2021 INSC 0045 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 98 of 2021 [Arising out of Special Leave Petition (Crl.) No. 11616 of 2019] Union of India ..... Appellant (s)                                        VERSUS K.A. Najeeb ..... Respondent (s) ORDER Surya Kant, J: Leave Granted. 2. The   present   appeal   has   been   preferred   by   the   Union   of   India through the National Investigation Agency (in short, “NIA”) against an order   dated   23.07.2019   of   the   High   Court   of   Kerala   at   Ernakulam, whereby   bail   was   granted   to   the   respondent   for   an   offence   under Sections 143, 147, 148, 120­B, 341, 427, 323, 324, 326, 506(H), 201, 202,   153A,   212,   307,   149   of   the   Indian   Penal   Code,   1860   (“IPC”), Section 3 of the Explosive Substances Act, 1908 and Sections 16, 18, 18­B,   19   and   20   of   the   Unlawful   Activities   (Prevention)   Act,   1967 (“UAPA”). Page  |  1 F ACTS 3. The   prosecution   case   in   brief   is   that   one   Professor   TJ   Joseph while   framing   the   Malayalam  question   paper   for   the  second   semester B.Com.   examination   at   the   Newman   College,   Thodupuzha,   had included   a   question   which   was   considered   objectionable   against   a particular   religion   by   certain   sections   of   society.   The   respondent   in association   with   other   members   of   the   Popular   Front   of   India   (PFI), decided to avenge this purported act of blasphemy. On 04.07.2010 at about   8AM,   a   group   of   people   with   a   common   object,   attacked   the victim­professor   while   he   was   returning   home   with   his   mother   and sister after attending Sunday mass at a local Church. Over the course of   the   attack,   members   of   the   PFI   forcefully   intercepted   the   victim’s car,   restrained   him   and   chopped­off   his   right   palm   with   choppers, knives,   and   a   small   axe.   Country­made   bombs   were   also   hurled   at bystanders   to   create   panic   and   terror   in   their   minds   and   to   prevent them   from   coming   to   the   aid   of   the   victim.   An   FIR   was   consequently lodged   against   the   attackers   by   the   victim­professor’s   wife   under Sections 143, 147, 148, 120­B, 341, 427, 323, 324, 326, 506(H), 307, 149 of IPC; and Section 3 of Explosive Substances Act.  4. It   emerged   over   the   course   of   investigation   that   the   attack   was part   of   a   larger   conspiracy   involving   meticulous   pre­planning, numerous failed attempts and use of dangerous weapons. Accordingly, Page  |  2 several   dozen   persons   including   the   present   respondent   were arraigned by the police. It was alleged that the respondent was one of the main conspirators and the provisions contained in Sections 153A, 201,   202,   212   of   IPC,   along   with   Section   16,   18,   18­B,   19   and   20   of the UAPA were also thus invoked against him. However, owing to him being untraceable, the respondent was declared an absconder and his trial was split up from the rest of his co­conspirators. The co­accused of   the   respondent   were   tried   and   most   of   them   were   found   guilty   by the Special Court, NIA vide order dated 30.04.2015 and were awarded cumulative   sentence   ranging   between   two   and   eight­years’   rigorous imprisonment.  5. The   respondent   could   be   arrested   on   10.04.2015   only   and   a chargesheet  was   re­filed   by   the   National   Investigation   Agency   against him,   pursuant   to   which   the   respondent   is   now   facing   trial.   The respondent approached the Special Court and the High Court for bail as   many   as   six   times   between   2015   and   2019,   seeking   leniency   on grounds   of   his   limited   role   in   the   offence   and   claiming   parity   with other co­accused who had been enlarged on bail or acquitted. Save for the   impugned   order,   bail   was   declined   to   the   respondent,   observing that   prima   facie   he   had   prior   knowledge   of   the   offence,   had   assisted and   facilitated   the   attack,   arranged   vehicle   and   SIM   cards,   himself waited   near   the   place   of   occurrence,   transported   the   perpetrators, Page  |  3 sheltered,   and   medically   assisted   them   afterwards.   The   Courts   were, therefore, of the view that the bar against grant of bail under Section 43­D (5) of the UAPA was attracted.   6. The  respondent again  approached  the High  Court in  May, 2019 for the third time, questioning the Special  Court’s order  denying bail. The High Court through the impugned order, released the respondent on   bail   noting   that   the   trial   was   yet   to   begin   though   the   respondent had been in custody for four years. Placing emphasis on the mandate for   an   expeditious   trial   under   the   National   Investigation   Agency   Act, 2008, the High Court held that the undertrial­respondent could not be kept in custody for too long when the trial was not likely to commence in the near future, for not doing so would cause serious prejudice and suffering  to   him.  The  operation  of  the   aforementioned  bail  order   was, however, stayed by this Court. Resultantly, the respondent has spent nearly five years and five months in judicial custody.  C ONTENTIONS 7. Learned   Additional   Solicitor   General,   for   the   appellant,   argued that   the   High   Court   erred   in   granting   bail   without   adverting   to   the statutory rigours of Section 43­D(5) of UAPA. Relying upon   judgment in  National Investigation Agency v. Zahoor Ahmad Shah Watali 1 , it   was   highlighted   that   bail   proceedings   under   the   special   enactment were distinct and the Courts are duty­bound to refuse bail where the 1 (2019) 5 SCC 1. Page  |  4 suspect   is   prima   facie   believed   to   be   guilty.   It   was   further   contended that in numerous prior rounds before the Special Court and the High Court,   there   emerged   enough   reasons   to   believe   that   the   respondent was,   prima facie,   guilty of the accusations made against him. The fact that the respondent had absconded for years was pressed into aid as legitimate   apprehension   of   his   not   returning   if   set   free.   As   regard   to the   early   conclusion   of   trial,   NIA   has   filed   an   additional   affidavit suggesting  to  examine  276 witnesses and  at the same  time expecting to   conduct   the   trial   on   a   day­to­day   basis   and   complete   it   within around a year.  8. Learned   Senior   Counsel   appearing   for   the   respondent,   on   the other   hand,   highlighted   that   many   of   the   co­accused   had   been acquitted,   and   although   a   few   had   been   convicted   as   well,   but   those convicts   had   also   been   awarded   a   sentence   of   not   more   than   eight years. Given how the respondent has already suffered incarceration of almost   five­and­a­half   years   without   the   trial   having   even   started,   it would   violate   his   Constitutional   liberty   and   rights   to   have   him   serve most   of   his   sentence   without   any   adjudication   of   guilt   by   a   judicial authority. He urged that once the High Court had exercised discretion to   grant  bail,  the  same  ought  not  to  be  interfered  with  except  in   rare circumstances. Relying upon  Shaheen Welfare Association v. Union Page  |  5 of   India 2   and   Hussain   v.   Union   of   India, 3   it   was   argued   that   such protracted incarceration violates the respondent’s right to speedy trial and   access   to   justice;   in   which   case,   Constitutional   Courts   could exercise   their   powers   to   grant   bail,   regardless   of   limitations   specified under special enactments. A NALYSIS 9. It   must   be   emphasised   at   the   outset   that   there   is   a   vivid distinction   between   the   parameters   to   be   applied   while   considering   a bail application, vis­à­vis those applicable while deciding a petition for its cancellation. In   Puran v. Rambilas 4 ,   it was re­iterated that at the time of deciding an application for bail, it would be necessary to record reasons,   albeit   without   evaluating   the   evidence   on   merits.   In   turn, Puran   (supra)   cited   Gurcharan   Singh   v.   State   (Delhi   Admn.) 5 ; wherein this Court observed that bail once granted by the trial Court, could   be   cancelled   by   the   same   Court   only   in   case   of   new circumstances/evidence,   failing   which,   it   would   be   necessary   to approach the Higher Court exercising appellate jurisdiction.  10. In   State   of   Bihar   v.   Rajballav   Prasad 6 ,   this   Court   ruled   that deference must be given to the discretion exercised by Superior Courts 2  (1996) 2 SCC 616. 3  (2017) 5 SCC 702. 4  (2001) 6 SCC 338. 5  (1978) 1 SCC 118. 6    (2017) 2 SCC 178. Page  |  6 in matters of bail, save for exceptional circumstances. The afore­cited decision holds as follows: “14.   We may observe at the outset that we are conscious of the limitations   which   bind   us   while   entertaining   a   plea   against grant   of   bail   by   the   lower   court,   that   too,   which   is   a   superior court like High Court.  It is expected that once the discretion is exercised by the High Court on relevant considerations and   bail   is   granted,   this   Court   would   normally   not interfere   with   such   a   discretion,   unless   it   is   found   that the   discretion   itself   is   exercised   on   extraneous considerations and/or the relevant factors which need to be taken into account while exercising such a discretion are ignored or bypassed.     ...   There have to be very cogent and   overwhelming   circumstances   that   are   necessary   to interfere   with   the   discretion   in   granting   the   bail.   These material   considerations   are   also   spelled   out   in   the aforesaid   judgments   viz.   whether   the   accused   would   be readily available for his trial and whether he is likely to abuse   the  discretion   granted   in   his   favour  by   tampering with the evidence.  …” (emphasis supplied) 11. It   is   a   fact   that   the   High   Court   in   the   instant   case   has   not determined   the   likelihood   of   the   respondent   being   guilty   or   not,   or whether rigours of Section 43­D(5) of UAPA are alien to him. The High Court instead appears to have exercised its power to grant bail owing to   the   long   period   of   incarceration   and   the   unlikelihood   of   the   trial being completed anytime in the near future. The reasons assigned by Page  |  7 the   High   Court   are   apparently   traceable   back   to   Article   21   of   our Constitution,   of   course   without   addressing   the   statutory   embargo created by Section 43­D (5) of UAPA.  12. The High Court’s view draws support from a batch of decisions of this   Court,   including   in   Shaheen   Welfare   Association   (supra) , laying   down   that   gross   delay   in   disposal   of   such   cases   would   justify the   invocation   of   Article   21   of   the   Constitution   and   consequential necessity to release the undertrial on bail. It would be useful to quote the following observations from the cited case:  “10.   Bearing   in   mind   the   nature   of   the   crime   and   the   need   to protect   the   society   and   the   nation,   TADA   has   prescribed   in Section   20(8)   stringent   provisions   for   granting   bail.   Such stringent   provisions   can   be   justified   looking   to   the nature   of   the   crime,   as   was   held   in   Kartar   Singh case   [(1994)   3   SCC   569   :   1994   SCC   (Cri)   899]   ,   on   the presumption that the trial of the accused will take place without   undue   delay.   No   one   can   justify   gross   delay   in disposal   of   cases   when   undertrials   perforce   remain   in jail,   giving   rise   to   possible   situations   that   may   justify invocation of Article 21 .” (emphasis supplied) 13. Even   in   the   case   of   special   legislations   like   the   Terrorist   and Disruptive Activities (Prevention) Act, 1987 or the Narcotic Drugs and Psychotropic Substances Act, 1985 (“NDPS”) which too have somewhat rigorous conditions for grant of bail, this Court in   Paramjit Singh v. Page  |  8 State (NCT of Delhi) 7 , Babba alias Shankar Raghuman Rohida v. State   of   Maharashtra 8   and   Umarmia   alias   Mamumia   v.   State   of Gujarat 9   enlarged the accused on bail when they had been in jail for an extended period of time with little possibility of early completion of trial. The constitutionality of harsh conditions for bail in such special enactments,   has   thus   been   primarily   justified   on   the   touchstone   of speedy trials to ensure the protection of innocent civilians.  14. We   may   also   refer   to   the   orders   enlarging   similarly­situated accused   under   the   UAPA   passed   by   this   Court   in   Angela   Harish Sontakke   v.   State   of   Maharashtra 10 .   That   was   also   a   case   under Sections   10,   13,   17,   18,   18A,   18B,   20,   21,   38,   39   and   40(2)   of   the UAPA.   This   Court   in   its   earnest   effort   to   draw   balance   between   the seriousness of the charges with the period of custody suffered and the likely period within which the trial could be expected to be completed took note of the five years’ incarceration and over 200 witnesses left to be   examined,   and   thus   granted   bail   to   the   accused   notwithstanding Section   43­D(5)   of   UAPA.   Similarly,   in   Sagar   Tatyaram   Gorkhe   v. State   of   Maharashtra 11 ,   an   accused   under   the   UAPA   was   enlarged for   he   had   been   in   jail   for   four   years   and   there   were   over   147 7 (1999) 9 SCC 252. 8 (2005) 11 SCC 569. 9 (2017) 2 SCC 731. 10   SLP (Crl.) No. 6888 of 2015, Order dated 04.05.2016. 11  SLP (Crl.) No. 7947 of 2015, Order dated 03.01.2017. Page  |  9 witnesses still unexamined.  15. The facts of the instant case are more egregious than these two above­cited   instances.   Not   only   has   the   respondent   been   in   jail   for much   more   than   five   years,   but   there   are   276   witnesses   left   to   be examined.   Charges   have   been   framed   only   on   27.11.2020.     Still further,   two   opportunities   were   given   to   the   appellant­NIA   who   has shown   no   inclination   to   screen   its   endless   list   of   witnesses.   It   also deserves   mention   that   of   the   thirteen   co­accused   who   have   been convicted, none have been given a sentence of more than eight years’ rigorous imprisonment. It can therefore be legitimately expected that if found   guilty,   the   respondent   too   would   receive   a   sentence   within   the same   ballpark.   Given   that   two­third   of   such   incarceration   is   already complete, it appears  that the respondent has already  paid heavily for his acts of fleeing from justice.  16. This Court has clarified in numerous judgments that the liberty guaranteed   by   Part   III   of   the   Constitution   would   cover   within   its protective  ambit not only  due  procedure  and  fairness  but also access to   justice   and   a   speedy   trial.   In   Supreme   Court   Legal   Aid Committee Representing Undertrial Prisoners v. Union of India 12 , it   was   held   that   undertrials   cannot   indefinitely   be   detained   pending trial.   Ideally,   no   person   ought   to   suffer   adverse   consequences   of   his acts unless the same is established before a neutral arbiter. However, 12 (1994) 6 SCC 731, ¶ 15. Page  |  10 owing to the practicalities of real life where to secure an effective trial and to ameliorate the risk to society in case a potential criminal is left at   large   pending   trial,   Courts   are   tasked   with   deciding   whether   an individual ought to be released pending trial or not. Once it is obvious that a timely trial would not be possible and the accused has suffered incarceration for a significant period of time, Courts would   ordinarily be obligated to enlarge them on bail. 17. As   regard   to   the   judgment   in   NIA   v.   Zahoor   Ahmad   Shah Watali   (supra),   cited   by   learned   ASG,   we   find   that   it   dealt   with   an entirely   different  factual   matrix.   In   that  case,   the   High   Court  had   re­ appreciated   the   entire   evidence   on   record   to   overturn   the   Special Court’s  conclusion of their  being a   prima  facie   case  of conviction  and concomitant   rejection   of   bail.   The   High   Court   had   practically conducted   a   mini­trial   and   determined   admissibility   of   certain evidences, which exceeded the limited scope of a bail petition. This not only   was   beyond   the   statutory   mandate   of   a   prima   facie   assessment under Section 43­D(5), but it was premature and possibly would have prejudiced   the   trial   itself.   It   was   in   these   circumstances   that   this Court intervened and cancelled the bail.  18. It   is   thus   clear   to   us   that   the   presence   of   statutory   restrictions like   Section   43­D   (5)   of   UAPA   per­se   does   not   oust   the   ability   of Constitutional Courts to grant bail on grounds of violation of Part III of Page  |  11 the Constitution. Indeed, both the restrictions under a Statue as well as   the   powers   exercisable   under   Constitutional   Jurisdiction   can   be well   harmonised.   Whereas   at   commencement   of   proceedings,   Courts are   expected   to   appreciate   the   legislative   policy   against   grant   of   bail but   the   rigours   of   such   provisions   will   melt   down   where   there   is   no likelihood   of   trial   being   completed   within   a   reasonable   time   and   the period of incarceration already undergone has exceeded a substantial part   of   the   prescribed   sentence.   Such   an   approach   would   safeguard against   the   possibility   of   provisions   like   Section   43­D   (5)   of   UAPA being used as the sole metric for denial of bail or for wholesale breach of constitutional right to speedy trial.  19. Adverting to the case at hand, we are conscious of the fact that the   charges   levelled   against   the   respondent   are   grave   and   a   serious threat   to   societal   harmony.     Had   it   been   a   case   at   the   threshold,   we would have outrightly turned down the respondent’s prayer.  However, keeping in mind the length of the period spent by him in custody and the   unlikelihood   of   the   trial   being   completed   anytime   soon,   the   High Court   appears   to   have   been   left   with   no   other   option   except   to   grant bail.   An   attempt   has   been   made   to   strike   a   balance   between   the appellant’s   right   to   lead   evidence   of   its   choice   and   establish   the charges beyond any doubt and simultaneously the respondent’s rights guaranteed   under   Part   III   of   our   Constitution   have   been   well Page  |  12 protected.  20. Yet   another   reason   which   persuades   us   to   enlarge   the Respondent   on   bail   is   that   Section   43­D(5)   of   the   UAPA   is comparatively  less stringent than  Section 37 of the  NDPS. Unlike the NDPS   where   the   competent   Court   needs   to   be   satisfied   that   prima facie   the   accused   is   not   guilty   and   that   he   is   unlikely   to   commit another offence while on bail; there is no such pre­condition under the UAPA.   Instead,   Section   43­D   (5)   of   UAPA   merely   provides   another possible ground for the competent Court to refuse bail, in addition to the well­settled considerations like gravity of the offence, possibility of tampering   with   evidence,   influencing   the   witnesses   or   chance   of   the accused evading the trial by absconsion etc.  C ONCLUSION 21. In  light of  the above  discussion,  we  are not inclined  to  interfere with the impugned order. However, we feel that besides the conditions to   be   imposed   by   the   trial   Court   while   releasing   the   respondent,   it would   serve   the   best   interest   of   justice   and   the   society­at­large   to impose some additional conditions that the respondent shall mark his presence   every   week   on   Monday   at   10AM   at   the   local   police   station and inform in writing that he is not involved in any  other new crime. The   respondent   shall   also   refrain   from   participating   in   any   activity which  might enrage  communal  sentiments. In  case  the  respondent  is Page  |  13 found to have violated any of his bail conditions or attempted to have tampered the evidence, influence witnesses, or hamper the trial in any other way, then the Special Court shall be at liberty to cancel his bail forthwith. The appeal is accordingly dismissed subject to above­ stated directions.  …………………………….. J. (N.V. RAMANA) …………………………… J. (SURYA KANT) …………………………...J. (ANIRUDDHA BOSE) NEW DELHI DATED : 01.02.2021     Page  |  14