High Court Kerala High Court

Soofiya Madani vs P.M. Varghese on 17 December, 2009

Kerala High Court
Soofiya Madani vs P.M. Varghese on 17 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7481 of 2009()


1. SOOFIYA MADANI, AGED 34,
                      ...  Petitioner

                        Vs



1. P.M. VARGHESE, ASSISTANT
                       ...       Respondent

2. S.I. OF POLICE, KALAMASSERY, REPRESENTED

3. STATE OF KERALA

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  :SRI.P.D.JOSEPH,PARTY-IN-PERSON

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :17/12/2009

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                       B.A. NO. 7481 OF 2009
             ------------------------------------------------------
           Dated this the 17th day of December, 2009


                                O R D E R

Soofia Madani, accused No. 10 in Crime No. 469 of 2005 of

Kalamasseri Police Station has filed this Bail Application under

Section 438 of the Code of Criminal Procedure for anticipatory bail.

2. The offences alleged against the accused are under

Sections 120-B, 121-A, 436, 364, 323 and 506 (ii) read with Section

34 of the Indian Penal Code, Section 4 of the PDPP Act and Section

27 of the Arms Act.

3. The prosecution case is that as a result of the criminal

conspiracy hatched by the accused to commit an offence, on

9.9.2005, some of the accused persons boarded a bus owned by the

Tamil Nadu Government Road Transport Corporation bearing

registration No. TN-01 N 6725 from the K.S.R.T.C. bus stand at

Ernakulam and some others followed on motor bikes and when the

bus reached in front of the Kalamassery Municipal office, the

accused persons hijacked the bus, threatening the driver under knife

B.A. NO. 7481 OF 2009

:: 2 ::

and gun point. There were 32 passengers in the bus. The bus was

taken to an isolated place near HMT colony. The passengers were

asked to come out of the bus with their belongings. Thereafter, the

accused set ablaze the bus by pouring diesel and petrol. The bus was

fully destroyed by fire. It is alleged that the offence was committed to

wage war against the Tamil Nadu Government on account of the

prolonged detention of Abdul Nasar Madani in Central Prison,

Coimbatore.

4. The investigation of the case was handled by several police

officers in succession. On 19.2.2009, charge sheet was filed before the

Court of the Judicial Magistrate of the First Class II, Aluva. Nine

persons were arrayed as accused in the case. It would appear that one

P.D.Joseph filed an application before the Court making an allegation

that the petitioner is involved in the offence. The investigating officer

made an enquiry. A report was filed in court for sanction for further

investigation in the case. As permitted by the court as per the order

dated 1.4.2009, further investigation is being conducted in the case.

B.A. NO. 7481 OF 2009

:: 3 ::

5.It is alleged that during investigation, sufficient materials were

collected to show that Soofia Madani is involved in the offence. It is

stated that some of the accused persons, namely, Abdu Rahim, Majeed

Parambai, Sabir and Tajuddin, had contacted her over phone before

and after the incident. It is also stated that in the statements given by

Tajuddin and Sherif under Section 164 of the Code of Criminal

Procedure before the learned Magistrate, there are indications that the

petitioner was actively involved in the criminal conspiracy and in

motivating the accused persons for executing the plan to commit the

offence. It is also alleged that Soofia Madani had made and received

several telephone calls to and from outside Kerala. The investigating

agency is making investigation about the connection, if any, of the

petitioner and the other accused persons with Lashker-e-Thoiba, a

banned terrorist organisation.

6. In the Bail Application, it is stated, inter alia, as follows: The

petitioner is a house wife residing at Ernakulam with her husband and

minor children. Her husband Abdul Nazar Madani is the Chairman of

the People’s Democratic Party. Abdul Nazar Madani had undergone

B.A. NO. 7481 OF 2009

:: 4 ::

detention in the Central Jail, Coimbatore for more than nine years, in

connection with the Coimbatore blast case. After trial, he was acquitted.

He was released from jail on the 1st of August 2007. After his release

from jail, he is closely associated with social and political activities in

Kerala. During the last election to the Kerala Legislative Assembly,

Madani was in jail. However, he supported the Left Democratic Front

which came into power. In the last election to the Parliament, he

“extended his support and actively participated in the election campaign

of the LDF. That resulted fury and threat from political opponents.”

7. It is also stated in the bail application that after completing the

investigation, charge was laid before the Court of the Judicial Magistrate

of the First Class, Aluva. However, further investigation under Section

173(8) of the Code of Criminal Procedure was ordered by the Court on

a petition filed by one P.V.Joseph. As part of further investigation,

Sri.Vinod Kumar I.P.S., the head of Anti Terrorist Squad and

Sri.P.M.Varghese, the Assistant Commissioner of Police, Thrikkakkara,

the chief of the investigation team, had questioned the petitioner in

detail. “The visual media had shown false news that the petitioner is

B.A. NO. 7481 OF 2009

:: 5 ::

having active involvement in the crime in recent time immediately after

the arrest of one Thadiyantavide Nazar, one of the accused in crime.”

Annexure I notice dated 7.12.2009 was served on the petitioner

directing her to appear before police on 10.12.2009. The petitioner is

staying along with her husband, who is undergoing treatment in an

Ayurvedic Hospital, Mukkam, Kozhikode. The petitioner cannot move

from the hospital leaving her husband alone. The petitioner apprehends

arrest. Any such “high handed and illegal arrest” may create an

impression that the petitioner is “associated with persons of notorious

criminal back ground and it may tarnish the image of the petitioner

among public.”

8. Now, it is admitted that the husband of the petitioner has

discontinued the treatment at the Ayurvedic Hospital at Mukkam and he

has moved to a place in Kollam District. There is no case that the

husband of the petitioner is continuing his treatment. Therefore, one of

the grounds on which the petitioner has sought for anticipatory bail is no

more available now.

B.A. NO. 7481 OF 2009

:: 6 ::

9. Learned senior counsel Sri.V.Chitambaresh submitted that the

petitioner is a pardanashin lady and, therefore, she cannot be

compelled to appear before the public. She cannot be, therefore,

arrested and detained. The petitioner could not point out any law

exempting a pardanashin lady from being proceeded against under the

criminal law of the land. There is no whisper in the Bail Application that

the petitioner is a pardanashin lady. I am not inclined to accept the

contention raised by the learned senior counsel appearing for the

petitioner.

10. The learned senior counsel also submitted that the petitioner

is a woman and she is suffering from several ailments. It is submitted

that there is a cyst in her ovary and, therefore, she does not have the

required health to withstand arrest and detention. Learned counsel

submitted that under sub-section (1) of Section 437 of the Code of

Criminal Procedure, the Court can release a person on bail if such

person is a woman or is sick or infirm. The counsel submitted, relying

on AIR 1977 SC 366 that the parameters under Section 437(1) can be

adopted while disposing of an application under Section 438 of the

B.A. NO. 7481 OF 2009

:: 7 ::

Code of Criminal Procedure. There is no case for the petitioner in the

Bail Application that she is suffering from any disease or ailment. After

the arguments were partly over, an application was filed by the

petitioner to receive some documents. I have perused Annexures A2 to

A5 produced along with Crl.M.A.No.6992 of 2009. These documents do

not establish that the petitioner is not having the required health to

withstand arrest and detention. That the petitioner is a woman, by itself,

may not be a sufficient ground to enable her to get the discretionary

relief under Section 438 of the Code of Criminal Procedure. If that

contention is accepted, all the women accused of non-bailable offence

should be granted anticipatory bail even though grave offences are

alleged against them. I am not inclined to accept the contention put

forward by the learned senior counsel in this regard.

B.A. NO. 7481 OF 2009

:: 8 ::

11. The contention that there is threat from the political

opponents of the husband of the petitioner, is also not relevant. The so

called political opponents of the husband of the petitioner are not in

power in the State now. On the other hand, the political parties to

whom, the petitioner states that her husband gave support, are in

power. Therefore, the ground stated by the petitioner is baseless.

12. Adv. Sri.V.Chitambaresh, learned senior counsel appearing

for the petitioner submitted that a third party has no locus standi in the

criminal adjudicatory process and, therefore, the order dated 1.4.2009

passed by the learned Magistrate granting sanction for further

investigation is illegal and void. Counsel says, if so, it cannot be said

that the petitioner is involved in the case as an accused. The counsel

submits that necessarily it has to be held that the petitioner cannot be

arrested in connection with the crime. The learned counsel relied on

the decision in Janatha Dal v. H.S.Chaudari ((1992) 4 SCC 305) and

State of Kerala v. Balakrishna Pillai (1993 (1) KLT 473) in support of the

contention.

B.A. NO. 7481 OF 2009

:: 9 ::

13. In Shaji v. State of Kerala (2003 (2) KLT 929), a Division

Bench of this Court, after considering all the relevant aspects relating to

further investigation under Section 173(8) of the Code of Criminal

Procedure, held thus:

“20. In the above circumstances, we arrive at the

following conclusions:

(1) When a final report is filed before the Magistrate

under S.173(2), the Court may accept the report

and either drop the proceedings or take cognizance

of the proceeding on the basis of the report;

(2) The court may disagree with the report. Even if the

final report states that no offence has been

committed, if the Magistrate feels that there are

sufficient grounds for proceeding further, he can

issue process and take cognizance of the offence;

(3) The Court may without accepting the report order

further investigation. Magistrate has no power to

direct the police to file a final report in a particular

form or report making some persons guilty. On the

basis of the further investigation, police is free to

B.A. NO. 7481 OF 2009

:: 10 ::

make the final report;

(4) By taking cognizance of the offence, adjudicatory

process of the court starts and normally

investigation stage ends except under S.173(8).

Therefore, ordinarily, after taking cognizance of the

offence, Court shall not suo motu order further

investigation unless circumstances warrant;

(5) If the complainant files a petition saying that real

culprits were not included in the final report or there

is lacuna in the investigation which will cause

failure of justice and if the Magistrate after

considering the matter comes to the prima facie

conclusion that proper investigation was not

conducted, he is not helpless, the Magistrate will

be free to order further investigation to avoid failure

of justice;

(6) S.173(8) gives power to the police to conduct

further investigation with permission from the

Magistrate even in a case where cognizance of the

offence has already been taken by the Magistrate.

The above provision gives express power to the

police for further investigation even after taking

cognizance of the offence;

B.A. NO. 7481 OF 2009

:: 11 ::

(7) S.173(8) puts no bar on the Magistrate to order

further investigation. If the Magistrate comes to the

conclusion that in the interest of justice a further

investigation is necessary, he can trigger the police

to exercise the power under S.173(8) as police has

power to conduct further investigation under S.173

(8) even after taking cognizance of the offence.

The Magistrate has got power to point out to the

police to exercise their duties under S.173(8) if on

the facts of the case, it is revealed that further

investigation is necessary. But, such powers can

be exercised sparingly only if the circumstances

warrant in the interest of justice;

(8) There is no provision in the code prohibiting or

fettering the power of the Magistrate from ordering

further investigation if the circumstances warrant to

prevent miscarriage of justice. It is the duty of the

Court to see that ultimate truth is revealed and no

innocent shall be punished and at the same time

real culprits shall not escape;

(9) When a Magistrate order further investigation, High

Court in its revisional power shall not interfere in

the same unless there is miscarriage of justice.”

B.A. NO. 7481 OF 2009

:: 12 ::

14. The petitioner has not challenged the order passed by the

learned Magistrate dated 1.4.2009 ordering further investigation of the

case. The petitioner cannot do so in a Bail Application filed under

Section 438 of the Code of Criminal Procedure. Therefore, I am of the

view that it is not necessary for me to consider the legality or otherwise

of the order dated 1.4.2009 passed by the learned Magistrate granting

sanction under Section 173(8) of the Code of Criminal Procedure for

further investigation.

15. The petitioner has critized the media for propagating “false

news”. I do not think the petitioner has substantiated this contention.

On the other hand, the recent events show that the media, visual and

print, have shown keen interest in bringing out the details of terrorist

activities which took place in the State for the last few years. The media

have also emphasised the need to take effective steps to combat

terrorism. I am of the view that the criticism made by the petitioner

against the media is baseless.

B.A. NO. 7481 OF 2009

:: 13 ::

16. The learned Director General of Prosecution submitted that

there are enough materials to come to the conclusion that the petitioner

is involved in the criminal conspiracy. The telephone call details of

Soofia Madani in her mobile phone No.9388820202 would show that

she had received several calls and she had made calls to telephone

Nos.9388153667 (of Abdu Rahim), 9388523425 (of Majeed Parambayi),

9447739872 (of Sabeer) and 9349267924 (of Thajudeen). Abdu Rahim

died in the encounter with the Security Force in Jammu and Kashmir

while he was trying to enter into Pakistan. Majeed Parambayi, Sabeer

and Thajudeen are accused persons in the present case. It is also

submitted that Nazir, who is now arrayed as accused No.1, had close

contact with Soofia Madani. Nazir is said to be the South Indian

Commander of Lashkar-e-Toiba, a terrorist outfit.

17. The learned Director General of Prosecution submitted that

the State will not tolerate terrorism or terrorist activities. The State is

committed to protect the interests of the general public. The learned

Director General of Prosecution submitted that whoever may be the

person involved in any terrorist activity, he or she would be appropriately

B.A. NO. 7481 OF 2009

:: 14 ::

dealt with by the State and the Police. The State is determined to curb

terrorism in the State of Kerala.

18. It is not in dispute that terrorist activities are alarmingly on the

increase in the State of Kerala. Nobody could say that these activities

originated only recently. It is stated that four Keralities died in an

encounter with the security forces in Kashmir, while those four persons

tried to cross the border. It is also stated that one of those persons was

involved in the present case as well. The present crime took place in

2005. That means at least in 2005, there were organised terrorist

activities in the State of Kerala. Terrorism is an evil. It is aimed at the

people at large. The presence or absence of a person at the spot of

terrorist attack alone determines whether he would become a victim or

not. The State is bound to protect the citizens from the evil of terrorism.

Narrow political considerations should be kept aside while dealing with

terrorism. No useful purpose would be served by resolving the dispute

as to which of the political parties was at fault. People may not be

interested in that. They are interested in their welfare and safety and

the prevalence of peace in the society. The people cannot be blamed if

B.A. NO. 7481 OF 2009

:: 15 ::

they think that all the political parties failed to show the required political

will in the matter of dealing with terrorist activities. The people could

arrive at the conclusion on the basis of the events which took place in

the State of Kerala during the last few years. Nobody can prevent the

thinking process of the common man. But the people’s voice is

reflected mainly through the political parties. If the political parties do

not show the required political will, the sufferers will be the people.

19. It is strange that the intellectuals in the State of Kerala are

keeping mum in respect of the terrorist activities in the State. They owe

a duty to the society to react and to change the mindset of the erring

people.

20. The people at large also should ask a question to

themselves. Do they have and do they exhibit the patriotic feelings to

the full extent in their words and needs ? If the people show their will

power in the matter of combating terrorism, it would, to a great extent,

solve the problem. Indulging in long discussions in not so important

local events, engaging in propagating separatist and narrow ideologies

B.A. NO. 7481 OF 2009

:: 16 ::

and at the same time not giving the required attention and importance to

the sovereignty and integrity as well as the safety and security of the

nation, would not do much good to the society.

21. Short term and long term measures are to be taken to

combat terrorism effectively. A concerted and whole hearted effort by

the people is required for that purpose. We have to think of the safety

and security of the people for the present and for the generations to

come. Patriotic feelings should be inculcated in the minds of the youth

and the students. It would also be appropriate to include in the

carriculum, the required material to achieve the object. Students should

come out of the educational institutions as proud Indian citizens.

22. People expect ,much from the police. The police personnel

should ask a question to themselves. Have they taken effective steps to

combat terrorism, uninfluenced by any consideration whatsoever? The

people would answer, if you ask. Let them say. I leave it at that.

23. Serious allegations are levelled against the petitioner.

B.A. NO. 7481 OF 2009

:: 17 ::

Waging war against the Government is punishable with imprisonment

for life or imprisonment by either description which may extent to ten

years. The facts and circumstances of the case would clearly show that

the burning of the bus was not the result of an agitation by a group of

people and due to some unforeseen events which took place in any

such agitation. The allegations would disclose that the act of setting fire

to the bus was accomplished as a result of pre-meditation and with the

active assistance and involvement of several persons located at

different parts of the State. The events which allegedly took place after

the incident would also disclose the seriousness of the offence. There

is prima facie evidence to indicate that terrorist activities took place and

the incident in the present case was the result of such terrorist activities.

A relief under Section 438 of the Code of Criminal Procedure is not

intended to protect the accused persons involved in such offences.

Section 438 of the Code of Criminal Procedure is not a refuge for the

offenders who indulge in grave and heinous crimes. The jurisdiction

under Section 438 of the Code of Criminal Procedure is discretionary.

An order for anticipatory bail cannot be claimed as a matter of right.

The jurisdiction under Section 438 cannot be exercised mechanically.

B.A. NO. 7481 OF 2009

:: 18 ::

Discretion should be exercised in a judicious manner and not as a

matter of course. The nature of the offence is a basic and relevant

consideration while dealing with an application for anticipatory bail. The

need for custodial interrogation is also a matter to be taken note of. In

the facts and circumstances of the case, I am of the view that custodial

interrogation of the petitioner would be required. If anticipatory bail is

granted to the petitioner, it would adversely affect the proper and

smooth investigation of the case. I am also of the view that the

petitioner is not entitled to the discretionary relief under Section 438 of

the Code of Criminal Procedure.

For the aforesaid reasons, the Bail Application is dismissed.

(K.T.SANKARAN)
Judge

ahz/