Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manik Bhattacharya vs Enforcement Directorate Kolkata Zonal ...
2024 Latest Caselaw 4676 Cal

Citation : 2024 Latest Caselaw 4676 Cal
Judgement Date : 12 September, 2024

Calcutta High Court (Appellete Side)

Manik Bhattacharya vs Enforcement Directorate Kolkata Zonal ... on 12 September, 2024

Author: Suvra Ghosh

Bench: Suvra Ghosh

                  IN THE HIGH COURT AT CALCUTTA
                 CRIMINAL REVISIONAL JURISDICTION
                           APELLATE SIDE


The Hon'ble JUSTICE SUVRA GHOSH

                            CRM (SB) 72 of 2024

                            Manik Bhattacharya
                                   v/s.

              Enforcement Directorate Kolkata Zonal Office-II


The petitioner in person:                  Mr. Manik Bhattacharya




For the Enforcement Directorate:           Mr. Phiroze Edulji, Adv.,
                                           Ms. Anamika Pandey, Adv.




Judgment delivered on:                     12-09-2024



SUVRA GHOSH, J. :-

1)   The petitioner is the erstwhile President of the West Bengal Board of

     Primary Education and a member of the Legislative Assembly. He was

     arrested in connection with M.L. case no. 13 of 2022 on 10th October,

     2022 for alleged commission of offence under section 3 read with

     section 70 and punishable under section 4 of The Prevention of Money

     Laundering Act, 2002 (hereinafter referred to as the Act of 2002),

     pending before the learned Judge in Charge (CBI) Court No. 1 cum

     Special Judge, Prevention of Money Laundering Act, 2002, Bichar

     Bhavan, Kolkata and is in custody till date.
                                        2


2)   The petitioner appearing in person has referred to the prisoner's

     petition filed by him before the learned trial Court on 8th March, 2024

     and has submitted that he was arrested on the basis of a letter

     disclosing an allegation against him that he received Rs. 7,00,000/-

     from 44 candidates and also the statement recorded under section 50

     of the Act of 2002 of one of the co-accused Tapas Kumar Mondal. The

     petitioner's prayer for bail was turned down by this Court on two

     occasions in CRM (SB) 82 of 2023 and CRM (SB) 182 of 2023 on 26th

     June, 2023 and 16th November, 2023 respectively. The petitioner has

     renewed his prayer for bail on the ground of subsequent developments

     in the case.

3)   The argument canvassed by the petitioner is as follows:-

     The opposite party has furnished copies of all relied upon documents

     under section 208 of the Code of Criminal Procedure to the petitioner

     on 17th June, 2023 as claimed by the opposite party but the TET result

     sheet of the list of 325 candidates as submitted by Tapas Kumar

     Mondal were not made over to him. Scrutiny of the said list is

     necessary in view of the fact that since the result of TET is published

     through N.I.C. any change made therein shall result in discrepancy in

     the results published. In the list of 325 candidates, there is reiteration

     of the names of 100 candidates which brings down the list to 225. The

     Enforcement    Directorate    submitted    report   comprising    12,000

     documents and cognizance of the same was taken by the learned trial

     Court on the same date, i.e., on 7th December, 2022. It is inconceivable
                                       3


     that the learned trial Court perused the entire report including the

     documents on that date prior to taking cognizance of the report.

4)   The provision of section 19(1) of the Act of 2002 was not complied with

     at the time of his arrest. The petitioner or his learned counsel was not

     informed of the grounds of his arrest. The petitioner has referred to the

     confrontational proceeding wherein Tapas Kumar Mondal and Kuntal

     Ghosh were questioned in presence of each other. Question 5 of the

     confrontation and the answer thereto demonstrate that as per advice of

     Kuntal Ghosh, Tapas Kumar Mondal gave Kuntal Ghosh a list of 325

     candidates of TET-2014 and cleared all of them for appointment with

     the help of this petitioner and others. Kuntal Ghosh charged a total of

     Rs. 3.25 Crores @ Rs. 1 lakh per candidate from Tapas Kumar Mondal.

     The said fact has been admitted by both Kuntal Ghosh and Tapas

     Kumar Mondal. Therefore proceeds of crime passed on to Kuntal Ghosh

     and no money was paid to the petitioner who was in no manner

     connected with the incident. The list of successful candidates include

     150 names in duplicate and 12 names in triplicate, meaning thereby,

     that 162 candidates are in fact repetitive and non-existent. 96

     candidates did not qualify and remaining 77 candidates passed

     initially. So there was no malpractice in the entire process. Two

     candidates who initially did not succeed were subsequently made to

     pass by Court order. The confrontational proceeding which was held in

     presence of officers of the E.D. does not indicate that proceeds of crime

     were made over to the petitioner. The break-up of payment is also part

     of the record. Though the opposite party has alleged that the petitioner
                                        4


     gave Rs. 2 Crores to Ghoraikshetra S.K.B. Memorial High School,

     Kaliganj, Nadia, only an amount of Rs. 1 Lakh was donated to the

     school by the petitioner's son.

5)   A malicious and frivolous proceeding has been drawn up against the

     petitioner, thereby depriving the public at large from his service as an

     elected representative of the people. Though the opposite party has

     submitted that charge will be framed against the petitioner soon, it is a

     fact that investigation is yet to be completed. The petitioner had a

     professional career for more than 40 years and his hard-earned money

     including his retiral benefits have been attached by the opposite party

     in course of investigation. The petitioner is suffering from several

     ailments including eye problem which cannot be effectively taken care

     of while in custody.

6)   The letter sent to the petitioner by unemployed youth of North Bengal

     on 22nd July, 2022 on the anvil of which he was arrested does not

     contain any allegation against him. Not a single penny was recovered

     from the possession/house of the petitioner and he was taken into

     custody only on the basis of the statement of Tapas Kumar Mondal and

     the letter sent to him. His name has not appeared as recipient of the

     money in course of investigation. Relying upon section 2(1) (u) of the

     Act of 2022, the petitioner has submitted that proceeds of crime is the

     foundation of the offence and no offence has been made out against

     him under section 3 of the Act. All the documents relied upon by the

     opposite party were also not supplied to him in order to enable him to

     defend his cause. The petitioner undertakes to assist the opposite party
                                        5


     in unveiling the truth and to co-operate in investigation of the case. The

     petitioner has placed reliance on the authority in Vijay Madan Lal

     Chaudhury and Others v/s. Union of India and others reported in 2022

     SCC OnLine Sc 929 wherein the Hon'ble Supreme Court has recorded

     the submission made by the accused therein that section 24 of the Act

     of 2002 provides for rebuttable presumption and therefore, the accused

     has an opportunity to lead evidence so as to displace the presumption

     against him. The two conditions that are required to be satisfied for the

     presumption under section 24(a) to apply are first, person should be

     charged with an offence of money-laundering and second, there should

     be proceeds of crime. It is only when both the conditions are satisfied

     that it can be said that the presumption will operate against the

     accused. The Hon'ble Supreme Court, in the said authority, has held

     that section 24 of the Act has reasonable nexus with the purposes and

     objects sought to be achieved by the 2002 Act and cannot be regarded

     as manifestly arbitrary or unconstitutional.

7)   In dealing with the twin conditions provided under section 45 of the

     2002 Act, the Hon'ble Supreme Court has observed that it cannot be

     said that the conditions impose absolute restraint on grant of bail. The

     discretion vests in the Court which is not arbitrary or irrational but

     judicial, guided by the principles of law as provided under section 45.

8)   The petitioner has placed reliance on the following authorities in

     support of his contention.

      1.

Pankaj Bansal vs Union of India reported in 2023 INSC 866

2. Arvind Kejriwal vs Directorate of Enforcement reported in 2024 INSC 512

3. Madhu Limaye and others v/s Unknown reported in (1969) 1 SCC

4. Prabir Purakaystha vs NCT of Delhi reported in 2024 INSC 414

5. Ram Govind Upadhyay vs Sudarshan Singh & others reported in (2002) 3 SCC 598

6. Deepak Yadav vs State of Uttar Pradesh reported in (2022) 8 SCC

7. Parvathi Kollur vs State by Directorate of Enforcement reported in 2022 SCC OnLine SC 1975

8. Sunil Kumar Agarwal vs Directorate of Enforcement reported in

9. Sanjay Jain vs Directorate of Enforcement reported in 2024 SCC OnLine Del 1656

10. Vijay Agarwal through Parokar vs Directorate of Enforcement reported in 2023 SCC OnLine Del 3176

11. Pavana Dibbur vs Enforcement Directorate reported in 2023 SCC OnLine SC 1586

12. Kashmira Singh vs State of Madhya Pradesh reported in (1952) 1 SCC 275: 1952 SCC OnLine SC 19

13. Haricharan Kurmi & Anr. vs State of Bihar reported in 1964 SCC OnLine SC 28

14. Sri Hemant Soren vs Directorate of Enforcement reported in B.A NO. 4892 of 2024 before the Hon'ble High Court at Ranchi- upheld by SC in SLP(Crl) No. 9599/2024

15. K. Govindaraj vs Union of India, reported in W.P No. 5402 of 2024 before the The Hon'ble Division Bench at Madras High Court

16. Kalyan Chandra Sarkar vs Rajesh Ranjan reported in (2004) 7 SCC 528

17. Basanta Panda vs State of Orissa reported in BLAPL NO. 8126 of

18. Vanshika Yadav vs Union of India reported in 2024 INSC 568

19. Union of India vs K.A Najeeb reported in (2021) 3 SCC 713

20. Manish Sisodia vs Directorate of Enforcement reported in 2024 INSC 595

21. Ramkripal Meena vs Directorate of Enforcement reported in

22. Javed Gulam Nabi Shaikh vs State of Maharashtra reported in Criminal Appeal No. 2787 of 2024

23. Sheikh Javed Iqbal vs State of Uttar Pradesh reported in 2024 INSC 534

24. Ranjitsing Brahmajeetsing Sharma vs State of Maharashtra reported in (2005) 5 SCC 294

25. Vijay Madanlal Choudhary vs Union Of India reported in 2022 SCC OnLine SC 929

9) Vehemently opposing the prayer of the petitioner, learned counsel for

the E.D. has submitted as follows:-

No subsequent event as stated by the petitioner has occurred requiring

consideration of the bail of the petitioner afresh. Relying upon extracts

of two medical journals in respect of heart by-pass surgery, learned

counsel has pointed out that a thirty years follow up study comprises

almost complete life cycle after CABG surgery. Most people get a good

fifteen years after heart by-pass before needing another intervention.

Therefore the plea of the petitioner with regard to his health and life

expectation of another two years is not correct.

10) In an order passed on 9th July, 2024 in W.P.A. 16278 of 2022, a co-

ordinate Bench of this Court has referred to a supplementary affidavit

filed by the State before the Court which states that OMR sheets of TET

2014 were scrapped as per resolution of the ad-hoc committee and that

of TET 2017 were scrapped without any resolution of the Board and as

per verbal instruction of the then President (the petitioner herein). The

money trail as revealed in course of investigation leads to the accounts

in the names of the petitioner's brothers under control of the petitioner.

The supplementary prosecution complaint demonstrates a chart

indicating such money trail. It has been admitted by the petitioner that

joint bank accounts were not disclosed before the investigating agency

where his wife and son were the second holders of the accounts and the

principal holders were other persons.

11) No explanation has been offered by the petitioner as to why original

admit cards of candidates were found in the petitioner's house.

12) Learned counsel has taken this Court to paragraph 3f of the fourth

supplementary complaint which demonstrates that co-accused Sujoy

Krishna Bhadra used to visit the office of the petitioner for work related

to selection/appointment of candidates in lieu of money and Tapas

Kumar Mondal also sent a list of 325 candidates of TET 2014 to the

petitioner through Shri Bhadra for getting them illegally qualified. An

amount of Rs. 3.25 crores was collected by Shri Kuntal Ghosh from Sri

Tapas Kumar Mondal for the purpose. The said fact is revealed from the

statement of Tapas Kumar Mondal recorded under section 50 of the

2002 Act. The whatsapp chats extracted from the seized mobile phone

of the petitioner shows connection between the petitioner and Sujoy

Krishna Bhadra who sent details of many TET 2014 candidates to the

petitioner from his mobile phone along with other details like mark

sheets, admit cards, etc., since 2018. The fact has also been accepted

by Sujoy Krishna Bhadra. Learned counsel has taken this Court to the

statements of various witnesses including Asfaque Alam, Ruhul Amin,

Rajib Kundu, Biswabrata Das, Sudip Ganguly, Panna Lal

Bhattacharya, Hira Lal Bhattacharya and wife of Hiral Lal

Bhattacharya implicating the petitioner in the alleged offence. In reply

to the query of the petitioner as to why the LTI of Hira Lal Bhattacharya

was taken in his statement under section 50 despite the fact that he is

an Associate Professor, learned counsel for the E.D. has submitted that

since Hira Lal Bhattacharya is suffering from parkinsons disease, he

put his LTI in his statement which was countersigned by his wife

Sanchita Bhattacharjee in whose presence the statement was recorded.

13) Learned counsel has further submitted that though the petitioner has

alleged that his arrest was not in conformity with section 19 of the

2002 Act and he was not informed of the grounds of his arrest, the

arrest memo discloses that the petitioner went through each page of the

memo of arrest including the grounds for arrest stated therein but

refused to receive the same. The arrest was made in strict compliance

of section 19 of the Act. The earlier bail prayers were rejected by this

Court after supply of relied upon documents to the petitioner. Charge

sheet has been submitted against the petitioner and charge could not

be framed as the petitioner and other co-accused of the case sought

adjournment before the learned trial Court on several occasions.

14) Learned counsel has placed reliance on the following authorities in

support of his contention:-

1. Satyendar Kumar Jain vs Enforcement Directorate reported in

2024 SCC OnLine SC 317

2. Partha Chatterjee vs Enforcement Directorate [ CRM (SB) 180 of

2023 ]

3. Manish Sisodia vs C.B.I reported in 2023 SCC OnLine SC 1393

4. Tarun Kumar vs Enforcement Directorate reported in 2023 SCC

OnLine SC 1486

5. Vijay Madanlal Choudhary vs Union Of India reported in 2022

SCC OnLine SC 929

6. State of Gujarat vs Mohanlal Jitamalji Porwal reported in (1987)

2 SCC 364

7. Y.S Jagan Mohan Reddy vs C.B.I reported in (2013) 7 SCC 439

8. Nimmagadda Prasad vs C.B.I reported in (2013) 7 SCC 466

9. Gautam Kundu vs Directorate of Enforcement (Prevention of

Money-Laundering Act) reported in (2015) 16 SCC 1

10. State of Bihar vs Amit Kumar reported in (2017) 13 SCC 751

11. Anil Kumar Yadav vs State (NCT of Delhi) reported in (2018) 12

SCC 129

12. Tofan Singh vs State of T.N. reported in (2021) 4 SCC 1

13. Subires Bhattacharyya v/s. C.B.I. reported in 2022 SCC OnLine

Cal 4307

14. Anubrata Mondal vs C.B.I, reported in 2023 SCC OnLine Cal 23

15. Kuntal Ghosh v/s. C.B.I. [ CRM (DB) 681 of 2024 ]

16. Ranjitsing Brahmajeetsing Sharma vs State of Maharashtra

reported in (2005) 5 SCC 294

17. Union of India vs Varinder Singh reported in (2018) 15 SCC 248

18. Directorate of Enforcement vs Aditya Tripathi reported in 2023

SCC OnLine SC 619

19. Saumya Chaurasia vs Enforcement Directorate reported in 2023

SCC OnLine SC 1674

20. Pavana Dibbur vs Enforcement Directorate reported in 2023 SCC

OnLine SC 1586

15) In reply, the petitioner has submitted that he was not named in the

first and second complaints filed on 18th May, 2023 and 12th January

2024 respectively. Placing reliance on paragraph 250 of the authority in

Vijay Madan Lal Choudhary (supra), the petitioner has submitted that

property in whatever form mentioned in section 2 (1) (v) which is linked

to criminal activity relatable to scheduled offence must be recorded as

proceeds of crime for the purpose of the 2002 Act. No predicate offence

having been made out against the petitioner, offence under the 2002

Act is not attracted against him. The entire allegation against the

petitioner is based on statements under section 50 of the Act which

cannot be the foundation of any proceeding.

16) Pursuant to an order passed by a co-ordinate Bench of this Court on

29th August, 2023 in W.P.A. 7907 of 2019 with W.P.A. 9979 of 2022

directing the West Bengal Board of Primary Education to verify the

credentials of the candidates on the anvil of a list submitted by the

Enforcement Directorate and also pursuant to a subsequent order of

the said learned Court on 14th September 2023, report in the form of

affidavit was submitted by the Board explaining the status of 1894

candidates who qualified for the service and remaining 63 candidates

whose break up scores were published in the Board's website in terms

of the order of the Court. No candidate raised a voice against the

appointments which were dealt with by the School Service Commission

with which the petitioner has no connection. According to the

petitioner, the fixed/recurring deposits of the petitioner were shown to

be separate bank accounts and the said deposits are the hard-earned

money of the petitioner which were re-invested upon maturity. Such

deposits do not fall within the definition of "proceeds of crime".

Referring to paragraph 282 of Vijay Madan Lal (supra), the petitioner

has submitted that not even in a case of existence of undisclosed

income and irrespective of its volume, the definition of "proceeds of

crime" under section 2 (1) (u) will get attracted unless the property has

been derived or obtained as a result of criminal activity relating to a

scheduled offence. The petitioner does not possess any criminal

antecedent and has a responsible social standing. Investigation qua the

petitioner has concluded on 11th May, 2023 but charge is yet to be

framed. The petitioner has not been named in the predicate offence in

respect of which investigation is continuing for the last two years and

two charge sheets have been filed. He has co-operated in investigation

all throughout. The E.D. has failed to establish the foundational facts of

predicate offence, proceeds of crime and the involvement of the

petitioner in the alleged offence.

17) I have considered the rival contention of the parties and the material on

record.

18) Bail prayers of the petitioner were turned down by this Court on merits

on two occasions vide order dated 26th June, 2023 in C.R.M. (SB) 82 of

2023 and 16th November, 2023 in C.R.M. (SB) 182 of 2023. The

petitioner filed a Special Leave to Appeal being no. 16087 of 2023 and

sought to produce additional documents and subsequent events which

occurred after his bail prayers were turned down.

19) By an order passed on 10th May, 2024 the Hon'ble Supreme Court

granted liberty to the petitioner to file a fresh application before this

Court in view of subsequent events having taken place. By the term

"subsequent events" the petitioner has meant that all the relied upon

documents ("in short RUDs) were not made over to him for rebuttal of

the presumption under section 24A of the 2002 Act. Also, investigation

qua the petitioner has concluded but charge is yet to be framed.

20) It appears from a letter issued by the E.D. to the Jail Superintendent,

Presidency Correctional Home that a pen-drive containing prosecution

compliant, supplementary prosecution complaints and RUDs was

received on behalf of the petitioner by the Controller, Presidency

Correctional Home on 17th June, 2023. Therefore it is evident that the

petitioner was in possession of the relevant documents before both his

bail applications were considered. The petitioner filed a prisoner's

petition before the learned trial Court on 7th March, 2024 which

contains the averments of the petitioner as made out in the present

application.

21) The petitioner has alleged that the provision of section 19 (1) of the

2002 Act was not complied with at the time of his arrest. The petitioner

or his learned counsel was not informed of the grounds of his arrest

and therefore, the arrest is bad in law. The petitioner has placed

reliance on several authorities including Pankaj Bansal (supra), Arvind

Kejriwal (supra) Madhu Limaye (supra) and Prabir Purkayastha (supra)

in this connection. The arrest memo discloses that the petitioner

refused to receive the same after going through each page of the

grounds of arrest stated therein and conveyed to him. Therefore the

plea taken by the petitioner is too weak to stand on its own feet. No

illegality or irregularity in the arrest procedure has been made out.

22) The Hon'ble Supreme Court, in the authority in Prosanta Kumar Sarkar

v/s. Ashis Chatterjee and another reported in (2010) 14 Supreme Court

Cases 496 has laid down the factors which are required to borne in

mind while considering an application for bail which are as follows:-

i. whether there is any prima facie or reasonable ground to

believe that the accused had committed the offence;

ii. nature and gravity of the accusation;

iii. severity of the punishment in the event of conviction;

iv. danger of the accused absconding or fleeing, if released on bail;

v. character, behaviour, means, position and standing of the

accused.

vi. likelihood of the offence being repeated.

vii. reasonable apprehension of the witnesses being influenced; and

viii. Danger, of course, of justice being thwarted by grant of bail.

23) These factors appear to have been taken into consideration by this

Court in the earlier applications for bail.

24) It is trite law an accused has a right to make successive applications for

grant of bail and the Court entertaining such subsequent applications

has a duty to consider the reasons and grounds on which the earlier

bail applications were rejected. In the present case, this Court, while

turning down the prayer of the petitioner on two occasions has dealt

with the matter on merits and has come to a conclusion that there is

material to show that the Enforcement Directorate has been able to

collect material which would satisfy the presumptions attached to

sections 22 and 23 of the 2002 Act and it cannot be held that the

petitioner is "not guilty of such offence" at this stage. Dealing with the

parameters for consideration of bail laid down by the Hon'ble Supreme

Court in a catena of decisions, this Court has held as hereunder:-

"In the instant case, there was not even an FIR by the State

Police or the State agencies and it was on the direction of the

Hon'ble High Court that the CBI initiated the investigation

wherein the main thrust of allegations related to the primary

teachers' job which have been purchased in lieu of huge amount

of money and extraneous consideration extended to the ineligible

candidates to get appointment as Assistant Teachers in primary

schools.

To that extent the process of selection, the question papers, its

evaluation process, which has been alleged to be done in a

dubious manner as wrong questions and answer keys were

designed in a mode for depriving the eligible candidates.

Thus, having regard to the issue relating to which the

investigation of the case is being continued, the number of victims

being involved, and the accused person being an influential

person, whose means, position are beyond question at the State

administrative level as also the education department, his

release, will have an impact at this stage of the investigation

when an outer limit of 31st December, 2023 has been fixed by the

Hon'ble Division Bench to conclude the investigation, which is

being carried on by the E.D.

Having regard to the aforesaid, particularly, with regard to the

means, position, the standing of the present petitioner, the gravity

of the offence as also the stage of the investigation which is at the

final stage, I am of the view that this is not a fit case for the

petitioner to be released on bail at this stage."

25) True, the conditions laid down in section 45 of the 2002 Act are the

guiding factors for grant of bail to an accused under the said Act and

the accused has to satisfy the said conditions for earning an order of

bail in his favour. In a recent judgment in Manish Sisodia (supra) the

Hon'ble Court has held that the right to bail in cases of delay coupled

with incarceration for a long period should be read into section 439 of

the Code of Criminal Procedure and section 45 of the 2002 Act. The

Hon'ble Court has referred to the authority in Javed Gulam Nabi

Shaikh v/s. State of Maharashtra and Another reported in 2024 SCC

OnLine SC 1693 wherein the law laid down in the judgments in

Gudikanti Narasimhulu and Others v/s. Public Prosecutor, High Court

of Andhra Pradesh reported in (1978) 1 Supreme Court Cases 240,

Shri Gurbaksh Singh Sibbia and Others v/s. State of Punjab reported

in (1980) 2 Supreme Court Cases 565, Hussainara Khatoon and

Others (I) v/s. Home Secretary, State of Bihar reported in (1980) 1

Supreme Court Cases 81, Union of India v/s. K.A. Najeeb reported in

(2021) 3 Supreme Court Cases 713 and Satender Kumar Antil v/s.

Central Bureau of Investigation and Another reported in (2022) 10

Supreme Court Cases 51. was surveyed by the Hon'ble Court. The

Hon'ble Court has observed thus:- " If the State or any prosecuting

agency including the Court concerned has no wherewithal to provide or

protect the fundamental right of an accused to have a speedy trial as

enshrined under Article 21 of the Constitution then the State or any

other prosecuting agency should not oppose the plea for bail on the

ground that the crime committed is serious. Article 21 of the

Constitution applies irrespective of the nature of the crime." In the

words of the Hon'ble Court, "bail is not to be withheld as a

punishment". .............. The principle that bail is a rule and refusal is

an exception is, at times, followed in breach............ It is high time that

the trial Courts and the High Courts should recognize the principle that

bail is rule and jail is exception."

26) Section 436A of the Code of Criminal Procedure provides for release of

an accused upon his detention during the period of investigation,

inquiry or trial under the Code for offence under any law (not being an

offence for which the punishment of death has been specified as one of

the punishments under the law) for a period extending up to one-half of

the maximum period of imprisonment specified for that offence. Section

4 of the 2002 Act provides for rigourous imprisonment for a term which

shall not be less than three years but which may extend to seven years

and is also be liable to fine. Though one-half of the maximum period of

detention has not been undergone by the petitioner during

investigation, this Court may consider release of the petitioner on bail

in view of the petitioner having undergone more than half of the

minimum period of imprisonment specified for the offence in exercise of

plenary powers of the High Court under Article 21 of the Constitution.

It is important to note that Article 21 of the Constitution and section

436A of the Code complement each other and may not be regarded as

adversarial.

27) The petitioner is in custody for little less than two years. Charge is yet

to be framed. Delay in trial cannot be wholly attributable to the

petitioner. The case involves several thousands of pages of documents

and a good number of witnesses to be examined. Chance of trial being

concluded in near future is bleak. The case is based on documentary

evidence which has been collected by the E.D. and is in their custody.

Therefore there is no scope for the petitioner to tamper with the

evidence. Further detention of the petitioner shall not serve any

purpose and his unlimited detention shall deprive him of his

fundamental right to liberty under Article 21 of the Constitution.

28) Section 479 of the Bharatiya Nagarik Suraksha Sanhita, 2023 as it

stands after amendment of section 436A of the Code of Criminal

Procedure envisages that a first-time offender (who has never been

convicted for any offence in the past) shall be released on bond by the

Court if he has undergone detention for the period extending up to one-

third of the maximum period of imprisonment specified for such

offfence under that law. The Hon'ble Supreme Court, in the order

passed on 23rd August, 2024 in Writ Petition (Civil) no. 406 of 2013,

has made the amended provision applicable to all under trials in

pending cases irrespective of whether the case was registered against

them before 1st July, 2024 when the new legislation came into effect.

29) The petitioner being in custody for about two years is short of about

four months in completing one-third of the maximum period of

imprisonment. It is also not in dispute that he has not been convicted

of any offence earlier and is therefore a first-time offender. Bearing in

mind the number of documents and witnesses relied upon by the

prosecution, completion of trial within the next four months is almost

impossible. Granting liberty to the petitioner to renew his prayer for

bail after four months upon completion of one-third of the maximum

period of imprisonment shall be a futile exercise. In the judgment in

Manish Sisodia (supra), the Hon'ble Supreme Court has granted bail to

the appellant therein on account of incarceration for seventeen months

upon observing that the appellant has been deprived of his right to

speedy trial, trial not having been commenced.

30) As observed the Hon'ble Supreme Court time and again, prolonged

incarceration before being pronounced guilty of an offence should not

be permitted to become punishment without trial and in such a case

Article 21 applies irrespective of the seriousness of the crime.

31) With regard to the apprehension of the petitioner influencing the

witnesses, stringent conditions can be imposed upon him to address

the concern. The attendance of the petitioner may also be secured by

imposing stringent conditions. The petitioner has no criminal

antecedent to his credit and no other criminal case except the present

one is pending against him.

32) In the authority in Manik Madhukar Sarve and Others v/s. Vitthal

Damuji Meher and Others in Criminal Appeal no. 3573 of 2024, the

Hon'ble Supreme Court has held that in case of Commission of an

economic offence affecting a large number of people, it would be fit for

the Court to impose strict additional conditions in granting bail to the

accused. The bail of the accused was cancelled by the Hon'ble Court on

such ground coupled with the fact that the bail petition was not

considered in its proper perspective. The facts and circumstances of the

said case can be distinguished from that of the present case.

33) It is pertinent to refer to a judgment of the Hon'ble Supreme Court in

Criminal Appeal no. 2790 of 2024 wherein the Hon'ble Court has dealt

with the right to life and personal liberty under Article 21 of the

Constitution. The relevant portion of the judgment is set out:-

"This Court has, time and again, emphasized that right to life and

personal liberty enshrined under Article 21 of the Constitution of India

is overarching and sacrosanct. A constitutional Court cannot be

restrained from granting bail to an accused on account of restrictive

statutory provisions in a penal statute if it finds that the right of the

accused-undertrial under Article 21 of the Constitution has been

infringed. In that event, such statutory restrictions would not come in

the way. Even in the case of interpretation of a penal statute,

howsoever stringent it may be, a constitutional Court has to lean in

favour of constitutionalism and the rule of law of which liberty is an

intrinsic part. In the given facts of a particular case, a constitutional

Court may decline to grant bail. But it would be very wrong to say that

under a particular statute, bail cannot be granted. It would run counter

to the very grain of our constitutional jurisprudence."

34) In the backdrop of the subsequent development/change of

circumstances as well as the observation of the Hon'ble Supreme Court

with regard to the right to speedy trial under Article 21 of the

Constitution as well as prolonged incarceration, this Court is inclined

to release the petitioner on bail subject to stringent conditions.

35) The petitioner be released on bail upon furnishing bond of Rs.

10,00,000/- with two sureties of like amount each, one of whom should

be local, subject to the following conditions:-

a. The petitioner shall surrender his passport with the

learned trial Court at once.

b. He shall not leave the territorial jurisdiction of the learned

trial Court without leave of the trial Court.

c. He shall appear before the learned trial Court on every

date of hearing fixed before the learned Court.

d. He shall not tamper with evidence or intimidate witnesses

in any manner whatsoever.

e. He shall not indulge in any criminal activity and shall not

communicate with or come in contact with the witnesses.

f. He shall provide his mobile number before the learned

trial Court and shall not change the said number without

prior intimation to the Court.

36) In the event the petitioner violates any of the bail conditions as stated

above, the learned trial Court shall be at liberty to cancel the bail in

accordance with law without further reference to this Court.

37) It is made clear that the observation made in this judgment is for the

limited purpose of deciding the bail application and shall not be

construed as an expression of opinion on the merits of the case. The

learned trial Court shall deal with the matter independently in

accordance with law without being influenced by any observation which

may have been made in this judgment.

38) Accordingly, C.R.M. (S.B) 72 of 2024 is allowed.

39) All parties shall act on the server copy of this judgment duly

downloaded from the official website of this Court.

40) Urgent certified website copies of this judgment, if applied for, be

supplied to the parties expeditiously on compliance with the usual

formalities.

(Suvra Ghosh, 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter