Saturday, 25, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Md.Jamiluddin Nasir Vs. State of West Bengal [May 21, 2014]
2014 Latest Caselaw 372 SC

Citation : 2014 Latest Caselaw 372 SC
Judgement Date : May/2014

    

ITEM NO.1C COURT NO.2 SECTION II

SUPREME COURT OF INDIA

RECORD OF PROCEEDINGS

Md. Jamiluddin Nasir Vs. State of West Bengal

[Criminal Appeal No(S). 1240-1241 of 2010]

Aftab Ahmed Ansari @Aftab Ansari Vs. State of West Bengal

[Criminal Appeal Nos. 1242-1243 of 2010]

Date: 21/05/2014

These Appeals were called on for pronouncement of judgment today.

For appellants

in Crl.A. 1240-1241 1242-1243 of 2010

Ms. Nitya Ramakrishnan, Adv.

Mr. Saren Naved, Adv.

Ms. Ria Singh, Adv.

Mr. A.K. Roy, Adv.

Ms. Manika Tripathy Pandey, Adv.

For Respondents

in Crl.A. 1240-1241 1242-1243 of 2010

Mr. Ashok Kumar Panda, Sr. Adv.

Mr. Kabir S. Bose, Adv.

Mr. Anip Sachthey, Adv.

Mr. Mohit Paul, Adv.

Mr. Saakaar Sardana, Adv.

Ms. Shagun Matta, Adv.

Mr. A.K. Roy, Adv.

Ms. Snehasish Mukherjee, Adv. *****

Hon'ble Mr. Justice Fakkir Mohamed Ibrahim Kalifulla pronounced the judgment of the Court for a Bench comprising of Hon'ble

Mr. Justice A.K. Patnaik and His Lordship. For the detailed reasons recorded in the signed reportable judgment, the appeals are partly allowed to the extent that the imposition of death penalty for offence under Section 27(3) of the Arms Act is set aside and imposition of death penalty for offences under Sections 121, 121A, 122 read with 120B IPC is modified into one of life and in the case of appellant Aftab such life imprisonment should be suffered by him till the end of his life and in the case of appellant Nasir life imprisonment should be for a minimum period of 30 years without any remission. Appeals stand disposed of in terms of the signed reportable judgment.

KALYANI GUPTA

RENU DIWAN

COURT MASTER

COURT MASTER

SIGNED REPORTABLE JUDGMENT IS PLACED ON THE FILE

Md. Jamiludin Nasir Vs State of West Bengal

[Criminal Appeal Nos.1240 - 1241 of 2010]

Aftab Ahmed Ansari @ Aftab Ansari Vs. The State of West Bengal

[Criminal Appeal Nos.1242 - 1243 of 2010]

Fakkir Mohamed Ibrahim Kalifulla, J.

1. These appeals arise out of the common Judgment of the High Court of Calcutta in Criminal Appeal No.428 of 2005 which was preferred by Nasir and Aftab together. The said Judgment was rendered on 05.02.2010 in Death Reference Case No.2 of 2005 in Sessions Case No.79 of 2002 as well as Criminal Appeal Nos.247 of 2005, 377 of 2005, 425 of 2005 and 428 of 2005. The Appellant in Criminal Appeal Nos.1240-41 of 2010 is Mohd. Jamiludin Nasir (hereinafter referred to as 'Nasir'). The Appellant in Criminal Appeal Nos.1242-43 of 2010 is one Aftab Ahmed Ansari (hereinafter referred to as 'Aftab').

2. The Sessions Case was tried by the learned Judge XIIth Bench, City Sessions Court at Calcutta in Sessions Case No.79 of 2002. The FIR was registered on 22.01.2002 in FIR No.19 for offences under Sections 121, 121A, 122, 120B, 302, 333, 427 and 21 Indian Penal Code, 1860(hereinafter referred to as 'IPC'), as well as Sections 25(1B)(a) and 27 of the Arms Act, 1959(hereinafter referred to as 'Arms Act'). The FIR was registered at 06.36 a.m. The date and time of the occurrence was noted as 22.01.2002, 06.30 a.m. The General Diary (hereinafter referred to as 'G.D.') entry number was 1889 in the Shakespeare Sarani Police Station. The place of occurrence was noted as in front of the American Centre, 38H, Jawaharlal Nehru Road, which was stated to be located 1 1/4 km North-West of the Police Station.

The name of the Complainant was Shri Barun Kumar Saha. According to the Prosecution, as many as 17 accused were involved in the offence, out of which only 9 faced Trial and from the remaining 8, there were 6 absconders out of whom one is now facing Trial and the remaining 5 continue to remain absconding. Two of the offenders, namely, Zahid and Salim died in an encounter on 27.01.2002, at a place called Hazaribagh, that is how 9 accused 2 of 195 alone came to be tried in the Sessions Case No.79 of 2002. By a Judgment dated 26.04.2005, the Trial Court found A1-Mohd. Jamiludin Nasir, A2-Adil Hassan, A3-Rehan Alam, A6-Musarrat Hussain, A7-Nushrat Alak, A8-Aftab Ahmed Ansari and A9-Shakir Akhtar guilty of charges under Sections 121A, 121, 122 of IPC and Sections 302, 307, 333, 467, 471 and 468 IPC read with Section 120B of IPC .

They were also found guilty of the offences under Sections 25(1A), 27(2), and 27(3) of the Arms Act read with Section 120B of IPC . The trial Court in its Judgment ultimately convicted A1- Jamiludin Nasir, A2-Adil Hussain, A3-Rehan Alam, A6-Musarrat Hussain, A7-Hasrat Alam, A8-Aftab Ahmed Ansari and A9-Shakir Akhtar and acquitted A4-Mohd. Shakeel Mallick and A5-Patel Dilip Kumar Kantilal of all the charges framed against them and were set at liberty forthwith if not required in any other case. Thereafter, by its order dated 27.04.2005, imposed the sentence of death for the offence under Section 27(3) of the Arms Act as mandated under the said provision, sentenced them to death for the charge under Section 121 IPC apart from other sentences of imprisonment for offences under Sections 121A, 122, 302 read with 120B, 307 read with 120B, 333 read with 120B, 467 read with 120B, 471 read with 120B and 468 read with 120B of IPC 25(1A), 27(2) and 27(3) of the Arms Act read with 120B IPC . The trial Court held that all the 3 of 195 convicts who were found guilty were to be hanged till death subject to confirmation by the High Court and all the sentences to run concurrently.

3. By the impugned Judgment, the High Court acquitted A2-Adil Hussain, A3-Rehan Alam of all the charges. In so far as A6-Musarrat Hussain, A7-Nushrat Alak and A9-Shakir Akhtar are concerned, the Court acquitted them of the offence of waging of war but convicted them only for the offences under Sections 467 read with 120B, 468 read with 120B and 471 read with 120B IPC and thereby imposed a lesser sentence. As far as A1-Mohd. Jamiludin Nasir and A8-Aftab Ahmed Ansari are concerned, the High Court confirmed their conviction, as well as the sentence imposed by the trial Court on all counts.

While A1-Nasir and A8-Ansari have come forward with the above appeals, the State has filed Criminal Appeal Nos.1244 to 1247 of 2010 as against that part of the Judgment of the High Court which modified the conviction and sentence in respect of A6- Musarrat Hussain, A7-Hasrat Alam and A9-Shakir Akhtar. Though, the above appeals were also posted along with the present appeals, which were being disposed of by this Judgment by our order dated 23.04.2014, we have de-tagged the said appeals for want of time. We are, therefore, now concerned only with the appeals filed by Nasir and Aftab. One other fact to be mentioned is that the acquittal 4 of 195 of A4-Mohd. Shakil Mallick and A5-Patel Dilip Kumar Kantilal by the trial Court was not even challenged by the State before the High Court.

4. The case of the Prosecution as narrated before the Courts below can be stated as thus: one Asif Reza Khan(hereinafter referred to as 'Asif'), who was detained in October-November, 2001 in connection with the kidnapping of one Khadim, happened to meet Aftab in Tihar Jail where both of them were under detention. While Asif is a resident of Calcutta, Aftab is stated to be an Indian National as per the Chargesheet. While they were in detention in Tihar Jail, they stated to have developed friendship which later on gave scope for Aftab's involvement in the crime with which we are concerned. As the narration goes, Asif and Nasir were childhood friends as they happened to have their initial education in a Madarsa upto High School level though thereafter, they were separated.

It is also the case of the Prosecution that some time in 1991 Asif had been to Kashmir and was in contact with one Salahuddin and Dr. Mushtaq Ahmed who made him feel that he should involve himself much more deeply in Jehadi movement. In the above-stated background when Asif happened to meet Aftab in Tihar Jail, where both of them were under detention in the year 1998/1999, their ideology seemed to have enabled them to develop close relationship. It is also stated 5 of 195 that Asif was released from Tihar Jail in the year 1999 and met Nasir in Calcutta who was by then married and was on the look out for a job as he had just then left the avocation in which he was placed. Asif stated to have assured Nasir of continued employment with him having regard to their childhood relationship, which persuaded Nasir to join hands with Asif in the year 1999. Asif while inviting Nasir to extend his services in his business ventures, namely, export of leather garments along with his associates, also wanted him to get a suitable accommodation for one Niaz Hussain to set up his leather export business venture. Nasir was a resident of No.46, Tiljala Lane.

When the building in No.1, Tiljala Lane was developed at that time, Nasir stated to have approached the developer, namely, PW-47, who also offered one of the flats in the ground floor of No.1, Tiljala Lane. At the behest of Nasir, Niaz Hussain was able to clinch the deal of securing the ground floor premises of No.1, Tiljala Lane, initially by paying an advance sum of Rs.98,000/- and the balance amounts in Rs.2000/-, Rs.1,00,000/- and Rs.60,000/-, in all a sum of Rs.2,60,000/-. The possession of the said premises was stated to have been handed over to Niaz Hussain, as well as his brother Fiaz Hussain in the month of April/July 2001. Be that as it may, after the initial association of Nasir with Asif in the year 1999 as their close intimacy developed further, Asif stated to have issued directions to 6 of 195 Nasir for carrying out various assignments such as securing a fake passport for himself, as well as, for his friend, namely, Aftab in different names. Such fake passports stated to have been arranged by Nasir through a person in the passport office of Bihar. That apart, as was instructed by Asif, Nasir was sent to Agra and Jaisalmer. Nasir was introduced initially at Banaras to Aftab who according to Asif was his fast friend and that Nasir should function as directed by his close friend Aftab in all future endeavours through emails.

5. In October, 2001 Asif introduced Nasir to Zahid, Salim and Sadakat when he went to Agra for the second time. In the first week of September, 2001 as per Asif's email, Nasir secured a rented flat at Khan Road, Khirgaon, Hazaribagh. After taking over possession of the ground floor flat at No.1, Tiljala Lane, it is stated that that was a place earmarked for all future meetings and on one occasion Asif deliberated that to raise more funds they should indulge in kidnapping activities. It appears that it was in that process Asif stated to have been detained in the case of kidnapping of one Khadim some time in October-November, 2001.

It is further stated that in December, 2001 while he was in detention and was being enquired at Bhawani Bhawan, he was shifted to Rajkot at Gujarat where he was stated to have been killed in an encounter on 08.12.2001. When Asif met with his death on 08.12.2001, Zahid 7 of 195 stated to Nasir and other gang members to take certain serious revenge actions and that they should wait for Aftab's orders for the same. Based on certain instructions issued by Aftab to Nasir, Sadakat and Zahid who came to Calcutta on 14 th to 16 th January, 2002, were lodged in the No.1, Tiljala Lane, Calcutta. The e-mail messages forwarded to Nasir and exchanged between Zahid, Sadakat and Aftab stated to have revealed that the untimely death of Asif in the encounter at Rajkot required to be retaliated in equal force and that should teach a lesson to the Government of India and the Police Personnel.

With that object in mind, the whole emissary of the gang led by Aftab, which included Nasir, Sadakat, Zahid, Salim and others operated. The master mind was stated to be that of Aftab who was also supported with different ideas by Zahid, Salim, Sadakat and Nasir. In one of the messages forwarded to Nasir by Aftab which was also forwarded to the other accomplices it was said that there should be an attack on Bhawani Bhawan, where Asif was taken after his detention in Khadim's case for interrogation. To the said suggestion, Nasir stated to have replied that it would not be a good proposition as many civilians would be seriously affected and the Minority Commission office was also near to Bhawani Bhawan.

Thereafter, Aftab stated to have suggested as to whether their attack can be directed towards any American base where also large 8 of 195 number of police security was being provided. While the said proposal of Aftab was considered for implementation by the other gang members, namely, Nasir, Zahid, Salim, Sadakat and others in the month of January, 2002, namely, on 19 th, 20 th and 21 st survey was stated to have been made by the above stated gang members of the Consulate Office of America, as well as the American Centre. Thereafter, it was suggested again by way of an e-mail message to Aftab that the American Centre would be an ideal target as they found that the police security personnel were in large number, that they were operating in shifts, that one such shift was taking place in the early morning at around 6-6.30 a.m. and that the police personnel were very lackadaisical in their duties.

The said proposal was suggested by the gang members to Aftab. It was thus stated to have been cleared by Aftab and thereafter, the plan was worked out by the other gang members of course with the consultation of Aftab by which a close survey was made on 20 th and 21 st, January, 2002. Initially a decision was taken to cause the attack on 21.01.2002, which was not carried out and Aftab was informed through an email about the same while he was assured that the attack will be successfully carried out on 22.01.2002.

6. In pursuance of the above object, it is stated that the gang members had assembled at No.1, Tiljala Lane where Blue Colour Maruti 800 9 of 195 Car bearing Registration No.BRK-4907 and a Black Colour Suzuki Motorcycle WB-01-P 2144 were also kept in the premises which was used on 19 th, 20 th, 21st and 22 nd January, 2002. After the initial rehearsal, stated to have been made on 19 th, 20 th and 21 st, on 22.01.2002 morning while Nasir and Khurram Khaiyam @ Abdullah left No.1, Tiljala Lane in the Maruti Car and parked their vehicle at Rippon Street Circular Road Crossing opposite Panjabi Tea Stall that (deceased) Zahid and Sadakat (now facing Trial) who also left No.1, Tiljala Lane in the early hours of the morning went to the targeted place, namely, American Centre around 6.30 a.m., that while Zahid was riding the bike at the spot in a slow speed, Sadakat stated to have opened fire with AK-47 rifle/automatic gun in a close range of about 10 to 15 feet towards the police personnel who were changing their shift and while carrying out the said operation, shouting "A sob sarkari kutta logo key markey ura deo" got into the pillion of the bike driven by Zahid which reached Rippon Street Circular Road Crossing where Nasir and Abdullah were waiting in the Maruti Car. After reaching the said spot Zahid stated to have proclaimed that the mission was carried out (KAAM HO GAYA) as planned and that Sadakat who was the pillion rider with Zahid stated to have got into the back seat of a Maruti Car and thereafter, the car and the bike left the Rippon Street Circular Road Crossing.

Since, in 10 of 195 the rehearsal session on 20 th and 21 st some passer byes at Rippon Street Circular Road Crossing happened to note the presence of the Maruti Car driven by Nasir and the Bike driven by Zahid due to some minor altercation at the spot, they were cited as Witnesses. In fact, PW-62 who along with one Gilbert Gomes were present during the said altercation at the same place, came to hear about the incident at American Centre after they came back to the neighbourhood. They went to Lalbazar to meet PW-101, Abu Saleh who was their neighbour and was posted at OC. They shared their apprehensions of the connection of the same vehicles and the persons involved at the altercation with the American Centre attack. PW-101 reported the same to PW-123 and stated that the description of the attackers' attire, the vehicles and the time of attack match with the incident reported to him by PW-62 and his friend.

However, based on the complaint made by Barun Kumar Saha PW-6 to Shakespeare Sarani Police Station through Wireless Centre, an FIR was registered. PW-123 was entrusted with the investigation along with a team. Subsequently, a team from Delhi stated to have visited Calcutta City Police informing about the hiding of certain militants in the city who are to be apprehended. A team was formed to find out the hideouts, through a reliable information about the hideout of the terrorists in Khan Road, Khirgaon and Hazaribagh. In pursuance to the said 11 of 195 development, that place was surrounded by the police to nab the terrorists.

7. The police team which proceeded to Khan Road, Khirgaon, Hazaribagh at 6.45 a.m. cordoned the premises and suspecting the inmates to be militants, stated to have announced that they should surrender putting down whatever weapons they possessed. While doing so, when they noticed two of the inmates escaped through the side gate shooting at the police and in the cross fire both of them were injured. When the injured were taken to the hospital, on the way, one of the injured by name Zahid made an oral dying declaration to PW-113 that he was one of the persons involved in the shooting spree at the American Centre, that he was the shooter and one Sadakat was the driver of the motor bike.

The said Zahid stated to have died enroute the hospital. The other person Salim was admitted in the hospital who too later died. This happened on 27-28.01.2002. After the encounter that had taken place at Hazaribagh, while the shootout incident at American Centre was investigated by PW-123, who was heading the special investigation team, he received a vital information on the intervening night of 28-29.01.2002 at about 1.30 a.m. According to PW-113, on 20.01.2002, Calcutta Police arrived at Hazaribagh and a seizure list Exhibit-246 of PW-106's house which was rented to Nasir was 12 of 195 handed over. According to the seizure list, two jackets were found which matched the attire of the American Centre attackers. This is how the search for Nasir since he was the tenant was started at 64, Tiljala Lane which was the fake address given by him at the instance of Asif on the said rent agreement. Through investigation, Nasir's address was found to be 46, Tiljala Lane.

In pursuance of the said search, PW-123 went to No.13, Dargah Road which is the house of in-laws of Nasir, where he took Nasir into custody and based on his information made a search at No.1, Tiljala Lane where the Maruti Car and the Motor bike were seized. In fact after the commencement of his investigation on 22.02.2002 evening, the team of PW-123 was approached by PW-62, and one Gilbert Gomes (not examined) through the Inspector PW-101, Lalbazar who made statements relating to the incident of firing in front of American Centre and their statement revealed the use of Maruti Car and the Suzuki Motor bike at Rippon Street Circular Road Crossing.

After landing at No.1, Tiljala Lane PW-123 could gather very many vital clues which led him to ultimately arrest of Aftab, who was already arrested by Dubai Police on 23.01.2002 and deported him to India on 09.02.2002. PW-123 could secure his custody through Court order on 23.02.2002. Based on Aftab's information, the residence of Asif was also searched where a diary maintained by Asif and a letter 13 of 195 Exhibit-46/1 written by Aftab to the wife of Asif after Asif's demise was also seized. The letter was addressed to Bhabhiji for taking avenge on death of Asif. Later PW-105, a handwriting expert proved the handwriting of Aftab. In the Hazaribagh hideout after the encounter, PW-113 made a search of the premises where he could recover arms and ammunition such as AK-47 rifles, Pakistan's national flag, bullets etc. According to PW-113, the deceased Zahid and Salim were Pakistani nationals and were members of Lashkare- Taiba, while Sadakat belonged to Uttar Pradesh.

8. It is in the above stated background that the investigation team after a detailed inquiry ultimately filed its final report in Chargesheet No.38 of 2002 dated 26.04.2002 as against 15 persons and the charges were under Sections 121, 121A, 302, 307, 333 read with 122, 427, 467, 468 and 471 IPC . The Sessions Court, namely, the Calcutta City Court framed the charges against A1 to A9 on 29.08.2002 for offences under Sections 121A, 121, 122, 302 read with 120B, 307 read with 120B, 333 read with 120B, 467 read with 120B, 471 read with 120B, 468 read with 120B and 427 read with 120B IPC apart from offences under Sections 25(1), 27(2) and 27(3) of Arms Act. As stated by us earlier, the trial Court acquitted A4 and A5 of all the charges while A1 to A3 and A6 to A9 were convicted of charges levelled against them.

9. In the death reference, as well as in the appeals preferred by Nasir and Aftab as well as the other convicts, the High Court having confirmed the conviction and sentence imposed on Nasir and Aftab in toto and acquitted A2 and A3 while modifying the conviction and sentence in respect of A6, A7 and A9 for lesser offence by the impugned common Judgment, we heard these appeals preferred by Nasir and Aftab.

10. We heard Ms. Nitya Ramakrishnan for the Appellants and Mr. Siddharth Luthra, learned Additional Solicitor General for the Respondent State. We also considered the written submissions filed on behalf of the Appellants, as well as the State and deal with such of those submissions which are really relevant and deliver this Judgment. At the very outset, it must be stated that there was a detailed consideration made by the learned Sessions Judge of the oral evidence, as well as documentary evidence and material objects placed before it, while passing its Judgment on 26.04.2005. Equally, the Division Bench of the High Court has made a thorough consideration of the material evidence and also the correctness of the Judgment of the learned Sessions Judge. In fact, though more than 100 Witnesses were examined on the side of the Prosecution and more than 250 documents were placed before the trial Court, we find that the crucial evidence which led to the ultimate conviction 15 of 195 of Nasir and Aftab were mainly based on the confession of Nasir and the oral evidence of PWs 1 to 123 and the Exhibits. Also based on the above evidence, certain questions put to Nasir and Aftab under Section 313 of Cr. P.C. were also referred.

11. Before proceeding further to examine the respective contentions, at the very outset, it will have to be stated that the conviction and sentence imposed on the Appellants under Section 27(3) of the Arms Act has to be set aside since the said provision was struck down by this Court in State of Punjab vs. Dalbir Singh - (2012) 3 SCC 346. We can usefully refer to the relevant conclusions reached in the said decision which has been set out in paragraphs 85 to 91. The said paragraphs are as under: "85. All these concepts of "due process" and the concept of a just, fair and reasonable law have been read by this Court into the guarantee under Articles 14 and 21 of the Constitution. Therefore, the provision of Section 27(3) of the Act is violative of Articles 14 and 21 of the Constitution. 86. Apart from that the said Section 27(3) is a postconstitutional law and has to obey the injunction of Article 13 which is clear and explicit. Article 13(2) is as follows: '

13.(3) The State shall not make any law which takes away or abridges the rights conferred by this Part and any law made in contravention of this clause shall, to the extent of the contravention, be void.' 87. In view of the aforesaid mandate of Article 13 of the Constitution which is an article within Part III of our Constitution, Section 27(3) of the Act having been enacted in clear contravention of Part III rights, Section 27(3) of the Act is repugnant to Articles 14 and 21 and is void. 16 of 195 88. Section 27(3) of the Act also deprives the judiciary from discharging its constitutional duties of judicial review whereby it has the power of using discretion in the sentencing procedure. This power has been acknowledged in Section 302 of the Penal Code and in Bachan Singh case it has been held that the sentencing power has to be exercised in accordance with the statutory sentencing structure under Section 235(2) and also under Section 354(3) of the Code of Criminal Procedure, 1973. Section 27(3) of the said Act while purporting to impose mandatory death penalty seeks to nullify those salutary provisions in the Code.

This is contrary to the law laid down in Bachan Singh. 89. In fact the challenge to the constitutional validity of death penalty under Section 302 of the Penal Code has been negatived in Bachan Singh in view of the sentencing structure in Sections 235(2) and 354(3) of the Criminal Procedure Code. By imposing mandatory death penalty, Section 27(3) of the Act runs contrary to those statutory safeguards which give judiciary the discretion in the matter imposing death penalty. Section 27(3) of the Act is thus ultra vires the concept of judicial review which is one of the basic features of our Constitution. 90. It has also been discussed hereinabove that the ratio in both Bachan Singh and Mithu has been universally acknowledged in several jurisdictions across the world and has been accepted as correct articulation of Article 21 guarantee.

Therefore, the ratio in Mithu and Bachan Singh represents the concept of jus cogens meaning thereby the peremptory non-derogable norm in international law for protection of life and liberty. That is why it has been provided by the Forty-fourth Amendment Act of 1978 of the Constitution, that Article 21 cannot be suspended even during the proclamation of emergency under Article 359 [vide Article 359(1-A) of the Constitution]. 91. This Court, therefore, holds that Section 27(3) of the Arms Act is against the fundamental tenets of our constitutional law as developed by this Court. This Court declares that Section 27(3) of the Arms Act, 1959 is ultra vires the Constitution and is declared void." 17 of 195

12. In the light of the said legal position, we have no hesitation in setting aside that part of the Judgment of the trial Court as well as the High Court imposing the punishment of death sentence as against the Appellants for the offences found proved under Section 27(3) of Arms Act.

13. Having steered clear of the said position, when we proceed to examine the correctness of the conviction and sentence imposed on the Appellant, at the forefront, we find that the case of the Prosecution broadly depended upon the confession of Nasir, the Appellant in Criminal Appeal No.1240-41 of 2010. In fact realizing the serious implications of the said piece of evidence relied upon by the Prosecution, Ms. Nitya Ramakrishnan for the Appellants profusely attacked the reliance placed upon the said material evidence in the form of confession recorded under Section 164 of Cr.P.C. on its acceptability, reliability, veracity and also its applicability as against the co-accused. We shall consider the submission of the counsel for the Appellant at a later stage. For the present, we wish to examine as to what the confession contains and to what extent the gravity of the offence and the extent and involvement of the accused who were proceeded against in this case were touched upon in order to appreciate the case of the Prosecution. 18 of 195

14. The confession of Nasir is marked at Exhibit-201. The confession has been recorded by PW-97- SDJM on 22.02.2002. After the compliance of the ingredients set out in Section 164 Cr.P.C. , the confession was recorded in the form of question and answer and contained as many as 19 such questions and answers. In fact question No.1 to 18 were all questions which were put by PW-97 in order to ensure that the Appellant Nasir who made the confession should feel at ease, that there was no necessity in law for him to make the confession, that he was not supposed to make this confession at the instance of anyone much less the police authorities, that the facts and details mentioned in the confession may be detrimental to his interest and may land him in conviction and that if he so wished he can take some more time and decide whether or not he should make the confession. We find that to the questions put by PW-97, the Magistrate, namely, question Nos.1 to 18, Appellant Nasir made it clear that he came forward to make the confession voluntarily, that he was troubled by his conscience and to give vent to his feelings, namely, the sin which he committed by carrying out the attack at the American Centre on 22.02.2002 along with other gang members which he did in his own homeland, he was having sleepless nights and therefore, decided to make his confession. 19 of 195

15. While examining the said part of the confession recorded by the Magistrate PW-97, namely, the questions and answers from 1 to 18, the ingredients of Section 164 Cr.PC. can also be noted. The ingredients of the said provision states that any metropolitan or judicial Magistrate can record any confession or statement made to him in the course of investigation of crime under the Chapter XI. The proviso to sub-section (1) also empowers the Magistrate recoding the confession to record it by audio-video electronic means in the presence of the advocates of the person accused of an offence. Sub section (2) stipulates that the Magistrate should before recording any such confession explain to the person making it that he is not bound to make a confession, that the said confession maybe used as evidence against him and that that apart if the Magistrate gets the impression that the person making the confession was not making it voluntarily he should not record such a confession.

Under subsection (3) the person who initially comes forward to make a confession can at any time while before the confession is recorded express his desire or unwillingness to make the confession and in such an event the Magistrate should not authorize police custody for such person. Under sub-section (4) any confession should be recorded in the manner provided under Section 281 which provides for the recording the examining of the accused. The confession 20 of 195 should be signed by the person making the confession and the Magistrate should record at the foot of the confession the prescribed format provided in the said sub-section (4).

Under sub-section (6) the Magistrate who records the confession or statement under Section 164 should forward to the Magistrate by whom the case is to be enquired into or tried. Going by the prescriptions contained in Section 164, what is to be ensured is that the confession is made voluntarily by the offender, that there was no external pressure particularly by the police, that the concerned person's mindset while making the confession was uninfluenced by any external factors that he was fully conscious of what he was saying, that he was also fully aware that based on his statement there is every scope for suffering the conviction which may result in the imposition of extreme punishment of life imprisonment and even capital punishment of death, that prior to the time of the making of the confession he was in a free state of mind and was not in the midst of any persons who would have influenced his mind in any manner for making the confession, that the statement was made in the presence of the Judicial Magistrate and none else, that while making the confession there was no other person present other than the accused and the Magistrate concerned and that if he expressed his desire not to make the confession after appearing before the Magistrate, the 21 of 195 Magistrate should ensure that he is not entrusted to police custody.

All the above minute factors were required to be kept in mind while recording a confession made under Section 164 in order to ensure that the confession was recorded at the free will of the accused and was not influenced by any other factor. Therefore, while considering a confession so recorded and relied upon by the Prosecution, the duty of the Sessions Judge is, therefore, to carefully analyse the confession keeping in mind the above factors and if while making such analysis the learned Session Judge develops any iota of doubt about the confession so recorded, the same will have to be rejected at the very outset. It is, therefore, for the Sessions Judge to apply his mind before placing reliance upon the confessional statement made under Section 164 and convince itself that none of the above factors were either violated or given a go by to reject the confession outright.

Therefore, if the Session Judge has chosen to rely upon such a confession recorded under Section 164, the appellate Court as well as this Court while examining such a reliance placed upon for the purpose of conviction should see whether the perception of the Courts below in having accepted the confession as having been made in its true spirit provide no scope for any doubt as to its veracity in making the statement by the accused concerned and only thereafter the contents of the confession can be examined. 22 of 195

16. Keeping the above prescription of Section 164 in mind, when we examine the answers of Nasir to the questions 1 to 18 we find that PW-97 explained to Appellant Nasir that his confession should be voluntary and that whether he was really making it on his own. Appellant Nasir also specifically stated that nobody including the police, enticed him to make the statement, that no 3 rd degree method was applied on him by the police for making his confession. PW-97 also made it clear to him that he was not a police officer, that he is a Magistrate of a Court, that he was not under any compulsion to make a statement, that if he withdraws from his offer to make the confession he will not hand him over to the police and that he will be sent back to the jail. After explaining all the above when he asked the Appellant Nasir about his desire to make the confession, he stated that he still wanted to give his statement by adding that he was not able to bear the pain of his conscience and wanted to get rid of it. He also stated that he was brought from the jail, that the previous night he was only staying in the jail, that he had absolutely no fear in his mind and that he wanted to depose on his own accord.

In question No.11, the Magistrate while stating that Nasir was free to make his statement, mentioned that such statement might ultimately lead to his conviction and might attract either a life sentence or even capital punishment and even after explaining to that extent, when 23 of 195 PW-97 asked him whether the Appellant Nasir still wanted to give the statement and asked him to give a serious thought before answering the said question, Nasir's answer to question No. 11 was "I know. I have sinned and I deserve punishment."

Again in question No.12, PW-97 wanted to ascertain whether he was voluntarily making the statement or under any compulsion to which Nasir replied that it was absolutely voluntary. When he was asked as to why he wanted to make the statement Nasir replied that because of the sin he committed by carrying out the attack on the American Centre on 22.01.2002 along with his gang members, his conscience was heavy and he felt guilty that he carried out the attack on his own homeland and that he could not eat or sleep and, therefore, he came forward to give the statement. PW-97 thereafter again gave 10 minute's time for Nasir to think over, for which Nasir replied that he did not need any more time and only thereafter, the Magistrate PW- 97 proceeded to record the statement.

17. We find that the Magistrate did not want to give any chance to anyone to gain the impression that the confession which the Appellant Nasir wanted to make was recorded without giving him any scope to rethink or that unaware of the consequences that he came forward to make the statement. In fact it must be stated PW-97 was thorough with the ingredients prescribed in Section 164 24 of 195 relating to the recording of a confession by an accused and that he was not carrying out the exercise in a mechanical way but with all earnestness and in a highly dispassionate manner. Therefore, that part of the requirement, namely, the procedure to be followed while recording a confession statement has been scrupulously adhered to by PW-97 before allowing the Appellant Nasir to make his confession. Again at the end, the Magistrate certified in the manner required under Section 164(4) and it was mentioned that no police personnel was allowed in his chambers when the confession was recorded.

18. Ms. Nitya Ramakrishnan, learned counsel while attacking the reliance placed upon the confession by the learned Sessions Judge, as well as the High Court submitted that there is a serious lacuna in the recording of the confession and, therefore, the same ought not have been relied upon. The learned counsel for the Appellant took us through the evidence of PW-123, the head of the special investigating team, Mr. Anil Kar who in his evidence stated that Appellant Nasir was in judicial custody as between 13.02.2002 and 27.02.2002 but on 21.02.2002, PW-110 sub-inspector M.A. Ahad produced Appellant Nasir before PW-123 stating that the Appellant Nasir desired to make a confessional statement before the Court in connection with this case and that PW-123 thereafter, sent him 25 of 195 before the learned Chief Metropolitan Magistrate, Calcutta with a prayer for recording the confessional statement of the accused.

The learned counsel submitted that if between 13.02.2002 to 27.02.2002, Appellant Nasir was in the judicial custody, going by the version of PW-110 and PW-123 on 21.02.2002, it was not known how the accused was in the custody of PW-110 the Sub-Inspector of police who stated that the Appellant expressed his desire to make his confession. The learned counsel would contend that if the said statement of fact as deposed by PW-110 and PW-123 is to be accepted, the confession which was recorded on 22.02.2002 when the Appellant was in the custody of police, will have to be rejected at the very outset. According to the learned counsel, in the above said background, the recording of the confession creates serious doubts and aspersions inasmuch as there was every scope for the police to have applied pressure on him and as is the practice, custodial confession cannot be the basis for conviction.

The sum and substance of the learned counsel was that when Appellant was in police custody, as has been stated by the investing officer PW-123 on 21.02.2002, the confession on 22.02.2002 will not satisfy the ingredients set out in Section 164 Cr.P.C. and consequently, such a confession cannot be taken as a valid confession made by the accused in order to put the same against him for his ultimate 26 of 195 conviction.

19. As against the above submission, learned Additional Solicitor General brought to our notice a requisition made by PW-123 on 21.02.2002 to the Chief Metropolitan Magistrate, Calcutta on 21.02.2002 and the directions issued by the learned Magistrate for the production of Appellant Nasir for recording the confession on the next day, i.e. 22.02.2002 at 1 p.m. A perusal of the letter dated 21.02.2002 of PW-123 to the Chief Metropolitan disclose that while Appellant Nasir was in judicial custody till 27.02.2002 in connection with the American Centre case, in between he was also taken into custody by the police in respect of another case in case No.53 dated 11.02.2002 for an offence under Section 25(1B)(a) of Arms Act, that he was being produced before the learned Chief Metropolitan Magistrate for remanding him in judicial custody till 07.03.2002 pending further investigation.

Simultaneously, a request was also made to the learned Chief Metropolitan Magistrate for recording the confessional statement of Appellant Nasir who volunteered to make the said statement relating to the incident of American Centre. While considering the said request made by PW-123, learned Metropolitan Magistrate 14th Court, Calcutta passed the directions as under: "Thus I think that time should be given for his reflection of mind before making any statement before me though he volunteered himself for making confession. 27 of 195 Thus the Superintendent, Presidency Correctional Home, Alipore is directed to keep this accused Md. Jamiludin Nasir in complete segregation from other undertrial prisoner or stranger or from any unwarranted elements for his reflection of mind and produce this accused before me at 1 pm on 22.2.2002 i.e. tomorrow."

20. By referring to the above, learned Additional Solicitor General contended that the submission of counsel for the Appellant Nasir by making reference to what was deposed by PW-123 is fully explained.

21. Having perused the above proceedings which are part of the record of the trial Court, in particular the letter of PW-123 dated 21.02.2002, we find that the custody of the Appellant Nasir with the police on 21.02.2002 was in connection with a different case, namely, case No.53 dated 11.02.2002. Therefore, the judicial custody of the Appellant as between 13.02.2002 and 27.02.2002 in connection with case No.19, namely, the American Centre case was independent of the custody of the Appellant with the police on 21.02.2002 when he was produced before the learned Metropolitan Magistrate, 14 th Court with the requisition to record his confession. In fact in the said letter dated 21.02.2002, PW-123 has requisitioned the learned Magistrate to provide judicial custody even in case No.53 dated 12.02.2002 up till 07.03.2002, while simultaneously making a request for recording the confession of the Appellant Nasir.

Further even while 28 of 195 considering the requisition made by PW-123 in the letter dated 21.02.2002 for recording the confession, the learned Magistrate being aware of the statutory prescription contained in Section 164 Cr.P.C. rightly decided not to record the confession but issue directions to keep Appellant Nasir in the custody of the Superintendent, Presidency Correctional Home Alipore and produced him on 22.02.2002 at 1 p.m. in order to ensure that the Appellant was free from the influence of police. Therefore, the Magistrate having thus ensured that the Appellant Nasir was taken into custody of the Court and was entrusted with the Superintendent of the Presidency Correctional Home till his production on the next day at 1 p.m. It must be stated that by resorting to such a course, the Magistrate ensured that there was no scope for any lacuna being created in the recording of the confession of the Appellant. In the light of our above findings, we do not find any force in the submissions of the learned counsel for the Appellant on this score.

22. Ms. Nitya Ramakrishnan further contended that PW-97, the Judicial Magistrate who recorded the confession of Appellant Nasir did not follow the proper procedure as prescribed by law. In support of the said submission, learned counsel took us through the crossexamination of PW-97 wherein PW-97 stated that he did not ask Appellant Nasir as to when he was arrested, as to where he was 29 of 195 kept before his production in Court, as to whether he was kept in police custody after the remand, as to whether he was in the police custody prior to the recording of the statement under Section 164, as to whether the police behaved properly towards the accused, that he did not ascertain from the Correctional Home authority about the order passed by him to ensure that the Appellant was segregated from other accused, as to whether the place where the accused was kept was free from the influence of the police, whether after his order prior to recording of the confessional statement the accused was taken to a place of segregation or was taken to jail directly and whether the accused was taken to Court prior to the recording of the confessional statement with the other accused persons or alone. Based on such answers elicited from PW-97, the learned counsel for the Appellant argued that the Magistrate PW-97 who recorded the confession statement failed to follow the procedure as prescribed under Section 164. While considering the said submission, it will also be appropriate to refer to the question and answers 1 to 18 in the confessional statement Exhibit-201 recorded by PW-97 and also that part of the deposition in chief examination which is relevant on this aspect which reads as under:

"In connection with the same case (G.R.190 of 2002) the record was sent to me enter (?) on 21.2.2002 for recording confessional statement of Md. Jamiludin Nasir. The accused Md. Jamiludin Nasir was produced before me and identified by 30 of 195 Constable No.724 Swapan Kumar Sanyal. After production I asked the constable to leave my chamber and I also asked Md. Jamiludin Nasir to sit on chair for recording his statement under Section 164 Cr.P.C. He was given necessary caution and even after giving caution that he will not be sent back to the police even if he declines to make confessional statement but he was very much inclined to make confessional statement. After having talk with the accused and giving necessary pre-caution once again as per provisions of Section 164(2) Cr.P.C. regarding each of the contention of instant section, he submitted before me that he will make confessional statement before me.

I thought that time should be given for his reflection of mind before making any statement before me though he volunteer himself for making confessional statement. I thereafter asked the Superintendent, Presidency Correctional Home, Alipore to keep the accused in complete segregation from other undertrial prisoners or any stranger or from any unwanted element for his reflection of mind and produce this accused person before me on 22nd February, 2002 at 1 p.m. I, thereafter sent the accused Jamiludin Nasir for reflection. On the second day accused Md. Jamiludin Nasir was produced before me and identified by Constable No.4390 Tapanendu Pati and Constable No.6062 Sujit Kumar Saha for recording confessional statement under Section 164 Cr.P.C. These constables were asked to leave the chamber and I asked the accused person to sit on chair. When he was being asked as to wherefrom he was coming, he replied to me that he came from jail and inclined to make confessional statement.

He was given necessary caution once again as laid down in Section 164 Cr.P.C. but he still wanted to make statement. He was kept in segregation in J.C. but he was inclined to make confessional statement after having talk with him. I explained once again each matter containing in Section 164 Cr.P.C. sub-clause (2) and I properly confined him that he ought to have reflex carefully before making such a statement. He was given a 10 minutes gap for his reflection of mind. After pause of 10 minutes he was given caution again but still he was inclined to make confessional statement inspite of statutory warning. As such, I recorded his confessional statement following all the procedures as far as possible. The statement was in 23 pages and it was kept in sealed cover. I, thereafter forwarded the same before the Ld. C.M.M. for perusal. The accused was sent back to J.C." 31 of 195

23. When we read this part of the deposition of PW-97 along with the answers to questions 1 to 18 in Exhibit-201, we find that PW-97 had ensured prior to the recording of the confessional statement as to the mindset of Appellant Nasir, his readiness to make the confessional statement without any hindrance and uninfluenced by any other force including police authorities and only thereafter, proceeded to record the statement. Having seen the above part of the deposition of PW-97 and the answers to questions 1 to 18 in Exhibit-201, the confessional statement of Nasir, we are convinced that the Magistrate had exhaustively dealt with the statutory prescription under Section 164 Cr.P.C. and there is absolutely no flaw in the recording of the said statement. Therefore, the said contention of the learned counsel also does not merit any consideration.

24. Having held that the confession statement of Appellant Nasir made under Section 164 was free from any technical flaw in its recording, as well as the procedures contemplated under the said provision, we now proceed to examine the truthfulness of its contents.

25. When we consider the various facts narrated by Appellant Nasir which are found in his answer to question No.19 which runs to as many as 16 pages since the confession of Appellant Nasir who is 32 of 195 one of the main accused in the case on hand has been relied upon by the trial Court, as well as the High Court to a great extent, we wish to examine the same threadbare before expressing our views on such reliance placed upon by the Courts below. When we read the confession, we find that it contains very many details pertaining to himself, his family members, his earlier contact with deceased Asif and his subsequent contact with Asif in the year 1999 and thereafter how through Asif he became part of the group of other accused persons and at various stages he came in contact with different accused at different places and as to how ultimately the conspiracy was hatched for making the attack at the American Centre and as to how it was finally executed successfully.

It also explains as to how subsequently he came to be apprehended by the police and thereafter, his repentance for whatever had happened to which he was also a party which pricked his conscience and ultimately made him to volunteer himself and make the statement on his own uninfluenced by any other external force as he felt that he committed a great sin by being part of the occurrence against his own homeland. In fact we feel that we should make reference to the above factors noted by us in his confession before dealing with the submission of learned counsel Ms. Nitya Ramakrishnan as to the various deficiencies in the confession as compared to other 33 of 195 evidence which according to learned counsel should dissuade us from relying upon the said confession statement.

26. As stated by us in the confession, he described as to how he was living with his parents and his other brothers and sisters in a rented house at 30/18/1A Rai Charan Ghose Lane, Calcutta-39 and where his parents continued to live. According to him, Asif who was also living in Calcutta was his classmate at Beniapukur High Madarasa and that they were good friends in school days. He also mentioned that Asif after his schooling became a member of a Students Islamic Organisation and that he wanted Nasir also to join, which he was not inclined. According to Nasir, he not only knew Asif but also all his family members.

He made a reference to Asif's visit to Kashmir in 1991 where he became a 'Jehadi' and that he wanted Nasir to be by his side. Nasir would state that earlier he was working in some companies to earn his livelihood, that in 1994 he came to know that Asif was arrested by Delhi Police under the provisions of TADA and that in 1999 he fled from Tihar Jail and landed at Calcutta. According to Nasir in 1999, he met Asif again when Asif wanted Nasir to arrange for a passport for him as he wanted to go abroad stating that since he has become a jailbird and everybody is looking at him with some sort of suspicion, he therefore, wanted to go and earn his livelihood in some foreign country.

Nasir, thereafter stated 34 of 195 to have took Asif to his native town and introduced him to Akil who is a tout in the passport office, Patna for getting a fake passport for Asif which deal was stated to have been struck after meeting him. He would then say that during Mohram festival, when he met Akil he informed that his friend Asif did not get a passport for him but got a passport for one of his friends in a fake name 'Farhan Mullick' who is none other than Aftab. Later when Nasir met Asif and asked him as to why he got a passport for another person, Asif informed him that that person is his close friend Aftab Ansari who lives in Banaras, as he offered him a job and that the said friend was in a hurry to get a passport, he got him a passport. Nasir further informed that thereafter, Asif offered a salary of Rs.2000/- to him stating that he is going to start a business of construction of buildings. He would however, say that no such construction activity was carried on by Asif.

27. In January 2001, Nasir got his first month's salary and thereafter, Asif wanted Nasir to find a space for one of his friends by name Niaz Hussain (absconding accused) for starting a leather import export business. The said Niaz Hussain was also introduced to Nasir. Appellant Nasir stated to have arranged the ground floor Flat of No.1, Tiljala Lane for Niaz Hussain which deal was finalized for a total consideration of Rs.2,66,000/- in April, 2001 through PW-47 35 of 195 Dilip Kumar Singh. According to him after taking possession of No.1 Tiljala Lane by making some alteration, a garage was set up in the said flat where Niaz brought a blue Maruti 800 bearing registration No.BRK 4907 and thereafter, Niaz and his brother Fiaz used to visit the place. Around April-May 2001 when Nasir, Asif, Niaz and his brother Fiaz were at No.1, Tiljala Lane, Asif suggested the idea of indulging in kidnapping of big businessmen in various cities in order to make more money and that Aftab would lead them all meaning thereby that Aftab would tell them where, how and what to do. Asif asked Nasir to look after his gang members and collect cash from wherever he wanted him to get it promising that he would continue to pay his monthly salary of Rs.2000/-. Asif also stated to have said that for kidnapping purposes they would require arms and ammunitions and vehicles which should be gathered. In May 2001, Nasir stated to have gone to Agra as per the instructions of Asif, where he was received by one Arsad Khan @ Aslam (herein after referred to as 'Arsad') who was also a member of the gang of Asif. Arsad stated to have handed over Rs.1 lakh cash to Nasir which he brought back and handed over to Asif.

28. In August, 2001 Asif stated to have taken Nasir to a Cyber Café and opened an e-mail account and taught him how to check and receive e-mails. The e-mail account opened for Nasir was 36 of 195 'basketball4my@hotmail.com' and the password was '7days13harj.' The second e-mail address was 'z4zipzap@hotmail.com' and the password was '100dinsonarka'. Both the e-mails were in Nasir's name. Asif instructed Nasir to keep checking the e-mails. Subsequently, in August 2001 based on an e-mail message of Asif, he went to Banaras where he introduced him to his friend Aftab Ansari and said that he can be called as 'Bhaisaheb'.

Aftab stated to have paid Rs.5000 along with a black suitcase with wheels and asked Nasir to keep in touch with him through e-mail. In the first week of September, 2001 as directed by Asif, Nasir fixed a rented flat at Khan Road, Khirgaon, Hazaribagh. He was assisted by Hassan Imam and another man by name Sarwar. The name of the landlord was Majid Khan and the rent was fixed for Rs.1500 per month. The tenancy was for a period of 11 months. Nasir stated to have informed the landlord and his children that the premise was booked for running a business in Chappals, while in reality it was a hide out of Asif's gang members. Zahid was also one of the gang members who stayed in that place.

29. In October-November 2001, Aftab started sending e-mails to Nasir and his e-mails used to be in the name of 'Karan' and sometimes in the name of 'Aman', 'Abdul', etc. In October, 2001 Nasir went to Agra for a second time at the instructions of Asif where he was again 37 of 195 received by Arshad and introduced to Zahid, Salim and Sadakat. Nasir was also informed that Zahid and Salim were Pakistan Nationals while Sadakat was from Uttar Pradish. Nasir was directed to take them to Hazaribagh premises and lodge them there. The next day morning they all left Agra and went to Hazaribagh in the Maruti 800 and a Maruti Zen. Again he received an e-mail from Bhaisahab (Aftab) saying Asif had been nabbed by the police which was received by him in the first week of November.

In the last week of November 2001, Bhaisahab again e-mailed Nasir and asked him to go to Jaipur. When Nasir went to Jaipur he met Hassan Imam and they stayed in Uday Palace Hotel. As per the instructions of Bhaisahab they met one Dilip Bhai at Jaipur and by exchanging two separate Rs.10 notes, they received Rs.2 lakh from him. Based on further instructions of Bhaisahab they proceeded to Jaisalmer where they purchased a Jeep of 1988 make for Rs.80000/- from where they were asked to go to Barmer to fetch 15 kg of Atta, which means 'RDX'. However, the subsequent e-mail sent by Aftab they were told that the party cancelled the consignment and they can return back to Jaipur. Nasir returned back to Calcutta, while Hassan Imam went back to his home. This stated to have happened in the first week of December, 2001. 38 of 195

30. After Nasir returned to Calcutta, Aftab informed him through e-mail that Asif was shot dead in an encounter by the Gujarat Police and his dead body was being flown to Calcutta. According to Nasir, the said information was a shocking news to him. Nasir confirmed that he used to receive mails through 'b4bapu@hotmail.com' and 'behzad50@hotmail.com' as well as 'z4zipzap@hotmail.com'. In December, 2001 he went to Khan Road, Khirgaon, Hazaribagh where Zahid, Sadakat, Salim and Hassan Imam were present. They set down together for a meeting. Zahid and Sadakat said that police had killed Asif and they should avenge it and they should not spare the Calcutta police either. In the meeting it was deliberated that they should blow off Government buildings and carry out killing of Policemen and show them the consequence of taking on the Jehadis.

They also stated that the Calcutta police were never before faced with an encounter by Jehadis and that they should teach them a lesson. In the meeting it was decided that they would wait for the instructions of Bhaisahab and that wherever he asked them to attack they should attack. Zahid and Sadakat who were in a fit of anger shown two AK-47 rifles and huge collection of cartridge and said that they were fully ready and only awaiting Bhaisahab's order. According to Nasir, all of them were using the cyber café in Hazaribagh for communication. Zahid and Sadakat, who had been 39 of 195 to Jodhpur returned back to Calcutta on 14 th and 16th January, 2002 respectively who were received by Nasir at the station. They brought large leather bags along with them and as per the instructions of Bhaisahab through e-mail, Nasir lodged both of them at Niaz Hussain's flat at No.1, Tiljala Lane and that Nasir was taking care of them.

31. On 18.01.2002, Hassan Imam stated to have visited Nasir's flat with a black Motorcycle bearing Registration No.WB-01-P2144 which he left at Hazaribagh. On that day Abdullah also came to his flat and stayed with him. They were waiting for the message from Bhaisahab. Thereafter, Zahid told them that Bhaisahab sent a message as per which they should launch an attack on the Central Investigation Department Bhawani Bhawan where Asif was kept for interrogation. According to Nasir, the said proposal was opposed by him stating that such an attack would be unjust as chances of innocent people becoming causalities and also the office of Minority Commission was located there.

Nasir's view point was conveyed to Bhaisahab and Bhaisahab agreed to Nasir's view point. He suggested a place of American base and where there would be policemen as well as from where they could escape after carrying out the attack. On 19.01.2002, Nasir got the motorcycle repaired at a cost of Rs.400/- and that around 4-4.30 p.m., Nasir along with Zahid, 40 of 195 Sadakat, Abdullah went out of Niaz's flat in a blue Maruti 800 (BRK 4907) and went to the American Embassy where the police were checking the cars. From there they went to American Centre at Chowringhee Road. After three or four rounds they saw that there was no checking of cars at the American Centre and that policemen sitting there appeared to be very slack in their duties. Thereafter, Zahid stated to have decided that they should carry out their attack in that place.

32. On 20.01.2002, by way of rehearsal they all went to American Centre in the Motorcycle, as well as in the Maruti Car, that Zahid was driving the Motorcycle and Sadakat was the pillion rider. The car was driven by Nasir and Abdullah was sitting along with him. Around 6.30 a.m., they noticed that lot of policemen were present at the American Centre as shifting of duties was taking place. He also referred to the manner in which he drove the Maruti Car and stopped it while going at a high speed opposite to a tea stall in front of Jeevan Deep building in which process a gentleman who was taking tea got the tea spilled over his hand and that an altercation stated to have taken place and that the issue was sorted out amicably. Thereafter, they returned back to the flat at No.1, Tiljala Lane. It is stated that Zahid fixed 6.30 a.m. on 21.01.2002 to be the time for 41 of 195 attack but then he changed it and said they would carry out the attack on 22.01.2002 at 6.30 a.m.

33. After the said decision they stated to have proceeded to the American Centre in the Car, as well as the Motorcycle and watched the shifting of duties by the police at the American Centre. After taking tea in the same place, they returned back to No.1, Tiljala Lane. As they were not clear about the location of the American Centre building and the route to the said place Nasir stated to have prepared a rough sketch map of the American Centre and the route to it. This was shown to Zahid and he was convinced and could comprehended the route. Thereafter, Nasir, Zahid, Sadakat and Abdullah set down and decided as to who would do what during the attack. Zahid stated to have mentioned that he would be driving the motorcycle along with a pistol and that Sadakat would be the pillion rider carrying an AK-47 and that Sadakat would launch the attack on American Centre.

Zahid directed Nasir to drive the Maruti 800 by taking Abdullah along with him and park the car by the side of the crossing of Rippon Street and Circular Road and wait for Zahid and Sadakat. After carrying out the attack they would return to that place and Sadakat would move into the car with the AK-47 rifle and Nasir should speed of towards the flat at No.1, Tiljala Lane. Zah

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter