2021 INSC 0273 IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL No.522 OF 2021 [Arising out of Special Leave Petition (Crl.) No. 2096 of 2021] Nathu Singh ..... Appellant                              VERSUS State of Uttar Pradesh & Ors. .....Respondents   AND CRIMINAL APPEAL No.523 OF 2021 [Arising out of Special Leave Petition (Crl.) No. 2271 of 2021] Ompal Singh     ..... Appellant                              VERSUS State of Uttar Pradesh & Ors. .....Respondents       J U D G M E N T N.V. RAMANA, CJI.    1. Leave granted. 2. The   present   Criminal   Appeals,   by   way   of   Special   Leave, raise   common   question   of   law   and   are   therefore   being disposed of together.  1 REPORTABLE 3. In   both   the   impugned   orders,   the   High   Court   of Judicature   at   Allahabad,   while   dismissing   the   anticipatory bail application of the respondents­accused, granted them 90 days   to   surrender   before   the   Trial   Court   to   seek   regular   bail and granted them protection from coercive action for the said period. Aggrieved by the grant of such relief, the complainants in both the matters are currently in appeal before us. 4. As   only   a   question   of   law   is   being   raised,   it   is   not necessary   for   this   Court   to   advert   to   the   facts   of   both   the matters   extensively.   It   is   sufficient   to   point   out   that   in   the first case, pertaining to Nathu Singh, the appellant’s daughter was married to respondent no. 2 in that case on 14.02.2014. As   she   died   under   suspicious   circumstances   in   her matrimonial home on 02.01.2021, the complainant registered FIR   No.   07/2021   at   police   station   Masuri,   Ghaziabad   under Sections   304B   and   498A,   IPC   read   with   Sections   3   and   4   of the   Dowry   Prohibition   Act   against   the   respondents   nos.   2   to 5. 5. In   the   second   case,   the   allegations   are   that   the appellant’s brother and the latter’s two sons were attacked by 2 the   respondents   in   that   case,   due   to   a   dispute   between   the parties   relating   to   encroachment   of   land.   The   two   sons   were attacked   on   their   vital   parts,   with   one   of   them   suffering   a skull  fracture  as   a   result   of   which  he   was   in   a   coma   for   one week. The other had lacerations on his head. The complainant registered   FIR   No.   371/20   at   police   station   Thana   Bhawan, Shamili under Sections 307, 504 and 34, IPC. 6. The respondents in both the cases approached the High Court   under   Section   438,   Cr.P.C.,   during   ongoing investigation,   and   sought   protection   from   arrest.   Vide   the impugned orders dated 08.02.2021 and 28.01.2021, the High Court   dismissed   the   applications   of   the   respondents   but granted   them   the   aforementioned   relief   in   identically   worded orders.   The   relevant   portion   of   the   order,   as   extracted   from the impugned order dated 08.02.2021, is as follows:  “…. Having heard learned counsel for the parties   and   upon   perusal   of   material brought   on   record   as   well   as   complicity of   accused   and   also   judgement   of   the Apex   Court   in   the   case   of   P. Chidambaram   v.   Directorate   of Enforcement,   AIR   2019   SC   4198,   this Court   does   not   find   any   exceptional ground   to   exercise   its   discretionary jurisdiction under Section 438 Cr.P.C. 3 However,   in   view   of   the   entirety   of   facts and   circumstances   of   the   case   and   on the   request   of   learned   counsel   for   the applicants, it is directed that in case the applicants   appear   and   surrender   before the   court   below   within   90   days   from today and apply for bail, their prayer for bail   shall   be   considered   and   decided   as per   the   settled   law   laid   by   this   Court   in the   case   of   Amrawati   and   another   v. State   of   U.P .  r eported  in   2004   (57)   ALR 290   as   well   as   judgement   passed   by Hon’ble   Apex   Court   in   the   case   of   Lal Kamlendra   Pratap   Singh   v.   State   of U.P.   reported in 2009 (3) ADJ 322 (SC). Till   then,   no   coercive   action   shall   be taken against the applicants.... ”  ( emphasis supplied ) 7. Aggrieved   by   the   impugned   orders,   the   complainants­ appellants   have   filed   the   present   appeals   by   way   of   special leave. 8. Heard   the   learned   counsel   for   the   appellants,   the respondent­State and the respondents­accused at length.  9. The learned counsel for the appellants, supported by the learned   State   counsel,   urged   that   once   the   High   Court declined   the   final   relief   of   pre­arrest   to   the   respondents,   it could   not   grant   them   any   further   protection.   The   learned counsel   submitted   that   Section   438,   Cr.P.C.   does   not 4 contemplate the grant of any such protection on the dismissal of  the  application   filed  by  an   accused.  Rather,  the  proviso   to Setion 438(1), Cr.P.C. specifically provides for the arrest of the accused on a rejection of the relief sought in their application. The   impugned   orders,   wherein   the   High   Court   granted protection  to   the  respondents  subsequent  to  the   dismissal  of their   application,   was   therefore   passed   in   excess   of   the   High Court’s   jurisdiction   under   Section   438,   Cr.P.C.   The   learned State  counsel further  submitted that the  High Court’s orders have   hampered   the   ongoing   investigation   as   the   police   have been   denied   custodial   interrogation   of   the   accused, notwithstanding   the   fact   that   the   nature   of   offences   in   both cases is grave and heinous. 10. On   the   contrary,   learned   counsel   for   the   respondents­ accused   justified   the   discretion   exercised   by   the   High   Court and   submitted   that   the   High   Court   has   the   power   to   pass such orders, in the interest of justice. 11. The   sole   question   to   be   answered   by   the   Court   in   the present   appeals   relates   to   whether   the   High   Court,   while dismissing   the   anticipatory   bail   applications   of   the 5 respondents, could have granted them protection from arrest. 12. The considerations on the basis of which the Court is to exercise   its   discretion   to   grant   relief   under   Section   438, Cr.P.C.   have   been   decided   by   this   Court   in   a   catena   of judgments and needs no restatement. 13. A   recent   Constitution   Bench   judgment   of   this   Court,   in Sushila Aggarwal v. State (NCT of Delhi) , (2020) 5 SCC 1 has clarified the extent of power exercisable by Courts under Section 438, Cr.P.C. The Court ultimately held as follows: “ 91.1.   Regarding   Question   1,   this Court   holds   that   the   protection granted   to   a   person   under   Section 438   CrPC   should   not   invariably   be limited   to   a   fixed   period ;   it   should enure   in   favour   of   the   accused without   any   restriction   on   time. Normal   conditions   under   Section 437(3)   read   with   Section   438(2) should   be   imposed;   if   there   are specific   facts   or   features   in   regard to   any   offence,   it   is   open   for   the court   to   impose   any   appropriate condition   (including   fixed   nature   of relief, or its being tied to an event), etc.      91.2.   As   regards   the   second question referred to this Court, it is 6 held   that   the   life   or   duration   of   an anticipatory bail order does not end normally   at   the   time   and   stage when  the  accused  is  summoned  by the   court ,   or   when   charges   are framed,   but   can   continue   till   the end   of   the   trial.   Again,   if   there   are any   special   or   peculiar   features necessitating   the   court   to   limit   the tenure   of   anticipatory   bail,   it   is open for it to do so.”      ( emphasis supplied ) 14. The   Constitution   Bench   in   Sushila   Aggarwal   ( supra ) has authoritatively held that when a Court grants anticipatory bail   under   Section   438,   Cr.P.C.,   the   same   is   ordinarily   not limited to a fixed period and would subsist till the end of the trial.   However,   it   was   clarified   by   the   Court   that   if   the   facts and   circumstances   so   warranted,   the   Court   could   impose special   conditions,   including   limiting   the   relief   to   a   certain period.  15. It is therefore clear that a Court, be it a Sessions Court or   a   High   Court,   in   certain   special   facts   and   circumstances may   decide   to   grant   anticipatory   bail   for   a   limited   period   of time. The Court must indicate its reasons for doing so, which would be assailable before a superior Court. To do so without 7 giving   reasons,   would   be   contrary   to   the   pronouncement   of this   Court   in   Sushila   Aggarwal   ( supra ).   If   the   High   Court had   therefore   decided   to   allow   the   anticipatory   bail application   of   the   respondents­accused   herein,   albeit   for   a limited   period   of   90   days,   the   task   before   this   Court   would have   been   somewhat   easier.   We   would   only   have   had   to assess   the   reasons   assigned   by   the   Court,   if   any,   for   the imposition of such special condition in terms of the judgment in  Sushila Aggarwal  ( supra ).    16.   However,   in   the   present   appeals,   the   High   Court,   after considering   the   facts   and   circumstances   of   the   case, particularly the gravity and severity of the accusations against the  respondents,  rejected the  application  of the respondents­ accused.   It   is   after   rejecting   the   application   that   the   High Court   chose   fit   to   grant   some   relief   to   the   respondents   while directing   them   to   surrender   before   the   Trial   Court   to   file   a regular   bail   application   within   90   days,   by   protecting   them from   any   coercive   action   during   that   period.   The   appellants­ complainants   are   aggrieved   by   the   same   and   are   challenging the   power   of   the   Court   to   pass   such   a   protective   order   after 8 the dismissal of the anticipatory bail application. 17. To determine whether the Court can pass such orders, it is   necessary   to   first   analyze   the   relevant   provision,   viz ., Section   438,   Cr.P.C.   The   relevant   portion   of   Section   438, Cr.P.C. is extracted below: 438. Direction for grant of bail to person apprehending arrest (1) Where any person has reason to believe   that   he   may   be   arrested   on an   accusation   of   having   committed a   non­bailable   offence,   he   may apply   to   the   High   Court   or   the Court   of   Session   for   a   direction under this section that in the event of   such   arrest   he   shall   be   released on   bail;   and   that   Court   may,   after taking into consideration,  inter alia, the following factors, namely:­ xxx either   reject   the   application forthwith   or   issue   an   interim   order for the grant of anticipatory bail: Provided   that,   where   the   High Court   or,   as   the   case   may   be,   the Court   of   Session,   has   not   passed any   interim   order   under   this   sub­ Section   or   has   rejected   the application for grant of anticipatory bail,   it   shall   be   open   to   an   officer incharge   of   a   police   station   to arrest,   without   warrant,   the applicant   on   the   basis   of   the 9 accusation   apprehended   in   such application. xxx (2)   When   the   High   Court   or   the Court   of   Session   makes   a   direction under   sub­section   (1),   it   may include   such   conditions   in   such directions in the light of the facts of the particular case, as it may think fit, including ­ xxx (3)   If   such   person   is   thereafter arrested   without   warrant   by   an officer   in   charge   of   a   police   station on   such   accusation,   and   is prepared either at the time of arrest or at any time while in the custody of such officer  to  give bail, he  shall be   released   on   bail;   and   if   a Magistrate   taking   cognizance   of such offence decides that a warrant should   issue   in   the   first   instance against   that   person,   he   shall   issue a   bailable   warrant   in   conformity with   the   direction   of   the   Court under sub­section (1). ( emphasis supplied ) 18. The   focus   of   Section   438,   Cr.P.C.,   when   read   in   its entirety, clearly relates to the grant of anticipatory bail by the Court. Section 438(1) explicitly lays down certain factors that need  to  be considered  by  the  Court  before  granting  the  relief sought. Section 438(2) lays down the  conditions  that  may  be 10 imposed by the Court while granting the relief. Section 438(3) dictates   the   consequences   of   the   grant   of   relief   under   the Section. 19. The only guidance relating to what is to take place once an application under Section 438, Cr.P.C. is rejected is found in   the   proviso   to   Section   438(1),   Cr.P.C.,   which   specifically provides   that   once   an   application   is   rejected,   or   the   Court seized with the matter refuses to issue an interim order, it is open   to   the   police   to   arrest   the   applicant.   It   is   this   proviso that the present appellants have relied upon to argue that the High Court, once it rejected the anticipatory bail applications of   the   respondents­accused,   did   not   have   the   power   to   grant any further relief.  20. At   first   blush,   while   this   submission   appears   to   be attractive, we are of the opinion that such an  analysis of  the provision   is   incomplete.   It   is   no   longer   res   integra   that   any interpretation of the provisions of Section 438, Cr.P.C. has to take  into  consideration   the  fact   that   the   grant   or  rejection   of an application under Section 438, Cr.P.C. has a direct bearing on   the   fundamental   right   to   life   and   liberty   of   an   individual. 11 The   genesis   of   this   jurisdiction   lies   in   Article   21   of   the Constitution,   as   an   effective   medium   to   protect   the   life   and liberty   of   an   individual.   The   provision   therefore   needs   to   be read   liberally,   and   considering   its   beneficial   nature,   the Courts   must   not   read   in   limitations   or   restrictions   that   the legislature   have   not   explicitly   provided   for.   Any   ambiguity   in the   language   must   be   resolved   in   favour   of   the   applicant seeking  relief. In this context, this Court, in the Constitution Bench   decision   of   this   Court   in   Gurbaksh   Singh   Sibbia   v. State   of   Punjab ,   (1980)   2   SCC   565 ,   which   was   recently upheld   and   followed   by   this   Court   in   Sushila   Aggarwal ( supra ), held as follows: “26.   We   find   a   great   deal   of substance   in   Mr   Tarkunde's submission that since denial of bail amounts   to   deprivation   of   personal liberty,   the   court   should   lean against   the   imposition   of unnecessary   restrictions   on   the scope   of   Section   438,   especially when   no   such   restrictions   have been   imposed   by   the   legislature   in the   terms   of   that   section .   Section 438 is a procedural provision which is   concerned   with   the   personal liberty   of   the   individual,   who   is entitled   to   the   benefit   of   the presumption   of   innocence   since   he 12 is not, on the date of his application for   anticipatory   bail,   convicted   of the   offence   in   respect   of   which   he seeks   bail.   An   over­generous infusion   of   constraints   and conditions   which   are   not   to   be found   in   Section   438   can   make   its provisions   constitutionally vulnerable   since   the   right   to personal   freedom   cannot   be   made to   depend   on   compliance   with unreasonable   restrictions.   The beneficent   provision   contained   in Section   438   must   be   saved,   not jettisoned… ” ( emphasis supplied )   21. When   the   proviso   to   Section   438(1),   Cr.P.C.   is   analyzed in line with the above dictum, it is clear that the proviso does not create any rights or restrictions. Rather, the sole purpose of   the   proviso   appears   to   be   clarificatory   in   nature.   It   only restates,   inter   alia ,   the   obvious   proposition   that   unless   an individual   has   obtained   some   protection   from   the   Court,   the police   may   arrest   them.  In   line   with   the   ruling   in   Gurbaksh Singh   Sibbia   ( supra ),   the   proviso   cannot   be   read   as constituting a bar on the power of the Court.  22. If the proviso to Section 438(1), Cr.P.C. does not act as a bar  to the grant of additional protection to the applicant, the 13 question   still   remains   as   to   under   what   provision   of   law   the Court   may   issue   relief   to   an   applicant   after   dismissing   their anticipatory bail application.  23. Without going into the question of whether Section 438, Cr.P.C. itself allows for such a power, as it is not necessary to undertake   such   an   exercise   in   the   present   case,   it   is   clear that   when   it   comes   to   the   High   Court,   such   a   power   does exist.   Section   482,   Cr.P.C   explicitly   recognizes   the   High Court’s   inherent   power   to   pass   orders   to   secure   the   ends   of justice.   This   provision   reflects   the   reality   that   no   law   or   rule can   possibly   account   for   the   complexities   of   life,   and   the infinite range of circumstances that may arise in the future.  24. We cannot be oblivious to the circumstances that Courts are   faced   with   day   in   and   day   out,   while   dealing   with anticipatory   bail   applications.   Even   when   the   Court   is   not inclined to grant anticipatory bail to an accused, there may be circumstances where the  High Court  is of the opinion  that  it is   necessary   to   protect   the   person   apprehending   arrest   for some   time,   due   to   exceptional   circumstances,   until   they surrender   before   the   Trial   Court.   For   example,   the   applicant 14 may plead protection for some time as he/she is the primary caregiver   or   breadwinner   of   his/her   family   members,   and needs to make arrangements for them. In such extraordinary circumstances,   when   a   strict   case   for   grant   of   anticipatory bail   is   not   made   out,   and   rather   the   investigating   authority has  made  out  a  case for  custodial  investigation,  it  cannot  be stated that the High Court has no power to ensure justice. It needs   no   mentioning,   but   this   Court   may   also   exercise   its powers under Article 142 of the Constitution to pass such an order.  25. However,   such   discretionary   power   cannot   be   exercised in   an   untrammeled   manner.   The   Court   must   take   into account   the   statutory   scheme   under   Section   438,   Cr.P.C., particularly,   the   proviso   to   Section   438(1),   Cr.P.C.,   and balance the concerns of the investigating agency, complainant and   the   society   at   large   with   the   concerns/interest   of   the applicant.   Therefore,   such   an   order   must   necessarily   be narrowly   tailored   to   protect   the   interests   of   the   applicant while   taking   into   consideration   the   concerns   of   the investigating   authority.   Such   an   order   must   be   a   reasoned one. 15 26. The   impugned   orders   passed   by   the   High   Court,   in   the present appeals,  do not meet any of the standards as laid out above.   We   say   so   for   the   following   reasons:   firstly ,   after   the dismissal  of   the   anticipatory   bail   application,   on   the  basis  of the   nature   and   gravity   of   the   offence,   the   High   Court   has granted   the   impugned   relief   to   the   respondents   without assigning   any   reasons.   Secondly,   in   granting   the   relief   for   a period of 90 days, the Court has seemingly not considered the concerns   of   the   investigating   agency,   complainant   or   the proviso under Section 438(1), Cr.P.C., which necessitates that the   Court   pass   such   an   exceptional   discretionary   protection order for the shortest duration that is reasonably required. A period   of   90   days,   or   three   months,   cannot   in   any   way   be considered   to   be   a   reasonable   one   in   the   present   facts   and circumstances.  27. The   impugned   orders   therefore   do   not   withstand   legal scrutiny. The resultant effect of the High Court’s orders is that neither   are   the   respondents   found   entitled   to   pre­arrest   bail, nor   can they   be  arrested  for  a long  duration.  During  the  said duration   they   can   roam   freely   without   being   apprehensive   of 16 coercive   action.   We   are   thus   of   the   view   that   the   High   Court committed   a   grave   error   in   passing   such   protection   to   the respondents­accused.   Such   a   direction   by   the   High   Court exceeds   its   judicial   discretion   and   amounts   to   judicial largesse, which the Courts do not possess. 28. For   the   aforestated   reasons,   the   present   appeals   are allowed.   The   impugned   order   of   the   High   Court   dated 08.02.2021   in   Criminal   Miscellaneous   Anticipatory   Bail Application  No. 2219  of 2021, and  order  dated 28.01.2021 in Criminal Miscellaneous Anticipatory Bail Application No. 1700 of 2021, to the extent of granting protection for 90 days to the respondents­accused   are   set   aside,   leaving   it   open   to   the Investigating   Agency   to   proceed   in   the   matters   in   accordance with   law   and   complete   the   investigation.   If   the   respondents­ accused   have   been   meanwhile   sent   to   judicial   custody,   their application(s)   for   regular   bail   or   any   request   for   their   police remand   made  by   the   Investigating   Officer   shall   be   decided  by the   competent   Court,   uninfluenced   by   the   observations   made hereinabove. 17 29. Ordered accordingly. ………………………..CJI. (N.V. RAMANA)      ………………………… J. (SURYA KANT) …………………………. J. (ANIRUDDHA BOSE) NEW DELHI; MAY 28, 2021 18