Citation : 2021 Latest Caselaw 593 Chatt
Judgement Date : 25 June, 2021
1
NAFR
HIGH COURT OF CHHATTISGARH, BILASPUR
Order Reserved on : 25.02.2021
Order Passed on : 25.06.2021
CRMP No. 1686 of 2019
Chandra Kumar Jain S/o Nathmal Jain Aged About 58
Years R/o Durga Chowk, Killa Para, Rajnandgaon,
Chhattisgarh., District : Rajnandgaon, Chhattisgarh
---- Petitioner
Versus
1. State Of Chhattisgarh Through Police Station-Basantpur,
District- Rajnandgaon, Chhattisgarh., District :
Rajnandgaon, Chhattisgarh
2. Sunil Baradia S/o Dulichand Baradia, aged 58 years, R/o
Sadar Bazaar, Rajnandgaon, Chhattisgarh., District :
Rajnandgaon, Chhattisgarh
---- Respondents
CRMP No. 1685 of 2019 Chandra Kumar Jain S/o Nathmal Jain Aged About 58 Years R/o Durga Chowk, Killa Para, Rajnandgaon, Chhattisgarh.............(Complaint), District : Rajnandgaon, Chhattisgarh
---- Petitioner Versus
1. State Of Chhattisgarh Through Police Station Basantpur, District- Rajnandgaon, Chhattisgarh., District : Rajnandgaon, Chhattisgarh
2. Pankaj Parakh S/o Prakash Chand Parakh Aged About 45 Years R/o Chaukhadiya Para, Rajnandgaon, Tehsil And District- Rajnandgaon, Chhattisgarh...........(Accused), District : Rajnandgaon, Chhattisgarh
---- Respondents
CRMP No. 2223 of 2019 State Of Chhattisgarh Through Police Station Basantpur District Rajnandgaon Chhattisgarh, District : Rajnandgaon, Chhattisgarh
---- Petitioner
Versus Sunil Baradia S/o Dulichand Baradia Aged About 59 Years R/o Sadar Bazar, District Rajnandgaon Chhattisgarh, District : Rajnandgaon, Chhattisgarh
---- Respondent
CRMP No. 2224 of 2019 State Of Chhattisgarh Through Police Station Basantpur, District Rajnandgaon Chhattisgarh, District : Rajnandgaon, Chhattisgarh
---- Petitioner Versus Pankaj Parakh S/o Prakash Chand Parakh, Aged About 45 Years R/o Choukhadiya Para, District Rajnandgaon Chhattisgarh, District : Rajnandgaon, Chhattisgarh
---- Respondent
For Petitioner : Shri Abhishek Sinha, Advocate along with Mr. Anumeh Shrivastava, Advocates in CRMP Nos.1686/2019 and 1685/2019.
For Respondent/State : Shri H.S. Ahaluwalia, Dy. A.G.
with Rakesh Sahu, Dy. G.A.
for the State.
For Respondents/accused : Shri Kishore Bhaduri, Advocate along with Shri Sabyasanchi Bhaduri in CRMP No.16862019, 1685/2019, 2223/2019 and 2224/2019.
Hon'ble Smt. Justice Rajani Dubey
CAV Order 25/06/2021
1. Since the aforesaid Criminal Miscellaneous Petitions
arise out of the same order, they are being disposed of
by this common order.
2. The petitioners have filed these petitions under Section
439(2) of the CrPC praying for cancellation of
anticipatory bail granted to respondent/accused namely
Sunil Baradia and Pankaj Parak by an order dated
18.06.2019 passed by the learned Sessions Judge,
Rajnandgaon (C.G.), in Bail Petition No.258/2019.
3. Briefly stated facts of the case are that an FIR under
Sections 306 and 201/34 IPC was registered at Police
Station Basantpur, District Rajnandgaon under Crime
No.151/2019 against the accused/respondents namely
Sunil Baradia and Pankaj Parakh, respondent No.2 in
CRMP No.1686/2019, CRMP No.1685/2019 and
respondent in CRMP Nos.2223/2019 and 2224/2019
respectively. As the accused/respondents were
apprehending their arrest in crime number, they had
moved an anticipatory bail application under Section
438 of Cr.P.C. before the learned Sessions Judge,
Rajnandgaon, which was registered as Bail Petition
No.258/2019. The petitioners in CRMP Nos.1686/2019,
1685/2019, 2223/2019 and 2224/2019 filed their
respective objection but the learned Sessions Judge
allowed the anticipatory bail application of
respondents/accused on 18.06.2019. Hence, these
petitions by the complainant and the State.
4. Learned counsel for the petitioner in CRMP
Nos.1686/2019 and 1685/2019 submits that the
impugned order is totally contrary to the settled
principles of law and equity and is based upon perverse
finding which has resulted in grave injustice to the
petitioner. The order passed by the learned Sessions
Judge suffers from serious infirmity of law and facts and
is patently illegal and contrary to the law. He further
submits that before Sessions Court,
accused/respondents namely Sunil Baradia and Pankaj
Parakh had filed anticipatory bail application, which was
registered as Bail Application No.237/2019, but for no
plausible reason the same was got dismissed as
withdrawn on 15.05.2019. The accused/respondents
Sunil Baradia and Pankaj Parakh, after a passage of
some time, on 03.06.2019, preferred a second
anticipatory Bail Application on the very same ground.
The petitioner had filed objection before the learned
Sessions Judge and had also preferred an application for
transfer of the bail petition to some other Court on the
ground that accused/respondents No.2-Sunil Baradia is
senior and active member of Lions Club and the learned
Sessions Judge had been a part of the functions
organized by them. As there were very thick chances for
accused to have interacted or to have access to
Sessions Judge, it would be in the interest of justice,
equity and good conscience, that the matter may be
heard by some other Judge.
5. He also submits that vide order dated 12.06.2019, the
learned Sessions Judge allowed the application of
transfer of bail petition mentioning that as there accrued
suspicion in the mind of objector, thus, this second bail
application is transferred to the Court of Additional
Sessions Judge (FTC), Rajnandgaon. But the learned
Additional Sessions Judge (FTC), vide order dated
17.06.2019, returned the file to the learned Sessions
Judge for further order with a note that due to some
unavoidable reason the disposal of the Bail Application is
not possible by him. On 17.06.2019, the next date of
hearing, the learned Sessions Judge instead of
transferring the matter to any of the available two other
Additional Judges, decided to proceed ahead with the
case and call upon the petitioner to satisfy on point of
his right to directly object the bail petition, but also
wrote that if the objector's counsel does not remain
present at 11.30 am on 18.06.2019, then it will be
presumed that they do not wish to argue on point of
review and, thereafter, hearing the petitioner's counsel
on bail application the orders may be passed.
6. He also submits that on 18.06.2019, the learned
Sessions Judge went ahead with the proceedings. The
learned Court below mentioned a baseless reason to
come to an inference that the bail application cannot be
transferred to remaining two Courts of Additional
Sessions Judges as they are juniors to the said Presiding
Officer of the FTC Court and the learned Sessions Judge
rejected the objections of the petitioner and allowed the
bail applications of accused/respondents. The flow
events categorically points towards the inclination of the
accused persons to get the matter listed before the
learned Sessions Judge only as there was no reason for
them to have withdrawn the first application on
15.05.2019, when the learned Sessions Judge was going
on vacation and preferred second bail application on
03.06.2019 only when the learned Judge resumed office.
Learned counsel next submits that the petitioner in the
light of the material available with him showing a chance
of personal and mellow relationship between
respondents No.2-Sunil Baradia and the learned judge
through the functions of the Lion's Club, was justified in
his own right to have bonafidely preferred the transfer
application, which even the learned Sessions Judge
appreciating on the first round had allowed it, perhaps
keeping the larger interest of justice in mind under the
principle that justice should not only be done but also
appear to be done. Hence, taking a contrary view, with
no changed circumstances, on the second round of
litigation was highly unjustified.
7. Learned counsel also submits that the learned Sessions
Judge also failed to appreciate that there were two other
additional Judges with equal judicial powers and
jurisdiction to entertain the bail petition, to whom the
bail application can be transferred, but the learned
Sessions Judge refrained himself from transferring the
bail application to any of those two Additional Sessions
Judges by a baseless and unacceptable ground that
those two Additional Sessions Judges are junior to the
presiding officer of the said FTC Court.
8. It is next submitted that the wife of petitioner hanged
herself and committed suicide and the petitioner filed
report against accused/respondent Sunil Baradia and
Pankaj Parakh because the very same day, the deceased
went to accused/respondent's office and immediately
after returning from his office, she hanged herself, but
the learned Sessions Judge has failed to appreciate that
present case was a clear case of abetment of suicide in
the light of immediate provocation by mental and
physical harassment/cruelty at the hands of the accused
persons, in their office. Hence, it would be arbitrary to
say that, a gap of 2 to 3 hours was sufficient delay to put
the accused out of the ambit of the alleged offence. It is
also submitted that the learned Sessions Judge has
wrongly taking the time 18:15 hours as time of
committing suicide, whereas it is infact the time when
the family came to know about it. This possibility cannot
be ruled out that the suicide was committed
immediately after the petitioner went to sleep at about
16:00-16:15 hrs. The learned Sessions Judge ought to
have appreciated the rampant cases of suicide and other
related offences arising out of the illegal business of
money lending, in which the accused persons were
involved in. This allowing of the bail application would
send a motivating message to all such offenders who
never lose any opportunity to defraud unsuspecting
victims like that of the deceased.
9. It is also submitted that the defence of
accused/respondents - Sunil Baradia and Pankaj Parakh,
as reflected in the impugned order, that respondent No.2
Sunil Baradia had no financial dealing with the deceased
is baseless and completely false. Accused/Respondent
No.2 has given a receipt of Rs.2,36,50,000/- on
17.01.2019 in the name of daughter of the deceased
which was seized by police after the sad demise of
deceased. Learned counsel for the petitioner also
submits that the deceased has led a very happy and
successful married life for more than 34 years and the
relationship between the deceased and her husband
have been very harmonious. They have a son and a
daughter. Son is a Class-I Officer in Indian Railway and
daughter is a known presenter and show anchor
presently working in Qatar. The deceased was also
blessed with a two grandsons and a recently born grand
daughter. She had all the reasons of satisfaction and
happiness from the family front. There were no issues
from family side of the deceased, as opposed to the
pleadings made by the accused persons, and she had all
the reasons to look forward to her life but for the
continuous harassment and fraud by the accused
persons, but the learned Sessions Judge did not
appreciate these aspects of the matter and written a bail
order like a judgment and appreciated the defence of
accused persons and granted anticipatory bail.
10. In support of his argument, learned counsel for the
petitioner placed reliance on the decisions of Hon'ble
Apex Court in the matter of Bhima Bhai Bharwad Vs.
State of Gujrat reported in AIR Online 2019 SC 734,
Kanwar Singh Meena V. State of Rajasthan reported
in AIR 2013 SC 296, Anil Kumar Yadav Vs. State of
NCT Delhi reported in AIR 2017 SC 5398, C.B.I. Vs.
Vijay Sai Reddy reported in 1993 CriLJ 2274, Ku.
Anju Khatri Vs. Gyanchand and Ors reported in
1994 CriLJ 2274, Gurcharan Singh & Ors Vs. State
(Delhi Administration) reported in 1978 AIR 179,
Satish Jaggi Vs. State of Chhattisgarh reported in
(2007) 11 SCC 195, The State of Orissa Vs.
Mahimananda Mishra reported in AIR 2019 SC 302,
decisions of High Court of Madhya Pradesh in the matter
of Imratlal Vishwakarma and Ors. Vs. State of
Madhya Pradesh reported in 1996(0) MPLJ 662 and
decisions of this Court in the matter of Gyanchand
Agarwal @ Gyani Vs. State of CG passed in MCRC
No.2528/2006, Dharmendra @ Golu Vs. State of
C.G. passed in MCRC No.6053/2017.
11. Learned counsel for the State/petitioner in CRMP Nos.
2223/2019 and 2224/2019 submits that the whole
incident took place in the office of accused/respondents
Sunil Baradia and Pankaj Parakh, which is at first floor of
the building, and further the office of the respondents is
under surveillance of CCTV camera. Hence, to collect
more evidence regarding the incident, a notice was
issued under Section 91 of Cr.P.C to the
respondent/accused vide notice dated 21.06.2019. In
reply to the notice, the respondent/accused had clearly
admitted that the footage of CCTV camera has been
burned and further denied to provide the register
maintained in their office regarding transaction occurred
between the respondents and deceased. This very fact
shows that the accused/respondents had tempered with
the evidence of crime after granting anticipatory bail by
the trial Court. Hence, considering these facts and
circumstances of the case, the anticipatory bail granted
by the trial Court may be cancelled.
12. Learned counsel for accused/respondents namely Sunil
Baradia and Pankaj Parakh in all cases supported the
impugned order of granting anticipatory bail. Learned
counsel for accused/respondents Sunil Baradia and
Pankaj Parakh 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
differently under Section 439 (2) of Cr.P.C. Very cogent
and overwhelming circumstances are necessary for
passing an order directing the cancellation of the bail,
already granted. The Hon'ble Apex Court has time and
again reiterated that broadly 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 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. Learned counsel for
accused/respondents has pointed out principles for the
cancellation of bail laid down by the Hon'ble Supreme
Court, which reads thus:-
i. The accused misuses his liberty by indulging in similar criminal activity.
ii. Interferes with the course of investigation. iii. Attempts to tamper with evidence or witnesses.
iv. Threatens any witness or indulges in similar activities which would hamper smooth investigation.
v. There is likelihood of his fleeing to another country.
vi. Attempts to make himself scarce by going underground or becoming unavailable to the investigating agency.
vii. Attempts to place himself beyond the reach of his surety etc. viii. It is also well settled that even if two views are possible, once the bail has been granted, it should not be cancelled.
13. Learned counsel for accused/respondents further
submits that 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 but unless the petitioner has not pleaded
any supervening circumstances that have occurred after
the grant of bail vide the impugned order. The petitioner
has submitted incorrect and misleading facts before the
Court, which was denied by the accused/respondents.
14. Learned counsel also submits that accused/respondent
Sunil Baradia runs a Financial Company styled as
'Dhanesh Finance' situated at Sadar Bazar,
Rajnandgaon, where accused/respondent Pankaj Parakh
also works as an Accountant. The deceased had not
invested/deposited any money with the 'Dhanesh
Finance'. Thus, there was no financial relationship
between the deceased and the finance company of
accused/respondent. In-fact, it is the daughter and son-
in-law of deceased who had deposited money with this
company but the accused/respondents had returned the
amount of Rs.37,00,000/- to her in the month of March-
April 2019 itself. The daughter of deceased, in her
statement under Section 161 CrPC, herself has accepted
that she and her husband Rahul Jain had
deposited/invested an amount of Rs.30,00,000/- each
and she has received the deposited amount along with
interest from the respondents. Prior to this complaint,
respondents had filed written complaint against the
deceased on 25.03.2019 that she had been forcibly
entering the house and office of accused/respondents
and was quarreling and constantly harassing the
accused/respondents Sunil Baradia and Pankaj Parakh to
return the money by sitting in the office for hours and
disturbing the staff of office. With intent to falsely make
out a case against the accused/respondents, the son of
complainant handed over a typed letter on the next day
of the incident i.e. on 03.05.2019 to the Investigating
Officer, from the examination of which it seems that the
same has been drafted as an afterthought, after taking
legal advice from someone since deceased was a house
wife, and it is doubtful that the letter could have been
drafter/written by her.
15. Learned counsel for accused/respondents also submits
that on the basis of FIR, the criminal proceedings were
initiated and during the course of investigation, the
Investigating officer did not find any suicide note/dying
declaration of the deceased where-from it could be held
the accused persons accountable for her death. The
criminal proceedings were initiated against the accused
persons only on the basis of written complaint filed by
husband of the deceased. Further, the allegation of
tempering of CCTV footage or hard disk are baseless and
there is no evidence to show that the same has been
done by the accused/respondents. Moreover, the seizure
report shows that CCTV set up box was seized by the
police. The order passed by the learned Sessions Judge
is proper. The FIR has been solely registered in
accordance with the written complaint of the husband of
deceased and it is pertinent to mention that the same
has not been corroborated by any dying declaration. The
learned Sessions Judge has categorically recorded in its
order dated 18.06.2019 that on the objection raised by
the petitioner, the anticipatory bail application filed by
accused/respondent was transferred to Fast Track Court
but the Presiding Officer of the Court did not hear and,
thereafter, the bail application was sent to the original
Court. The learned Sessions Judge, after taking into
consideration the objection raised by the petitioner, has
observed that since the Presiding Officer of the FTC, who
was a senior judicial officer, did not hear the anticipatory
bail application of the accused/respondents and that is
why the other two Additional Sessions Judges, who are
junior to the learned Judge of the FTC, cannot hear the
said bail application and the said application was heard
by the learned Sessions Judge only.
16. Learned counsel also submits that apart from all these
allegations there were no acts or utterances on the part
of the accused/respondents that it would amount to
instigation or abetment of suicide on the part of
accused/respondents. In the present facts and
circumstances of the case, there is absence of mens rea
on the part of the accused to incite the deceased to
commit suicide. It is next submitted that under Section
306 IPC, establishment and attribution of mens rea, on
the part of the accused, which caused him to incite the
deceased to commit suicide is of great importance. The
cruelty shown towards the deceased in such cases, must
be of such magnitude that it would in all likelihood, drive
the deceased to commit suicide. The utterances of a
few harsh words on one occasion does not amount to
harassment/cruelty of such intensity that it may be
termed as abetment to commit suicide. As per
complaint, the complainant was resting at home for
entire time till the evening. Sister of deceased came to
the house of deceased on or around 6.30 pm and after
meeting mother-in-law of deceased started searching for
her sister and found the body of deceased lying on the
stairs with cloth tied around her neck. From the
examination of complaint, FIR, Statements, etc, it is
evident that the deceased did not commit suicide right
after coming from the office of accused Sunil Baradia.
The learned Single Judge is not wrong in holding that a
gap of 3 to 4 hours is sufficient a delay to put the
respondent out of the ambit of alleged offence. The
husband of deceased was present at home the entire
day from 2.30 pm in the afternoon but had no clue that
his wife had committed suicide and as per his statement
he came into knowledge of his wife's suicide only in the
evening when the sister of deceased came home around
6.30 pm, which creates a doubt and suspicion not taken
on record by the petitioner.
17. He also submits that in the facts and circumstance of the
present case, the grant of anticipatory bail to the
accused/respondents Sunil Baradia and Pankaj Parakh is
totally sustainable because no ingredients of offence
under Section 306 IPC can be made out against the
accused/respondents. Even assuming harsh words in a
fit of anger against the deceased shall not earn the
status of abetment. It is trite law that words uttered on
the spur of the moment or in a quarrel, without
something more cannot be taken to have been uttered
with mens rea. The onus is on the prosecution to show
the circumstances, which compelled the deceased to
take an extreme step to bring an end to her life.
18. Learned counsel for the accused/respondents also added
that in the present case, charge sheet has been filed on
06.07.2019, perusal of which, shows that no direct or
indirect evidence can be meted out against the
accused/respondents. In the facts and circumstances of
the case, no offence can be made out against the
accused/respondents under Section 306 IPC. Even if the
allegation made out in the FIR/charge sheet are taken on
its face value and accepted in entirety, the same do not
prima-facie constitute any offence against the accused.
19. In support of his argument, learned State counsel placed
reliance on the decisions of Hon'ble Supreme Court in
the matter of Ranjit Thakur V. Union of India
reported in (1987) 4 SCC 611 : 1988 SCC (L&S) 1,
Kanwar Singh Meena V. State of Rajasthan reported
in (2012) 12 SCC 180 and Nira Radia V. Sheeraj
Singh reported in (2006) 9 SCC 760 : (2006) 3 SCC
(Cri) 397.
20. I have heard learned counsel for the parties and perused
the material available on record.
21. The question which falls for consideration, in order to
invoke the jurisdiction of this Court in entertaining the
present application under Section 439(2) of the Cr.P.C., is
whether the petitioner has prima-facie made out any
ground for cancellation of bail under Section 439(2) of
the Cr.P.C.. Section 439 Cr.P.C. confers concurrent
jurisdiction on the Court of Sessions and the High Court.
For facility of reference, Section 439 Cr.P.C., is
reproduced herein-under :-
"439. Special powers of High Court or Court
of Session regarding bail.---
(1) A High Court or Court of Session may direct-
(a) that any person accused of an offence and in custody be released on bail, and if the offence is of the nature specified in subsection (3) of section 437, may impose any condition which it considers necessary for the purposes mentioned in that sub- section;
(b) that any condition imposed by a Magistrate when releasing an person on bail be set aside or
modified:
Provided that the High Court or the Court of Session shall, before granting bail to a person who is accused of an offence which is triable exclusively by the Court of Session or which, though not so triable, is punishable with imprisonment for life, give notice of the application for bail to the Public Prosecutor unless it is, for reasons to be recorded in writing, of opinion that it is not practicable to give such notice.
1[Provided further that the High Court or the Court of Session shall, before granting bail to a person who is accused of an offence triable under sub-section (3) of section 376 or section 376AB or section 376DA or section 376DB of the Indian penal Code (45 of 1860), give notice of the application for bail to the Public Prosecutor within a period of fifteen days from the date of receipt of the notice of such application.]
2[(1A) The presence of the informant or any person authorised by him shall be obligatory at the time of hearing of the application for bail to the person under sub-section (3) of section 376 or section 376AB or section 376DA or section 376DB of the Indian Penal Code (45 of 1860).]
(2) A High Court or Court of Session may direct that any person who has been released on bail under this Chapter be
arrested and commit him to custody."
22. The petitioner has filed order-sheets of anticipatory bail
proceedings of the Court below, which clearly goes to
show that on 03.06.2019 the accused/respondents filed
bail petition before the Special Court and, on the next
date of hearing i.e. on 04.06.2019, the counsel for
objector raised his objection and gave copy of objection
to accused/respondent's counsel. On 11.06.2019, for the
reasons mentioned in the objection, a detailed order
with regard to transfer of bail petition was passed by
Sessions Judge, Rajnandgaon, and the same was
transferred to the Court of Additional Sessions Judge
(F.T.C.), Rajnandgaon. Thereafter, on 12.06.2019 and
14.06.2019, the learned Additional Sessions Judge
(F.T.C.), Rajnandgaon, ordered for case diary and on
17.06.2019 an order was passed, which reads thus:-
"vifjgk;Z dkj.kksa ls mDr tekur vkosnu i= dk fujkdj.k fd;k
tkuk esjs }kjk laHko ugha gksus ds dkj.k ;g tekur izi= vfxze dk;Zokgh okcr ekuuh; ftyk ,oa l= U;k;k/kh'k dks lknj
izfrizsf"kr fd;k tkrk gS "
23. On 17.06.2019, again the case was put-up before the
Court of Sessions Judge, and again objection was raised
by the objector and it was ordered, which reads thus:-
"pwafd nksuksa vkifRrdRkkZ ds vf/koDrk ds vuxZy cgl ,oa vuxZy
vkjksi dks ns[krs gq;s bl eqn~ns ij fopkj fd;k tkuk gksxk fd D;k vkifRrdrkZ ds vf/koDrk o vkifRrdrkZ dks lh/ks rkSj ij is'k tekur ;kfpdk dk fojks/k djus dks vf/kdkfjrk gS vFkok ughA bl eqn~ns ij dy fnukad dks vkifRrdrkZ ds vf/koDrk Jh frokjh ,oa Jh ds- ds- flag nksuksa 11%30 cts cgl djsaxsA ;fn muds }kjk fu/kkZfjr le; ij cgl u fd;k tkrk gS rks bl n'kk esa ;g eku fy;k tkrk tk;sxk fd mDr fjO;w ij os cgl ugh djuk pkgrsA ,slh n'kk esa vkosnd dh vksj ls is'k tekur ;kfpdk ij vkosnd ds vf/koDrk dks lquk tkdj vkns'k ikfjr
fd;k tk ldsxkA"
24. Thereafter, the case was fixed for argument on
18.06.2019 and the impugned order granting
anticipatory bail was passed. In initial paras of the
impugned order, the learned Sessions Judge mentioned
the objections so raised by learned counsel for the
objector and gave its finding, which is reproduced
herein-under:-
"bl U;k;ky; }kjk iwoZ esa lquokbZ ds nkSjku vkifRrdrkZ dh
vkifRr ij vkosndx.k dh tekur ;kfpdk dks fujkdj.k gsrq ,Q- Vh-lh- U;k;ky; esa varfjr fd;k x;k FkkA fdUrq ,Q-Vh-lh- U;k;ky; ds ihBklhu vf/kdkjh }kjk vkosndx.k dh tekur ;kfpdk dh lquokbZ ugha dh tkdj vkosndx.k dh tekur
;kfpdk ewyr% bl U;k;ky; dks okil dj fn;k x;k gSA "
"pwafd ,Q-Vh-lh- U;k;ky; ds ihBklhu vf/kdkjh tks ofj"B
U;kf;d vf/kdkjh gS] mUgksaus vkosndx.k dh tekur ;kfpdk ij dksbZ lquokbZ ugha fd;k gS vkSj bl U;k;ky; dks tekur ;kfpdk ewyr% okil dj fn;k gSA blfy, izFke o f}rh; vij l= U;k;ky; ds ihBklhu vf/kdkjh tks ,Q-Vh-lh- U;k;ky; ds ihBklhu vf/kdkjh ls dfu"B U;kf;d vf/kdkjh gS] muds }kjk bl
tekur ;kfpdk dks ugha lquk tk ldsxkA"
25. The contention of learned counsel for the petitioner in
CRMP No.1686/2019 and 1685/2019 is that once the
case was transferred to the Court of Additional Sessions
Judge on their objections, then the learned Sessions
Judge ought not to have heard the petition and pass any
order in that regard. The main objection of learned
counsel for the objector before the Court below was that
the learned Sessions Judge and respondents/accused
have some family relation. They have filed newspaper
cutting of public function in which the learned Sessions
Judge and members of Lions Club (accused) are clearly
seen. In this regard, the petitioner has filed one more
document that a departmental inquiry was also initiated
against the learned Sessions Judge. Therefore, looking
to the aforementioned suppression and
misrepresentation of facts, order of granting bail may be
cancelled in exercise of the jurisdiction conferred under
Section 439(2) of the Cr.P.C.
26. The Hon'ble Supreme Court, in the matter of Abdul
Basit alias Raju and others Vs. Mohd. Abdul Kadir
Choudhary and another reported in (2014) 10 SCC
754, has considered all its earlier judgments on the
issue and pointed out distinction between review/recall
of order granting bail from cancellation of bail order and
have held that the Court granting bail cannot review its
order on the ground of its being illegal, unjustified or
perverse in view of express bar contained in Section 362
of the Cr.P.C. and held in paragraphs 20, 21, 26 and 27
of the report, which reads thus:-
"20. In the instant case, the respondents herein
had filed the criminal miscellaneous petition
before the High Court seeking cancellation of
bail on grounds that the bail was obtained by
the petitioners herein by gross
misrepresentation of facts, misleading the
court and indulging in fraud. Thus, the
petition challenged the legality of the grant
of bail and required the bail order to be set
aside on ground of its being perverse in law.
Such determination would entail eventual
cancellation of bail. The circumstances
brought on record did not reflect any
situation where the bail was misused by the
petitioner-accused. Therefore, the High
Court could not have entertained the said
petition and cancelled the bail on grounds of
it being perverse in law.
21. It is an accepted principle of law that when a
matter has been finally disposed of by a
court, the court is, in the absence of a direct
statutory provision, functus officio and
cannot entertain a fresh prayer for relief in
the matter unless and until the previous
order of final disposal has been set aside or
modified to that extent. It is also settled law
that the judgment and order in the absence
of any express provision in the Code for the
same. Section 362 of the Code operates as
a bar to any alteration or review of the cases
disposed of by the court. The singular
exception to the said statutory bar is
correction of clerical or arithmetical error by
the court.
26. In the instant case, the order for bail in the
bail application preferred by the accused-
petitioners herein finally disposes of the
issue in consideration and grants relief of
bail to the applicants therein. Since, no
express provision for review of order
granting bail exists under the Code, the High
Court becomes functus officio and Section
362 of the Code applies herein barring the
review of judgment and order of the Court
granting bail to the petitioner-accused. Even
though the cancellation of bail rides on the
satisfaction and discretion of the Court under
Section 439(2) of the Code, it does not vest
the power of review in the court which
granted bail. Even in the light of fact of
misrepresentation by the petitioner-accused
during the grant of bail, the High Court could
not have entertained the
respondent/informant's prayer by setting in
review of its judgment by entertaining
miscellaneous petition.
27. Herein, the High Court has assigned an
erroneous interpretation to the well settled
position of law, assumed expanded
jurisdiction into itself and passed an order in
contravention of Section 362 of the Code
cancelling the bail granted to the petitioners
herein. Therefore, in our considered opinion,
the High Court is not justified in reviewing its
earlier order of grant of bail and thus, the
impugned judgment and order required to
be set aside."
27. Further, on the issue with regard to rejection of bail and
cancellation of bail already granted, the Hon'ble
Supreme Court, in the matter of Dolat Ram and others
Vs. State of Haryana reported in (1995) 1 SCC 349,
has held in para 4, which reads as under:-
"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
dealth with on different basis. Very cogent
and overwhelming circumstances are
necessary for an order directing the
cancellation of the bail, already granted.
Generally speaking, the grounds for
cancellation of 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. These principles, it
appears, were lost sight of by the High Court
when it decided to cancel the bail, already
granted. The High Court it appears to us
overlooked the distinction of the factors
relevant for rejecting bail in a non-bailable
case in the first instance and the
cancellation of bail already granted.
28. Applying the statement of law rendered by their
Lordships of the Supreme Court in the aforesaid cases,
particularly Abdul Basit (supra), it is limpid that the
petitioners herein have sought cancellation of order
granting bail to the accused persons namely Sunil
Baradia and Pankaj Parakh on the ground that there is
mellow family relationship between the learned Sessions
Judge and the accused persons & the accused persons
have tempered with and destroyed the evidence of
crime after getting anticipatory bail by the trial Court.
29. It is clear from order sheets that this case was discussed
under Section 306 of IPC. It cannot be presumed only on
the basis of objector's suspicion that the accused
persons are interfering with the administration of justice.
It is clear from the order sheet that the Objector
(petitioners) threatened the Sessions Judge that if the
Court hears the bail application, they will make
complaint. The relevant part of the order sheet is
reproduced below, which reads thus:-
"izdj.k esa vkifRrdrkZ ds vf/koDrkx.k }kjk ;g tksj nsdj cgl
fd;k x;k fd bl U;k;ky; }kjk vkosndx.k dh tekur ;kfpdk
dh lquokbZ ugha dh tk ldrh gS] D;ksafd bl U;k;ky; }kjk iwoZ
esa tekur ;kfpdk dks ,Q-Vh-lh- U;k;ky; esa varfjr dj fn;k
x;k FkkA mDr vkns'k dks ;g U;k;ky; Lo;a fjO;w ugha dj ldrh
gSA blfy, nksuksa tekur ;kfpdkvksa dks izFke ;k f}rh; vfr- l=
U;k;k/kh'k] jktuanxkao ds le{k varfjr fd;s tkus ij tksj fn;k
x;kA bl U;k;ky; }kjk tekur ;kfpdk dh lquokbZ fd;s tkus
ij] mUgsa ?kksj vkifRr gS o lquokbZ fd;s tkus ij f'kdk;r gksxh"
30. The Hon'ble Supreme Court in the matter of Hazari Lal
Das Vs. State of West Bengal and Another reported
in (2009) 10 SCC 652 held in para 7, which reads thus:-
"7. There is nothing on record that there
has been interference or attempt to interfere
with the due course of administration of justice
by the appellant. It also does not appear from
the record that the concession granted to him
has been abused in any manner. No
supervening circumstances have surfaced nor
shown justifying cancellation of anticipatory
bail. The judicial discretion exercised by the
Sessions Judge in granting the anticipatory bail
has been interfered with by the High Court in
the absence of cogent and convincing
circumstances. We are, thus, satisfied that the
impugned order cannot be sustained."
31. As regards submission of learned counsel for the State
that the accused would try to destroy evidence of the
case and threaten the witnesses, this Court finds that at
present the investigation has been completed and
charge sheet has been filed. The learned Sessions Judge
in his detailed order has discussed each and every
aspect of the case, which was available at that time in
the case diary. This Court does not find gross
misrepresentation of facts and in no way it appears that
the Sessions Court was misled.
32. Applying the statement of law by their Lordships of
Hon'ble Supreme Court in Hazari (Supra), there is no
scope or jurisdiction of this Court, as such alleged
illegality or perversity cannot be determined by this
Court in application of bail under Section 439 (2) of
Cr.P.C.
33. For the foregoing reasons, this Court finds that the order
of the Sessions Court allowing the bail application
cannot be faulted with. Moreover, no supervening
circumstance has been made out so as to warrant
interference by this Court in cancellation of the bail.
There is no cogent material to indicate that the accused
persons have been guilty of conduct which would
warrant them being deprive of their liberty.
34. In the result, the aforesaid petitions filed under Section
439 (2) of Cr.P.C. are hereby dismissed.
Sd/-
(Rajani Dubey) JUDGE PKD
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!