Citation : 2022 Latest Caselaw 543 Cal
Judgement Date : 15 February, 2022
Form J(2) IN THE HIGH COURT AT CALCUTTA
Criminal Appellate Jurisdiction
Appellate Side
Present :
The Hon'ble Justice Bibek Chaudhuri
C.R.M. 2082 of 2021
Anisur Rahaman
Vs.
State of West Bengal & Anr.
For the Appellant : Mr. Ayan Basu, Adv.,
Mr. Biswajit Das, Adv.,
Mr. Sumit Routh, Adv.
For the State : Mr. Sudip Ghosh, Adv.,
Mr. Bitasok Banerjee, Adv.,
Mr. A. K. Datta, Adv.
For the Opposite Party : Mr. Sandipan Ganguly, Sr. Adv.,
No. 2 Mr. Kusal Kumar Mukherjee, Adv.
Heard on : 08.04.2021, 3.02.2022,
09.02.2022, 15.02.2022.
Judgment On : 15.02.2022
Bibek Chaudhuri, J.
This is an application for cancellation of order of bail passed by
the Learned Chief Judicial Magistrate, Barasat on 11th December, 2021
in connection with Duttapukur Police Station Case No. 36/2020 dated
14.01.2020 under Sections 420/406/506/34 of the Indian Penal Code
corresponding to G.R. Case No. 343/2020. It is alleged by the de
facto complainant that the opposite party no. 2 was previously known
to him. The wife of the opposite party no. 2 is an employee of Dr. A.
P. J. Abdul Kalam Government College at New Town. The opposite
party no. 2 exerted undue influence upon the petitioner stating, inter
alia, that his wife was having good connection with the higher officials
of Education Department, Government of West Bengal and the
opposite party no. 2 with the help of his wife would arrange a job for
the son of the de facto complainant. He also demanded a sum of
Rs.20,00,000/- from the de facto complainant stating, inter alia, that
the said sum was to be paid to the higher officials of the Education
Department as bribe to ensure employment of his son. The de facto
complainant paid a sum of Rs.20,00,000/- by Bank transfer on 19 th
July, 2018 and 30th July, 2018. In the month of September, the de
facto complainant insisted the opposite party no. 2 and his wife to
hand over the letter of appointment in the name of his son but they
delayed in handing over such letter of appointment on one pretext or
another. Subsequently, they started avoiding the de facto
complainant. The de facto complainant understood that he was
cheated by the accused persons and put pressure upon them to
return the said amount. The opposite party no. 2 issued two cheques
on 20th August, 2019 for Rs.20,00,000/- drawn on Bandhan Bank, Salt
Lake Branch. However, both the said cheques were dishonoured due
to insufficient fund. Thereafter, the de facto complainant went to the
house of the opposite party no. 2 but he refused to meet him or talk
to him. He also threatened to de facto complainant with dire
consequence. The de facto complainant again demanded the said
money on 15th December, 2019 for the purpose of medical treatment
of one of his relatives. But the accused persons abused him with
filthy language.
On the basis of the said complainant, Police registered
Duttapukur Police Station Case No. 36/2020 dated 14th January, 2020
under Sections 420/406/506/34 of the Indian Penal Code.
The Learned Advocate for the petitioner draws my attention to
the order dated 11th February, 2021 passed by the Learned Chief
Judicial Magistrate, North 24-Pargnas wherefrom it appears that on
11th February, 2021 the opposite party no. 2 surrendered before the
Court and prayed for bail. The Learned Chief Judicial Magistrate has
passed the following order granting bail to the opposite party no. 2: -
"Heard Ld. Advocate for the accused and the Ld. APP.
Ld. APP raises no serious objection against the bail prayer of the
accused.
Perused the materials on record. Considered.
It appears that the offences are triable by the Court of
Magistrate and today the accused surrenders before this Court
voluntarily. That apart, the co-accused has been granted bail in this
case.
Considering the above, I am of the opinion that there is no need
for custodial detention of the present accused and I am inclined to
enlarge the accused on bail.
Hence, the bail prayer of the accused stands allowed.
Accordingly, the accused named above may find bail of
Rs.2,000/- with two registered sureties of Rs.1,000/- each on
condition that if on bail the accused shall meet the Investigating
Officer twice a week for 3 months, i.d. to JC till date".
It is submitted by the Learned Advocate for the petitioner that
the Learned Chief Judicial Magistrate did not assign any reason for
passing the order of bail of the opposite party no. 2.
It is on record that the opposite party No.2 and his wife committed
the offence of cheating and misappropriated a sum of Rs.20,00,000/-
from the petitioner. He issued two cheques in the name of the petitioner
but the said cheques were dishonoured on the ground of insufficient
fund. Thus, opposite party No.2 and his wife misappropriated a huge
sum of Rs.20,00,000/- from the petitioner. In view of such
circumstances, the learned Chief Judicial Magistrate ought to have held
that custodial interrogation of the opposite party No.2 and his wife was
absolutely necessary. The learned Chief Judicial Magistrate committed a
grave error in holding that there is no need for custodial detention of
opposite party No.2 at the stage of investigation of the case.
It is further submitted by the learned Advocate for the petitioner
that the learned Chief Judicial Magistrate did not even consider the case
diary before granting bail to the opposite party No.2. In support of his
contention, the learned Advocate for the petitioner refers to a decision of
the Hon'ble Supreme Court in the case of Kanwar Singh Meena Vs.
State of Rajasthan & Anr. reported in (2012) 12 Supreme Court
Cases 180. In the aforesaid report, the Hon'ble Supreme Court has laid
down the principles applicable for cancellation of bail in the following
words:
"While cancelling the bail under Section 439(2) of the Code, the
primary considerations which weigh with the court are whether the
accused is likely to tamper with the evidence or interfere or attempt to
interfere with the due course of justice or evade the due course of
justice. But, that is not all. The High Court or the Sessions Court can
cancel the bail even in cases where the order granting bail suffers from
serious infirmities resulting in miscarriage of justice. If the court
granting bail ignores relevant materials indicating prima facie
involvement of the accused or takes into account irrelevant material,
which has no relevance to the question of grant of bail to the accused,
the High Court or the Sessions Court would be justified in cancelling the
bail. Such orders are against the well-recognised principles underlying
the power to grant bail. Such orders are legally infirm and vulnerable
leading to miscarriage of justice and absence of supervening
circumstances such as the propensity of the accused to tamper with the
evidence, to flee from justice, etc. would not deter the court from
cancelling the bail. The High Court or the Sessions Court is bound to
cancel such bail orders particularly when they are passed releasing the
accused involved in heinous crimes because they ultimately result in
weakening the prosecution case and have adverse impact on the society.
Needless to say that though the powers of this Court are much wider,
this Court is equally guided by the above principles in the matter of
grant or cancellation of bail."
The learned Advocate for the petitioner has also referred to
another decision of the Hon"ble Supreme Court in the case of Neeru
Yadav Vs. State of Uttar Pradesh & Anr. reported in (2014) 16
Supreme Court Cases 508. In the said report, the Hon'ble Supreme
Court observed as follows:-
"Society by its collective wisdom through process of law can
withdraw the liberty that it has sanctioned to an individual when an
individual becomes a danger to the collective and to the societal order.
Accent on individual liberty cannot be pyramided to that extent which
would bring chaos and anarchy to a society. A society expects
responsibility and accountability from its members, and it desires that
the citizens should obey the law, respecting it as a cherished social
norm. No individual can make an attempt to create a concavity in the
stem of social stream. It is impermissible. Therefore, when an
individual behaves in a disharmonious manner ushering in disorderly
things which the society disapproves, the legal consequences are bound
to follow. At that stage, the court has a duty. It cannot abandon its
sacrosanct obligation and pass an order at its own whim or caprice. It
has to be guided by the established parameters of law."
Referring to a very recent decision of the Hon'ble Supreme Court in
Centrum Financial Services Limited Vs. State of NCT of Delhi &
Anr. (Criminal Appeal No.94 of 2022, Judgment delivered on 28th
January, 2022), it is submitted by the learned Counsel for the
petitioner that normally the High Court should not interfere with the
order of granting bail. However, where the discretion to grant bail has
been exercised without due application of mind and in contravention of
the direction of this Court, such an order of granting bail is liable to be
set aside.
Learned Advocate for the petitioner also refers to an order passed
by this Court in CRM 4414 of 2021 on 27th January, 2022 where this
Court cancelled the order of bail passed by the learned Magistrate.
Against the application for cancellation of bail, an affidavit-in-
opposition filed on behalf of the opposite party No.2. Main contention of
the opposite party No.2 is that when the cheques issued by him were
dishonoured, the petitioner had the right to file an application under
Section 138 of the Negotiable Instruments Act. On the contrary, the
petitioner has lodged a written complaint in the local police station at a
belated stage by suppressing the facts under which a sum of
Rs.20,00,000/- were taken and it was attempted to be repaid. It is also
submitted on behalf of the opposite party No.2 that in Ram Govind
Upadhyay Vs. Sudarshan Singh reported in 2002 SCC (Cri.) 688,
the Hon'ble Supreme Court has laid down the guideline for the grant of
bail. These are:-
(a) not only the nature of accusations but the severity of
punishment in case of conviction and the nature of the
supporting evidence,
(b) reasonable apprehension of tampering with the witnesses or
apprehension of threat to the complainant;
(c) prima facie satisfaction of the Court in support of charge,
and
(d) frivolity and genuineness of the prosecution
It is contended by the opposite party No.2 that the order of bail
under the facts and circumstances of the case is not liable to be
cancelled.
The petitioner has reiterated the fact contained in his application
by filing affidavit-in-reply.
The learned Advocate for the opposite party No.2 submits that
rejection of bail in a non-bailable case at the initial stage and the
cancellation of bail so granted, have to be considered and dealt with on
different basis. In support of his contention he refers to a decision of the
Hon'ble Supreme Court in X vs. State of Telangana & Anr. reported in
(2018) 16 Supreme Court Cases 511. In the aforesaid decision, the
Hon'ble Supreme Court has taken into consideration the ratio laid down
in Kanwar Singh Meena (supra), Neeru Yadav (supra) and other
cases.
In Paragraph 14 of the said report it is observed by the Hon'ble
Supreme Court -
"14. In a consistent line of precedent this Court has emphasised
the distinction between the rejection of bail in a non-bailable case at the
initial stage and the cancellation of bail after it has been granted. In
adverting to the distinction, a Bench of two learned Judges of this Court
in Dolat Ram V. State of Haryana observed that : (SCC pp. 350-51,
para 4)
"4. Rejection of bail in a non-bailable case at the initial stage and
the cancellation of bail so granted, have to be considered and dealt with
on different basis. Very cogent and overwhelming circumstances are
necessary for an order directing the cancellation of the bail, broadly
(illustrative and not exhaustive) are: interference or attempt to interfere
with the due course of administration of justice or evasion or attempt to
evade the due course of justice or abuse of the concession granted to
the accused in any manner. The satisfaction of the court, on the basis of
material placed on the record of the possibility of the accused
absconding is yet another reason justifying the cancellation of bail.
However, bail once granted should not be cancelled in a mechanical
manner without considering whether any supervening circumstances
have rendered it no longer conducive to a fair trial to allow the accused
to retain his freedom by enjoying the concession of bail during the trial."
15. These principles have been reiterated by another two-Judge
Bench decision in CBI v. Subramani Gopalakrishnan and more
recently in Dataram Singh v. State of U.P. (Subramani case, SCC pp.
303-04, Para 23):
23. It is also relevant to note that there is difference between
yardsticks for cancellation of bail and appeal against the order granting
bail. Very cogent and overwhelming circumstances are necessary for an
order directing the cancellation of bail already granted. Generally
speaking, the grounds for cancellation of bail are, interference or
attempt to interfere with the due course of administration of justice or
evasion or attempt to evade the due course of justice or abuse of the
concessions granted to the accused in any manner. These are all only
few illustrative materials. The satisfaction of the court on the basis of
the materials placed on record of the possibility of the accused
absconding is another reason justifying the cancellation of bail. In other
words, bail once granted should not be cancelled in a mechanical manner
without considering whether any supervening circumstances have
rendered it no longer conducive to a fair trial to allow the accused to
retain his freedom by enjoying the concession of bail during the trial."
Having heard the learned Counsel for the parties and on due
consideration of the precedence relied on by the learned Counsel in
support of their respective cases, this Court likes to record that Section
437 of the Code of Criminal Procedure confers wide power to the learned
Magistrate subject to the exception contained in the subsequent sub-
section of Section 437 to grant bail to an accused. But while granting
bail, the learned Magistrate is guided by the same considerations as
other Courts. That is to say, the gravity of the crime, the character of
the evidence, position and status of the accused with reference to the
victim and witnesses, the likelihood of the accused fleeing from justice
and repeating the offence, the possibility of his tampering with the
witnesses and obstructing the course of justice and such other grounds
are required to be taken into consideration. Each criminal case presents
in its peculiar factual scenario and, therefore, certain grounds peculiar to
a particular case may have to be taken in to account by the Court. The
Court has to only opine as to whether there is a prima facie case against
the accused or not. The Court must not undertake meticulous
examination of the evidence collected by the police and comment on the
same. Such assessment of evidence and premature comments may
cause prejudice to fair trial.
In the instant case, the petitioner has prayed for cancellation of
bail of the accused on the ground that he was cheated by the accused
persons. The accused persons did not make payment of the money
which they took for giving employment of his son and secondly, custodial
interrogation of the accused is necessary.
It is true that the learned Chief Judicial Magistrate did not call for
the case diary at the time of hearing of the application for bail.
However, from the documents filed by the de facto complainant with his
objection for cancellation of bail, it is ascertained that the accused
persons already admitted the fact of receiving money from the de facto
complainant and in order to repay the said money, they issued two
cheques which were dishonoured. The said documents and the
dishonoured cheques are the most important pieces of evidence to prove
the charge against the accused persons.
Though the learned Chief Judicial Magistrate did not consider the
case diary, no supervening circumstances have been made out by the
petitioner to warrant the cancellation of the bail of the accused.
In view of such circumstances, I am not inclined to cancel the bail
of the accused persons.
Prayer for cancellation of bail, is, therefore, rejected.
(Bibek Chaudhuri, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!