Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Union Of India Represented By Its vs Abdul Razaak
2024 Latest Caselaw 20574 Mad

Citation : 2024 Latest Caselaw 20574 Mad
Judgement Date : 30 October, 2024

Madras High Court

Union Of India Represented By Its vs Abdul Razaak on 30 October, 2024

Author: S.M.Subramaniam

Bench: S.M.Subramaniam, V.Sivagnanam

   2024:MHC:3680



                                                                     CRL.A.Nos.1224 & 1225 of 2024

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                        RESERVED ON          : 23.10.2024

                                        PRONOUNCED ON        : 30.10.2024

                                                    CORAM

                       THE HONOURABLE MR.JUSTICE S.M.SUBRAMANIAM
                                                      AND
                           THE HONOURABLE MR.JUSTICE V.SIVAGNANAM

                                          CRL.A.Nos.1224 & 1225 of 2024


                 Union of India represented by its
                 Inspector of Police,
                 National Investigation Agency,
                 No.10, Millers Road,
                 Purasaiwakkam, Chennai 600 010.
                 (RC.No.42/2022/NIA/DIL)                          ... Appellant
                                                                      in both Crl.Appeals


                                                       Vs.


                 1.Abdul Razaak                                   ... Respondent
                                                                      in Crl.A.No.1224/2024

                 2.A.Kyzer                                        ... Respondent
                                                                      in Crl.A.No.1225/2024




                 Page 1 of 44
https://www.mhc.tn.gov.in/judis
                                                                      CRL.A.Nos.1224 & 1225 of 2024




                 Prayer in Crl.A.No.1224/2024: Criminal Appeal filed under Section 21 (4)

                 of National Investigation Agency Act, 2008, to set aside the order passed by

                 the Learned Special Judge for NIA Cases (Special Court for Bomb Blast

                 Cases), Ponnamallee in Crl.M.P.No.1565 of 2023 dated 20.10.2023.



                 Prayer in Crl.A.No.1225/2024: Criminal Appeal filed under Section 21 (4)

                 of National Investigation Agency Act, 2008, to set aside the order passed by

                 the Learned Special Judge for NIA Cases (Special Court for Bomb Blast

                 Cases), Ponnamallee in Crl.M.P.No.1566 of 2023 dated 20.10.2023.




                                  For Appellant       : Mr.AR.L.Sundaresan
                                                        Additional Solicitor General of India
                                                        Assisted by Mr.R.Karthikeyan
                                                        Special Public Prosecutor
                                                        [For National Investigation Agency]
                                                        (in both Crl.As)

                                  For Respondents     : Mr.I.Abdul Basith
                                                        (in both Crl.As)




                 Page 2 of 44
https://www.mhc.tn.gov.in/judis
                                                                                            CRL.A.Nos.1224 & 1225 of 2024


                                                  COMMON JUDGMENT

S.M.SUBRAMANIAM, J.

Table of Contents

I. BRIEF FACTS OF THE CASE:.................................................................... 4

II. BACKGROUND ON THE CRIMINAL APPEALS FILED:....................... 5

III. LIMITATION PRESCRIBED FOR APPEALS UNDER SECTION 21(5)

OF THE NIA ACT AND THE ISSUES RAISED:............................................6

IV. POINTS FOR CONSIDERATION:............................................................9

V. SECTION 29(2) OF LIMITATION ACT, 1963:.......................................10

VI. CONTRA JUDGMENTS:.........................................................................12

VII. LEGAL POSITION IN RESPECT OF THE ISSUE RAISED IN THE

PRESENT CASE:........................................................................................... 13

(A) SPIRIT OF THE RULINGS:.............................................................28

VIII. ANALYSIS:........................................................................................... 30

(A) RIGHT TO APPEAL:....................................................................... 30 (B) NO VIOLATION OF ARTICLE 21 OF THE CONSTITUTION:...... 33 (C) OTHER ENACTMENTS AND CONDONATION OF DELAY:........ 35

IX. CONCLUSION:........................................................................................41

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

Under assail in the present criminal appeals are the order dated 20 th

October, 2023 passed in Crl.M.P.Nos.1565 and 1566 of 2023 in

RC.No.42/2022/NIA /DLI.

I. BRIEF FACTS OF THE CASE:

2. The bail order was passed in favour of accused persons A15 and

A18 respectively based on the order passed by this Court in the case of

Barakathullah vs. National Investigation Agency2, dated 19.10.2023. The

said judgment passed by the Division Bench of this Court was challenged

before the Hon'ble Supreme Court of India by the National Investigation

Agency and by judgment dated 22.05.2023 in CRL.A.Nos.2715 to 2719 of

2024, the Hon'ble Supreme Court was pleased to set aside the order of this

Court dated 19.10.2023. As such, the order on the basis which the Trial

Court has granted bail to the accused persons A15 and A18 herein were set

aside by the Hon'ble Supreme Court subsequently. Thus, it necessitate the

National Investigation Agency to prefer the present appeals with a delay. The

reasons are stated to condone the delay in filing the criminal appeals falls

beyond the control of the National Investigation Agency and therefore, the

delay is to be condoned.

2. CRL.A.Nos.98, 114 and 116 of 2023

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

II. BACKGROUND ON THE CRIMINAL APPEALS FILED:

3. The appellant is the Union of India represented by the Inspector of

Police, National Investigation Agency (NIA), Chennai. The respondents are

the accused persons A15 and A18. The respondents filed bail petitions under

Section 439 of Criminal Procedure Code read with Section 43D of Unlawful

Activities (Prevention) Act, 1967 [hereinafter referred as 'UA(P) Act']. The

bail petitions were allowed on conditions. Aggrieved by the bail order, the

National Investigation Agency preferred these criminal appeals under Section

21(5) of the National Investigation Agency Act, 2008 [hereinafter referred as

'NIA Act']. The appeals are numbered subject to maintainability, since there

is a delay in filing the criminal appeals by the appellant.

4. The respondents raised a preliminary objection regarding

maintainability, mainly on the ground that the limitation as prescribed under

Section 21(5) of the NIA Act is applicable to the prosecution side and the

present appeals filed beyond the period of limitation is not maintainable.

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

III. LIMITATION PRESCRIBED FOR APPEALS UNDER SECTION 21(5) OF THE NIA ACT AND THE ISSUES RAISED:

5. It is brought to the notice of this Court that with reference to

preferring an appeal under Section 21(5) of the NIA Act, the delay in filing

an appeal was condoned by this Court, if the appeal is preferred by an

accused person. However, appeals filed by the prosecution is dismissed on

the ground of delay, in view of ratio laid down in the case of Buhari @

Kichan Buhari vs. State Represented by the Additional Deputy

Superintendent of Police1.

6. Learned Additional Solicitor General of India appearing on behalf of

the National Investigation Agency (NIA) would submit that the

discrimination caused in the matter of preferring an appeal by the accused

and the prosecution would result in serious consequences and cause prejudice

to the interest of the 'State'. The period of limitation contemplated under

Section 21(5) of the NIA Act is to be implemented in stricto sensu, since the

High Court in the absence of challenging the constitutional validity of the

provision cannot read down the provision by entertaining an appeal filed by

1. 2024-1-L.W.(Crl) 189

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

the accused to condone the delay and reject the appeal, if any filed by the

prosecution on the ground of delay. If at all the delay is to be condoned in

respect of an appeal preferred by an accused, benefit is to be extended to the

prosecution also.

7. The contradictions and creation of two classes of persons namely

accused and prosecution for preferring an appeal resulted in miscarriage of

justice as the prosecution alone is deprived of getting the delay condoned in

the event of preferring an appeal beyond the period of limitation

contemplated under Section 21(5) of the NIA Act.

8. In the context of the above differential approach in the matter of

condoning delay by the High Court under Section 21(5) of the NIA Act, it

became necessary to consider the issues elaborately.

9. The first question to be determined is, whether the period of

limitation contemplated under Section 21(5) of the NIA Act can be

interpreted differently, one in favour of the accused and another against the

prosecution in preferring appeals?

10. Another question is, whether NIA Act confer powers on the High

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

Court to condone the delay, if any delay in preferring an appeal under Section

21(5) of the NIA Act arises?

11. The judgment relied on in Buhari @ Kichan Buhari's case cited

supra provides the benefit of condonation only to the accused and not to the

prosecution. The discrimination caused, whether legal or otherwise is to be

examined with reference to the legal principles and the judgments on the

subject.

12. The contention of the appellant is that there cannot be any

discrimination between the accused and the prosecution in the matter of

preferring an appeal under Section 21 of the NIA Act. Therefore, the

judgment in Buhari @ Kichan Buhari's case cited supra is not a good law

and per incuriam in the sense, it is running counter to the legal principles

settled by the Hon'ble Supreme Court of India in dealing with the period of

limitation prescribed under special enactments.

13. In Buhari @ Kichan Buhari's case cited supra two different

criteria are fixed for condoning the delay for preferring an appeal, which

necessitate this Court to consider the issues and to find out whether the said

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

judgment is per incuriam and running counter to the judgment of the Hon'ble

Supreme Court of India in the matter of period of limitation contemplated for

preferring appeals under special enactments.

IV. POINTS FOR CONSIDERATION:

14. Whether the criminal appeals filed beyond the period prescribed

under Section 21(5) of the NIA Act is maintainable or not?

15. Section 21(5) of the NIA Act provides that “Every appeal under

this Section shall be preferred within a period of 30 days from the date of

judgment, sentence or order appealed from”.

(a) Provided that the High Court may entertain an appeal after the

expiry of the said period of 30 days if its is satisfied that the appellant had

sufficient cause for nor preferring the appeal within the period of 30 days.

(b) Provided further that, no appeal shall be entertained after the expiry

of the period of 90 days.

16. Whether delay can be condoned by the High Court / the Appellate

Court beyond the period of limitation as provided under Section 21(5) of the

NIA Act and the considerations made by other High Courts across the

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

Country?

17. Whether the judgment relied on by the appellant / prosecution in

Buhari @ Kichan Buhari's case cited supra is a good law, per incuriam or

running counter to the legal position settled by the Hon'ble Supreme Court of

India, so that this Bench can independently arrive a conclusion regarding the

issues raised to condone the delay, if any criminal appeal has been filed

beyond the period of limitation as contemplated under Section 21(5) of NIA

Act?

V. SECTION 29(2) OF LIMITATION ACT, 1963:

18. Section 29(2) of the Limitation Act, 1963 provides that where any

special or local law prescribed for any suit, appeal or application, a period of

limitation different from the period prescribed by the schedule, the provisions

of Section 3 shall apply as if such period where the period prescribed by the

schedule and for the purposes of determining any period of limitation

prescribed for any suit, appeal or application by any special or local law, and

the provisions contained in Sections 4 to 24 shall apply only in so far as and

to the extent to which they are not expressly excluded by such special or local

law.

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

19. As such, when a Special Law is in place and the right of appeal is

conferred under the Special Law, and the period of limitation for filing such

appeal is also provided under the special law, then it is only the said special

that will govern. The provisions of the Limitation Act would not apply.

20. The issue with regard to Section 21(5) of NIA Act itself has come

up for consideration before different High Courts. The Division Bench of the

Kerala High Court in the case of Nasir Ahamed vs. National Investigating

Agency3, has held the High Court does not have power to condone the delay

beyond the condonable limit that has been provided under the proviso to

Section 21(5).

21. The Calcutta High Court in a recent judgment in the case of

Sheikh Rahamtulla and Others vs. National Investigating Agency4, has

also taken the same view that delay beyond 90 days cannot be condoned and

provisions of Section 21(5) of the Act will prevail and the provisions of the

Limitation Act would not apply.

3. 2015 SCC Online Ker 39625

4. 2023 SCC Online Calcutta 493

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

22. The Division Bench of the Meghalaya High Court in the case of

Wallam Jingsuk Barim vs. Union of India5, has held that Section 21(5) and

the proviso will be a bar for condonation of delay beyond the period

contemplated under the proviso.

VI. CONTRA JUDGMENTS:

23. However, the Division Bench of the Delhi High Court in the case of

Farhan Shaikh vs. The State (National Investigating Agency) 6, has held

that petition for condonation of delay beyond the period contemplated under

the proviso is maintainable and has condoned the delay of 314 days in filing

the appeal and 44 days in representation of the appeal.

24. The Division Bench of this Court in Buhari @ Kichan Buhari's

case cited supra has held that the word 'shall' in Section 21(5) should be read

as 'may' and hence it should be held to be a directory provision and not a

mandatory provision. It was further held that filing of appeals against bail

and conviction should be treated differently as it involves the right to life and

liberty of the individual guaranteed under Article 21 of the Constitution.

5. 2024 SCC Online Megh 72

6. 2019 SCC Online Del 9158

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

25. Thus, there are two different views expressed by different High

Courts on the above matter.

VII. LEGAL POSITION IN RESPECT OF THE ISSUE RAISED IN THE PRESENT CASE:

26. In Nasir Ahammed's case cited supra, the High Court of Kerala

considered the very same issue and held as follows;

“1. The question involved in this Criminal Appeal (unnumbered) is whether an appeal under S. 21 of the National Investigation Agency Act, 2008 (hereinafter referred to as the “NIA Act”) can be validly filed before the High Court after the expiry of the period of ninety days from the date of judgment, sentence or order appealed from and whether the High Court can condone the delay in filing the appeal under S. 5 of the Limitation Act.

..................

..................

20. In Consolidated Engg. Enterprises v.

Irrigation Department, ((2008) 7 SCC 169), a three Judges Bench considered S. 34(3) of the Arbitration and Conciliation Act, 1996 and held thus:

“20 When any special statute prescribes certain period of limitation as well as provision for extension up

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

to specified time limit, on sufficient cause being shown, then the period of limitation prescribed under the special law shall prevail and to that extent the provisions of the Limitation Act shall stand excluded. As the intention of the legislature in enacting sub-section (3) of S. 34 of the Act is that the application for setting aside the award should be made within three months and the period can be further extended on sufficient cause being shown by another period of 30 days but not thereafter, this Court is of the opinion that the provisions of S. 5 of the Limitation Act would not be applicable because the applicability of S. 5 of the Limitation Act stands excluded because of the provisions of S. 29(2) of the Limitation Act.” ...................

..................

22. The N.I.A. Act is an Act to constitute an investigation agency at the national level to investigate and prosecute offences affecting the sovereignty, security and integrity of India, security of State, friendly relations with foreign States and offences under Acts enacted to implement international treaties, agreements, conventions and resolutions of the United Nations, its agencies and other international organisations and for matters connected therewith or incidental thereto. The superintendence of the N.I.A. shall vest in the Central Government, as provided in S. 4 of the N.I.A. Act. S. 6 provides for investigation of scheduled offences. S. 7 provides that the N.I.A. may request the State Government to associate itself with the investigation. S. 9 mandates that the State Government shall extend all assistance and co-operation to the Agency for investigation of the scheduled offences. Special courts

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

are constituted under S. 1 1 for the trial of scheduled offences. S. 15 of the N.I.A. Act provides for appointment of Public Prosecutors and Additional Public Prosecutors. S. 16 provides for the procedure and powers of Special Courts. S. 19 of the N.I.A. Act states that the trial under the Act of any offence by a Special Court shall be held on day-to-day basis on all working days and have precedence over the trial of any other case against the accused in any other Court (not being a Special Court) and shall be concluded in preference to the trial of such other case and accordingly the trial of such other case shall, if necessary, remain in abeyance.

Sub-section (2) of S. 21 states that every appeal under sub-section (1) shall be heard by a Bench of two Judges of the High Court and shall, as far as possible, be disposed of within a period of three months from the date of admission of the appeal. The scope of the provisos to sub-section (5) of S. 21 of the N.I.A. Act has to be considered in the light of the other provisions in the Act. The period of limitation provided under sub section (5) of S. 21 is thirty days. The first proviso to sub- section (5) empowers the High Court to entertain an appeal after the expiry of thirty days, if it is satisfied that the appellant has sufficient cause for not preferring the appeal within the period of thirty days. The second proviso provides that no appeal shall be entertained after the expiry of the period of ninety days. The first proviso

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

to sub-section (5) of S. 21 itself deals with condonation of delay in filing appeal and the delay up to sixty days (ninety days from the date of order) can be condoned by the High Court. By making a restriction that no appeal shall be entertained after the expiry of the period of ninety days, the application of S. 5 of the Limitation Act is expressly excluded. The High Court has jurisdiction to condone the delay in filing the appeal. But that power is restricted under the first proviso to sub-section (5) of S. 21. A further restriction in the second proviso is a clear indication that the High Court cannot exercise the power under S. 5 of the Limitation Act to condone the delay. To that extent, it amounts to an express exclusion of S. 5 of the Limitation Act as contemplated under S. 29(2) of the Limitation Act. For the aforesaid reasons, we are of the view that the application for condonation of delay is not maintainable. Accordingly, the application for condonation of delay as well as the Criminal, Appeal are dismissed as not maintainable.”

27. In Sheikh Rahamtulla's case cited supra, the High Court of

Calcutta also considered the same issue relating to condonation of delay

beyond 90 days as contemplated under Section 21(5) of the NIA Act.

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

28. The High Court of Calcutta has considered all the judgments for

and against including the judgment of Kerala High Court in Nasir

Ahammed's case cited supra and the judgment in Farhan Shaikh's case in

paragraphs 14 and 15. The judgments considered by the Calcutta High Court

are elaborately discussed as under;

“14. Mr.Sharma submits that the application of Section 5 of the Limitation Act to the present situation is excluded on the plain reading of Section 21(5) of the NIA Act. The power of the Court to condone delay by resort to Section 5 of the Limitation Act is curtailed in its scope, and the said power cannot be exercised to condone delay beyond 60 days.

15. Mr.Sharma relies on Nasir Ahammed v.

National Investigation Agency, 2016 Cri LJ 1101, wherein, a Division Bench of the Kerala High Court has held that the restriction imposed by the 2 nd proviso to section 21(5) of the NIA Act is a clear indication that the High Court cannot resort to the power under section 5 of the Limitation Act, 1963 to condone the delay in filing an appeal under the NIA Act beyond the period of 60 days.

16. He also relies upon Gopal Sardar v. Karuna Sardar, (2004) 4 SCC 252. In this case, the Supreme Court considered whether Section 5 of the Limitation Act was applicable to an application made under

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

Section 8 of the West Bengal Land Reforms Act, 1955. Section 8 of the said Act vested a right of pre-emption, which was sought to be enforced belatedly by moving an application under Section 5 of the Limitation Act. The Supreme Court held that the said Act was a self contained code in relation to enforcement of rights of pre-emption. It held that an application for enforcement of rights of pre-emption under Section 8 of the Act is in the nature of a suit. Consequently, Section 5 of the Limitation Act was held to be not attracted to proceedings initiated under Section 8 of the said Act. The Supreme Court held that Section 8 of the said Act does not speak of application of Section 5 of the Limitation Act, or its principles. It held that the legislature had consciously and expressly made Section 5 of the Limitation Act, or its principles, applicable to other proceedings under the Act - such as appeal or a revision, etc., but the same had not been made applicable to initiation of proceedings under Section 8 of the Act. Consequently, it necessarily follows that the legislature did not intend to give benefit of Section 5 of the Limitation Act to a proceeding under Section 8, having regard to the nature of right of pre-emption, which is considered a weak right. The Supreme Court also held that the right of pre-emption must be exercised within the period specified under Section 8 of the Act, so that the rights of purchasers of land are not eclipsed for a long time.”

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

29. After considering the judgments for and against as narrated above

the Calcutta further considered, the principles as under;

“39. The Supreme Court went on to observe:

“51……..Maybe, many of the appeals after fuller examination by this Court may fail. But the minimum processual price of deprivation of precious life or prolonged loss of liberty is a single comprehensive appeal. To be peeved by this need is to offend against the fair play of the Constitution. The horizon of human rights jurisprudence after Maneka Gandhi case (supra) has many hues.”

40. Mr.Aggarwal also relies on Dilip S. Dahanukar v. Kotak Mahindra Co. Ltd., (2007) 6 SCC

528. In this decision the Supreme Court observed:

“12… Right to appeal from a judgment

of conviction affecting the liberty of a person

keeping in view the expansive definition of Article 21

is also a fundamental right. Right of appeal, thus,

can neither be interfered with or impaired, nor can it

be subjected to any condition”

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

30. In paragraphs 49, 50 and 51, the Calcutta High Court considered

the spirit of Section 21 of the NIA Act and reads as under;

49. The Supreme Court held that the time limit of 60 days laid down in Section 417(4) of the Code is a special law of limitation, and it did not find anything in the said special law, which expressly excludes the applicability of Section 5. It observed:

“…….It is true that the language of sub-

section (4) of Section 417 is mandatory and compulsive, in that it provides in no uncertain terms that no application for grant of special leave to appeal from an order of acquittal shall be entertained by the High Court after the expiry of sixty days from the date of that order of acquittal. But that would be the language of every provision prescribing a period of limitation. It is because a bar against entertainment of an application beyond the period of limitation is created by a special or local law that it becomes necessary to invoke the aid of Section 5 in order that the application may be entertained despite such bar. Mere provision of a period of limitation in howsoever peremptory or imperative language is not sufficient to displace the applicability of Section 5. The conclusion is, therefore, irresistible that in a case where an application for special leave to appeal from an order

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

of acquittal is filed after the coming into force of the Limitation Act, 1963, Section 5 would be available to the applicant and if he can show that he had sufficient cause for not preferring the application within the time limit of sixty days prescribed in subsection (4) of Section 417, the application would not be barred and despite the expiration of the time limit of sixty days, the High Court would have the power to entertain it…”

50. Mr. Aggarwal submits that the aforesaid decision has been followed by this Court in Saj Properties Pvt. Ltd. v. Virender, 2015 Cri LJ 2772.

51. Mr. Aggarwal submits that the objects and reasons, as well as the debates undertaken at the time of the introduction of the NIA Act in the Parliament, shows that the mandatory/strict construction of the second Proviso to Section 21(5) of that Act has no nexus to the objects and reasons of the NIA Act. It is argued that the consequences which flow for the accused/convict from the applicability of the NIA Act, being serious, second Proviso to Section 21(5) of the NIA Act calls for liberal interpretation so as to subserve Article 21 of the Constitution of India.

52. Mr. Aggarwal further submits that the full bench of Allahabad High Court in In Re Provision of Section 14A of SC/ST (Prevention of Atrocities) Amendment Act, 2015, WP (Crl.) 8/2018 decided on

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

10.10.2018, has struck down an identical provision i.e., Section 14A(3) of the Scheduled Castes and the Scheduled tribes (Prevention of Atrocities) Act, 1989 as being unconstitutional. The period of limitation to file an appeal under Section 14A(3) of the SC/ST (Prevention of Atrocities) Amendment Act, 2015, (hereinafter referred to as the SC/ST Act) is ninety days.

The first proviso to section 14A(3) empowers the High Court to entertain an appeal after the expiry of ninety days, if it is satisfied that the appellant has sufficient cause for not preferring the appeal within the period of ninety days. The second proviso provides that no appeal shall be entertained after the expiry of 180 days. He submits that section 21(5) of the NIA Act and section 14A(3) of the SC/ST Act are para materia. He submits that like section 14A(3) of the SC/ST Act, the 2 nd proviso of section 21(5) also impinges on the right of first appeal, which has been recognised to be an integral facet of fair procedure enshrined in Article 21 of the Constitution. Thus, to save Section 21(5) of the NIA Act from being declared ultra vires the Constitution of India, this Court must read down and interpret the said provision as directory and, as not creating a bar on the power of the Court to condone the delay in filing of an appeal under NIA Act, if sufficient cause is shown. ..........................

..........................

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

68. When one examines the issue - as to whether Section 5 of the Limitation Act can be invoked while belatedly preferring an appeal under Section 21 of the NIA Act, in the context that the right of appeal of an accused/convict is a substantive right; is a facet of right of fair trial and substantive due procedure, and; is a right which is protected by Article 21 of the Constitution, the only conclusion that we can draw is that application of Section 5 of the Limitation Act to Section 21(5) of the NIA Act cannot be excluded.

69. Our view is strengthened by the decision of the Supreme Court in Mangu Ram (supra). Pertinently, Mangu Ram (supra) was a case where the application to seek Special Leave of Appeal against a judgement of acquittal passed by the learned Judicial Magistrate was filed belatedly with an application under Section 5 of the Limitation Act. The Supreme Court rejected the argument that the time limit of 60 days prescribed under Sub Section (4) of Section 417 of the Code for preferring an application to seek Special Leave under Sub Section (3) of the said Section was mandatory, even though, the provision was couched in a mandatory language - like in the present case. Thus, even in respect of an order or judgement of acquittal, the Supreme Court held that the application to seek Special Leave, even if filed belatedly, could be entertained with an application under Section 5 of the Limitation Act.

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

70. Here, we are dealing with the right of an accused/convict, whose personal liberty stands curtailed by the conviction and the impugned order on sentence passed by the Special Court. In our view, it would lead to travesty of justice if the appellant's substantive appeal is not heard on merits, and is rejected at the threshold only on account of bar of limitation prescribed under Section 21(5) of the Act, particularly, when he has moved the application under Section 5 of the Limitation Act.

71. We must now consider the two decisions -

one relied upon by Mr. Sharma in the case of Nasir Ahammed (supra) and the other relied upon by Mr. Aggarwal in In Re Provision of Section 14A of SC/ST (Prevention of Atrocities) Amendment Act, 2015 (supra).”

31. Finally, the Kerala High Court arrived at a conclusion that “An

appeal sought to be filed after expiry of the period of 90 days from the date of

the judgment or order or sentence under Section 21 of the NIA Act cannot be

entertained. The period of 90 days from the date of judgment or order or

sentence has to be calculated on the principles analogous to Section 12 of the

Limitation Act, 1963”.

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

32. The Calcutta High Court considered all the judgments of various

High Courts including the judgments delivered by Kerala High Court and

Delhi High Court.

33. Pertinently, the Three Judges Bench of the Hon'ble Supreme Court

of India in the case of Arup Bhuyan vs. State of Assam and Another 7,

considered the legal principles, more specifically, the Hon'ble Supreme Court

considered the correctness of the decisions of the Apex Court in the case of

State of Kerala vs. Raneef 8, Arup Bhuyan's case cited supra and Indra Das

vs. State of Assam9. While considering the correctness of the decision of the

Hon'ble Supreme Court in the above said three cases, the Hon'ble Three

Judges Bench of the Hon'ble Supreme Court ruled as follows;

“59. Now so far as the reading down of Section 10(a)(i) of the UAPA, 1967 by this Court in the case of Arup Bhuyan (supra) is concerned, at the outset it is required to be noted that such reading down of the provision of a statute could not have been made without hearing the Union of India and/or without giving any opportunity to the Union of India.

60. When any provision of Parliamentary

7. (2023) 8 SCC 745

8. (2011) 1 SCC 784

9. (2011) 3 SCC 380

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

legislation is read down in the absence of Union of India it is likely to cause enormous harm to the interest of the State. If the opportunity would have been given to the Union of India to put forward its case on the provisions of Section 10(a)(i) of the UAPA, 1967, the Union of India would have made submissions in favour of Section 10(a)(i) of the UAPA including the object and purpose for enactment of such a provision and even the object and purpose of UAPA. The submission made by Shri Parikh, learned Senior Counsel relying upon the decision of this Court in the case of Sanjeev Coke (supra) that it is ultimately for the Court to interpret and read down the provision to save any provision from declaring as unconstitutional is concerned, it is true that it is ultimately for the Court to interpret the law and/or particular statute. However, the question is not the power of the Courts. The question is whether can it be done without hearing the Union of India?

61. Even otherwise in absence of any challenge to the constitutional validity of Section 10(a)(i) of the UAPA there was no question of reading down of the said provision by this Court. Therefore, in absence of any challenge to the constitutional validity of Section 10(a)(i) of UAPA, 1967 there was no occasion for this Court to read down the said provision.

62. Even otherwise as observed and held by this Court in the case of Subramanian Swamy and others vs. Raju through Member, Juvenile Justice Board and Anr.,

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

(2014) 8 SCC 390 reading down the provision of a statute cannot be resorted to when the meaning of a provision is plain and unambiguous and the legislative intent is clear. This Court has thereafter laid down the fundamental principle of “reading down doctrine” as under: (SCC p.420, para61) “64. .......Courts must read the legislation literally in the first instance. If on such reading and understanding the vice of unconstitutionality is attracted, the courts must explore whether there has been an unintended legislative omission. If such an intendment can be reasonably implied without undertaking what, unmistakably, would be a legislative exercise, the Act may be read down to save it from unconstitutionality. At the cost of repetition, it is observed that reading down a particular statute even to save it from unconstitutionality is not permissible unless and until the constitutional validity of such provision is under challenge and the opportunity is given to the Union of India to defend a particular parliamentary statute”.

63. In view of the above in all the aforesaid three decisions, this Court ought not to have read down Section 10(a)(i) of the UAPA, 1967 more particularly when neither the constitutional validity of Section 10(a)(i) of the UAPA, 1967 was under challenge nor the Union of India was heard.”

34. The legal principles settled by the Three Judges Bench of the

Hon'ble Suprme Court of India in Arup Bhuyan's case cited supra and Indra

Das's case cited supra would be binding on all Courts across the Country. It

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

is needless to state that any judgment of any High Court running counter to

the principles settled by the Hon'ble Supreme Court of India, denuded to lose

its status as precedent including the judgment now relied on by the

respondent in Buhari @ Kichan Buhari's case cited supra.

(A) SPIRIT OF THE RULINGS:

35. Let us now understand the spirit of the rulings made by the Hon'ble

Apex Court in Arup Bhuyan's case cited supra. The Hon'ble Supreme Court

while considering the correctness of its own earlier decision formed an

opinion that “it is required to be noted that reading down of the provision of a

Statute could not have been made without hearing the Union of India and / or

without giving any opportunity to the Union of India”.

36. In paragraph 60 the likelihood of causing enormous harm to the

interest of the State is also considered.

37. In paragraph 61, the Hon'ble Supreme Court said that in the

absence of any challenge to the constitutional validity of Section 10(a)(i) of

the UA(P) Act there was no question of reading down of the said provision

by this Court. Therefore, in the absence of any challenge to the constitutional

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

validity of Section 10(a)(i) of the UA(P) Act there was no occasion for the

Court to read down the provision.

38. In the case of Subramanian Swamy vs. Raju10, the Hon'ble Apex

Court held that “reading down the provision of a statute cannot be restored to

when the meaning of a provision is plain and unambiguous and the legislative

intent is clear”.

39. The Hon'ble Supreme Court laid down the fundamental principles

of “reading down doctrine” as under;

“64. .......Courts must read the legislation literally in the first instance. If on such reading and understanding the vice of unconstitutionality is attracted, the courts must explore whether there has been an unintended legislative omission. If such an intendment can be reasonably implied without undertaking what, unmistakably, would be a legislative exercise, the Act may be read down to save it from unconstitutionality. At the cost of repetition, it is observed that reading down a particular statute even to save it from unconstitutionality is not permissible unless and until the constitutional validity of such provision is under challenge and the opportunity is given to the

10. (2014) 8 SCC 390

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

Union of India to defend a particular parliamentary statute”.

Therefore, reading down the doctrine is now settled by the Hon'ble Supreme

Court and it is permissible only if the constitutional validity of a particular

provision is under challenge in any proceedings.

VIII. ANALYSIS:

40. National Investigation Agency Act, 2008 is a special enactment,

enacted by the Parliament to deal with serious offences involving the

sovereignty and security of the Nation and the citizens. It deals with the

offences punishable under the Unlawful Activities (Prevention) Act, 1967

relating to serious crime such as terrorist organisation, or act of terrorism, etc.

The Parliament in its wisdom thought that normal procedure and normal

rights as available under the general law would be insufficient to handle the

situation so as to ensure sovereignty and security of the Nation and the

citizens are protected through special enactments. Special enactment will

prevail over general law.

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

(A) RIGHT TO APPEAL:

41. There is no inherent right for any citizen to prefer an appeal before

the Appellate Forum. Right to appeal is created through an enactment. Such

right is to be conferred by a Statute. In the absence of any such right

conferred under the Statute, no right of appeal would arise. When right to

appeal is a Statutory Right, it cannot be construed as an inherent right.

Consequently, such right of appeal would be available in accordance with the

conditions stipulated for preferring an appeal including the period of

limitation contemplated.

42. Under NIA Act, right of appeal is created as conferred under

Section 21 of the Act.

43. Sub Section (2) to Section 21 stipulates “Every appeal under Sub-

Section (1) shall be heard by a bench of two Judges of the High Court and

shall, as far as possible, be disposed of within a period of three months from

the date of admission of the appeal”.

44. Sub Section (5) to Section 21 stipulates “Every appeal under this

Section shall be preferred within a period of thirty days from the date of the

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

judgment, sentence or order appealed from”.

(a) Provided that the High Court may entertain an appeal after the

expiry of the said period of thirty days if it is satisfied that the appellant had

sufficient cause for not preferring the appeal within the period of thirty days

(b) Provided further that no appeal shall be entertained after the expiry

of period of ninety days.

45. The negative that is prescribed under the second proviso would

control the first proviso. As such any appeal, it to be preferred after the

period of 30 days provided for such appeal, cannot be entertained beyond the

period of 90 days. As such, reading Section 21(5) of the Act together with the

two provisos, it is clear that the intention of the Parliament is that the period

of limitation prescribed therein is mandatory and not directory.

46. The holistic reading of all the Sub Sections to Section 21 would

amplify the legislative intention and the power conferred to regulate

preferring an appeal including the period of limitation and period for disposal

of such appeals. Sub Section (2) to Section 21 prescribe three months for the

disposal of appeal from the date of admission. First proviso in Sub Section

(5) to Section 21 stipulates that High Court can condone the delay and

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

entertain appeal within a period of 90 days. The second proviso

unambiguously stipulates that no appeal shall be entertained after the expiry

of period of 90 days. Therefore, the provision is crystal clear and the intention

of the Parliament is explicit and unambiguous. The Scope for further

interpretation of the said provision is not made available on account of the

clarity explicitly made under Section 21 of the NIA Act in entirety. Reading

down the said provision in the absence of challenge would not arise at all. In

the event of reading down the provision it will result in an anomalous

situation and there is a possibility of taking two different opinions on

different circumstances, which will result in inconsistency leading to

miscarriage of justice.

47. As far as the case relied on i.e., Buhari @ Kichan Buhari's case

cited supra, the Division Bench of the Madras High Court held that delay is

condonable, if any appeal has been preferred by an accused, but not

condonable, if any appeal is filed by National Investigation Agency /

prosecution. Such an interpretation is impossible and there cannot be two

different interpretation as the period of limitation as contemplated under

Section 21(5) of the NIA Act, one for the accused person and another for

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

National Investigation Agency (NIA).

(B) NO VIOLATION OF ARTICLE 21 OF THE CONSTITUTION:

48. One of the arguments advanced by the respondents in the present

case on hand is that the Division Bench in Buhari @ Kichan Buhari's case

cited supra considered the personal liberty ensured under Article 21 of the

Constitution of India. Therefore, there cannot be law of limitation and delay

is to be condoned.

49. In this context, Article 21 of the Constitution only provides that no

person shall be deprived of his life and liberty otherwise than by due

procedure of law. NIA Act is a code in itself. It contemplates offences,

mechanism for prosecution and also the procedures to be followed. When all

such procedures and processes are created through a Statute enacted by the

Parliament, the life and liberty is not taken away otherwise by the Authority

of Law.

50. Question of invoking Article 21 of the Constitution in the presence

of a special enactment to deal with offences would not arise at all. The

provision is not under challenge, therefore, High Court while exercising its

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

jurisdiction as an Appellate Forum conferred on it by the Act of Parliament,

cannot read down the provision in the absence of any challenge regarding the

constitutionality of the said provision. When the Parliament itself has

conferred the appellate jurisdiction to the High Court under the special

enactment, the High Court is not expected to expand the scope of jurisdiction,

while acting as an Appellate Forum.

(C) OTHER ENACTMENTS AND CONDONATION OF DELAY:

51. There are several other enactments in which provisions for

condonation of delay and the limit of number of days up to which the delay

can be condoned has been prescribed. The said provisions are considered and

held to be mandatory by the Courts.

52. In the case of Union of India vs. Popular Construction

Company11, the Hon'ble Supreme Court of India has held that the time limit

that has been prescribed under Section 34(3) and proviso of the Arbitration

and Conciliation Act, 1996 is mandatory and no petition for setting aside of

the Arbitral Award can be filed beyond the time that is permitted therein and

Section 29(2) of the Limitation Act would bar the application of the

11. 2001 (8) SCC 470

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

provisions of the Limitation Act.

53. In the case of Commissioner of Customs and Central Excise vs.

Hongo India Private Limited12. The Hon'ble Supreme Court, while

considering the limitation for filing appeals under Section 35(H) of the

Central Excise Act has held that the High Court has no power to condone the

delay beyond period specified in Section 35(H) of the Act and Section 29(2)

of the Limitation Act would bar the application of Section 5 of the Limitation

Act for condoning the delay beyond the said period.

54. In the case of Chhattishgarh State Electricity Board vs. Central

Electricity Regulatory Commission and Others13, the same principle has

been applied by the Hon'ble Supreme Court, while dealing with the appeals

under the Electricity Act 2003.

55. The Telangana High Court in I.A.No.1of 2024 in Crl.A.No.421 of

2024 and I.A.No.1 of 2024 in Crl.A.No. 425 of 2024 has held that the delay

can be condoned beyond the period, if sufficient cause is shown. But,

however, has held that the power of condonation of delay should be applied

12. 2009 (5) SCC 791

13. 2010 (5) SCC 23

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

equally, both for the citizen as well as the agency. The Telangana High Court

proceeded on the basis that the provisions in Section 14(A)(iii) of the SCST

(Prevention of Atrocities) Act, 1989 which contains a similar provision for

condonation of delay and fixing the maximum period for such condonation is

stricter than the provision contained in NIA Act and therefore, the judgments

under the SCST Act would not be applicable and therefore, Section 21(5) can

be considered liberally. The said reasoning is with all due respects contrary to

law as (i) NIA Act is a special legislation; (ii) Even in Section 21(5), Section

21(1) uses the word notwithstanding anything contained in the code an

appeal shall lie from any judgment, sentence or order, not being an

interlocutory order of a Special Court to the High Court both on facts and on

law. Section 21(4) of the Act also uses the word 'notwithstanding', while

saying notwithstanding anything contained in Sub-Section (3) of Section 378

of the Code, an appeal shall lie to the High Court against an order of the

Special Court granting or refusing bail, Section 21(5) provides that every

appeal under this section shall be preferred within a period of 30 days from

the date of judgment, sentence or order appealed from and contains two

provisos. Therefore, reading Section 21(1), 21(4) and 21(5), the Parliament

has made it clear that the non obstante clause here will be applicable despite

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

the fact that it is different from the other enactments.

56. The consideration and the deliberations made by us with reference

to the judgments discussed above, the legal principles settled are that in the

absence of challenge to the constitutional validity of a provision, High Court

cannot read down the provision. The holistic reading of Section 21 is crystal

clear that the period of limitation is prescribed not only for entertaining an

appeal under Section 21(5) of the NIA Act, but also for disposal of the appeal

under Sub Section (2) within a period of three months from the date of

admission of the appeal. Appeal to the High Court itself is a creation of

Statute. High Court is acting as an Appellate Forum under Section 21 of the

NIA Act. Sub Section (5) first proviso states that High Court may entertain

an appeal after expiry of the period of 30 days if sufficient cause for not

preferring an appeal within a period of 30 days is provided. Second proviso to

Sub Section (5) stipulates that no appeal shall be entertained after the expiry

of the period of 90 days.

57. Since negative provision has been enacted by the Parliament not to

entertain any appeal after the expiry of period of 90 days, there is no

ambiguity or doubt on the intention of the Parliament. When the intention of

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

the Parliament is explicitly projected in the proviso Clause to Sub Section (5)

to Section 21, it is unnecessary for the High Court to traverse beyond the

scope of the provisions, since the High Court cannot read down the provision

which would not only run counter to the legislative intention but would result

in inconsistency in entertaining criminal appeals under Section 21 of the NIA

Act.

58. In respect of the judgment of Division Bench of this Court in

Buhari @ Kichan Buhari's case cited supra, it is held that delay under

Section 21(5) of the NIA Act is condonable only if any appeal is filed by an

accused and uncondonable, if such an appeal has been preferred by the

National Investigation Agency.

59. In paragraph 23 of the Division Bench of this Court held that the

provision under Section 21 is the procedural law has the effect of

extinguishing a fundamental right, we may read down the provision.

Accordingly, the Division Bench has taken a view that second proviso to

Section 21(5) of the NIA Act, has to be read down, and the word 'shall', shall

be read as 'may' in respect of appeals, which, if not entertained would amount

to a violation of a fundamental right. The appeal challenging the judgment of

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

conviction and the appeal challenging rejection of bail, in our view, are filed

in exercise of one's fundamental right. The other appeal that we can think of

which would involve the fundamental right of an accused is against an order

cancelling his bail. Therefore, in those types of appeals, which are filed with a

delay, the word 'shall', shall be read as 'may'.

60. Plain reading of the decision arrived by the Division Bench of this

Court in Buhari @ Kichan Buhari's case cited supra would reveal that

Section 21(5) has been read down to the extent that the word shall in a

provision shall be read as 'may'.

61. The Division Bench opined that appeal after 90 days if any filed by

the National Investigation Agency for cancellation of the period is not

entertainable, if it is filed beyond the period of limitation contemplated under

Section 21(5) of NIA Act.

62. Since the Three Judges Bench of the Hon'ble Supreme Court

of India in Arup Bhuyan's case cited supra ruled that “reading down

doctrine cannot be resorted to when the meaning of the provision is plain

and unambiguous and the legislative intend is clear”. Further it is held

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

that “reading down of the provision of a Statute without hearing the

Union of India and / or without giving any opportunity to the Union of

India”.

63. In the absence of challenging the constitutional validity of any

provision of an enactment, Courts cannot read down the provision differently

than that of the language employed in the particular provision. Courts are

expected to read the provision as it is and on the intention of the legislature.

Section 21(5) of the NIA Act is unambiguous and the intention of the

Parliament is also explicit. There is no further scope to expand the

interpretation in the matter of preferring an appeal and to condone the delay

under Section 21(5) of the NIA Act. Courts creating distinction between

appellant under Section 21(5) of the NIA Act for condoning the delay in

preferring an appeal, would absolutely fall beyond the realm of the rule of

interpretation. Parliament intended and prescribed limitation expressly under

the enactment. Reading down the provision will defeat the legislative

intention in the absence of challenge regarding the constitutional validity of

the said provision.

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

IX. CONCLUSION:

64. Thus, we have no hesitation in arriving at a conclusion that the

judgment of this Court in Buhari @ Kichan Buhari's case cited supra is not

a good law and running counter to the legal principles settled by the Three

Judges Bench of the Hon'ble Supreme Court of India in Arup Bhuyan's case

cited supra. Thus, the judgment in Buhari @ Kichan Buhari's case denuded

to lose its status as precedent in the matter of condoning the delay in

preferring appeals under Section 21(5) of the NIA Act. Further, the High

Court is not empowered to condone the delay beyond the permissible limit

contemplated under Section 21(5) of the NIA Act.

65. Accordingly, we hold that the High Court is not empowered to

condone the delay beyond the permissible limit contemplated under Section

21(5) of the National Investigation Agency Act, 2008. Consequently, the

Criminal Appeals on hand stand dismissed on the ground of limitation.

However, dismissal of the present criminal appeals under Section 21(5) of the

NIA Act would not be a bar for an aggrieved person to approach the Trial

Court, if it is otherwise permissible under law.






https://www.mhc.tn.gov.in/judis
                                                                    CRL.A.Nos.1224 & 1225 of 2024

                                                             [S.M.S., J.]       [V.S.G., J.]
                                                                       30.10.2024
                                                                          (1/2)
                Jeni
                Index : Yes
                Speaking order
                Neutral Citation : Yes


                To

                1.The District and Sessions Judge,

Special Court under the National Investigation Agency Act, 2008, Sessions Court for Exclusive Trial of Bomb Blast/POTA Cases, Poonamallee, Chennai.

2.The Special Public Prosecutor, High Court of Madras, Chennai – 600 104.

https://www.mhc.tn.gov.in/judis CRL.A.Nos.1224 & 1225 of 2024

S.M.SUBRAMANIAM, J.

and V.SIVAGNANAM, J.

Jeni

CRL.A.Nos.1224 & 1225 of 2024

30.10.2024 (1/2)

https://www.mhc.tn.gov.in/judis

 
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