Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chowgule And Company Pvt. Ltd., Thr. ... vs The Public Prosecutor, State Of Goa And 2 ...
2024 Latest Caselaw 22171 Bom

Citation : 2024 Latest Caselaw 22171 Bom
Judgement Date : 2 August, 2024

Bombay High Court

Chowgule And Company Pvt. Ltd., Thr. ... vs The Public Prosecutor, State Of Goa And 2 ... on 2 August, 2024

2024:BHC-GOA:1243
2024:BHC-GOA:1243                             WPCR.618.2024.F & WPCR.619.2024.F




                Shakuntala


                         IN THE HIGH COURT OF BOMBAY AT GOA

                     CRIMINAL WRIT PETITION NO.618 OF 2024(F)
                                     WITH
                     CRIMINAL WRIT PETITION NO.619 OF 2024(F)

                     CRIMINAL WRIT PETITION NO.618 OF 2024(F)

                Chowgule and Company Pvt. Ltd.
                Through Authorized Representative
                of Mr. Harsh Shah, aged 25 years,
                Having address at Chowgule house,
                Mormugao Harbour, Goa-403803                               .....PETITIONER

                Versus

                1) The Public Prosecutor,
                State of Goa, Margao-Goa

                2) The Police Inspector,
                Sade Police Station,
                Mormugao -- Goa

                3) Pradip Mahatme,
                H. No. 8/65A
                Near Telephone Exchange,
                Altinho, Panaji, Goa                                       ....RESPONDENTS

                                     WITH
                     CRIMINAL WRIT PETITION NO.619 OF 2024(F)

                Chowgule and Company Pvt. Ltd.
                Through Authorized Representative
                of Mr. Harsh Shah, aged 25 years,
                Having address at Chowgule house,
                Mormugao Harbour, Goa-403803                               .....PETITIONER




               ::: Uploaded on - 05/08/2024                                 ::: Downloaded on - 11/08/2024 00:20:20 :::
                                 WPCR.618.2024.F & WPCR.619.2024.F




 Versus

 1) The Public Prosecutor,
 State of Goa, Margao-Goa

 2) The Police Inspector,
 Sade Police Station,
 Mormugao -- Goa

 3) Vijay Chowgule
 Chowgule House, Baina,
 Vasco Da Gama, Goa-403802                                ....RESPONDENTS


 Mr. Rizwan Merchant, Mr. Gaurish Agni, Mr. Ramiz Shaikh, Mr.
 Nihal Kamat, Mr. Harshil Gandhi and Mr. Kishan Kavlekar,
 Advocates for the Petitioner.

 Mr. Shailendra Bhobe, Public Prosecutor along with Mr. Nikhil
 Vaze, Additional Public Prosecutor for Respondent Nos. 1 and 2

 Mr. Shivan Desai, Mr. Varun Bhandanker and Ms. Maria Viegas,
 Advocate for the Respondent No.3 in WPCR (F) No.618/2024.

 Mr. Parag Rao, Mr. Akhil Parrikar, Ms. Sowmya Drago and Mr.
 Ajay Menon Advocate for Respondent No.3 in WPCR(F) No.
 619/2024

                               CORAM: BHARAT P. DESHPANDE, J.
                               RESERVED ON: 01st August, 2024
                               PRONOUNCED ON: 02nd August, 2024
 JUDGEMENT

1. Heard Mr. Rizwan Merchant along with Mr. Gaurish Agni,

Mr. Ramiz Shaikh, Mr. Nihal Kamat, Mr. Harshil Gandhi and

WPCR.618.2024.F & WPCR.619.2024.F

Mr. Kishan Kavlekar, learned Advocates for the Petitioner; Mr.

Shailendra Bhobe learned Public Prosecutor along with Mr.

Nikhil Vaze, Additional Public Prosecutor for Respondent Nos. 1

and 2; Mr. Shivan Desai along with Mr. Varun Bhandanker and

Ms. Maria Viegas, learned Advocates for the Respondent No.3 in

WPCR (F) No.618/2024 and Mr. Parag Rao along with Mr. Akhil

Parrikar, Ms. Sowmya Drago and Mr. Ajay Menon, learned

Advocates for Respondent No.3 in WPCR(F) No. 619/2024

2. Both these petitions are taken up together as it raises the

same grounds and the prayers in connection with two

anticipatory bail applications filed by the Respondents arising

out of the same First Information Report (FIR).

3. Rule.

4. Rule is made returnable forthwith.

5. Both the matters are taken up for final disposal at the

admission stage itself with the consent of the parties as it raises

an important question regarding the interpretation of the new

laws introduced by the Parliament which came into effect from

01.07.2024.

WPCR.618.2024.F & WPCR.619.2024.F

6. In the above petitions, the interpretation with regard to the

provisions of the New Act/Code i.e. 'Bhartiya Nagarik Suraksha

Sanhita 2023', and more particularly, the repeal provision under

Section 531 of the said Sanhita is under consideration.

7. The Petitioners in both these petitions is a Private Limited

Company who filed a complaint against the Private Respondent

on the allegations that said Private Respondents committed

offences punishable under Sections 409, 420, 477A r/w 120-B of

the Indian Penal Code (I.P.C. for Short). The First Information

Report was registered on 14.06.2024 by the Economic Offences

Cell Goa.

8. The Private Respondents/Respondent No.3 preferred an

application for bail in anticipation of arrest under Section 438 of

Criminal Procedure Code, 1973 before the learned Sessions

Court Panaji, which was filed on 19.06.2024. While dealing with

such application and on 20.06.2024, the learned Sessions Judge

North Goa Panaji granted ad-interim bail to Respondent No. 3

till the next date, i.e. on 24.06.2024. The Petitioners filed an

intervention application before the learned Sessions Court at

WPCR.618.2024.F & WPCR.619.2024.F

Panaji on 24.06.2024 by opposing the bail application.

Similarly, the Petitioner filed a Miscellaneous Application in the

said bail matter on 25.06.2024 thereby raising maintainability

of bail application before Panaji Court for want of territorial

jurisdiction.

9. It so happened that on 05.07.2024, learned Sessions Court

North Goa Panaji allowed the preliminary objections raised by

the Petitioner thereby holding that the said court is not having

jurisdiction. However, while deciding such aspect, learned

Session Judge Panaji granted protection to the Respondent No.3

for a period of 72 hours.

10. The Respondent No. 3 then preferred an application for

bail in anticipation of arrest before learned Session Court at

South Goa Margao on 06.07.2024. On the same day, the

Respondent No.3 prayed for an ad-interim protection, however,

the Court observed that since learned Sessions Judge Panaji

granted such protection for a period of 72 hours which continued

while filing the application for bail no further order is necessary

and issued notices. However, on 08.07.2024, the Petitioner

WPCR.618.2024.F & WPCR.619.2024.F

intervened in the said application before learned Session Judge

South Goa Margao which application was kept pending as on

date. Learned Sessions Court at Margao vide impugned order

dated 08.07.2024 granted interim bail to Respondent No.3

which is challenged under the present proceedings.

11. Mr. Merchant learned counsel appearing for the

Petitioners strenuously urged that first of all new Code, herein

after referred as 'Bhartiya Nagarik Suraksha Sanhita, 2023'

('BNSS' 2023 for short) came into force from 01.07.2024 and as

per the repeal provisions, Code of Criminal Procedure, 1973

(Cr.P.C. 1973 for short) stands repealed. He would submit that

from 01.07.2024, no proceedings under the repealed Code could

be entertained including an application filed by Respondent

No.3 under Section 438 of Cr.P.C. 1973.

12. Mr. Merchant would further submit that the interim

protection granted by the learned Sessions Judge Panaji

automatically came to an end when the application was

presented for grant of bail in anticipation of arrest before South

Goa Court and more specifically when no interim protection was

WPCR.618.2024.F & WPCR.619.2024.F

granted or continued, as on 06.07.2024. He would therefore,

submit that entertaining any application under Section 438 of

the Code of 1973 by the learned Sessions Court at South Goa

Margao is itself erroneous. He submits that such application

ought to have been rejected at the inception itself as not

maintainable since by that time all the procedure which was

available prior to 01.07.2024 stands repealed and the effect of

such repeal is that provisions of code of 1973 are not on statute

book. He would submit that any application for grant of bail in

anticipation of arrest on or after 01.07.2024 must be under the

provisions of BNSS 2023 and more particularly under Section

482. He submits that the Petitioners filed an application for

intervention before the Session Judge at South Goa which is now

kept for arguments and orders. However, allowing interim bail

during pendency of main application is itself without

jurisdiction.

13. Mr. Merchant would submit that there is no provision or

scope under Section 482 of BNSS to grant any interim protection

or any interim bail. Such protection cannot be inferred or looked

WPCR.618.2024.F & WPCR.619.2024.F

into when the Legislature in its full wisdom did not incorporate

such provision of ad interim bail, though, it was available under

Section 438 of Code of 1973. He submits that the intention of

taking away such power has to be looked into and the Court

cannot interpret what is not given under the said provision even

by considering inherent power.

14. Mr. Merchant would submit that Section 531 of BNSS will

have to be read with Section 358 of 'The Bhartiya Nyaya Sanhita,

2023' (BNS 2023 for short). He would submit that the BNS 2023

also repeals all the provisions of the Indian Penal Code 1860 and

therefore, both the provisions will have to be read together.

15. Mr. Merchant would then submit that the word

investigation as referred to in Section 358(2)(d) of BNS 2023 will

have to be taken into consideration only with regard to

penalty/punishment that too after the entire trial is over. He

submitted that the saving clause is limited to the part of the

investigation with regard to penalty and punishment but not

otherwise. According to him the repeal provisions clearly goes to

show that no provisions of the repealed Code shall be in force

WPCR.618.2024.F & WPCR.619.2024.F

from 01.07.2024 and the investigation is also required to be

conducted from 01.07.2024 as provided under BNSS 2023. In

other words, Mr. Merchant submits that even though the FIR is

registered on 14.06.2024 and the investigation commenced as

per the code of 1973, it has to continue only up to 30.06.2024

but from 01.07.2024, even investigation shall be conducted

under the provisions of BNSS 2023. He tried to elaborate this

submission on the ground that the object and reasons of BNSS

2023 are loud and clear and there are certain chapters added

with regard to Scientific and technical investigation. He also

submits that such investigation also expands beyond the

territories of India and therefore, the FIR which has been lodged

against Respondent no.3 will have to be conducted by

investigating as per the provisions of BNSS of 2023. He submits

that if there are any additional offences carved out during the

investigation, the same must be investigated as per the

provisions of BNSS 2023 and such additional offences could be

on the basis of BNS 2023 and not under the provisions of IPC

1860. He further submitted that the Evidence Act is also now

WPCR.618.2024.F & WPCR.619.2024.F

repealed and its place a new 'The Bhartiya Sakhsya Adhiniyam,

2023' is introduced which also came into effect from 01.07.2024.

16. The main thrust of Mr. Merchant is on the entertainment

of application under Section 438 of the Code of 1973 by the

learned Sessions Court and by granting ad interim relief in terms

of interim bail. While relying on various decisions on the

interpretation as well as on the repeal of the provisions, he would

submit that there is no question of reviving earlier orders which

has been tried to be resorted by the learned Sessions Court. The

intention of Legislature in BNSS 2023 clearly shows that there is

no power to grant any interim bail. Even otherwise, when the

application under Section 438 of the Code of 1973 is not

maintainable, the learned Sessions Court was not empowered

even to grant interim bail under the repealed provision.

17. Mr. Merchant would submit that there is no question of

considering the application for bail in anticipation of arrest filed

under Section 438 of the Code of 1973 to an application under

Section 482 of BNSS 2023. When the provision itself does not

WPCR.618.2024.F & WPCR.619.2024.F

exist, the power to exercise the jurisdiction under such provision

cannot be exercised.

18. With regard to interpretation of the provisions, Mr.

Merchant claimed that internal and external aids are required to

be taken into account and that the parliament while enacting

BNSS 2023 clearly avoided to include the power of grant of

interim bail under Section 482 of BNSS, it cannot be read into it

by taking aid of the decisions.

19. Mr. Merchant while elaborating his submissions also

claimed that if such power is considered as existing for grant of

interim anticipatory bail, then even incase of regular bail, the

Accused would apply for interim bail during pendency of regular

bail application filed under Section 439 under the Code of 1973

or even under the provisions of BNSS 2023. Such interpretation

would lead to absurdity.

20. Mr. Merchant would further submit that procedural law

though could be applied retrospectively there is no vested right

to grant interim bail to an accused under the provisions of BNSS

2023.

WPCR.618.2024.F & WPCR.619.2024.F

21. Mr. Merchant would submit that the object and reason in

enacting BNSS 2023 is to bring transparency in investigation,

trial and all other proceedings in a time bound frame. However,

it is the experience that such investigation is hampered and

delayed due to ad interim protection granted pending bail in

anticipation of arrest. Such proceedings were protracted and

kept pending for months together, with a purpose to avoid

joining investigation and thereby destroying valuable evidence

in the meantime. A conscious decision taken by the legislature

not to incorporate any provision of interim bail in BNSS 2023

which has to be respected by the Court. He submits that the

Court cannot read between the lines which is not intended to be

incorporated by the legislature.

22. The f0llowing decisions are referred by Mr. Merchant,

learned counsel for the Petitioner: (a) State of Uttar Prades

Vs. Mohd. Afzal & Ors., in Criminal Appeal No. - of

2023 arising out of SLP(Crl.) No. 6740 of 2022 dated

18.07.2023, (b) Bipinchandra Parshottamdas Patel Vs.

State of Gujarat and Others, (2003) 4 SCC 642,

WPCR.618.2024.F & WPCR.619.2024.F

(c)Krishna Joshi Vs. State of Rajasthan, though

Director General of Police Headquarters, Rajasthan

Jaipur, 2024:RJ-JD:27741; (d) Abhishek Jain Vs. State

of U.T. Chandigarh and anr.,CRM-M-31808-2024

decision dated 11.07.2024,(e) Abdul Khader Vs. State

of Kerala order in CRL.A no.1186 of 2024 dated

15.07.2024;(f)S.Rukmini Madegowda Vs. State

Election Commission and Others, 2022 SCC OnLine SC

1218;(g) Pernod Ricard India (P) Ltd., Vs. the State of

Madhya Pradesh & Ors., 2024 LiveLaw (SC) 321;(h)

Prince Vs. State of Government of NCT Delhi

&Ors.,(2023) 300 DLT 714.

23. Per contra, Mr. Shivan Desai learned Advocate appearing for Respondent No. 3 in WPCR. 618 of 2024(F) would submit that quoting wrong provisions of law would not in any manner preclude the concerned Court from considering the application for grant of bail in anticipation of arrest under the correct provisions though the Code of 1973 is now repealed, since similar provision by way of Section 482 under BNSS 2023 which could be considered for deciding the application.

WPCR.618.2024.F & WPCR.619.2024.F

24. Besides, Mr. Desai would submit that the filing of bail

application is itself during investigation and once the

investigation is saved under the repealed code, application filed

under Section 438 of the Code of 1973 is also saved.

25. Mr. Desai would submit that the provisions of Section 531

of BNSS are in pari materia of the old Code 1973 and more

specifically Section 484 of the Old Code and therefore the

provisions will have to be governed when a specific saving clause

exist. He submits that the pending investigation under the old

code of 1973 is clearly saved under the saving clause of Section

531 of BNSS. Thus, when FIR was registered on 14.06.2024, the

investigation commenced under the Code of 1973 and such

investigation has to be considered as pending investigation as on

the date of 01.07.2024, when BNSS 2023 came into effect. Mr.

Desai would submit that the word 'pending' clearly means what

was going on as on the date BNSS 2023 came into force. He

would further submit that the allegations against Respondent

No. 3 is clearly with regard to the offences concluded prior to

filing of the FIR and that too under the Indian Penal Code which

WPCR.618.2024.F & WPCR.619.2024.F

is also saved by the provisions of BNS 2023 and more specifically

by Section 358 in Chapter XX dealing with repeal and savings.

26. Mr. Desai would submit that earlier bail application was

admittedly filed under Section 438 of Code of 1973 and though

it was withdrawn from the Sessions Court at Panaji, separate

application was filed before the session Court South Goa Margao

by mentioning in the title itself that such application is under

Section 438 of the Code of 1973 or under Section 482 of BNSS of

2023.

27. Mr. Desai would further submit that it is well settled

proposition of law that if the Court is having power to grant final

relief in the form of bail in anticipation of arrest the Court is also

having power to grant interim relief. For that purpose, there is

no requirement of such power to be mentioned in the particular

Section as it is inherent power to grant any relief till the

application is decided on merit.

28. Mr. Desai would further submit that though under Section

482 of BNSS, there is no mention of any power to grant interim

relief likewise there is no restriction on the Court. He therefore

WPCR.618.2024.F & WPCR.619.2024.F

submits that the interpretation has to be for advancing justice

and not scuttling the provisions. He submits that liberty of a

person is of utmost importance as provided under Article 21 of

Constitution of India which cannot be curtailed except by the

procedure established by law. When BNSS provides power to

grant of bail in anticipation of arrest, such power must be

interpreted of having inherent power to grant interim relief

otherwise application itself would become infructuous in case

the accused or the applicant is arrested before finally deciding

the application.

29. Mr. Desai placed reliance on the flowing decisions:

Natabar Parida Bisnu Charan Parida Batakrusna

Parida Babaji Parida Vs. State of Orissa (1975) 2 SCC

220, (b)Hitendra Vishnu Thakur & Ors. Vs. State of

Maharashtra & ors.(1994) 4 SCC 602;(c) Pragya Singh

Chandrapalsingh Thakur Vs. State of Maharashtra

(2017) SCC Online Bom 493, (d) Lal Kamlendra Pratap

Singh Vs. State of U.P. & Ors. (2009) 4 SCC 437, (e)

Sukhwant Singh & Ors. Vs. State of Punjab (2009) 7

WPCR.618.2024.F & WPCR.619.2024.F

SCC 559; (f) Manorati Mukund Gaude & Ors. Vs. Guru

Sheddu Gaude & Ors., (Writ Petition No. 102 of 2024),

(g) Sakiri Vasu Vs. State of Uttar Pradesh (2008) 2 SCC

409 and Dr. Ashok Shrawan Bawaskar Vs. National

Medical Commission, (2022) 4 Mah LJ 691; (h)

Gurbaksh Singh Sibbia & Ors. Vs. State of Punjab

(1980) 2 SCC 565.

30. Mr. Parag Rao learned Advocate appearing for

Respondent No. 3 in WPCR. 619 of 2024(F) would submit that

by filing a complaint dated 08.04.2024 and by registering an

offence on 14.06.2024 by the Economic Offences Wing,

investigation commenced under the provisions of Cr.P.C. 1973

and with the connection of the offences allegedly committed by

the Respondent/Accused persons under the provisions of IPC.

He would submit that the allegations in the complaint clearly

goes to show that the offences were committed much prior to the

date of registration of the complaint and such offences were

completed and accordingly the relevant provisions/Sections of

IPC were invoked. He, therefore, would submit that the

WPCR.618.2024.F & WPCR.619.2024.F

collection of evidence during investigation must be under the

provisions of Cr.P.C. and not under BNSS 2023.

31. Mr. Rao would submit that Section 4 of BNSS 2023 deals

with trial of offences which are referred to as an offence under

the BNS 2023 and not under IPC. He therefore, would submit

that by way of saving clause in the repeal Section, investigation

is clearly saved as if, the provisions of Cr.P.C. are still in force.

32. Mr. Rao would further submit that the purpose of

considering the anticipatory bail application will have to be

looked into, qua the offences alleged against Accused persons

which are basically covered under Indian Penal Code and not

under BNS 2023.

33. Mr. Rao would further submit that the offences alleged

against the Respondents are squarely covered under the

provisions of IPC and are made cognisable under the Schedule I

of Cr.P.C. Thus, investigation which commenced immediately on

registration of FIR as provided under Section 154 of Cr.P.C., the

investigating agency is entitled to invoke the provisions of

Section 41 of Cr.P.C. for the purpose of carrying out arrest of the

WPCR.618.2024.F & WPCR.619.2024.F

accused if required and that too without warrant. Such arrest

would certainly be a part of investigation which is saved under

the provisions of Repeal Section of BNSS 2023 and therefore,

even Section 41 of Cr.P.C is applicable to the matter in hand. He

would further submit that if it is considered that the arrest shall

govern under Section 41 of Cr.P.C., the Respondents are also

entitled to avail their right to protect their liberty by filing

application under Section 438 of Cr.PC. and not under the

provisions of Section 482 of BNSS 2023. He would further

submit that the Court will have to consider inter alia the nature

and gravity of accusation, the role of accused, the possibility of

tampering, the availability of the accused at the time of Trial, etc.

while considering either regular bail or bail in anticipation of

arrest.

34. Mr. Rao would further submit that even if it is considered

that the application for bail in anticipation of arrest has to be

under the provisions of Section 482 of BNSS 2023, such

provision being pari materia with Section 438 of Cr.P.C, implied

in it the power to grant ad interim bail during pendency of such

WPCR.618.2024.F & WPCR.619.2024.F

application. In this respect, he also placed reliance on the

decisions cited by Mr. Desai including the decision of the

Constitutional Bench in the case of Gurbaksh Singh (supra).

35. Mr. Rao would submit that the power under Section 438

of Cr.P.C. and now of Section 482 of BNSS 2023 which are pari

materia are widely couched and no unnecessary restrictions

should be read into, more particularly when the intent is to

protect life and liberty which is a cherished goal of the

Constitution and traceable to Article 21 of the Constitution of

India. He would submit that the object and purpose of bail in

anticipation of arrest is to avoid unnecessary harassment, and

curtailment of liberty, by allowing the accused to participate in

the investigating process on certain conditions.

36. Mr. Rao would submit that the Legislature with intent

avoided putting any particular provision for the grant of interim

bail in the provision of Section 482 since the Legislature is well

aware of the settled proposition of law that the power to grant

final reliefs includes the power to grant interim relief.

WPCR.618.2024.F & WPCR.619.2024.F

37. Mr. Rao placed reliance on the following decisions: (a)

Gurbaksh Singh Sibia and Ors. Vs. State of Punjab

(1980) 2 SCC 575, (b) Sakiri Vasu Vs. State of Uttar

Pradesh and Ors., (2008) 2 SCC 409, (c) Shail Kumari

Devi and Anr. Vs. Krishan Bhagwan Pathak, (2008) 9

SCC 632, (d) Manorati Mukund Gaude & Anr. Vs. Guru

Sheddu Gaude & Ors., W.P. No.102/2024; (e)Bhadresh

Bipinbhai Sheth Vs. State of Gujarat and Anr.(2016) 1

SCC 152

38. Mr. Shailendra Bhobe, the learned Public Prosecutor

appearing for the State while supporting the contentions raised

by Mr. Shivan Desai and Mr. Parag Rao further elaborated that

original Section 438 of Cr.P.C. introduced in the year 1973, is

pari materia with provision of Section 482 of BNSS 2023. He

would therefore submit that the interpretation of Section 438 by

the Constitutional Bench in the case of Gurbaksh Singh

(supra) would apply to Section 482 of BNSS 2023 with full

force.

WPCR.618.2024.F & WPCR.619.2024.F

39. Mr. Bhobe would submit that the amendment brought in

the year 2005 to Cr.P.C. and mainly to Section 438 (1) though

was inserted by the Amendment 2005 was never notified till

date. He would therefore submit that such amendment by Act 25

of 2005 to the Code of Criminal Procedure has not been brought

on the statute book since no effective date was notified and thus

it remains only on in the Amendment Act without making it as a

provision which is applicable or becoming a law.

40. Mr. Bhobe submits that subsequently such amendment

was introduced by some of the States by way of State amendment

and one of such State is the State of Maharashtra. Thus,

according to Mr. Bhobe, the original Section 438 is pari materia

with Section 482 of BNSS of 2023. In both these provisions there

is no disclosure of powers to grant ad interim bail pending the

decision of the main bail application. However, when the Apex

Court and that too a Constitutional Court observed that the

Sessions Court or the High Court while dealing under Section

438 of Cr.P.C . is having such power, it implied in this the power

to grant ad interim bail.

WPCR.618.2024.F & WPCR.619.2024.F

41. Mr. Bhobe would then submit that once such power is

implied in the Act itself, the question whether the application is

filed either under Section 438 of Cr.P.C. or under Section 482 of

BNSS 2023 would make no difference.

42. Mr. Bhobe would further submit that in Schedule Caste

and Schedule Tribes (Prevention of Atrocities) Act, there is

specific bar to entertain anticipatory bail application, however,

in spite of this, the Apex Court has observed that under certain

circumstances the Sessions Court or the High Court is entitled to

entertain application in anticipation of arrest. Accordingly, the

power cannot be restricted to curtail the jurisdiction of the Court

when such curtailment is not mentioned by the Legislature.

43. Mr. Bhobe placed reliance in the case of Dr. Sameer

Narayanrao Paltewar Vs. State of Maharashtra, dated

21.082021 in Criminal Application (APL) No. 393 of

2021 that "it is perhaps for this reason that such an amendment

never found its way in Section 438 pf the Cr.P.C., as applicable

to the other parts of the country."

WPCR.618.2024.F & WPCR.619.2024.F

44. In rejoinder, Mr. Merchant while reiterating his earlier

submission would submit that the investigation must continue

after 01.07.2024 under the provisions of BNSS 2023 including

the offences if found during the investigation. He would further

submit that the decision in case of Gurbaksh Singh (supra)

cannot be relied upon as a dicta since such observations are

within the specific power of the Apex Court under Article 142 and

the same were completely on different context. He submits that

the discussion in the case of Gurbaksh Singh (surpra) are

only regarding final decision in the anticipatory bail application

and not on any interim application.

45. With the able assistance of the learned counsel appearing

for the respective parties and after going through the entire

record, decisions, provisions, or the relevant Acts, the points for

determination are as under together with my findings against it:-

Point No.1- In a case where an FIR is

lodged/registered prior to 01.07.2024, what

could be the procedure of investigation that is

whether it should be continued under the

WPCR.618.2024.F & WPCR.619.2024.F

provisions of Cr.P.C. 1973 or under the

provisions of BNSS 2023.

Point No.2- Whether bail application filed by

Respondent No.3 on 06.07.2024 would be

governed by the provisions of Section 438 of

Cr.P.C. or by Section 482 of BNSS 2023.

Point No. 3- If it is observed that such bail

application has to be considered under Section

482 of BNSS 2023, whether the Court is

empowered/having jurisdiction to grant ad

interim bail pending decision of the main bail

application.

POINT NO.1

46. Firstly, I would like to discuss whether the investigation in

the present FIR could be governed by the provision of Cr.P.C. or

under the provision of BNSS 2023. In this regard, Section 531

which deals with repeal and savings, reads thus:-

WPCR.618.2024.F & WPCR.619.2024.F

531. Repeal and savings. -(1) The Code of Criminal Procedure, 1973 (2 of 1974) is hereby repealed.

(2) Notwithstanding such repeal-

(a) if, immediately before the date on which this Sanhita comes into force, there is any appeal, application, trial, inquiry or investigation pending, then, such appeal, application, trial, inquiry or investigation shall be disposed of, continued, held or made, as the case may be, in accordance with the provisions of the Code of Criminal Procedure, 1973 (2 of 1974), as in force immediately before such commencement (hereinafter referred to as the said Code), as if this Sanhita had not come into force;

(b) all notifications published, proclamations issued, powers conferred, forms provided by rules, local jurisdictions defined, sentences passed and orders, rules and appointments, not being appointments as Special Magistrates, made under the said Code and which are in force immediately before the commencement of this Sanhita, shall be deemed, respectively, to have been published, issued, conferred, specified, defined, passed or made under the corresponding provisions of this Sanhita;

(c) any sanction accorded or consent given under the said Code in pursuance of which no proceeding was commenced under that Code, shall be deemed to have

WPCR.618.2024.F & WPCR.619.2024.F

been accorded or given under the corresponding provisions of this Sanhita and proceedings may be commenced under this Sanhita in pursuance of such sanction or consent.

(3) Where the period specified for an application or other proceeding under the said Code had expired on or before the commencement of this Sanhita, nothing in this Sanhita shall be construed as enabling any such application to be made or proceeding to be commenced under this Sanhita by reason only of the fact that a longer period therefor is specified by this Sanhita or provisions are made in this Sanhita for the extension of time.

47. A plain and simple reading of this provision and more

particularly the saving clause ie. Sub Section 2(a) as quoted

above would clearly go to show that the pending investigation

immediately before the date on which the said 'Sanhita' comes

into force shall be disposed of/continued, held or made as the

case may be in accordance with the code of Criminal Procedure

1973 as in force immediately before such commencement as if

this Sanhita has not come into force.

WPCR.618.2024.F & WPCR.619.2024.F

48. Thus the saving clause in Section 531 of BNSS 2023 clearly

and unambiguously save the investigation pending prior to

commencement of the BNSS 2023. The wordings in sub Section

2(a) of Section 531 of the BNSS 2023 would make it clear, that

even such pending investigation shall be disposed of, continued,

held or made as the case may be in accordance with the Code of

Criminal Procedure 1973.

49. Admittedly, BNSS 2023 came into effect from 01.07.2024.

The FIR in the present proceedings was lodged admittedly on

14.06.2024 which was registered as FIR no. 1 of 2024 before the

Economic Offences Cell for offences punishable under Section

409, 420, 477A r/w 120-B of IPC.

50. Thus, the investigation commenced immediately on

registration of FIR as provided under Section 157 of the Code of

Criminal Procedure which provides about the procedure for

investigation. The officer incharge of the Police Station on

receipt of information of a cognisable offence or he has reason to

suspect commission of an offence which he is empowered under

Section 156 to investigate shall forthwith send a report to the

WPCR.618.2024.F & WPCR.619.2024.F

Magistrate empowered to take cognisance and shall proceed in

person or shall depute one of his sub ordinate officer not below

such rank as the State Government may by general or special

order prescribe in this behalf to proceed, to the spot, to

investigate the fact and circumstances of the case and if

necessary, to take measures for the discovery of the arrest of the

offender. Such investigation must continue as provided under

the provisions of the Cr.P.C. under the Chapter XII till

submission of the report of the Police Officer under Section 173

of Cr.P.C to the concerned Court.

51. Thus, on registration of the FIR no.1/2024 on 14.06.2024

i.e. prior to the provisions of BNSS 2023 coming into force, the

investigation began and was pending. Such pending

investigation is clearly saved under the provisions of Section 531

of the BNSS 2023 as quoted above. Such investigation must

conclude under the provisions of Cr.P.C., as if provisions of

BNSS 2023 are not on the Statute Book or had not come into

force.

WPCR.618.2024.F & WPCR.619.2024.F

52. In the case of Krisha Joshi (supra), the Rajasthan High

Court while dealing with a similar petition observed in para 6

that if the FIR is registered prior to 01.07.2023 under the

provisions of Cr.P.C it would amount to the pending

inquiry/investigation within the meaning of Section 531(2)(a) of

BNSS 2023 and thus, entire subsequent investigation and even

the trial procedure qua such a FIR shall be then governed by

CrPC and not under BNSS.

53. We are only concerned in this petition with regard to

conclusion of investigation or continuation of investigation

under the provisions of Cr.P.C. and not with regard to the trial

or appeals etc. The observations of Rajasthan High Court only to

the effect that the subsequent investigation must conclude under

the provisions of Cr.P.C., has to be considered and the same is

required to be accepted for deciding the present proceedings.

54. In the case of Abhishek Jain (supra) the Punjab and

Haryana High Court after discussing various decisions of the

Apex Court clearly observed that the provisions of BNSS 2023

shall apply only with effect from 01.07.2024 but not to prior

WPCR.618.2024.F & WPCR.619.2024.F

proceedings including pending investigation, applications, trial,

appeals, etc. It is clearly observed that only pending proceedings

should be continued and disposed of in accordance with the

provision of Cr.P..C. 1973.

55. In the case of Prince (supra) the Delhi High Court

endorsing a similar view but in a different context observed that

the bail application filed in case FIR was registered prior to

01.07.2024, shall be governed by the provisions of Cr.P.C.1973,

however, petition filed after 01.07.2024 will have to be governed

by the BNSS 2023. The Delhi High Court observed that the

petition could be considered as filed under Section 482 of BNSs

2023.

56. In the case of Abdul Khader (supra) the Kerela High

Court considered the question of filing of appeal on 10.07.2024

as objections were raised with regard to the applicability of

provisions of criminal procedure code 1973 or that of BNSS

2023. In that context it has been observed that when an appeal

is filed after 01.07.2024, the same has to be under the provisions

of BNSS 2023 and not under the provisions of Cr.P.C. 1973.

WPCR.618.2024.F & WPCR.619.2024.F

57. Though, all the above judgments were referred by MR.

Merchant he was trying to canvass that the investigation will

have to be carried out under the provisions of BNSS after

01.07.2024. With respect, I am not inclined to accept such

contention for the simple reason that the saving clause under

Section 531 (2) (a) in clear and unambiguous terms saved the

provisions of Cr.P.C. 1973 with regard to pending investigation.

The contention of Mr. merchant cannot be accepted for the

purpose of continuing investigation partly under Cr.P.C. and

thereafter, from 01.07.2024 under the provisions of BNSS.

58. In the case of Pernod Richard India Limited

(supra), the Apex Court considered the distinction between

supersession of the rule and substitution of the rule and

observed that the process of substitution consists of 2 steps- (i)

the old rule is repealed and the next, a new rule is brought into

existence in its place. While considering various decision of the

Apex Court, para 13 it is observed that the operation of repeal or

substitution of a statutory provision is thus clear, a repealed

provision will cease to operate from the date of repeal and a

WPCR.618.2024.F & WPCR.619.2024.F

substituted provision will commence to operate from the date of

its substitution. This principle is subject to specific statutory

prescription. Statute can enable the repealed provision to

continue to apply to transactions that have commenced before

the repeal. Similarly, the substituted provisions which operates

prospectively, if it affects vested rights, subject to statutory

prescription can also operate retrospectively.

59. The above observations are infact supporting the

contention raised by the Respondent for the simple reason that

while repealing provisions of Cr.P.C 1973, the Legislature in its

full wisdom protected the pending investigation, applications,

inquiry, appeals, etc. to be governed by the repealed Act as if the

provisions of BNSS 2023 had not come into force. Thus, while

repealing the old Act, the provisions of the repealed Act are saved

and shall continue to apply to the transactions that have

commenced before the repeal. Admittedly, registration of FIR in

the matter is before the provisions of BNSS 2023 came into

effect.

WPCR.618.2024.F & WPCR.619.2024.F

60. Thus, by such a saving clause which is construed to be an

internal aid for the purpose of construction of a statute, save the

provisions of the old Code/repealed Code for certain categories

of investigation, inquiry, appeals, application etc.

61. In the case of Bipinchandra (supra) it has been held

that a statute is to be construed according to the intent of the

legislature as the golden rule of interpretation of the statute is

that it has to be given its literal and natural meaning. The

intention of the Legislature must be found out from the language

implied in the statute itself. The question is not what is supposed

to have been intended but what has been said. The Court is not

concerned with the reasons as to why the Legislature thought it

fit to lay emphasis on one category then the rest. This principle

would certainly apply to the matter in hand with full force. The

provision of repeal and savings under Section 531 of BNSS with

clear and unambiguous terms express the intention of the

legislature which is found in the language implied therein. Thus,

what has been stated in the said provision will have to be

considered in its letter and spirit. When there is no ambiguity,

WPCR.618.2024.F & WPCR.619.2024.F

the plain meaning of such provision will have to be taken into

account.

62. In the case of Natabar Parida (surpa), the Apex Court

while discussing the provisions of Section 167(2) of Cr.P.C.

observed that an occurrence took place on 08th March 1974

which resulted in filing FIR on 09.03.1974 and accordingly the

police investigation started for the offence punishable under

Section 147, 148, 307, 302 r/w 149 f IPC. The Accused persons

were arrested by the Police during the course of investigation on

10.03.1974 and 14/03/1974, respectively. The said Accused

person were produced before the magistrate for remand from

time to time. The learned Sessions Judge released 4 Accused

persons on bail but refused to grant bail to others. An argument

was raised that in accordance with the provisions of Section

167(2)(a) of Cr.P.C. 1973 that the remaining Accused persons are

entitled to bail in default for filling of Chargesheet within time

was rejected. The Apex Court observed that the provisions of

Cr.P.C. 1973 came into force from 01.04.1974 and Section 484

(1) deals with repeal and saving clause of the old Code of

WPCR.618.2024.F & WPCR.619.2024.F

Criminal Procedure 1898. While dealing with this aspect, the

Apex Court observed that immediately before 01.04.1974, the

investigation into the FIR was pending and thus, as per the

saving clause (a) enjoins that the said investigation shall be

continued or made in accordance with old Code provisions.

(1898). The police officer conducting investigation has to

continue and complete it in accordance with the provisions of

old Code, and Section 167 of the Code of Criminal Procedure,

1973 could not enable the Magistrate to remand the Accused

persons to Jail custody during the pendency of the investigation.

Even the aid to Section 344 of the old Code would not be helpful.

In such decision, the Apex Court observed that remaining

Accused persons were not entitled to claim benefit of Section 167

(2) (a) of Cr.P.C. 1973 for claiming default bail.

63. Above observations in the case of Natabar Parida

(supra) are squarely applicable to the Facts and circumstances

of the matter in hand as far as conducting of pending

investigation under the provisions of Cr.P.C. 1973.

WPCR.618.2024.F & WPCR.619.2024.F

64. In the case of Hitendra Thakur(supra) it is observed

in para 26 that A procedural statute should not generally

speaking be applied retrospectively where the result would be to

create new disabilities or obligations or to impose new duties in

respect of transactions already accomplished. Such observations

necessarily apply to the matter in hand since the provisions of

BNSS 2023 are procedural in nature and more particularly, to

the investigation part, thereby replacing the provisions of CRPC

1973. The Legislature with utmost care and caution provided

saving clause under Section 531(2)(a) of BNSS with an intention

to avoid any confusion, anomaly or controversy. Therefore, such

procedural statute has to be considered as prospective in nature

and would not apply to the pending investigation.

65. Similar is the view taken by the Division Bench of this

Court in the case of Pragya Singh (supra) which is found

from para 39-41 and mostly relying upon the decision of

Hitendra Thakur (supra).

66. Thus after carefully considering the above decisions of the

Apex Court and of this Court and the provisions of Section

WPCR.618.2024.F & WPCR.619.2024.F

531(2)(a) of BNSS 2023 thereby saving the provisions of Cr.P.C.

in connection with pending investigation, there is no confusion

or even doubt about the fact that provisions of CrPC 1973 would

apply with equal force to a pending investigation prior to

01.07.2024. In the present matter, the offences alleged against

the Respondents are clearly under the provisions of Indian Penal

Code and the FIR was registered even prior to 01.07.2024. The

investigation commenced on 14.06.2024 and same was pending

as on 01.07.2024 when the provisions of BNSS came into force.

67. It is also necessary to note the specific allegations against

Respondent No. 3 which are found in para 12 of the FIR wherein

it is claimed that the said Accused persons being the chairman

and Financial advisor of CCPL, brought the proposal of

establishing a wholly owned subsidiary overseas known as

'Rudra' respectively, having great opportunity in shipping

industries and one of the Accused by masterminding the entire

operation of 'Rudra' convinced the Board of Director and

thereafter, the said 'Rudra' wholly owned subsidiary was

incorporated on 31.07.2009 in Europe at the instance of accused

WPCR.618.2024.F & WPCR.619.2024.F

person and thereafter, CCPL consistently infused money and

further the Accused person under the false pretext of investment

in shipping business advanced unsanctioned and unsecured

loans to entirely new entities owned and operated by Accused no.

3 and the loans provided therein were written off thereby

causing huge loss to the complainant and CCPL.

68. Thus, it is clear that such offense commenced somewhere

in 31.07.2009 by incorporating 'Rudra' as a subsidiary and then

transferring money into the said entity from time to time. All the

offences alleged against the Accused person had completed and

covered under the provisions of IPC and the FIR is registered

prior to 01.07.2024. Accordingly, the provisions of Cr.P.C. 1973

shall apply and continue to apply to the investigation carried out

by the investigation agency in respect of FIR Nol. 1/2024

registered before the Economic Offences Cell Panaji Goa. Point

No. 1 is answered accordingly.

POINT NO.2

69. Point No. 2 would not require any further debate since the

provisions of Section 531 of BNSS and the discussion with regard

WPCR.618.2024.F & WPCR.619.2024.F

to the repeal and saving clause would clearly depict that from the

date of implementation of BNSS 2023 i.e. 01.07.2024 provisions

of Code of Criminal Procedure, 1973 shall be repealed. The

saving clause only saves any appeal, application, trial, inquiry or

investigation pending as on 01.07.2024. Thus, any application

filed as on 01.07.2024 or thereafter shall be governed by the

provisions of BNSS 2023 for the simple reason that by that date,

the provisions of Cr.P.C. 1973 stands repealed.

70. It is admitted fact that the application for bail were filed by

Respondent No.3 only on 06.07.2024 before the learned

Sessions Court at South Goa Margao. It is no doubt true that said

Respondents/Accused persons earlier preferred bail application

before the Sessions Court at North Goa Panaji which they filed

on 19.06.2024. However, such bail applications were disposed of

as not maintainable or beyond the territorial jurisdiction of the

concerned Court by order dated 05.07.2024. The Respondents

were granted a period of 72 hours for applying before the

concerned Court having jurisdiction. Thus, when the application

WPCR.618.2024.F & WPCR.619.2024.F

filed on 19.06.2024 was disposed of on 05.074.2024, no

application was pending before any Court.

71. Admittedly, separate and independent application for bail

in anticipation of arrest was filed on 06.07.2024 by the

Respondents and therefore as on 06.07.2024, there was no

pending application filed prior to 01.07.2024 for the purpose of

saving the provisions. It is not the case that the application filed

before the Sessions Court at North Goa Panaji was transferred to

the Court of competent jurisdiction. The application filed before

North Goa Panaji was disposed of on 05.07.2024 on the ground

that said Court had no territorial jurisdiction. Thus, once such

application is disposed of which was admittedly filed prior to

01.07.2024, second application filed on 06.07.2024 cannot be

considered as continuation of the earlier application. The second

application filed on 06.07.2024 has to be considered as fresh and

separate application.

72. Applying the same analogy while deciding the point no. 1

about the repeal and saving clause under Section 531 of BNSS

2023 it is clear that what is saved is only pending application and

WPCR.618.2024.F & WPCR.619.2024.F

not the applications to be filed subsequent to 01.07.2024, to be

governed under the Code of Criminal Procedure 1973.

73. BNSS 2023 is admittedly a procedural law mostly

governing the inquiries, investigation, bail, trial, appeals etc. As

far as application of bail is concerned, it is a procedure to be

followed under a specific Act or Code. Since the provisions of

Section 438 of the Code of Criminal Procedure and that of

Section 482 of BNSS are pari materia, the provisions of repeal

would clearly apply to the matter in hand and accordingly,

applications filed by Respondent/Accused persons on

06.07.2024 shall govern under the provisions of 482 of BNSS

and not under Sections 438 of Cr.P.C.

74. The applications filed by Respondents before the learned

Sessions Court at South Goa Margao, would clearly go to show

that the same is filed under Section 438 of the Code of Criminal

Procedure 1973 or Section 482 of BNSS 2023 which is the title

itself. Accordingly, it has to be accepted that the application filed

on 06.07.2024 must be considered as an application under

Section 482 of BNSS. The answer to point no.2 would be

WPCR.618.2024.F & WPCR.619.2024.F

therefore as held above that such application must be considered

as filed under Section 482 of BNSS 2023.

POINT NO.3

75. Point No.3 involves the aspect of power to grant ad interim

bail pending main application. Since while deciding point no. 2

it has been observed that the applications filed on 06.07.2024

shall be governed under the provisions of 482 of BNSS 2023, it

has to be considered whether the Court while dealing under the

provisions of Section 482 of BNSS is having power to grant ad

interim bail. Mr. Merchant strongly contended that such power

cannot be read into the provisions of Section 482 when it is not

found therein. He would submit that the legislature with specific

intent avoided to grant such a power to the Court with an object

and purpose that the investigation must be concluded with a

great speed and it is a fact that if such ad interim bail is granted,

the investigating agency is unable to investigate the matter

properly and the Accused persons would get an opportunity to

destroy material evidence

WPCR.618.2024.F & WPCR.619.2024.F

76. However, the object and reasons of BNSS is to streamline

the procedure for arrest, investigation, trial of evidence by fast

and efficient justice system for good governance. It is also

provided that for the use of technical and forensic sciences in the

investigation of crime and furnishing and lodging of

information, service of summons etc., through electronic

communication as well to provide specific time lines for time

bound investigation, trial and pronouncement of judgments.

Similarly, it is the object that incase of punishment which is

seven years or more, the victim shall be given an opportunity of

being heard before withdrawal of cases by the government. A

summary trial has to be examined through electronic means

through Video conferencing etc., and the Magisterial system has

also to be streamlined. However, the objects and reasons of

enacting BNSS 2023 has to be looked into along with

fundamental rights of a person enshrined under Article 21 of the

Constitution of India with regard to his right and liberty. When

the question of arrest and grant of bail is required to be

WPCR.618.2024.F & WPCR.619.2024.F

addressed, the provisions of Article of 21 of the Constitution of

India are required to be kept in mind.

77. As rightly pointed out by Mr. Bhobe that the provisions of

Section 438(prior to amendment of 2005) and Section 482 of

BNSS are pari materia.

78. In the case of Dr. Sameer (supra) learned Single Judge

of this Court (Coram: Manish Pitale, J.) has clearly observed in

para 23 that the Law Commission of India has specifically

referred to the concurrent jurisdiction of the Sessions Court and

the High Court in the context of exercise of original jurisdiction

under Section 438of Cr.P.C. and after taking into consideration

the said aspect, it was found that such an amendment, making

presence of the Accused obligatory is antithetical to the right of

Accused to anticipatory bail. The Law Commission of India has

also recommended that it is conscious of the fact that the State

amendment of Maharashtra incorporating Sub Section (4) to

Section 438 of Cr.P.C. has already come into effect from the year

1993 and yet a clear opinion is expressed that such an

amendment is an antithesis to the right of anticipatory bail. A

WPCR.618.2024.F & WPCR.619.2024.F

recommendation in para no. 7.1 of the Law Commission of India

in its 203rd Report submitted in December 2007 recommended

that sub Section (1) (b) identically worded to Sub-Section 4 of

Section 438 of Maharashtra amendment to CR.P.C must be

omitted. It is perhaps for this reason that such amendment

(2005 amendment) never found its way in Section 438 of Cr.P.C.

as applicable to other parts of the country.

79. It is thus clear that the amendment of 2005 in Cr.P.C. and

more specifically inserting clause (1) to (4) in Section 438 was

not given effect to, till date. Thus, the original Section 438(1)

reads thus:-

When any person has reason to believe that

he may be arrested on an accusation of

having committed a non bailable offence, he

may apply to the High Court or the Court of

Session for a direction under this Section: and

that the Court may, if it thinks fit, direct that

in the event of such arrest, he shall be released

on bail."

WPCR.618.2024.F & WPCR.619.2024.F

80. The provisions of Section 482 of BNSS and more

particularly, sub-Section (1) is pari materia with the provisions

of Section 438(1) as quoted above.

81. Thus, as rightly pointed out by Mr. Bhobe, the

observations of the Constitutional Bench of the Apex Court in

the case of Gurbaksh(supra) shall apply with full force to

Section 482 of BNSS.

82. The contentions of Mr. Merchant that the observation in

the case of Gurbaksh Singh(supra) are under the powers of

the Apex Court under Article 142 and the same is case specific

and that it shall apply only for the final disposal of the

Anticipatory bail, cannot be accepted.

83. The issue involved before the Court as clearly spelt out in

para one itself wherein it has been observed that personal

liberty and investigation powers of the Police are required to be

balanced as a society has vital stake in both these interests. The

task which the Supreme Court considered in the said appeals is

how best to balance these interest while determining the scope

of Section 438 of Cr.P.C. 1973. Thus the interpretation of

WPCR.618.2024.F & WPCR.619.2024.F

Section 438 of Cr.P.C. was discussed, deliberated and decided

by the Constitutional Bench and accordingly it is the law laid

down by the Apex Court which is binding on all Courts in India

under Article 141 of Constitution of India.

84. While dealing with the above Aspect, Section 438

(unamended) as quoted in para 2, as already observed that such

provision is pari materia with Section 482(1) of BNSS, the

observations of the Apex Court in the said decision will apply

with full force to Section 482 of BNSS.

85. The Apex Court observed in para 12 that by any known

canon of construction, words of width and amplitude ought not

generally to be cut down so as to raid into the language of the

statute restraints and conditions which the legislature itself did

not think it proper or necessary to impose. This is essentially true

when the statutory provision which falls for consideration is

designed to secure a valuable right like the right to personal

freedom and involves the application of a presumption as

salutary and deep grained in our criminal jurisprudence as the

presumption of innocence. Though the right to apply for

WPCR.618.2024.F & WPCR.619.2024.F

anticipatory bail was conferred for the first time by Section 438,

while enacting that provision the legislature was not writing on

a clean slate in the sense of taking an unprecedented step,

insofar as the right to apply for bail is concerned.

86. Further the Apex Court observed thus:-

"The provisions of Sections 437 and 439 furnished a the legislature to copy while enacting Section 438. If it has not done so and has departed from a pattern which could easily be adopted with the necessary modifications, it would be wrong to refuse to give to the departure its full effect by assuming that it was not intended to serve any particular or specific purpose. The departure, in our opinion, was made advisedly and purposefully: Advisedly, at least in part, because of the 41st Report of the Law Commission which, while pointing out the necessity of introducing a provision in the Code enabling the High Court and the Court of Session to grant anticipatory bail, said in paragraph 39.9 that it had "considered carefully the question of laying down in the statute certain conditions under which alone

WPCR.618.2024.F & WPCR.619.2024.F

anticipatory bail could be granted" but had come to the conclusion that the question of granting such bail should be left "to the discretion of the court" and ought not to be fettered by the statutory provision itself, since the discretion was being conferred upon superior courts which were expected to exercise it judicially. The legislature conferred a wide discretion on the High Court and the Court of Session to grant anticipatory bail because it evidently felt, firstly, that it would be difficult to enumerate the conditions under which anticipatory bail should or should not be granted and secondly, because the intention was to allow the higher courts in the echelon a somewhat free hand in the grant of relief in the nature of anticipatory bail. That is why, departing from the terms of Sections 437 and 439, Section 438(1) uses the language that the High Court or the Court of Session "may, if it thinks fit" direct that the applicant be released on bail. Sub-section (2) of Section 438 is a further and clearer manifestation of the same legislative intent to confer a wide discretionary power to grant anticipatory bail. It provides that the High

WPCR.618.2024.F & WPCR.619.2024.F

Court or the Court of Session, while issuing a direction for the grant of anticipatory bail, "may include such conditions in such directions in the light of the facts of the particular case, as it may think fit", including the conditions which are set out in clauses (i) to (iv) of sub-section (2). The proof of legislative intent can best be found in the language which the legislature uses. Ambiguities can undoubtedly be resolved by resort to extraneous aids but words, as wide and explicit as have been used in Section 438, must be given their full effect, especially when to refuse to do so will result in undue impairment of the freedom of the individual and the presumption of innocence. It has to be borne in mind that anticipatory bail is sought when there is a mere apprehension of arrest on the accusation that the applicant has committed a non-bailable offence. A person who has yet to lose his freedom by being arrested asks for freedom in the event of arrest. That is the stage at which it is imperative to protect his freedom, insofar as one may, and to give full play to the presumption that he is innocent. In fact, the

WPCR.618.2024.F & WPCR.619.2024.F

stage at which anticipatory bail is generally sought brings about its striking dissimilarity with the situation in which a person who is arrested for the commission of a non-bailable offence asks for bail. In the latter situation, adequate data is available to the court, or can be called for by it, in the light of which it can grant or refuse relief and while granting it, modify it by the imposition of all or any of the conditions mentioned in Section 437.

87. Finally, the Apex Court in para 42 observed thus:-

42. There was some discussion before us on certain minor modalities regarding the passing of bail orders under Section 438(1).

Can an order of bail be passed under the section without notice to the Public Prosecutor? It can be. But notice should issue to the Public Prosecutor or the Government Advocate forthwith and the question of bail should be re-examined in the light of the respective contentions of the parties. The ad interim order too must conform to the requirements of the section and suitable conditions should be imposed on the

WPCR.618.2024.F & WPCR.619.2024.F

applicant even at that stage. Should the operation of an order passed under Section 438(1) be limited in point of time? Not necessarily. The court may, if there are reasons for doing so, limit the operation of the order to a short period until after the filing of an FIR in respect of the matter covered by the order. The applicant may in such cases he directed to obtain an order of bail under Section 437 or 439 of the Code within a reasonably short period after the filing of the FIR as aforesaid. But this need not be followed as an invariable rule. The normal rule should be not to limit the operation of the order in relation to a period of time.

88. Thus, there is absolutely no need of further discussion in

respect of the power of the Session Court or of this Court with

regard to grant of ad interim relief pending application for bail

in anticipation of arrest. Such power clearly exists as inherent

power under the provision of grant of bail. However, it is also

clear that even while granting ad interim relief, there has to be a

subjective satisfaction of the Court and such ad interim relief

should be on certain conditions and not blanket. It is required to

WPCR.618.2024.F & WPCR.619.2024.F

be considered on the premise of Article 21 of the Constitution of

India which is clearly traceable with an intent to protect life and

liberty of a person and more particularly to avoid unnecessary

arrest as well as to avoid any harassment in the hands of

investigating agency.

89. The decision in the case of Sakeri Vasu (supra) which

also deals with the powers of the Court to monitor investigation

directed by it under Section 156 of Cr.P.C., provide that when the

Court is having power to direct registration of FIR, it also got

inherent powers to monitor such investigation.

90. In the case of the grant of bail. However, it is also clear that

even while granting Ad interim relief, there has to be a subjective

satisfaction

91. In the case of Shail Kumari Devi (supra) the Apex

Court was dealing with the provisions of Section 125 of the

Cr.P.C. observed that when the Magistrate is having power to

grant maintenance, implied in it power to grant interim

maintenance. The reasons of such power is also discussed by the

Apex Court that if such interim maintenance is not granted, the

WPCR.618.2024.F & WPCR.619.2024.F

wife would not be able to sustain till the main order is passed,

without any financial aid. Such observations apply with full force

to the matter in hand. If in a deserving case, ad interim relief is

not granted and in the meantime the arrest is effected, certainly

the application would become infructuous and the Accused will

have to resort to regular bail procedure. Thus, though such

power exists, the same has to be used by exercising the discretion

on case to case basis.

92. In the case of Bhadresh (supra) the Apex Court

discussed in detail the principles and guidelines regarding grant

of Anticipatory Bail under Section 438 of Cr.P.C which shall

apply with equal force to the provisions of Section 482 of BNSS

since both these provisions are pari materia.

93. Having given anxious consideration to all the above

aspects it is clear that while considering an application under

Section 482 of BNSS, the Court is having inherent power to grant

ad interim bail in deserving cases and by exercising its discretion

on case to case basis.

WPCR.618.2024.F & WPCR.619.2024.F

94. Both applications filed and pending before the learned

Sessions Judge, South Goa, Margao, shall be required to be

considered under the provisions of Section 482 of BNSS 2023.

After considering the above discussion, points no. 1, 2 and 3 are

therefore answered as under:

(A)The investigation in the present FIR No 1/2024 filed

before the Economic Offences Cell shall continue under

the provision of Cr.P.C. 1973.

(B)Answer No. 2- Bail application filed on 06.07.2024 by

the Respondent/Accused will have to be considered as

application under Section 482 of BNSS 2023.

(C)Answer No. 3- The Court while dealing with application

under Section 482 of BNSS 2023 is having power to grant

or refuse ad interim bail pending disposal of the main

application.

95. With the able assistance of the learned counsel and the

learned Public prosecutor, above points are answered,

accordingly.

WPCR.618.2024.F & WPCR.619.2024.F

96. Rule is made absolute in above terms

BHARAT P. DESHPANDE, J.

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter