2021 INSC 0868 1 REPORTABLE  IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.               OF 2021 (ARISING OUT OF SLP (CRL.) NO.6335 OF 2021) BRIJMANI DEVI      …..APPELLANT(S)  VERSUS PAPPU KUMAR & ANR.       ….RESPONDENT(S) WITH CRIMINAL APPEAL NO.              OF 2021 (ARISING OUT OF SLP(CRL.) NO.7916 OF 2021) O R D E R NAGARATHNA J.  Leave granted.  2. These   appeals   have   been   preferred   by   the   informant   ­ appellant assailing the orders dated 22.07.2021 and 13.09.2021 passed   by   the   High   Court   of   Judicature   at   Patna   in   Criminal Miscellaneous   Nos.11683   of   2021   and   26463   of   2021 2 respectively whereby bail has been granted to the accused who is the   common   respondent   in   the   appeals,   in   connection   with Naubatpur   P.S.   Case   No.93   of   2020   and   Parsa   Bazar   P.S.   Case No.316 of 2017 respectively.  3. The facts in a nutshell are that the appellant is the mother of   the   deceased   Rupesh   Kumar.   She   is   stated   to   be   an eyewitness   to   the   killing   of   her   son   and   also   the   person   who lodged the First Information Report being FIR No.93 of 2020 for offence of murder of her son under section 302 read with section 34 of the Indian Penal Code (for short, the ‘IPC’) and section 27 of the Arms Act against common respondent­accused herein viz., Pappu Kumar and one other person named Deepak Kumar.  4. That   FIR   No.93/2020   dated   19.02.2020   is   stated   to   have been filed by the appellant herein between 2.30 hrs and 3.00 hrs in   the   night  stating   that  her   son   Rupesh   Kumar   aged   about   35 years was sleeping in the room constructed on the roof top of her house.   A   relative,   Deepak   Kumar   was   also   sleeping   there.   She was   sleeping   in   another   room   which   is   beside   the   aforesaid room.   She   has   further   stated   that   she   heard   the   sound   of   a person   walking   and   also   talking   and   then   she   saw   that respondent–accused was present and he had a pistol in his hand 3 and   when   he   saw   her,   he   caught   her   and   forcefully   tied   her mouth   with   his   Gamchha   (towel)   and   he   shot   her   son   on   the head from his pistol in front of her and Deepak Kumar too shot once   at   her   son’s   head.   As   a   result,   her   son   died.   Other   family members   reached   the   spot   upon   hearing   the   firing   sound.   But the accused ran away waiving their pistols.  5. Earlier,   FIR   No.316   of   2017   was   lodged   at   Police   Station Parsa   Bazar   by   appellant’s   deceased   son   himself   viz.,   Rupesh Kumar   for   causing   serious   bullet   injury   to   him,   under   sections 341, 307 read with section 34 of IPC and section 27 of the Arms Act,   by   giving   a   ferdbeyan   against   the   very   same   respondent­ accused   herein   and   his   two   acquaintances   to   K.K.   Verma,   ASI, Shashtri Nagar PS, District Patna, on 28.12.2017 at 7.57 pm at Emergency   Ward,   Paras   Hospital,   Patna.   This   ferdbeyan   was given   in   respect   of   an   incident   which   occurred   on   the   previous day   i.e.   27.12.2017   when   he   had   gone   to   meet   his   friend Shailendra   at   Sipara.   While   Rupesh   Kumar   was   returning   from his   friend’s   house,   the   respondent­accused   along   with   his   two acquaintances   caught   him   and   respondent­accused   fired   and caused   bullet   injury   to   him.     When   Rupesh   Kumar   ran   and reached a farmer’s house in the nearby village and narrated the 4 entire   story   to   him,   he   was   taken   to   the   police   station   on   a motorcycle and had lodged FIR No.316/2017. 6. According to the appellant, the respondent­accused herein had   attempted   to   kill   her   son   viz.,   Rupesh   Kumar   in   the   year 2017 by firing at him and an FIR was lodged being FIR No.316 of 2017.   But   after   lodging   FIR   No.   93   of   2020,   the   respondent­ accused   had   absconded   for   about   seven   months.   He   had   also threatened   the   appellant   herein   and   exerted   pressure   on   the appellant­informant   and   her   family   to   withdraw   the   complaint, failing   which   he   would   eliminate   the   entire   family.     That   a written complaint of the appellant dated 30.09.2020 was filed to the   police,   in   pursuance   of   which   complaint   the   respondent­ accused   was   nabbed   in   connection   with   murder   of   Rupesh Kumar.  7. While   on   the   run   respondent­accused   was   arrested   on 30.09.2020.   The   respondent­accused   has   been   in   judicial custody   for   a   period   of   nine   months   till   he   was   granted   bail   by the High Court.  8. In fact, the Court of Additional Chief Judicial Magistrate at Patna,   took   cognizance   of   the   offences   and   issued   summons   to the   respondent­accused   herein   in   connection   with   FIR 5 No.316/2017. An order of remand to judicial custody was passed in   connection   with   Naubatpur   P.S.   Case   No.316/2017   under section 307 of IPC on 06.01.2021.  9. That   the   accused   made   an   application   seeking   bail   before the   Sessions   Court,   which   was   rejected   by   the   Additional Sessions   Judge­I,   Danapur   by   Order   dated   08.12.2020. Thereafter, the respondent­accused filed an application for grant of   bail   by   suppressing   his   criminal   antecedents   and   by   the impugned   order   dated   22.07.2021,   the   High   Court   granted   him bail in connection with the case being FIR No.93/2020 registered at   Naubatpur   P.S.   for   offence   under   section   302   read   with section   34   of   IPC   and   section   27   of   the   Arms   Act,   subject   to certain conditions.  10. Subsequently,   the   High   Court,   vide   order   dated 13.09.2021,   also   granted   bail   to   respondent­accused   in connection   with   the   other   case   being   FIR   No.316/2017 registered   at   Parsa   Bazar   P.S.     for   offences   under   sections   341, 307 read with section 34 of IPC and section 25 of the Arms Act. Being aggrieved, the appellant has preferred these appeals before this Court.  6 11. We have heard Sri Smarhar Singh, learned counsel for the appellant   and   Sri   R.   Basant,   learned   Senior   Counsel   for respondent­accused and perused the material on record.  12. Learned   counsel   for   the   appellant   submitted   that   the respondent­accused   has   been   named   in   eight   cases.   Even though, the said accused may have been acquitted in a few cases, there are still three cases pending against him. He had attempted unsuccessfully   to   kill   the   deceased   Rupesh   Kumar   in   the year   2017.   Later   in   the   year   2020,   he   killed   the   deceased   and absconded   for   about   seven   months.   The   mother   of   the   deceased appellant   herein,   is   the   informant   and   she   has   been   threatened by   respondent.   He   was   in   judicial   custody   only   for   a   period   of nine   months   as   he   had   earlier   absconded   but   has   now   been granted   bail   by   the  High   Court   contrary   to   the   settled   principles of law and the judgments of this Court.  13. Further   it   is   urged   that   the   High   Court   has   not   assigned reasons   for   grant   of   bail   in   the   instant   cases   whereas   the respondent­accused is alleged to have committed heinous crimes which   could   result   in   life   imprisonment   or   even   death   penalty. Respondent­accused,   being   a   habitual   offender,   could   not   have been   granted   bail   by   the   High   Court.   According   to   the   learned 7 counsel  for  the appellant, the  High Court in a very cryptic order de   hors   any   reasoning   has   granted   bail   to   the   respondent­ accused. It is the submission of learned counsel for the appellant, who is mother of the deceased, to allow these appeals by setting aside the impugned orders. In support of his submission, reliance has been placed on certain decisions of this Court which shall be referred to later. 14. Per   contra,   Sri   Basant,   learned   Senior   Counsel   for   the respondent­accused,   supported   the   impugned   orders   and contended that accused no.2 in the case is the brother­in­law of the deceased and both of them were accused in another case in which   the   respondent­accused   herein   has   been   enlisted   as   a witness.   The   deceased   and   Deepak   Kumar   –   accused   no.2   were living   together   in   the   same   house.   He   may   have   fired   at   the deceased but not  the respondent­accused herein. This is a case of false implication of the respondent­accused by the informant. 15.       That   the   gun   was   recovered   from   accused   no.2   and   there has   been   no   recovery   made   from   respondent­accused.   There have been several cases against the deceased and accused no.2 also.  8 16. Learned Senior Counsel for the respondent­accused further contended   that   respondent­accused   was   350   kms   away   on   the intervening night of 18 th   and 19 th   February, 2020. He was not at the spot of the crime at all. This is evident from the mobile phone details.   Therefore,   the   High   Court   was   justified   in   considering these aspects and granting bail to the respondent­accused.   17. In   support   of   his   submission,   Sri   Basant,   learned   Senior Counsel, placed reliance on   Gudikanti Narsimhulu & Ors. vs. Public Prosecutor, High Court of Andhra Pradesh   ­ (1978) 1 SCC   240 ,   which   prescribes   the   approach   of   a   Court   while granting bail. The Court considering an  application  seeking bail cannot enter into an in­depth analysis of the case so as to hold a mini   trial   of   the   case.   It   is   also   unnecessary   to   give   lengthy reasons at the time of granting bail. It was contended that bail is the   norm   and   jail   is   the   exception.   Once   bail   has   been   granted by a Court, it is only in very rare cases that there is interference as it would have the effect of cancellation of bail. That the liberty of   a   person   cannot   be   interfered   with   unless   the   situation warrants.   18. It   was   further   submitted   that   learned   counsel   for   the appellant   was   not   right   in   contending   that   the   respondent 9 ­accused   had   absconded.   In   fact,   there   was   no   chargesheet against him. It was only when a protest petition was filed, that a chargesheet was filed against him and he was arrested.  19. It   was   further   submitted   that   the   allegations   against   the respondent­accused are false and hence the impugned orders of the High Court do not call for any interference in these appeals.  20. Having   regard   to   the   contention   of   Sri   Smarhar   Singh, learned   counsel   for   the   appellant   that   the   impugned   orders granting   bail   to   the   respondent­accused   are   bereft   of   any reasoning   and   they   are   cryptic   and   bail   has   been   granted   in   a casual   manner,   we   extract   those   portions   of   the   impugned orders   dated   22 nd   July,   2021   and   13 th   September,   2021   passed by   the   High   Court,   which   provides   the   “reasoning”   of   the   Court for granting bail, as under :  “Impugned Order dated 22.7.2021 During   course   of   investigation,   it   has   come   that   at   the time   and   date   of   occurrence   petitioner   was   at   Araria. Petitioner is in custody since 30.09.2020. Considering  the  facts and  circumstances of the  case  and the   fact   that   false   implication   against   the   petitioner cannot   be   rule   out,   the   petitioner   above­named,   is directed to be enlarged on bail on furnishing bail bond of Rs. 10,000/­ (Ten thousand) with two sureties of the like amount each to the satisfaction of the learned Additional Chief   Judicial   Magistrate   III,   Patna   in   connection   with 10 Naubatpur   P.S.   Case   No.93   of   2020,   subject   to   following conditions: (i) The   petitioner   shall   co­operate   in   the   trial and   shall   be   properly   represented   on   each and   every   date   fixed   by   the   court   and   shall remain   physically   present   as   directed   by   the Court   and   in   the   event   of   failure   on   two consecutive   dates   without   sufficient   reasons, his   bail   bond   shall   be   liable   to   be   cancelled by the court below. (ii) If the petitioner tampers with the evidence or the   witnesses   of   the   case,   in   that   case, prosecution   will   be   at   liberty   to   move   for cancellation of bail of the petitioner.” Impugned Order dated 13.09.2021  “Considering the facts and circumstances of the case and the fact petitioner is in custody since 06.01.2021, let the petitioner,   mentioned   above,   be   enlarged   on   bail   on furnishing  bail  bond  of  Rs.  10,000/­  (ten thousand)  with two sureties of the like amount each to the satisfaction of learned   Sub   Judge­VIII,   Patna,   in   connection   with   Parza Bazar   P.S.   Case   No.   316/2017,   subject   to   the   following conditions: (1)  Petitioner shall co­operate in the trial and shall be properly represented on each and every date   fixed   by   the   Court   and   shall   remain physically   present   as   directed   by   the   Court   and on   his/her   absence   on   two   consecutive   dates without   sufficient   reason,   his/her   bail   bond shall be cancelled by the Court below. (2)   If   the   petitioner   tampers   with   the evidence   or   the   witnesses,   in   that   case,   the prosecution   will   be   at   liberty   to   move   for cancellation of bail.” 11 21. Before proceeding further, it would be useful to refer to the judgments   of   this   Court   in   the   matter   of   granting   bail   to   an accused as under: a) In  Gudikanti Narasimhulu  (supra), Krishna Iyer, J., while elaborating on the content and meaning of Article 21 of the Constitution   of   India,   has   also   elaborated   the   factors   that have   to   be   considered   while   granting   bail   which   are extracted as under: “7. It is thus obvious that the nature of the charge is the vital factor and the nature of the evidence also is pertinent.   The   punishment   to   which   the   party   may be liable, if convicted or conviction is confirmed, also bears upon the issue. 8.   Another   relevant   factor   is   as   to   whether   the course   of   justice   would   be   thwarted   by   him   who seeks   the   benignant   jurisdiction   of   the   Court   to   be freed for the time being. 9. Thus the legal principles and practice validate the Court   considering   the   likelihood   of   the   applicant interfering   with   witnesses   for   the   prosecution   or otherwise   polluting   the   process   of   justice.   It   is   not only   traditional   but   rational,   in   this   context,   to enquire   into   the   antecedents   of   a   man   who   is applying for bail to find whether he has a bad record –   particularly   a   record   which   suggests   that   he   is likely   to   commit   serious   offences   while   on   bail.   In regard   to   habituals,   it   is   part   of   criminological history that a thoughtless bail order has enabled the bailee   to   exploit   the   opportunity   to   inflict   further about the criminal record of a defendant, is therefore not an exercise in irrelevance.” b) Prahlad Singh Bhati vs. NCT of Delhi & ORS  – (2001) 4 SCC   280   is   a   case   wherein   this   Court   proceeded   to   state 12 the   following   principles   which   are   to   be   considered   while granting bail:  “(a)   While   granting   bail   the   court   has   to   keep   in mind   not   only   the   nature   of   the   accusations,   but the   severity   of   the   punishment,   if   the   accusation entails   a   conviction   and   the   nature   of   evidence   in support of the accusations. (b)   Reasonable   apprehensions   of   the   witnesses being   tampered   with   or   the   apprehension   of   there being   a   threat   for   the   complainant   should   also weigh with the court in the matter of grant of bail. (c)   While   it   is   not   expected   to   have   the   entire evidence   establishing   the   guilt   of   the   accused beyond reasonable doubt but there ought always to be a prima facie satisfaction of the court in support of the charge. (d)   Frivolity   in   prosecution   should   always   be considered   and   it   is   only   the   element   of genuineness that shall have to be considered in the matter   of   grant   of   bail,   and   in   the   event   of   there being   some   doubt   as   to   the   genuineness   of   the prosecution,   in   the   normal   course   of   events,   the accused is entitled to an order of bail.” c) This   Court   in   Ram   Govind   Upadhyay   vs.   Sudarshan Singh –  (2002) 3 SCC 598,  speaking through Banerjee, J., observed as under:  “3.   Grant of bail though being a discretionary order —   but,   however,   calls   for   exercise   of   such   a discretion   in   a   judicious   manner   and   not   as   a matter of course. Order for bail bereft of any cogent reason   cannot   be   sustained.   Needless   to   record, however,   that   the   grant   of   bail   is   dependent   upon the   contextual   facts   of   the   matter   being   dealt   with by   the   court   and   facts,   however,   do   always   vary from   case   to   case.   While   placement   of   the   accused in   the   society,   though   may   be   considered   but   that by itself cannot be a guiding factor in the matter of grant of bail and the same should and ought always 13 to be coupled with other circumstances warranting the grant of bail. The nature of the offence is one of the   basic   considerations   for   the   grant   of   bail   — more heinous is the crime, the greater is the chance of rejection of the bail, though, however, dependent on the factual matrix of the matter.” d)  In   Kalyan   Chandra   Sarkar   vs.   Rajesh   Ranjan   alias Pappu   Yadav   &   Anr.   –   (2004)   7   SCC   528 ,   this   Court observed in paragraph 11 as under : “11.   The   law   in   regard   to   grant   or   refusal   of   bail   is very   well   settled.   The   court   granting   bail   should exercise its discretion in a judicious manner and not as   a   matter   of   course.   Though   at   the   stage   of granting bail a detailed examination of evidence and elaborate   documentation   of   the   merit   of   the   case need  not be undertaken, there is  a need  to indicate in   such   orders   reasons   for   prima   facie   concluding why   bail   was   being   granted   particularly,   where   the accused   is   charged   of   having   committed   a   serious offence.   Any   order   devoid   of   such   reasons   would suffer   from   non   ­application   of   mind.   It   is   also necessary   for   the   court   granting   bail   to   consider among   other   circumstances,   the   following   factors also before granting bail; they are: a) The nature of accusation and the severity of punishment   in   case   of   conviction   and   the nature of supporting evidence. b) Reasonable apprehension of tampering with the witness or apprehension of threat to the complainant. (c)   Prima   facie   satisfaction   of   the   court   in support   of   the   charge.   (See   Ram   Govind Upadhyay   v.   Sudarshan   Singh,   (2002)   3 SCC 598 and Puran v. Rambilas, (2001) 6 SCC 338. ” 14 e) Gobarbhai   Naranbhai   Singala   vs.   State   of   Gujarat   & Ors.   etc.   etc.   –   (2008)   3   SCC   775,   is   a   case   which concerns   cancellation   of   bail   by   this   Court   in   a   petition filed   under   Article   136   of   the   Constitution   of   India.   In   the said   case   reliance   was   placed   on   Panchanan   Mishra   vs. Digambar Mishra  – (2005) 3 SCC 143  wherein in para 13 it was observed as under:  “13. The object underlying the cancellation of bail is to   protect   the   fair   trial   and   secure   justice   being done   to   the   society   by   preventing   the   accused   who is   set   at   liberty   by   the   bail   order   from   tampering with the evidence in the heinous crime … It hardly requires to be stated that once a person is released on   bail   in   serious   criminal   cases   where   the punishment   is   quite   stringent   and   deterrent,   the accused   in   order   to   get   away   from   the   clutches   of the   same   indulge   in   various   activities   like tampering   with   the   prosecution   witnesses, threatening   the   family   members   of   the   deceased victim   and   also   create   problems   of   law   and   order situation.” Further   on   referring   to   the   State   of   UP   vs. Amarmani Tripathi   – (2005) 8 SCC 21 , this Court noted the   facts   of   the   case   therein   to   the   effect   that   the respondent   therein   had   been   named   in   ten   other   criminal cases   in   the   last   25   years   or   so,   out   of   which   five   cases were   under   section   307   IPC   for   attempt   to   murder   and another   under   section   302   IPC   for   committing   murder. That   in   most   of   the   cases   he   was   acquitted   for   want   of 15 sufficient   evidence.   Without   saying   anything   further   this Court   noted   that   the   High   Court   in   the   said   case completely ignored the general principle for grant of bail in a   heinous   crime   of   commission   of   murder   in   which   the sentence, if convicted, is death or life imprisonment.  It   was   further   observed   that   in   the   impugned   order therein   the   findings   recorded   touched   upon   the   merits   of the   case   and   the   learned   Judge   had   proceeded   as   if   an order  of  acquittal   was   being   passed,  contrary  to  what  had been said in  Amarmani Tripathi  which is that only a brief examination has to be made to satisfy about the facts and circumstances or a prima facie case.  f) This   Court   in   Ash   Mohammad   vs.   Shiv   Raj   Singh   @ Lalla   Bahu   &   Anr.   –   (2012)   9   SCC   446 ,   observed   that though the period of custody is a relevant factor, the same has   to   be   weighed   simultaneously   with   the   totality   of   the circumstances   and   the   criminal   antecedents.   That   these are   to   be   weighed   in   the   scale   of   collective   cry   and   desire and   that   societal   concern   has   to   be   kept   in   view   in juxtaposition to individual liberty, was underlined. 16 g) In  Neeru Yadav vs.  State of UP & Anr.  – (2016) 15 SCC 422,   after referring to a catena of judgments of this Court on   the   consideration   of   factors   for   grant   of   bail   observed through   Dipak   Misra,   J.   (as   His   Lordship   then   was)   in paragraphs 15 and 18 as under:  “15.   This   being   the   position   of   law,   it   is   clear   as cloudless   sky   that   the   High   Court   has   totally ignored   the   criminal   antecedents   of   the   accused. What   has   weighed   with   the   High   Court   is   the doctrine of parity. A history­sheeter  involved in the nature   of   crimes   which   we   have   reproduced hereinabove,   are   not   minor   offences   so   that   he   is not to be retained in custody, but the crimes are of heinous   nature   and   such   crimes,   by   no   stretch   of imagination, can be regarded as jejune. Such cases do create a thunder and lightening having the effect potentiality of torrential rain in an analytical mind. The   law   expects   the   judiciary   to   be   alert   while admitting   these   kind   of   accused   persons   to   be   at large and, therefore, the emphasis is on exercise of discretion   judiciously   and   not   in   a   whimsical manner.  x x x  18.   Before   parting   with   the   case,   we   may   repeat with   profit   that   it   is   not   an   appeal   for   cancellation of bail as the cancellation is not sought because of supervening   circumstances.   The   annulment   of   the order  passed by   the  High  Court  is  sought  as many relevant   factors   have   not   been   taken   into consideration   which   includes   the   criminal antecedents   of   the   accused   and   that   makes   the order a deviant one. Therefore, the inevitable result is the lancination of the impugned order.” h)     In  Anil Kumar Yadav v. State (NCT of Delhi)  – (2018) 12 SCC   129 ,  this   Court  has   spelt  out  some   of   the   significant 17 considerations   which   must   be   placed   in   the   balance   in deciding whether to grant bail:  “17.   While   granting   bail,   the   relevant considerations  are:   (i)   nature   of   seriousness   of   the offence;   (ii)   character   of   the   evidence   and circumstances   which   are   peculiar   to   the   accused; and   (iii)   likelihood   of   the   accused   fleeing   from justice;   (iv)   the   impact   that   his   release   may   make on   the   prosecution   witnesses,   its   impact   on   the society;   and   (v)   likelihood   of   his   tampering.   No doubt,   this   list   is   not   exhaustive.   There   are   no hard­and­fast   rules   regarding   grant   or   refusal   of bail,   each   case   has   to   be   considered   on   its   own merits.   The   matter   always   calls   for   judicious exercise of discretion by the Court.” i) Recently in  Bhoopindra Singh vs. State of Rajasthan & Anr.  (Criminal Appeal No. 1279 of 2021) ,  this Court has observed as under in the matter of exercise of an appellate power to determine whether bail has been granted for valid reasons   as   distinct   from   an   application   for   cancellation   of bail   by   quoting   Mahipal   vs.   Rajesh   Kumar   ­   (2020)   2 SCC 118 : “16. The considerations that guide the power of an appellate  court  in  assessing   the correctness  of  an order   granting   bail   stand   on   a   different   footing from   an   assessment   of   an   application   for   the cancellation   of   bail.   The   correctness   of   an   order granting   bail   is   tested   on   the   anvil   of   whether there was an improper or arbitrary exercise of the discretion in the grant of bail. The test is whether the   order   granting   bail   is   perverse,   illegal   or unjustified. On the other  hand, an application for cancellation   of   bail   is   generally   examined   on   the anvil   of   the   existence   of   supervening 18 circumstances   or   violations   of   the   conditions   of bail by a person to whom bail has been granted.”  22. On the aspect of the duty to accord reasons for a decision arrived   at   by   a   court,   or   for   that   matter,   even   a   quasi­judicial authority, it would be useful to refer to a judgment of this Court in   Kranti   Associates   Private   Limited   &   Anr.   Vs.   Masood Ahmed   Khan   &   Ors.   –   (2010)   9   SCC   496 ,   wherein   after referring   to   a   number   of   judgments   this   Court   summarised   at paragraph   47   the   law   on   the   point.   The   relevant   principles   for the purpose of this case are extracted as under:  (a) Insistence   on   recording   of   reasons   is   meant   to   serve   the wider   principle   of   justice   that   justice   must   not   only   be done it must also appear to be done as well. (b) Recording of reasons also operates as a valid restraint on any   possible   arbitrary   exercise   of   judicial   and   quasi­ judicial or even administrative power. (c) Reasons   reassure   that   discretion   has   been   exercised   by the   decision­maker   on   relevant   grounds   and   by disregarding extraneous considerations. (d) Reasons   have   virtually   become   as   indispensable   a component   of   a   decision­making   process   as   observing principles of natural justice by judicial, quasi­judicial and even by administrative bodies. (e) The   ongoing   judicial   trend   in   all   countries   committed   to rule   of   law   and   constitutional   governance   is   in   favour   of reasoned   decisions   based   on   relevant   facts.   This   is virtually the lifeblood of judicial decision­making justifying the principle that reason is the soul of justice. 19 (f) Judicial or even quasi­judicial opinions these days can be as   different   as   the   judges   and   authorities   who   deliver them.   All   these   decisions   serve   one   common   purpose which   is   to   demonstrate   by   reason   that   the   relevant factors have been objectively considered. This is important for   sustaining   the   litigants'   faith   in   the   justice   delivery system. (g) Insistence   on   reason   is   a   requirement   for   both   judicial accountability and transparency. (h) If   a   judge   or   a   quasi­judicial   authority   is   not   candid enough   about   his/her   decision­making   process   then   it   is impossible to know whether the person deciding is faithful to   the   doctrine   of   precedent   or   to   principles   of incrementalism. (i) Reasons in support of decisions must be cogent, clear and succinct. A pretence of reasons or “rubber­stamp reasons” is not to be equated with a valid decision­making process. (j) It   cannot   be   doubted   that   transparency   is   the   sine   qua non of restraint on abuse of judicial powers. Transparency in   decision­making   not   only   makes   the   judges   and decision­makers less prone to errors but also makes them subject to broader scrutiny. (See David Shapiro in   Defence of   Judicial   Candor   [(1987)   100   Harvard   Law   Review   731­ 37) (k)  In all common law jurisdictions judgments play a vital role in   setting   up   precedents   for   the   future.   Therefore,   for development of law, requirement of giving reasons for the decision   is   of   the   essence   and   is   virtually   a   part   of   “due process”. 23. Though   the   aforesaid   judgment   was   rendered   in   the context of a dismissal of a revision petition by a cryptic order by the National Consumer Disputes Redressal Commission, reliance 20 could   be   placed   on   the   said   judgment   on   the   need   to   give reasons while deciding a matter.    24. The   Latin   maxim   “ cessante   ratione   legis   cessat   ipsa   lex ” meaning “reason is  the soul of the law, and when the reason of any   particular   law   ceases,   so   does   the   law   itself”,   is   also apposite.  25. While   we   are   conscious   of   the   fact   that   liberty   of   an individual   is   an   invaluable   right,   at   the   same   time   while considering   an   application   for   bail   Courts   cannot   lose   sight   of the   serious   nature   of   the   accusations   against   an   accused   and the facts that have a bearing in the case, particularly, when the accusations   may   not   be   false,   frivolous   or   vexatious   in   nature but are supported by adequate material brought on record so as to   enable   a   Court   to   arrive   at   a   prima   facie   conclusion.   While considering   an   application   for   grant   of   bail   a   prima   facie conclusion   must   be   supported   by   reasons   and   must   be   arrived at   after   having   regard   to   the   vital   facts   of   the   case   brought   on record.   Due   consideration   must   be   given   to   facts   suggestive   of the   nature   of   crime,   the   criminal   antecedents   of   the   accused,   if any,   and   the   nature   of   punishment   that   would   follow   a conviction vis­à­vis the offence/s alleged against an accused.   21 26. We   have   extracted   the   relevant   portions   of   the   impugned orders   above.   At   the   outset,   we   observe   that   the   extracted portions are the only portions forming part of the “reasoning” of the  High court while  granting  bail. As  noted  from  the  aforecited judgments,   it   is   not   necessary   for   a   Court   to   give   elaborate reasons   while   granting   bail   particularly   when   the   case   is   at  the initial   stage   and   the   allegations   of   the   offences   by   the   accused would   not   have   been   crystalised   as   such.   There   cannot   be elaborate details recorded to give an impression that the case is one   that   would   result   in   a   conviction   or,   by   contrast,   in   an acquittal   while   passing   an   order   on   an   application   for   grant   of bail.   At   the   same   time,   a   balance   would   have   to   be   struck between the nature of the allegations made against the accused; severity   of   the   punishment   if   the   allegations   are   proved   beyond reasonable   doubt   and   would   result   in   a   conviction;   reasonable apprehension  of  the  witnesses  being   influenced  by  the  accused; tampering   of   the   evidence;   the   frivolity   in   the   case   of   the prosecution;   criminal   antecedents   of   the   accused;   and   a   prima facie   satisfaction   of   the   Court   in   support   of   the   charge   against the accused.  22 27. Ultimately,   the   Court   considering   an   application   for   bail has   to   exercise   discretion   in   a   judicious   manner   and   in accordance with the settled principles of law having regard to the crime   alleged   to   be   committed   by   the   accused   on   the   one   hand and ensuring purity of the trial of the case on the other.  28. Thus,   while   elaborating   reasons   may   not   be   assigned   for grant   of   bail,   at   the   same   time   an   order   de   hors   reasoning   or bereft   of   the   relevant   reasons   cannot   result   in   grant   of   bail.   It would   be   only   a   non   speaking   order   which   is   an   instance   of violation   of   principles   of   natural   justice.   In   such   a   case   the prosecution   or   the   informant   has   a   right   to   assail   the   order before a higher forum.  29. In   view  of  the  aforesaid  discussion,  we   shall  now  consider the facts of the present case. The allegations against respondent­ accused   as   well   as   the   contentions   raised   at  the   Bar   have   been narrated   in   detail   above.   On   a   consideration   of   the   same,   the following aspects of the case would emerge: a) Allegations   against   the   respondent­accused   are   under Sections   341,   307   read   with   Section   34   of   the   IPC   and Section   27   of   the   Arms   Act   in   respect   of   FIR   No.   316   of 2017   lodged   at   Police   Station   Parsa   Bazar   which   is   with 23 regard   to   attempt   to   murder   Rupesh   Kumar   the   injured, who   had   himself   given   the   Ferdbayan   against   the respondent   ­   accused   herein.   The   other   case,   namely,   FIR No.   93   of   2020   is   with   regard   to   the   offence   of   murder   of appellant’s   son   Rupesh   Kumar   under   Section   302   read with Section 34 of the IPC and Section 27 of the Arms Act against   respondent­accused   herein   and   accused   no.2 Deepak Kumar. Thus, offences alleged against respondent­ accused herein are serious offences vis­a­vis the very same Rupesh   Kumar   at   two   points   of   time,   namely,   in   2017 when   attempt   to   murder   him   is   alleged   and   in   2020 allegation   of   murder   has   been   cast   by   the   appellant, mother of the deceased who is stated to be an eyewitness. Thus, the allegations against the respondent ­ accused vis­ a­vis   the   same   person,   namely,   the   informant   Rupesh Kumar in both the cases. b) According   to   the   respondent­accused,   there   has   been   a history   of   enmity   between   the   accused   and   the   deceased.   c) The   accusation   against   the   respondent­accused   is   that   he shot   Rupesh   Kumar   with   a   fire   arm,   namely,   a   pistol   on two occasions.  24 d) The   respondent­accused   herein   has   been   named   in   about eight   cases   and   though   he   may   have   been   acquitted   in   a few   of   them,   there   are   still   cases   pending   against   him. Thus,   it   is   inferred   that   respondent­accused   has   criminal antecedents.  e) It   has   also   come   on   record   that   the   respondent   ­   accused had   absconded   for   a   period   of   seven   months   after   the complaint   in   respect   of   the   second   offence   was   lodged against him. Therefore, his arrest was delayed.   f) It   is   also   the   case   of   the   appellant   that   the   respondent­ accused   had   threatened   the   informant   mother   of   the deceased.  g) Thus,   there   is   a   likelihood   of   the   respondent­accused absconding   or   threatening   the   witnesses   if   on   bail   which would have a vital bearing on the trial of the cases. h) Also,   for   securing   the   respondent­accused   herein   for   the purpose   of   commencement   of   the   trial   in   right   earnest   in both   the   cases,   as   the   accused   had   earlier   absconded, discretion   could   not   have   been   exercised   in   favour   of   the respondent­accused in the instant cases.  25 i) In   the   impugned   order   dated   13.09.2021,   the   High   Court has   noted   that   there   was   a   previous   enmity   between   the deceased   and   the   petitioner   with   regard   to   contesting   an Election as Mukhiya of Chhotki Tangraila Gram Panchayat but   this   fact   has   not   been   taken   into   consideration   in   the context   of   the   allegation   against   the   accused   and   with regard to grant of bail.  30. Having considered the aforesaid facts of the present case in juxtaposition   with   the   judgments   referred   to   above,   we   do   not think   that   these   cases   are   fit   cases   for   grant   of   bail   to respondent­accused   in   respect   of   the   two   serious   accusations against   him   vis­à­vis   the   very   same   person   namely   deceased Rupesh Kumar.  31. The High court has lost sight of the aforesaid vital aspects of   the   case   and   in   very   cryptic   orders   has   granted   bail   to   the respondent­accused. For the aforesaid reasons, we find that the High   Court   was   not   right   in   allowing   the   applications   for   bail filed   by   the   respondent­accused.   Hence,   the   impugned   orders passed by the High Court are set aside. The appeals are allowed.  26 32. The   respondent­accused   is   on   bail.   His   bail   bonds   stand cancelled   and   he   is   directed   to   surrender   before   the   concerned jail authorities within a period of two weeks from today.   ……………………………..J. [L. NAGESWARA RAO]  …………………………….J. [B.R. GAVAI] ……………………………J. [B.V. NAGARATHNA] NEW DELHI;  17 TH  DECEMBER, 2021.