/2022 INSC 0028/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.36 OF 2022 (ARISING OUT OF SLP(CRL.) NO.4062 OF 2020) MANOJ KUMAR KHOKHAR            …..APPELLANT(S) VERSUS STATE OF RAJASTHAN & ANR.           ….RESPONDENT(S) J U D G M E N T NAGARATHNA J.  This   appeal   has   been   preferred   by   the informant­appellant   assailing   Order   dated   7 th   May,   2020 passed   by   the   High   Court   of   Judicature   of   Rajasthan,   at Jaipur,   in   S.B.   Criminal   Miscellaneous   Bail   Application   No. 3601/2020,   whereby   bail   has   been   granted   to   the   accused who   is   the   second   respondent   in   the   instant   appeal,   in connection with FIR No. 407/2019 Police Station Kalwar.  2.   According to the appellant, he is the son of the deceased, Ram Swaroop Khokhar and is the person who lodged the First Information Report being FIR No. 407/2019 on 8 th   December, 1 2019   for   the   offence   of   murder   of   his   father,   under   Section 302 of the Indian Penal Code, 1980 (hereinafter referred to as “IPC”   for   the   sake   of   brevity)   against   the   second   respondent­ accused herein viz. Ram Narayan Jat.   3. The said FIR dated 8 th  December, 2019 had been lodged by the appellant herein between 23:00 hrs and 23:30 hrs in the night stating that earlier on that day, at about 16:00 hrs, his father, aged about 55 years, was attacked by the respondent­ accused, at the Lalpura Pachar bus stand, with the intention of   killing   him.   That   the   respondent­accused   pinned   the deceased   to   the   ground,   sat   on   his   chest   and   forcefully strangled him, thereby causing his death. Some associates of the   respondent­accused   who   were   present   at   the   spot   of   the incident,   helped   him   in   attacking   and   killing   the   deceased. The   informant­appellant   further   stated   in   the   FIR   that   there was   a   pre­existing   rivalry   between   the   respondent­accused, his   brothers   namely,   Arjun,   Satyanarayn   and   Okramal   and the deceased. That the deceased had previously informed the appellant and certain family members about such rivalry and had communicated that he was apprehensive about his safety owing  to the  same.  That even  on  the day  of the  incident,  the respondent­accused   along   with   one   of   his   brothers,   Okramal 2 had   gone   to   the   appellant’s   house   in   the   morning   and   had abused   the   deceased.   The   report   of   the   post­mortem examination   conducted   on   9 th   December,   2019   has   recorded that   the   deceased   had   died   as   a   result   of   “asphyxia   due   to ante mortem strangulation.” 4.     The   respondent­accused   was   arrested   in   connection   with the said FIR  No.  407/2019  on  10 th   December, 2019 and  was sent   to   judicial   custody.   The   respondent­accused   remained under judicial custody for a period of nearly one year and five months   till   he   was   granted   bail   by   the   High   Court   vide impugned order.   5.     A   charge   sheet   was   submitted   by   the   police   before   the Court   of   the   Additional   Metropolitan   Magistrate,   Jaipur   after conducting   an   investigation   in   relation   to   the   aforesaid   FIR. The   Additional   Metropolitan   Magistrate   by   Order   dated   12 th March,   2020   took   cognizance   of   the   offence   and   committed the   case   to   the   District   and   Sessions   Court   for   trial   and adjudication.   6.  The respondent­accused had earlier preferred applications seeking   bail,   under   Section   437   of   the   Code   of   Criminal Procedure,   1973   (for   short,   the   “CrPC”)   before   the   Court   of 3 Additional Metropolitan Magistrate No.9, Jaipur Metropolitan, Jaipur,   on   two   occasions.   The   same   came   to   be   rejected   by orders   dated   23 rd   January,   2020   and   6 th   March,   2020.   The accused   had   also   preferred   a   bail   application   under   Section 439   of   the   CrPC   which   was   rejected   by   the   Additional Sessions Judge No.5, Jaipur Metropolitan by order dated 12 th March,   2020   having   regard   to   the   gravity   of   the   offences alleged   against   the   accused.   The   respondent­accused preferred   another   bail   application   before   the   High   Court   and by   the   impugned   order   dated   7 th   May,   2020,   the   High   Court has enlarged him on bail. Being aggrieved by the grant of bail to   the   respondent­accused,   the   informant­appellant   has preferred the instant appeal before this Court.   7.   We   have   heard   Sri.   Basant   R.,   learned   Senior   Counsel   for the   appellant   and   Sri.   Aditya   Kumar   Choudhary,   learned Counsel   for   respondent­accused   and   have   perused   the material on record.   8.   Learned   Senior   Counsel   for   the   appellant   submitted   that the   deceased   had   been   elected   in   2015   as   the   Deputy Sarpanch   of   Mandha   Bhopawaspachar   village,   Jhotwara Tehsil,   Jaipur,   Rajasthan.   That   he   was   elected   to   such   post 4 despite opposition from  the  accused and his family. That the family   of   the   accused   exercised   significant   influence   in   the village   and   were   trying   to   dissuade   the   deceased   from contesting the election to the post of Sarpanch, to be held in February   2020.   Owing   to   such   political   enmity,   the respondent­accused   along   with   his   brothers   Arjun, Satyanarayn and Okramal  had gone to the appellant’s house in   the   morning   on   8 th   December,   2019   and   abused   the deceased and later on the same day, the deceased was killed. According   to   the   appellant,   the   deceased   was   suffering   from 54% permanent physical impairment of both his legs and had therefore   been   overpowered   by   the   respondent­accused   who had pinned him to the ground, sat on his chest and throttled his neck, resulting in his death.   9.  Further it was urged that the High Court has not exercised its   discretion   judiciously   in   granting   bail   to   the   respondent­ accused.   That   the   High   Court   has   not   taken   into consideration  the gravity  of  the offence  alleged and  the grave manner in which the offence was committed against a person incapable of defending himself owing to physical impairment. 5 10.   It   was   submitted   that   the   factum   of   previous   enmity between   the   family   of   the   accused   and   the   deceased   has   not been   taken   into   consideration   by   the   High   Court   in   the context   of   the   allegations   against   the   accused   with   regard   to the grant of bail. That the possibility of respondent­accused, a person exercising high political influence in Bhopawaspachar village, absconding or threatening the witnesses or the family of   the   deceased,   thereby   having   a   bearing   on   the   trial,   if released  on  bail  could  not  be  ruled  out.  That  the   police  were initially   reluctant   to   even   register   an   FIR   against   the respondent­accused. In fact, the accused was arrested by the police on 10 th   December, 2019 only as a result of the protest (dharna)   carried   out   by   the   family   members   of   the   deceased outside the police station. It was contended that the accused, being   a  very   influential   person   in   the   village,   could   influence the course of trial by tampering with evidence and influencing the witnesses.  According   to   the   learned   Senior   Counsel   for   the appellant, the High Court has not assigned reasons for grant of   bail   in   the   instant   case   wherein   commission   of   a   heinous crime   has   been   alleged   against   the   accused,   for   which,   the accused, if convicted, could be sentenced to life imprisonment 6 or   even   death   penalty.   That   the   High   Court   in   a   very   cryptic order,   de   hors   any   reasoning   has   granted   bail   to   the respondent­accused. It was urged that the grant of bail to the respondent­accused   was   contrary   to   the   settled   principles   of law   and   the   judgments   of   this   Court.   It   was   submitted   on behalf   of   the   appellant,   who   is   the   son   of   the   deceased,   that this   appeal   may   be   allowed   by   setting   aside   the   impugned order.  11. In support of his submissions, learned Senior Counsel for the   appellant   placed   reliance   on   certain   decisions   of   this Court which shall be referred to later.   12.   Per   contra,   Sri.   Aditya   Kumar   Choudhary,   learned counsel for respondent­accused submitted that the impugned order   does   not   suffer   from   any   infirmity   warranting   any interference   by   this   Court.   That   the   informant­appellant   has narrated   an   untrue   version   of   events   in   order   to   falsely implicate   the   accused.   Existence   of   past   enmity   between   the families   of   the   deceased   and   the   accused   has   been categorically   denied.   It   has   been   stated   that   the   two   families maintained   cordial   relations,   which   fact   is   evidenced   by   the findings   in   the   charge   sheet   dated   7 th   February   2020,   which records   that   the   deceased   and   the   respondent­accused 7 belonged   to   the   same   village   and   they   used   to   play   cards together   at   the   Lalpura   bus   stand   every   day   since   their retirement   and   there   is   no   evidence   which   is   suggestive   of enmity   between   them.   That   the   sudden   scuffle   between   the deceased   and   the   accused   on   8 th   December,   2019   was   an isolated   incident   and   was   not   in   connection   with   or   in continuation of any pre­existing dispute between them.  It   was   further   submitted   that   there   was   a   considerable and   unexplained   delay   by   the   informant­appellant   in   lodging the FIR which is proof of the fact that the same was lodged as an   afterthought   and   therefore   does   not   bring   out   the   true narration of facts. In support of his submission as to the false nature   of   the   appellent’s   version   of   the   incident,   learned counsel   for   the   respondent­accused   has   relied   on   the statements   of   the   eye­witnesses   to   the   incident   stating   that there   was   a   sudden   scuffle   between   the   deceased   and   the respondent­accused   on   the   date   of   the   incident   and   the accused   throttled   the   neck   of   the   deceased.   After   being separated,   the   deceased   sat   on   a   bench   in   the   bus­stop   but later   became   unconscious   and   was   immediately   taken   to   the hospital where he died. It has further been stated by an eye­ 8 witness,   namely,   Mangalchand   that   the   brothers   of   accused were not present at the time of the incident.  Learned counsel for the respondent­accused referred to Niranjan Singh and Anr. vs. Prabhakar Rajaram Kharote and Ors , [1980] 2 SCC 559  to contend that a court deciding a bail application should avoid elaborate discussion on merits of the case as detailed discussion of facts at a pre­trial  stage is bound to prejudice fair trial.  Further,   learned   counsel   for   the   respondent­accused submitted   that   the   investigation   in   relation   to   FIR   No. 407/2019   is   complete   in   all   respects   and   charge   sheet   has been   submitted.   Therefore,   there   arises   no   question   as   to influencing any witness or tampering with the evidence. That the   accused   has   deep   roots   in   society   and   will   therefore   not attempt   to   abscond.   Also,   the   accused   has   no   criminal antecedents and the incident in question occurred as a result of   a   sudden   scuffle   and   therefore,   prima   facie,   offence   under section   300   of   the   IPC   has   not   been   made   out   against   the accused.   Hence,   the   impugned   order   granting   bail   to   the respondent­accused   does   not   call   for   interference   by   this Court.   9 13. Having regard to the contention of Sri. Basant R., learned Senior Counsel for the informant­appellant that the impugned order granting bail to the respondent­accused is bereft of any reasoning   and   that   such   order   is   casual   and   cryptic,   we extract the portion of the impugned order dated 7 th  May, 2020 passed   by   the   High   Court   which   is   the   “reasoning”   of   the Court for granting bail, as under:  “I   have   considered   the   submissions   and perused   the   challan   papers   and   the   post­ mortem   report,   but   without   expressing   any opinion on the merits and demerits of the case, I   deem   it   appropriate   to   enlarge   the   accused­ petitioner on bail.   Therefore, this bail application is allowed and it is directed that accused­petitioner namely, Ram Narayan   Jat   S/o   Shri   Bhinva   Ram   shall   be released   on   bail   under   section   439   Cr.P.C.   in connection   with   aforesaid   FIR,   provided   he furnishes   a   personal   bond   in   the   sum   of   Rs. 50,000/­   together   with   one   surety   in   the   like amount   to   the   satisfaction   of   the   concerned Magistrate   with   the   stipulation   that   he   shall comply with all the conditions laid down under Section 437 (3) Cr.P.C.” 14.   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   &   Ors.   vs.   Public Prosecutor,   High   Court   of   Andhra   Pradesh   ­­   (1978)   1 SCC 240 , Krishna Iyer, J., while elaborating on the content 10 of   Article   21   of   the   Constitution   of   India   in   the   context   of liberty   of   a   person   under   trial,   has   laid   down   the   key 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) In   Prahlad   Singh   Bhati   vs.   NCT   of   Delhi   &   ORS   – (2001)   4   SCC   280   this   Court   highlighted   the   aspects which are to be considered by a court while dealing with an application   seeking   bail.   The   same   may   be   extracted   as follows:  11 “The   jurisdiction   to   grant   bail   has   to   be exercised  on the  basis  of  well  settled  principles having regard to the circumstances of each case and not in an arbitrary manner. While granting the   bail,   the   court   has   to   keep   in   mind   the nature of accusations, the nature of evidence in support thereof, the severity of the punishment which   conviction   will   entail,   the   character, behavior,   means   and   standing   of   the   accused, circumstances   which   are   peculiar   to   the accused,   reasonable   possibility   of   securing   the presence of the accused at the trial, reasonable apprehension   of   the   witnesses   being   tampered with,   the   larger   interests   of   the   public   or   State and  similar  other   considerations.   It   has  also  to be   kept   in   mind   that   for   the   purposes   of granting   the   bail   the   Legislature   has   used   the words   "reasonable   grounds   for   believing" instead of "the evidence" which means the court dealing with the grant of bail can only satisfy it as   to   whether   there   is   a   genuine   case   against the   accused   and   that   the   prosecution   will   be able to produce prima facie evidence in support of the charge.” c) This   Court   in   Ram   Govind   Upadhyay   vs.   Sudarshan Singh –  (2002) 3 SCC 598,  speaking through Banerjee, J., emphasized that a court exercising discretion in matters of bail, has to undertake the same judiciously. In highlighting that bail cannot be granted as a matter of course, bereft of cogent reasoning, this Court observed as follows:  “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. 12 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   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 held   that   although   it   is   established   that   a   court considering a bail application cannot undertake a detailed examination   of   evidence   and   an   elaborate   discussion   on the merits of the case, the court is required to indicate the prima facie reasons justifying the grant of bail.  e) In   Prasanta   Kumar   Sarkar   vs.   Ashis   Chaterjee   ­­ (2010) 14 SCC 496  this Court observed that where a High Court has granted bail mechanically, the said order would suffer from the vice of non­application of mind, rendering it illegal.   This   Court   held   as   under   with   regard   to   the circumstances under which an order granting bail may be set   aside.   In   doing   so,   the   factors   which   ought   to   have 13 guided   the   Court’s   decision   to   grant   bail   have   also   been detailed as under:  “It   is   trite   that   this   Court   does   not,   normally, interfere   with   an   order   passed   by   the   High Court   granting   or   rejecting   bail  to  the   accused. However, it is equally incumbent upon the High Court   to   exercise   its   discretion   judiciously, cautiously   and   strictly   in   compliance   with   the basic   principles   laid   down   in   a   plethora   of decisions   of   this   Court   on   the   point.   It   is   well settled that, among   other   circumstances,   the   factors   to   be borne in mind while considering  an application for bail are: (i) whether there is any prima facie or   reasonable   ground   to   believe   that   the accused   had   committed   the   offence;   (ii)   nature and gravity of the accusation; (iii) severity of the punishment   in   the   event   of   conviction;   (iv) danger   of   the   accused   absconding   or   fleeing,   if released   on   bail;   (v)   character,   behaviour, means,   position   and   standing   of   the   accused; (vi) likelihood of the offence being repeated; (vii) reasonable apprehension of the witnesses being influenced;   and   (viii)   danger,   of   course,   of justice being thwarted by grant of bail.” f) Another   factor   which   should   guide   the  courts’   decision  in deciding   a   bail   application   is   the   period   of   custody. However,   as   noted   in   Ash   Mohammad   vs.   Shiv   Raj Singh   @   Lalla   Bahu   &   Anr.   –   (2012)   9   SCC   446 ,   the period   of   custody   has   to   be   weighed   simultaneously   with the   totality   of   the   circumstances   and   the   criminal antecedents   of   the   acused,   if   any.   Further,   the circumstances which may justify the grant of bail are to be 14 considered   in   the   larger   context   of   the   societal   concern involved   in   releasing   an   accused,   in   juxtaposition   to individual liberty of the accused seeking bail.  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   considerations   to   be   placed   at   balance   while deciding   to   grant   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 15 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   vs.   State   (NCT  of   Delhi)   –   (2018) 12 SCC 129 , this Court, while considering an appeal from an  order  of cancellation  of bail, has  spelt out some of the significant   considerations   of   which   a   court   must   be mindful,   in   deciding   whether   to   grant   bail.   In   doing   so, this   Court   has   stated   that   while   it   is   not   possible   to prescribe an exhaustive list of considerations which are to guide   a   court   in   deciding   a   bail   application,   the   primary requisite of an order granting bail, is that it should result from   judicious   exercise   of   the   court’s   discretion.   The findings of this Court have been extracted as under:  “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.” 16 i) In   Ramesh   Bhavan   Rathod   vs.   Vishanbhai   Hirabhai Makwana Makwana (Koli) and Ors.,  (2021) 6 SCC 230 this   Court   after   referring   to   a   catena   of   judgments emphasized   on   the   need   and   importance   of   assigning reasons   for   the   grant   of   bail.   This   Court   categorically observed   that   a   court   granting   bail   could   not   obviate   its duty to apply its judicial mind and indicate reasons as to why bail has been granted or refused. The observations of this Court have been extracted as under:  “ 35.   We   disapprove   of   the   observations   of   the High   Court   in   a   succession   of   orders   in   the present   case   recording   that   the   Counsel   for   the parties   "do   not   press   for   a   further   reasoned order".   The   grant   of   bail   is   a   matter   which implicates the liberty of the Accused, the interest of   the   State   and   the   victims   of   crime   in   the proper   administration   of   criminal   justice.   It   is   a well   settled   principle   that   in   determining   as   to whether  bail should be  granted,  the High  Court, or   for   that   matter,   the   Sessions   Court   deciding an application Under  Section 439 of the Code of Criminal   Procedure   would   not   launch   upon   a detailed evaluation of the facts on merits since a criminal   trial   is   still   to   take   place.   These observations   while  adjudicating   upon   bail  would also   not   be   binding   on   the   outcome   of   the   trial. But   the   Court   granting   bail   cannot   obviate   its duty   to   apply   a   judicial   mind   and   to   record reasons, brief as they may be, for the purpose of deciding   whether   or   not   to   grant   bail.   The consent of parties cannot obviate the duty of the High   Court   to   indicate   its   reasons   why   it   has either   granted   or   refused   bail.   This   is   for   the reason that the outcome of the application has a significant   bearing   on   the   liberty   of   the   Accused on one hand as well as the public interest in the due enforcement of criminal justice on the other. The rights of the victims and their families are at 17 stake as well. These are not matters involving the private   rights   of   two   individual   parties,   as   in   a civil   proceeding.   The   proper   enforcement   of criminal   law   is   a   matter   of   public   interest.   We must,   therefore,   disapprove   of   the   manner   in which   a   succession   of   orders   in   the   present batch of cases has recorded that counsel for the "respective   parties   do   not   press   for   further reasoned   order".   If   this   is   a   euphemism   for   not recording   adequate   reasons,   this   kind   of   a formula   cannot   shield   the   order   from   judicial scrutiny.  36. Grant  of bail Under  Section 439 of  the  Code of   Criminal   Procedure   is   a   matter   involving   the exercise of judicial discretion. Judicial discretion in granting or refusing bail­as in the case of any other   discretion   which   is   vested   in   a   court   as   a judicial institution­is not unstructured. The duty to   record   reasons   is   a   significant   safeguard which   ensures   that   the   discretion   which   is entrusted to the court is exercised in a judicious manner.   The   recording   of   reasons   in   a   judicial order   ensures   that   the   thought   process underlying   the   order   is   subject   to   scrutiny   and that   it   meets   objective   standards   of   reason   and justice.” j) Recently   in   Bhoopendra   Singh   vs.   State   of   Rajasthan & Anr. (Criminal Appeal No. 1279 of 2021),   this Court made observations with respect to the exercise of appellate power to determine whether bail has been granted for valid reasons   as   distinguished   from   an   application   for cancellation   of   bail.   i.e.   this   Court   distinguished   between setting   aside   a   perverse   order   granting   bail   vis­a­vis cancellation   of   bail   on   the   ground   that   the   accused   has misconducted   himself   or   because   of   some   new   facts 18 requiring such cancellation.   Quoting   Mahipal vs. Rajesh Kumar   ­   (2020)   2   SCC   118,   this   Court   observed   as under: “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   circumstances   or   violations   of the conditions of bail by a person to whom bail has been granted.”  k) Learned   counsel   for   the   accused­respondent   has   relied upon   the   decision   of   this   Court   in   Myakala Dharmarajam   and   Ors.   vs.   The   State   of   Telangana and   Ors.   –   (2020)   2   SCC   743   to   contend   that   elaborate reasons need not be assigned for the grant of bail. What is of   essence   is   that   the   record   of   the   case   ought   to   have been   perused   by   the   court   granting   bail.   The   facts   of   the said   case   are   that   a   complaint   was   lodged   against   fifteen persons   for   offences   under   Sections   148,   120B,   302   read with   Section   149   of   the   Indian   Penal   Code,   1860.   The accused   therein   moved   an   application   seeking   bail   before the   Principal   Sessions   Judge,   who,   after   perusal   of   the 19 case   diary,   statements   of   witnesses   and   other   connected records,   released   the   accused   on   bail   through   an   order which   did   not   elaborately   discuss   the   material   on   record. The High Court cancelled the bail bond on the ground that the   Principal   Sessions   Judge   had   not   discussed   the material on record in the order granting bail. In an appeal preferred   by   the   accused   before   this   Court,   the   order granting   bail   was   restored   and   the   following   observations were   made   as   to   the   duty   of   the   court   to   record   reasons and discuss the material on record before granting bail: “10.   Having   perused   the   law   laid   down   by   this Court on the scope of the power to be exercised in   the   matter   of   cancellation   of   bails,   it   is necessary to examine whether the order passed by   the   Sessions   Court   granting   bail  is   perverse and  suffers  from  infirmities  which  has  resulted in   the   miscarriage   of   justice.   No   doubt,   the Sessions  Court  did  not  discuss the material  on record in detail, but there is an indication from the   orders   by   which   bail   was   granted   that   the entire material was perused before grant of bail. It   is   not   the   case   of   either   the   complainant­ Respondent   No.   2   or   the   State   that   irrelevant considerations have been taken into account by the   Sessions   Court   while   granting   bail   to   the Appellants.   The   order   of   the   Sessions   Court   by which   the   bail   was   granted   to   the   Appellants cannot   be   termed   as   perverse   as   the   Sessions Court   was   conscious   of   the   fact   that   the investigation   was   completed   and   there   was   no likelihood   of   the   Appellant   tampering   with   the evidence. 11.   The   petition   filed   for   cancellation   of   bail   is both   on   the   grounds   of   illegality   of   the   order passed   by   the   Sessions   Court   and   the   conduct of   the   Appellants   subsequent   to   their   release 20 after   bail   was   granted.   The   complaint   filed   by one   Bojja   Ravinder   to   the   Commissioner   of Police,   Karimnagar   is   placed   on   record   by Respondent   No.  2.  It   is  stated  in  the  complaint that   the   Appellants   were   roaming   freely   in   the village   and   threatening   witnesses.   We   have perused   the   complaint   and   found   that   the allegations made therein are vague. There is no mention   about   which   Accused   out   of   the   15 indulged   in   acts   of   holding   out   threats   to   the witnesses   or   made   an   attempt   to   tamper   with the evidence. 12. After  considering  the  submissions made on behalf of the parties and examining the material on   record,   we   are   of   the   opinion   that   the   High Court was not right in cancelling the bail of the Appellants.   The   orders   passed   by   the   Sessions Judge   granting   bail   cannot   be   termed   as perverse.   The   complaint   alleging   that   the Appellants   were   influencing   witnesses   is   vague and   is   without   any   details   regarding   the involvement of the Appellants in threatening the witnesses.   Therefore,   the   Appeals   are   allowed and   the   judgment   of   the   High   Court   is   set aside.” However,   we   are   of   the   view   that   the   said   decision   is not   applicable   to   the   facts   of   the   instant   case   for   the following reasons: Firstly, this Court in the aforecited decision restored the   order   granting   bail   to   the   accused   on   the   ground   that although no discussion was made by the Sessions Court as to the material on record, in the order granting bail, it was apparent   in   the   order   of   the   Sessions   Court   whereby   bail was   granted,   that  the   decision   to   grant   bail   was   arrived   at after   perusal   of   the   entire   material   on   record.   While   the 21 material   may   not   have   been   specifically   referred   to,   the order   granting   bail   was   indicative   of   the   fact   that   it   had been   arrived   at   after   thorough   consideration   thereof. However,   in   the   instant   case,   no   such   indication   can   be observed   in   the   impugned   orders   of   the   High   Court   which would be suggestive  of the fact that the material on record was perused before deciding to grant bail. Secondly,   the   case   referred   to   by   the   accused concerned   an   offence   which   was   allegedly   committed   by fifteen   persons.   The   complainant   therein   had   not specifically assigned roles to each of such fifteen persons. It was  thus  found that the  allegations being  vague, no  prima facie case could be made out, justifying the grant of bail to the accused therein. However, in the instant case, only one accused   has   been   named   by   the   appellant­informant   and the role attributed to him is specific. Therefore, the facts of the   case   relied   upon,   being   significantly   different   from   the one before us, we find that the judgment relied upon by the learned counsel for the respondent­accused would be of no assistance to his case. l) The   most   recent   judgment   of   this   Court   on   the   aspect   of application  of  mind  and  requirement  of  judicious   exercise 22 of   discretion   in   arriving   at   an   order   granting   bail   to   the accused   is   in   the   case   of   Brijmani   Devi   vs.   Pappu Kumar   and   Anr.   –   Criminal   Appeal   No.   1663/2021 disposed   of   on   17 th   December,   2021,   wherein   a   three­ Judge   Bench   of   this   Court,   while   setting   aside   an unreasoned   and   casual   order   of   the   High   Court   granting bail to the accused, observed as follows:  “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   vis­ à­vis the offence/s alleged against an accused.” 15.  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 23 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   quasi­judicial   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   decision­ making   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. (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. 24 (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   decision­ making   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”. 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 could be placed on the said judgment on the need to give reasons while deciding a matter. 16.   The   Latin   maxim   “ cessante   ratione   legis   cessat   ipsa   lex ” meaning “reason is the soul of the law, and when the reason 25 of   any   particular   law   ceases,   so   does   the   law   itself”,   is   also apposite.  17.  We   have   extracted   the   relevant  portions   of   the  impugned order   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.   However,   the   Court deciding   a   bail   application   cannot   completely   divorce   its decision   from   material   aspects   of   the   case   such   as   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 26 prima facie satisfaction of the Court in support of the charge against the accused.  18.   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.  19.   Thus,   while   elaborate   reasons   may   not   be   assigned   for grant   of   bail   or   an   extensive   discussion   of   the   merits   of   the case   may   not   be   undertaken   by   the   court   considering   a   bail application,   an   order   de   hors   reasoning   or   bereft   of   the relevant reasons cannot result in grant of bail. In such a case the   prosecution   or   the   informant   has   a   right   to   assail   the order   before   a   higher   forum.   As   noted   in   Gurcharan   Singh vs.   State   (Delhi   Admn.)   ­   1978   CriLJ   129,   when   bail   has been   granted   to   an   accused,   the   State   may,   if   new circumstances   have   arisen   following   the   grant   of   such   bail, approach   the   High   Court   seeking   cancellation   of   bail   under section 439 (2) of the CrPC. However, if no new circumstances have cropped up since the grant of bail, the State may prefer an appeal against the order granting bail, on the ground that 27 the   same   is   perverse   or   illegal   or   has   been   arrived   at   by ignoring   material   aspects   which   establish   a   prima­facie   case against the accused.  20.  In  view  of the aforesaid discussion, we shall now consider the   facts   of   the   present   case.   The   allegations   against respondent­accused   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)   The   allegation   against   the   respondent­accused   is   under section   302   of   the   IPC   with   regard   to   the   murder   of   the deceased   Ram   Swaroop   Khokhar,   the   father   of   the informant­appellant who was a disabled person. Thus, the offence   alleged   against   the   respondent­accused   is   of   a grave nature.  b) The accusation against the accused is that he overpowered the   deceased   who   was   suffering   from   impairment   of   both his   legs,   pinned   him   to   the   ground,   sat   on   him   and throttled his neck. As per the postmortem report, the cause of death was ante­mortem strangulation. c)   It   is   also   the   case   of   the   appellant   that   the   respondent­ accused   is   a   person   exercising   significant   political influence in the Bhopawaspachar village and that owing to 28 the   same,   the   informant   found   it   difficult   to   get   an   FIR registered against him. That the accused was arrested only following   a   protest   outside   a   police   station   demanding   his arrest.   Thus, the possibility of the accused threatening or otherwise   influencing   the   witnesses,   if   on   bail,   cannot   be ruled out.  d) That   the   respondent­accused   had   earlier   preferred applications   seeking   bail,   under   section   437   of   the   CrPC before the Court of the Additional Metropolitan Magistrate, Jaipur, on two occasions. The same came to be rejected by orders dated 23 rd   January, 2020 and 6 th   March, 2020. The accused had also preferred a bail application under section 439   of   the   CrPC   which   was   rejected   by   the   Additional Sessions   Judge,   Jaipur   Metropolis   by   order   dated   12 th March,   2020   having   regard   to   the   gravity   of   the   offences alleged against the accused. e) The High Court in the impugned order dated 7 th  May, 2020 has   not   considered   the   aforestated   aspects   of   the   case   in the context of the grant of bail.   21. Having considered the aforesaid facts of the present case in   light   of   the   judgments   cited   above,   we   do   not   think   that this   case   is   a   fit   case   for   grant   of   bail   to   the   respondent­ 29 accused,   having   regard   to   the   seriousness   of   the   allegations against   him.   Strangely,   the   State   of   Rajasthan   has   not   filed any appeal against the impugned order.  22.   The   High   Court   has   lost   sight   of   the   aforesaid   material aspects   of   the   case   and   has,   by   a   very   cryptic   and   casual order,   de   hors   coherent   reasoning,   granted   bail   to   the accused.   We   find   that   the   High   Court   was   not   right   in allowing   the   application   for   bail   filed   by   the   respondent­ accused.   Hence   the   impugned   order   dated   7 th   May,   2020   is set aside. The appeal is allowed.  23.   The   respondent   accused   is   on   bail.   His   bail   bond   stands cancelled   and   he   is   directed   to   surrender   before   the concerned   jail   authorities   within   a   period   of   two   weeks   from today.  ……………………………J  M.R. SHAH  ……………………….…..J B.V. NAGARATHNA NEW DELHI; 11 th  JANUARY, 2022.  30