1   REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION MISCELLANEOUS APPLICATION NO. 528 OF 2020 IN SPECIAL LEAVE PETITION (CRIMINAL) NO. 7053 OF 2013 Gali Janardhan Reddy       ..Appellant (S) Versus The State of Andhra Pradesh       ..Respondent (S) WITH  DIARY NO. 11949 OF 2021 Gali Janardhan Reddy       ..Appellant (S) Versus The State of Andhra Pradesh       ..Respondent (S) O R D E R M. R. Shah, J. 1. Present application  has been preferred by  the applicant   2   –   original   accused   for   an   appropriate   order   of modification   of   condition   No. (c)   of   the   order   dated 28.01.2015   passed   by   this   Court   in   Special   Leave Petition (Cri.) No.7053/2013 to the extent permitting the applicant   to   enter,   stay   and   function   in   the   Districts   of Bellary in Karnataka and District of Ananthapuram and Cuddapah in Andhra Pradesh.  2. The   applicant   herein   is   the   accused   in   RC   17(A)/2009­ CBI­HYD dated 07.12.2009 as amended on 05.09.2011, for   the   offences   under   Sections   120(B),   420,   379,   409, 468, 411, 427 and 447 of the Indian Penal Code, 1860, section   2   of   the   Indian   Forest   Act,   1927,   Rule   21   read with   Rules   4(1),   4(1)(A)   and   23   of   the   Mines   and Minerals (Development and Regulation) Act, 1957. That, the   applicant   –   accused   was   arrested   by   the   CBI   on 05.09.2011. Prior to coming to this Court, the applicant – accused approached the learned trial Court as well as the   High   Court   for   the   grant   of   regular   bail   on   number of occasions. The said request of the applicant – accused was rejected  inter alia  on the ground that grant of bail to the   applicant   –   accused   may   impede   fair   and uninfluenced   investigation.   That,   when   the   applicant   – accused   lastly   approached   the   High   Court   in   the   year 2013   by   way   of   filing   Criminal   Petition   No.3632/2013, vide judgment and order dated 20.06.2013 , considering the   gravity   of   the   allegations   leveled   against   the   3   applicant   –   accused,   his   influential   status   and   the   CBI indicated a reasonable apprehension that the accused is likely   to   influence   the   investigation   if   enlarged   on   bail, the   High   Court   rejected   the   bail   application.   The applicant approached this Court by way of Special Leave Petition   (Cri.)   No.7053/2013.   By   an   order   dated 20.01.2015,   the   order   which   is   sought   to   be   now modified,   this   Court   had   released   the   applicant   on   bail subject to following conditions: “ a) He   shall   surrender   his   passport,   if   not already   surrendered,   to   the   learned   Principal Special   Judge   for   CBI   Cases,   Hyderabad.   If   he has   already   surrendered   his   passport   before the   learned   Principal   Special   Judge,   that   fact should also be supported by an affidavit; b) He   shall   not   leave   the   country   without the   leave   of   the   learned   Principal   Special Judge; c) He shall not visit the Districts of Bellary in   Karnataka   and   District   of   Ananthapuram and Cuddapah in Andhra Pradesh; d) He shall cooperate with the Court in the smooth   process   of   trial   and   its   early   4   conclusion; e) He   shall   not   directly   or   indirectly   make any   inducement,   threat   or   promise   to   any person acquainted with the facts of the case so as   to   dissuade   such   person   from   disclosing such   facts   to   the   Court   or   to   tamper   with   the evidence; f) He   shall   remain   present   before   the learned   Principal   Special   Judge   on   the   dates fixed   for   hearing   of   the   case   without   fail.   If   he requires   to   remain   absent,   he   shall   take   prior permission   of   the   learned   Principal   Special Judge   and   in   case   of   unavoidable circumstances   for   remaining   absent,   he   shall immediately appropriately intimate the learned Principal   Special   Judge   and   also   to   the Superintendent,   CBI   and   request   that   he   may be   permitted   to   be   present   through   the counsel. g) Insofar   as   the   surety   amount   is concerned,   the   petitioner   shall   execute   a   bond with   two   solvent   sureties,   in   a   sum   of Rs.10,00,000/­ (Rupees Ten lakhs only) each.   5   h) If,   for   any   reason   the   petitioner   fails   to comply   with   all   the   conditions   as   stipulated above,   the   respondents   are   at   liberty   to approach this Court for modification / recall of the order granting bail to the petitioner. 10. The   grant   of   bail   to   the   petitioner   shall   be subject to any other cases that are pending against the   petitioner,   wherein   the   petitioner   is   yet   to   be granted bail by the appropriate court(s).”  3. Present application  has been preferred by  the applicant –   accused   to   modify   and/or   delete   condition   No. (c) reproduced   hereinabove   and   thereby   permit   him   to enter,   stay   and   function   in   the   Districts   of   Ballery   in Karnataka   and   District   of   Ananthapuram   and Cuddapah in Andhra Pradesh. 4. At   this   stage   it   is   required   to   be   noted   that   in   the   year 2016   a   similar   request   was   made   to   delete   the conditions that were imposed while granting bail. By an order   dated   01.07.2016,   this   Court   dismissed   the   said application, however, directed the trial Court to make an endeavour   to   complete   the   trial   expeditiously.   That, thereafter,   one   another   application   was   made   being Criminal   Miscellaneous   Petition   No.6534/2017   for modification   of   the   condition   imposed   while   granting   6   bail  which  came  to be rejected  by  this Court vide order dated   09.05.2017.   That,   thereafter,   the   present application   has   been   preferred.   By   an   order   dated 19.08.2021, this Court while adjourning the application to   third   week   of   November,   2021,   has   modified   and substituted the condition No. (c)  as under:  “ (c) As   and   when   the   petitioner   proposes   to visit   any   of   the   following   districts,   being District   Ballery   in   Karnataka   and Ananthapuram   and   Cuddapah   in   Andhra Pradesh, he shall give prior intimation to the Superintendent   of   Police   of   the   concerned district of the date when he proposes to go to the   district   and   further   he   shall   also   give prior   intimation   to   the   concerned Superintendent   of   Police   of   the   date   of   his departure from the said district.” Condition   No.(h)   imposed   in   the   order dated 20.01.2015 is reiterated.”   This   Court   has   also   observed   that   the   trial   Court shall   make   endeavour   to   proceed   with   the   trial expeditiously. 5. Thereafter, the present application is notified before the Bench for further hearing.    7   6. Ms.   Meenakshi   Arora,   learned   Senior   Advocate   has appeared   on   behalf   of   the   applicant   –   accused   and   Ms. Madhavi Divan, learned ASG has appeared on behalf of the respondent – CBI.  7. Ms.   Meenakshi   Arora,   learned   Senior   Advocate appearing   for   the   applicant   has   vehemently   submitted that   after   the   initial   order   was   passed   by   this   Court   in the year 2015 granting bail on the conditions mentioned in the said order, the applicant has visited Bellary on 8 to   9   occasions   pursuant   to   the   permissions   granted   by this Court and during  the said visits, the applicant has never   violated   any   of   the   conditions   imposed   by   this Court in the bail order. It is submitted that in past more than   6   to   7   years   since   the   bail   has   been   granted,   the applicant   has   not   violated   any   of   the   conditions   as imposed. It is submitted that the trial has not proceeded further for which the applicant is not at all responsible. It   is   submitted   that   the   delay   in   the   trial   is   not attributable   to   the   applicant.   It   is,   therefore,   requested to modify the condition No. (c)  as mentioned in the order dated   20.01.2015   and   permit   the   applicant   to   enter, stay   and   function   in   the   Districts   of   Bellary   in Karnataka   and   District   of   Ananthapuram   and Cuddapah in Andhra Pradesh.  7.1 In the alternative it is prayed to continue modification of condition   No. (c)   as   per   the   order   passed   by   this   Court   8   on 19.08.2021.  8. Present   application   is   vehemently   opposed   by   Ms. Madhavi Divan, learned ASG. It is vehemently submitted that   CBI   has   strong   apprehension   that   if   the   condition No. (c)   so   imposed   by   this   Court   in   the   order   dated 20.01.2015   is   modified   and/or   substituted,   the applicant   may   influence   the   witnesses   which   may ultimately   affect   the   trial   and   the   judicial   process.   It   is submitted that in past, attempts were made to influence even the Judicial Officers which is already on record. It is   submitted   that   despite   the   orders   passed   by   this Court, the trial is not proceeding because of the conduct on   the   part   of   the   accused   persons   by   filing   one   after another discharge applications.  9. Ms.   Madhavi   Divan,   learned   ASG   has   submitted   that therefore   in   case   condition   No. (c)   of   the   order   dated 20.01.2015 is modified, there would be serious threat to the   witnesses   because   of   the   power   and   influence   that the applicant is having. It is submitted that still as and when   there   is   any   emergency   the   applicant   may   still move   this   Court   for   appropriate   permission   which   may be   considered   on   case   to   case   basis   and   therefore,   to that   extent,   the   interest   of   the   applicant   can   be   taken care of.    9   10. In   response,   Ms.   Meenakshi   Arora,   learned   Senior Advocate   in   the   alternative   has   submitted   that   as   the daughter  of  the  applicant has recently   delivered  a child at   Bengaluru   and   now   she   is   at   Bellary,   the   applicant may be permitted to visit and stay at Bellary atleast for a period of four weeks to be with his daughter.  11. On the aforesaid alternative prayer, Ms. Madhavi Divan, learned ASG has pointed out that in fact the daughter of the   applicant had delivered the child at Bengaluru and she was never at Bellary. It is submitted that only after present   application   was   heard   by   this   Court   on 29.09.2022, in the evening the daughter of the applicant is   shifted   to   Bellary.   Therefore,   it   is   prayed   to   consider the aforesaid conduct on the part of the applicant.  12. We   have   heard   Ms.   Meenakshi   Arora,   learned   Senior Advocate   appearing   for   the   applicant   and   Ms.   Madhavi Divan,   learned   ASG   appearing   on   behalf   of   the   CBI   at length.   We   have   considered   the   submissions   made   on behalf of the respective parties. We have considered the material on record.  13. The applicant is facing the trial for very serious offences punishable   under   Sections   120(B),   420,   379,   409,   468, 411,   427   and   447   of   the   Indian   Penal   Code,   1860, section   2   of   the   Indian   Forest   Act,   1927,   Rule   21   read with   Rules   4(1),   4(1)(A)   and   23   of   the   Mines   and   10   Minerals   (Development   and   Regulation)   Act,   1957.   The investigation   was   carried   out   by   the   CBI.   Most   of   the witnesses are from  Bellary  in  Karnataka and District of Ananthapuram   and   Cuddapah   in   Andhra   Pradesh. Taking  into  consideration  the apprehension on the part of the CBI that if the applicant is allowed to enter, stay and function in the Districts of Bellary in Karnataka and District   of   Ananthapuram   and   Cuddapah   in   Andhra Pradesh   and   that   there   are   all   possibilities   of   applicant influencing   and/or   tampering   with   the   witnesses,   this Court   while   granting   bail   imposed   condition   No. (c) restraining the applicant from entering into the Districts of   Bellary   in   Karnataka   and   District   of   Ananthapuram and   Cuddapah   in   Andhra   Pradesh.   In   past,   the apprehensions   are   proved   to   be   true   and   even   the judicial officers were influenced / tried to be influenced. There is a serious apprehension on the part of the CBI / investigating   agency   that   if   condition   No. (c)   is   relaxed and/or   modified   and/or   substituted,   there   would   be threat   to   the   witnesses   because   of   the   power   and influence   that   the   applicant   is   having.   It   is   very unfortunate that even after a period of 11 years of filing the FIR and despite the observations made by this Court directing   the   trial   to   be   expedited,   the   trial   has   not begun. From the material on record, it appears that the trial has not begun on the ground that the accused / co­ accused   are   filing   the   applications   for   discharge   one   11   after another, due to which the trial has not begun. In a case like this, it is always in the larger interest that the trial is concluded at the earliest. Early conclusion of the trial would enhance the faith of people in justice delivery system.   The   trial   must   come   to   its   logical   end   at   the earliest. Any attempt on the part of the accused to delay the   trial   of   serious   offences   is   to   be   dealt   with   iron hands.   More   the   delay,   more   the   possibilities   of influencing   the   witnesses.   Therefore,   we   are   of   the opinion   that   as   despite   the   observations   made   by   this Court directing to expedite the trial, as the trial has not begun, now, a direction is to be issued to the trial Court to begin the trial on day to day basis and once the trial begins   the   applicant   –   accused   may   be   restrained   from entering   into   the   Districts   of   Bellary   in   Karnataka   and District   of   Ananthapuram   and   Cuddapah   in   Andhra Pradesh looking to the strong apprehension on the part of the CBI recorded hereinabove.  14. In   view   of   the   above   and   for   the   reasons   stated   above, we   dispose   of   /   dismiss   the   present   application   for modification   /   substitution   of   condition   No. (c)   in   the order dated 28.01.2015 passed by this Court in Special Leave Petition (Cri.) No. 7053/2013. However, we direct as under:  (1) Learned   trial   Court   /   Special   Court   is   hereby directed   to   conduct   the   trial   on   day   to   day   basis   12   from   09.11.2022.   We   direct   the   learned   Special Court   to   conclude   the   trial   within   a   period   of   six months from 09.11.2022 without fail; (2) That   the   prosecution   may   examine   first,   the witnesses from Bellary in Karnataka and District of Ananthapuram   and   Cuddapah   in   Andhra   Pradesh as   far   as   possible.   It   will   be   the   duty   of   the investigating   agency   to   keep   all   the   witnesses present   for   the   purpose   of   their   depositions   / examination in chief; (3) All   the   accused   are   hereby   directed   to   cooperate the learned Special Court in conclusion of the trial at   the   earliest   and   within   the   period   stipulated hereinabove   and   any   attempt   on   the   part   of   the accused   to   delay   the   trial   shall   be   viewed   very seriously; (4) As it is reported that the daughter of the applicant has   delivered   a   child   recently   and   now   she   is   at Bellary,   the   applicant   is   permitted   to   stay   at Bellary   upto   06.11.2022.   It   is   specifically   directed that   the   applicant   shall   move   out   of   Bellary   and remain out of Bellary in Karnataka and Districts of Ananthapuram   and   Cuddapah   in   Andhra   Pradesh from 07.11.2022 till the trial is concluded.   13   15. With   the   aforesaid   directions,   present   application   shall stand   disposed   of.   Registry   is   directed   to   send   the present order to the learned Special Court forthwith.  ………………………………… J.      (M. R. SHAH) ………………………………… J. (KRISHNA MURARI) NEW DELHI,  OCTOBER 10, 2022