Citation : 2022 Latest Caselaw 3499 Tel
Judgement Date : 7 July, 2022
HONOURABLE SRI JUSTICE K.SURENDER
CRIMINAL APPEAL Nos.23, 28, 34, 36, 37, 38, 340, 795,
985, 997 and 1900 of 2005 & Crl.A.No.1105 of 2006
COMMON JUDGMENT:
1.
The appellants in all the appeals aggrieved by the
judgment of the Additional Metropolitan Sessions Judge for
trial of Jubilee Hills Car Bomb Blast Case-cum-Additional
Family Court, Hyderabad (for short 'the learned Sessions
Judge') in S.C.No.95 of 2001 dated 22.11.2004, convicting
the appellants for the offences under Section 120B IPC and
sentenced to rigorous imprisonment for a period of six
months, present appeals filed.
2. Briefly, the case of the prosecution is that the
appellants herein and also the charge sheeted accused A1 to
A7, who are residents of Pakistan were all part of Jamat-E-
Hizbul Mujahideen. A1 is the chief namely Deendaar
Anjuman and head of Jamat-E-Hizbul Mujahideen. He along
with other accused/appellants who are members of the said
organization entered into criminal conspiracy with the
cause to carryout several terrorist acts for the purpose of
desecration of places of worship and disrupting religious
assemblies and other terror related activities. In the said
process, the appellants herein have planted Improvised
Explosive Devises (for short 'IEDs') at various religious
places, which resulted in communal disharmony and
disaffection towards the Government, for which reason they
are liable for the offences under Sections 120B, 124A,
153A,295, 295A, 296, 307, 324, 325, 326,395, 436 IPC and
Sections 3 to 6 of Explosive Substances Act and Sections
25(i)(a) and 27 of Arms Act.
3. Accordingly, all the appellants/accused were charged
for the said offences under 30 different counts/charges. The
details of the charges framed are not relevant for the
purpose of adjudication of these appeals.
4. Further, the prosecution has also marked Exs.P1 to
P558 and also material objects MOs.1 to 142. The
description of said exhibits and material objects is also not
required to be written in detail as the same is not necessary
for adjudication of the present appeals.
5. During the course of trial, the points which were
considered by the learned Sessions Judge are as follows:
1. Whether there is criminal conspiracy among the accused to foment communal disharmony and in that connection whether they have committed any specific overt acts?
2. Whether the accused maliciously insulted the religious belief, caused disturbance to the religious assemblies?
3.Whether the accused committed deliberate and malicious acts with intend to insult the religion or intending to outrage the religious feelings of any class?
6. The provisions of Section 120A IPC are as follows:
When two or more persons agree to do, or cause to be done:-
(1) an illegal act or (2) an act which is not illegal by illegal means, such an agreement is designated a criminal conspiracy: Provided that no agreement except an agreement to commit an offence shall amount to a criminal conspiracy unless some act besides the agreement is done by one or more parties to such agreement in pursuance thereof.
7. Having recorded the oral evidence and also on the
basis of the documentary evidence and material objects
marked during the course of trial, the learned Sessions
Judge came to conclusion that the appellants are guilty for
the offence of criminal conspiracy.
8. The evidence recorded disclosed that these appellants
were part of the said organization/ Deendar Anjuman(A-1)
organization along with A1 to A7 who were not tried along
with the accused herein as they are residents of Pakistan.
9. Learned Sessions Judge on the basis of the evidence
recorded came to conclusion that the prosecution was able
to prove that there were meetings amongst the accused for
committing criminal acts. Arrests and seizures effected
from the accused would go to show that they were also
complicit in preparation and manufacturing of IEDs.
Further, the seizures of letters, which were written to
threaten Christian Missionaries, posters depicting about
world Islamisation, data of telephone calls collected from the
accused and the involvement of all the accused in different
crimes was discussed by the learned Sessions Judge.
10. Learned Sessions Judge further found that though all
the accused were not involved in all the cases, however the
appellants/accused were involved in different cases as part
of Deendar Anjuman group, which were listed as follows: i)
Cr.No.171/2000, Pig Blast; ii) Tiruvur Bank Dacoity/ SC
No.426 of 2001 in Cr.No.8/2000; iii) Blast in Ladies Club,
Machilipatnam SC No.422/2001 in Cr.No.94/2000; iv) Blast
in Kodanda Ramaswamy Temple, SC No.423 of 2001; v)
Vain attempt to Blast the St.Jude's Church, Vikarabad (SC
93/2001, Cr.NO.207/2000); vi) Attempt to blast the CSI
Church, Medak, SC 446/2001 Cr.No.38/2000; vii) Blast in
Juwett Memorial Baptist Church, Ongole, SC No.563/2001
Cr.No.80/2000; viii) Blast in Mother Vennani Catholic
Church Kadakatla, Tadepalligudem; ix) Warning letter
addressed to K.A.Paul International Training Centre; x)
Blast in St.Anns Church, Cr.No.77/2000 P.S.Wadi; xi)
Maruthi Van Blast in Bangalore Cr.NO.87/2000 P.S.Hubli;
xii) Blast in Markaz Mosque, Guntur, S.C.No.564/2001,
Cr.No.190/2000; xiii) Destruction of public and private
properties after the blast of Markaz Mosque in Guntur,
cr.Nos.191/2000 to 193/2000; xiv) recoveries explosives
from A15 Syed Mastan S.C.No.91/2001 Cr.No.176/2000;
xv) Recovery of Explosives from Sk.Iqbal Ahmed (A8),
Mohd.Nazeemuddin (A9), Shaik Khaja (A.11) & Humayun
(A.10) SC No.94 of 2001; xvi) Recovery of Mohd.Haneef (A14)
SC No.92/2001 Cr.NO.98/2000 of PS Nuiveedu; xvii)
Recoveries from S.M.Ibrahim (A17), Cr.No.113/2000, PS
J.J.Nagar, Bangalore; xviii) Recoveries from Mullah Sab
(A.43) & A.R.Seth (A.45) cr.No.290/2000, Magadi Road P.S.
11. All the above narrated cases are subject matters of
different crimes and sessions cases were pending before
different Sessions Courts in the entire districts of erstwhile
State of Andhra Pradesh at the time of the Judgement in the
present case. Since the accused, who are complicit in those
cases were being tried for the said offences in those cases,
the narration and details of all the cases would not be
necessary for adjudication of these appeals.
12. Learned Sessions Judge has found that since the
accused were being tried individually, who are all accused in
those particular cases, the learned Sessions Judge did not
give any finding regarding involvement in those cases as any
finding would amount to double jeopardy and such findings
are barred under Section 300 of Cr.P.C and Article 20 of the
Constitution of India.
13. Learned counsel appearing for the appellants/accused
submits that A41, 43, 47, 44 and 50 have already expired.
14. Further, learned counsel for the appellants would
submit that all the accused are already facing life
sentence/death sentences in different cases in Bangalore
and other parts of India. He further submits that since all
the accused are separately tried and there was no necessity
of conducting any trial in the present case since their
complicity of criminal conspiracy would be decided in the
said cases. For the said reason conviction for criminal
conspiracy has to be set aside.
15. Learned Assistant Public Prosecutor would submit that
learned Sessions Judge has convicted on the basis of their
membership in Deendar Anjuman organization. They have
committed different terrorist acts, which are subject matters
of session's case pending against them in different Courts.
However, all these appellants are part of Deendar Anjuman
organization carrying out those terrorist acts, they were in
fact tried by the Special Court and rightly convicted under
Section 120-B of IPC for criminal conspiracy.
16. Learned Assistant Public Prosecutor also relied upon
the judgment of Hon'ble Supreme Court in the cases; i)
R.Dineshkumar @ Deena v. State, rep. by Inspector of Police
[Criminal Appeal No.454 of 2015]; and ii) State (N.C.T of
Delhi) v. Navjot Sandhu [AIR 2005 SC 3820] to support his
contention that the appellants can be convicted for criminal
conspiracy, irrespective of their individual involvement in
several cases. However, the application filed to enhance the
sentence was not pressed for the reason of the appellants
who are surviving are undergoing life sentence in different
jails.
17. Learned Sessions Judge had in fact not discussed
about any cases individually as they are being tried before
different courts, however concluded that all the appellants
herein have executed those acts. The learned Sessions
Judge has rightly confined to discussing whether an offence
under Section 120-B of IPC is made out or not.
18. The criminal conspiracy of these appellants are
apparent from their criminal acts in several cases and all of
them belonging to Deendar Anjuman organization of which
A1 was the head. The accused have indulged in acquiring
explosive devises, fabricating and manufacturing Improvised
Explosive Devices and placing them at several places of
worship. The evidence also concludes their inter se
communication amongst these members to execute the
criminal acts. Several seizures, explosive materials which
occurred were all considered by the Sessions Judge to arrive
at a conclusion. These appellants had in fact carried out
those acts in criminal conspiracy to commit such acts.
19. For the aforesaid reasons, since the learned Sessions
Judge has not given any finding in individual cases which
are subject matters before the concerned Courts and
confined its finding to the aspect of criminal conspiracy to
commit such criminal acts, I see no reason to interfere with
the well reasoned judgment of the Sessions Judge
convicting the appellants for the offence under Section 120B
of IPC and sentencing them to rigorous imprisonment for a
period of six months.
20. The Criminal Appeal No.1105 of 2006 is filed by the
State aggrieved by the acquittal of the accused persons for
the offences charged other than Section 120-B IPC. The
learned Sessions Judge, as stated above, did not give any
finding with regard to the other offences apart from Section
120-B of IPC, since they are subject matters of cases in
different appeals. For the said reason, when there is no
finding regarding the other offences, the question of appeal
against acquittal does not arise, as there is no acquittal
recorded. For the said reasons, Criminal Appeal No.1105 of
2006 filed by the State fails and accordingly dismissed.
20. Accordingly, all the criminal appeals are dismissed. As
a sequel thereto, miscellaneous applications, if any, shall
stand closed.
________________
K.SURENDER, J Date: 07.07.2022 kvs
HONOURABLE SRI JUSTICE K.SURENDER
CRIMINAL APPEAL Nos.23, 28, 34, 36, 37, 38, 340, 795,
985, 997, 1900 of 2005 & 1105 of 2006
Date:07.07.2022
kvs
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!