Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Haji Samiuddin vs State [Along With Bail Appl. No. ...
2007 Latest Caselaw 2134 Del

Citation : 2007 Latest Caselaw 2134 Del
Judgement Date : 6 November, 2007

Delhi High Court
Haji Samiuddin vs State [Along With Bail Appl. No. ... on 6 November, 2007
Author: P Bhasin
Bench: P Bhasin

ORDER

P.K. Bhasin, J.

1. These bail applications are moved by the petitioners under Section 439 of Code of Criminal Procedure in a case arising out of FIR No. 607/2001 for the offences under Sections 3/9 of Official Secrets Act, 1923 read with Section 120B of I.P.C. As both the applications were heard together and common point was urged by the learned Counsel for the petitioners I propose to dispose of both the applications by this common order.

2. Factual matrix necessary for the disposal of these bail applications is that on an information received by the police officials to the effect that the petitioner [email protected] Haji in conspiracy with his brother-in-law and some other persons had been unauthorizedly collecting and transmitting/communicating secret documents to some unknown Pak Agents for a purpose prejudicial to the safety, security and interest of India petitioner Saimuddin was arrested on 25-12-2001. At that time from his possession 25 documents pertaining to Indian Army were recovered. Pursuant to his disclosure statement a map pertaining to Jawahar Tunnel in J & K was also recovered. It was to be passed over to someone in Pakistan. At the instance of Saimuddin petitioner Hanfi was arrested and from his possession also certain secret documents relating to the Indian Military were recovered. The said documents seized are alleged to be defense related documents containing the information which can be useful to the enemy country and the disclosure of which may affect sovereignty, security and integrity of the State.

3. The petitioners were charge-sheeted on the completion of the investigation and the Court of learned CMM charged them under Sections 3/9 of the Official Secrets Act, 1923 read with Section 120B IPC.

4. On the conclusion of the trial when the case was at the stage of final arguments, CMM committed the case to the Court of Sessions in view of one notification dated 21-6-06 issued by the Government of India whereby an earlier notification of 1998 under which the CMM was allegedly made competent to try the cases under the Official Secrets Act was rescinded. Now a de novo trial of the petitioners-accused is to take place in the Court of Sessions.

5. Learned Counsel for the petitioners submitted that petitioner Samiuddin was arrested on 25-12-2001 and the petitioner Mohd. Islam Hanfi was arrested on 1-1-2002 and since then both of them are in custody. The complaint against them was filed in Court sometime in March, 2002 and the learned CMM went on with the trial and concluded it also but instead of disposing of the case finally the learned CMM vide order dated 17-10-2006 ordered the commitment of the case to the Court of Sessions and now a de novo trial will have to take place which will again consume same period which had already been consumed in the Court of CMM and so in these circumstances the petitioners should not be made to suffer by keeping them in custody endlessly. Learned Counsel also placed reliance on one order dated 19-09-2007 passed by a learned Single Judge of this Court in bail application No. 426/2007 in which case also the accused was being tried for an offence under Section 3 of the Official Secrets Act, 1923 in the Court of CMM and his case was also committed to the Court of Sessions because of the issuance of the above-referred notification datd 21.6. 06 and de novo trial had commenced and taking note all the facts including the de novo trial the accused was granted bail.

6. These bail applications have been very strongly opposed on behalf of the State on the ground that the petitioners are involved in the commission of very serious offence affecting the security of the country. However, learned APP contended that prosecution would ensure that its evidence is concluded within six months from the date when the de novo trial commences in the Sessions Court.

7. In my view, considering the nature of allegations levelled against the petitioners and their gravity it is not a fit case for releasing the petitioners on bail despite the fact that de novo trial has now to take place. Under almost similar circumstances Hon'ble Supreme Court has vide order dated 30th October, 2007 rejected bail to an accused whose case under the Official Secrets Act had also been transferred to the Court of Sessions because of the above referred notification dated 21-6-2006. The accused of that case was in custody since the year 2000 but still the Hon'ble Supreme Court did not consider it to be a good ground for releasing him on bail even after about seven years of his arrest. That was also a case under Section 3 of the Official Secrets Act, 1923. The said order dated 30-10-2007 was passed in SLP(Crl.) No. 3658/2006 "D.S. Chandrawat v. State".

8. The petitioners cannot claim parity with the accused of the case relied upon by learned Counsel for the petitioners in which learned Single Judge of this Court granted bail to him in a case under the Official Secrets Act since in that order it was observed that the main document recovered from the possession of the accused was a telephone directory, pertaining to the Army Officers and because of transfers and postings of the Army Officers that telephone directory which was recovered in the year 2000, had lost significance in the year 2003 when the accused was arrested. That is, however, not the situation here and facts are entirely different.

9. I, therefore, dismiss these two bail applications. However, the trial Court is directed to dispose of the matter as expeditiously as possible and preferably within six months by taking up the case on day to day basis.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter