/2023 INSC 0291/ 1 NON­REPORTABLE  IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 1153  OF 2023 (Arising out of Special Leave Petition (Crl.) No.10160 of 2021) Yedala Subba Rao & Anr.              …Appellants versus Union of India              ...Respondent J  U  D  G  M  E  N  T ABHAY S. OKA, J . 1. Leave granted.   FACTUAL ASPECTS 2. The appellants are accused nos.46 and 47 in FIR No. 65 of 2018 registered   on   23 rd   September   2018   at   Dumbriguda   Police   Station, District   Vishakhapatnam,   in   Andhra   Pradesh.   The   appellants,   along with   other   co­accused,   are   being   prosecuted   for   the   offences punishable   under   Section   120B   read   with   Section   302   of   the   Indian Penal   Code,   Sections   18,   19,   20   and   39   of   the   Unlawful   Activities 2 (Prevention)  Act, 1967 (for  short  ‘the  UAPA’).   The appellants are also charged   with   offences   punishable   under   Sections   4   and   5   of   the Explosives Substances Act, 1908 (for short ‘the Explosives Act’). 3. The   incident   is   of   23 rd   September   2018.     At   about   12:10   hours, Shri Kidari Sarveswara Rao, a member of the Legislative Assembly and whip of the Telugu Desam Party in Legislative Assembly and one Shri Siveri   Soma,   a   former   MLA   belonging   to   Telugu   Desam   Party,   were killed   near   the   village   Livitiputtu,   Pothangi   Panchayat   within   the jurisdiction   of   Dumbriguda   Police   Station   at   Visakhapatnam.     This incident took place when both of them were proceeding to village Sarai to   attend   a   function.   The   allegation   is   that   45   accused   persons   who belonged   to   the   Communist   Party   of   India   (Maoist),   a   terrorist organisation   notified   in   the   first   schedule   of   the   UAPA,   stopped   the convoy of vehicles of the aforesaid two leaders. The accused compelled them   to   get   out   of   their   cars.     Both   of   them   were   taken   towards   Y­ Junction.     Thereafter,   the   MLA   was   taken   to   the   left­hand   side   of   Y­ Junction   and   the   Ex­MLA   was   taken   to   the   right­hand   side   of   Y­ Junction.   Both of them were killed by three gunshots.   The Personal Secretary   of the  deceased sitting   MLA lodged FIR on the same day  in which he named 45 accused.  Earlier, investigation was carried out by a   Special   Investigation   Team,   which   was   subsequently   transferred   to 3 the   National   Investigation   Agency   (NIA).   The   case   was   registered   by NIA   as   RC­02/2018   NIA/HYD   on   6 th   December   2018.   The   appellants were  arrested  on  13 th   October   2018.   A  chargesheet  was  filed  against them   on   10 th   April   2019.     It   appears   from   the   said   chargesheet   that there   are   79   accused   though   initially   there   were   85   accused.   About 144   witnesses   have   been   named   in   the   charge   sheet   so   far.     The charge has not yet been framed.  Some of the accused are absconding. The appellants have been in custody for the last four years and seven months.  SUBMISSIONS 4. Shri   Colin   Gonsalves,   the   learned   senior   counsel   appearing   for the   appellants,   has   taken   us   through   the   relevant   portions   of   the charge sheet filed against the present appellants.  He pointed out that the   recovery   of   landmine   is   shown   at   the   instance   of   appellant   no.1­ accused   no.46,   which   on   the   face   of   it,   is   highly   suspicious.     He pointed   out   that   there   is   no   recovery   shown   at   the   instance   of   the accused   no.47.     He   pointed   out   that   the   second   allegation   against accused no.46 is that the call details record of accused nos.46, 47 and 84 show that they were always in touch with each other which shows that   they   were   partners   in   the   criminal   conspiracy.     He   pointed   out that   accused   no.84   has   been   granted   bail   by   the   High   Court.   He 4 pointed   out   that   another   allegation   against   accused   no.46   is   that   he purchased huge quantity of medicines worth Rs.8,000/­ which were to be handed over to a Maoist sent by accused no.84.  He submitted that there   is   no   material   against   both   the   accused   to   show   that   they provided   shelter   and   logistic   support   to   the   Maoists   as   well   as   co­ accused and that they  planted landmines.   He pointed out that there is no evidence to show that the alleged landmines had any connection with   the   offence   of   killing   the   aforesaid   two   leaders.   He   would, therefore,   submit   that   there   is   no   prima   facie   evidence   of   the involvement   of   the   two   appellants   in   the   offence.     He   relied   upon   a decision of this Court in the case of   Union of India v.  K.A. Najeeb 1 . He   submitted   that   even   charges   have   not   been   framed.     Some   of   the accused   are   absconding.     Considering   the   fact   that   there   are   144 prosecution   witnesses,   the   trial   is   going   to   take   years   and   therefore, continuing incarceration of the appellants will amount to a violation of their rights under Article 21 of the Constitution.  5. Shri   K.M.   Nataraj,   learned   ASG   appearing   for   the   respondent, pointed out the Memorandum dated 13 th   October 2018 under Section 27   of   the   Indian   Evidence   Act,   1872   (for   short   ‘the   Evidence   Act’), which   shows  that   a   steel   can   weighing   about  10   kg   containing  bolts, nuts   and   filled   with   explosive   material   and   connected   to   a   detonator 1 (2021) 3 SCC 713 5 through a wire was recovered at the instance of accused no.46 near a kaccha   road   near   village   Sarai   where   the   deceased   political   leaders were to visit.  He also pointed out that the landmine was planted with the   object   of   killing   the   said   two   leaders.     He   pointed   out   that   the disclosure   statement   made   by   accused   no.46   on   16 th   January   2019 shows   that   he   purchased   a   huge   quantity   of   medicines   worth Rs.8,000/­ and handed them over to a Maoist. He pointed out that the appellants­accused used different SIMs standing in the names of third parties   to   remain   in   touch   with   the   co­accused.   As   regards   accused no.   47,   he   submitted   that   the   disclosure   statement   of   13 th   October 2018   records   that   both   the   appellants   dug   a   pit   near   a   kaccha   road leading   to   Sarai   village   and   planted   a   landmine   therein.   He   also pointed out that the accused nos.46 and 47 were constantly in touch with   each   other   on   cell   phones   for   18   days   prior   to   the   incident   and thereafter,   the   cell   phone   of   accused   no.47   was   switched   off.     Shri Nataraj further urged that both accused nos.46 and 47 are involved in the   offence   and   there   is   a   strong   prima   facie   material   against   them. He, therefore, submitted that in view of the proviso to sub­section (5) of Section 43D of UAPA, the appellants are disentitled to bail as there is   material   on   record   to   believe   that   the   accusations   against   the appellants are  prima facie  true.   6 OUR VIEW 6. We   have   given   careful   consideration   to   the   submissions.     We have   perused   the   material   against   the   appellants   in   the   context   of stringent   provisions   for   the   grant   of   bail   incorporated   under   the proviso   to  sub­section   (5)  of   Section   43D  of   UAPA.     We  have   perused the   chargesheet   filed   against   the   appellants.     The   allegation   against the   first   appellant­accused   no.46   is   that   he   provided   shelter   and logistic   support   to   Maoists   and   co­accused   for   facilitating   the   offence of murder of the two leaders.  The second allegation is that the present appellants   planted   landmines   near   the   village   where   the   programme was   to   be   held.     It   is   further   alleged   that   appellant   no.1   ­   accused no.46 was in constant touch with accused no.84, who in turn was in touch   with   the   Maoists.     It   is   further   alleged   that   the   cell   phone   call record   shows   that   the   appellants   were   in   touch   with   each   other immediately   after   the   incident.   The   accused   no.46   purchased   huge quantity  of  medicines  and  handed  over  the  same  to  a  Maoist  sent  by accused no.84.   7. The   allegation   against   accused   no.47   is   that   he   had   association with accused no.46.  He was found in possession of certain pamphlets and   literature   of   the   terrorist   organisation   –   CPI   (Maoist).     Another allegation is that accused no.47 had given shelter to Communist party workers. 7 8. One   of   the   allegations   in   the   chargesheet   is   that   the   present appellants were in touch with each other for about 17­18 days before the   incident.     Moreover,   they   were   regularly   conversing   with   accused no.84,   who   in   turn   was   communicating   with   the   workers   of   the   CPI (Maoist) Party.   9. We   may   note   here   that   by   the   judgment   and   order   dated   15 th December   2020   passed   by   a   Division   Bench   of   Andhra   Pradesh   High Court in Crl. Appeal No.229 of 2020, accused no.84 has been granted bail.  We have perused the judgment, which is produced along with IA No.21015   of   2022.     In   the   said   judgment,   the   High   Court   has considered   the   CDR   records   of   the   telephonic   conversation   between accused   no.46   and   accused   no.84.     In   paragraph   9,   the   High   Court observed that accused no.46 was an Ex­Sarpanch of the village where accused  no.84   was  teaching   in   a  government   school   and  therefore,  it was   natural   that   being   an   Ex­Sarpanch,   people   were   constantly approaching   him.     The   calls   were   exchanged   between   these   two accused   on   the   date   of   the   offence   and   after   the   offence.     The   High Court observed that when an offence of such a nature happened in the vicinity,   it   is   not   unusual   that   accused   no.46,   who   was   an   Ex­ Sarpanch,   would   receive   calls   from   many   persons   immediately   after the commission of the offence.   The High Court further observed that 8 there   was   an   allegation   that   medicines   worth   Rs.8,000/­   were purchased   at   the   instance   of   the   accused   no.84   which   were   handed over   at   his   instance   to   one   Kiran,   who   was   also   a   Maoist.     The   High Court observed that in the chargesheet filed against accused no.46, it was   noted   that   the   said   Kiran   was   arrested   on   18 th   September   2018 and   was   in   custody   on   the   date   of   the   offence.   Therefore,   the   High Court   opined   that   accused   no.84   was   prima   facie   not   involved   in   the offence and, at the highest, was guilty of an offence punishable under Section 202 of IPC.  10. The   grant   of   bail   by   the   High   Court   to   accused   no.84   is   very relevant   in   this   case   as   in   paragraph   17.19   of   the   chargesheet   filed against the present appellants, the allegation is that call detail records of   accused   nos.46,47   and   84   show   that   they   were   exchanging   calls which indicates that they are the parties to the conspiracy. 11. As   regards   the   allegation   of   purchase   of   medicines   worth Rs.8,000/­   by   accused   no.46,   the   prosecution   has   relied   upon   a Disclosure Memo dated 16 th   January  2019.   In the  Disclosure Memo, it   is   alleged   that   accused   no.46   disclosed   that   one   Kiran   approached him   in July  2018 to  help him   to  purchase  medicines.   Thereafter,  he received a call from accused no.84, who informed him that one person will   give   him   a   list   of   medicines   and   cash   of   Rs.10,000/­   and   he 9 should   help   him   to   purchase   medicines.     The   disclosure   statement records that accused no.46 helped that person to purchase medicines from   a   medical   shop   and   he   led   the   police   party   to   the   said   medical shop.     In   the   disclosure   statement,   he   also   stated   that   on   23 rd September 2018, he saw accused no.47 along with one person (Kiran) at a Xerox shop at Dumbriguda Junction.   Accused no.46 stated that he will be able to show the said shop, and accordingly, he showed the said shop.   12. We   fail   to   understand   how   the   purchase   of   medicines   worth Rs.8,000/­   by   accused   no.46   at   the   instance   of   accused   no.84   much before   the   incident   has   any   connection   with   the   incident   which   took place on 23 rd  September 2018. This is apart from the fact that accused no.84 has been granted bail by the High Court. 13. Now   we   will   have   to   decide   whether   the   disclosure   statement dated 16 th   January 2019 is admissible in evidence.   It is necessary to advert to the law laid down by a Bench of three Hon’ble Judges of this Court   in   the   case   of   Jaffar   Hussain   Dastagir   v.   State   of Maharashtra 2 .    This Court followed a decision of the Privy Council in the   case   of   Pulukuri   Kottaya   v.   King   Emperor 3   which   is   a   locus classicus .  In paragraph no.5 of the decision in the case of  Jaffar , this 2 (1969) 2 SCC 872 3 (1946) SCC online Privy Council 47 10 Court held thus:  “5.   Under   Section   25   of   the   Evidence   Act   no confession made by an accused to a police officer can be   admitted   in   evidence   against   him.   An   exception   to this is however provided by Section 26 which makes a confessional   statement   made   before   a   Magistrate admissible   in   evidence   against   an   accused notwithstanding the fact that he was in the custody of the police when he made the incriminating statement. Section   27   is   a   proviso   to   Section   26   and   makes admissible   so   much   of   the   statement   of   the   accused which   leads   to   the   discovery   of   a   fact   deposed   to   by him   and  connected   with  the   crime,   irrespective   of   the question   whether   it   is   confessional   or   otherwise.   The essential   ingredient   of   the   section   is   that   the information given by the accused must lead to the discovery   of   the   fact   which   is   the   direct   outcome of   such   information.   Secondly,   only   such   portion of the information given as is distinctly connected with   the   said   recovery   is   admissible   against   the accused.   Thirdly,   the   discovery   of   the   fact   must relate   to   the   commission   of   some   offence.   The embargo   on   statements   of   the   accused   before   the police will not apply if all the above conditions are fulfilled.   If   an   accused   charged   with   a   theft   of articles   or   receiving   stolen   articles,   within   the meaning of Section 411 IPC states to the police, “I will show you the articles at the place where I have kept   them”   and   the   articles   are   actually   found there,   there   can   be   no   doubt   that   the   information given   by   him   led   to   the   discovery   of   a   fact   i.e. keeping of the articles by the accused at the place mentioned. The discovery of the fact deposed to in such a case is not the discovery of the articles but the   discovery   of   the   fact   that   the   articles   were kept   by   the   accused   at   a   particular   place.   In principle   there   is   no   difference   between   the   above statement and that made by the appellant in this case which   in   effect   is   that   “I   will   show   you   the   person   to 11 whom   I   have   given   the   diamonds   exceeding   200   in number”.   The   only   difference   between   the   two statements is that a “named person” is substituted for “the   place”   where   the   article   is   kept.   In   neither   case are the articles or the diamonds the fact discovered.”                   (emphasis added) 14. As   held   by   this   Court,   Section   27   of   the   Evidence   Act   is   an exception to the general rule under Section 25 that a confession made by   an   accused   to   a   police   officer   is   not   admissible   in   evidence.     The first condition for the applicability of Section 27 is that the information given  by   the   accused   must   lead  to   the   discovery   of  the   fact,  which   is the   direct   outcome   of   such   information.     Only   such   portion   of   the information given as is distinctly connected with the said discovery is admissible  against  the  accused.   Now  looking  at  the  Discovery  Memo dated 16 th   January 2019, at the highest, it means that accused no.46 showed the shop from which the medicines were purchased.  Thus, he led   the   police   to   the   shop.     There   was   no   discovery   of   any   fact   as   a result of the information supplied by accused no.46.   The same is the case   with   the   other   allegation   that   accused   no.46   showed   a   Xerox shop   where   accused   no.47   and   one   Kiran   were   allegedly   standing   on 23 rd  September 2018.  Therefore, the statements of accused no.46 that he   would   show   the   medical   shop   and   the   Xerox   shop   may   not   be, prima   facie ,   admissible   under   Section   27   of   the   Evidence   Act. Moreover,   as   noted   in   the   order   of   the   High   Court   granting   bail   to 12 accused   no.84,   the   said   Kiran,   who   was   allegedly   standing   with accused   no.47   near   the   Xerox   shop   on   23 rd   September   2018   was already in custody from 18 th   September 2018 and he continued to be in custody even on 23 rd  September 2018.   15. There is one more crucial aspect. A statement of one G.Narasinga Rao,   who   was   allegedly   running   the   said   medical   shop   has   been recorded during the investigation. In the statement, he has stated that on   16 th   January   2019,   NIA   team   visited   his   shop   and   inquired   about the   sale   of   medicines   involving   a   large   amount   in   July   2018   and   the team brought accused no.46 with them. This shows that the NIA team was   already   aware   of   the   location   of   the   shop   from   which   a   large quantity   of   medicines   was   allegedly   purchased   by   accused   no.46   in July 2018. 16. Now, we come to the material to show that there was a recovery of landmine at the instance of accused no.46.   It must be noted here that it is not the case of the prosecution that the recovery of landmine was   at   the   instance   of   the   accused   no.47.   The   recovery   Panchama (Annexure A­1) to IA no. 74099 of 2022 is styled as “Mediators’ Report and   Seizure   Panchnama”.     It   records   that   at   about   4   pm   on   13 th October   2018,   the   mediators   were   present   at   Livitiputtu   village   with ASP   Amitabh   for   preparing   the   Mediators’   Report   and   Seizure Panchanama.   It is recorded in the Panchnama that ASP Amitabh, an 13 IPS   officer,   along   with   other   9   or   10   police   officials   with   a   Bomb Disposal Team, visited   Livitiputtu  village.   On the way,   they  saw four persons,   including   the   accused   nos.46   and   47,   who   were   holding plastic   bags.     When   they   tried   to   flee,   the   police   chased   them   and caught   hold   of   them.   In   the   same   Panchnama,   a   long   statement   of accused   no.46   is   recorded,   which   is   in   the   nature   of   a   confessional statement. There is also a confessional statement of accused no.47 in the   same   Panchnama.     Prima   facie,   these   statements   may   not   be admissible   in   evidence   being   hit   by   Section   25   of   the   Evidence   Act. Going   by   the   “Mediators’   Report   and   Seizure   Panchnama”,   the appellants   gave   confessional   statements   immediately   after   the   police caught hold of them even before their arrest was recorded. Therefore, prima   facie,   it   creates   a   doubt   about   the   genuineness   of   the statements.       The   material   portion   of   the   “Mediators’   Report   and Seizure   Panchnama”   appears   after   the   confessional   statement   of   the accused no. 46. It reads thus: “ After that He himself taken us to some far kuccha road   towards  Sarvai   village.   He   then   shown   us   the Land   mine   plotted   along   with   the   Electrical   wire. Thereafter   Bomb   Disposal   team   removed   bomb   in presence   of   us   (Mediators),   ASP   Amitabh   Bardar,   IPS and   by   examining   it   was   found   to   be   a   Steel   Can weighing about 10 kg, containing Bolts, Nuts and filled with Explosive  Material  and  connected to a  Detonator through   a   hole.   A   20   m   long   red   wire   is   attached   to operate   it.   After   that   Bomb   Disposal   Team   Defused 14 and   recorded   videos   and   took   pictures   and   Seized Landmine,   Detonator,   Electrical   Wire.   We   Mediators examined   the   plastic   bag   of   Yedala   Subbarao,   found Brochures and banners along with his Karbonn mobile and has been seized.” [emphasis added] 17. It   is   pertinent   to   note   that   a   long   confessional   statement   of accused no.46 has been recorded within inverted commas in the said document, and thereafter, the aforesaid portion has been written.  It is not   noted   in   the   confessional   statement   of   accused   no.46   that   he stated   that   he   would   show   the   place   where   he   had   planted   the landmine.  If accused no.46 had made such a statement leading to the discovery of the landmine, the discovery of the fact that the landmine was planted by accused nos.46 at a particular place could have been proved, provided the landmine was to be used in the offence. However, there   is   no   such   confessional   statement   of   accused   no.46   recorded that he will show the place where landmine was planted by him.   The Panchnama   shows   that   the   accused   no.46   took   them   to   a   place   and showed   landmine.     There   is   no   confessional   statement   made   by   him giving information that he is in a position to show the place where he had  planted landmine.   Therefore,   prima facie,   “the Mediators’ Report and   Seizure   Panchnama”   is   not   helpful   to   the   prosecution   in   proving that   the   landmine   was   discovered   at   the   instance   of   the   accused no.46.   15 18. As can be seen from  the  chargesheet, in paragraph 17.32, there were three material allegations against accused no.46.  The first was of plantation   of   a   landmine   which   we   have   already   discussed.     The second   one   was   that   he   provided   shelter   and   logistic   support   to   the Maoists   for   facilitating   the   commission   of   the   offence.     The   third circumstance   that   he   purchased   medicines   worth   Rs.8,000/­   as   per the   suggestion   of   accused   no.84   will   also   have   to   be   kept   out   of consideration for the reasons already recorded.   In paragraph 5 of the additional   affidavit   of   the   respondent,   the   material   against   the appellants has been set out in a tabular form.   In the tabular form, it is not  mentioned  that  there are statements of  the  witnesses who  had seen accused nos.46 or 47 giving shelter to the Maoists.   In any case, accused no.46 and 47 were not present at the time of the commission of   the   offence.     Therefore,   we   cannot   form   an   opinion   that   there   are reasonable grounds for believing that the accusations against accused no.46 are  prima facie  proved. 19. Coming   to   allegations   against   accused   no.47,   we   may   note   here that   his   confessional   statement   recorded   under   the   Mediators   Report and   Seizure   Panchnama   is   not   admissible   evidence   as   he   has   not disclosed   any   fact   that   led   to   any   discovery.     In   his   statement,   it   is recorded   that   he   was   carrying   Maoist   literature   and   banners.     It   is 16 recorded   in   the   Panchnama   that   eight   brochures,   two   banners,   and one   landmine,   along   with   electric   wire   and   detonators,   were   seized from   four  persons.   It  is   not   specifically  mentioned   in   the   Panchnama that   the   brochures   and   banners   were   recovered   from   accused   no.47. The   prosecution   case   that   accused   no.47,   with   one   Kiran,   was   found standing   at   a   particular   place   on   23 rd   September  2018   appears   to   be very   doubtful,   as   noted   by   us   earlier.     Then   what   is   against   accused no.47   is   that   he   was   in   touch   with   accused   no.46   on   the   telephone. The   same   was   the   allegation   against   accused   no.84,   who   has   been enlarged on bail. 20. Sub­section (5) of Section 43D of the UAPA reads thus:  “(5)   Notwithstanding   anything   contained   in   the Code,   no   person   accused   of   an   offence punishable under  Chapters IV and VI of this Act shall, if in custody, be released on bail or on his own bond unless the Public Prosecutor has been given   an   opportunity   of   being   heard   on   the application for such release: Provided   that   such   accused   person   shall   not be   released   on   bail   or   on   his   own   bond   if   the Court,   on   a   perusal   of   the   case   diary   or   the report made under Section 173 of the Code is of   the   opinion   that   there   are   reasonable grounds   for   believing   that   the   accusation against such person is prima facie true. ”                 (emphasis added) 21. We have examined material relied upon against the appellants in paragraph 5 of the additional affidavit of the respondent as well as the 17 chargesheet.   Taking   the   material   against   the   appellants   as   it   is   and without   considering   the   defence   of   the   appellants,   we   are   unable   to form   an   opinion   that   there   are   reasonable   grounds   for   believing   that the accusations against the appellants of commission of offence under the UAPA are  prime facie  true. Hence, the embargo on the grant of bail under  proviso   to  sub­section  (5)  of  Section  43D will  not  apply   in  this case.       We,   however,   make   it   clear   that   the   findings   recorded   in   this Judgment   are   only   prima   facie   observations   recorded   for   the   limited purposes   of   examining   the   case   in   the   light   of   the   proviso   to   s ub­ section   (5)   of   Section   43D   of   the   UAPA.   The   trial   shall   be   conducted uninfluenced by these observations. 22. As   narrated   earlier,   the   appellants   are   in   custody   for   four   and half   years.   The   charge   has   not   been   framed   and   the   prosecution proposes to examine more than  140 witnesses.   Some of  the  accused are   absconding.   Thus,   there   is   no   possibility   of   the   trial   commencing in the near future.  23. It   is   obvious   that   while   granting   bail,   stringent   conditions   will have   to   be   imposed.     We   propose   to   leave   it   to   the   learned   Special Judge to impose appropriate conditions.  24. Accordingly,   we   set   aside   the   impugned   orders.   We   direct   the respondent to ensure that appellants are produced before the learned Special   Judge   for   the   trial   of   NIA   cases   at   Vijayawada   within   a 18 maximum period of one week from today.   The learned Special Judge shall   release   the   appellants   on   bail   on   appropriate   conditions determined by him after hearing the appellants and respondent.   The appeal is, accordingly, allowed.  .………………………J.     (Abhay S. Oka) ..………..……………J.     (Rajesh Bindal) New Delhi; April 17, 2023.