2019 INSC 0517 NON­REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO(s). 863­864  OF 2019 (Arising out of SLP(Crl.) No(s). 9783­9784 of 2018) STATE BY THE SUPERINTENDENT OF POLICE, NATIONAL INVESTIGATION AGENCY, KOCHI     …..APPELLANT(s) VERSUS SHAKUL HAMEED     …..RESPONDENT(s) J U D G M E N T Rastogi, J. Leave granted. 2. The   instant   appeals   have   been   filed   against   the   judgment dated   12 th   September,   2018   passed   by   the   High   Court   of Judicature   at   Madras   granting   bail   in   default   to   the   accused respondent   after   setting   aside   the   order   dated   12 th   December, 2017 and 18 th   January, 2018 passed by the Special Court(under National   Investigation   Agency   Act,   2008),   Chennai   holding   that the   detention   of   the   accused/respondent   for   a   further   period   of 1 90   days   was   not   in   compliance   of   Section   43D(2)(b)   of   the Unlawful   Activities(Prevention)   Act,   1967(hereinafter   being referred to as (“UAP Act, 1967”) 3. The   facts   giving   rise   to   these   appeals   insofar   as   they   are relevant for disposal are that as per the case of the prosecution, nine   named   persons   including   the   accused   respondent   were involved   in   a   criminal   conspiracy   and   they   formed   a   terrorist gang,   raised   funds   and   trained   some   personnel   and   facilitated their travel from India to Syria to join the Daesh or the so­called ISIS.     The   National   Investigating   Agency,   New   Delhi   registered   a case no. R.C. No. 03/2017/NIA/DLI on 26 th  January, 2017 under Sections 120B  IPC and Sections 17,18, 18­B, 20, 38, 39 and 40 of the UAP Act, 1967 against nine accused persons including the accused respondent(A­3).  4. An   allegation   against   accused   respondent(A­3)   was   that   he was   a   radicalized   youth   from   Chennai   who,   consequent   to   the criminal   conspiracy   had   attempted   to   join   ISIS/Daesh   in   Syria. However,   he   was   intercepted   by   the   Turkish   authorities   while attempting   to   cross   over   to   Syria   and   deported   to   India   from 2 Turkey on 29 th   August, 2015.   He was arrested and remanded to judicial   custody   on   18 th   September,   2017   as   he   is   alleged   to   be one of the conspirators. 5. As per his date of arrest, 90 days prior thereto was to expire on   16 th   December,   2017.     On   11 th   December,   2017,   the   Special Public   Prosecutor   filed   a   report   before   the   Special   Court, assigning   specific   reasons,   praying   for   the   extension   of   judicial detention   of   the   accused   respondent   for   a   further   period   of   90 days   to   enable   the   investigating   agency   to   complete   the investigation.     The   written   objections   were   filed   by   the   accused respondent   on   11 th   December,   2017.   The   Special   Court,   after affording   opportunity   of   hearing   to   the   respondent   accused   who appeared   through   his   counsel   and   taking   note   of   the   written submissions   opposing   the   request   made   by   the   Special   Public Prosecutor for judicial detention for a further period of 90 days as prayed for, after recording its satisfaction on the specific reasons assigned   by   the   Special   Public   Prosecutor,   granted   judicial detention for a further period of 90 days under Sections 43D(2)(b) of the UAP Act, 1967 vide its order dated 12 th  December, 2017.    3 6. At   the   same   time,   application   filed   by   the   accused respondent   for   bail   under   Section   167(2)   of   Code   of   Criminal Procedure, 1973 read with Section 43D of the UAP Act, 1967 was dismissed   vide   Order   dated   18 th   January,   2018   having   become infructuous.  7. Aggrieved   by   the   aforesaid   orders   dated   12 th   December, 2017   &   18 th   January,   2018,   the   accused   respondent(A­3)   filed appeal under Section 21 of the National Investigation Agency Act, 2008   before   the   High   Court.     The   High   Court   of   Madras,   on appraisal of the record, arrived at the conclusion that the specific reasons   which   have   been   assigned   by   the   Special   Public Prosecutor in his report seeking extension of time does not meet the   requirement   of  law   as  contemplated   under   Section   43D(2)(b) of   the   UAP   Act,   1967   and   accordingly   set   aside   the   order   of   the Special Court dated 12 th  December, 2017 and 18 th  January, 2018 and   in   consequence   thereof,   granted   statutory   bail   in   default   to the   respondent   accused   under   its   Order   dated   12 th   September, 2018 which is a subject matter of challenge in appeals before us. 4 8. As informed to this Court, that (A­1) Haja Fakkurudeen has been   absconding   but   charge­sheet   has   been   filed   against   all   the accused   persons   and   Khaja   Moideen   @   Abdullah   Muthalif(A­2) was   arrested   on   15 th   September,   2017   and   bail   was   granted   to him  on  23 rd   January, 2019 and Ansar  Meeran(A­4) was arrested on   12 th   February,   2018   and   bail   was   granted   to   him   on   19 th November,   2018   and   the   case   is   pending   for   framing   of   charge under   Section   228   of   Code   of   Criminal   Procedure,   1973.     The case against A­5 to A­7 has been closed by NIA.  9. Learned   counsel   for   the   appellant   submits   that   Paras   8   to 12   of   the   report   of   Special   Public   Prosecutor   indicate   specific reasons   like   need   for   further   NIA   custody   of   the   accused   as envisaged   in   Section   43D(2)   of   the   UAP   Act,   1967,   to   verify   the facts revealed through experts and for unravelling the conspiracy in   the   case   for   the   detention   of   the   accused   respondent   for   a further period of 90 days and once the satisfaction was recorded by   the   learned   Judge   of   Special   Court   meeting   out   the requirements   envisaged   under   Section   43D(2)(b)   of   the   UAP   Act, 1967, such satisfaction recorded after perusal of the record could not   have   been   overturned   by   the   High   Court   unless   very   strong 5 reasons were forthcoming, which has not been pointed out under the impugned judgment.    10. Per   contra,   while   supporting   the   order   of   the   High   Court, learned   counsel   for   the   respondent   submits   that   though   the reasons   have   been   assigned   by   the   Special   Public   Prosecutor   in his   report   which   may   be   relevant   for   further   investigation,   but was   not   relevant   to   justify   further   detention   of   the   accused respondent   for   a   further   period   of   90   days   and   that   being   the mandate of law as envisaged in Section 43D(2)(b) of the UAP Act, 1967, no error was committed by the High Court in setting aside the order of the Special Court under the impugned judgment. 11. Learned   counsel   for   the   respondent   in   alternate   further submits that the detention of the accused respondent might have been necessary  at the relevant point of time for further progress of  the  investigation  but the  fact situation  has  later  changed and the   co­accused   persons   who   are   similarly   situated(A­2)   &   (A­4) have been granted bail on 23 rd  January, 2019 and 19 th  November, 2018 on merits by the competent Court of jurisdiction after filing of   the   charge­sheet   and   in   either   of   the   order   of   bail   granted   to 6 the   accused   nos.   2   and   4,   prosecution   has   not   filed   any application for cancellation. The present accused respondent(A­3) is   also   on   bail   may   be  in   compliance  of  the   impugned   judgment and   when   it   is   not   the   case   of   the   appellant   that   after   statutory bail was granted to him in compliance of the impugned judgment dated   12 th   September,   2018,   he   has   committed   any   breach   or violated the conditions of the bail granted to him.  At least, in the given facts and circumstances, even if there is some merit in the submission   made   by   the   appellant,   at   least   the   bail   which   was granted   to   the   accused   respondent   in   the   changed circumstances, may not be interfered with by this Court. 12. It   is   not   disputed   that   in   the   instant   cases,   the   accused respondent(A­3) was arrested on 18 th  September, 2017 and initial period   of   90   days   from   the   date   of   arrest   was   to   expire   on   16 th December,   2017   and   prior   thereto   on   11 th   December,   2017,   the report was submitted by  the Special Public Prosecutor  assigning specific reasons for seeking  detention of the accused respondent for   a   further   period   of   90   days   under   Section   43D(2)(b)   of   UAP Act,   1967   and   after   a   copy   of   application   was   supplied   to   the accused   respondent,   he   filed   his   written   objections   through 7 counsel and after affording opportunity of hearing to the parties, the Special Court, after recording its satisfaction, in reference to the   specific   reasons   assigned   for   detention   of   the   accused respondent   beyond   a   period   of   90   days   allowed   the   application filed   by   the   Special   Public   Prosecutor   vide   its   order   dated   12 th December, 2017. 13. The extract of the report submitted by the Public Prosecutor indicating   the   progress   of   the   investigation   and   the   specific reasons   required   for   detention   of   the   accused   respondent   for   a further period of 90 days as envisaged under Section 43D of the UAP Act are stated as under:­ 8. It   is   further   submitted   that   the   investigation   is continued   the   facts   disclosed   by   the  accused   while   on custody needs further verification and in progress.  The electronic gadgets seized at the instance of the accused needs   to   be   forensically   analysed.     In   this   regard   the electronic gadgets seized from  accused were forwarded to   C­DAC,   Thiruvananthapuram,   through   this   Hon’ble Court,   needs   to   be   analysed   by   the   experts   of   C­DAC, Thiruvananthapuram   and   report   yet   to   be   received. The accused persons may be required for further police custody   from   judicial   custody   for   the   purpose   of investigation   as   envisaged   in   Section   43D(2)(b)   of   UAP Act,   1967   to   verify   any   facts   being   obtained   from   the forensic expert. 9. It is further submitted that investigation against the absconding   accused   Haja   Fakkurudeen(A­1),   who   had joined the activities of ISIS in Syria, and other accused named in the FIR are in progress.  The travel details of the   accused   are   being   verified   through   Immigration 8 authorities   to   confirm   the   complicity   of   the   accused tour  and travels  to Syria  and  other  places.   A  number of witnesses acquainted with facts of the case are yet to be   examined   and   the   investigation   period   beyond   90 days   if   not   expended,   it   may   cause   serious   prejudice and   enlarging   accused   Khaja   Mohideen   (A­2)   and Shakul Hameed (A­3) on bail at this stage may hamper the investigation also. 10. It   is   submitted   that   the   NIA   is   conducting investigation   abroad,   on   the   role   of   accused   and associates operating  from  abroad in this case.   In this regard   requests   have   been   send   to   the   Republic   of Singapore   under   Mutual   Legal   Assistance Treaty(MLAT)   between   Republic   of   India   and   the Republic of Singapore and the reply on certain aspects are   yet   to   be   received   from   the   requested   country. Further,   the   process   of   sending   request   to   the   United States of America(USA) under Mutual Legal Assistance Treaty(MLAT) between Republic of India and USA to get the   details   of   social   media   accounts   and communications between accused and their associates in India and abroad is under progress. 11. It is further submitted that the NIA has taken steps   to   unravel   the   larger   conspiracy   including   the clandestine   terror   activities   of   the   accused,   their association   with   other   terrorist   organizations,   their possible locations in India and abroad and the sources of   funding   etc.     Besides,   requisitions   were   sent   to   the concerned service providers to get the CDR’s of all the mobile   phones   recovered   and   the   other   numbers   used by   the   accused   with   a   view   to   analyse   the   same   for establishing   the   linkages   between   the   absconding accused   and   field   verification   needs   to   be   done.     The names accused in the FIR is yet to be secured and the involvements   of   those   persons   have   also   been investigated   and   investigation   is   in   crucial   stage   and therefore it is not possible to complete the investigation within   the   said   period   of   ninety   days.     Therefore,   as indicated   the   progress   of   the   investigation   and   the specific reasons above for the detention of the accused beyond   the   said   period   of   ninety   days   extend   the   said period   up   to   one   hundred   and   eighty   days   for   the purpose of investigation. 12. It is further submitted that the investigation is proceeding   in   the   right   direction.     Since   the   accused 9 are   hard   core   ISIS   ideologists,   detailed   further interrogation is inevitable to collect more evidence and for unravelling the larger conspiracy behind the crime. There   may   be   imminent   threat   to   the   security   of   the nation   if   the   accused   are   not   interrogated   in   detail, more   evidence   is   not   collected   and   detailed investigation   is   not   done   to   identify   and   secure   other members of the group.”  14. Before   we   proceed   to   examine   the   question   raised   in   the instant   appeal   any   further,   it   may   be   apposite   to   take   note   of Section 43D(2)(b) of the UAP Act, 1967:­ “43D. Modified   application   of   certain   provisions   of   the Code. (1) ­ ­ ­ xxx (2) Section   167   of   the   Code   shall   apply   in   relation   to  a case   involving   an   offence   punishable   under   this   Act subject to the modification that in sub­section (2),­ (a) the   references   to   “fifteen   days”,   “ninety days”   and   “sixty   days”,   wherever   they occur,   shall   be   construed   as   references   to “thirty   days”,   “ninety   days”   and   “ninety days” respectively; and (b) after   the   proviso,   the   following   provisos shall be inserted, namely: ­                   Provided   further   that   if   it   is   not   possible   to complete   the   investigation   within   the   said   period   of ninety   days,   the   Court   may   if   it   is   satisfied   with   the report of the Public  Prosecutor  indicating  the  progress of   the   investigation   and   the   specific   reasons   for   the detention   of   the   accused   beyond   the   said   period   of ninety days, extend the said period up to one hundred and eighty days:        Provided also that if the police officer making the investigation under this Act, requests, for the purposes of   investigation,   for   police   custody   from   judicial 10 custody  of any person in judicial custody, he shall file an   affidavit   stating   the   reasons   for   doing   so   and   shall also   explain   the   delay,   if   any,   for   requesting   such police custody.” 15. The necessary ingredients of the proviso to Section 43D(2)(b) of the UAP Act, 1967 has to be fulfilled for its proper application. These are as under:­ A. It   has   not   been   possible   to   complete   the   investigation within the period of 90 days. B. A report to be submitted by the Public Prosecutor. C. Said report indicating the progress of investigation and the specific reasons for detention of the accused beyond the period of 90 days. D. Satisfaction of the Court in respect of the report of the Public Prosecutor. 16. The   scope   of   Section   43D(2)(b)   of   UAP   Act,   1967   has   been recently examined by a three Judge Bench of this Court in  State of   Maharashtra   Vs.   Surendra   Pundlik   Gadling   &   Ors.   2019 SCC Online SC 188 and has not detained us any further. 17. Taking   note   of   the   specific   reasons   which   have   been assigned  by  the  Special  Public  Prosecutor  in  his  report  of  which reference has been made(supra), we are satisfied that the specific 11 reasons assigned by the Public Prosecutor fulfil the mandate and requirement   of   Section   43D(2)(b)   of   the   UAP   Act,   1967   and   that was   considered   by   the   learned   Judge   of   the   Special   Court   in detail,   who   after   recording   its   satisfaction,   granted   detention   to the accused for a further period of 90 days under its Order dated 12 th  December, 2017.   18. We cannot be oblivious of the changed circumstances which has   been   brought   to   our   notice   regarding   the   present   FIR   dated 26 th   January,  2017.     Charge­sheet  has  been  filed  against  all  the four   accused   persons(A­1   to   A­4)   including   the   accused respondent(A­3) on 13 th   March, 2018 and the accused no. 2 and accused   no.   4   are   on   bail   from   23 rd   January,   2019   and   19 th November, 2018 and the matter is pending for framing of charge and   it   is   not   the   case   of   the   appellant   that   the   present   accused respondent   after   being   enlarged   on   bail   in   compliance   of   the impugned   judgment   dated   12 th   September,   2018   has   committed any breach or violated the conditions of grant of bail.   19. To  conclude, we are not  in  agreement  with the  conclusions arrived   at   by   the   High   Court   in   the   impugned   judgment   dated 12 12 th   September,   2018   but   taking   note   of   the   later   developments and   the   supporting   facts   brought   to   our   notice,   we   are   not inclined to interfere with the final relief to the extent of granting default   bail   to   the   accused   respondent   in   the   circumstances   of the case on hand.  However, it may be open for the prosecution to apply for cancellation of bail, if any exigency arises in future.  We consider   it   further   to   direct   the   learned   Presiding   Officer   of   the Special Court, NIA, to expedite and conclude the trial on or before March,   2020.     Compliance   report   be   sent   to   the   Registry   of   this Court. 20. Consequently,   the   appeals   are   disposed   of   in   the   above terms.   …………………………J. (A.M. KHANWILKAR) …………………………J. (AJAY RASTOGI) NEW DELHI May 07, 2019 13