2020 INSC 0602 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.827 OF 2020 (Arising from SLP(Criminal) No.4336/2020) Sumedh Singh Saini …Appellant Versus State of Punjab and another …Respondents J U D G M E N T M.R. SHAH, J. 1. Leave granted. 2. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment and order dated 08.09.2020 passed by the High Court of   Punjab   and   Haryana   at   Chandigarh   in   CRM­M   No.   26304   of 2020, by which the application submitted by the appellant herein for   anticipatory   bail   in   connection   with   FIR   No.   77   dated 06.05.2020   for   the   offence   punishable   under   Section   302   IPC, lodged   with   Police   Station   City   Mataur,   District   S.A.S.   Nagar, 1 Mohali has been dismissed, the original petitioner – accused has preferred the present appeal. 3. That   one   Palwinder   Singh   Multani,   brother   of   one   Balwant Singh Multani (deceased) has lodged an FIR against the appellant at Police Station City Mataur initially for the offences punishable under   Sections   364,   201,   344,   219   and   120­B   of   the   IPC,   and subsequently  the  offence  punishable  under  Section  302  IPC  has been added. 3.1 It   is   alleged   that   in   the   year   1991   one   Balwant   Singh Multani   –   brother   of   the   informant   was   illegally   abducted   from his residence at Mohali by a team of officials operating under the instructions   of   the   appellant;   that   he   was   severely   and inhumanly tortured while in custody, by and at the behest of the appellant.  It is further alleged that a false and fabricated FIR No. 112   of   1991   might   have   been   registered   at   the   instance   of   the appellant   to   suggest   that   the   victim   was   brought   to   the   police station   Qadian   from   where   the   victim   was   alleged   to   have escaped. 3.2 That apprehending his arrest in connection with FIR No. 77 dated 06.05.2020, the appellant filed anticipatory bail application before   the   learned   Additional   Sessions   Judge,   Mohali.     At   this 2 stage, it is required to  be noted  that when the appellant  applied for   anticipatory   bail,   the   allegations   in   the   FIR   against   the appellant   were   only   for   the   offences   punishable   under   Sections 364,   201,   344,   330,   219   and   120­B   of   the   IPC.     That   by   order dated 11.05.2020, the learned Additional Sessions Judge, Mohali granted   anticipatory   bail   in   favour   of   the   appellant.     That thereafter   as   the   appellant   was   apprehending   that   the   offence under Section 302 IPC may be added, he approached the learned Additional   Sessions   Judge,   Mohali   for   anticipatory   bail   for   the offence   punishable   under   Section   302   also.     By   order   dated 10.07.2020,   the   learned   Additional   Sessions   Judge   granted protection   by   way   of   three   days’   advance   notice   in   case   of addition   of   offence   under   Section   302   IPC.     It   appears   that thereafter   three   co­accused   in   FIR   No.   77   dated   06.05.2020 wanted to become approver and they submitted the applications before   the   learned   Chief   Judicial   Magistrate,   Mohali   for   grant   of pardon   and   declaring   them   as   approver   under   Section   306 Cr.P.C.  However, all the three applications came to be dismissed by the learned Chief Judicial Magistrate, Mohali, vide order dated 7.8.2020.   However, thereafter the applications submitted by the other   co­accused   –   Jagir   Singh   and   Kuldip   Singh   to   grant   them 3 pardon and permit them to become approver came to be allowed by the learned Chief Judicial Magistrate, Mohali, vide order dated 18.08.2020.     That   thereafter   the   statements   of   Jagir   Singh   and Kuldip   Singh   were   recorded   by   the   learned   Judicial   Magistrate (First   Class),   Mohali,   which   were   against   the   appellant.     On   the basis   of   the   statements   of   the   aforesaid   two   co­accused   who subsequently   turned   approver   –   Jagir   Singh   and   Kuldip   Singh, an   application   was   submitted   before   the   learned   Judicial Magistrate,   First   Class   (Duty   Magistrate)   seeking   addition   of Section 302 IPC in FIR No. 77 dated 06.05.2020.   That by order dated   21.08.2020,   the   learned   Judicial   Magistrate,   First   Class (Duty   Magistrate)   allowed   the   said   application   and   thus   section 302 IPC came to be added.   3.3 That thereafter the appellant applied for anticipatory bail for the   offence   under   Section   302   IPC   before   the   learned   Additional Sessions   Judge,   Mohali   by   way   of   bail   application   no.   1527   of 2020.     That   the   learned   Additional   Sessions   Judge   vide   order dated 01.09.2020 dismissed the said application. That thereafter the appellant approached the High Court of Punjab and Haryana at   Chandigarh   with   an   application   for   grant   of   anticipatory   bail being   CRM­M   No.   26304   of   2020.     By   the   impugned   judgment 4 and   order,   the   High   Court   has   dismissed   the   said   anticipatory bail   application.   Hence,   the   appellant   has   preferred   the   present appeal. 4. Shri Mukul Rohatgi, learned Senior Advocate has appeared for the appellant – accused, Shri Sidharth Luthra, learned Senior Advocate   has   appeared   for   the   State   of   Punjab   and   Shri   K.V. Vishwanathan,   learned   Senior   Advocate   has   appeared   on   behalf of the original informant. 4.1 Number   of   submissions   have   been   made   by   Shri   Rohatgi, learned   Senior   Advocate   appearing   on   behalf   of   the   appellant   – accused in support of his prayer to grant anticipatory bail. It is vehemently submitted that the present FIR is filed with a malafide intention to harass the appellant and at the instance of   the   present   party   in   power   in   the   State.     It   is   submitted   that even   otherwise   the   present   FIR   is   not   maintainable   as   being   a second FIR on the same set of facts and has been registered after delay   of   29   years   of   the   alleged   incident.     It   is   submitted   that earlier   attempt   to   falsely   implicate   the   appellant   failed   and   a similar  FIR for  the very  incident in question and  with somewhat similar allegations came to be quashed by this Court in the case 5 of  State of Punjab v. Davinder Pal Singh Bhullar, reported in (2011) 14 SCC 770. 4.2 It   is   further   submitted   that   the   informant   heavily   placed reliance   upon   the   liberty   reserved   in   favour   of   the   father   of Balwant Singh Multani to file fresh proceedings.   It is submitted that   however   during   his   life   time   the   father   of   Balwant   Singh Multani did not initiate any fresh proceedings and after a period of   six   years   and   after   the   death   of   the   father   of   Balwant   Singh Multani,   the   present   FIR   has   been   filed   after   9   years   of   the judgment of this Court in the case of   Davinder Pal Singh Bhullar (supra)   and   after   29   years   of   the   incident   and   that   too   by   the brother of Balwant Singh Multani with the political support of the current   State   Government.     It   is   submitted   that,   as   such,   when initially   the   present   FIR   was   lodged,   it   was   lodged   on   6.5.2020 only for the offences under Sections 364, 201, 344, 330, 219 and 120­B of the IPC.  It is submitted that thereafter the investigating agency with a malafide intention pressurised two co­accused and made   them   approver   and   obtained   the   statements   against   the appellant   and   on   the   basis   of   the   statements   of   the   two   co­ accused   who   subsequently   turned   as   approver,   the   offence punishable under Section 302 IPC has been added. 6 4.3 It is further submitted that even the present FIR also suffers from   a   serious   jurisdictional   error,   inasmuch   as,   the   FIR   is registered   in   Mohali   on   the   directions   of   the   SSP,   Mohali, whereas,   in   fact,   all   the   events   even   as   per   the   complainant occurred   within   the   jurisdiction   of   P.S.   Chandigarh.     It   is submitted that as per Sections 177 and 178, Cr.P.C. the ordinary place   of   investigation   and   trial   is   within   whose   local   jurisdiction the   offence   has   occurred.     It   is   submitted   that   the   present   FIR No.   77   and   the   proceedings   initiated   pursuant   thereto   are   a blatant abuse of process, malafide and misuse of policing power. It is submitted that as such the appellant has already moved an application for quashing FIR No. 77 dated 6.5.2020, which came to be dismissed by the High Court against which a special leave petition is pending before this Court. 4.4 It is further submitted that even otherwise while adding the charge under Section 302 IPC in FIR No. 77 dated 6.5.2020, the procedure as required to be followed as per  the decisions of this Court   in   the   cases   of   Pradeep   Ram   v.   State   of   Jharkhand, reported   in   2019   (9)   SCALE   120   and   Sushila   Aggarwal   v.   State (NCT of Delhi), reported in (2020) 5 SCC 1 , has not been followed. It   is   submitted   that   even   the   procedure   adopted   by   the   learned 7 Magistrate,   who   allowed   the   prosecution   to   add   the   offence punishable under  Section  302  IPC  is unknown  to  the  procedure required to be followed under the provisions of the Cr.P.C. 4.5 It   is   further   submitted   by   Shri   Rohatgi,   learned   Senior Advocate appearing on behalf of the appellant that the appellant is ready and willing to co­operate with the investigation, however, without   prejudice   to   his   rights   and   contentions   in   the   pending proceedings   before   this   Court   for   quashing   the   FIR.     It   is submitted   that   the   appellant   is   highly   decorated   officer   with   a distinguished   service   record.     Shri   Rohatgi   has   also   made submissions   on   malafide,   political   vendetta   and   the   harassment by the police. 4.6 Making   the   above   submissions   and   relying   upon   the aforesaid decisions of this Court, it is prayed to allow the present application and grant anticipatory bail to the appellant. 5. The   present   application   is   vehemently   opposed   by   Shri Sidharth Luthra, learned Senior Advocate appearing on behalf of the   respondent­State   and   Shri   K.V.   Vishwanathan,   learned Senior   Advocate   appearing   on   behalf   of   the   original   informant. Relying   upon   the   statements   of   Jagir   Singh   and   Kuldip   Singh which   were   recorded   during   the   course   of   investigation,   it   is 8 vehemently submitted that a case has been made out against the appellant­accused   for   the   offence   under   Section   302   IPC.     It   is submitted that the offence punishable under Section 302 IPC has been   added   after   obtaining   the   permission   from   the   learned Magistrate.     It   is   submitted   that   considering   the   material available   on   record,   the   learned   Magistrate   allowed   the application submitted by the prosecution/investigating agency to add   the   offence   punishable   under   Section   302   IPC.     It   is submitted   that   therefore   a   prima   facie   case   is   made   out   against the appellant. 5.1 Now so far as the delay in lodging the FIR is concerned, it is submitted   that   as   per   catena   of   decisions   of   this   Court,   mere delay and/or political vendetta cannot be a ground to quash the criminal  proceedings, more particularly  when the  allegations are very  serious and the allegations against the police officers are of misuse   of   power,   misuse   of   position,   kidnapping   and   thereafter killing the innocent person.  It is submitted that truth must come out.     It   is   submitted   that   the   custodial   interrogation   of   the appellant is required. 5.2 It is further submitted that even the present FIR cannot be said to be the second FIR as submitted on behalf of the appellant. 9 It   is   submitted   that   the   present   criminal   proceedings/FIR   is   by the brother of the deceased who lost his brother and considering the   liberty   reserved   by   this   Court   in   the   case   of   Davinder   Pal Singh Bhullar (supra) . 5.3 It is vehemently submitted by Shri Sidharth Luthra, learned Senior   Advocate   appearing   on   behalf   of   the   State   and   Shri   K.V. Vishwanathan,   learned   Senior   Advocate   appearing   on   behalf   of the   original   informant   that   the   appellant   is   a   very   influential person   and   may   tamper   with   the   evidence   and   therefore   this   is not   a   fit   case   to   grant   anticipatory   bail   to   the   appellant   under Section 438 Cr.P.C. 5.4 Making   the   above   submissions,   it   is   prayed   to   dismiss   the present   application   by   submitting   that   when   both,   the   learned trial Court as well as the High Court have refused to exercise the discretion   in   favour   of   the   appellant   and   have   refused   to   grant anticipatory bail to the appellant, the same may not be interfered with by this Court. 6. We   have   heard   the   learned   counsel   appearing   on   behalf   of the   appellant­accused,   learned   counsel   appearing   on   behalf   of the State and learned counsel appearing on behalf of the original informant. 10 At  the  outset, it  is required to be noted that  in the  present appeal   the   only   question   which   is   required   to   be   considered   is whether   the   appellant   is   entitled   to   the   anticipatory   bail   under Section 438 Cr.P.C.? 7. Number   of   submissions   have   been   made   by   the   learned counsel appearing on behalf of the appellant­accused on political vendetta,   malafide,   delay   in   lodging   the   FIR,   even   the maintainability   of   the   impugned   FIR   etc.     However,   taking   into consideration   that   the   quashing   petition   filed   by   the   appellant­ accused   is   pending   before   this   Court   and   the   issue   whether   the FIR/criminal proceedings are required to be quashed or not is at large before this Court, we do not propose to elaborately deal with all   the   submissions   made   by   the   learned   counsel   appearing   on behalf of the respective parties. However,   considering   the   fact   that   the   impugned   FIR   has been lodged/filed by the brother of the deceased after a period of almost 29 years from the date of incident and after a period of 9 years   from   the   date   of   decision   of   this   Court   in   the   case   of Davinder Pal Singh Bhullar (supra)   and nothing is on record that in   between   he   had   taken   any   steps   to   initiate   criminal proceedings and/or  lodged an FIR, we are of the  opinion  that  at 11 least a case is made out by the appellant for grant of anticipatory bail  under   Section   438,  Cr.P.C.    Many  a  time,  delay  may  not  be fatal   to   the   criminal   proceedings.     However,   it   always   depends upon the facts and circumstances of each case.   However, at the same time, a long delay like 29 years as in the present case can certainly be a valid consideration for grant of anticipatory bail.   8. Informant   and   the   State   are   relying   upon   the   observations made   by   this   Court   in   the   case   of   Davinder   Pal   Singh   Bhullar (supra)   and the liberty reserved in para 117 to the applicant who earlier  filed the  petition  under  Section  482  Cr.P.C.  (father  of  the deceased) to take recourse to fresh proceedings, if permissible in law.   However, suffice it to say that the said liberty was as such in favour of the father of the deceased who in the earlier round of litigation before the High Court (from which the SLP(Criminal) No. 6503­6509/2011   were   arisen)   filed   the   petitions   under   Section 482   Cr.P.C..   This   Court   reserved   the   liberty   in   favour   of   the father   of   the   deceased   to   take   recourse   to   fresh   proceedings   by specifically   observing   that   if   permissible   in   law .     It   is   reported that the father of the deceased died in the year 2014.   Till 2014, the father of the deceased did not initiate any fresh proceedings. After a period of 9 years from the date of decision of this Court in 12 the   case   of   Davinder   Pal   Singh   Bhullar   (supra) ,   all   of   a   sudden, now   the  informant   –   brother   of  the   deceased  has   woken   up   and has   initiated   the   present   criminal   proceedings.     Whether   the fresh/present   proceedings   are   permissible   in   law   are   yet   to   be considered by this Court in the pending proceedings for quashing the impugned FIR. 9. Looking to the status of the appellant and it is reported that he   has   retired   in   the   year   2018   as   Director   General   of   Police, Punjab after 30 years of service and the alleged incident is of the year   1991   and   even   in   the   present   FIR   initially   there   was   no allegation   for   the   offence   under   Section   302   IPC   and   the allegations   were   only   for   the   offences   under   Sections   364,   201, 344, 330, 219 and 120­B of the IPC, for which there was an order of   anticipatory   bail   in   favour   of   the   appellant   and   subsequently the offence under Section 302 IPC has been added on the basis of the statements of Jagir Singh and Kuldip Singh – approvers only, we are of the opinion that the appellant has made out a case for anticipatory bail.   10. In   view   of   the   above   and   for   the   reasons   stated   above,   the present   appeal   succeeds.     The   impugned   judgment   and   order passed   by   the   High   Court,   as   well   as,   the   learned   Additional 13 Sessions   Court   dismissing   the   anticipatory   bail   applications   of the appellant for the offence punishable under Section 302 IPC in connection   with   FIR   No.   77   dated   6.5.2020,   registered   at   P.S. City   Mataur,   District   S.A.S.   Nagar,   Mohali   are   hereby   quashed and set aside.  It is ordered that in case of arrest of the appellant –   Sumedh   Singh   Saini   in   connection   with   FIR   No.   77   dated 6.5.2020,   registered   at   P.S.   City   Mataur,   District   S.A.S.   Nagar, Mohali for the offence punishable under Section 302 IPC, he shall be   released   on   bail   on   furnishing   personal   bond   in   the   sum   of Rs.1,00,000/­ (Rupees one lakh only) and two sureties of the like amount and to surrender the passport and to cooperate with the investigation   (however   without   prejudice   to   his   rights   and contentions   in   the   pending   proceedings   to   quash   the   impugned FIR). 11. The appeal is allowed to the aforesaid extent. ………………………………………J. [ASHOK BHUSHAN] ……………………………………..J. [R. SUBHASH REDDY] NEW DELHI; ……………………………………..J. DECEMBER 03, 2020 [M.R. SHAH] 14