954] (1)

SCR 145, and of the Federal Court in Kapildeo Singh v. The

King [1949] F.C.R. 834, are relevant. It is not essential that

more than one person should be convicted of the offence of

criminal conspiracy. It is enough if the court is in a position to

find that two or more persons were actually concerned in the

13

criminal conspiracy. If the courts below had come to the

distinct finding that the evidence led on behalf of the

prosecution was unreliable, then certainly no conviction could

have been based on such evidence and all the accused would

have been equally entitled to acquittal. But that is not the

position in this case as we read the judgments of the courts

below.”

The learned Solicitor General also relied on the decision in State of

Himachal Pradesh Vs. Krishna Lal Pradhan [1987 (2) SCC 17] and

cited the observations to the effect that the offence of criminal conspiracy

consists in a meeting of minds of two or more persons for agreeing to do or

causing to be done an illegal act by illegal means, and the performance of

an act in terms thereof. It is further observed:-

“If pursuant to the criminal conspiracy the conspirators commit

several offences, then all of them will be liable for the offences

even if some of them had not actively participated in the

commission of the offences.”

The learned Solicitor General further relied on the decision in State

through Superintendent of Police, CBI/SIT Vs. Nalini & Ors. [1999 (5)

SCC 253], wherein in paragraph 662, the following observations were

made:-

“In reaching the stage of meeting of minds, two or more

persons share information about doing an illegal act or a legal

act by illegal means. This is the first stage where each is said

to have knowledge of a plan for committing an illegal act or a

legal act by illegal means. Among those sharing the

information some or all may performance intention to do an

illegal act or a legal act by illegal means. Those who do form

the requisite intention would be parties to the agreement and

13

would be conspirators but those who drop out cannot be roped

in as collaborators on the basis of mere knowledge unless

they commit acts or omissions from which a guilty common

intention can be inferred. It is not necessary that all the

conspirators should participate from inception to the end of the

conspiracy; some may join the conspiracy after the time when

such intention was first entertained by any one of them and

some others may quit from the conspiracy. All of them cannot

but be treated as conspirators. Where in pursuance of the

agreement the conspirators commit offences individually or

adopt illegal means to do a legal act which has a nexus to the

object of conspiracy, all of them will be liable for such offences

even if some of them have not actively participated in the

commission of those offences.”

Again in Firozuddin Basheeruddin & Ors. Vs. State of Kerala

[2001 (7) SCC 596], while stating the principles of conspiracy, the Court

observed as follows:-

“Conspiracy is not only a substantive crime. It also serves as a

basis for holding one person liable for the crimes of others in

cases where application of the usual doctrines of complicity

would not render that person liable. Thus, one who enters into

a conspiratorial relationship is liable for every reasonably

foreseeable crime committed by every other member of the

conspiracy in furtherance of its objectives, whether or not he

knew of the crimes or aided in their commission. The rationale

is that criminal acts done in furtherance of a conspiracy may

be sufficiently dependent upon the encouragement and

support of the group as a whole to warrant treating each

member as a casual agent to each act. Under this view, which

of the conspirators committed the substantive offence would

be less significant in determining the defendant’s liability than

the fact that the crime was performed as a part of a larger

division of labor to which the accused had also contributed his

efforts.

Regarding admissibility of evidence, loosened

standards prevail in a conspiracy trial. Contrary to the usual

rule, in conspiracy prosecutions a declaration by one

13

conspirator, made in furtherance of a conspiracy and during its

pendency, is admissible against each co-conspirator. Despite

the unreliability of hearsay evidence, it is admissible in

conspiracy prosecutions. Explaining this rule, Judge Hand

said:

“Such declarations are admitted upon no doctrine of the

law of evidence, but of the substantive law of crime.

When men enter into an agreement for an unlawful end,

they become ad hoc agents for one another, and have

made ‘a partnership in crime’. what one does pursuant

to their common purpose, all do, and as declarations

may be such acts, they are competent against all (Van

Riper v. United States 13 F.2d 961, 967, (2d Cir. 1926).”

Thus conspirators are liable on an agency theory for

statements of co-conspirators, just as they are for the overt

acts and crimes committed by their confreres.”

Our attention was also invited to the observations made in Yashpal

Mittal Vs. State of Punjab [1977 (4) SCC 540] at page 543. The

observations are to the following effect:-

“The offence of criminal conspiracy under Section 120A is a

distinct offence introduced for the first time in 1913 in Chapter

VA of the Penal Code. The very agreement, concert or league

is the ingredient of the offence. It is not necessary that all the

conspirators must know each and every detail of the

conspiracy as long as they are co-participators in the main

object of the conspiracy. There may be so many devices and

techniques adopted to achieve the common goal of the

conspiracy and there may be division of performances in the

chain of actions with one object to achieve the real end of

which every collaborator must be aware and in which each

one of them must be interested. There must be unity of object

or purpose but there may be plurality of means sometimes

even unknown to one another, amongst the conspiratOrs. In

achieving the goal several offences, may be committed by

some of the conspirators even unknown to the others. The

only relevant factor is that all means adopted and illegal acts

13

done must be and purported to be in furtherance of the object

of the conspiracy even though there may be sometimes

misfire or over-shooting by some of the conspirators. Even if

some steps are resorted to by one or two of the conspirators

without the knowledge of the others it will not affect the

culpability of those others when they are associated with the

object of the conspiracy. The significance of criminal

conspiracy under Section 120A is brought out pithily by this

Court in Major B. G. Darsay v. The State of Bombay: 1961

CriLJ 828 . thus:

The gist of the offences is an agreement to break the

law. The parties to such an agreement will be guilty of

criminal conspiracy, though the illegal act agreed to be

done has not been done. So too, it is not an ingredient

of the offence that all the parties should agree to dc a

single illegal act. It may comprise the commission of a

number of acts. under Section 43 of the Indian Penal

Code, an act would be illegal if it is an offence or if it is

prohibited by law. Under the first charge the accused

are charged with have conspired to do three categories

of illegal acts and the mere fact that all of them could

not be convicted separately in respect of each of the

offences has no relevancy in considering the question

whether the ‘- offence of conspiracy has been

committed. They ate all guilty of the offence of

conspiracy to do illegal acts, though for individual

offences all of them may not be liable.

We are in respectful agreement with the above

observations with regard to the offence of criminal conspiracy.

The main object of the criminal conspiracy in the first

charge is undoubtedly cheating by personation. The other

means adopted, inter alia, are preparation or causing to be

prepared spurious passports; forging or causing to be forged

entries and endorsements in that connection; and use of or

causing to be used forged passports as genuine in order to

facilitate travel of persons abroad. The final object of the

conspiracy in the first charge being the offence of cheating by

personation and we find, the other offence described therein

are steps, albeit, offences themselves, in aid of the ultimate

crime. The charge does not connote plurality of objects of the

13

conspiracy. That the appellant himself is not charged with the

ultimate offence, which is the object of the criminal conspiracy,

is beside the point in a charge under Section 120B IPC as long

as he is a party to the conspiracy with the end in view.

Whether the charges will be ultimately established against the

accused is a completely different matter within the domain of

the trial court.”

The learned Solicitor General also invited our attention to the

decision rendered in Ajay Agarwal Vs. Union of India & Ors. [1993 (3)

SCC 609], wherein the following observations were made in paragraphs 8

and 24:-

“8. …… In Chapter VA, conspiracy was brought on statute

by the Amendment Act, 1913 (8 of 1913). Section 120-A

of the I.P.C. defines ‘conspiracy’ to mean that when two

or more persons agree to do, or cause to be done an

illegal act, or an act which is not illegal by illegal means,

such an agreement is designated as “criminal

conspiracy. No agreement except an agreement to

commit an offence shall amount to a criminal

conspiracy, unless some act besides the agreement is

done by one or more parties to such agreement in

furtherance thereof. Section 120-B of the I.P.C.

prescribes punishment for criminal conspiracy. It is not

necessary that each conspirator must know all the

details of the scheme nor be a participant at every

stage. It is necessary that they should agree for design

or object of the conspiracy. Conspiracy is conceived as

having three elements: (1) agreement (2) between two

or more persons by whom the agreement is effected;

and (3) a criminal object, which may be either the

ultimate aim of the agreement, or may constitute the

means, or one of the means by which that aim is to be

accomplished. It is immaterial whether this is found in

the ultimate objects. The common law definition of

‘criminal conspiracy’ was stated first by Lord Denman in

Jones’ case (1832 B & AD 345) that an indictment for

conspiracy must “charge a conspiracy to do an unlawful

13

act by unlawful means” and was elaborated by Willies,

J. on behalf of the Judges while referring the question to

the House of Lords in Mulcahy v. Reg (1868) L.R. 3 H.L.

306 and the House of Lords in unanimous decision

reiterated in Quinn v. Leathem 1901 AC 495 as under:

`A conspiracy consists not merely in the intention

of two or more, but in the agreement of two or

more to do an unlawful act, or to do a lawful act

by unlawful means. So long as such a design

rests in intention only it is not indictable. When

two agree to carry it into effect, the very plot is an

act in itself, and the act of each of the parties,

promise against promise, actus contra actum,

capable of being enforced, if lawful, punishable of

for a criminal object or for the use of criminal

means. (emphasis supplied)’

24. A conspiracy thus, is a continuing offence and continues

to subsist and committed wherever one of the

conspirators does an act or series of acts. So long as its

performance continues, it is a continuing offence till it is

executed or rescinded or frustrated by choice or

necessity. A crime is complete as soon as the

agreement is made, but it is not a thing of the moment.

It does not end with the making of the agreement. It will

continue so long as there are two or more parties to it

intending to carry into effect the design. Its continuance

is a threat to the society against which it was aimed at

and would be dealt with as soon as that jurisdiction can

properly claim the power to do so. The conspiracy

designed or agreed abroad will have the same effect as

in India, when part of the acts, pursuant to the

agreement are agreed to be finalized or done,

attempted or even frustrated and vice versa.”

Further in Nazir Khan & Ors. Vs. State of Delhi [2003 (8) SCC

461], the Court observed as under:-

13

“16. In Halsbury’s Laws of England (vide 4th Ed. Vol. 11,

page 44, page 58), the English Law as to conspiracy

has been stated thus:

“Conspiracy consists in the agreement of two or

more persons to do an unlawful act, or to do a

lawful act by unlawful means. It is an indication

offence at common law, the punishment for which

is imprisonment or fine or both in the discretion of

the Court.

The essence of the offence of conspiracy is

the fact of combination by agreement. The

agreement may be express or implied, or in part

express and in part implied. The conspiracy

arises and the offence is committed as soon as

the agreement is made; and the offence

continues to be committed so long as the

combination persists, that is until the

conspiratorial agreement is terminated by

completion of its performance or by abandonment

or frustration or however, it may be. The actus

rues in a conspiracy is the agreement to execute

the illegal conduct, not the execution of it. It is not

enough that two or more persons pursued the

same unlawful object at the same time or in the

same place; it is necessary to show a meeting of

minds, a consensus to effect an unlawful

purpose. It is not, however, necessary that each

conspirator should have been in communication

with every other.”

17. There is no difference between the mode of proof of the

offence of conspiracy and that of any other offence, it

can be established by direct or circumstantial evidence.

(See: Bhagwan Swarup Lal Bishan Lal etc.etc. v. State

of Maharashtra AIR 1965 SC 682

18. Privacy and secrecy are more characteristics of a

conspiracy, than of a loud discussion in an elevated

place open to public view. Direct evidence in proof of a

conspiracy is seldom available, offence of conspiracy

can be proved by either direct or circumstantial

14

evidence. It is not always possible to give affirmative

evidence about the date of the formation of the criminal

conspiracy, about the persons who took part in the

formation of the conspiracy, about the object, which the

objectors set before themselves as the object of

conspiracy, and about the manner in which the object of

conspiracy is to be carried out, all this is necessarily a

matter of inference.

19. The provisions of Section 120A and 120B, IPC have

brought the law of conspiracy in India in line with the

English Law by making the overt act unessential when

the conspiracy is to commit any punishable offence. The

English Law on this matter is well settled. Russell on

crime (12 Ed.Vol. I, p.202) may be usefully noted-

“The gist of the offence of conspiracy then lies,

not in doing the act, or effecting the purpose for

which the conspiracy is formed, nor in attempting

to do them, nor in inciting others to do them, but

in the forming of the scheme or agreement

between the parties, agreement is essential. More

knowledge, or even discussion, of the plan is not,

per se, enough.”

Glanville Williams in the “Criminal Law” (Second

Ed. P. 382) states-

“The question arose in an lowa case, but it was

discussed in terms of conspiracy rather than of

accessoryship. D, who had a grievance against P,

told E that if he would whip P someone would pay

his fine. E replied that he did not want anyone to

pay his fine, that he had a grievance of his own

against P and that he would whip him at the first

opportunity. E whipped P. D was acquitted of

conspiracy because there was no agreement for

‘concert of action’, no agreement to ‘co-operate’.”

The learned Solicitor General also referred to the summing up by

Coleridge, J. in R. Vs. Murphy (ER) at page 508.

14

79. Ultimately, the learned Solicitor General relied on the celebrated

decision in State (NCT of Delhi) Vs. Navjot Sandhu [2005 (11) SCC

600]. On this basis, it was urged by the learned Solicitor General that the

circumstances which were found to have been established beyond doubt,

led only to one conclusion that the appellant was responsible for the

incident of shooting inside the Red Fort on the night of 22.12.2000, in

which three Army soldiers were killed. This was nothing but a well planned

conspiracy and the responsibility of this ghastly incident was taken up by

Lashkar-e-Toiba. This was undoubtedly a conspiracy, well planned,

alongwith some other militants including the deceased accused Abu

Shamal who was also killed in the exchange of fire with the police. For this

conspiracy, the appellant illegally entered India and he was receiving huge

amounts of money to make it possible for himself to execute his design. It

is for this purpose that he falsely created and forged number of

documents. The whole idea was to legitimize his stay in India for which he

got prepared a false ration card, a false license and also opened bank

accounts with the false addresses. He had taken adequate care to

conceal his real identity. He described himself as a trader and a resident

of Jammu, which was also a patent falsehood. He went on to the extent of

getting married allegedly on the basis of an advertisement. He also spent

huge amounts without there being any source of money and deposited

lakhs of rupees in some other bank accounts. It may be that those

14

persons, in whose accounts he deposited money, might have been

acquitted getting benefit of doubt regarding their complicity, but the fact

remains that the appellant had no explanation to offer. Similarly, barely 14

days prior to the incident, he got married to Rehmana Yusuf Farukhi,

another accused who was acquitted. It may be that Rehmana Yusuf

Farukhi also did not have any idea and, therefore, was granted the benefit

of doubt; however, that does not, in any manner, dilute the nefarious plans

on the part of the appellant. He collected highly sophisticated arms and

ammunition and some arms were proved to have been used in the attack

on the Red Fort. The attack on the soldiers staying in the Army Camp at

Red Fort was nothing but a war waged against the Government of India. It

was clear that there were more than one person. Therefore, it was nothing

but a well planned conspiracy, in which apart from the appellant, some

others were also involved.

80. The learned Solicitor General then urged that the appellant was

rightly convicted for the offences punishable under Sections 120-B, 121-A,

121, IPC, Section 120-B read with Section 302, IPC, Sections

468/471/474, IPC, Sections 186/353/120-B, IPC and Section 14 of the

Foreigners Act.

81. There was no argument addressed before us to the effect that there

was no conspiracy. The only argument advanced was that the appellant

14

alone could not have been convicted for the conspiracy, since all the other

accused were acquitted. We have already stated the principles which

have emerged from various decisions of this Court. Once the prosecution

proves that there was a meeting of minds between two persons to commit

a crime, there would be an emergence of conspiracy. The fact that barely

within minutes of the attack, the BBC correspondents in Srinagar and Delhi

were informed, proves that the attack was not a brainchild of a single

person. The information reached to BBC correspondent at Srinagar and

Delhi sufficiently proves that there was a definite plan and a conspiracy.

Again the role of other militants was very clear from the wireless message

intercepted at the instance of BSF. Unless there was a planning and

participation of more than one persons, all this could never have

happened. For the execution of the nefarious plans, the militants (more

than one in number) entered under the guise of watching Son et Lumiere

show and while doing so, they smuggled arms inside the Red Fort. It is

after the show taking the advantage of the darkness, they started shooting,

in which they first killed the Sentry and then the other two persons who

were the soldiers and then taking further advantage of the darkness, they

scaled over the wall and fled. All this had to be a pre-planned attack for

which the militants must have made a proper reconnaissance, must have

also found out the placements of Army barracks and the escape route from

the backside of the Red Fort. It was not a stray attack of some

14

desperados, which was undoubtedly an extremely well-planned attempt to

overawe the Government of India and also to wage war against the

Government of India. It has already been held in Kehar Singh Vs. State

(Delhi Admn.) [AIR 1988 SC 1883] that the evidence as to the

transmission of thoughts sharing the unlawful design would be sufficient for

establishing the conspiracy. Again there must have been some act in

pursuance of the agreement. The offence under Section 121 of conspiring

to wage a war is proved to the hilt against the appellant, for which he has

been rightly held guilty for the offence punishable under Sections 121 and

121-A, IPC. The appellant is also rightly held guilty for the offence

punishable under Section 120-B, IPC read with Section 302, IPC. In the

aforementioned decision of Navjot Singh Sandhu it has been held by this

Court:

“Thus the conspirator, even though he may not have

indulged in the actual criminal operations to execute the

conspiracy, becomes liable for the punishment

prescribed under Section 302, IPC. Either death

sentence or imprisonment for life is the punishment

prescribed under Section 302, IPC.”

In this view, we agree with the verdict of the trial Court as well as the

High Court.

82. No other point was argued before us at the instance of the defence.

That leaves us with the question of punishment. The trial Court awarded

14

the death sentence to the appellant Mohd. Arif @ Ashfaq for the offence

under Section 121 IPC for waging war against the Government of India.

Similarly, he was awarded death sentence for the offence under Section

120B read with Section 302, IPC for committing murder of Naik Ashok

Kumar, Uma Shankar and Abdullah Thakur inside the Red Fort on

22.12.2000. For the purpose of the sentences, the other convictions being

of minor nature are not relevant. On a reference having been made to it,

the High Court ultimately confirmed the death sentence. The High court

also concurred with the finding of the trial Court that this was a rarest of the

rare case. The High Court has observed that the counsel appearing for

him did not highlight any mitigating circumstance justifying the conversion

of death sentence to life imprisonment perhaps because the learned

counsel was conscious of the futility of the submission. The High Court

specifically found that accused had hatched a conspiracy to attack the

Indian Army stationed inside the national monument for protecting it from

any invasion by the terrorists and had executed also that conspiracy with

the help of his other associate militants and in that process they had killed

three army Jawans and more could also have lost their lives but for the

immediate retaliation by the members of the Quick Reaction Team of the

Army. In that view, the High Court concurred with the finding of this being

a rarest of the rare case. The question is whether we should give the

same verdict in respect of the death sentence.

14

83. This was, in our opinion, a unique case where Red Fort, a place of

paramount importance for every Indian heart was attacked where three

Indian soldiers lost their lives. This is a place with glorious history, a place

of great honour for every Indian, a place with which every Indian is

attached emotionally, and a place from where our first Prime Minister

delivered his speech on 15th August, 1947, the day when India broke the

shackles of foreign rule and became a free country. It has since then been

a tradition that every Hon’ble Prime Minister of this country delivers an

address to the nation on every 15th August to commemorate that great

event. This Fort was visualized and constructed by Mughal Emperor

Shahjahan who is known as “Shahjahan the builder”. It took nine years for

its completion. It was here that Shahjahan ascended the Throne on 18th

April, 1648 amidst recitation of sacred Aayates of Holy Quran and mantras

from Hindu scriptures. The great historical monument thereafter saw the

rule of number of Mughal Emperors including Aurangzeb. It also saw its

most unfortunate capture by Nadir Shah. It was in 1837, the last Mughal

Emperor Bahadurshah Zafar II took over the Throne. It must be

remembered that it was during the empire of Bahadurshah Zafar II that the

first war of Independence was fought. The Red Fort became the ultimate

goal during that war of Independence which broke out in the month of May,

1857. The Fort breathed free air for a brief period. But ultimately in the

month of September, 1857, it was captured by the British. Red Fort is not

14

just one of the several magnificent monuments that were built by the

Mughal emperors during their reign for nearly three centuries. It is not just

another place which people from within and outside the country visit to

have a glimpse of the massive walls on which the Fort stands or the

exquisite workmanship it displays. It is not simply a tourist destination in

the capital that draws thousands every year to peep and revel into the

glory of the times by gone. Its importance lies in the fact that it has for

centuries symbolised the seat of power in this country. It has symbolised

the supremacy of the Mughal and the British empires just as it symbolises

after independence the sovereignty of the world’s largest democratic

republic. It is a national symbol that evokes the feelings of nationalism

amongst the countrymen and reminds them of the sacrifices that the

freedom fighters made for the liberation of this country from foreign rule.

No wonder even after the fall of the fort to the British forces in the first war

of independence in 1857 and the shifting of the seat of power from the Red

Fort to the Calcutta and later to New Delhi, Pt. Jawahar Lal Nehru after his

historic “Tryst with Destiny” speech unfurled the tricolor from the ramparts

of the Red Fort on 15th August 1947. That singular event symbolised the

end of the British rule in this country and the birth of an independent India.

An event that is relived and re-acted every succeeding year since 1947,

when every incumbent Prime Minister addresses the nation from atop this

great and historic Fort reminding the countrymen of the importance of

14

freedom, the need for its preservation and the values of constitutional

democracy that guarantees the freedoms so very fundamental to the

preservation of the unity and integrity of this country. An attack on a

symbol that is so deeply entrenched in the national psyche was, therefore,

nothing but an attack on the very essence of the hard earned freedom and

liberty so very dear to the people of this country. An attack on a symbol

like Red Fort was an assault on the nation’s will and resolve to preserve its

integrity and sovereignty at all costs. It was a challenge not only to the

Army battalions stationed inside the monument but the entire nation. It was

a challenge to the very fabric of a secular constitutional democracy this

country has adopted and every thing that is good and dear to our

countrymen. It was a blatant, brazenfaced and audacious act aimed to

over awe the Government of India. It was meant to show that the enemy

could with impunity reach and destroy the very vitals of an institution so

dear to our fellow countrymen for what it signified for them. It is not for no

reason that whosoever comes to Delhi has a yearning to visit the Red Fort.

It is for these reasons that this place has become a place of honour for

Indians. No one can ever forget the glorious moments when the Indians

irrespective of their religions fought their first war of Independence and

shed their blood. It was, therefore, but natural for the foreigner enemies to

plan an attack on the army specially kept to guard this great monument.

This was not only an attack on Red Fort or the army stationed therein, this

14

was an arrogant assault on the self respect of this great nation. It was a

well thought out insult offered to question the sovereignty of this great

nation by foreign nationals. Therefore, this case becomes a rarest of rare

case. This was nothing but an undeclared war by some foreign

mercenaries like the present appellant and his other partner in conspiracy

Abu Shamal and some others who either got killed or escaped. In

conspiring to bring about such kind of attack and then carrying out their

nefarious activities in systematic manner to make an attack possible was

nothing but an attempt to question the sovereignty of India. Therefore,

even without any reference to any other case law, we held this case to be

the rarest of rare case. Similar sentiment was expressed by this Court in

State v. Navjot Singh Sandhu [2005 (11) SCC 600]. The Court

expressed its anguish in the following words.

“In the instant case, there can be no doubt that the most

appropriate punishment is death sentence. That is what

has been awarded by the trial Court and the High Court.

The present case, which has no parallel in the history of

Indian Republic, presents us in crystal clear terms, a

spectacle of rarest of rare cases. The very idea of

attacking and overpowering a sovereign democratic

institution by using powerful arms and explosives and

imperiling the safety of a multitude of peoples’

representatives, constitutional functionaries and officials

of Government of India and engaging into a combat with

security forces is a terrorist act of gravest severity. It is a

classic example of rarest of rare cases. This question

of attack on the army and the killing of three soldiers

sent shock waves of indignation throughout the country.

15

We have no doubt that the collective conscience of the

society can be satisfied by capital punishment alone.”

We agree with the sentiments expressed in Navjot Singh Sandhu’s

case (cited supra):

“The challenge to the unity, integrity and sovereignty of

India by these acts of terrorists and conspirators, can

only be compensated by giving the maximum

punishment to the person who is proved to be the

conspirator in this treacherous act.”

84. A conspiracy to attack the Indian Army unit stationed in Red Fort

and the consequent un-provoked attack cannot be described excepting as

waging war against India and there can be no question of compromising

on this issue. The trial Court has relied on number of other cases including

the case of Navjot Singh Sandhu (cited supra) as also the case of State

of Tamil Nadu v. Nalini [AIR 1999 SC 2640]. We do not want to burden

the judgment by quoting from all these cases. However, we must point out

that in Machhi Singh v. State of Punjab’s case [1983 (3) SCC 470] a

principle was culled out that when the collective conscience of the

community is so shocked, that it will expect the holders of the judicial

power centre to inflict death penalty irrespective of their personal opinion

as regards desirability or otherwise of retaining death penalty, same can

be awarded. The fourth test includes the crime of enormous proportion.

15

For instance when multiple murders say of all or almost all the members of

a family or a large number of persons of a particular caste, community or

locality are committed. Applying both the tests here we feel that this is a

case where the conscience of the community would get shocked and it

would definitely expect the death penalty for the appellant. Three persons

who had nothing to do with the conspirators were killed in this case.

Therefore, even Machhi Singh’s case (cited supra) would aptly apply.

Even in Bachan Singh v. State of Punjab [AIR 1980 SC 898] case, this

Court referred to the penal statutes of States in USA framed after Furman

v. Georgia (1972) 33 L Ed 2d 346: 408 US 238) in general and Clause

2(a),(b), (c) and (d) of the Indian Penal Code (Amendment) Bill duly

passed in 1978 by Rajya Sabha. Following aggravating circumstances

were suggested by the Court in that case as aggravating circumstances:-

“(a) If the murder has been committed after previous

planning and involves extreme brutality; or

(b) if the murder involves exceptional depravity; or

(c) if the murder is of a member of any of the armed

forces of the Union or of a member of any police

force or of any public servant and was committed-

(i) while such member or public servant was

on duty; or

(ii) in consequence of anything done or

attempted to be done by such member or

public servant in the lawful discharge of his

duty as such member or public servant

whether at the time of murder he was such

15

member or public servant, as the case may

be, or had ceased to be such member of

public servant; or

(d) if the murder is of a person who had acted in the

lawful discharge of his duty under S.43 of the

Code of Criminal Procedure, 1973, or who had

rendered assistance to a Magistrate or a police

officer demanding his aid or requiring his

assistance under S.37 and S.129 of the said

Code.”

The Court then observed that there could be no objection to the

acceptance of these indicators. The Court, however, preferred not to fetter

the judicial conscience by attempting to make an exhausting enumeration

one way or the other. The circumstance at “(c)” would be fully covering the

present case since the three soldiers who lost their lives were the

members of the armed forces and Abdullah one of them was actually doing

his Sentry duty though there is no evidence available about as to what duty

the other two were doing. But there is no reason to hold that their murder

was in any manner prompted by any provocation or action on their part.

This would be an additional circumstance according to us which would

justify the death sentence. During the whole debate the learned defence

counsel did not attempt to bring any mitigating circumstance. In fact, this

is a unique case where there is one most aggravating circumstance that it

was a direct attack on the unity, integrity and sovereignty of India by

foreigners. Thus, it was an attack on Mother India. This is apart from the

fact that as many as three persons had lost their lives. The conspirators

15

had no place in India. Appellant was a foreign national and had entered

India without any authorization or even justification. This is apart from the

fact that the appellant built up a conspiracy by practicing deceit and

committing various other offences in furtherance of the conspiracy to wage

war against India as also to commit murders by launching an unprovoked

attack on the soldiers of Indian Army. We, therefore, have no doubts that

death sentence was the only sentence in the peculiar circumstance of this

case. We, therefore, confirm the judgment of the trial Court and the High

Court convicting the accused and awarding death sentence for the

offences under Section 302, IPC. We also confirm all the other sentences

on all other counts and dismiss these appeals.

…………………………J.

[V.S. Sirpurkar]

…………………………J.

[T.S. Thakur]

August 10, 2011;

New Delhi.